High Court Karnataka High Court

Sarswathi W/O Maruti Male vs The State Of Karnataka Vidhana … on 6 June, 2008

Karnataka High Court
Sarswathi W/O Maruti Male vs The State Of Karnataka Vidhana … on 6 June, 2008
Author: Ravi Malimath
 

1

EN '7'i'HE HEGH QQGRT OF' }7{}'s.E€§'§ATA7£{:%, BANGAL-GEE

DATES 'FEES THE 6"?" DAY OF Ji§E'€I{2 22008

BEFORE:

THE HON*B§,E MR JLESTICE RAW MAL;1}.m%:*g§1A&T.ijj  T4

WRIT' }'E'E'1'E'}1{}§\E Ni}. 48709 cm20:24'{:,,&;;g:;«:s}% "   '  { 7

BETWEEN:

E

saaswgzsms we MARIIW irvgéitgé 
mmsa YEARS, Qc<:::":"~§ E§%x:::;:',§:  
R/O GULBARGA   %     

?ANB€}'RANG   A}

3/0 gAMTAs§;fA§?fi%% E3.fi;"§s3}:}'OL§ "I£%§"" 
A<I§E:5{_) yE;A_5as, :3 A.b§AYEEM Asmzszgg.

 '  ..AGE§'35'-YEARS, <:t:':':: HGUSE :-:L1:>ER

gm x

.¥<f.Q :':1g§}.*3?;i'--§ri}%'A__S wag:

   

 
S/C: MAREJTEIE MALE

~ ..   A€}E:3?3;__ YEARS? 000: m:a:<:U:;fl.IR§:
  N g . R;  GEELBARi}:%

«  :S;$g:§ {§EE'r}iA
  .,._3.'}/G MAR{fT'§fi MALE

AGEBS YE:AI~'?:$, <::<::c: HGUSE ;%iC}LSE'.1"€
R/Q GULBARGA



 



 

Ink

S.ABI$£A

W/O SYEE IQBAL HASME

AGE:55 YEJKRS;

{}CC: EFIOUSEEEOLB 'WOR§{

R/O sgwrngas WADE

{EULBARGA   

Sn';1:.Rfi.T1\EABAI

W/C1 MAPANNA G«AE'€é.€;}IRE_r .
3:33:35 YEARS, %
GCC: HOUSEHQLD WGRK
TILAKNAGAR, RAJAPUR 
CHFITAPUR     

Sri. CE{AN_}"}RA?iF§%.'_ * _ M    A
3/0 SH1V;'§RAY§kP§'A. AE§?;N'z§}§'ALv.: 
AGE:50. §;iE,;fi;:2';2~';:,'~1--<;;:<;::.:.:%  Q_{;iI;'~f'E'R§;sf;'f5'}Z'€3:RS"é.
RAJAIFUR, 'C§%}FI"1':?;P'§3R'  %

8*ULB.'é;.RGi%.   PETITIUNERS

{By Sri: S M CE*§§I*E.Qf{AS§§§<'J%E2,'ADVOCATE;

   A.  ..... 

1.

  fig;  sfiitfi KARNATAKA,
% 1fl13:+IA:%zz;..s:9I:'{§HA

B;xNcaaLQ'§;?:%%
REP, 33' $33 GEES? SE€C:}2E'§'ARY

 :;::§;?:§'i*&' {':SMM§SSI{)E'JER
* _s:;:;I ;i3ARGA

THE SPECIAL LANE ACQUESETIQN <}E'F'IC,1'E;P3

WAND THE ASSESTANT COMMISSIQNER

GULBARGA SSE BIVZSIGN, GULBARGA

A

$%"(~...:"~

 



3
4 '§'HI:"2 Lww;aL E-i(')US£N'£} was PEER C:£",3i}}'-3'?
€3£3('JPER13.'}f'E'«f1":é SOCEEFE' '; GRSER, R4
JA05.

 r2Es13c:ND:::é*:5é§;«%.T:Lk%V.
(By Sri: R.b;.2iA':*:*1, :4i,%':«*{;:=§'-3 {£1 Tti) R3 ) * V' "

~
§}ECL1§§3E 'F}"£E ACQUiSFF}(}E'~i E3'f4{Cé£3EE£"}i}."%G'$[  "RESPE{,"1'

