BETWEEN:
:15 ‘ran HIGH comm’ our mmxazmim AT é
Dated this the 23:}; day of n
PRESEMT _ ;”_ _ – ,__,
THE Hon*n1..E MR. Jusflca N ‘
~55?
THE» HOIFBLE am, ,1UsT;ic$]’i:». sssnmam howm.
Writ A1:rpea i# _v§c..”3:fi->3 cf zéogf; :.§<1.R)
1 Rajcndra .
S/o11anmmgan_*_*a’-
about yca1;_S’ ~ .
R] :5 1556.2 1 I’, PC-licaaé Road
V, _: Baugalofe ._–¢ 560 1:353
” _ XE’! £3 Thimraaiah
‘- ._ . Agéti,_ai:-.c}t:t 38 years
‘ Rio’ ‘P5153211, Police Road
Rana:-Esiinghpet
– 560 053 …Appci1a31ts
(By Sn’ M. S. Vaxadarajan, Advocate)
V’ 1 The Special Tahsildar
Bangalore North Taluk
Bangalore V
2 Assistant Commissioncr
Bangalore North
Sub«-Bivizafin
Barxgalorc
3 Deputy Qmzzmissioner
Bangalore District
Bangalore
4 S, Shivanna
SI 0 late Siddappa
Aged about 75
Agriczuiturist
R/at 119.331; 1 V ,
(3/0 Sitlclappa as.
Cloth Mefnhént 3;
5
‘t-31¢ laté Sjddappa,
Majm: ‘ . .
Flour
Karnzajaka
Bas3ga£ore”=r«5§Qv613 mfiespondents
‘ ‘~ ‘«.,(Esyi_Smt AJ). Vijaya, AGA for R1 to R3;
* ” »,_S’:..=i fieufimanabha Mahala, Senior Counsel for
‘ V “s:i’r Krishna Advocate fur Cl R4;
. M R Sharadamani, Advocate. for R5)
This Writ. Apml filacl Under Sectien 4 of the Kaxnataka
C<:vu;rt Act praying to set aside that orcicrzr pt-Iiflfitd in Wfit
_ "P6titi£)n NE). 1640/2003 dated $34! 10} 2005.
— This Writ Appeal gaming on for hearing this day,
N. KUHAR J., delivered the follmving: \l}V//
Jggeugnz
The appellant has challenged in this
passed by the learned Single Judgc;’si?ho«h;3$” eeee ; x
passed by the {Deputy ‘
and Tahsfldar under seea’ee f 135 efw..1;he..
Revenue Act. —
2; The subjv wt fjI:_1a’–.*_.’1:c1_?;_ vof~-._1;ki$~e1)mocedings is land
healing Sy.N0.42_/2 ggfixltas omtnplised in
~sfee1;e«e§§:hpee Hobii, Bangalore North Taluk.
The eeee. the “fie that the said land eeigeaally’ .
to dnfe Paiyada Kaiaiah. He said the same in
1% f5l§§;;:,1rE”‘s£if fiesta! Hanumaiah under a registered sale deed dateacl
I $w9.Vi’9a@}.’ said Patel Hauumaiah mortgagee: the said
p1t3pcrt_:?’;’r’iI;1′.:’~”févour of the fixst appcilanfs g;IaI:d~fathcr Patadi
Chofi Rangaiah. Subscquenfly, Rangaiah puztzhasrsxi the
Veefipmeerqr under e registered sale deed dated 91.12.1924.
exercised hi3 rights ref Gwnemhip, mortgagw the
properties and cultivated the 13nd. After his death, his 3011
k/./
4
Thimmariah inhcxited the property. After the death of
Thimmaiah. Lakshmidcvamma. his widow, the
pmpcrty. Afim” the dcafh of Lakshmidcvamma, thg-..
have inherited the property. _. __ _ _
3. In so far as the mspondents
contention i; that this property Wafi
grand father by name H’
mortgage dead dated 07.{}2.1£32§.u fim1Iy’
partJ’tio11, which is again’ V b3.i a paltitzion
deed ii__at::-_»zl– property has faiicn to thezir
share. made by them, mutation
haggjbésczg cnVt;e1*s§V§V their name. In fact 29 guntas of the said
the mJ.lW’ ays and they have mociveti
W311. The :mmaJ:n:n1′ ‘ g extent of .1 acme 17
g:u’ixfas,___vi:§ fheir 1}C)SS¢i’:S$i{)1Ei. in the year 2001 the app-elmt
made” application for mutating thair name on the basis of
Vthejgiegistercd safe deed of 1924. After eznquiry, fhc Tahsikiar
___::§icIf:i6r;i their name and enfsrtud the name: of the appeiiaxats,
which under was ecanfixmed by the Assistant Cemmissiauaner in
k/%%
appeal and that Deputy Commissioner in revision. when the
said orfiam ween: chailcnged before the learneti SiIlfil:{fJ~-V,}:1′;§:# l.3fiu, he
has rzighfiy set aside thtme carriers and
entries in the name of the 1’cspon¢i;:1;1Vt§_.’
