-1-
IN TEE HIGH COURT GE' KAREATAKA AT
xaxrma 21-115 mm mm may or Newman,
PRESERT
was Kowsm 2~m.JUsTIc_E....v,_e.
WRIT PETITIOK No. 129321/2ta'ee.-3 {xLRe~R;'Es}"
BETWEEN :
SM'? PRANAVI _
W'/¢ Lam mIsmA9mL.aomn3'%Tv__
AQED zxsotrz 55 s;gAé2._$,T__ 1'
312:
3?':-5* _. "$553 '17'.i"-.."1*5*"31.7?"fi*.'.5'1'?';,-3* 5599955 »
3.3 Q
$M'i* V in " '
mg Gem
gem _AB,G'£3'i"._ 3:, mgans ,
uszvrr $Ai§.1'l*¥§3l MK
' i3*.io'~z;,2ar1*E m;*'§m~zA9PA G-came;
29 YEARS,
.A _p§.é.s:§AN-xxx M K
n{;3*:.zA:i*E mzsmtzwm Gcaerm
.§_;C-§E.';'3=';1lsB0£I'J3 26 mam,
$3.; R/A3.' mmmsz I-EGIBE,
GUEEI£[$AR VI§I.;I;AGE AND POST,
summ mmx
(By sri
A D.K.{3)
P.?.'1'Z{TI&FjE 1. "
2 THE TAHSILBAR
SULLIA. I).§{. (D)
3 $33 AEBITIORAL LAND Rzsvnaaxsamiéx §
commxwrzs, s." A."'-"-- =_ "» v
snznza B.K.'z§;
4 I32 ngpurz caufi$sifififia>% "7j
MA2€GALQRE__B.I_{. (13.3; _ - RESPONDENTS
{By Srit.i;ufifi3Rv§_GQYERfififlNT.§§EADER}
THIS wax: pmriwiafl xsqitzp uaman ARTICLES
226 AND 327 at £3 co$$wIrv§IoH_ofi IRBIA ?RAXING
mo amass wax enema §§; 1?L7;2G93, PASSED BY THE
KARNAEAKA ApfigLLAxEa*.'wgI3ugAL xx APPEAL
xo.4s3f2oo3, cgRmIFIan=jcc§x%'o? was 03933 IS
PRODGCEB Am AHEEKQRE A. A v.;
__QUASK gag oRnz§=nr, 15.4.2003 yassnn 52 was
nE9mr2»coEMmssxoHna, D.K. cmawxrrza coyr or was
gamma IS E3ODfl€5B,3£_ANNEURE 3.
gguzsx 19HE[ o§b§a_'bwC 11.3.2003 935529 B? rum
iaEsuLARIzAmIsH_. CGMITTEE coyy or wxrcx rs
?&oa3£a3 AT--AfifiEK¥RE c.
r Petition «coming up for prelizmnary
«onf this éay, the Ceurt zzsacie the
"~,f¢i;¢&ing:
Ju nt
This writ petition is fiied see_}:.i?x:g ~.V_for
quashing czf the orders passed by
Appellate fribunal, Bangalore , ~ ,
Nc.483f26G8 dated 11.7.2003 wg§reig*th¢"mx$$un%1
has dismissed the appeal A<::::Ii.€i,rzn:i.Trz€_;f iikie °'j<:: td e'r
passed by the Beput§v."VConn1:.'Vs.:3:io:Q.4.'r I)$.I»:sh:§.zza.
Kannada, Mangaldrg, ..£ontentio:2 of the yetitianers
aha: :'K;isfi§ap§a« Gawda, husband. of the 1*"
' yati:iona£=gna father of petitioners 2 to 5 has
2 }i$.e:se=;nVv'Vc;i'3gti3?é;ti2:g the Government lands bearing 33;.
and 1,58/'1C ta an extent of 5 acres
"'n$;tuat§é at euttigar village, Taluka sullia, 9.x.
had also maée vaust agricultural irrprovmnents
..}:i,n land sy.no.26'?/S which is a. kazxa 3.3.116. situated
in Guttigar viliage, Sullia talulc, B.K. 9151:. He
\Sk/'-
4.
