High Court Karnataka High Court

The Deputy Commissioner vs Smt Kushalamma on 1 April, 2009

Karnataka High Court
The Deputy Commissioner vs Smt Kushalamma on 1 April, 2009
Author: N.Kumar And A.S.Pachhapure


5′ .V “file?” }§3Si$ta11t Cczitizmissimlcr

,W11a.;>

1
1

136 THE HXGH GGURT OE’ l£A@A”£Ai£& AT BAHGALGRE
Datfid this the 3*’ day r:pfAp1:i1, 2609
PRESENT

Tim Honrans am. JUSTIQEK «

\’ m>}%jL M
Tim 1-mwam mR;¢:tz$T:cE;’A;$;§g&cHHA?uRE
\ifrit.*’iEvDea3 Af€€;,.’2:ii3’i– g»i~f12%fii£3[?’:£i§:;;,§}
;’i3}19}l_é…fi’;:.~m;ai N;», :::29:%_ r;af;’.¥C*f}7 {ma}
W133. igjzf . V
;B;g.3″2v£:§;.;_’§: ” ‘

3. Th: {agility

S1:ais:11g}::.V¥.Z)i”~;4′::”2′–:,”i ‘ *
‘ ‘ ‘

” A ‘Shimcsgg;

‘1″};*;::=””§a}1sii4:iar
S€:i1″:=;i§ Tzaltlk
, A’ ‘ wfierab
* Sfiéitflijiga f}iS’fI”i£.”¥: mfippeflants

(By Szi H M Mazzfimafha, AGA}

” é V”L—-Sii€it§api1raTa}u1’siWA

V K5;m,ataka High Court Act prayizztg to set. aaide the orcier pass;-mi
” ‘ in the Wzifi. §~’e£:iii(>u Ru. 14346 of 12052 dairrd 29% 1~=~2003.

1»)

1 3111:. Kushalamgma
Wig Bhadmiah Cmwda
Age: Major 1
R] 0 Tavaitthally
Somb Taluk

2 Sm: Putiiamma
W] 0 Maikappa Gowda
Age-: Magof
R] 9 Gutiavi
Sam?) Taluk

3 Smt, Shyaméfizima _, = I
we

R1»: Gus:!._:3:§i_ ;f

4 Sniéi. E. __ ‘ _
W /’ 0 ‘!:{e¥i*€:s¥?aaiy..i3row:ja’ <
Age; Ev'hr_it51i;

Pf <:s–.A Héiimr, Scarab T211113:
Shijzmga Sist1"i€;1: Resgaasldfints

(By R1 it.) R4 am gamed;

RS éceméd to be servcd}

Thia Writ fippeal is flied under Sscxtwtfitrrn 3:» Qf the

BETWEEN:

“‘~Ha1n3._’?$§a1’3§>& Fflst …..

,,.Appc:}iant$

V’ A’ Ktashajamma

Wrii; fifififial 5%», 229? of 2130? iKLR’}

1 Shivanam
S19 Sheshappa Kesfitari
Aged szlzyzmt 552;? §F’&£:i1″‘S
O00: Ag1iL:uil,uri:si

2 Manjappa
Bit} Batiiyappa
3-‘aged aboui. 52 ‘_
Agfimiltiirim’. – ‘

Kamaiakshmilla . V

3
W-*0 Lfixflfiai’-‘filfipa :_ ~
Agczvd ahflsut _ _
:’s3:ic:tzIiu1i5i;_ ‘ ‘

4 ?§eeiam”” ma «V

W39 3 * _

Ag-.=}~::1 aboiit _-‘H3’~«

(ism: 1§5g1i£:ui£.:uis£.’ _ ”
A1} 3123;’?! O i’aV;’.V€t1′{?i;l Ei13i Vfilagc

Suxaba Téfiiizké’

SR: Hegds Htzdiamamit, Aévec-gig}

» fie:/Q Ehadmiah Gaweia
fige: Maj01*
R] 0 ‘E’avet:1*hai1_§g’ Vifiagt:
Samba Tami:

Shjmaga Bistrict

k\/

133

ms W

figs: A;fv§a}ur
= ¢ L’f<f,I<:i~."}3Z%a3Vf1:7;<:rr
. " ~ Takak
" Shéfiqga lfiisttict

Sm: Ptztiamma

W] 0 Maiiéjappa iiewda

Age: Majoi'

R/0 {irudavi ~
5§OZ"Ei§}iEi Taiuk
Siiimiaga £3-istriciz

Semi, Shyavamma
W';' 0 Bezaappa Gowda
Age: Majur

"Rfo Qizfiavi
&£:-aha T3111}:

Eihilnoga District
Smi; E Ra§a;;_r_2.;t:rE_1a _ I ..
W} C) Ka1f¢éa:¥a§§:iy_. Gowcia _
Agt: Majo:,.”‘–.

