3
EN THE SEGH COURT GP' KARNATAKA [
CIRCUIT BENCH AT DHARWAD ' 7 L" 3
SATED THEE THE 12th my GP' Az;G*:;;*;'.--:fi;j:j:2{)oRi:<;
THE HON'BL{§ MR.JEESTIC7£Z sygonéggszv.'SHAré*:*;i:§A§i3z§_§;3ég§r::::--;. }3g§T%REC§;§'3';.f£--'T.3 1:23:
we BH:§:,,. *IfA';;,.:.:}f £;A.§i;;iA:¥ MEWE C§1Z£':§§BAR,
AGE 32%;'-.11:,A:~*aS;3;::{:'<_:; 2'3;{}REC%_ELT'i}E€EET;
§2:j"a3v.fBHIR§_'}'; f"§:%Lé§I{,% EAEBAG,
3 é3:i3'§f§"~ Lfixivifisfé §'%!§£A?'§'€E£ cgagmggg
§x::~vg";2_2'v'£i§,g1:%S, :::<::<:: fix{I}§iCE;¥ :;:'§'U.%E:
§'_,\."$
~. "ago BH§.:§::g; "§""A.L{3Ké RAIBAG,
' .__§ES'?.?v3§i{:':{.' Bgaaguéé,
3%: *;F3§1§*é}i}',
.A S;"C?*L§Xi'éi:'»iE'*§ EVEANEE @ C?HA%v'§BAE
* V "§xQ§E 19 YEBES, QCC: £GRI{'l'»UL"I'UEE
' Q50 BHERDI, '§'&§JL.§§<if£ §~«%2%EBAC%,
QISTREC'? BELGAUM, ., ?E'TE'?§€?F*§EQ8
" '"gjB*<_s% SRE 1?L.%<I.§§S&.E,§:§¥:}
A953}:
1. THE LAND TRIBUNAL, RAIBAG,
BY YFS CHAEREVEAN, '§AIBAG,
BEST', BEELGAIJM.
12$ THE STATE OF E{ARN151TAKA,
BY IT SSECRETARY T13 REVEENYE {DEPT}, ; " -- V'
'M.S.BUI§JD§NC}, DR. AMBEDKRR :fx'€f}A{3~,.
BANGALORE 5360 001. T
3' SHRE RAMU, .
S/O PARASA CHA?'J§B£§s,R {:?_1r§}'s?i_!3Li'\E..E . ' ._
AGE 79' YEARS, OCC: P~.GREC§§§5¥}'i"Li'fiE ENE) (fiO_f;3LEE»
R/O Bi-IIRADI VELLAGE OF' RA_IB§;_Ci'TALUK!§, :3
Dig? BELGAUM. . " ' .L"RESP{)I"-3'§E'NT8
(BY $3122: F<'.E<.HAT'T§, Hes? "
'i"§-H_S ?E?IN{§§$ ESFELED UNDER ARTICLES 1225; Am} :22?
0%' WE; :":§?--«iN::wiA PRAYENG '§-_R;::P;'R GP' R'E§:SiF'()NDEN'F :~;:0.1 LANE}
TRE'BUN!¥L__Efi,§BAC§ PA:?--SEi£é ZN 'i'N{:SE% '?i3'2 BATED 3l{'1{)§ 15931
EN fE¥_ESPEC"E' VQF.g<3R'§ci;~;;?URaL LANE BEAREBES R.S.NC}.§?1,/12
cgfi 3i~§:.§.RA;31"xz:LLaG}t, mlaaa MEASURENG 93 agzegg 2?
€;%§§°NT_A.S AT ANNE§£--:'-§§€'E; F' mgrgzg 31;2.s: AND E'URT§~1ER
«E3 §3;::*;s'ss§;:"> Ta §EMz'1aN§ THE MAT?-ER PC??? @333 BESPQSAL
V RS5-C<L'*fR§L31N'f,?'T_O ?RC'V§SONS GP' KM: ACT AME §ULES BY
v{EI'f§?$.C§'v.Q'F?;i€--Q'7i"§i NET? {BF ESEEENG HEARD EN ?EZ'E'IT€I}E'°§E§%S $2230
* .A2»:%D a*§a:<:.:;.
