High Court Karnataka High Court

Zaitoon Bee W/O Mohd Ibrahim,Ors, vs State, Revenue Department, on 6 July, 2009

Karnataka High Court
Zaitoon Bee W/O Mohd Ibrahim,Ors, vs State, Revenue Department, on 6 July, 2009
Author: P.D.Dinakaran(Cj) & V.Gopalagowda
EN THE HIGH COURT 0:? KARNATAKA  

AT GLILBARQA

DATED TEES THE 6% my 

PREV$:3_§;fJTV''A'v- "  
THE HoN'B:,.E MR Efanlgxgéiilékam, CHIEF gJ fiSTICE
V *    
THE HG§3~Z'I3LE  GOWDA
  (LR)

BETWEEN :  %%%%         %  
1.

Zaitaon %

Age : ‘E70 y’ear::,,_ Occ ‘: .£”Ic1;:=cb:E1QIti ”

F3;/’@. H.NQ. 1–46€:/ 1′,

Ceznpotxrggh I_.B.R(;a”§i’,” ”
Near V. ;GiI:.Wp::”;::§n’s Calls… 3

Guibarga

-2. saifafi S,’ é. ~ §4’o:1d;JJ’:13rah1m
age : 33!} ‘y’ears,’r.’j_

CV’ ‘
.9’ ”

Sac : B1;1$i:15’s$-f5g’AgIicu1turist
_ R/’~23: Upperiarys Statiazl B33211′,

‘ N63: §2I:.1_tt{:s1*’:: Market
* “€Z’%;L1’iIbargfi.~«_.

-.V:f”S sL§}6€:V{;!_ S_/Q. Mohd. Ibrahim
Agé 4? years, Gee : Business

V Sa.idu11’1iya Compound
= % _ ‘A ‘ V .Nea:r Railway Station,
Station Bazar, Gulbarga.

4. Qujg»-‘yam 3/ 0. Mahd. Ibrahim
Agcci ; 44 yc:ar:3, OCC 2 Busirl

{I}?

{By Sri. Mohd. ”

R/0. L466/1, Maniyar

Compound LB. Road,

Near VG. Womafis College,

Gtzlbarga.

Zeenath 8. 13/0. Mohd. Ibrahim
Age : 38 years, (Dec; : Hsusehold

R/C}. L466/1, Maniyar

Compound LB. Road,

Near V.G.Women’s College,

Gulbarga.

Masoom 866 33/0. Mohd. I?;)”1″a3{1i1117_ ;

Age ; 45 years, Oct: : Service T V ”
R/0. State Bank of Hy-r1eraba(i’» –

Afzalpur Taluka, ‘ »

Guiharga msmgm % ” .§f;…”..V ‘.§i3pellants

Msfiema Kuik.a§f:1i, Eidvacaée
S1*i.?vIanikap’pa Patifi» A(iV5€;§.ie ‘~?Abse:1t)

AND

__ .

*, B5; _ its Séir:ret.a:*y*~ . «-

Sj.?:;:3..%;;e 0f}»{5a}:*:1_é§;ma Z
E%Z;e;v€:1:_1e”I3e;”‘;értin¢I1t

Br.ALr: bedkar :”‘=.»’.¢t::sii*2iv”

1″‘§’7§}i:2VVL}i,a::x:11 Tribilnai

— G1_:?:3a:fga”~«_.

%22¢p:.«:sem;ec1 by its Secretary

. }I–IaI1{::ef
S] Mahboob Ali Maniyar

: 60 years, (390: Busifless

~22/o. 1466/1,M3ni}~*a1*

Compound i.B.RGad,
Near V.(}.Wome:1’s Caikage

Gtflbarga. \/

4. R.E{.Begar, HAS
Asst Com:nissi03:1er/ Chairman

Land Tribuna}
Guibarga, Re§sp.o_1;d_efi t_s..é

(R1, R2 & 12.4 by Sri. S.S.Kumma:1, C:Q1;*E;AdvcC};*£t:§)’::’.’j,»
(R3 by Sri.Veert=:sh B. Patil, Advocate} ‘ «. 2

WRIT APPEAL FILED 1;; gs 4 012′ TH’::_§;ARNAT”A;<A HTI'<3Hi..;c:c"m2éT ACT'
PRAYENG TO SET ASiDE THE; ORDER PASSED IN '~'mE:wRn-j PE)'I'£'I'£()N
N{3.8543[ 2004 DATED 27.9.2003. »

Tms WRIT APPEAL COMWG. rmifiiziié– 1éREL:MmARY HEARING
TEES DAY, GGPALA Gowm 4., ma-L;x'fF3R£sD .T_HE.j'§'Q'.LLOWENG :

The 0rdc:i9'{§Vf 1'? passed by the learned
Sirzgie Judge 2004 is chailenged in this
writ appeal A.:;11'gi1"1ga'4"e.*:_§.:'io1;is and prayed 1:0 sebaside the

sangby 311;:-Qériirig thzig Wrif"}§1§13ea}.

2. Th:€:rev__vis .i’.i0 }fi€6d for us to advert to the facts and legal

‘cofiifiiitifins by the appellant in this judgnmnt for the reasen

Single Judge has referred to the nacessary and

ré1e§,*€ja;*1£_ facts and rival legai contantions urged on behalf cf the

with reference to the decisions of the Supreme Court and

thés Com’: Tharefore, the facts and iegai g*011:r1c:ls urgeé in this

\/

appeai are not once again stated in this Judgn1enf:. ‘I’,?:i’e learned

Single Judge, after exhaustively 1″eferring to the ‘4 legal

contentions urged by the ieamed counsel for the ”

View that, apart from non–c0nsi§er:éif1;e£:’« of the

evidence produced by the thirde reseeneeet A’ ‘me
tribune}, it is held on its 013211 hae”j3e%–ide 2; i’ts oreier,
stating that there has been the land in
Question and it is noticed thaiéeeiy’ 1.,:he land has been
eonverted for ‘az§,c§:~i&remai11i11g 2 acres 1
gunta of iamd property. The
said ebservatfieif is to any dectlments nor
aiieged spot ie:speetie11-jeifiéerefore, the said finding is rightly
held as net; –3uetefii3,eie» A.Iae§’… After recording vaiid and cogent

rea’eof,:s3- é1’r:~- fhe” = i:i1;.1>u§1e:§W{)rder with reference to the rivai Iegal

. eez1teiii€ieEr;eV learned counsel for the parties and the

fies’-,ed X?.T2OO2 passed in earliest’ Writ Petition

” §9′.’.9£¥–,: the iearned Single Judge has rightly came to the

-..__’».y.v,§;;;1C}IiSiQI’1~ $116 heid that tribtmai while passing the order has

igfiefedv. deeumentary’ evidence veflgzieh is very much available on

and the observatiens made by him in the itxzpugneci order is

mi 3-izpperteci by records. Therefere, the order of the tribune} is

\5\/