Rfcz Hamjairlajx «.

Siildapiir ” « . % ‘ é .. 2″

District ‘ ~. ” =

Sm’; ”

¥?,’%nL Basaxtagwajei Gawda

A Cmmmissienar

Shlih Aoga [}:§.:~3i:ri<:-t

Sifiméga

. _ Agasistant C(}II1:II1§$SiQI1€I'
Saga' 5311b~Dii?'i$i£}11

Saga: Taluk
Shimoga Disixsici.

‘T’§i§fl$§};{“§a?1’
Samba Taiuk

revriizrgfir. a1iiho:éttI:::$HiQ_ rt3§Ei.O1’£5 the names Gf the respcndents in

A ‘ – . _ihAc’ :m;t’.:3a§fie:;3:; zrézfgisfier.

Gfiiiagfia Készaba Hobii, Sarah Taiuisz, mtastwes in a1} 5313 acms.
cf €316. ancegtcyrs (Z3f1’§S§{?I}d€IIttS E 1-5:: S Ware entered
fiéspeiti: cf 21 }3£?I’fi{)13 of fhzis said land. Wham the aufhoztifies

_ ‘ ?S'{i3:13€i’£1(?’€ff’»£i SIIIVE3′ they naficgd that”. fhe afomsaiti 331163 is

Lu’!

Samba u _.__ ~.

Shiazoga Bishéct …Resp’o’ndt_:1its” : ‘

R-I to R4 are sézvecij’ V
R5″-&ifi1’Vi(2i:i held

(By 531:5 H M Ivianjtlnatha, Aim for ;1}Qwi:1’ég:?

against flint: very sanw
Dfiifitl’ péésgd’ by ” sfiligie. Juarige; sctiing aside the

s311it:r:3 pas:~§£::c:I4 33y v1LL’i.!.@’vAi’.’_l”‘;;’§B!’»’.’Tt.:I:i’i.1¢°_’» atlfhariiiies aneti diztcijng the

” S32 N5, 25 aittgateé at Tavazthaiiy

ciassifiazi as fiiéff lands and no persx3:a’3 name crouizi E13115 been

M/,

i;’:;2&& 3_1:g;:E._1’BSt=;$V:9é;%;tE1′ ti1«5 name of the Cmvamment. The

i<t?;&r'és11_£:£:A .s._;i;»t_he:Ei?.ié§ wart justified in mmaving the mamas Csf the

. 'E-igweVa1',_ the Iealtrzad single Judgxit c0m1nii:.t€c:i an enfir in

the imp11@1t:£1 carcier Whizgth €833 for inialferenca,

appétai W=fi, f229'?j2%L':Ci'f is by that viiiagers ef the
whiz» pI'1:*.fa:*1*€:4:i tbs appeal when the i';':0v¢:n1mf:fi'i _
chaflange the: ssaié azder, That is haw bot};

listed beforaa 11$. ‘ V’ VV

3, Lemned Cmvflrnmagxt éflgrificz-sate

impugneci order PESSEQ $16 fizdge cemended
fhai, KAN ianzi is 3 fiovegafifiejjzt l_g;forc$t land, No
armct Only priviiegeg
to mmave ti€1»:: iami is mnfmwrd on
persons 1 a11th(>I:iEiI:s realised that

names haim 33′)”rZ”~fE’:11’ti’>I{‘?t§V.{3I.’t”‘;fiv’3:.{;l:_ thé mzlfafion mfister 1’11 I’€3}38Cf_ cf

the; ..1a11{i ?::if.,:Vfi1i:t~ 3″et-survey, they pmmpfiy remzaved

mspuggfiients’ ‘ E1}’t€:1i1}g {he namus rsf the Government.

bi/%

< ZrieV'.¥é"3r;,–,'l*:e?'V ifezii: gr'9:z.:ii: of pepgéer irereafi and for

fi2:3;;1ifc3ts;~ it is a forest 1311:} beiangng £0 tha Gavammgniz
ma pfirma Wcmid acquim any right 02* ciaim ovar the
giant}; merely baczzmse Qf ihgir anjcrying fizz: 'p1*.ivi1t:ga33, if

