High Court Karnataka High Court

Subramanya S/O Nage Gowda vs The Deputy Commissioner on 16 November, 2010

Karnataka High Court
Subramanya S/O Nage Gowda vs The Deputy Commissioner on 16 November, 2010
Author: B.S.Patil
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 16"' DAY 01? NOVEMBER 2o1_o___
BEFORE '

THE §«xoN'BLE MRJUSTICE B.S.PATIiL  "   °"

WRIT PETITION N0s.21481-2148~'L'.201'_é'tKLR;i§E(§]_  

BETWEEN

1. SUBRAMANYA.
S/O. NAGE GOWDA,
AGED 45 YEARS.

S/O. K. SHAMBULINGE GQWDA, '    _
AGED 45 YEARS, " I '  

3.   ~ ''

s/*0. KALi1x'GEGOVVDA.  
AG-ED 54' YE;AE2.S;  W   '-

4. ANAN'EHA,.,  _ 
As,/,0.  GOWDA,
. «;f--}GED 50  _

.A j - .. _ALi..  "R/AT ANTHARSANTI-IE VILLAGE,
' H  '-f;fALUK,
 MYSO"_RE'~D'ISTRICT.  PETITIONERS

(BY SM'I*f.: mg. VINITHA, ADV.)



 ._ "THE DEPUTY COMMISSIONER.

 " 'MYSORE DISTRECT.



IVIYSORE.

2. THE ASSISTANT COMMISSIONER,
HUNSUR SUB«DIVISION.
I-IUNSUR. MYSORE DESTRICT.

3. THE TAHSILDAR CUM
REGULARIZATION COMMITTEE,
H.D. KOTE, MYSORE DISTRICT» 

4. NANJAMMA,
W/O. LATE KENCHAIAH, _
AGED 57 YEARS, 'S I

5. CHINNAMMA, 
W/O. LATE 
AGED 57 YEARS, ' " '

6. LINGAMMA,  '
W/0.I3As,A.'.zA3_AH,;; ,   ~. f
AGED _     

7. cI€iELijV'AAf1MA:3,,VV"   _ .
D /O. <:H§:Nr«§ BASAXIALAH ,
AGED 48 Y'EARS,.   

IF'<'ESPOND_ENTS 4'*To"7 ARE
, £31/AT AN'mA_.RsANfrHE VILLAGE,
V . -  H.  KQTE TALGK.
' » , "DISTRICT.

81, "V.1';5H'E:'REG':J'LARIzAT1oN OF UNAUTHORIZED

A  OccUPA'I'10N COMMITIEE,
 KOTE, MYSORE DISTRICT,
R£«:P'.:.BY ITS PRESIDENT.  RESPONDENT§

5f{BYSS~:zx.R. OM KUMAR, AGA FOR R1 T0 R3. NOTICE TO
_ .34 TGR8 IS DISPENSED WITH v.c.o. D’I’.16.11.2010)

‘d==I==l==§=*

3

THESE WRIT PETITIONS ARE FILED UNDER ARTICLES
226 AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH ANNEXURE C THE ORDER DATED 6.6.20O6H.PA’SSED
BY THE 2ND RESPONDE NT IN PROCEEDINGS NO’.-fL._I\iD–
62/02–O3 AND ALSO ANNEXURE D THE OR{75ERQjDA’i’ED«
23.03.2010 PASSED BY THE ‘
PROCEEDINGS NO. R.A.NO.l5/06-07.

THESE WRIT PETITIONS—I””‘oOMI’NG_.’.”TIN” QPORV

PRELIMINARY HEARING, THIS DAY;__TI;I.E ACJOIIJRT.’
FOLLOWING: ‘ .

Though the matte: is preliinineaifyy hearing,
having regard to the nattITel:i«of.tl’:e Taised in the writ
petitions and Counsel for the
petitioners Respondents 1
to 3 anqixg, for final disposal.

2. _Vdo11all’enge;_ initlhese writ petitions is to the order

‘passed, ASs–istantv Commissioner, Hunsur Sub division,

AltaI~iIinSnT,._Air1,C.ase__No.LND 62/ 0203 dated 06-06-2006 Setting

alsidle-.the.V oV’fdeT’T;;.passed by the Comrnittee for regularisation of

— unauthorised” cultivation of Government land. As per its

dated 05-094994, the Committee ordered

._ _.regnlaTiSation of 4 acres of land allegedly occupied by each one

_.’,r

1ST RESP.O’NDENT’* . ‘IN

4

of the petitioners comprised in S.No.65 of Antharasanthe

Village, H.D.Kote Taluk, Mysore District. Order passeVdr’..l_dy._Vthe

Assistant. Commissioner canceling the regula_1jisation__] Eras

challenged before the Deputy Commissioner, }31a’s._

confirmed the same by dismissing [thep_appealsf_’
both these orders, these petitions havebeen filedfl. . it C’

3. I have heard the learneddxcounselll parties and

perused the entire materials. on.’recor”d..,V_

4. Both hayegpvroceeded to cancel
the order ‘C..om’mitvtee. regularisation of

unauthorizedtCActivl.tiyatio1i:Vo£’vGovernn1ent land on the ground
that theA’«wr*it petii.i.oriersy_f””secured such orders from the

Comrniitee sup-pressing C. material facts pertaining to their

3113 Cltvtiridings recorded by the Assistant

Addisclose that the petitioners owned and

possessed_ diff{:1*ent lands and were therefore ineligible to claim

“r_egulari~sVat:ion of the lands in question, of which. they allegedly

to be in unauthorised occupation. A perusal of the

_'”°orVder passed by the Assistant Commissioner would make it

6
Commissioner is required to record the findings regarding the

mis– representation made or the fraud committed or ‘forthat

matter the suppression of material facts that

by the petitioners while obtaining the order of..regu1anieation of

unauthorized occupation. The findings’ 3

Assistant Commissioner do not _disc1ose’=.mater1’a]A particulars’a

regarding such misrepresentation;:h’aud or If the
petitioners were 0wne1’s’~.in different holdings
which rendered them _.c_iaimV1t_’regularisation of
unauthorized C tviihestion, nothing
prevented record a finding with

regard _ their extent which the
petitioners “t1ie date of regularization. In the
absence. of ftthe_se’VVp’articu’iars. in my considered view, the
it 3r’eco’rded Assistant Commissioner and affirmed
:i3ep:u:t§t:Commissioner are unsustainable. In these
appropriate order that is required to be

*passed”in’:.this case is to set aside the impugned orders and

V the matter hack to the Assistant Commissioner for fresh

consideration providing an opportunity to the petitioners and

other interestect persons in accordance with law.

8. Accordingly, the writ petitions are allowed.

orders passed by the Assistant Commissioncarwii

Commissioner are set aside. The ‘m&at£?er’~’iVis 1reriii,tt<~:d~v't'o.xt1i:C

Assistant Commissioner for exp-et§i.tiousA'tflisp0sa1. in{_acc.ordancet. '

with law and in the Eight of the o}_ose':vati_ons above.

Learned AGA is pennitteci fit¢i,';i::;'emo of appearance

JL