High Court Karnataka High Court

Eranna S/O Late Lingappa vs Deputy Commissioner Chitradurga … on 5 November, 2008

Karnataka High Court
Eranna S/O Late Lingappa vs Deputy Commissioner Chitradurga … on 5 November, 2008
Author: Ravi Malimath
H»: *m;.«: Hi(}H CUUR1' 01+' KARE\JA'l'AKA AT r:;A'r«3:<;'§A1.gi}1<:}s3

J.)A'I'J:C£_) 'mm THJJ am pm' 01+' N0v1:;n«2..i;§h:.k2,  

*m1:: HON '15:,3:: MH.JLjS'l'lCe.¥$ gem 191;;   " 

W£<1'1'Pt:3"1"£'l"lUN N¢.=4§3';zo 0:4' you-f Pzgfashizramapura Vfiiiage,
Uhaliakere *i'ait2§<',.§}h1tradi1rga District.

-- " .    . . . . . PETITIGNERS

  Amy S1é{1'§£§QVEv1.SIDiJA%'PA,ALJVUCATE.)
      

'.~-..__{'£"hV_.a=?~: gaifrépiztjv ilorrzmissisner.

ifihifiadurga Districi,

 AA _ £2f3i.i3:adurga_

V The Assistan: Commissioner,

Chifiadurga Sub~Divi5i0I1,
ilhitradurga.

?'fl/<'""*"



3. SI1"1t.ThiIIlII,18_KKa,
Wfo Maiiajia,
Aged about £32 years,
Nzgyakara Kapiies,
Parasnuramapura Viliage,
Chaliakcrc Taluk, 
Chitradurga £)1st;rict.

4. iianumanthappa,
S / 0 Late &amia,
Aged about 4'? years,   
.:'3xgi'iC11}tEiX'i5t bypgtofessioii, :4 
Reszdent 9fKara1-19111,    
Pavagada 1"-Qoafi, T V , .-- «.
Parashnramapzira'   .

     
<;:n1u~g»\c:m§g;§,_L2:s:::igt:    .

Sgt»:g;J::"~;n.;§;cE;;;gca:s;:s:§;;.BY i~111$% gm
fig} 
" V 'Eff

 gfigcci abeut yyears;

~ ' 5§}{ V13)" Sznt. 1;a£{,$_i1;nam:na,
" = 3,96 Late Iiaidummqthappaa

   '«.AgE: Late E--Iaxmmanflzappa,
..  Aged about 39 years;

n ' 4»as(ci} Sri.day*a.I'a.m,

S/0 Late Iianumanthappa,
Aged about 3'? years;

 



me} Smt:.Rathx1amma,
[}/0 Late Hanumaiithappa,
Aged about 34 years;

4(1) Smt.SaKaImna,   ;
D/0 Late Zlanumanthappa, _ "  
Aged about 32 years; " i  A '

4(g3 S2i.H21nuIz1aI1thara}§'§1_;"'
S/0 Late Ifanumantheggajza,
Aged about 2.9 yea;r$;_.._  

Respondents Ne; 4{aj;  ?§f~{gj' are %  _

Agicultufist by pr:3f::$s£0n’~~.,
And residing at ‘ I
Pavagaéi’;?1,V-Fioazii,
Pa?as§!1_1iIfa1;31p mtg ‘fir10bii,’–« ‘ V _ »
” 4i;Z;i*;_1;Ttf;f£1ci:1″1f”-{,’g;;2’«2 iiistric E. ” ‘ ”

– ‘ . 1%Hs:3PoreDEm’s

gm’ sie1;2§’.x:Aj<A£i1éA$}uj:,' 23mvo<:A':';2: FOR R.4(a) me (g).
M S1'f{";M.'{3,EQAGASHREE, I-Ice? F0212 R1 85 2.;

….. -3-*1–*

" VA T. Petitiorz is filed under Ariiiclss 2:26: and
' :'3i3? of' the'r:_ Cgénsfiiution Qf lnciia praying to quash the

iz11_pug:1€:dL' —-;';«'i"dar passed by the R32' dated 'Z832'. Z980
producedézs Anz1exure~A and the arcier passed by the

R1 dapé-d 2 1.2.2{}G'7 pmdiiced as Annexura-»D and etc.

H v _ This petition coming on for preliininmy hearing in

7?" Graup this day, the Court made: the f0i}wiI1g:-

3 2*” ~..

W4-

At the request of both the czomtzseiss, the matter is

taken up for final dis§0sa£.

Being aggieved by the order “£3163:

Assistant Comxnissioner dated 28.7.

preferred an appeal to the £3-lepuljy T_w}i”1o

by the Qrder dated 2 1.2;.,;’,_(‘){‘)’.%* mgéeted axe’ .é;a};d

Hence this petition.

” ” — …:§:’§éhiy’*’,V¢Qfltéfifi0fl urged by the learzled
(:ouf1.<s飫. Vf01"_ V{§s€;.§T"'–.§€tjtioners is that they having

§ilIfCf}aS§f§{¥.V_ f§'1€..§aI§{1 x%&?ere the owner in possession of the

" V' A ";§einI.r:.a5; Q11 datébi" the proceedings before the Assistant

.«_T(it);11{m__1sSie::'§:r. 'I113 Assistant Gommissioner should

}:1_av¢.~ tfiéréibre issued 1]0f£C€S and heard them inefore

AA Tpaésiiig 111:: 1'111pug1eci order. Failure to (ii) 30 thereibre

' -35:35 ied to Imscarriage ofjustice.

/CW…H

_. 5 ..

4. On the other need the learned eounsei
appearing for the iegal representatives of respondent
No.4 submitted that the petitieners’ vendor fies been

made a gnarty to the proceeciings.

5. After hearing the ceu;1sels,._,’Vit-»..V1swA.1j1sstZ

necessary that the impugéed »_Q 1*c_ijei”§5 “I 4’1feqti1I’eL 1:ej Ebel.

intertered with on the sale geese’ Etha£=£1e, o19c£ei;’ eulfid
be passed Without f1ean”I’i§;w._V’VAfi1e person. 11: is
admi.tter3£y on rec:_{§1′–:1 ‘petimoners are the

pure’i1aSf:§’$y 51%;, ‘the-._iand'”‘H3″:q11esfio11. The Assistant
have issued notice and sheuid

have g1iren”t.t;eV1nAA’:3gzi’~~–€Spp01’tur1ity of being heard before

V-§3é§;ssi11g~vs.§§1e iifiputgned erder.

* ” =i§i_j3…*;t1<31.1t going into the merits or demerits of

A the jar the contentions urged by both the ceunseis,

AA }:.I:1e -Dixnpugneci order passed £35: the Assistant

V.(':§fiII:1m1ssie11e;' dated :38.'?.198{3 and the erder dated

21'2.;..2eu? passed by the Deputy Commissio er are

L'-……

here by quashed. The matiier is remitted to the Atéfiistant

Commissioner far flesh disposal in accordanm: Ciiaw,

The pefiitiorzers shall appear before_ 2

Liomnxissioner without any f1n*t;§1er’1fi§>t_;i.(i€1? ‘1_f§’.’,1.’i€,,_§f,§:!UE$

and on which date the Assistant Co:11m1ssi6:*:ri:f_ shafgfl ‘I”e_-° L.

hear the matter afresh.

Writ pei3″t1oI’1 d’1s§;nse:i 0:1″ v’¢%.3″{3{‘,_{)I;€Til>*,I’Igl:S/.