High Court Karnataka High Court

B R Ganganna Gowda S/O Ramanna … vs The State Of Karnataka By Its … on 14 July, 2009

Karnataka High Court
B R Ganganna Gowda S/O Ramanna … vs The State Of Karnataka By Its … on 14 July, 2009
Author: K.L.Manjunath And Malimath
xn TEE H163 coma? or KARNAmAKA Ax sAnéaLoRE"%"

nAman THIS THE 14"'nAx or JULY€ ééfié  V ;'

?RESEN'I'

THE HON'BLE MR.3vswi3fimK.L§HanJgfiA?E""w'

THE HON' BLE  _MAL1}~&A'.IfH~'

w.A.No[1i8a7afi 2db#cgLgA)

BETWEER :

1

B R GAHQANRA QQA sic Ramgmga GOWDA
R/O MALLA$3AE¥A_ »'

KASAEA H0853 1' _
KuN1GaL:TALBE?a w, , *
rUMKUR»nIswRIcT§.".'

SINCE nzéb $Y-;RsI

.RAfi§k$fi3MX B G"'"  """

'_so§ at nA$E_£ R GAHGANNA GownA

r;-.5

R/OMMALLAGKATTA, KASAEA HOBLI
Ku§zGAL.mALUx, TUMKUR sxswnzcr

RAMAK§iSENEGOWnA 3 G

--x*28T¥EAas,
';;su&,oF LAEE B R GHGANNA Gawna
«=&m;mmmmmmm,wwMmzmmJ
.}.EUxIaAL mALUK, wuumnn nzswaxcr

"NARAXAHA GownA 3 G

* 27 YEARS,

sea or LA$E B R GANGARNA GOEA
R/0 MALLAGHATTA, KASAEA HOBLI



 

K'iJ'I'3C£®sI. TALUK, TIJMECEFR DISTRXCP

Ci) HONHAMMA.

(By Sri
APPEZ.12.A2~I*I'S)

AND

1

62 YEARS,
WIFE OF LATE B R GANGNNA Gowna

R/O MALLAGHAmwA, KASABA HOEL$ _ T
KUNIGAL TALUK, TUMKUR DIS?RICT'az 2

.f¢.A?§ELi&mrs % 

L s cHIxKANAsoUn&g*s Assa¢xnfiEé}é6§

THE STAKE or Kanmamgxm BY Ifs $éG§E?ARY TO

THE BEPAR$M3yT.oE_RgvERvE=j,_ 5

M.s,Bfiifin:fiasffa3'$fi3anfiA§ VEEDHI
BAN6aLGRE--01f  »* ~ '-

SM? 2A§?Am3AHa§ = :
WI$E OF 3A$AvAcHAR"

' *  sificzvnmaa Bf ER sum MUNIGANGAMHA

'D/9 Eh$AV§CHAR, R/Am JAIE'TEMPLE STREET

'_'3EH:fim aazfi TEMPLE, KUNIGAL TOWN

$xi 3,§'§afimnAvAcHAa1

HUSBEHB or MUHIGAKGAMA
R/Af_§§IH TEMPLE STREET

"fifiglflb JAIN wauynn
. $D§IGAL TOWH

'(THE LAND TRIBIRQAL
"K'{3NIG@AIa TOWN

KU3.*EIG&L
TUMK.'{3R DIS'.I'RIC'E
RESPGNDENTS

(By SM? : ASEA. M.' GERIMATH, HCGP FOR R1 )



Petition came to be allowed and the  was "

set aside and remanded  "tho  

21.2.33. Again after  

considering the evidence  

relying upon the   passed
o.s.1~:o.39o/53 whiozi ''  in
re. .A. No . 1 6 /1979 .  _  in
R. s . A. no . 1 0:7)     ' application filed
by the  "  occupancy rights
on 29.331934; _.'w.i':ic:h again the tenant

filed a wrii:..%po1-.:1:ioo'.8614/1993 and Civil Fetition

Sf»).



