-3,
IN THE HIGH COURT OF KARQQBTAKA AT BANGALORE
33 __{.g Qi'-£"'.g
5° E." "A A A
DATED THIS THE 30":
DAY OF AUGUST 2009 s;,;='-A: s;'.z£_.mz.cef=~:-~~a«
'/ ~' ,{".';__.-g'/Cg?"-;;«
PRESENT 1"' A'
THE HON'Bi_E MR. P.D. DINAKARAN, hi"
AND
THE HON'BLE MR.JUSTICE V}'_G;*'IvSAf3.H'A.:HIT"
WRIT PETITION No.9I5'8.[2008 (GMT;-EA$'::;PI--Lw)
BETWEEN: A I i
1 SRI SIDDE GOWDAIIA I
S/O KARILIVNGE,csDwDA" I
AGE 65'YEA'RS g
2 V"GAIl\£G.AiDHVAf§EAIAHV""
'=,_S/Q -RE'\'fAI»AF}T .
AGE. 70 Y4EAtf{.S_"
3 M v1SAHAKAAVAITIE'I::_dv\z.*'DA
4;: "S./O BORE GOWDA
' A§3E__ 60 YEARS"
I "DEX/'_A.F§'A£1
' S/'O,,1Y.AVLA=KKI GOWDA
Ac;.*E.:_z; 5' YEARS
5.' .. RITISHNA GOWDA
'S/D MANJE GOWDA
I AGE 35 YEARS
ALL ARE R/AT HIRIKADALUR VILLAGE
DUDDA HOBLI, HASSAN TALUK
HASSAN DISTRICT
PETITIONERS
(By Sré: NARENDRA GOWDA, Ad\/., )
STATE OF KARNATAKA
DEPARMENT OF REVENUE
M S BUILDING
BANGALORE 560 001
BY ITS SECRETARY
THE DEPUTY COMMISSIONER
HASSAN DISTRICT '
HASSAN
THE TAHsILDA_R'~-, I
HASSAN TALUK" ~ '-
HASSAN. WE-A
ZILLA;PA'f§;_CHA'::*AT% _ -
HASSAN Z_I,L;E..A' F?AN'C,Hl's.YA.T H.
HASSA_N;_,.RER.,, 4BY['ITS"v.AI' * '
_CHI_E¥?_S'E'€£§E'1'A_RY,' "
:'1.TALUKEl5A'NIiHAYA;T"'--- ' I
HASSAN ZILLA PMCHAYAT,
HASSAN, R_EP., 'BYEITS
1 , CHIEF ,EX'E.CUT'iVE OFFICER.
' HVONNAvARA"GRAMA PANCHAYAT
.,H'Qi\5NAV_ARA DUDDA HOBLI
_HA_S'S'A.N jTALUK AND DISTRICT
I BI'.'ITS;SECRETARY.
TVANJAMMA
" W/'0 MANJEGOWDA
AGED ABOUT 42 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLI,HASSAN TALUK
HASSAN DISTRICT
SMT PUTTA NANJAMMA
10
11
-3-
w/0 SANNA MANJEGOWDA
AGED ABOUT 40 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT SANNAMMA
w/0 RANGEGDWDA
AGED ABOUT 35 YEARS ,
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PA!\!C»HAYAT'H.
