High Court Karnataka High Court

Sri N Prasanna vs The Assistant Commissioner on 22 November, 2010

Karnataka High Court
Sri N Prasanna vs The Assistant Commissioner on 22 November, 2010
Author: N.Kumar And Nagaraj
Davanageré DisiriCit_, 7'j_ '

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 22ND my OF NOVEMBERMQG1.

PRESENT

THE HON'BLE MR.JUsT1<:E "?€.KtJM+A.§ :'   

AND

THE HON'BLE MR.JUSTI'CEARAL}-   %

WRIT APPEAL NO.2538 0F:2.00.9 (KVOAJAV
Between:   __    

Sri N.Prasarma  "

S / 0 N.RudregoWc1é* _ _
Aged about 394y€;I§.1I*S 'V '
R/0 Jigaii 'i7i11ag<_3 '
Harihar__Talu}g " *1: ,.__ _

. . .Appei1ar1t

(By Sri Yad1:1aVét-- IV{Var!<;Ve 1{i,V  ( )f/s*;'A.Nagaraj appa 8:
Assts.,AdVs)  % ' 7 " V. 

And?

1;'

t'{'I:1r;-V 'Assistant 4. Commissioner

DLaVa._nage1*e.  ab Qivision
Davariagere;  j .

. 'Smt.Da;f1zin_1ma

" " 'A   --W'/no Tshivapuji Karibasappa
 é  Karibasappa

"  ' " Ag'ed'~::.-bout 69 years
5 __ R/(3; Ukkadagatri Village

T ..'_"Ha1-"ihar Taluk

Davanagere District.

Smt.Gowramma
W/0 Jigaiera Nagendrappa 
Aged about 50 years V/'



R/o Kukkuwada Village
Davanagere Taluk
Davanagere District.

Smt.Gadiga11"1ma @ Shantha

W/o M.Virupakshappa

Aged about 45 years

Harihar Taluk

Davanagere District.

Sri Ramariagowda   A _}
s /o Veerabhadraiah Patil [R.V.:Patil)'

Since dead by LRs.

5(a) Srr1t.Nagarathnar11rna 

5(1)) Gadig.aia.h  i   

W/ o Para.rI1eshWaré;ppa  r V " '
Aged about 46 years d
Kaginahalli. I-Iousew . if V
Madapuia  V. ; »
Hirek_er§.1r 7f§l,ul:  _  _

Irlave-ri     " l

. 8/ o R.é1I11ai"ia' Gowda

_~ '  about . 4__}___yyears

 Karib'a.sai.ah
_ «AS,/fc,Ra:11ana Gowda
 Agedfabsout 39 years

5[b'}«._and' '.'3{,c} are residing at

 _ _ _ l V  Ukkaclagatri Village
  ' i<:lariha'ra Taluk
" . _ " Davajnagere District.

Gadigeyya

S/o Rudraiah Mulimani

Aged about 53 years

R/o Sarina Sangapura Village
Ranebermur Taluk

Haveri District. 

xx

//.



7. Sri Karibasaiah

S/0 Rudraiah Mulimani
Head Master

Sri Karibasaveshwara High School
Ukkadagatri Village
Harihara Taluk
Davanagere District.

 . respondents'  

(By Sri K.Krishna, AGA for R1, Sri._S’;P.Ku11:arn’i, “‘Adx?W i’

for R2 to R4, R5 (A to C), 6 V _ _

This Writ Appeal is 4}_._of theKarnataka
High Court Act prayingvto set asidegthe order passed
in the Writ Petition No.a984;*.2007 datedi 03.06.2009.

This Writ appeal” .on I a Preliminary
Hearing this day’;«Ag:.i\_T ‘Kuimar deli’v?ered.– the following:

against the order of the
learned lf3in’gle “has set–aside the order

passed by ..:le’arned’ Ijistrict Judge and remanded

“t’h_e V’matter hack to him for fresh consideration in

aecordan Wit}”1. -law.

liieiacts leading to this appeal are as under:

it {a) One Sri Gowdara Karibasappa, was the

ancestor of the respondent Nos.8 to 12
in the writ petition and he was in
possession and enjoyment of the land in

question i.e., Sy.No.l2/4, measuring 5

~ h’isp”‘orde’r”‘dated 15.05.1975

acres 17 guntas situate at Ukkadagatri
Village, Harihar Taluk as a Patel of the
Village.

land. Thereafter, it Vested with

Government with the passing of

The said land was an inam

Karnataka Village Offices Ab01i_tiOn-:.:g%h(#f;.’:: =

The said Gowdara

application for regrant of Sy.N0s’.i2’/4; it
12/7, 13/8, 37’/4_?jo-~…;35/4 _ami’~_3a;/’4-~V

measuring, in all 21____a’e.r_es_p28 guntas
situate at U’i:l:{a-dagatzri _ Harihara
Taluk. The Alssistanlt .-Clonipniissioner.

Davanagere §:’Sub{I)ivilsilo-n, Davariagere,

»a,lA-‘a).,_:”regranted the entire

_ lb)

A extent “of it

After” . _ [.+..he=_ ” death of Gowdara
V Kariba”sappa, his children viz.,

wl.re.s:pondent Nos.8 to 12 inherited the

They sold the said lands

. a Registered Sale Deed dated

Vl}_2O.O7.1998 in favour of the appellant

herein.

