....3_....
IN THE HIGH caurer 012' K'AiE~2N'ATAKA AT BANG-A1.G:§E
1')A'I'l££') 'THIS THE 20TH DAY 01:' NOVEM4}E§--E§{,:'iii}(f)é§'
THE HON'13I..E' M;-2.JUsT:€:E J;é§Wi _
wxerr PE'l'ITI{)N N(5.'3 %}481 {)§?..ga06;_s'{:i§S'fl
BETWEEN : ' M " '
1 Smt KADAR*'AMiviA " '
W./_c'>* THHvIMAPl?A..
AGE"me.goLrr'60%Y13ARs
1--.AGRl'C§U'LTIJRIVST__BY PROFESSION
R10 %RENu§mPuRA;" TALAK HOBLI
CHE3_VLLAK.F3f<AE"TALUK,
~ cHI'm.ADURG?A DIS'I'RIC'l'.
%
T LATE TZHIMMAPPA
' "~A'€3ED-ABOUT 21 YEARS
AGRECULTURIST BY PROFESSION
..__Rj{}"'RENUKAPURA, TALAK HOBLI
H c_HELLA1mRE TALUK,
"€3HI'FRADURGA DISTRICT.
T GOPALA
S /' O LATE 'I'HiMMAPPA
AGED ABOUT 19 YEARS
AGRICULTURIST BY PROFESSION
R] O RENUKAPURA, TALAK HOBLI
CHELLAKERE TALUK,
CHITRADURGA DISTRICT. PETITIONERS
0%:
('By Sri : B M' SIDDAPPA, ADVOCATE)
AND :
1 DEPUTY COMMISSIONER,
CHITRADURGA OISTIQIOTV _
CHITRADURGA. ' O
2 ASSISTANT COMMISSIO NEi€--...
CI~i1'FRADURGASU:B'£)I\/ISI()iV' ,
CI--H'1'RAQI.}'RGA. '
3 CHOWDAPPl{_"'~-.. ' _ ,
S/O NINGAPPAO =
SAGARAPET, BASAVA1\?AF'ATE'$:5; _
OHANNAOIRI ' «
RESPONDENTS
(By ADVOCATE, FOR R~3,
Sm§:.M.C;-NACrA,SHREE, HCGP, FOR R» 1 & R-2)
. . . . . ***
WRIT PETFFION IS FILED UNDER ARTICLES
fiz2522*?OO[OF THE COl\IS’I’ITUTION’ OF’ INDIA PRAYING
. TQ Q¥.}_’A_SH”THE ORDERS PASSED BY R~2 IN CASE
*NO.sOPrL:OOLK:1:o2~o3 DATED 5.11.2003 PRODUCED
As ANN’E;XURE~B TO THE WRYI’ PETITION AND ORDER
PASSED BY R-1, IN CASE) NO.SCPT’L:(A):48/03-O4
% ‘A DATED 28.6.2006 PRODUCED AS ANNEXURE-C TO
‘– – WRIT’ PEETITION.
THIS PEFFTION COMING ON FOR HEARING THIS
DAY, THE COURE’ MADE THE F’OLLOWING:-
\fl/Lr
…..3….,
GREEK
Land bearing Sy.No.3{)/6 mmsttxjitg.
situated at Basapum Viklage,
Taluk, Chitradmrga Disu*iet,_ Wa§”–¢t’aflt€d Vfavoi4t19′”of L»
Sri Obaiah in the year eold in V
favour of Thippaiah’ sold
the land in the;/ear jfifimmappa, the
husband of oetietioger ” -fatlfler of petitioner
_ Nos.2’V #tV3t;~ oeing initiated, the Qua
responttenteAssiStémt”*~C’;o!I;iInissioner by virtue of the
iInpt1g;r;ed4″4or.tie1*Vt1ateti ‘5~11-2003 vide Annexure–B set
. V. aside the “sale for festoration of the lands
of the Karnataka Scheduled Castes
8t “.5-Behgéciuietit Tribes (Prohibition of Transfer of Certain
and on appeal by the petitioners herein. the
A’ _V1’s’t– respondent-£)eputy Commissioner rejected the same
the order dated 28-6-2006 vicle Annexure—C. Hence,
this petition.
WW
.. 4 ..
2. Sri B.M.Siddappa, learned counsel appearing
for the petitioners contends that the reliamzte
the Assistant Commissioner on the gant
2443-» 1951 is erroneous. Therefore,’ « tlie of 1
Rule 43 of Mysore Land
consequently being ennneoiisi. the ofder is
liable to be set asiq\Ei:–‘…V_ We 31′ ant
order dated 10- 1 L 1962’-itloi contrary. He
tllerefofe ” t;’iei’V’Assistant Commissioner
faile€ixi’to -ta}:e_ 1 “eo11siderafion the order of gaunt
su¥;m1itteoi:ii”” fietitioners before the Assistant
– ACo~1Vn’1ni’ssioner. The Assistant Commissioner has also
to the said. land purchased by the
Iiaetiitioztezifi has failed to appiy his mind or to give a
with regard to the said want.
” 3. i have heard the learned counsel for the
ijoetitioners and Sri J.Ka;rthikeyan, learned counsel for
respondent No.3.
VA»
…5…
4. Irrespective of the findings recorded the
Assistant Commissioner, the order clearly . 1:hVe
non-application of mind so far as the
furnished by the petitioners
refers to the certificate of nciate.;i_’v_; o1o–‘s1i.{“19e2–
produced by the petiuoners,s«so.i§ut do.essgot%%fi¢o%s”fmd:ngk
on the salne and has
been ganted on VAA-‘.j’V_~:;I’E1erefore, I1€)H-
consfztIei’stfioi1_vo’fé ceftificate itself would lead to
the be interfered with. It would
fl1e:P-fiibre to set aside the same by
‘ V’ – «directing ‘the Commissioner to reconsider the
View of the documents of mam etc,
before him.
AA In View of the erroneous order being passed by
fihe Assistant Commissioner the consequential order in
“appeal also Woukd not stand to scrutiny and the same is
liable to 1% set aside.
W5r”‘”
-5…
6. For the aforesaid reasons, I pass the foiiorfiglg
order: ~
1) The erder passed by: ”
Assistant Commissioner ditfidgfl
Annexu3ne–B and the order 2845~’£’;{3Q6VV .:3vi<v:%1e '
Annexure–C passed by respoijriergii-Deputy
Commissioner are hereby.qitashsé';-Vff" .. _
2} back to the Assistant
Commissioner' to reconsider the matter
afresh in accordance with law with
~. A_ r€f£€i'7€I1§i6 to thé"o?:sczvations made herein.
' " _ V'!rit'_ps:tit,ion is disposed off.
Sd/~
Judge
rsk