High Court Karnataka High Court

Smt Poornima Achar vs The Assistant Commissioner … on 1 July, 2008

Karnataka High Court
Smt Poornima Achar vs The Assistant Commissioner … on 1 July, 2008
Author: B.Sreenivase Gowda
IGH COURT OF KARNATAKA HIGH CAOU-RT OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

IN THE I-HGH COURT OF KARHATAKA AT BANGALORE

m'r213'I'I-as nm 131' DAY 05* JULY 

BEFORE

'ms swam rm. .msm:r: B.SREE'3IN4aSE::C§§)*iiEL$ O  

BETWEEN:

SMT POORNEEAAGHAR     
mo. T muvmmnm ACBAR * 1   O
AGED-MYEAR5, "   H  
R:"AT'I'HmdVEL   .4  '  '
      

[By s1-1:1; 
 ccmmmoxzn

   sun DN

H , * 
O \.   =  12259030311?

O  '{BgySri;I§§"B.VENKATA RAMAHHA. HCGP3

 ms mp. FILED urmm-2 gamma 226 mm 227

 A " '11-m consnmncn 01:' mm manna m QUASI-I
 "um swans DT. 12.'7.2Cl36 mm .11: APPEAL

NO.9'?6] 2004 PASSED BY THE KARNATAKA



IGHCOURTOF KARNATAKA HIGH c_ou§zr OF KARNATAKA HIGH com? or KARNATAKA men COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH c

APPELLATE *mUnAL VIDE ANHEJLA. HID ORDER
DT. 3.2.1998 MADE m c.ms.LRT1sR;16/9?-as

passgn BY '1'!-E msvmmzm vms AHNEX,§.:"--n§'A. u
FAR as mnnoxmis man Is concanziianfj: 

E'lC.,,   

ms pawns' ' nis corn1ng' gm  

in 'B' Group, this day, the  the  

The peu':sam~   ner of 42
oentz cf land in' .?fl°hhflna.  di 'Aw,
Mnngalore   Writ Petition,
 fin:  passed in
Appeal {he Kanmtnltn Appallnin
mburm and the order dame:

  c.j:ig.LRT1sR; 15/97--9a paused by the


   1   2;  I hm he-rd snzmmulnmjim Rani, named

pp   appearing fior the petitions: and

  V'i ."8;r7§.R.B.Vmknta gamma, lmrnaad High Court
    so: zmmpommt.



IGH COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

3». Brief fianta raquimd fin' disposal of thfi Writ
Petitiltn are as under: V 

4.. om Seelzhamma um gmmuz  T 
aocupancy rights by tho Land  :12;

 

mm»: lands simma at  1*.     V
Taluk incmamg the Jam   
znaaasurizug 42 mm    by
the pemmr   dated

5.  O  was yantaad
  bequeathed the same
in at' and the land in question

    in favtmr of the petitioner

Ra  11$: mam comma' aimm regs' t».-.1-mg' the

   lands mam Seetrmnama, iaaued notices to them
 ' Him! their' axplanatsnn, why the lands :wqmred'

by them through d%ent Wills from Soethamma,
shauldzxatbereuumedtagmva-mnentautlzeaazrniin

%



-GH COURT OF KARNATAKA HIGH  OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (:1

eonn'mamm'on ofthe pmvlziom of the Karnataka Land

Rafilrnls Act (mminafbar refimu-ad to as 'thz 

short).

5. The Assistant  

dechresd that an t'n-n-ac Willa  by  in
fimaour of sevmal   null
and ma being     of the

7.LA GGGG  pemsmm in this
Writ.  is  M finned with any notice

from    sinner and he we: not given"

   his say in the xmttm-. He
      arder of the Assistant Co1:a,mmu' name:-'

 of the Lands from Seeflxaw

  as null and wsid and fur1:'har ordering fiar
V'     at' the said land in faaaour at' the  t
%  'Wv'sLr:."%nu:1::x"1tn to deprivll :3!' his rigm am the land and he
  have been given an opportunity to defiand his

in$:erest'mthelaru1. I-Ien::a,thepetitinrna1-fiievadby

%



IGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-HGH COURT OF KARNATAKA HIGH C

the order at' tlxefissiataxzt Commhsianw chanmged the

sum:-: by prefiex-ring M1 appeal Ii'o.9'7'6,r'2C¥34 
Karmtakn Appellate Tribunal, Batgalora : 
refiarad in as 'I{A'I" {in short)  ~ 
oomidnrm the preliminary inaxfis 
passed by the Amman: kk   as

withaut m-tine in the  his

given    [Assistant Cunnzliusiumacr

before:  in the appeal

 9.  H'gh Court Government Header,

Sr.i'.I%.1,:;'B.\{';anm':VO:::..--Ea§t Ramanna aubmitbed that. by issuing'

"g.4.':':V'.V""."'vx    pravidirzg an o  of hearing in the
x    it mum not improve his case. It is the
F.  of the learned High Court Governmm1t
 ":'V'PIeada:r that saetzmm who was gamed cocupnnc-y

rightixx mappect ofcmtain land: on 30-1-1982 by flu
%



needtobedisturbedandtheaaxmshallbesubjacttac .

final dedainxn in the mnttaar.

9.3.21

.3

The Writ; Petition is .2…

imuuad am-liar ‘3 made ” A’ V’ K

impugn:-d order. Vida §:,%%£- %

:2-07-2095 panned

by an KarnatalmA;PLppclvlA;a!r::’

passed
aequiaiatian of in sunny
rag.-,%e.s;2 Taiuk by
but it is made

of maumptinn of this

in 6f.V1t1’ne gave:-.1: and «order

autlnzity 1:: exam’ the

t m the revenuc

3:9: disturbed am: the name shall be subject

IGI-E COURT OF KARNATAKA HIGH CQUR? OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

11: finaldaciuianin the mattnr.

%,