High Court Karnataka High Court

Shri V Nagaraj S/O R. Venkatappa vs The State Of Karnataka on 28 May, 2008

Karnataka High Court
Shri V Nagaraj S/O R. Venkatappa vs The State Of Karnataka on 28 May, 2008
Author: N.K.Patil


IN THE HIGH CCEIH-ET (PF KARN.=5«.TAKA AT Bfi;}«§Cré¥.LC3RE W,?.3\EO.é?Z2 {if-‘ 2038

.g_
{N THE HIGH CGURT GF KARNZ4 TAKA A 3″ 3ANGA£.ORE
QQTEB ‘£”H§$ THE fifith 3332′ GE’ M£sY. 3968 E
BEPGRE
EH5 §§€’.?§\f’3£.E JER J33 ?’?QE NMKIPA TJL

‘-§.?.?.E’\iQ. 6’?2f.~? QF EQQS {LE}
aéwizagns _

f 3%? xx NAGAQAJ 553 R ‘s’E§’»£Kfi¥¥”APPA
#333 Aafiéfi’ :23 zfg/5&3 _
ma”: sas<:x:2@:. 2549 mass: 29:9 wsr-3 _ " ,
E§P%_,i~3£?xé£:€£sfiQ, "

Ekfiéfiéifififi-fififi 325 ‘V

9%.’?

SM? fyiijfififimikéfl wxc 2i5.rs§,r>¢_& @ K£xZ3§§.%§?§?A
#3553 A3529? §6’€’E&RS .% . –_ g n
@3535?’ 915:2 egasaa rumzrxg
@”z”:«~% mass: S%§P%w9J§EiAGéR{FsgYfigRL§fHE :::As;=sis2;:; ‘
§A§’%€T:%fiaL§RE–E-3&1} 825 _ — ‘

. _ , PE”§”‘fTi%C)i\EEfiS3
{By 3:: PR.r’%K:%Si}% tr. }é~é5aa»*r=;s?: A::2x;i::~s::}é”:?s«:~”;’j;V

fifiD:

E2 .”E§SS?§T§§E§KfiRfiATAKfi
‘1 §EVE$UESEPARfi%E§T

§£i.’$iBE,iEi;*3§?’€Qf v.

5?HFiQQR;§§,§M3EQKARRC%§
BAfi§ALQR§5§Q8G1
REPf§¥§fi3R£¥ENUESECRE?§RY

” ” ‘T 3’33” ‘ -. THE LA?~£’L”}– ‘§”R§SL§§’~£A:

.. Mfiififigfié “£”;i.L.L!§<1
* _'%";%;!}%é'Q?F!CE COMPG'L£N§
'sieaaagi
am 3': TAHSELQAF2

% j .. …s;E

E3 “fHE KIGH CC3?.ER’F CI? KAEENATAKA AT EANGALGRE. ‘s¥P.NC’).6′?22 0? 2(i{}S

-g._

RJAT TRVAREKERE VELLAGE
TAVAREKERE §*§C3SLi
BANQALQRE f.30i..§f?H TALUK

S322? £3é3QfiA?v§{.,§[‘s§EYAMMA Wffl LATE {ESELAPPA
§v’§5i»JQ;FE

REA”? ‘f’Ai_A$HA€3UP?E §!ELLfi§GE
?fW’A§?E.K§RE i-§C}Ei,,.%

BANQRLGRE SOUTH TALUK

SHE! Gééé F2fi2!’vEé%AH SEC} Lf3C§”E *SAL_AP?A I
KQAJGR

§”3?:fi%T “¥’Ai,.ACHAGi..§?PE ‘y’%i.i.,fisf3’E
?§:’%z’AF2Ei<i.ERE H<3EsL£

8fi§é€3fi%.§RE SGUTH Tfii.Li,§§<

33¢? gaaxaaama W53 LAKSHPQANA –

Masfifi V
Rig? “e’Ai..fi£3§~if%$L%PPE ViL£J1’~.{37E –_
“¥’.A’££R.EK;ERE Haw * ‘
E«§§xiQ§.LQ??E SQUTH mgum

3%: s%N».§RN:%PF?§.. 4.~:§é::%..;,ATE;::’ %:§A;Ag;9%@;;’:k ‘ — _

§’v€fia.JC3R . , «
fR§.s5’~JE” ‘{é§LRCH.§.{};»L,;’P9E_ ‘¢’_EL.L;§
“§”fl®VR§2EKER;=iE é-°§*¢3)EL§

BAE*~§i§sz%LQRE sx:::::f:°é;gf,?’A:M:”.::i<;«..VT '. '

._E :_

am: ?*fiU¥xffYfi;?9§"3fi2 'azagggrg Ge;x:<.r'-3%
:g2AJaF: * " ;

azg: w;AL;:cH;i<3u?PE'–v::_uaGE'
"§'.!W£§§€§;i§ERE 9-§::=3i.:"' '
amesgzzgaaa seam ?,g;_:_.,w:

V 1′ 35%: N§{§:}:\w4~é:a$a*Jaa,aY 31:7: LA”%”E ‘%JEN§:iA;§{3R’=._ = » A ‘

Rfé? C}é§K§4.f§?x§§£§%§?ALYfi vsaaacss
¥AL;&€3HR£§?j’?PE::DAKHALE xszamag
nwARE;<fr:;RE«.H:33;:

B;fé!*e?UR’3′ OF §(A;RN’é{I’iaE§fi. AT EA’£~§GA.{.C’3RI:L w.mé0.6t?2:: OF 2603

-4»

2. Petitéonerg are céaiming that they are §éneféi>

dascenfiania :3? {ha famiig; csf Late Shré. R3ng3i1a§’¥;”«T_§§é§:

father cf the secsnd petétéemer and gragf;@fa’€%1e_r~’£;f.A §}f:;4>.{ _ ”

petééicsner pumhased the ggrémééturai ~..V§:a%’%:-_V.”} f§18’3»$’£éA£;§f§§”{3$–..’

acres 3% Qantas éncéuding Q,QQV__’gea;n€a9é«’v-§h:;%_ ‘%5;:§¥’%é’§:’fd§…§?§;

S3a.§\§s.€53 of vaiachaguppe v§%V£a.§3:e1’;v._”§’a§.éas*é%e%e ségbzsg

Eangaéefe Sazgth “;¥”3§uE< an§"§;2r£figV he wag in

Qaacefué §a$ses$§;:.:s; a?_1d? "géié farsd. 88
ms as it ¥'¥%31.é_i'§%';§:;T'§'~..r"§'33_E"3:§§%'§?_ €§§$§: an gemgs? ieavérag

igehéné €?"':€%' '§'é§i'£§§§v§$F§::3:'f3nfl"€f¥ii'§8£'A§éf'é"é§§}' membérs. as; hés

§ega¥ he%r3. £5f:er '£'h»a; 'd7.}e§%'§z~..A:§'§.iéhré. Rangafih and Sm:

Gsw:am:::;a_LA peiiiiafiers éééd é%:%2e:' members 9? the famiiy

"v:*;_c:;%'a%%:2Va.ié.§ Eb" 31$" §r;_ Eawfué pasgassésn and enjoyment af 'i?"£&

saézfi i

,::h§é.['Vv'e§I:t&nt 9? 08 acres '$0 gamtas inherited

Vtfireugb""thev«._'§ai$ Laia Sri. Rangaiah. Be that as it may.

S¥§… Gé%5a*ppa nsw gepresentefi by regpméentssé is 8

§:.3€<s'"{{§hé5d an appéicatiere £3': Farm Na? in respect 0'!' G3

. V 28 guntas 5'? Sand in Syfée. $83 3? Yaiaghagupge

£

THE }§EG§é' C0132'? {BF K§§RN,5I.'E'fidéfi. fiif BéL'\EC§;'i§LC}RE 'i3§.?,N{3.tS?22 {EF '2€}{3S

"HE HEGH C{:==UF£'E' Q33-' E}?_E_ ‘skiP.?~E’£>_67?;;2 OF :243{38
,5- ‘

vééiage before the 2% respcxndeni: if’? pmceeding War.—__

mr~’:*; 13:1 g’?5:;=a The 2% respm”3dent–Land Tribuna.§.éfi:e’_}F’VA~ 2

issuing natéce is the parties; ané afiey ?’%€}3}_¥”.§’;?’}5g,, T

regésiased the sccaspancy réghta in 1§32{c2;,:,érjj. ‘:§ a;te.

aagappa by its srdes” dasea 23.2..*§Q§_?.:9 ;r§%%svg]speks: ggg}
qu£$%iQ:’2 ta iher extent 3? 3
sanduciéng pram: enqu§r}* :”an{;é fgégéfgééésééfg %”e–:3:f%fy§ng the
fiecaagafi Sré. Qanggfgga. ;fa:*a%%;a>i§;§§”””LV gf §’%p5ndent5-8 to ‘$1,
:,:§é€%%§AeAnéf§5’ ‘a;fac§§§:€3’i:’éd ta present” the énstani: writ
:’é’g.*;f.§’::-f::5iz;*;pr§a’:e relief as states ‘3{}§2}§’8.

3. heard ieamad caunsei appaearéng far

“7 ;;?;’feé§”t’§'<:*.r3g:'s"ark! ieamecé Gevernmant Pheader appearing

'' « -§"é$V;:=':2;*zflents»1 and 2.