.. *'§'E~§$ PE'f.'§'E'§Q§'*i CGMHKEG SE FOE ?Q§L§i'§§§?*°éA.§E'f BEREEEQG,
n f§"E%ES'vE}AY mg 509?? MADE 3*:-:3 E'{j2§,LGWIN€3:~
ORDER
The order of the Land Tribunai,
3 1/ 10/ 198 1 Vida Armexure “Ff is pallafd’ “1:1.::q11’éétiQ11 ‘V .
this writ petition. By the said;'<:}1'c1€;r,~'£116_apf5iiC%;f;i::::ii1.in
farm No.7 filed by respohgiesxgt No.3
consequemiy half oftlxe 1'? 1/2 of
Bhiradi viHage(W}1i{;h'_T.'t0'L%;li§;'§F::v 3 acres 12
guntas)'~ "~ij;1-..fa§:é)1;Li. bf respendent No.3 and
reméiniiiégg land is g'a1"1'z:ed in favour of
i:he_ petiiziuorvzarsf A'fa»:.ti1ér nameiy Laxixmia M3116
The laamed caunsel fur the petitiozlers
sz;.b"11:_§is that Laxmzm Mane: (if, Chambar haii filed fmrm
3 = iI1fi€p€}I1d€I1'§Z1jy' for {ha antire extent and the Same
is 1719: finquired inta Iii} this flay; that, the efighlai suit
G.S.§€c:..E3'2/ 19? 1 fiieé by rezspendent N93 against
'wits
=3
petitioners' father for pemlaneni injuncfiors.
dismissed cm 2831 August, 1973 and
judgment and decree is c0r1fiI'mec;.j1f1
on F731 December 1974. "bf
Tribunal ought not ta hafis iii V
favour of respondent' ~ V.
3. There is Iiqthizig c§_11.v1f’+::(;a>:*d__t0 show that the
No.7. Merely an oral
asse13tioii, $1156 of the p€ti'{iOI’1€I’S that their
faiths: i:£éd%filef§’V._fé:?:i1’~.E;¥3O.? ta tha efifire axial}: of land
i;xr::A aczéépttzi; Thaugh form Nag?’ was fiieé ta the
‘ by £116 3% resporxdent, he has fairly
‘2.:;fii11i:§f€%:;ci:’§1:x;n,§i’ore the land Tribunai that 1:16 is cultivating
the pijffiperiy Ea {ha €;X€€1’it Qf 119.11′ partial”: and remaining
pOI’ti{}Z1 was being cuitivated by the patitiazlers’
fathar r:a111aEf; 1331:1311 Mane @ Chamfxizar as 1533113:
The Tribunal recording the saié submissiwrz, gantefi
M
5
occupalzcy rights in favour of the petiti0:’1c3:f:éf”‘i’zif;};1;:%?i*__’iézggél _
Sid respondent to an extent of ‘1″ftie=V »
Qrder of the Land Tribunal ‘1$~. pafissed ‘as”~1§f:1Ck:’a:$”*::€;n
31/10/1981.1?K3InafiEf.¢apno€1$:ItCfiéQ5d_efi£k :
lapse of abeut 28 years.
4. {§)<é§:1*s:e VO:S ;'N0.52/ 1971, as
C{)I1fiI'Il'iE';dH isnot 1'e1e:Vant to decide
this q!;16S€i;t)i3"'3f;t€118I}Cj; mruld not havfi
bee1§"g{§n€ 1974 by the Civil Caurt. Be
thai as it-r:11faj..r,V 'V5iIi.§:é"E§1e ordar cf the iaxad '}?:'ib1.;11a1 'éiidfi
' V' ., f'aI§;1*1»2?:;?=Z'L1;€'§ "F" '€:'a:1'i'10'£ be fauna fauit W131, this Caurt
.::1:33<:3.f{1*;§M:'s;v '£C',__ii§i€I'f€FE3 in the Samfi.
iérm'
" Paiiiiaii {$5333. The sanjza is tiismissaé.
Sé/~
3§§GE