(>2? LAND SY. Nil'? 0;? RAJAPUR x2?§I,g1,.zac3~E Ems LAESED, AS
U'/S ma) OF LAND A{:2:gVU:S.E1'*I@:xf" A31' & D'i}'«3E:{'3'"£' '"f'1*£E
RESPQNDEN1' Ti} ::'3i}I\E"SiE>_E:'}?: 1?_fvIE$PE'1*Z{'E5I'I{.>1\EEE€S REQUEST
FQE DE--N'C>'1'iF'E<;2A'I'I(JN 1?+;z'§:=:;,:1=A;R1:~;r.§1 '14§;} 7€;,1_1.1_:, 96, 25, 24, 95, 199, 200
FORMED ma: 8?. 'i"~iC2.~'§}"'f}E?.}§2-*.g};§gPL?I~"i VILLAGE IN GULBARGA
1:>;$'1*::2:, <j:::1a::;--2;;-:e} ms l1'OR E3R<)i'%{)U'NQEMEN'I' UP'
'€}RI;k{=.}I?:S '{"i{£S'£:«\;.;;_%'r', T}-ii; (T§O'{}E€'}' MADE) '1"}:§E mLLw:M3:-

GRDER

The" ;;»€:titi,0ners E1€:re312"a Seek far 3 tiaciaratien that tha

 aC£f '§:§$iii;3I1 'pI'9{.'.€€C§iI1gS in raspect: of the E31161 Sy. Ni}. 9 0f

'   vfiiage has iapsed 0:' in {I516 alternative to direct 'fhfi

  gfisporadexxts to ccrnsizler the p€ti{i0I}€:1'S' request for (16-

«ML

 



2%»
z1e:>iifiCati0n/r€{:01"1v6yance Gf their sites, aznang ether'

<::0I1s€q'ue1":tia} reiiéfs.

2. The EM petitiexier is the ownar of site 3&0" I95 aIiCf 19*5,

in

the 2nd }3€'iZi{i{)I"1€1' is the Gwrzar of site N9.  

petifjozaer is the owner of site Na. 96, the: 451 pe§i£iGgj1€rf_[.i3L i.}ié 

owner of site No. :25, the E391 petitioxxfir i$ 'n'1e'«_9Wne.i:1"'-r;;f_S'i';:: 

E90. '24, the 6'31 petitioner is the oimaer cf Sim %'\":'<).,I9'*.:'";".e," i11€':'? %h

petitioner is the Gwner of Site N0.  and V":f:1e '8?"i p§:§jti011e:*

is 'she swam' of site No. 205 ébégaeratzive

Sacizsty Guibaxfiga isf"'::*'v.z:e§,§",§S*=ts: F<3.e;i 'sécisty under the Societiss

Ragistratian ?':<:§:,* fé:i*:ié§";  .-aiiquired the 13nd 85;. Ne. £3
:;:e_easu:*i1§gg '.3~'3 a<:1r%:';'=;_. :30 s3;u.nta$, the iayout havixzg bean

aA;";=projz%3d_V bf? n£1"£.€% ~--C{)Ifl'p6t€I}t authcxrity, sites. 'W€:I'€ formeii

  t:heréo;1 'T.auci"'£ f1€__Séiiie were. aiicrtted to its members and the

ssaie deeés xirgréexectzted in their favour. The petitimxers

.1 --..éira:{ thc'T Lgjuréizasers sf 1:116 abava mentioned sites from the

 ._s}a,i§i:i Qgéiéty. The khatha cerizificatefi, $818 deeds and the tax

 V  ApéaiVdv'fec€ipts stané fa": the names of 'aha petitioners. The

 Eespcndsxxi Government issued a p;'c:1imi11ar§r :1otifica'{.i0n

x,«§'£""*"

 



accorciance with Law 333:1 an award has also been appmvaci

in 1'f3Sp€€3Z 0f the e'I1t§1"€ area tmciez" acquisitian.

4. I have heard *:h€ iearneii counsei app::a:'§1'1g §'_o:*.:

parties 3:16 'am 0%' 2:316 View that E116 Petitian <ie$r;f1'vc:*543: ~

ailoweé far the fafimasizig rea.3e:1$:   .

a) Writ Petition Nos. 34202-34/:}:993T ;§m_£3511.3?'g§'§,  3

86/199? were filed in the y€81's':'}.E}§? 'azéié 1998;' gfiriéclég 1%

about ten years after tins éate of    both

tha Writ Petiitiaris vRij:15%;j=;-».3=é?as"'§;s_éu,€:d and interim orciars were
graiaifid to "prefect the .po§:;Se$;}::i0Iz of {he petitioziers. in the
ggrjmjse   ';7&i';3'..t _____ Petitions, a C{}I}13fI}iSSi{}Z1€I' was

a1;$pei::;té&.an,d'3ft¢i* giezusing the repert of the CC}II1I11.'iSSi0I1€I"

 »--..__j¥?.h€ cm»ms&€1«;¢€;;[Las fofiows:

