WP NO.5€i4':'2/'2G04
IN THE HIGH COURT OF KARNATAKA AT BANGA:L€)fRE"'.v'4
DATED THIS THEE am my OF JULY 2::%£>.3' '
BEFORE
THE Howsm ma. JUSTICE lat}, "
WRIT PETI'I'ION NQ.5p472'/2604
BETWEEH:
1. Sri Jayarama Mada,
Age: 58 years,
S/0 Kompolu Madathi; I . ¢ ._
Residing at Abbctm.v1[§'3u$e, 3: A '
KoWdt1rVi118g£:, V ~ " 4* 'V
Gundyadka Post;
Karka1a'f'aIuk,
Utitlpi - '
2. Sri Krishna 1!/'i'ada,_ A
Age: 58 years, " ' _ '
S/o Kompolu Madatiii. -_
Residing atfihbettti §=Ic)t1'sé,
Kqwdur '\£i£?r;ig¢EI,' _____
Gnfumtiyadka 'Piaist,
Karkala Talult, ..
Udutv7i_'f}iV$t1'ict,"'».A.'& " Petitioner
Sfi Adv., for pctitionclj
1 '[_1; Karnataka,
By its Seacifiary,
' Depafimarznt of Revenue,
M S
we fol1<:rs=_;?{:i11g:~
WP NO.50~<i?2/2904
2. The 1" Land Tribunal Karkala,
Karkala Taluk, Udupi District,
Rep. by its Chairman.
3. Gmrgc D'Souza,
Major,
S/cs late Bairthijar D'Souza,
Residing at Abbettu,
Kowdnr Village,
G-undyadka Post,
Uciupi District. ' ' "~--!?e"spon6cnts
(By Mrs. M C Nagashmc, HCGP, {pr--E-'=g¥1--.and 2) ' '
(R-3 is served, but unmpre§e'i3,tcc1) --
'HERE
This W1it..VPétit,i{)n is ¢.ufidc1€. Articles 226 65 227 of the:
Constitution' of .I;it£ia,"f2rayii1g'*to qi'1'a3V§1" the order dated 14.1 1.1980
vide Annexfuze-A mgag No,'I'~E?_L: _8_37/80-81 passed by R-2 granting
occupancy Wrights Vinfiéiucur hi the 3"' respondent in respect of five
items of1andsVV3x1enticuf_1édjin' t!1;¢"séhedu1e given to this Writ Petition.
This "for hearing this day, the Court made
ORDER
are the children of Komwlu Madathi. They are
_bCft.)112 praying for quashing the impugned order dated
‘;4.j%; i’.1i;3o made in Case No.’mL: 337/so-31.
V’ ” 2. Learned Counsel for the petitioners submits that petitioners
in possession of the land bearing Sy. No-.108/SB mtizasunh g 3
L/.
WP NC3.5{}d”:’2/2064
acres, Sy. Ne-.108/6 measuring 7 cents, Sy. No-.195-IB lzeeasuring 3
acres and land bearing Sy. 190.196/2 measuring 3 ‘-sjimated at
Abbettu. Kowdur Village. Karkala Taluk, as §;1:;_ee:gfésien.
But, the Land Tribunal has ganted oectlpaney resijeetb
the above-said lands in favour of
impugned order at Am1exiu1fe’~A_. It “furthei9-
respondent No.3’s father had m_-7 right
in respect of the five items I’~i{‘>e’.”1(VJAi$£§/5 measuring
18 cents, 108/ 3. Iil{ia$1lI’}’I1g” %:gi.ésasu1ing 2.20 acres,
195/1 meaSu1ing.v3″agej’res Nc>.196/8 measuring
3 acres. The respondent had not filed Form-7 in
respect 0f “-.¥’§e;«IO7/4 (1.69 acres), land bearing Sy.
No.108/_6~.e(7 sbeafing Sy. No.196/2 (3 cents). But,
‘vibe Withoeivviiéiflhxg any enquirry, has granted occupancy
in the respondent No.3. Thexefore, the learned
‘ VV Cou;fi.=:~eIfor_the’l;petifioner prays that the impugnw older may he set
eside anzr matter may be rezuidtted to the Land Tribunal.
3. Pemsed the Land Tlibunal records.
4. Frrarm No.7 filed by the respondent Ne-.3’s father is pertaining
to the lands bearing Sy. Ns.I0’7/4 (1.69 acres), 108/38 (3 acres),
L
WP NO”5£}472f20G4
with a dirmtion to hold proper cnquixy and dispose: in
accordance with law. u ” H
6. The learned Government Plca<i:;r
statement of the pmtics is foflhcomingip thé. V
27. For the reasons is allowed and the
impugned order 83′?[80-81
is quashcd and _ to the respondent
No.2] Land Vfifiord an opportunity of
healing the: petitioners and with
law, am-:3′ issuing notice to tht;
Rule madt;..ab§oIuf_r:’.-;.;.’ …… ..
No ccysts.
gramcd thmc Weeks time to file
mci:ao*cxf * j
Sd/~
Judge