DUDDA HOBLI,_HASSAN...T;/RL_U'K_v
HASSAN DISTFZ__ILT.T
SMT MALLAMMA _ A
W/O MAADEGOWDA A A
AGEDEA'E3QL3T 33 Y:EA'RS"~ A ~
R/AT. HIREIKA_DALijR .3/ILLAGE A
HON NA-VA RA 'G RAMA 'R,AA1ci.1AYATH
D_LfDDA"'i-IQ;BL1,.HA.SSAN_.TA.£UK
T"HAS'SAA: DI3f%3TRI'C«.T_'
x$.M'T-- SUMAIT.§A_AAA ~ A A
W/'Q SQMVASHE KAE;
1 AGED ABOUT 25 YEARS
R/AT HIRIKADATLUR VILLAGE
aHoNNAvAR'A"GRAMA PANCHAYATH
TDVDADDA HOBLLHASSAN TALUK
VVk:ASS'AAT1;DISTRIcT
SMT: TIRE MA
w/D 'SURESHA,
" AGED ABOUT 25 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
13
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT RENUKA
W/O JAYARAMA
14
15
16
,'HM'SSiA'.N BISTRICTA' A
-4-
AGED ABOUT 30 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLI, HASSAN TALUK
HASSAN DISTRICT
SMT PADMAMMA
W/O NAGARAJEGOWDA '
AGED ABOUT 32 YEARS
R/AT HIRIKADALUR VILLAGE-
HONNAVARA GRAMA'PA'N.CHAY-ATI! V T
DUDDA HOBLI,HASSAN<S.TA»L.uK
HASSAN DISTRICT "I
SMT PARVATHAMAIA \_
W/O MURUGEGOWDA I
AGED ABOUT 33"YEA'RS" I I
R/AT HIR{KADA.LU5i =vIL'L.AGE I
HOi_vA»AvA.:IgA GRAMA PAMJJ-IAYATH
DU DDA HOsEI,HASnSAII..TAI_U'K
MT JAYf«'fv@.i:'§?1'A, A
w/O NA--N3'uI$IDE'GAOwADA
AGED ABCL_JT:41,Y_EARS
1, R/AT'H_IRI.KAD'ALUR VILLAGE
HON NAVA RA G RAMA PAN CHAYATH
DUDDA HOBLI;HASSAN TALUK
_H'ASS_AN__ DISTRICT
V'SI¥1T._PA;RI/ATHAMMA
Vl',/QAEINGEGOWDA
AGED ABOUT 46 YEARS
" .R_.1AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
"I18
HASSAN DISTRICT
SMT BHAGYAMMA
W/0 KUMARASWAMY
AGED ABOUT 44 YEARS
19
20
21
-5".
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT JAYALAKSHMI
W/O SHIVANANJEGOWDA
AGED ABOUT 43 YEARS %
R/AT HIRIKADALUR VILLAGE A '
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLI,HASSAN"TALUK" _ ._
HASSAN DISTRICT
SMT KAVITHAV "
W/O BOREGOWDAI@L~RAMUR' A. V
AGED ABOUT 28 YEARS' I V
R/AT HIRIE(_ADAi.;UR* \ZIi_LA:GE
HONNAvA,RA GRAMA"PA'i\£CHAY.ATH
DUDDA uHQB--!_I','HA_SSAN--.5'l ALUK
HAS3_SA_r§"£)ISTRI<_C'Tffiv~A. A'
TE'.'iRIg'Il\iJlR\Ts'¥':"¥VfR"«.V.:'_' I
KW/-O. SIDE3EGQW--DA--- A
AGED ABOUT V42-YEA Rs
R/'AT HIRII<,ADALU'R VILLAGE
_ HONNAVARA GRAMA PANCHAYATH
DUDDA' H.OBLI,HASSAN TALUK
HASSAN DISTRICT
-- NAMMA
« W/0.. KEMPEGOWDA
AGED, ABOUT 50 YEARS
R/AT HIRIKADALUR VILLAGE
" HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
. "E23
SMT RANGAMMA
W/0. MARUGEGOWDA
AGED ABOUT 40 YEARS
R/AT HIRIKADALUR VILLAGE
T 1'2}
24
25
26
_5_
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT YASHODAMMA
W/O. HANUMANTHEGOWDA
AGED ABOUT 44 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANcHA\i'AT§'4 A
DUDDA HOBLLHASSAN TALu.i M
AGED ABOUT 35» EARS 1
R/AT HIRIKADALUR VI.E;LAGE--'«..T'
HONNAVARA <3RAMA,,'APA'A:.cHAvAT¢HA
DUDDA 'i'-'IQ!'-2-LI,HASSAN"TA'LUK.
