High Court Karnataka High Court

Puttagangamma W/O K Bylappa vs The Land Tribunal Doddaballapur … on 26 November, 2008

Karnataka High Court
Puttagangamma W/O K Bylappa vs The Land Tribunal Doddaballapur … on 26 November, 2008
Author: Mohan Shantanagoudar


31%;?

, 3 .

IN THE HIC-EH COURT OF KARNATAKA AT BANGALORE

wires “mzs THE 26” DAY OF NOVEMBER; 2003 E
BEFORE A

we Ha:~rBa.E MRJU 57:52 Mo:-mm sHA:4?;ér4A;s1cézja;§:2%

Wm? PETITION NO_4£:949i/2′{§€32;::Vi”Li§’j: k

BE1T”s2v’ BEN:

S’;;:t:.. fiztmgangmnflza
Aged :3′? yczars

W/0 K. Bylaypa
Agric:-ultmtist 7
Kadanoor Village 23:; IP’=c>s:§t_A
Lficgddabaiiapur Taiuk T

Baflgfilom Disirria::ii’ . V v _ 3 Q’ ..Pefit:i<mer

(By &;:.?«'i11ayak Ka111a'th M, }Xdvs.,)

' = 1. 1. L;§;:~td_ Tzibxinai

V * Taltiii

y D¥::».{1'da1§:a;flap111'

£33: .itsj'..–§~'$€:.cretary.

2. “&3’£%;:te of Kanzafaka

its Sectreiary
Revejzlaa Bepartmezxt
Bufigiéfig
I*3a}:1ga1<::;:"e-Séi) UB1.

3. i{. H. Ramaiail
Aged 71 yeam
S] (3 late Dodcialakappa
Kadaxieor Viilage 3:. Pesd:

Doddabafiayur Taluk
Batxgalore District.

4, iifv’. Sethummmao
Age Majer
S] 0 Ian: K. Véxxkatachalaiah
Ivi3r1ap;3anaha}1i, Hasakotrz-‘ ‘
Taluk, Bangalore District. ”

U1

. ;«:_.*«.z. Sampath V .

Age Major ‘_
Sfo late K, Ven1<atac11aj.:a§ia3:.V1" _ .
District Amzed F«.'es€:A17~2.Ie:.F~:3l;i<3rr: " "
§{,G.F,, Ko.ia:iaE3ist3:i:f;{. V

(£33; 3;: R.i3'.' s~:.i:.;§1'§',' E-ECGP., for R1 éz» £22;
Sri A.'E§. N; Ci\L1}pfi}é§,i',-. _Ms.v,';w .§o:~.. R3)

This iéfiied 1133361' Aiticies 226 and 2127 of
the f:QI1Siif'{11;iiOfl .93" Ixiaiiaf. pxayizmg to qnash the order by R1
c{.a,%:§;;:1 ':{}»2Qi}-1?, viii: ,{:z1;1exum~A.

iéfirit Qetition Cfliiliflg on for pre§imi:1a:'_s? heming £11

'g;:~e§:r..;;;,' Eiitis ('my the Court made 1:116: following:-

ORDER.

” £?{§ti:i0:16r is 31$ purchasfir sf the prepezrty beazmg

A’ ‘A.V_V”.;~¥£r:e=h.§$é~:;.i\2.3 E13 to an e–:v<fi;§:'1t of '22'.ré acres simateti at

" v.–};Iafia:10or Vifiage, Evfiaiiurai Hahfi, Doddabailapura

xrx/"

Tahik, through ;:’egist€.:”1E:(£ $816: (iced datsitd }9?5

€x€:cu”t.r::fi by K.'<.f,.S€tm'a111 Rae, S/0.Venka:e1C}fi§ }:-@311.

}%iesp(}i'ide1'§€ 1'-$23.3 herein is the tenant s’.i;€fi’£ 0f 1. a(3I’€ iii} gu13.£a:~’sr;~ »§%ig:i -;a.§pi:::a.%;id:i’ T 2

in F0111: Nil”? far grant €31′ 0{:c1:”;:3a11′:.{:4yJrig[ht?§é in 1f1i’:1}:”‘IZ€;.*§?i}11r
aiaimkxg in respezzt of 1-aitré 230’ gumfiaés. ‘”i”11é Lafid

Trihunai granted .§3cc1.:pair1€;jg* “‘:*i,ghts’ “L1~’ fa.v01;r Gf

1″6Sp{}I’}fi€:?1’1§’, No.3 {3n’iM?_2_§”? . 1-‘-E37 1;p’:$LT’V§f3«;::z.€é-:a’:t»t:I”zt%: sf 1 acre 20

gamas. ‘If}’1:*:A .«_::1fs.s.2°x1€-:i41*2=; $1315,9%.i%;<::A"';ii'e:1p€::'§;y' vizzm, Thimniariiia,