'~ "Pzzfcz.  4;

 is of corzseaquencse in these writ petitiarzs is

__  fact that the Court Commissiarzer has
 hfiategoricaiiy stated that zxaiuabie puma buildings
have been constnected and the petitioners have

fies:-rrz residing in the said houses far quite as rzamber



 



_  i*€;éi'&s6r;tatié:és 0:1 21.4.2082. Thfi: Eearned 0011115361 far €31»:
 ' .'=..§fespo19;};-iiénis was umable ts answer as ta) 'Wh€fi1E3i' the saici
 V rspféééntatisns were corzsiciered by the State or net. Neither

  {hare anjs mentian in the Statemeni of abjeciions mar with

$319 péats where fhe petitéorwrs Ezmze A4
buiiéingse "   

Z ficeorfiingiyg She pefizicfiéfé' é:r;:e"'»::Zé:i"ec1f§t;*. 'V

give appropriafe represez2ta3éor:S':'eiéi?;_é%  
Qrjoirzfiy me the ?'§3SpO?1§€i2i%"'é£Jiffii}*'l £1V:VEESEG
manihs fram today, If sza<:§:'V«.'§i: tgprésafifiéfiofi is
given by the pe€iti§2'ng;='s,"'A §f§e' :.._fé;é}::Qnde:i'iisVAv are
direcied ta consider 41:53'   géeiiiioners
having regaz*6Z *é:}__ the"§%rcéé£f§f§::£.V:'V'$§fa£;:z€i£'§%§ that has
emerged  V.   the Cmart
Cammiss iz§:fze.7: z;;.§. V.%k}e£Z  Cammiasimzer af
GZ£§§€Z?7§ %§"    or'de?:s within a
pc=3rio::§..ofsix  date the cerfzfed mpg
af Skis  0;2rcZ er   the fizzai orders are
passed xbyk 'i'é$pt§'no§én€s the benefit cf interim
 -   gfarzted   pezirions smzz continue in

 'f}fi€i?}E?$2€}I£?';,"' " ..

I:'1".":;3"tj1"'-é§1.1a9r'ice {hereof the petitionsrs "have mafia

xfz:

 



9
regard :0 the Censideratiazm 91'' the appiicatiens for Se-

m::tii"i{:a'{i<3:1/recoziveyancs. The judgment was passed cm

'26.'?.20{)£§} and this I'€pI'€S€flE8.§ii(}I1S were made on "2 

Even aftar 3. iapse of  years since the data gcsf.'

r:=:prese11tat.i::aI1s, the State has not taken   fez;  

Consider the r€p:'&:senta't.i0ns :ns£d€,§ wIf:_i;ch_; uI"§3jf}i?§'3i:~'€;Fif23f,1;aE')*1f1SA'

have htififl made in iternzs 0f t.i"1<%:j':)rci<31"}fn_91$7's€:d 1:353 (Z£i$. Faihire ta consider
"aha same "i~";a.é:_ iézi _i;?:isca_:*riage of justices. The
mactierz of the 31:31.3 V<Vi{:s€:*_vé:? t0 be cefideinned.

   _ "  Ceullsel for the respandent State

'VV'»...»{:o:1te£'1c§_é{1,  mat part of tha statement 9?' ebjecticns,

-. Tf'_j~.?;:;%_1a€, mere'  an in.ordiz1ate 016335; in pI"ef€:~.rri11g this Writ

' --'. 'Pei:if,igi»one by   " » 

made clear that in terms of the stsatenvgoni: 'i:;1*1:e

State is at liberty to demand the'n_}arket '\}a3Vue'A€jxe..sites es . L'

on 26-7-2000, namely, the date   was
delivered in writ petitioziivos. 3s2o2:%zjo%:;199s connected
with 37249-250] 1997 few  " negularisation,

deletion or   ~  I
Si11og'3"'t} 1e' o%;1¢§ coxgggiiiea/obeyed the ordms of
this Court iuaiie    years ago, it is but just and

necessary to etistlfewttie  of rule of law. The action

 me '.e&nnot"tfiei'efore be in contravention of Court

   «Vafoiesajd reasons, I pass the following order:

   The acquisition proceedings in respect of land

   .   Sy. No. 9 ofRajapur village, Gulbalgta stand lapsed;

ii) The respondents are directed not to imrerfene in

the peaceful possession of the petitioners’ property, namely,

was

14
Site Nos. 195, 196, 111, 96, 25, 24, 95, 199 mid 20{)…:_t_’ermed

in Sy. No. 9 ofRajapt.u’ village, Gulbarga Districrt. f ~

Rule made absolute.