High Court Karnataka High Court

Smt Lakshmamma vs State Of Karnataka on 2 April, 2008

Karnataka High Court
Smt Lakshmamma vs State Of Karnataka on 2 April, 2008
Author: Huluvadi G.Ramesh
BETUEBE

'1.

{at

uni

mnurnm Ann uni-ru-1IlI1
\.r\JUll|. VB 1?!

'1"-hr mum u-1-.rI1..r El
JJI l.l"l-D I'll-'~7l'1 g ~Ul'\l'I\l'£'Il-RINK!

%
nnmnn rams was G?" an? or APRIL

BEFORE

THE Hnwnnn MR. auswzcz H..v.1s.mxnz'sH§"; V' % 
HRIT PETITION uo.a12£3o¢§i§nf* "   ?»'**

%T 

L1'-I'l\ PHHIE I'll I.Il'llII'I'_ffifi'flII"'llI'l
HIV Llflulfl I l'¢'|'a.I'¢Il-'.l.l"I.[r'a'd'I»Il'I«l'.l.'fi

Assn ABOUT 57 YEARE
cu. {ET qrnnn?-an-nuns n -'ow
HzsAnAaHmmmA.HoaL1 _
znnaanona EGRIH wfinux;

SR1 HANJ£ G@RnA*4'_ _ .;.jv .
3:0 paws ?"MUTHHRfi{BPPAw~ y ~
AGED nneur--3J vxans,_' saumz.-.=.  " 

B:P.!!JGf%[:URE.:-D1V 

"-2 "THE sncnnranv Ann TAHASILDAR

A hr-NnV.TRI'£uuaL
'_' _EAM&3LOR3 Rpnmn manux

 ".EVt3NLiP-;bo_RE;" . .. nzspounwrs

V'V_ (By sri E-MAHIGA SHIVANANHAPEA, HUGE)

' mu1s ".9

 g'01*. 1'~':-1'3 GGNETITUTION or INDIE; vnmxms TO nmnc-r

F1 LED '"9139 3U?'I'ICLE~

---- -V nun. .-

2215 .3 D 22"!

_  R2 TU consrnmn mm roan no. 7 rxnzn 33' THE
 " _ DECEASED T.MUTHAflANAEEA ran GRANT or occupnucv

|I"..I'/



Ifi

R GI-W5 If RESEEQT Q!' THE ..L.INQ 1!! EH93 3-.!!Q! Q1? '1'"?

ACTION TAKEN 3? THE n2 IN ans: no. L.n;f;_
459x1914--15 AND TO nxsposn arr THE SAME EIE 'u

ACCORIIANCE HI TH LAN'.

1':-us ur.P. cm-mac: on FOR 1v=itxL--1nq1o.=';mn1_f i-:*§a:;_u1i:tt~it;w 
In 'an' emu? 1':-us um,  cstnurrr  

rouuowzus:
n 1 n mjifi[%x

Tim petitioners"fifivfijf:a§>u§b;!i_'.~~ i:'9 iauuo a.
writ ::r:E   respondent

to: cnnaidni’L?H1:t_§r the deceased

‘.__v_-_”:”.11’l_; ¢_-_a_.g¢;_:1_1_t-Inntvu r’Ir!”hi-J:
‘V ‘ n.-……..-…_, …..w………

;_.. .. III__

in ruajyaacht VIi3f’ “‘f{iiva_ “-§’;TOI3§.f’Fy in y.I~?v;’:.122

ma-o.aur_.1′._ng 2 nan}. “gi1ntas or Kadathanamnlai

HnnaaiV$.g’r;atVt:u I-Iobli, Bangalore North

T§1fix ih csag ya. LRF 45911974-75 and also to

mama ‘

“.’etde£&.

fl” respondent to dispose of the

. .

1:: =-=:m.~.ozv;!.s.~.:~.=’_~e .-i_t1~. lm $11.41. tax: 511921. :.’-1;-_e:

\\L./
‘f’

2. Ream’. the learned ccmsel tax: the

petitionera and the luazcned

Plaador.

3. Recording to the

‘I’.Mnthaza*_._.rap_’ga was a téfiéizi; of

4-nun-nun-I–I «man an.’ find’!
‘WW5:-.J.”\-I-Ila W-uln

9:

53

He also 1’11a:i an 1%.? for
grmt of wars in
occupatiom the Legal
rapreaont~nt,£f’§a:pV’:’1{§fi_ had filed this
patitichy “a. writ of mandamus.