came to be converted into Writ fietition in

W.P.1~3o.268Ci1/2000. The Writ Petition 

dismissad on merits by holding that the $p§é:1aa£_

herein was not a tenant _of_ tfié" land tand'»'

concurring with the orders; of»'tha"giri$tn§l;

dismissed the Writ Petition on-V.V:13?"fl§15e;ne.VV'téeesfi"

Challenging the legality anfi eorrootnoso of the
order, the present" fiyea1;ti$: filed by the

unsuccessfulrapé11ant}=

3. The learné¢"ooun§o1 for the apellant has

raisedg the fo1iofiing"jpoints in support of his

xxarguméntéf  *

Vtn;§fiafi¢ri5una1 as wall as the learned Single

VtJudeVhavé~ebmmittad an error in not considering

""5ftné gase of the appellant solely relying upon the

';udgmnt and decree passed in O.S.No.390/68.

flkelying upon a Jhdgment of this Court in

7«f ":35aAs:RATaz mm & OTHERS V.LAND TRIBUNAL, unwx

ARD OEHERS reported in 1979(1) KLJ 30? contends

$1';



that 3 even if a decree passed   

J

appellant in a Civil Court considexi::=.§:'.the: 

and object of the Karnatake 

still the 'tribunal had  coheider  

appellant was a tenant: asvhlen' §.V.3."1'9fV?:4' it was
imperative on the  of  ~ to grant a
relief to the    'v'alte::-natively

contends since the ':5-:=:sré=,ni1e4_"entfiee still continue

in the   efipeliant.V"exren after: 3..3.19v4,

the Tr:li3un--el V  "considered the revenue

entries  , "';,;?aeu_§§;;»t1cn attached thereto .

_..v1'l1ere%5§:,§r;e; on H' these.» two grounds he requests this

A"Cou1;;~'t»    aside the order passed by the.

leexfied  and so also the order passed

 by  eribunal, Ifitunigal.

VA    Eiaving heard the counsel fax: the appellant

  Government Advocate fie: the responeents,

 are of the opinion that the learned Single

Judge hes. not coztmitteci any error, in Order to
5%'



interfere with his order for the _ foii'e$r.ing

336330113 2

It is no doubt true that in  E.

o-mmns Vs. mm) TRIBUNAL, um;:9:1: 

Court while considering ,'i:h4_e pr;v£rision}3AV.ic>f 

section (2) of Section   Act
No.31/'19'74 has ---held'    lies been
passed by the  Civi1,_  and after
1 .3.1974 , thef   "&s£--wé.ub~section (2)
caf SectiVi3n~¢3   its ixrmrtancze and it

is furtheghelazl "  matter can be reopened

 ,L~yf fcfie 1  ';'rii:>ii'nas_-1.' and ear: be considazted.

'i:3c:.aj;se:nde,;-:m;z';*'V  Subsequently, the learned Single

 V "caf  had an occasion to consider

 the c.$..~=.;¢".4;>.f" BHAGIRATHI mm a o-rm:-"es vs. LAND

 £1069: in the case of VE1~IKA'1'AIAE AND

vs. Izmcmma AND o'rrmRs reported in ma

 "'(:;égtérLaa=A1<A) seams 3.980 PAGE 693 wherein this

 Court has held that" any decree passed prior to

/'
1.

3.1974 weuld be binding on the parties.

