High Court Karnataka High Court

Sri K Hanumanthappa vs The Tahasildar Honnali Taluk on 9 January, 2009

Karnataka High Court
Sri K Hanumanthappa vs The Tahasildar Honnali Taluk on 9 January, 2009
Author: N.K.Patil
«Iv!-H vr nnnnninnn rnun uvunl  nnlslwn-Inrvn ruurv Lvunv ur lu-\llI"\IHlH!\I-I PIIUI1 LUUKI Ur RAKIYRIHKR Hflafl LUUK1 U!' KAKNA'¥AK.l-\ HIGH COURT

xa was HIGH aqua? cs xaanawaxa AT sAxGALa§a}=_

WRIT PETITIGN NQ3.l865l OF EQGV,

QATEQ: THEE THE 3?" an? 0? JANuAa¥32fifi§Qaf*V"

a$maasV;N

THE HGfi'BLE HR,aus$i;E;H,R[2$T:L;*f,~e~

cg 2ga9,jKvmA3~ '.

EETVEEH:

SKI K HERUMAN?3AEEA  ; , ~,.=
sis. IHQGR Lars ?£TEEjH%$L&PPa
AGE: $5 35533, 3*" '®_*'*~~
Rf0,mQ;_$Q$NEHAK@EEA-g H
ggmznasg  '1'3fi}L§K_ Za':%5'£'*A_ 32:: 915 '

'.. ?ETITIGfiER

7g3y_sr§;$;§:3§J§30?An;AnvmaATE.;

"THE"?ARAS:ibAg

HBNHALI TALuK

*mwmm

s3: §iRIEA§9A

"SEQ; HALAPPa
~+ éfifi 58 YEARS
"*, HIREKUR TALUK

 ?DHARWEE BEST.

SKI I R EQISI-EIJAPPEX
S36.» RAI*§GfiPP3&

AGE £33 YEARS
SC}2v£€'ENAKQPE'£5.
HDLALUR I-{€32-LI
SHIHGGA TALUK.

1:3§ § 1iafi_ >



..-........». _.~...-unn -my aw-nu':-'H.I~u\.I"\ HIGH HUUKI U?" KIKKKWWWQKR     

I3

3. The prinsiyal aubmiaaicn 9: [tbs

laamnnd Counsel for tha pntitiene: "a£§ §&§'_

outset ia that, the petitiona£~ §eifig«_afi*» 

interested party in riape@t afi fh$ ififlfia i

queationw inheritad .th9 Saifi pr$p§@§yE §s °

Inamdar, on the gr¢un&UJ§hgt,2"fifig5 ifind in
qncstian is an Infi§f1a&fi,{ifi,§§K§g5 fififltention
that, the petitioggx §ufi§@igé"§%%§ issued with
the mticg  in favour
of :espe;§a¥t% é £§i§; a#§ tha grant period
made   § f:. V__":f_11_>;2VcVVvV'petitioner: by the
¢¢mpa§£nfi ant§§%ifi§fi§$ early as on 28.05.1975

in gaayacf at fine lénd in qunstian and if the

 "ep§¢£Efin£tg had Seen effered to tha petitianax

°,h§;umE§hfi" h§wa suhstantiatad his pcasassian

a?w§ tha §$nd in quastian. Neithar the first

u"% *§eupdnd#nt nor the District Judge he laokad
V«° int§?tha material on recnnd hanme, both Gxdara

  Whfiv¢ to he quashed.

4. Per fiontra, the learned Gavernment

Plsadar qgpearing far the first raspandsnt

an , %

 

IIIhQ..&.--. .



  

...--. nu... «..u.--nu -cu n..r1I\IIr'uo1I\.r'\ naun uvulu Ur I\Hl(lVu-uHI'\.H l"llUl'I

 

justified the Order passed by hct1iV't»~.:_:'t'1'1e

authorities and euhrnitted that, 
call for interference. Therefore; _--"ne-- '*~ 

that, the instant Writ 

or

justifiable and hence,.»t'l-ieh1e.v_t"c>  

5. I have heard tie aiccuneel for
the petitioner, Pleeder for
the first   Counsel
for the  

   perusal or the material
on recerd penned by the first

respondent'   Judgrnent passed by the

‘3?-._’~’1SI*3.rV’ iiiii “Shine-an, vide Bnneacuree – A

not find any error or material

1rr4ggu_1ag£’ty as such committed by both the

K””‘-Wetitherities. Hence, interference by this Court
~ie–»..r:;bt called for, nor I rind any good ground

entertain the instant Writ: Petitions.

7. Further, it is significant to note

that, the petitioner also had tiled an

WW.” ..,. .m………mM rawvra uwuflfi W rmacwwgmmm WW €m.§m”W mwmmm M”

‘II

mplicati-an and it was zzcznsidared

209167-ea ox: 2a.o2.19’:r.-3 and. the
quaztian was granted to hig}, ~a_m:_:ef ‘* u
again claim the said

challenged the said.

carmat challenge the .1iiJti.1993
passed by the a# ‘A it has
become fina.l.,_Thi§….afl§ga€§§%A:.g;sf””#1§l_’féfiatarial has
been the learned
District: Appeal
No . esfvzofici ; getwaan 1 . 2 . 1 963 and
?.B.19 ?a3_ haé Jsto seek zzegrant in his

o1en;Vm~:g1¢ ‘hisright is only ta claim the

. do¢££}s.ne of feeding the grant by

when rsgrant is made to his

a}.A:i-.-ancgzz; . 3%iit, in the present ease since tha

T “”‘.._ “»a;a.id xazveaulea are subsequent ten the said data of
pazasad by the first raaapoxzzient, that
gézetion dam: not arisa. Thezefz:-re, it is held

V’ by the District Judge that, first raspcxmient

has properly aanaidered the material available

/”T .,ZW«~«

if

,.._.—9

non… …….

“Wm mmwwc wwwxw “V9/,x£W aswmm.mm.smm.1″a mmwm MWMWI UK” Kfliflwfilflflfl NEW”

on racord and the claim of ths parties afld aha

malief sought by tham.

8. The reasening given, hf_fibfitE’ th§éV

authorities xejecting tfia 7 éiaim ‘-af 7}t§&,u

petitisnar is just Vgfififl .&aa3¢¢¢hi§C”‘$Tha
petitianer hag not mafia afi§=&my geéfi-gzbund ta

th ‘. ‘ v
9nterta;n §h§;epatit;ona_?;

9. €1f_.i:;§:t’§§.aQt”-“”i»:z:i§t Petitions are

diamisaefi_aa nat”mai§£aifiah;e.

Ordarad’accorfiinglyL¢ *’

sa/-g_
Iudge

,«&–rr.xs1~:,§-:f:..7”. :12, 2359 .

fl$1l.Jw4Imun.. n