‘..’1.{..L”.1……..1..-…:_..a -1….
vt11w.’T_L’I; ._ y uuvu mafia. 4.5::-.16u. Wits;

____ __for having roceivad than

V”–a.;:§1i–.cc1:vi’un11«v.,«j;n_ 1′-crm N03? submitted by the acid

Hut]:éio;’ca5;ai$ig;-_aV;c1=VV’ They mavod than Laxxd Trihurzal

‘ for occupancy rights in respect or

in s;.,r,_.:_a;;2g 9: 2.:;e_:1_;1;1m;amg;g; to thg

L Learned ~c’.:.1~.:sel tax: t’..’M~ –=*”””*~’~M’- —
“II In tut? ‘cl?!-nnlnlou-b’|nIi|£’–&E

rather inuiuiwci for grant of time. it 1′.B’ §E!:.G!; “._

that than proceeding said to: hat’-if

initiated during the year 1v9:’M-»-.75

an individual notice was

Muthazcayapga also an
iaeu-ac’. £9: havir.” she a*§3§.’.=,igé%.tion
from Huthurayappa to be
present an s to tha
patitioxmrgs; pursue the
matter: vémid Huthaxayappu

made hi;–.«._s * an order granting

.—got any ‘:E”n:.rVt__1;e.r action in that matter in

A”:gr§,fit.;Lnq_”:.g:./.VA:’}:qjactinIz his request. The uaid

M1fit1§a*::afafi+;;gu.VA'[:=.d’§.ad on 21–5-1994 lanving behind

‘ the an Legal raprosontativas to

– ‘”‘§11«§=cds:ggd “t:o his estates including the right: ta

:1-

.3

Av» 3″ -I-‘haul -In -Fnu-ruuvn

Eh

up-I an: AI «I-‘Inn. ‘EA-wan 1L’l’.n. ‘1 134 ‘I 154-! E1! i-Inn Anna;-all
ILMLIW MM… I-MIC swan! stun f dnauub-was MI spawn I-hT\uW(lIluu’l._C\-O

Hutharzaynprgaa. fionca, this petition.

5. It in the submission :r::-£4AtI§§”V_V i§§¢V£t1é§1

auvommont P10-astimc that

stated in detail as to war§:’wdé “§ai

#2?

=5
51
:1′
I3′
£3
:3
ii
‘:1
£3
9:

EL
‘ fll
. H
at
£3
54’-

is
1′?

$3′-

in
‘:5
4!
Ir?

[ul-

:1′
3.1-

ti-

3:!
II
I”!
GI

approachuacii this cou:u:§t’ after a.
lapse of 14 geayza death of
Muthaacayappa ‘ dirocti on .

What: there was delay
in gattging of the said

‘ 1….’ 4.. “:4. I-

.. 1…………-.. 3.- 1….” ‘u- .: 4 1-5. 1..
Hut; 1.’. 1 fig. My -_I..L.Lv v}’?-u|o..I.u-.:.GI”.I.iI’.’a’.’3- 4.» 4.5.1.5

-3…

J..u

.–‘V.g:ubmV_i’£s;a:fL__&sr1Vvthfit”1:_1;9.vpatitiorwr approachod the

V”–‘1’a:1j.Vs’i–.1;i~.;n,t; they were: not iuauad with the

de&t.hv+’c§£E;g ‘»}iVéata rather it is very stramgo

‘ ‘that hvfiatitionars kept quite all those

that when

1”’!
1:

1; hi:

i
i
i
1:

…I.n.

ff aha u:u””‘I.;}’i af 1’vi’11’::}”:c.’-‘jf”‘§a is fiiirirug

E’:

:…|_.

C1.”

+ %
Fl.

i

nothing prevented the pet:.’I.’t::Lono1:a to

£3?”

D…

-iuwlun up-uunur nu-.-I-n

run-ma an vanes-r-rfl in in 1-5.13:-tn Arm] 131-a-ma 1+-an O-‘ha
1-1-nu-Ir an’-IV-wrnnr-I n-on nno–w E’: gig’:-unit-InnIpIuu’w 595$

matter. Hence. prayed to dismiss

petition.

5. It is noticsod. that the

is Shanbhog inamthi ;§se=. “_1g:_o’3:_”‘”~t11ja

was: the tenant from ut, the
ETC extract 1974-75
and 1915-16 is very
deceased may a
tenant * petitioners, thorn

nusnun mm. :34 -V£'{‘3″a–.110’-‘-1- O-A uni-Juliana:-. I-‘In ‘D|fU’|
”13 all’? \$Jn-LuIn.yJ-u\d’l’nlo5′- cu’-V” If’-ETC” UV ‘ll:-9335!”? Iilulw IVKV

.–vV.¢ifipiV§E?:inp§ thd ” of iiutharayappa prior: to

all of at sudden they claim

the tonanta since 1974-‘?.’.’a.

positive material is placed before

°r::.;.jnutt dsgicting the tunancy much less the

~_n.mirnn.n-n+- A-F um-an Dunn and “uh 4- J5 ‘l.7l’1″‘f”‘ nub-unnh
‘ Klzlllihlk Ill. VII-Qtfill E”C&i ‘Xi’ Ir?-In hAlu|– JMQVIO C’lIInIcIn-Khulna’

WV
<11

it is .-slam.-.-:: -……. ancestral pa.-.-'.=pe::*.:" $131.". a.'..sa_..i'.:

is atatani as personal cultivation.

"I. ma grou.nda aura made out;.:*'t:a2..éia-'q':I.V1¥§

direation, as such the pray}; ::'.§ohgiit

the petitioners cannot he.__"imter'taJ.ngd~-.2ei*t "'*'::1=ai:s
Mt… 34.? time. .%¢co:&ingJQf~. 'fzvha 37ét.*.–.1:.'..<$r. is

1 us

-I-WWI-lo
diami sud.