$<:§t;{1u:';a§1§;' . Sampafii, {ha sens af
venx.g:acna:a;%5xg%%k:aam%%%2v%9.5793/197:3 befara this (391131

q§1€2'&3£;i{3:1§;.V:T1fg ezfier of this Land Tribunai. This Court;

the Qfdffi' csi' the Land Trihmrtaai and

._ iiiaalnissed Writ petitiafi ffifld by {ha

€ie3'iia:::' «:;é%«'n{:1":s. HQWEVEI", {ha péatitic:-ntsir h€:r€i:1 W110 is

' " vT%..1:;z£.2 fi:éi3.:"ci3.as€:r {sf the _pmpeI't.y ii) an extent of 1 {-19% 22%

'giijxaiafi in the 39331" .1§7§:':é flied WP.1Q?82/1983, bttferfi

T this Ci

l3~?~?€a. This C-()’L11″‘i whiic: dispasizag of time Writ pfititixsn,
quas}1{éd ‘£I’:€; 09:16? 91′ thsi: Land ‘?:’i’ib”:.}3:1a1 in Silf far as it

1’t’:1at.€:s £0 tha Eaizti beajfisag Sjy’.N0.”231/ 3 t0~af_:v§1;¢nt 9f

9% guntas and remanded the ::1att_ef._ £6

Trib-2.11-mi far fresh dispose}, ..;c:}:_1_}y w*iijt1″ ii[r¢gard. m_ _

gmltas, Which. 11368113 that. fiif; di’. ”

math in favour sf :’espo§1_d~::::i1i: No.3 ~:;«::_ 311:; e§e tt;nt (if 1 ante

11 ié guntas was s’,§(.3!I1f1Z’]T§:Lf3£{A.4¥_’.’§? ‘ibis C4’£itl1’1,.

“”” r£§i}1:11i{i,¢V’t;§ze é’:;:r’¢«.%y was get mnducted by the
‘.{_’1’i”£)z._ii3;¢V:.«.:E;.V §’.he survey, the <:11quiI'y was held

imfaffitha and Ttheraafter the iinpugmd

ifrifiéf is pafiseii-' 'graiatirlg Qccupancy rights in favaur af

V " "thfiw:_Sr§i"V':{€:sp0§1cie11t ta an extent of 1 €1CI'€ 18 guntas

— ‘ §’:3.iiI’¥?€}7 discios-E3 that the third responcient is

if§f}i3SS€SSi0I1 wa3:

,,§.

Theugh fi”1€ij;r’ wsrs C1″()SS–€2?§aI}1i11(itd by

sm;:s1″s, Hsthing warm was siicitsd. Ex,VPf2′–33′ rent ‘

rs::si;:-1; sxscutsci by \£snkstas2s:s.Zgsiai:§.:,’

for having received the rs3::r.i:_ in st ApsrtiCus3_s§s’A fill ~’

thsss fsct.<3rs were tsksn '3 this
Csurt. at an eariisr w.1"1i1e
passing ihs Survey was
aiss c0i"i:ius$:sii;::'s}§*:1:§:%§1"i that 1'ssp0I1€ism
No.3 is in Hswever, the
Land axzi sifijv' 1 acre: 18 gtlfltas in
favmtr sf in its opsrafivs portion 61"

$316 ;a§_':=:'é:is.1'. €311 £'sc£)11sicisratisn esf the: n1ats:'ia1 on

,':'e2:i::;::¥1u:i_"£E:i.s"«–£{:su:"'t Eiiéfifi 110?: find any snsr in the

"i:':ifé'1;g:ié:<§E*'_v£32*é§si', izzssmuch as {.116 same is based {)1}. the

msi1t:z*is'-3 sré rs-c:s1'd. As afoz's1:1smi0nsd survey 3159

V'z'€:s¥ssis ihsii the third re.s§s0:<1dsn€ is in possession sf 1

~ gu11ts.s, and the isass seed in favour sf the third

" w:'ssp<3u{is::i; is sxscussefi by the {}1*igiI1a1 0w12s1"

gm

Ve:i§:}§'.a1;a ':haiaia3{1. in View of the $31116, this Clisurt dues
not find any greund to imrslfcre with tht3L;gI1€d

(}1"'€i{iI".

Petition fails and a(:{:(ji'(ii«:1g1′}«j, _; $3-fi<1<:: g is T V

ciismissed.