High Court Karnataka High Court

B Nagappa Gowda vs The Land Tribunal on 16 December, 2009

Karnataka High Court
B Nagappa Gowda vs The Land Tribunal on 16 December, 2009
Author: Arali Nagaraj


I V’V.;’_» ‘}’h(:_S’:’.:dte (.)1″K2.1r11a€4a§m

53 “;Ashr21§’ A11′

IN ‘I”}–I}3Z HIGH COURT’ OF KARNA”I”‘AKA AT E%;%I\?GA}§; C)I§E2
I)a1’ed This The 16″? Day Of Dec*emIr)er A’

BICFORE

THE HONBLE Mra.JU;;§fr:-QB Am:LI.NA.§§;é;RA.T,1,

‘WRIT PETITION NO. 2(.)’03’.[{ALR}
Between K ‘ a

1’3 Nagappa={}owda”‘ —

S/0 Ver1:E<ai€.c§gt)\vci=a 1
56 Yea_1":%:_ . I
R/0 U:1':b;i'1ebé'I–;E_11b

Shin1()g;1"'I'a'V1_;.1k And };3.i.~.,m':5"t-

~ AV _ P£'i_iEi()11€?I'
(By SriIR (_}n_pz'ii..g/\d_\.i'}.M

And
I ; "§7}1_€ Laild 'I'V1"iI'5L1m-'21

~ ' Sluimoga '1A"a71'E§E,1_£___' .

S’iim”1E);:fA21–5772O2

‘ R<-3\1-'e"1_"1 Ll(V'? :: I3epa1'1 ment
MS f3ui1di11.g
" i3'a_11g"a'1()re2w1
By its Se(:a'e1.a1*y

S/0 Eihadar HE,kSSE1§i'§

Mz.:_j<)r

R/0 Umbaiebazilu

ShEm()g_§z.1 'I'a1uk And
Di$i'.1"i('t" 577202

Respomiittxlls

Lu

\–"iIlz11g._{E;'. of Shimoga Téllllk. of which. ~=1_

21cm is xwt. lauad and 2. avrcs is dry 1eu'1:'('1._

The said 3 a<~1'es of land s11_:'§{\?1":« :-

"ABCDEIF in the s1<e1'(th 2111I'1_C?_xZ('fA4('ii~~.Vjifgi/b_{j'_~}'i.g? T

j mint. memo.

ii] The petitioner. ‘£3:\zT»”IT1_”iS{.Z1’K’C_,v ‘H215
No.7 clai1ni1’1;g ‘”‘o§}t:1_41;)e1r1ti.yV_ Hi1’1
1″espect. c)i7’i;.If1e ()’I’i’4[‘4’i;””.’.’i’:’€ii9&1:’Ei_f1t of ‘T-A2»;-9.i;es 8
g1..11’1t,as ()f’ui2:f1c! <1'-:_1_ in ViCW' of
the,_setitil§:r:=}e.ij1:t.=. up his

"_iV3i";¥1.V'i"()1' $1 'a.é'?1""<-;'%5 §§11'.*f."1'tV';';a.<.;..=

ixi-i.)'Tliea:1tf;'i":§x1_ a.1f1'ai:.nt. of Rs.86,620/» is in

"-«,cVic=-:pV()'s.si1. .3irit'}i' the '£';1hsi1da.r, S11i11'1()ga.
FV'1*o»:.n H (mt. of the said 2-m1oum., the
"p_et:it:.i0nerwter1ant claims only a sum of

— a10r1g \-vith i1’1_1:eres1T accrued
” i 1;?;1e7re()r1 and the bzz1Ear1m—–at

3. In xziew of the §1§”)0ve joim memo. the pf;-iésent

writ petition is allowed in part. The ir}.1})L.ig~;.1r;§j£:¥.’_ 0;:f’c1ep

c1a1;ed 17.03.2003 in LR.F{‘i’]U.M.B.4/74.+.7,.5″*~.p’2iAé§:se_d “by,

the Land ‘i’i”ibun2′.11. S}1in1()g.§a. re_j(0<:i.i»1_1;g« jilicy éip}3.1i4(':a1'*£;§(5r1Aof

the peiiiticirie1*i,cnanI: in F<)r'i}1_ N0.'/"._f0'r <)(t(:i;1'}:i';111:(?y rj;g}i'i:s '*

in respect of the iaild Uvmblebylu
Village, Taluk and {)i3_fif*i(j:t',~'Sh;i:iti(.';gg1.,iisehereby set. aside.

The pei;i1:i0ne3'–1enam,Ai.ei–1,iereby vheid.ef1–9:.it.I'ecl to the grant.

of 0ce.ct; of 3 acres in the said 12-mcl
bearing’ E5y.N0.1=O1″* (E’.(:r,rfi’p_19i$i11g; of I acre 0fi1*rigai:ed land

and; 2 ‘(;.f.’_Vd’1iv ifiirid shown specifically “A}§3CI)EF’

0′ in” the .A’:s1.{4et;.z:11 annexed to the joint memo and his

H «2ip.pEic:”;it.i’o..n ‘i1;I”F0i”m No.7 is allowed eiiéczinfciiziigly. The

]€E{I’f1t?C1:.Téi:hSi1dI:1I’ shall give effect to this Order by

” ‘i_::aV;~_”e,-.14_1i:”1g’ Form No.10 in favour of the pe1′:i1.i0ne1f~1:enarat.

‘He f’url:her clirected to pay, 1.0 the 13et:ii:i(_)r1er~1enzlni, a

” sum of i O.800/ ~ along with ir1t:eresi_ acirrued thereon

and. {‘0 the third z*esp0nder1i.w’landlord. the bE1.]E1I]C€

‘””

a.m0um’. oi” Rs.7E3.820/4 2.1l()1’1g____j§ with i1’1u=:re3st’ et1V(‘t=:j_1*u_e.c1

t:he1~e()1’1. The joint mc’:m0 and the skeEjr.§1__1M_

1″h€1’L’.fI() A$1’12I1_}l be z11’3pe1’1(ic(1 to 1.11isQ.I’de1′. V

A copy of this 01’d(-31″ Shall f(TT)’;*’.t’_}’1’vv:i’1’1«1V

Tahsildar. S1′}im0g_;a.

J1′ / «