High Court Karnataka High Court

Sri P Srinivas vs The Deputy Commissioner on 24 November, 2009

Karnataka High Court
Sri P Srinivas vs The Deputy Commissioner on 24 November, 2009
Author: H N Das
1 \'\='.}-'.34(177/()9

N THE HFGH COURT OF KARNATAKA, BANGALOFNE'~:.f'[j--_:"w.

DATED THIS THE 24"' DAY 0:: NOVEMBER 2.:}:C:--9 V    

BEFORE

THE HONBLE MRJUSTFCE H.N.N:AQGA_r_v10HAr¢    

WRET PETFTION NO: 245%/"2009 (K'LE3%-R.R/SF§A)A"':._:'""~ 

SETWEEN:

SR! P SRFNFVAS

s/0 LATE PELLAPPA, V ,

AGED A3001' 82 YEARS;'» -- 

sEcRETARY;xA} , ;.f a"=b,_j

SRF. VENUG-QF%£§LSVV.AAflY':.SE\/A ax/:,AND'A'Lz(TRusT)
R/OF ;<oNc3Ar\-*A'HA'a___L vs.;L;-q,AG__E,w. KAFWARA HOBLF,
CHlNTHAM.ANI T_ALu;<,~cH.n<.KA'BAgLAPuR DISTRICT T.

 PETETIONER

(By says A sF'z"r:7".'/{)9

5 THE DEPUTY THASILDAR,
CHINTHAMANI TALUK.
CHINTHAMANI.

6 AS. RAMAKRISHNAACHAR,

S/O SHESHACHAR,

AGED ABOUT 55 YEARS,

R/O KAIWAPIA, CHINTHAMANE TALUK,
CHIKKABALLAPUR DISTRICT.   
BANGALORE W 560 050 

7 A. KRISHNAMACHAR,
S/O RAMACHAR,
MAJOR IN AGE,  =
R/O KAIWARA, CHINTI-IAI\IIANwI_.__.ALUI<i_
CHIKKABALLAPUR D.I'ST.RICT. ' 
BANGALORE -- 560 050- ~ - -.

';;AA.F.E'EA'SF'ONDENTS

(By 8mt.A_.D'.Viv.lAV'I.?-T,  A F{')V»E%--_Vl'3Ht T-ORE; &
SI»I.T.RA.{A RA'M';_'A_;N{, I+QR_R6___& RI')

TRIS WRIT PERTION FTI_ED UNDER ARTICLES 226 & 227

OPTHE':'CONSTITUTIO'N"OE INDIA PRAYING CALL FOR THE

R'EC"O«RDS::j:'AI,ND'T'VTIPROCEEDS OF THE CASE TI-IIS HONBLE

A   COUR"Ij4"ASEV.P'LE.IA2SED TO EXCISE ITS JURISDICTION UNDER

.A.fl';;I..AR,TICI.E 122$?-AND 227 OF CONSTITUTION OF INDIA, ETC.
  " TRIS WRIT PETITION COMING ON FOR PRELIMINARY

 .1.R.EAR'I'N'G IN '£3' GROUP THIS DAY, THE COURT MADE THE

A FOLLOWING:v

QLRIKIIW/K



3 \.\E_ i'. 1-i(i77f{l')

ORDER

in this writ petition, the petitioner has prayed for”a__:wtrit=i.nV”these 2

nature of certioraré to quash the order passed “my. the 4′? respondent

on 20.09.2001 as per Annexure –~ J, theilorderiiidated

passed by the 3′” respondent as 5 ‘order
dated 02.07.2009 passed by ,.–the 1S’A;re’sV;o.ondenyt as pet*v._Ana§exure —

2. The s.ubjec.t_ is 6 Acres 06

Guntas of land Neytr__S–y_.N;.)’.if1V3 s_ituated at Konganahatti

Viltage, Chinth_arnani_-Iaiiuis, –Fj3:hi«E'<v§__<aba'!tapura District. The original
owners of th'e__ta'nd inyouestiioéri-.S"r'i«.Doddamunéyappa and his family

gifted thesame favour'of.Sré.\ienugopaia Swamy Tempte under a

r'egiste"tbrgd gift deed on i2f0'ti.1928. The registered gift deed though

in _theV'natT1e"oJfi i'\reha_'t.< Late Narayanachar, the gift was in favour of

2 the temple. fteitjntpiithe date of gift in the year 1926, till 1997. the

iii"'.,..i<'h.atha oi 'thefliand in question was in the name of the temple. For

.A__ti::e' tirst"~«_time in the year 1997, the legai representatives of the

V"-..__"o'rigiVr?a¥ Archak Narayanachar approached the 3" respondent

u"T.ahsHdar for transfer of the khatha of the land in question to their

.7'"'~""""