HASSAN ;:;_:_s;jrRI§:frAaV *
A
:A'w/'0";.JA'sAk:;EESH.A 1
':AG.E'D .A'fi'(}UT" 36~YE'ARS
R./AT H1R1K.ApALgR..\:--1LLAGE
HO!\_INAAVVA'RA' AGRAAAA PAN CHAYATH
1' DUD'DA'HQi3LI';.HA'SSAN TALUK
HAssA'N~ V.E)IST!2VICT
_V.SMT::S'HANTHAMMA
" A. vAw/0: KARIGOWDA
« AG_E.D'ABOUT 37 YEARS
R/ATj_.HDIRIKADALUR VILLAGE
i*fONNAVARA GRAMA PANCHAYATH
'* DUDDA HOBLLHASSAN TALUK
A HASSAN DISTRICT
SMT DHANALAKSHMI
W/O. NINGARAJU
AGED ABOUT 28 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
29
30
31
L9.) V
N . I
_7,,
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT PUSHPA
W/O. SURESH
AGED ABOUT 29 YEARS
R/AT HIRIKADALUR VILLAGE... ,
HONNAVARA GRAMA RANCAHAYATHQT v
DUDDA HOBLLHASSAN TA"Lw.LJ1(.,T'" A *
HASSAN DISTRICT
SMT CHANDRAMMA
w/0. PUTTASWAMY GQWDA
AGED ABOUT 40'~¥_EARS I
R/AT HIRIKADALUR. .VILE§AG 5- *' *
HON NAVARA GRAM-A RAMHAYATII
DUDDA HVOVBLIAIASSAN "TAI-uK'.
HASSA;'N'E}I_STR:I_CT "
SMT AIIAI GANF'W1A:"@'j _A'IvIMA$}"'A{A'I4 MA
VW/_O;'JAVAREGOWDA" 3
[AG ED. .+j]BOL7éT 44"vjEARsI A
RR/AT HI'RIK.ADALUR" VILLAGE
HONNAVA RA ~c3'RA_rvIA «PANCHAYATH
DU'-DDA HOBLLHASSAN TALUK
I HASSAAI DI.STR.IC'f"
RADHAIVIANI
_W,/.O.,KRISHNAMURTHY
A. _AGED ASDUT 30 YEARS
« R/.AT_H1ARIKADALuR VILLAGE
H.ONi$zAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
'I HASSAN DISTRICT
SMT VASHANTAMMA
W/O. KARIGOWDA
AGED ABOUT 28 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
34
35
36
HASSAN DISTRICT
SMT SHARADA
W/O. GANGADHARA
AGED ABOUT 30 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT MANJULA
w/0. KEMPEGOWDA '
AGED ABOUT 34 YEARS , ._
R/AT HIRIKADALUR V'fl,_LAG E .
HONNAVARA GRAMA RANGHAYATH
DUDDA HoBL1,HASSAN"TALu_K
HASSAN DISTRJCT
SMT MAMATHA"
w/0. RANGASWAMY.
R/CATSE:1,RIi%§§A'DA'LLi_"R VILLAGE
'.._HOi\ENA\:'ARAI F3¥{*AAi'-*i'A 'PANCHAYATH
DUDDA' HOB'LI,'HA'S«S~AN TALUK
HASSAN DISTRIG:
SMT v'EE_,NA
:_v.\//Q. SHESHEGOWDA
_ A.GED--...ABoUT 35 YEARS
A. SR./AT .2:;1'{;1KADALuR VILLAGE
"H.(_.':_v.:\_:_ NAVARA GRAMA PANCHAYATH
D.UDfiDA HOBLLHASSAN TALUK
"--!A-IASSSAN DISTRICT
"Sm" CHIKKAMMA
W/O. SIDDEGOWDA
AGED ABOUT 45 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
39
40
41
42%'.
SMT GOWRAMMA
W/O. RANGAIAH
AGED ABOUT 34 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT HEMAVATHI
w/0. JAVAREGOWDA '
AGED ABOUT 44 YEARS I ._
R/AT HIRIKADALUR \.!IL._E_.AGE7. "
HONNAVARA GRAMA R-WCHAYAIH' I "
DUDDA HOBLLHASSAN 'FALUVK
HASSAN DISTl2.;I(;T
SMT LEELA ,
W/O. BASAVAIAHH," -
AGED Asjparr 35 v?EA:R:~:If[*A--%._V 7
I R,/.A_T" VILLAGTE
HomRAvAR;A G_RAMA PANCHAYATH
';.DUDD.A ma L:L,HASsSAN TALUK
HASSAN ,p'ISTR':r;j*'»»«.
