High Court Karnataka High Court

Sonubai, 3 Ors, vs The State, Anr on 16 March, 2009

Karnataka High Court
Sonubai, 3 Ors, vs The State, Anr on 16 March, 2009
Author: S.N.Satyanarayana
IN THE HEGH cam? 01;' KARIQATAKA, 'TV ' 
CIRCUIT ggrxxcra AT' GULBARGA  "

{)A'¥'ED *m§s ms mm DAY OF' MAR~<:H_::0§§::  "

§:3§:z2'<m§i__

THE H{.)§\1'}3E,EZ MR...Jz,I${:f;<::_E:. S.N'..€$ATYA§\§A§%g%?f'AN;§; 

WRIT E'§3""§f{"FiON re.4¥é3:§$5; 20d'8{L;3»éE$';:§

_E%?FWE§N:

1.

Sonubai W/0 iate Mahipafi;fa0§
Age ‘?'{} y:::ars,*– V ” – ” . ..

Occtz h0usc:}:C2§d;*1f/ o=_ci1§it3pfl3″, ” ..
Tq: {311itt8p.ur;A;jifiiStIi¢t G§11ba-xga. V

. €’;opa§:a0″~3;”‘g kits;

Agrf:”;”§S’yea;;”s, ‘¢¢s; Gmzi. Smfvéiilt,
Rf (3 <.:}3ti'tfa1§:i:71'.:7,–«Vf{'$ip C:}}_iii§¢'3__}}i1,?,
Biafzict .Gi1}ba.:?=ga, _ _

New workitig 'at B§:f}ia1f}= 1:1

Excise £3-epartmzjnig '

, _ ":".t*"::,«':3,Li«':'ifs/"_'A I~iLu1mar'A 73} alate Mahipaihrao,

'Agt=: '<18 y*<:~3rs,

" ~ €f)C<::; "zsgcrvant,

: Tq: Cflzittapurg Distrig:-t ffmlbarga,

.§%VjA.:3 i:;:hii£ap;1;.:, Tq; Chittapur,
' i-".}i3i':ia:f_"Gt1}b'arga,
A ow x:a.o.ri_§:it:g at Yadgir in

Revé-nae Dicxpartmani.

‘V ‘_.v’iSlV1i>S.=;.axx1at}1 3/0 late Mahipathrao,
V Sgfo iate Mahipathrao,
“‘{3:i::’€: Agriculture,

R ,1 0 Chittapur,
PETITIONERS

(By S:r:i.M.M.Pati1, Adv)

ANEJ:

1. ‘l”‘hc~t: State of ¥{a1;11a,tai{a through
Deputy Commissioner, Gulharga.

2. ‘file }’;}ca~,pu:y (i:hief”E:ng:i11eer (;’:0nstrucfion–3, ‘
DEM Compcund South Clentxml Raihvay, A’
Sécundmbadfififiut)? 1.

{By f:§ri.S.S.Kumn1a11, Pr£.{Iiovt.Adv;’».::br:_}€1 :’1:f%é’;;j;§;.,i~g”1*?;s; ” ”

‘$31313 W1’. is fxieé undVe1*..¢(:5lflcIeé 6}” §:he

Clonstitutiml of India _praying____V:fi0V__qa1;3shh’i§:£:_o;f{§er dated
14.6.;EE(}i3′? iXn11exu:tt’~$ “‘ — or-fiiezj. . by the Civil
.}udge(Sr.Dn) at Seciaxn in. M-;:;5″r~:o.’.<;_:;zeA;;;V::§j:)2 in :'.A.1 and

petitioners he_ 'lgrougiif"~§%i1c§fi3: *~.V_o1iyfécord as iegal

rcpresféii tétivris of Mahifiathraa.

This}W~.P. érxrfijijlg :63 éfcwar plefimmary i1ear111g G113 day,
the (§:;~.u1’t 1nu.<3m!.g ti23'tbi1mv:§ng:–

QRUEK

'A T petition. i3 filed <:haiiengi11g me éiismissai of

L.A.£:.:z~:g'.':42a;£;2 0:11 the me of me <:1v:mu::ge¢:sr.::s:_1;, Sedan:

'~ "'1{{;:§1"ig'o.?:':5/96 on the me of the Civil Judge, Gulbarga}.

2. Thrir iélcts iced mg to this writ pctition is that 1316

pfititioners 3 ‘B3 4 £1€:rt:27:z1 HIE: the §….i~€s of 011:: Eviahipatilraa

{z’§,i ,-vg

wimse lands were a{){§’£1i1’€£§ by Ihs resp had zjflifia ted gkrgbit-f=:i§’::iij:,gs

sfiekirzg elxhajlcemeniz 0fC<m';pe:1.sat1<):1 for the: aCq_'uifi:§i"i3fié–, '

when the said ;n"::s<:&e1:'iings Wfifff pe:14§i};1g, it_-:§;"S'i3},§_~;:i "'1tE1Vé:::Vfj'zft

