BETWEEN:
1
(By's:i7cyfi*5fi£§Iva53N, ADV.,)
M_keLh§g9:sm .
.;-
IN THE HIGH counm or KARNAIAKA AT aasagnonz
nnmma mums THE 1" Bay or Apn;;; 25¢$7.
pamsznm : 'uu V «
THE HON'BLE MRs.Jugwxcm4MmfififiL$C¢#E:;uR. u
ARE _; « '= w- ~ '
was HON'BLE mnL Gu§TI§mV@ n3k§ia§a-afimM!'
wax: A99m3@ n§,1§75}2do§j;fi)
sax G P a#fiéi"éEn5§
A9gp,A§gu:-57jxgs a
s/c%1mAm¢A ' A _
REA!§R CgcgKER%HALuI "w"
;MAHD1EAL HQBLI.
' EIl?'?JVT'.VI'l on -n"-I .-I- I Ehmo
n..n.-,_mumnnnnr~1;RA_
... PETITIONER
-_-__q
,STAIE"GE~KARNAEAKA
REP 5! I15 szcnsmafir
'=jnsPm., or REVENUE
t.lI"r" Pram -rmn EII"I"I"I"I'\
.l'.I.'b.iJ.£."..I-o:I.l.oR.J..I:|l.1 nu.I..uuIN'\':'r
v'~§viEHANA sounnn
52......-.u.._ ...__.
'_nflNuAhUK£ 1
LAND TRIBUNAL
CHIKKABALLAPUR TQ
CHIKKAEALLAPUR TOWN
KOLAR DIST
:2:
3 SRI G S PANDURANGP. R-30-
AGED 63 1'35"
5/0 G SHAMPL RPLO
RIAT P..'i'a.".".I.'*--".'--*.."..'%.I.';a.§.."'..'--*aI'.aI.aI»
MANDIKAL I-IOBLI
Ci1'IC'I<a'~'-:51'-'-:11'.-I.n:'-':3.-"n.F':i TQ
KOLAR DIST
(BY Sri v vmm AGA .roa"31
THIS wan' APé;:A1._. £'II.£i:z _ on-' '-'rum
KARNMAKA HIGH COURT ACT' paAyzN_e"T1'o am ASID'£_i..THE
oamza mssnzp IN 'IflB,._...WIiI._Tv.._PETI.TIQt{ -V;go.2132.9/2-002,
DATED 27109/2oaj_s~»,%
THIS wan Az29s;.AiL"' ~ ma parmxmrmnr
amzres mas 'v_CHELLUR. J', nmzarsasa
THE FOIgLs'i%B§_I_i~!G:
""" tha applies-ntT who» has
§,:;i%'*ug,£iet;;t1ng - occupancy rights-..a-t the-
hané=Za.!_ cg g:;g%~%.;g..;;a_%% 4-r;~;»L_:::;».1_, c_:;a;1g1gaIa.:.-4;; mm-.1:..-..
"" is not in dispute that the landwin
bearing .sy.No-..6 mcaaunes «I earn: 1
. 'and Sy.No.19 measuring 0- acres .30, guntaa
of;_cnokkanaha111 of Chikkaballapun... '12:-1u1c,. weane-
L"«..éAati'tached "to the office of Shonbhog. -on coming
-3-
Office of shonbhog vested with the eénrermunent.
Under sec.8 of the Act if there be any
tenant in occupation of the .4_4,s
entitled to claim tnegrignt to.'
under the Act. Apparently}; "tiii _"1.974V,'v"i'i;'1:§:'--§¢,iaim"' J
whatsoever came 'In
1974, the ap1;e11ant___ifl"Eiletl claiming
occupancy r1gh'teA' that einee L971 his
::a..... is shot.-m column.
i'erm'No.7, statement of the
appeliantliiiatnd in the writ petition,
1157.9 not.iVo'e':'that: in his oral evidence before
the' tribuna;1i.,*'_k"_.he never came up wi -11 the
fa her, he continued to be a tenant.
fie' 'hat also admitted before the tribunal that he
hae no documents to show that there was" any lease
agreement between his father and the father of
the third respondent. He is not even able to
4;’1′:’.n.e as a tenant was :5. not
.4.
show us that prior to 1974, the nanie, of his
father was found in any of the._”:Vreur§ords as
Cultivator in occupation of the
As a matter of fact, .:a*t-.parf’a
averments he says that resp_on.t”.1entV’i_i:”iniiiictefi’ J
him as a tenant respect. _o.Ef lands-tin
question and the R1’C_:___:Ve2;t1*a_vots.’wouldvvfisubstantiate
his contention 1971 onwards, tiii
_ …. -_4; in the ahsenee of the said land being a
1-2-1963 as it vested with
the”v-Government; question of any one indueting
‘ -Under the circumstances, the tribunal and
‘VtheA’.v–Vf}iearned single Judge were justified in
refusing to grant occupancy rights in favour of
” the appellant.
/
-5-
6. Having regard the above discuhsion and
the opinion expressed by u, it _.AJe_§:VV”i4i*.é.to’1.ovant
whether steps were taken R3-.3 ,” t ut_1_f1a
matter stood d.1.sm1ssedv.-Vas-.agé§.:l.:}o’t”V:v’R-4V3-tffoij not
taking steps! .
7. Accordingly, appéénl tiav-jdigigmissed.
Tuéqe
sai-