EN THE HEGH CCEEERT GP KARNATAKA AT Bi-‘tL’~EGAl,£Z§RE W.P.’£\30,é?’2;’2 SF Efléifi

EN ?H§E HEGH CGUR? OF }‘x AT B;%N{§;iLGRE. ‘%€.P.NC}.6′?32 CI? 2%’}£?3

4. After carefuf fiamsai of the materéais avaéiafiée

an ffie, énséasfiirzg the arse: passed by the Land T:”é§§,2:¢;:a§,, ..,_v

¥%§£agad% “§’a§L:k, é fig mt find am; ermr sf Esw or__An§éé{ér?;§%

E:ragu§ari€y, 33 Saab cammétted by ‘:?_2_e~~E_a:zd.’_’TE§§éi§}aV£

registering {ha meugancy righta in fes}::’;;1:?:’ :e1€”Tsz*;é–S93._;:.at;§”«…1

Smappag 1:9 the asxtent sf 3 ac{e§.. 2G._§uéf&3

sétuatad at “£’a§ac:hagup;pa_ v§§§2:;gj*&;. f”¥;é:;gra§2.§1::”é;d..,§§_7?e? erderwgéaaet

:1rsa§nfa%:’:%d »§§§”:%§§:y§;a’§i*§””f’:fE$§;’:’§3éAééf§’§%;;*;seed§n§ E\§:::_ LR?
{THA}M3:§”§7S~?§,~§F:?g:%%’2;;é;fe§§:.i— gamsg 3? the samas $2

can be _s;a;;e%n ‘€%’z$é;. é*até. ‘S5. Qangappa himseéf has

,;;3;§pa3§?e::a€’b§f:3:*¥z;:2_:hgH%;é?é3VT:’%buna§ and put his signature

an Lar:d Triburzai, after perussé emf tha

Vszzrgey €*ep§;ft’;;2r’§é the other reievant maieréaig avaéiabie

,_.§”;a.3′”:’segiste:’ed the csscugancy rights in favour :31′

s.’:§jr§;e ‘S;9§’.'{?§a§appa. ii: is pertirzant fa meta here Etseff, after

Cééésifué peruse! 9;’ Annex :92-F1-Regard 9? Rights

mui

Ex? TEE HIGH CGIERT GP K:iR§€é¥.T£iKA AT Bé’x}~3{}AL€)R_E ‘3€,?..?’§{3u6’?2;?, {FF ZETEF8

EN 73% HIGH CCDURT C??? KARNATA§€A AT Bi£’v’GAL()P,.’E. ‘v.?€NP.3\z'{},6’?22 0? 2é}{§.8
-3-

produced’ any authenticated dacuments in

€532, Sré. Rangappa was cuiiévaténg the §3nc.§ in

an extent of 8 acres 10 guntas or :gi:z§duced_

fiaaumeafs, such as! fend revenue reca§.p5€s.s._a§ndj’; .

documenfs regardéng the nature”Vé§.:._V§%:eVV by
him. Therefera? % de mi Hgaod
gmureds ta én€erfe:’e__§n th e… .the Lend
Eafbunai an féfied by
petitéersers éjgveid of merits.

5, Fab?’ yet writ pefiticm flied by

petitéeraers is liéhfe f9VVVbe’V:f§Sn’§:§7$sed at fhreshaéd is on the

g_:*i3L\§n:£ :}f~:…die§_Ta°3r_anfi”fac.hes;A There £3 an irzeydinate deiay

af”r:ea:.?§y–~thz*e{ e% :v5{.”§s<:§:§:a:des in féfirzg this wr§t petition. The

~-..__§3fetiif§0f.itE?3f_'§ have'L%3}_c:f shown suffiment cause far the said

. "_z:§_::'2§

'st, and " have not satisfactariiy expiained the

"~–.1§ar;i&V'.AAby»_ésgsigning cngent and vafid reasons. During the

"E.f1§es§re_g«}3um period, the fegaf representaiiyes cf fhe

Sr§. Gaiappa i.ss.respandents~4 ta 8 have said

—-?’

IN THE HEGB COURT OF KJARNXFAKA &T BANGELORE W.P.1’\z’O.6′?22 OF 2968

EN Tlfi HEGH COU,R’i” OF ‘§§:%RN.I§’§”AKA A1″ BANGALORE. ‘:5\f.P.N€}.é722 OF ‘EGGS
-9-

the Eand in questimw in faves? cf respe:”:dents-9 ts

“fherefsrez énterfesence by this Caurtg at thés stagafirés.

justifiawe. Hence! the writ petition fiiséflby«p£§§§t§a:€Ag%é;_

fiéabie ta ha dismissed an the gsggasd éfvdéiéy arT§§§’.;i.a:¢h'<e#'=–.' " V'

Q53.

3. Having regard Vt;:> “f£*–‘2g ‘é:…r:’g”fi£u_LA’i;3.i:’£c;s..s:zr;a §:aVAv;vw-3A§*;’

3éi§
Iuagfi

EN “HIE HIGH COURT OF KARAVATAKA AT B;§NG;§.LORE ‘\3i.P.N€l6?22 {E}: 2688