High Court Karnataka High Court

Syed Irfan vs The Land Tribunal on 13 March, 2008

Karnataka High Court
Syed Irfan vs The Land Tribunal on 13 March, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT op KARNATAKA AT BANGALCJRE

Dated this the 13"' day of March, 2008  _  .  -- " = '

Before

1111: HON'BLE MR Jvsncj-E"H--V G'.4'R4§am}§I;V':  

Writ Petition ;1029%;

Q  .9 ,..... -1- V'i_..-+.. .¢1..a..-1....:_
.»  S'-'"9 'I3-IV {U Ifltfi fll)uul3av

V   Digtfig

V' ' " '- F  'r'I':'\'I'IIIlI' 'DI.IU|.flt'IlIUIOI'lIH ."r.'I1II'l'
. J\'IlI 1 Q

" ' l.lW|II\§ LIIIIIIIIQI,

' ' .. ' I-Iavori District --- by its Chairman

.SyedIrfan~. 3-Sums

Syedsamivulla, 35  % %
Syed Salimulla, 3'7 yrs 

All are s/q..sy§a';Iius§§gn s: ai§',.:3a1gt55é'_j_V-. V'   V'

'Abdul3a{b i¥;asih1s};b 'Ba1e2{ai;%5s%%yrs%:[  A

310 Kasim {Samba ;~ sin.¢e«.dé'at.i by LE3 
liuthubflfidin Ab dul 3aB"~Balebai, 40 yrs
Iviohébmbsab  35 yrs
Mehan-me. saa .A.:..~a-;:2s,.éa Balagai, 39 we

12* _..:..- -_1_ 1'1 -1 -1. _:
IXHSIIIISHD DHIUUHI

 may évfieflaapw Viiiage, Raneirennur Taiuk
Petitioners

(B:I__$i'i Raogia: Adv.)

HIJUII-Illll. lull

State of Kamataka -- by its Secretary
Revenue %artment, M S Euiiding
Dr Ambedkar Vecdhi, Bangalore 1

W



,     G A _
l  . 'V  K Hatti, Adv. for can 8!. 4; Sri

3. Abdul Munaf Sio Abdul Mazid Sab
48 yrs, Agriculture Assistant
Oio the Asst. Director of Agriculture
Dharwad (LR of Abdul Mazid Kasimaab)

4. Jalil Sab S/0 Abdul Mazid Sab, 42 yrs   '

curt A.*nin!Prcce-as Sewer 
0/0 the Court of Civil Judge, Byadgi  . '
Haveri Disifici (I..R of Abdul Iviazid has' '*irnsie':':)

S. Sutfabi Wio Hanit" Sain-
Rfo Agadi, I-Iaveri District
(LR of deceased Katumbi)

6. Mohammed shariif S/0 Budgiexi Bastl    e   
     

'-J

....1... .. iv .  -l V7 5     

(LR ofdecaéeed'Sehebi}.._--..,__ 

8. Mustafa  Vflcétifi ~ ..

(LR of deceaged S;:he'bi) ' ' 

R 6; 7. gm rxaVB§tjwize§&e cc e V 
Near VenkateshvJ_araI'exx;1§le
Davangefe 577 (Jul ' '

 * «.9,  --Jiubcdabi  Sab

« flfilnfimu  'Kabul If'-l\Dlt"h::: Dn-ul
'. " -Is'  -C.'ID.Ii._.|TVl.l%l\\I|., 1\UlILIB'ul L\\lI?||.|
T "Bclehom1'u§G«arden, Davangere
  ofgjcceaeed Sahebi)

 _ 10. "'««..SmtvUi'nefi'a:biWfo Shafi Sab

Riolllali Nagar, Near Shivali Talkies
Davarigerel 577 001

Al '   of deceased S-ahcbi) Respondents

_n.ja:1a MI.1_rt_h_3,»g GP for R_1-2.;
M V

«F 1nT¢4aI.r-I: nun} A AI!

‘I’_’i’:………d.l. A.-I… ……’I’)’3 A. 0…:
‘, l’]l1VIIIfllll, IXUV. IUI l\J”‘I’, DI]. LVC*Wl.fl»l’LGlll.I, {INV-

‘ For R5-10)

Alex

-v .

I-J

tn

This Writ Petition is filed under Art.226/227 of the Coiictimtion
praying to quash the order dated 3i.i.I.t}’3 — annexure B i:y”Vt’n’e_ hand
Tribunal, Ranebennur. – w L” A’

This Writ Petition coming on for Healing this day,hthe’ ” if .,

following: _

Petitioners have sought for q”*”‘”e.i»rii;;tfi:* “-:’s’1f*’f the Lam’.”‘Titib’e:’.ei,f

Ranebennur dated 31.1.2003 .;innext:re” i”iit_:ioii5grantingiioceopancy rights in

favour of the contesting respondents 12.37 acres of

Nukapura Village. _

Hectdt..t,t1ié~..A_coii1egie1_ for’ ” petitioiiem, counsel representing the I

respondents and the Gotreinm_ent_i§ieaderi

” is the found of litigation before this Court after remand.
i;’es-giite «ell c—..ent.i-ns raised. by the petitioners viz., evidence said to

i’:a’v’e.i’*–eenvv b.'”‘~%e Mtitimcrs 2..-ad the enulee in the ETC 3…. said t 11-

V i’ not been considered by the T–“o’un’*i. m ‘”i”w’ “f iii” gi”””1ds raised and

‘ the subtniagion made by the petitioners, it is for the Land Tribunai to give;

it to both the parties to let in further evidence if any, and then pass

i A oifders in accordance with law afler due notice to the parties.

ll]

Accordingly, petition is allowed. Impugned order is quasiieeifliiiiatixar

is remanded back to the Land Tribunal for disposal of the saiiiic .»

with law.