Karnataka High Court
Neme Gowda Since Dead By Lrs vs State Of Karnataka Dept Of Revenue on 18 June, 2008
'V '' {By , Adv. for petitioner.)
1. "1'he'---Stafb of Karnataka,
~ The Authorised Omccr and
IN THE men courrr OF KARNATAKA AT
Dated this the 18*" tiay ofJUNE , 2e%<§8' ' .1';-i
BEFORE jj . A 7f %A T "
THE HONBLE MRJUSTICE B;;.éi2E'ENIVA$--GO§{DL§V
WRIT PETITION 2sIo_.4_26'749§_:)' zzoosfygfi) " V'
Between:
Name Gowda
SINCE DECEASED BY H1S._L.~R.q_ R %
W/9. Name: _ .
Aged about A A
R/0.MalfigeMaja12;1, ' . v. .,
Subra1n;3¢r1ya?e.i1d"'post, A " V V
Sulliataiuk, . %
D.K.I)ist." '
.. PETITIONER
A§iid'
II)épt.ji- of Revenue,
., " VT%M.S}B1dg.,
=I3;a1:1ga1ore -«I,
Rep. By its Secmtary and
Assistant Commissioner.
The Assistant Commissioner,
Land Tribunal,
Sullia,
Sullia taluk,
jA:~?':~3,{;I'*I<;:~.%:é4:l:"2§,l 1 measuring 1 acre
Dakshjna Kannada Dist.
3. Sri. Samputa Narasimha Devaru,
Submmanya Mutt,
Subramanya,
Sullia tahxk,
D.K.,
Rep. By its Manager.
{By Sri. K.M.Nata1aj, Adv. For R;N£$;3, S:-i.»
R.B.Sathyanarayana Singh, HCGP"f9_rR_.No. RiNo.2. )
This Writ petition 226 and 227 of
the Constitution.» 'cf _3'ndi_a_, praying"-.1;ov__qiuash the judment
passed by fl1af:...I-i",4az'Qa;._1;al.clt.35§ I»1}~0:'i-- .vid'¢ A, etc.
T1us w:itT%1éent5£;:i% gci$iV1"fi3'V»r prclinainary hearing in
'B' GI*oup'this 'day;'.th¢'Cpu;\.t...p&5sed the following:
;§fiQRDER-
T15»; pétijf_iofiér;«.c1aimi11g to be the tcnant of the land
situated at
Panja I-Iobli, Sullia taluk, Dakshina
fihas prcfermd this Writ petition, sceldng a writ
_ _ quash the order Annexure 'A' dt. 25-11-05 of
AA Appellate Tribunal, Bangalore, passed in
No. 75 (2005, dismissing the appeal and comixmjng
%
the order of the second respondent -~ Authorieed oflieer, dt.
I8-11-04, passed vide Annexure 'B', whereby,.....fi;e
respondent has rejected the application
No.7A, for grant of occupancy
land in Sy.No.48/ 1 in his favemf'. . V V 2
2. I have heard sn.
Counsel appearing for the
learned Counsel No.3
and the é Pleader, Sri.
Satyaxxarayaxia. No. 1 and 2.
I have by the KAT vide
Annexure original order passed by the
second 44 éautnonsed officer, vide Annexure 'B'.
3.» _ Aeseeond respondent -- amhorised ofl'i<::er,k fiat
clanI1' of the petitioner, by order Annexure
. dt. 18v--g 1t.1~04 rejected his claim. The petitioner aggrieved
' "girder of the second respondent passed vide Annexure
'. ehaflenged the same in Appeal No. 75/2005 before the
e»»..4 Kan1ataka Appellate Tribunal, Bangalore, under Sec. 118(2)
of the Land Reforms Act, 1961. The Appellate Tribune},
w/
4
reapprociatirlg the material evidence on record and also
relying upon the Division Bench judmont of
reported in ILR 2002 Ker. 1342, by its
passed at Armoxtxre 'A' (it. 25-11-05, a
preferred by the petitioner and T'
order -~ Almexuro 'B'
Authorisegi officor. The couzrse of
its order has thoroughly' of 77A and
Rules 17, 26C and . [me Land Reforms
Ru1e.s,197-4. I.t4_.i§.-».'., ;;ar.2ig9bf its omer.
"9) In Qmsont the appellant has
pmduc*3d"L;t11o' copy-of the RTCS of the
iand in qtiostion fofthc. year 1968-69 to 1980-
8I,""_&1996--97'.to and 2003-04. As
per G.oI.No.12{2)' said RTC8, it is one
K.Govir::.iacha;§ whovls shown as cultivating the
qtxesfion. "None of thwo RTCS shows at
..':__fhe;_mi::vant i.e. immodiatoly prior to 1-3-
,' 1974, tho appellant was in possession and
T cu1i:ivéL?.io;1 "of the land in question and further
._ ""136 to be in msscssion duxing the
' .1998-99, when Section 77A was insertaed
Vidt.-'. A'Lt. No.23 of 1998. In View of this, it is
evigiefnt from these revenue records that the
H * : appéllant was not cultivating the land in
u _ question as a tenant either immediately prior to
'I---3»-- 1974 or continued to be in possession
during the year 1998-99 when Section 77A was
inserted."
5
6. It is this order of the KAT and of the authorised
officer, which are called in question in this writ ~.,
7. Evomzhough, I am satisfied, after
two orders, that more is no 7. AV
orders inviting my intcrferonoc, ortior to" 'ad
opportmfity to the petitioner, aokotj
show any document to': he was
cultivating the lanol in on 1-3-74 and
prior to that rho Government as
on the tho learned Counsel has
failed to do or = T?
8. As' V"'3§1ck;, ' absolutely no scope for my
orders. Hence, the following:
ORDER
“oefifion is dismissed as devoid of merits and no
‘ ” ‘order as fooosts,
Sfi/-J
fudge