Kaxnatalca Appellate Tribzzzzal and the of
the Tribunal by order datad 17-~'3'~.'2.'G_£_3;'8'""
the appeal at the stage of a&aiss.io_fi*~.§y§.[.:'ho1s;}in.§
that the appellants caizneét AV
tixsputed land and cannqt: ci'ai'1i:..regu;1Ia.:§i$é.ti.€>i1 65
unauthorised occupa.tion""é.§"~.c£ usefufi
purpose would be 'Va:£kg:ittifig' appeal
and accordingly at the stage
of adzniss:'Llor:; .' the said. order
of the :_ are before th.:i.$
Co1:xf!;_ _;i.v:v:
I :'--._hat_.re » * -'learned couxzsal
appeaxing for" ' and the learned
Government ~ Ladvcaxzaté' 'ap:pea.2:'.i.ng
rash fidanés .. E
far the
_¢$§;unse1 appearing for the
1.p€:?Litic>x1é;::_s A that the arder passed by
_i§_1j:e,_.44¢ca;;xm1ttea ' for Regularisation of Unauthorised
censidarixzg the appiication for
" "re-guiari:sation of unauthorised cultivatien of
. ' £'+c;;ve£1*nnue V.'v"'n,t land is in a czyclostyled form and is
\9\9n
order passed by the Cozxnuittee as per Annemire 'B'
ta: the writ petition would clearly sh91f "'£'.}1e
apyliczation fiied in font; no.
rejected on the basis -Vof»- th.5§
enumerated in the order, .i'.'-,e§. iihe ':aj5p3,i;:a:§i:._ ":éas
mat made any nzprovégaézgt 3'3:-.V tlzew
ccnfimning cf thes c>r::!serV__j§§:*:::.J'.w that 6
grounds have beexi order and the
Cozmzittee has passed _it.hé V*£tating that in
View of ]:_$V:}4«ér§*:1*:.'..1.'_e:.;j;v;;:--.&3,ti « the said grozzzzds
for ;:e3;$g:t.i§£sg:V'Vc$&s »L{i1é§vvLA.a gpp11¢Va£1on, the application
is ..:B?aT '3:aTaso:3:s whatsoever are assigned
for aéxgning its "":.Vhca:."'c1t izwravnt in the land and no
2;; a1s':$' held as required by law. The
Chaaxéissioner has failed to cazmidsar the
(Sf the said. carrier in accordance with
law: _ 1~Re has praceeded on the basis that as per
records available, the appxicant haci not made
;arzy i@rovmne.~nt and am Committee has rightly
rejected the appliaation.
\>-/>-
Kaxnataka Land Revenue Rules is sat5.s,e.;;_jea§;~... the
regularisation af unauthorised cu1%i§fi£ifih& ¢f
Government land can be regu1ari$¢d J§yAvfiha =
Committee and wherefore, fihe ¢qm§i££ee is Eamnd'
ta consider as to whethgr tfie appli¢a§£Aha#.fia$§.
cut 3 gmaund for raguia%isatiduléf u$gfi£§orisefi
cultivation and a%§re£5£é;di£z;s Qiéaf that the
order passed by £fié flép§fiyIé$m¢fis§ioner and the
Karnatalca the order
Passeé ,b§",E§§f.d§W@ittéei[£9%mVcsnsideration of
appl;¢a#iq#"i§9;' £%§fi1é%@§$tion of unauthorised
cu1E;vati§fi*,«§f *é§verfiment land is clearly
errofiéafisagd £fie:§$fié is liable to he set aside
anti' -the fimgteé .-2.75 §.;aab1e to be mzaitted to the
"-&C&fiittéa¢ fo£HH£egularisati¢n """ of Unautharised
"¢uit§$§tfi5m gc£ Govarnmant land to paas fresh
cxéers ii éccordance with law.
Vhéaordingly, I proaeed to pass the
«K faliawing:
U1/9.
-19..
ORDER
The writ petition is aJ.lowed…u”–« “o§£’a;!c§i:,
passed by the Kaxnata}ca__,.,.Appe__ .1.’ié;tt=z:’_’;.
Bangalore, in Appeal No.§§.:83/_jG$.:’ i’?:;*?’.V’2.G:08
confirming the order .55 the ‘:3e’i’;.:1:§:yoV’vVCio:gm;i,.$Vs.;i.ozie;:
n.x., Mangalore dat§aaQ’;§.d4;fi§¢§ Vgin case
Ro.D.9is-RAP.11/9é§fl? o;§oc§fi§n._¢¢§£i£ming the
order passed by ogfcnstituted for
consideratioo filed for
Regtzlari Cultivation of
GOV@EIflflE%:£%§jj”..l;i§§g§ and the mtter is
remzihtecj; fgspondent – the Adfiitionai
Land fiégglazigéfigcc committee, Sullia, o.x., for
coxisifiaration of the application of
in accordance with law.
‘g§a£/191193
Sd/-ea’
Judge