After such purchase, on
02.11.1998, the respondent Nos.2 to 7
in this appeal preferred an appeal under
the provisions of the Karnataka Village

Offices Abolition Act, 1961 challenging

it/its

“Ls”i

the order of grant only in respect of
Sy.No.12/4 measuring 5 acres 17
guntas. The learned District Judge.”-.

ailowed the appeal by an order Dated’–w.’f”-«_;”‘*,u
09.03.2007 and set–aside the -1-

order passed by the ._
Commissioner. Aggrieiieddllbgrv the’
order, the appellant a
writ petition berm; this court 7-[on
11.07.2007. The Single: i_;J’uc1ge
setwaside the’order_ the
District Judge’ and matter

back 4_tohin1Wfor.t. fresh__ consideration.

appellant is

in

__§3″. rrhé Counsel for the appeilant

the order of regrant was passed on

the appeal challenging the grant in

a respect the land in dispute was filed before the

llV’40ljilisitripctlldudge in the year 1998 i.e., after lapse of -23

An application was filed under Section 14 of

Limitation Act seeking condonation of the deiay.

Subsequently, the said application was not pressed

and accordingly it came to be dismissed. The ieamed

District Judge was of the View that as the respondent
Nos.2 to 7 were not parties to the original proceedings
of regrant and they came to know of the same onlyflin

the year 1998 when the legal representatives”–oi’;theT

original grantee sold the property in fa\rouifi.Vvot.::the xv”

appellant and therefore the appeal
He set«~aside the order on the .g.1~ound_lthat
Nos.2 to 7 were not heard in tlh’ellpvniatter”andltherefore
the impugned order l’b_e..ll’set–aside: The

learned Single ..I.udge_dec_linedAto with the

said oifldelrl of the ground that the
finding reco’rded..1.Jy:.th:e”l§i’s«trict Judge on the question

of condonation ofidelay is in accordance with law and

the persons who were claiming regrant

I ‘werie in the matter and therefore he

declined”tdihterfere with the order and directed the

JD.iSt_rictV*@.Judge to hold an enquiry afresh, after

–affording an opportunity to ail the parties and to

it “decide the appeal. According to the learned Counsel

for the appellant, the said order is erroneous and

requires to be interfered with.

4. From the aforesaid material on record, it is
clear that the land in question was a Patelike inam

land. One Karibasappa had filed an application.l_lo.nr~.__

16.05.1975 for regrant of the same and it ~

regranted. However. the contesting
contend that it is one
who was holding the said
date and therefore, there wasdxan ‘obligatig-ii. on
the authorities under the said

person to pay.-the the said

land. anj/’l?rate€;.Vlas._ti*ieyare the persons who are
entitled to regrant;.dj”\lrh:ey,:’:ph’aiIe not been heard in the

procfsedings and ‘therefore the order of regrant insofar

concerned is Vitiated and liable to be

“‘set¥_aside’;’* ._ ~ ‘ v V

5,.__v”i’h.e:’~”contesting respondents have not filed any

vfldapplication under Section 5 of the Act for such

regrant. In the absence of such an application, at

“their instance, the order of regrant could not have

been setwaside. It is in these circumstances, the

authority has to consider the question whether it is

Gowdara Karibasappa or Shivapiiji
Sannakaribasappa who was the person in whose

name the Village Office stood as on the appointed.

date entitled to regrant of the said

Similarly, the question is, without
being filed, a person would be
under the Act is also to be con_svidered,l”a.s tliie’
regrant dated 16.05.1975 K without
irnpleading Shivapuji or his legal

representatives esince.-” ‘- also clavirn regrant.

Therefore, th’elv:’.leaVr:ned.Single_–iliidge was justified in
holding .that l it inatter which requires

reconsideration District Judge after hearing all

the concerned.

it of the matter, we do not see any

V V’ _ intir’rnit}..§'”i_n,the said order. Insofar as the limitation is

concerned, as the contesting respondents admittedly

lwere’*’lnot parties to the order of regrant dated

it “ld.05.l975, the appeal filed by them was within the

it period of limitation from the date of their knowledge

of the order as held by the learned District Judge as

well as the learned Single Judge. We do not see any

reason for interfering with the said orders.

7. However, we have to malge_it clear

Gowdara Karibasappa sought
in respect of six Sy. Numbe:*s_V.
regarding only one Sy. No.3y_..4.l.l”h.erefore.l Diistrict
Judge was not justifiedthinl the entire
order of the Assist_ant there was no
claim in respectg Therefore it is
made Ifwhatlydg set-Vaside by the learned
Single :V§l_u’c”lge’VV the subject matter of

ad}’udication_Vaa before A’.the..”-7District Judge is only in

._Vrespfe3et the laiidhearing Sy.No.12/4 measuring 5

acres. T1′? guntae. and in respect of the remaining five

itenisfof which is the subject matter of the

‘rorder ofvithe Assistant Commissioner, the order of the

Commissioner stands and the land in other

Nos. granted in favour of Karibasappa stands, as

there is no challenge from any quarter. Insofar as

Sy.l\lo.12/4 is concerned, the learned District Judge

shall decide the following questions: /-

i] Who was the holder of the Village

Office as on the appointed date ‘E’

ii] Who are the legal representatives of T T
Shivapuji Sannakribasappa entitleri f =
to regrant even without filing
application under the ‘? ‘h V

iii) In terms of the provisions’of:’the }kct’;
who is the persona’entitle*d_ ‘for regrant: 1
of the aforesaid land:V’?i. 3 V V.

Ordered accordingly. icontentionsiivof the

partiesilare letti”o.per1’to”ihe”*–agidtated before the learned
District Jt1*d_ge._ V’

A ” » _ VPartiec~,_t’o bear their own costs.

Sd/-

JUDGE

Sd/3
JUDGE

JT/~