High Court Karnataka High Court

Dodda Thimmaiah S/O Thippaiah … vs The State Of Karnataka on 8 September, 2008

Karnataka High Court
Dodda Thimmaiah S/O Thippaiah … vs The State Of Karnataka on 8 September, 2008
Author: Ajit J Gunjal
IN THE PEG}-I COURT OF KARNATAKA AT BANGALORE
DATED 'I'I~§S THE 8"' BAY OF SEPTEMBER %%
BEFORE

THE HONBLE MR. JUSTICE AJIT J.GUmA:{     

WRIT PETITION No.25445/:;oc2(sc/   

BETWEEN :

DODDA 'FI-HMNIAIAH,
S/O THIPPAIAH
SINCE DEAD BY LES

(a) THIMMAIAH  
sycmonm THIMMAIAH   % 
AGE:55YEARS,_. y_  I    :
0CC.AGRI-CUL'I'U§RE;l''_ _  _  % 
R/o.cHAL1.Arg:ERE«,V      
o:sT.cHrrRAm;mA_ L   *.   ...PE'I'I'I'IONER

(By   Adv. for
 Bang" Adv.)

    _____ 

1  _ '3'?-!T_E-1' SFRTEKARNATAKA
" 3? Us 'sEe,RE'rARY
REVENUE 'DEPARTMENT
M.S~..BU!_i;U}!\EG,
 BANGALORE»56000l

,  ., DEEIJTY COMMISSIONER

- * _CVHI'I'"RADURGA DiS'I'RICI'
 CHITRADURGA

  V  _ : ' '' -~'i':HE ASSISTANT CON£MISS£0N=ER

CHITRADURGA SUB DIVISION
CHI'I'RA.DURGnA



 L

CHALLAKERAIAH
S/OYEERAPPA
AGE.MAJOR,
R/O.CHALLAKE'RE
DIST.CH-FPRADURGA '

C VEER-ANNA SHWARUDRAPPA
S/O.CHALI..AKERAIAH
AGEMAJOR, R] CLCHALLAKERE

DlS'I'.CHI'l'RADURGA  _

APPAJ I
S} O.VENKA'l'APPA

AGEJIIAJOR, 

R/O.CHALLAKERE,
DI8'1'.CF£I'I'RADURGA
ADAKSHYANI  
W/O.MANJUNA'i'&A__ %
AGE.MAJOR,,..  

R/O.NO.654~B,_     V

MAHALAxsH!£I'~»1A¥ou1'   «-
   

MANumAmKo.um.;'-» '   '-
S/0.THII.iMAREDDY  V.   
AeE.mAJo:c:_, * V  A. ~- _ 
R/0.CHlTRADUR(3aATG%¥N
0191:; CHI'I'RADUR§3=A

 *13.,é;'m£§'Es1?iwARA. PEA
 *3/C¢SH.IVAN?%'.' MAJOR
' -RIO-PF-RF=sHURA.zamRA.

CH&LI..AKERE 
CHf£RADL!I§(3A DIST.

 B.v.sRzrin*AsA RAJU
E3./0.VEriKATAS'§iIAMY

VA "AGE'.'MAJOR,

" _ % R'/o.r::HAu.AKERE rows
 r3gs'r.cHrmAnuRm.

"'I{.G.AsHox KUMAR
* S/0.K.JAYARA.MAF'PA

AGEMAJOR,
R/O.C RE TOWN
CHYFRADURGA DIST.



