High Court Karnataka High Court

Bailey Jacob vs The Deputy Commissioner Kodagu … on 13 March, 2009

Karnataka High Court
Bailey Jacob vs The Deputy Commissioner Kodagu … on 13 March, 2009
Author: Anand Byrareddy
find

{N THE HEGH COURT OF KARNATAECA AT  --  

EATED THIS THE 15"nA&?@§MA§C;{§2a}c¢;   "

BBF()RE:;"-   * T

THE HO?~¥'BLE MR. JUSTI(;'v;v§?;"§§1'~2"e~f.\fl}~¥}FVZir'.85?}§;AREDI)Y
WRIT PETITEOTV';-4,§:§.3a>.9€1!(,6;,:{,\{F"§3{f?"{KLR-RES}

BETWEEN:   "
Baiiey }aceb,_.§v5*»vy6éi§f:s_*;'. 'V '
Sin Late T. IQ Jac.=;:b_. _
  

N31!-mad,  §+"";du{:§::g 4'  _ _ --

C0mp'd!1j};    _  "
T. C. 1f1623,Avittam Rtxad
Trivafieirum,      PETITEONER

 V. '(B)'   S, Purhfiia3h*;3;VAdvucaic)

. 2 '.

1 .  Dcpa§1i§_C;3mmissi0ner
Kd-agi: Dis!:rict, Madikeri

V  xK.ud2£g.a;; "

«   Comzcrvaior of

'fisrests, Virajpe: Divisicm

A   ----Virajp<_:E Tairsk

Kodagzz Distxisz  RESPONDENTS

(By Shri. Uday H0133 Fur Shxi. R. Kumar, High Cuart Govcrnmcnfi

Pieader far respoxzdants nos. 1 to 2}
¢$$**

8

Guvcmmcni. The tame was cuiiissaicd with cardamom and the:

hands at rtcgisitzred under the Czxrdzmzum Act and a Caxfiafnpm

Regisimiion Certificate has _i:~:su¢d7 Thi~: §’s”a:~;Sxe:§§25.r3{?’

under the Karnaiaka Land Rc:x%t::1L2’g=._;,:5;h{»:i, vgefenvd
{(3 as ‘the: Act’ fur ice but: in
p<.3:::3e::si0n and absrgéuis

3. ptséiiimi in WT?

:i;§.*:<::V§§#;é.;:.:*;.é;.j§~i{::Ar'._'iiiaiflzcertain 131163 in Cheiavam
Viikrge, é§3:~:§':1':k}Vu wen: Guvcmmttni 3:13:33
and i§z;:–i, have nu pmprietary rights over

Li:e:V$££mc3"éii:d"p§;rsuani in an interim dimming by 3 divisiorr bench

:c§§'–'}'1ici' Secztziary :31' ihc: Guvemmeni cf Karnaialsza

_ Ezavirig to hoid in his report submiiiad in the Cuuri that

.. _.§3ug §'3*i.. to be taken its imxzsfgr the RTC of the izmds, detailed

.'_ ".i1ri=3iis' 'Re=p0ri, in fawur ef the Slain (3e,wt:mment, the mwnd

fégépondcni is said it.) have made an appiimaéiun its the first

I'tSfip(}fidf3I!i seeking canoe}!-aiimr: ui' muiaiitgn 0? lands Shawn in {he

%

5

gurzsuani. a. dircmiiun uf Eht: Chief Sccreiary to Lhr;'””—-Sta.£c

€E’ruvt:rnxnt:IIi, inhis £n£e:n7m repuri V

action has been iakan by this re::spondcn {3._ T A :

And it is fttrlhsr cunie1fdt*§ “ihai by

Apparanda Mandamus: at tsf ihc
dtzfiauiittr namtziy, the with no: 01312:!”

pmprietazy Iighiasf E3 tint: faiimr of the
pciiiiuncr and been 2-aid in favuur of

}’Jali::nad:.:(v3u33v” e:é§A’ §.Vim§£c-.d, ii cannui be said ihai

pmpficlarjfi?’ righis ézrrs«Vié§§:i’£3:_4é§’$§{§§iiieiy by Q3: petitioner. That: iamd I

in qutfgsiifcs-:1. ¥:3<:ai:.s::g_Vs" £311: fumst depafimtzni uf khc Siaic ui'

tau be mainiaincad in the nanw epi' the Static aiunc-

'3}7hiVI§'.:._Vit E3 ihai the ptsiitizmczr weak! h-av-3 a righi, if ai

aH, 0&3 cardamom and Lake: the eardamom mat. uei' iim

V A '. f0I'A(:§iE;' ..z

6. Having regard £0 Eht: posiiioza 623% $336 Siaic Govztrnmeni

;’c;3nct:dt:s in the ttxieni that if the -igds are jamma maiai Iandx, the

6
pctfiiuncr wmsid nut be in a petéiiegn Eu» claim pmpricfiary rigid, 33:3

wmdd yei be ttnfiiiicd to ctsfiivaitzfli <:a2;r:djé:mCe;13' _:zi1§.i:'–..i¢}r}::§;;§.

cardamom, Eizesrtz wag no warxanfif Egg; manic} ihe: rm;ia'%igr;?~af1'_ cr:§;'jit:s in V' L.

favour L:F§.hc peiiiiencr. This wei£V§t§. é1'I:t¢;s suit ih§ c:»:$c the Sims
Guvemmeni fihai {he iandzs. an: pzzri t,:f–§.}iia:._r'trserw::£3..1i3r¢si_ If the

!'t';'§?t¢f}t!t: snixias have f3v:.w1{f%x§_.i%2é'f§.§1*1:;§gh<:e::§., them was
no basis fur aanqzaifaiien .:t:t!'i{$§t;f:'tS exxiiics having
been madt: in .1}:x;13;;g%::j§§:'_£h~e Gig» ai. thizz poirzi 0? time;

on the bazais mid to haw: been
flied En fizz: m;?h<:: prescrii writ p-ésiéiiun E3
§.he!'ci1:re A:-iifipiimd' " upun iht: qussiiun whcséhtxr

peiifionsr is in :;i ls.) absuiuie fight over £336 pmpcriy.

}}. is qfififiiiéfi and the mapundfinls an: Liirtzcicd £0

rsssimte t§:*¢:,"<m.vir§¢:'s- is: favour «.3? the ptsiiiiomtr.

Sdf –

Iudge

T.:iv _ ‘