is chailcztnged by the apjpeliants baftaxt ‘ V ¢
4: In this Cami; btmgh of t1p¢uments–‘V–w}1ich fifeie lit:-fig
pmduccd in the cariier pmcéesifiigs héivs “i:s&I1 . §)I'(:!VV¢Z\i11()t5d to
Sh0W the mutafion efitries game of appellants’
g1*a.nc:i-father, father and fiéievant years, The
fiaid ¥i0C1uuéijv£’;_’;._s€*e1ve’ii£2_i «before firm Tahsilda:r, Aamisiant
Commissifinfitr er. t}:a¢i:§’Eb)§i*;’p1,fi’i3} Cgmmissiencl’ or {wen before. the
ieamled it is in film-3e cixcnmstanzrgtcza, the ieaxnezd
” prucxivfied an the assumptien that for the. first
2091 at mqtlmt is made by the: appeilants to
flame 011 the basis of the mgistcred 3313 deed of
A}’§~324~,z vfiixerefore he held that fat: Tahsiidar had no juxisdiciion
tafiéictc the name cri éhe resporztzicnts whose name was enteltd
K far back as in 1963-66 as he had no jurisdictfiorx to go into
/.
123$ qucatian of titizzt. )’\//
Q\
E}!
If really for the first time an application made
in 2091 seeking far mutation entries in mspect Q£.f:1§;¢.’:§§éfieV6§;ed
of 1924, the ieaxgned Single Judge is
impugimssd order. But uBfort11na.E€§3jI;’ i
pxndtzoed before: us Shaw that onA:’th€:’.§$:asi.S.b’;:%A iiaes
sale deed in 1924, m11ta1:ioI1VB3’1r:’i:.::i’i::s itaamc’ ‘O1?’
Rangaiah in 1955~56f fln1:1’f«£iiiz::z1~5;:nt1’i:s were
made in the name 01′ his Afier his death, the
name of his vw!i:;:i;:-xv ¢fl1;¢3:l’¢3d- But the
Iespondeznia’ ;’a1_1V §l«gé;1ments which am new
p1′()ci1i;;f:3d__ –a1§: fabricatsd documents, which
wem n e:£v€:1; in at the same fime, though the
msggandenté fiffic finder a Icgistcrcd mortgage deed of
., ~ not pmduced mutafion entries in the
gfiéaLnd–fath¢r from 1922 to 1965-66. Aocnoxtiing to
them, fiat this pm-party under a partition dew and
Atheraitazmftéér mutatiam entries have bmn made; Mutation order is
xatqtiavailabie. Subscqnamfly that” name finds a place: in the
‘-4
6, A partition dwd do not confer title. Partitian p1’e~
supposes tint: pr£:–cxistm:1t right in the pmpezrty. That title is
distributsd among the shaxers. We have the in
favour of the appellaxlta’ mmastmm and the
basis for tha mutation envy in favqfgxr of u in
the czircumstanccs, we are of “d§11a1;’
appropriate to relegate the pm’-fig-:3 tA¢:V:-”
direct them to pmduce an in their
Pfisscssiun before into those
documents andpass j b!1′.iil£i{fi1′ Section 128.
That of -justice: bmause: the parties are
di3pufifig..ti1e ,}:4r’I’J§1:ht*; documents cm which they are
mlyfigng, _.I:a filaf, of the matter, we pass the following 011131:
passed by the learned Singie Judge, Deputy
Cfamgfiéissianen A$sistc;z.nt Commissioner mad the Tah.si!da;r
H hereby set aside.
1:39! ~
The Tahsildar is ciirected to take up
giving apporlunity to both the panm’ mf;§mzu~ [V .%A¢é’%a::’_¢%T:hg%%.V
doamzents on whidr. they
to pass appropriate 0756′? Ffia.~..
and 12.9 of the A:::i,~ '2
Both the' briqfi deafiy
seitfipg numbers, mm of
{A3 Cmiey-ad. befiim.
Sd/-3
Judge
Sa? as
Iufigg