5 w. [‘.2–L(i77/()0

4. it is not in dispute that in the registered gift deed dated

12.01.1926, the land in question was donated for the purpos»e:’of_

Conducting religious functions of Srivenogopala Swamy__fi'”e’rn–pi_~e’.: _

is further stated in the gift deed at Annexure — A of”

the temple Narayanachar shall continue inIposs,ession_ ‘oerfor’mi’ngg_

till 1997, the khatha of the land in wasV’ir:_th’e-Vnarne of the
temple. It is for the first tirriefiin th_ef”treVarr1:.’.i E1}\§’?_,g.resp–ovn’deVnts No.6
and 7 claiming to be the legal irepresenta:~i.\res.’.:’of_”original Archak

made a claim for transfer ofigiheg l~<.vl'xwA¢gitlia'"otj'~.the_"lands in Question to

their name,.~The.,réS;p'on'd§ea*1ts"–tiirithou'tc'onsi'dering the contents of the
registered deed and the earlier revenue entries

in the name olfgthett te'rr1_pVie._cor;rf'mitted an error in transferring the

khatha.» lands' i'n–.qu_est.ion in favour of respondents No.8 & 7.

A'*Tvh»ere'f-o_re, _Ivl1€.'lfT]:F)'U.g'fled order passed by the respondents are liable

to AVquashe:d'_"_and~i,t'hVe khatha of the lands in question is required to

be §esto'red"-toltitel name of the temple as it was prior to 1997.

it Further; it is seen from the record, the father of the 6"'

___'r'espondent Sheshacha; claiming to be the tenant in respect of the

in oguestion filed Form No?' before the Land Tribunal at

glxxt–'Jk

pooia in the temple. Further, it is not in dispotethat right 1192.81

6 \&'.l'.34fi77/ll')
Chinthamani Taluk for grant of occupancy rights. The Land Tribunal

vide order dated 28.01.1982 as per Annexure — D rejected the claim

of Sheshachar and directed to enter the name of the temple and__the

Tahsitdar as §<hathedars in respect of the lands in question"..:'¥h§'s.vv

order of the Land Tribunal had become final. The

without considering the order of the i_ar%_d….Tribuna'l"'comi'nittetdv"an

error in entering the name of respondents N._o.€=_f& as..l_<hattied'a:rt3__o'ii;_*

the land in question. On this ground also, the._%'rr.pugr':e'd crdyers

liable to be quashed.

6. Learned counsel ‘T t_o’r .:’petitio’ner” contends that,

respondents N_o,AGA’3.’._–7 _a_r3e.pnctjcolnducting the pooja of the temple in
question and’theyarew.not–..i’n pos_ses’sion of the lands in question. On

the other .,hand.’4″iearried counsel for the respondents No.6 & 7

icontends:’that right tromthieivbeginning, they are doing weekly pooja

oi’they..te’mpl’e.Lirtaaqueistion and even today, they are continuing and

theyiliaye dasthak from the Mujrahi Department. 1 do not

i’–.._propose to _gc’;= into these disputed facts. However, the parties are at

tojwork out their remedy in accordance with law.

V 7. For the reasons stated above, the following:

0\;\…,sk..

7 \v. §>. 24077/0.1

ORQER

i) The writ petition is hereby allowed.

Fl) The impugned orders passed by the 4″‘

20.09.2001 as per Annexu:’e”m–“”J__the

21.00.2004 passed by thebitsrditjexspcndent.35it

Annexure M M and theVorde~~:_pdated 02;0:{.2_00s:{‘p’s’assfed
by the TS’ respondent asp-pierhiéxnnoxore QN;-.areVEhereby

quashed.

ill) The responhdentgs are”heree.y’:.’directed to restore the

khe1:th’a§_..ofAV -.ijeind_s in question in the name of
A’€3ri _\/en ugoipsita bSW_E:i.n1y”Temp|e.

‘ ” Qrdevredi§§iC0ord’i’ng|i/.

Sd/~
JUDGE