_ sMT"'MAMAi':*HA
W_/O. SHIVAKUMARA
AGED ABOUT30 YEARS
_ R/AT 'HIRIKADALUR VILLAGE
A - LLjH.QNNA_vARA GRAMA PANCHAYATH
43
DUID._DA"HOBLI,HASSAN TALUK
_HAS$3AN DISTRICT
'* _S'MT NINGAMMA
W/O. THIMMEGOWDA
AGED ABOUT 49 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
44
45
46
47
_1g_
SMT KAMALAMMA
W/O. H B NINGEGOWDA
AGED ABOUT 40 YEARS
R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT
SMT GOWRAMMA
W/O. H C MANJEGDWDA
AGED ABOUT 45 YEARS"-....
R/AT HIRIKADALUR VILLAGE ._
HONNAVARA GRAMA PAN_CHA\{ATH
DUDDA HoBLI,HASSA.'N TA'LE_;K
HASSAN DISTRICTS. r I ' ..
SMT MAMATHA:""''' ; A I I
W/O. 17'?/'\5\53,IEGOWDA"" R
AGED 'A_BD,LI"-_r 36;\{EARSI<A
R/AT HIRIKADALUR.vILLAGE"
SHOWN NvAVA*R;AV._G RAMA "PAN.CHAYATH
DuDD.A{_HoELI,HASSANTALDK
;HA1S'S.AN 'DjI.S "FRI'CT--- ' A
THEASH RAYA CDMNIITTEE
I _ CONST_ITUTED"'-BYVTHE GOVERNMENT
FOR ALE_OTMEN.T OF SITES
GANDASI CUNSTITUTION
_HASSA~--N_ DISTRICT
3 -- _RE_P- B'If_ITS SECRETARY.
RESPONDENTS
(By Snit: NILOUFER AKBER, AGA., )
THIS WP IS FILED PRAYING TO;;- QUASH THE
WIEMPUGNED DRDER DT.20.9.03, IN RESPECT OF THE LAND
BEARING SY.NO.125 TO AN EXTENT OF 1 ACRE 30
-11-
GUNTAS OF HIRKADALUR VILLAGE, IN DIRECTING THE
AUTHORITIES TO ISSUE HAKKU PATRAS IN FAVOUR OF R6
TO R46, PASSEO BY THE R47 THE ASHRAYA CQA4i,i~i..ITIvEE,
CONSTITUTED BY THE GOVT. FOR ALLOTMEHTOiEj;S_ITES,._
GANDASI CONSTITUTION, HASSAAT DISTQ’ “RiE1RRES’EN IE5. A
BY ITS SECRETARY, VIDE AAIN-»;E,..3TO.f
DECLARING THAT THEi’RROPO’SEI>, ALLOTMENT IS,’
CONTRAY TO THE PRQ__\IISIO.l§iS KARNATAKA
PANCHAYAT RA3 ACT*i§93.’O–., ” I
HEARING’ OAT.0jivTjHTIS”ITi.,.i3’AYC,7 SABHAHIT 3., MADE THE
FOLLOW’I.!§iG._ I
~ ” 0 ORDER
_V.”‘iO’??.i.is:4VA”F?VubEiC Interest Litigation petition is filed by
5 seeking for quashing of the proceedings
of””–res’p:or:vci’ent No.47 — Asnraya Committee constituted by
~t.h.¢ Government for aitotment of Sites, Gandasi
“‘.:Con’StituenCy, Hassan District, dated 20.09.2003
“(Annexure ‘E’ to the writ petition) directing the.
\/3
-12-
authorities to issue Hakku Patras in favour of respondents
6 to 46 in the writ petition in respect of an ext’e.rit–t.ot_o1
Acre 30 guntas of iand in Sy. No.125 situate”i–n 4′
Village and for issue of writ_»Aof__4ma’nda’4rtiuVs’.’directi.nj’e.