(2),

5. From the perusal of the5eQt§e Sfid§$@fltSt 3k

we are of the opinion that eten thofigt theta is

ne prohibition for the Land tribune; ta dcnsiaer-t

the tenancy rights as on ;¢3§;9?§ itteepeetive of
the decree passed thy fitheflifittil Cburt in
Venkataiah’s eaee, ttigitttgttgagjhela that the
decree paaseé pfitet tel; gfigete it binding on the
Parties» “”” “wneteferef fit iemelear that when the

O éffa 9:,

appellant has sfi£fieté@”;’aecree s that he

is not a tenent of the land in question prior to

tN1,3.1§?44th;¢n”5u§gment has been affirmed by this

!

tceutt tn Rgsfe, No.10?/74 dt.18.1.1974, the same

t7–_ is binding en the appellant. we are also of the

ta_4epinien.ttet whenever 3 Judgment is rendered by a

~«eetgpt¢nt Civil Court prior to 1.3.1974, is

‘V,e$inding on the parties. If there ie a tenancy

‘ediepute a on 1.3.1974 and if such land is Vested

in the Gavexnment, then the question cf

considering the actual dispute between the
we

parties would arise. In the instant cage–

the Land Reforms Act: came into the K

eoxzpetant Civil Court hats u

cantentian of the appellant thtatthe 3;_s”I._.a”

at the land in question. is. tenant
as on 1.3.1974, the ‘q;ia3.5tio1{1Vv”<;f_,j:e.st:i.ng the land
in the Government ?§.ri'ré' all. when
the land has Govezncnment,

the questiorr alleged tenancy

of the €§pp:all3iu1t:':–. 'Land '1Z'r:i.1::auna.1 does nczt

arise at all," _ this point, we are of

the opiéggién thrt-. 3.V§___a. Judgment; has been passed by

Court prior to 1.3.1974 the

vsaxtlrejxhzifi' on the yartieé. If a coxmterzt

ci.v:i..1 .44"('.f:ai$;;'t'has hald that a person is net a

the question of vesting the land in

the Government under the :[.and Reforms

V ' w H does not arise at all . In such

circungstanzzas, the Tribunal aannat entertain the

application filed. in form I:¥o.?. Similarly, if a

5*'

H

decree has been passed by a conpetent

declaring a person as a tenant:

goes without saying such ii, V

Gcvernment anti in sugh ‘c::£.’I:cums§4*.é§:».n(5.és,’:’; 1′.1ie.:

Tribunal would get; juriséiuétigan form
No.7 filed. by the

6. Tharefqxe, we._ are: in the

instant casgéé Civil Courté

prior he_:3.:.§1vW’vi:hat the appellant as
not a of considering his

applic-3.t:i.o:{” Tiihunal again daes not arise

“at; a-3:1 2 “V’3§.cco£*£ii’ii§_.3’1y, graunci No. 1 is answered

‘éLgé,:i._Tx1u$’t.: aggsellant .

as the 2″” point is concerned, when

léné has not faaen vested, zmre ravenue

V’ jéf1t~.:_3′.é.-5 in the records wi3.3. not enure to the

“- 3.:e_§r£efit of the amellant: sinaa he has already

field to be not a tenant. ‘fiherefere, tha

presumption attached to the revenue entries will

ex?”

not come tea the aid of the appellant

tenancy right unless and unti3:'”a~-c:as–¥_e

by the appellant that the .

to the appellant on lease! ‘”afteJ:”‘

the dismissal of his suit é§§”hefotev1§3.1974.
Therefore, point No.2’ ‘M “against the

appellant .

8 . At 1thii,=_.”}f_Vstéag-§}’~’:.’t”tiie’ counsel for
the appertilargt’ _* submitted that azfiter
the dismigsgl of Rfifi fi§]1é7/19?4 dt.1e.1.1974 the

owner: Q3. xthté .’i*1a..?s filed a suit for bare

Qinjunétioiit ‘ A:»;fe.=,st:r:a:”:’i’.’ni ng the appellant from

” his lawful possession and

t»’AA”””enjoyAm:a_ntV_.c;£;f’4:i?:e: property in o.s.z~:o.2o5/’23 on the

“tCfiianqf”Mfihsiff at Tumknr and the said suit is

Vtpefiding} Even if the suit had been filed by the

in such a suit the right of the owner

naéxmot be taken away by instituting such a. suit

against the appellant in View of thejid@§fiééf¥T~

passed in O.S.No.390/68.

9. in the msult, the ”