High Court Karnataka High Court

Hoovachari S/O Kalappa Kammar vs The Government Of Karnataka on 11 February, 2009

Karnataka High Court
Hoovachari S/O Kalappa Kammar vs The Government Of Karnataka on 11 February, 2009
Author: N.K.Patil And Nagaraj
1

{N THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 11"' DAY OF FEBRUARY, 2009
:PRESENT:

THE HON'BLE MR. JUSTICE N.K. PATIL % " 

AND

we HON'BLE MR. JUSTICE mg; fit r;AsARAq%j    n

W.A.NO. 749 or 2oo:r%1i..a3)
BETWEEN =  > V" V '
1 HOOVACHARI SIG KALAPPA KAMwgR--_ 
LR OFTHE DECEASED  , 
KALAPPA SANNABASAFPA'KAMMfiaRv A _
MAJOR, GCC:AGR|CULTUF'_:_E'   »
we GODACHEKONDA TALUK .L.:;s<z--:KERu:=2~-   ;, .. 
DESTHAVERI      . '.

_ _ V  » _ _ ,..APPELLANT
(By Sri: LAXMAN'.T§MANTA€§A--NiRQVCCATE)

AND: 

'  V-.}..f'Hg.':;ovEaNMEN*E6# KARNATAKA

 REP e.\.r-urmen
 T ";'3EC;Y_T0 REVENUE DEPARTMENT
'- .  \(fD'i~-#A¥=-EA ${)L1EiHA
3 "BANG/aL'QRE

" THE 'LAND TRSBUNAL HFREKERUR

.A T REPBY ITS CHMRMAN
V  QEST HAVERI

.'  3' V.'  {§ANALfN(3APPA BANDAPPA KAMMAR

MAJOR

RIO KALYANAGAR
ATTEKOLLA
DHARWA9

4 [ YOGANANDA BANSAPPA KAMMAR
MAJOR



4

tenancy and the originai eppiioation was filed by one

brother as against his own nephews i.e. chi1drenV.ief_'hvie

eider brothers and therefore, opined that, A 

situation where the provisions of-'section-'_'oa_n"'i:9e irwoke'd it

for oiaiming deemed tenancy. Therefore, learned 

Judge has held that, the aphiieation 'w:aeVfiied.v:4'ViVn" it-'orm'V'

No.7 in the year  ageinetvvthe very
brothers and their ohijdren  cannot be
entertained_Ve:ith§er:. '1fo;"~.a   or for a deemed
tenaney, __ the petition. However,

teamed 'Single  rhieflerightiy observed mat, it is open

  for__fpetitiorier§app.eilent to estabiish his rights before

 ' jonediefional Civil Court regarding his entitiement.

'reeeoning given by the learned Single Judge in

 paras-~é'i:. and 22 of the order is just and reasonabie and

"_AAther'efore, we do not find any error or iiiegeiity ir: the said

   cirder. Nor the petitioner-eppeiiant has made out any good

 

grounds to entertain th%etant appeai.



S

5. For the foregoing reasons, the instant  apm:

filed by petitionenappeliant is dismissed  

merits.   

Sri. P.G. Megan is permitted  filé" vrxanrror

respondent No. 4, within four vv§eks frdm.   

Q

sd/-3
tsn* r Tudg3