respondents 1 to 6 and 47 to rezservel
No.125 of Hirikadalur”l__v’i!iage,A”‘ jGram’a’
Panchayat, Dudda Hqbli, HaStsanv«Talu.k and-E),ist.r§Ect, for the
purpose of Gundu and aiso to put
up construction’ of to pass such
other orders,~ petitiiounelrs to in the facts and
circurn.sta_nces of;;:the«ecase. ”
“It in the writ petition that the land
baa{ri’ng~ Sy.V””P~l.r.t.v;_l___;ZA’«_S of Hérikadalur Village, Honnavara
VA :VGrarn.a=Pa.tich_ayat, Dudda Hoblé, Hassan Taluk, Hassan
.gistrict;a”.to.tayi.lVy. measures 04 Acres 28 Guntas and out of
the 01 Acre is phut Kharab and the same is
i’recservved by the Government for the purpose of grazing
flclattle and also to put up construction for the School. The
it “said land is protected by villagers and the Government
since many years. The said iand is reserved as Sarkari
‘Qt
-33-
Gundu Thopu, which contains big trees and a Ternpie is
aiso situate in Sy. No.125. It is further averred._fn.at’–vthe
viiiagers are taking out their Cows, Bufiaioes,
Goats to the said iand to providefood tczithie’ ‘ .
The village has 212 Buffaioes, 2-5 sheep and’ S1
per the endorsement issue’d._Vby_the Veterienafi/”‘:I;n’swpet:tor of’
the Veterinary Department, pi-i.axssan’~,T_aiu.k;«
2.1 Itis No.125, there
exists Sri__ was built by the
Ruiersof remaining iand consists
of and Anganawadi Centre.
The Guntas of iand in the said
sur:§{ey’~numbe”r-..was ‘reserved for Ashraya Yojana, so as to
. :Vi’d..enti_ffiy’A«theV’site iess persons in the viiiage and to distribute
the.’sarnéftoA’.;.’t’h.em. Remaining extent of the iand in the
said number was kept reserved for the
“d*ev.eiopment of the village. In order to identify the site
iiessii persons in the said viiiage, a Grama Sabha was
‘”i<:onducted on 21.05.1994. In the said Grarna Sabha, oniy I
eight persons were identified as site iess persons and the
K5'
-14-
third respondent submitted the report of Grama___ Sabha
identifying eight persons as site less persons..:’in_i’~._that
village. Deputy Commissioner, Hassan
passed an order on 29.07.1994 to» that the r _
petitioners seriousiy opposed ailotment’ivofllisitesinyVfalviour.of
respondents 6 to 46, “re’s~;1onde’ntV< i\E_ol."-'.i_7l5.__:'~"v«viAshrayaii'
Committee, passed a'__ resoiuti.oVn"onr.;0.d9L20O3_.deciding to
allot the sites and in favour of
respondents to The said
recommendati is _ by? V Committee without
the the same is illegal and
without a 'land, in respect of which
allotment of sites in favour of
res§poni'dentsV"6'–.tov___{i_§, is reserved for grazing of Cattle and
» ;i'orvthe'«pur:pose of construction of the School. Therefore,
rtiiei'implti'_g.ned"vorder is Eiable to be set aside and necessary
ordezrscmay he passed as sought for in the Writ Petition.
3. We have heard the learned counsel appearing
for the petitioners and the learned Additional Government
\J>
-15-
Advocate appearing for the respondents and scrutinized
the material on record.
4. It is clear from the t’t:,at’;
respondent No.47 — Ashraya Cofnmiénttee
on 2o.o9.2oo3, has resol’\)9.,=__g:¢-…,t_o ai’l”ot__ sites.:fo.rf’ried”j in a.-.
extent of 01 Acre 30,Quntas–«ofivl-andin .”5y;-i\.io…i25 situate
at Hirikadaiur Taluk, in favour
of respondentsifi to persons. This
writ petitionsi_s’A::ti.!.ed” on 27.06.2008 i.e.,
after.._expi’ryl”of:;..’:n_ea_fj¥trS” from the date of the
impugned explanation has been
offered ‘as_’to_ delay in approaching this Court
avntl. therefore,'”–th¢____pe-titioners, who are guilty of delay and
» Vlachesv’in=fil’i’ng this writ petition, would not be entitled to
H sjoulght for in the writ petition. Even otherwise,
rnaterilal on record would clearly show that respondent
2 0’No._.fi7″‘~ Ashraya Committee unanimously has passed the
diresiolution on 20.09.2003 deciding to allot sites in favour of
respondents 6 to 46. Though the representation is said to
have been made by the petitioners and the viilagers of
\/5*