A '~1Lf';gND':~«.
1'; The La:1d'I'ribunal
:3 THE men cook? or xARNATa;;--~.:§ 4 ' ', : : {T "' '
CIRCUIT amen A'£'_I)H;3.R'0i?1&I3" I V. _ V V
DATEE mis THE 1 1% DA? c§FQ,iLu'i;Y_.::é-sjizg" 7
BE?G§E . . E
THE HOEWBLE MR. s.VVABi3U£; :§'AZ:E:ER
WRIT p_§TIfi '¢x
BETWEEN: "
1. Smt, " ' '
W/<3. Saiagipa S'%1iI1tfe' «. V V
Ag<-:;=~%7i7 _
£210. ;{;'r~:s;_ am; }.A_[2,__2".'1 Main R0323
Sadashivaigéigar _ VV * " .
Bélgaizm 4-»5'9<:z' 00
2. , Smt. Shobha7'
D/0. Satappa__Shint1*e
Agé: 50 years ..... ..
_ R/Q, 46/1A/2, 211*' Main Road
V , VV TAF§$;1c1a$.3iii1{a_1.:a1gar
" . BeLg;.:._u;m;:-- 590 cm PEZTITIONERS
(Egan. =.R;§.ki;'.V'Ku]ka131i and Smt. Hemalekha. K, Advs}
Chjkeéi, by its Chairman
Dist: Belgaum
2. State of Karnataka
Represexiied by it Secxfiary
to the Revenue: Departxnsnt
M.-S. Building
Dr. Ambedkar Road
Baugalcre «-- S60 00 1 I
3. Smt. Sunanda Subash SE'-hin':.n'w:'--
Age: Major '
R/0. P-iur1i'I'q. Chikodi
Dist: Belgaum.
4. Sri. Shivanand mash
Age: Major -. V
R/0. Kurii Tq. C1'35i1i'C}e,'§.i::"
Dist: Be_lg:a31_;1;z_. V
_f}1
Sxti. C}h;a3ii_dxé:s§1§: ax:-«..S,i1b_a';:~é.1i'Shintt'e
Age: Majcar b «. 7
Ego-.-.Ku;¢1i Tzgmhizgoezi "
Dist: Béiga1;uV:n;_ --.
Sri.Rajsh;:l§:ar 'Subash.
Age: Majoig M _ . " V.
R/0.. -Kurli Tq. ._,C1*1iZ{odi-
Eiistfi Beigaunl. "
. ._ Sufi. Satappa Sirfizltre
Age: Ma.~;s-r "
" MRI"-3_._«K£1r1i"_7Ifq;~:;C§1ik0di
£)i-9;-fit: Bcvlgaum;
Sfilt. Mfiizadevi Maiiappa Shintre
V Age: 56' years
- R/c§;~«Kur1i'i'q. Chikodi
"Dis.-t:A"Belgaum.
% Rajashrec Shivajaand Muxaéamie
Age: 32 years
Occ: House Wife
R/0. Mangaiwarpet
Holikatta, Ichalfkaxanji
Tq: Haiikanagala
Dist: Kohlapur
E0. Smt. Jayashree Vivak Gadavé---_ A '
Age: 32 years 7
Occ: fiosuc wife V _V
R10. Jampagantha Buildéarq "
LIC Colony
Vishram Bagh .
Near Gancsh _
Sangafi - Mahmastré.'
11. Smt. Mahcshwari ;AnilK211tI;é21:é'_--.._ ' "
Age: 30 " u
Occ: H9113: E3916. ¢m{1~..1; V'
R/0. 6,10. '_ 3
24~_O_,_VS:ii1.i1i?éifi*i;)¢:t, :~?.aar1¢=' Deahesr'
Near Sou_bhag3ia'Ma'13gaIa I<;':a:raley Karad
Dist: .Satara,'MAabaI*&sii*a" ' .. RESPONDENTS
[By 8111:. K.'v.\}idhy£iva{i, H{§C}P4for R~1- 2
Sri. Sa¢hin S1" Adv. for R--3"5, 8-1 1)
'.'t!1é 'C'»oz1'stit1itioé12of India praying to quash the order
a--x.23;6,J2QQ5,M?pa5-am by the Land Tribunal, Chikodi.
A ve*1*i'aE~v'pT-stition coming on for pzeiiminazy hearing 'B'
group th.;is"t1ay, the Court made the foilowirtgz
ORDER
in this case, the petitioners have called in questian the
iircier passed by the Land Trihunai, Chickodi, dated.
27.06.2005 whereby the Land Txibunal, by 3 majofii}? View’,
‘ca
4
has granted occupancy rights in favour of I’6SpGndEIit.7’Ni}S.3
to 11.
2. Subhash Shirxtxe ané Ma11appa shmue; of
Satappa Slilintxe, and respondent
seeking grant ef occupancy fights 5:’
question. The said ap;:>1icatV.{e~1:V3:””*e5zas Asflowegj Lend ”
Tiibuznal by its order dated 23.9.9. .._ Fee1ifigva.gg1:ieved by
the said order, the peti:iese;~s”11;a;;iAifiiécevégs.30.8831; 1993.
This Court by {weer dates; set aside the
order Q? eefiisnded the matter back to
the in accordance with law.
Once by the impugned order has
._f€:>CcVupaiicy’vv–.:ights in respect of the said lands in
‘f:s§éa31j eemtesfing respondents. Feefing aggrieved by
S:-eiid petitioners have flied this Writ petition.
V. n ‘T 3. A perusal of the order impugned herein shows that
of the Land Tribunal has rejected the
” “Viz-fipfication filed by Subhash Shintre and Mallappa Shiatzte
and respondent No.7. However, the members of the Lané
‘ex
5
Tribunal, constituting a magbitity, have granted occugancy
rights in their favour. The Chairnlan has assigneziiw
for rejection of the aforesaid application. But ‘
who have decided to grant ca0c1_1paI1s:y» rights’ Vthfii u u
said ianfis in favour of the contesting ;=:’fés~;3ond£::1f_s’, hax}e_i1L*=.t
assigneé any masens. Thus’,T__fi3.§ orderVgranfi;1AgV.:.¢cs1J;5angy.V ~
rights in favour of ‘the contgéfing =.r¢sp<$11<ic:;'£s_3i.3 not a
speaking cider. the facts and
circumstances of the C2133, am of 'the 'iiifiiif that the Land
Tnbunaxhasto;§cofisk&;tfié}nafig
4. fr: TE }:’6:$’12l_t,” succeeds and it is
aczzorgzljxgly aifitiieei in V Thu}; order impugned herein is
heréfdgr matter is rcmjtteé back to the Land
d:isp<::3$a}. in accozfiallcc with
V' All th6""a0ni_éhi3c«}'ns ef the parties are kept epen. No
c(4)'S't;$. "-. V x T
Sdf*
Judge