saitzl Mafxipathrao éied an 8.11,0f§. ::'i% is ihe"~<:_,?5'a.séE

peiitioxitzrs 813: they made: 3I1:é1§}_§Ji§.CaL:§O;i'1 ta (V;-*:j_3fl'1'f.':fVaS,'v'§.?lVVVI'|-*;i(fC3I'(i'. }

as the L.Rs of Eilfitf dttce.-3:3{*:(x4i *«.i§ia.hipafh;"?§f§.. Tiilfi gaid
appiicatioxz was I'€_§fiCix"':§.§.V"-'i)_}F "iwsiow an fiaa two

gmunds. 'His first, gr0m:1,dV_§sV–rcga1ijifi§'dé1i%§*find the second

gmmirzi is afiidavit £1131" W.-9.–s" filed by {hex}: in

stlppcrzfg of t§ir1é'V'véi;31_5ii;;:éi't3§$i:« it) come on. recard siixi not
efifictiveijgr'*3§1b$;Iai1I;fiiCd file petitioners i:r.err31?31 are the

L.i€§._;:§3f'EE1e cieééeaséti fvigailigxatfirarp and the gaetiiioners hcmi;z.1

:'v2i;'%<;}'c;ii(1i $10.: A'i7:;v1'11is.'E3 the 2'e<,§uisi:e documents to Show that

u:Cfif£fi"- _§§;'~fxi:(i'vfé'}.§if1ifi§éifi'I1'a{) Suijaba rao anti 'i_£1:at. he was also

1"e1E:i*":feci.._g:~i.s§ -fli"zajEpurka;' and tbs: :;:0z1rt. heinw Eb? this 153330;':

'.iT1as_1:ais.&'i. a Cioubt aimuii the g'enu.in smd has digrzzissmi fizeir appiicatiaxz.

aw;

{.E<;1'1s::qa.1s11ti§-' it also :;'i.1s1niss;et:i fhét said E,–Ai';';". »i?ii:%L:t§.[.
M'ah.ipai.?1:'a() szreiémg e11Ti'1ant’c:c)n1_p€’13s.:§.'{io:; “-

3. it is submitted by ‘chef’ ieaggéii ‘{}di;i1’séir. ‘{5}: giiré

gzetitiomszrs herein that the pf.’-,*L_f’.’_1’1′(}I,1(iIV’$”‘;’g 1.0 4 ;3i.9f;A.f:i1é sd1n$”0f7

late Mahip.ati1;*ao anti. _}}f:E;iIIiO§1ii1Vt*:EE;:SfV”L’?;’ anti’ §(:§v€:;11.me:ni
filflpifijftifis and an 816 filfiifv” have
furnisized at the tjjnc of that they am
‘£:h& chiidrml §.)§3:€iig0I1.€f’S herein arise
statcti of 1:116 LAC t§§1.ey° have
3€c:zrc:::”1″S[i:.rs;§§Va’i fr0;;i§ juriscii{:t1l<)1'3T 'f'ahSii(I3r it}
Show Laii .k[1€iI"(?,1I} am: the art" tbs:

ééceastici M’22.hi;:ath§1at:–V fibwever, in this writ petitiora, based

~ V. ¢_ oI.1’i:i:1;flt3: _Sa.i§£ cioci’i;1′;1.r2.;:e.«i:, their Iigkli to claim i.–v.§”$é:A i:’i«:3c.§i»:i,e{i and also no orfier can be made to that

éfiéétta

§?3Ev,V__§:i€11ce, the Qrdei’ passed in E,.A.C.NG.428[0i2 on the

the {Zivi} Jtzcigsgfir. I312}, Stédam is hereby set aside and

{E6 matter is ciiispcgzséed ofwith 2: (iiI’€CUOIi to the iidd1.C:v:i

giilzige (Sr. .I.;>1r}},, Sedam ti) receive the frrish applicatiolx fmm

E

“W

E

{he ;’)ei3i:1()mr’::r3 tr: (391116 911 mctcmi 131 L.A.{_E.N{).42ié5}€}2 as

ifigai heirs 01′ Eats Mailipatjmrao ai<):3gI; for (‘.()Il{iOI1ati01′} ofdeiay and tin: S€3.’ ‘tf:iI],g :iSi:fir? Tihe

a§:>at&m€:r11t:. ‘i’h€: Civii J’udge(Sr.I}j11j;m’:5é:ri&;3in

said apghctaiiion aiifish in the light:(3~ft§i1_t:.docL11.21e’1}ts. s§’:.ci.t3féii,

by timxlz imnl the 3″{11’iS€iiCTJ;0VIi8,:!’£§3E3_§’1SiI€i£!.i’ ‘iuf} §1i}(I;§»3%7″V1:Viif:i”{‘ :;hey

am the i…f§?s, 0%’ the (ieg::§:a3ed_§*.’§’.3_iii;3z§E;?;.ra<) a:iLi~t'b';émai1(:1* to
parmif. 'main to come 1″i”;’t:¢::0Iii__g%fiLi1é’Said Lmit as Riga} htzirs
of late Mahip.:n};:mo.;”VV’ V-tn, °ciecid_e tbs Said

L.A.<;:.:~qo.42:s _;¥f:.;1;;2i®;_mc:§::;;; A'

Sd/-.1
Iudqa