12

13

14

15

16

i7 
 ' £5,

 '"-    
w/o.BA.A .-- V 
AoE.MAao're,_   
R/QMARADIHALM

*£:l$'jf.CEjIfI'RABU!2C=£a

 % kvsfixawsa
 SfQ;AJ.'JAP1.HB-

"  R/O,CHA_.1;I.AKERE

 i35

"DISfI'.CH§'I'RADURGA

 usm SREENlVAa\
" 5/o.sREEmvAsA sump?
*  m::.MA.Io:2,

R/OCHURCH LAYOUT
CHYFRADURGA

RAJALAKSHMi
W] ORAGHAVENDRA RAG
AGE. MAJOR,



R/O. HIRIYUR TOWN
DIST. CHFFRADURGA

36 MOKASADYANINI
W] ORU DRASWAMY
AGEJUIAJOR,
R I O.NEELAKAN'PESHWARA
LAYOUT', CHi'I'RADURGA,

DIS'I'.CHI'FRADURG2\.   <  

(By Sri.R.Devdass, AGA far Run 123; i  '   ' kk  X
Smt.S.SL§'atha, Adv. for R- 6,7,'-.10 toll, * . 2   '

o u

THIS wan' PETTTION IS FIi.ED..UEu"D_E-R Am*IcLEs-226 AND
227 012* THE CONS'l'I'1'U'I'ION__ 'op 1*Nn;A,mqjH-«.5 PRAYER T0
QUASH THE ORDER DT.3-12~2k'901~Pé.«S¥:§ED mt R;-as VIDE ANN..B.
DIRECT R-2 85 3 T0 RESUME"T_H£5' LAN3..1ra:..,jQws'r:oN IN
mvouxe or THE Pmnougams THERE :s._v'so1.amon or

GRANT cownmonf, «  V . _

'I'HI$  'c£Jr§1NG"'6N":FoR HEARING, 'ms
DAY, THE comm' MADVE_'l*HE' EOLLOWENG:
  A    ORDER
    father of the petitioner

§§9a.é__  An extmxt of 9 acres 27 gumas

  s5}.No.24s was granted in his favour. It
L%%is%%%no: in aisgsum that he bemgs to the depressed ems.
  say that the 4m mondent gnaw the

%%    24.o9.1%4 to an extent om acres 32% gunm.

  .u '"iiappears there was a partition and in the said 2



.7.

partition,m'1extxmtof2 acrcs23guntaswas afisigncd

with a new Sy.No.473/ IA and the mmahlixlg area of 2

acres 12 guntas as Sy.No.473/2. Since the sale 
oontzravcnfion of the terms of the grant, an   
is mad under Section 5 ofthe New  i %  
is violation of the tmms of the   

required to be restored.

2. Notices were   

 

there is    grant am rm aet-
aside the     poswion to the

   was rim: they

 %a11% ;$:nc%% k A at smali has of sites and they have

V.   appl1cab' 1:3. But lwwever, this eontsmtian did not

  favour with the Asaastam commimam, who has fl

/

%



.3.
allawedtheapplicamnandrestoredflaelamiinfiavom

ofthe petitioner.
3. The purchasers filed an appeal before 

has recorded a findhlg that indeed there is  % T'   

the terms of grant and Sectien      
however accepted the appeal   
matter to the 3*!' respondent to   5;    '

as to the cxistelwe m’ otm ‘ _ H ‘ans

put up by the res A ‘ := is

* ‘

…. ..counsel for the

that it is immaterial whether the

isifetaixett . in the character of agricumnal
. or He submits that the Act would be

_ He refiw on a rulirg ofthis Court in wee cf
reported in 1m 2601 um ans. fit

/’

.9-

5. It is noticed that some of the respondents are

served and reprcmnted and as agamst sme
respondents, the writ petition is rejected. Indeed it is

be noticed that the order of remand in so far

respondents ms anamed manty and K

cannot be two opposite decisions in

proceec}11m’ .% Indeed if the ordgtrpf h§Eti:s

in respect of some .33″ V’ 3°’?
held bad in respect of it

has L 3 is viohtion of the
terms of the that part of the

A$sistant«v Commissioner. In fact, the

diflerlbf izndicatc only to see whether my

about an ttm disputed pmpeaty.

question of interference with me order of

‘T . . _ wouid mt arise. But however, the Assistant

shall take note of the ruling of me

I

-r
«-

.10..

Division belch of ‘dis Court reported in ILR 2002

3753.

With this obmuon, petifiml stands ijj A

Rule discharged

7. Mr.R.Deu:1ass, learned

Advocate appearixg tbr

to file memo of wpearame

SP8