High Court Karnataka High Court

Basavannappa Ningappa Gundani vs The Deputy Commissioner on 2 December, 2008

Karnataka High Court
Basavannappa Ningappa Gundani vs The Deputy Commissioner on 2 December, 2008
Author: N.Kumar
IN was man COURT ore KARHATAIKA cmcxrrr amnion
AT mmawaxz 

Dated this the Ejflday of Bccember, 2008   

BEFORE

THE Howam MR. Jt3s1§1cr;_;¢.   "

Writ Petition No. 9463 bf 2€i03'{KLR}'~    '

Beiween:

Basavaxznapgaa Ningappa

Gmuianj V  

Agsd about 59 years "

Occ: Agriculture  

R/0 Bogcnagarakfiyp  V

Tq« Kalagatagi ,    _'   ~ *

Dist. Dhanvadi. i£:~*_ _   _  " """"...Petitionc1'

 u {By 'S;4i';'§V'$bP':1:Ii€i(:i:*ago21€18;r, Aaivocatc)

 V.  1  .:':I'h'cw. Deputy Cbmisfzissioner

« , D}:1e:xfwaé..II}istrict
" 580 001

2 .' ' ,  'I'h{:_  Commimioncr
 m:,gam~a&a Sub-Qivisien
§)ha":Wad -3 58% 091

A "33 AV ; "~Virupakshappa_ @ Haziumantfi Rae

V ' * ~S/o Shankaztrao Besai (Desk Kulkarni)
Agzzé about 60 years
E31002" No.60, Goiozul Road
Hubli -- 588 024
Dist. Dhaxwad 



acres 2 guntas situated Bogenagarakeppa Village, 
Taiuk, Qhazwad Distxiet. Respondents-3 and 4   

the owners of the said land. The pej:*iti0n.e:* u
in Form No.7 under Section
Reforms Act, on 24.10.1974 ‘fort
right on the ground thatjxe is question.
His ciaim was opposed.» –.,’¥_’ribuna1, by order
dated 25.02.193€§”1fejecfiefl”‘§’$.e Aggrieved by
the same, an appeal in
L.R.A.:}§efe;e LF–fne’_-d Land Refenns
Appeflefie an ortier of tempomxy
injuncfierrel of the appellate authority, the

appe_;3’l’VWas to the High Court in C.F”.No.8730/91.

was pexzdizag, the parties filed a memo before

the dispute by which according to

the'<«.§et§fio1ier§ the respendents-3 and 4 gave up '#2 sham in

the emfierfies which are the subject matter czf dispsute.

" –..'I'i1etefe1e, the writ petitiotz came in kc: dismissed. Theteafter,

Hy eonsent, they got the mutaticm ermries effected.

Accordingly, the name of the petitioners as Wei}. as

%«/

before a Court. In those circumstances, the

made one the basis of the agzveenaent reduced int?" {net
white paper would not give the jur"isziui<;tio2i" H126" *-{he "i%.=.x ren:3.Ve'« V'
authorities to mutate their name. Thez*efoiié, fi1e"o_f{'i.e§;

by the Assistant C0mmissionef_a:1el the'v¥)e;guty" :C¢mmjs§iofier. *

cannot be found fauit v<.%_§.t.'{1. HQ§g;?e"J:er,*.._evezi it open to
the pefitioner to apprU§a;e};e'"the«–V_ Court :0 work
out his remeéy iI1..'EviCCOI:'E'13;T!.4C:f£)v v."1:]:1.e order passed
by these reve;13;1e in the way csf

his en1"0r<:i:1:g..V.tV117eeg1t*:ewJ1eji{3a.1§1€i"If when the Civil Qourt is

called upon tciedeeide Court shall decide the

same on merits' Vfiwith Iaw without in any

way being i4:-gfluezxeead 'by (Sf tide observations made by this

(3<fi:;1"{V"<:erAV"Li;'€'¥e of Deputy Clommissioner or the

Assistant.€om1fii§$i::)f:1¢r; 1519 casts.

Sd/-»
Judge