_ 4"1'?m=:ir namea am ii1:'t"E£iI'i:".={§ it: that mt1f:a'ijm:x regisirzr ii. ericuits not

*4, ii is 11:11: in dispute that 1211:: iami in qileafign is a"—-I$;'31'€'
lands T12: Mys-iznre Lagzti Rt:-:sv@I1:w Mantzai clefines 3
13nd mamas. «
'KAES means ~

(3) Specxés {fmss destrzgaiizjre –. H»

(.2) ex:e=:n:32've iracés aj'–g2 fe§3n«;fo1f;.5ri"i:éf2i{§}s are presenzedfor
the sake cf wiid pe:pgéerVa;.vime2.3, paiyns, gum

£72933; £_:i?,;, ;5

The ,§2:c:iz;7e§'§:tj5.of.i:3é=§::3e 'c'1:r'*eV::K§i¢§::zg;3:i the priviiege cf

(2:2) 3?;-,ia3';£r1§

{bj_¢1e::zrii1§v ::;nxjfj:1£z3s:1_'n§g:;' E53 cf the under grtzwifa

V " mmmre;

.’ said meaning of the Kzifl unziaubtetiiy

.t_.i1c:e ;}:::§:3L§:§$ s§rhiéi§”–‘wa§_’ .r:::r;t§:re¢:i ané entcrad tbs: name of fim

x§3r;»$31€t::*::;:1;r:;1:: is :10′: chaiiengmi friii today, In mspcct of a

_ g1ifi1€%fi?%6§: & f.¥:i2 4 ;m3,1fa$::3 their names or I”£’i5Si1C)I’E thtsrir namtm.

” 1¥:’1I::1211& ailihflffifififi Wait juafifiaci 3’11 passing tin:
‘ ¢&;r§::’¥:§=.V¢:{2i$;’3″zA”1*:tj€~qz:::§:1g the :req11§:st 0f the rsspandenis, when there is 3

in a ggrtzpzrty, when by mifiitake an amiy is mafia, it

V u A. (IDES not create any interezsi in file pézmn, Pzélzcipies of naimrai

confer any fight 1:23″ title: in that pmpariy in «’
persons, Therafcare, when ‘€215 names cf €31″! .
mspendents were entcztmd in cahlmn

an mztry without. aufherity.

interest in 31:: pmperiiy, his Ila1£3;’$,’€’»{;§3Z£i3i:{)i i5:é.;fid1:f§:1tei¥::$¢’ aiiihcr in

crgluimn N-r:»,9 «:):1:ie:1″t,$: in file mutai1’a:3n regster ri,%:z§:~_e:>=St of a._fcre§f’iani37

or a Crovernmani: iand at a KA.r’VT.1.::md§ zit: :*ig3’1i:§

set fight ‘(ha mistake and ta» rc:11{;*zr§’*£hcir 1:a1§1é:3,”‘f}1é;{ i1£u:=x:i net. V

be heard and, i”i1¢:tI€*.f01*§:;.,.§h& §té}éi:1;;Lv1éi§i’VVV’;§é”;;g1t:«’Qfiiefigrévé was not
cirmci in heiding that 1 fiamm of that
mspcrndsnts Iifliiicfi to them
is bad. it is 22 “‘? T}:;”§s§c1:;n1c:nt’3 name has been
e.1::i3:=.;raci= man be grantfid by
the Cmfiémménf A11 that the permna am

enfiiieii :0 11% .p:{{i&r1:1;é’gg*:”.i::{)11¢3r:ting the 1iSufi”lZCT.§ of the said

_ iami,» iglzai: view’ Qf__fi}3,e matter, the dimciion issued tar tht:

Iméenm: §1lifi1f§i’§i”.i¢:3 ts) rmtore the name of ‘$3115: re$p¢:ar:d&11’t;3 is

ti} law and is Iiabis ta be set asitier, in fhat.

_ View i5f t11’é:fi;2’1′”i;1:1r:r, wt: pass the fofiowizlg 1:311:16? : –

AA TL {:2} -Bfbih file appeala are aiiaweti.

A ” {E3} The impugnezi order pasgeti by the ieameii sirtgrie

Jutige is set: aside’

cki,’ ~

{0} ‘fh.e arder passed by thg reznznue g14£I_m.Iii2’..€¢.*s.._ is

res torezi

A Iud<!3e