-. .......-r...-m.-.. .,-guuvrl \..uu1U ur IVAKNAIAKA HEGH COURT QF KARNATAKA HEGH COURT OF KARNATAKA HEGH i
' ' I ' ~ .. V' Bij aLpur-District.
IN THE HIGH COURT OF KARNATAKAV
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 63" DAY OF NOVEMESER,T§§§i38 '_'" A '
BEFORE
THE I-ION'BLE MR. JUSTICE VAJI'E' 'J__ ~ . 1
Wm' PETITION NO. 7289 oj:F%~:2oe'f (1.;-<3
BETWEEN:
1. Sr}. Husensa ..
S/0 Nabisa Mujawara, '
Sixne decfiased b3"E1..iS_'L.Rs. 3:
1(a) Sri.La1csa':i- .
S / 0 Latx: 3b'§uja$*z_a ;'a, . ._
Aged a?)01:t'6015year$; _ "
Occ: Agt'ic1.1itu:r6?,.""- _ é .,
R/0 Neermag vmag.¢,
SiI1da@'T£;iLi1;k,_ V' _ VA * '
Bijapur Distfict. V -
1(b)"'S1i."A11a;txbak.sh '
S/G» Late 'fluséna Mujawara,
A Aged. ab§):;t"3G-
OCc:"--AgfiCii§tu:'e,
' R/0--.Nee_7€-aiagi Village,
f Sindagi Taluk,
P(':titiOI1EI'S.
J 1.12. Biradar, Sri. G.G. cngasmu
S1fi_.'IvLZ\,'i.Sang0nd, Advs.) '
L ~ ;ég::afi
State of Karnataka,
By its Secretary,
Revenue Department, M.S. Buifiing,
-. now! u nu-..u :1 \o\I\Il\I vs IVHRIVMSAHRM fI!k7§"'l L\JUKi VJ?' KHKNA!AKA C
Ba1}ga1ore--56() O0 1.
. The Land Tribunal,
Sindagi Taluk,
Bijapur Distfict.
Sri. Nahisa
S/0 Khadirsa Mujawara,
Since deceased by his L.R§.
3(a) Smt. Badima
W/0 Nabisa. Miijgtwaria, " 1'
Age : Major.
3(1)) Sri. Allahbaksh"
Both' a*;., Neera1a_giV_ V
Age:-«I%1aj€5jf._«:'_ ~ '
Sfo Nabiség MIija1§'«'§i¥i;'«. ' AV
Viflage, '
4.
Sri. Rajeswgb =
_S/0 Khadirsa', '
.» ' ifige: Ma_jor;--..Qgg; A .A§1'cultu1e.
VSri.'ML1_éi:«arma
8 Age: Major,
'*~O(:o:
. " .D Iiava}sa
S /oiihadirsa, Age: Major,
x 'T «Dec: Agriculture.
. ASI'i. Laiesa
S / o Khadirsa, Age: Major,
Occ: Agricuimre.
Respondents No.4 to 7 are
Residing at Neeraiagi Village,
Sindag Taluk,
Bijapur District.
. . ....?__..€.n...... \ll nvnnivfllflnfl rliuvrl LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HRGH COURT OF KARNATAKA HEGH C
8. Sim. Saidhama
W/0 Nabisa, Age: Major,
00:: House Wife,
132/ a Bekinala,
Sindag Taiuk,
Bijapur District.
9. Salt. Jannathabi §
W/0 Maidhanasa Badigena,
Age: Major, Occ: AgficL1it;;__1re3,.._
R/a Neeralagj Village,
Sindagi'I'a1uk, ~ _
Bijapur District. '- '
10. Smt. I-_?~m'se1j.abi:=._ _
D/E_.'&Uj._aw3:§'a, .
Agef Majer, Cree;
R/.3 VHIQS6',
:Si11dag:if»Ta1tJk, .4 --
--. ' Bija}j'u;"DiSt1_'iC--t.' ' .. Respondents
(By Is:-1. N. Ijeszapamé; I-ICC}? for R- 1 & R-2,
S111 R. vshetty, Adv'. for R-3(1))
% - *--.'£'2{;isV"éi::ife1=.v;}etition filed under Articles 226 and 227
of the Qonstitution, praying to quash the impugned
Q order dated 09.04.2007 passed by the 29" respondent in
:*Jq.T KLRs='R:4629;77--7s, sindag Taiuk vide Annexure
' This petition coming on for preliminary hearing in
'.1-3.'fVGroup this day, the court made the following:
ORDER
ORDER
This is the 4*’-*1 time the matter 1:9 .
court I have heard Mr. Chagashetti,
, ..,..:…. ‘nil aunnnvnrnnfl ruun LUUKI Ur KAKNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNA’mui(A H!GH C
appearing for the pei;i’tjpners.. 2 é4&sI1Voi«::L’
Kalyanshetty, learned for
resp<mdent–3(b).
2. The claim of the
petitiQI3ers”~..i_s “father one Husenasa was a
tenant of Zthe-. ‘Ne. 108/1 measuring 5
acres 8 of village, Sindagi Taiuk,
_}’3ij;:1puri}i’Vstx*iet. case that their father was
eeltiK{ati11g.. personaily as a tenant from 1963-
64 wouid rely on the record 01’ rights,
‘cepy Sf is produced at Anenxure-A. Since the
Wes in possession ef the land as on 1.3.1974,
A’ an application in form No.7 for grant of
rights. Thereafter the problem of both the f
petitioner and respondent began. ,
……… .. …..m.-….m.~.. ruurl uuuxi Ur KARNATAKA Has:-1 COURT 0? KARNATAKA HIGH c
19
pmceedixags. In the case on hand, it is to n_e’i:ieed
that on admitted facts nothing more
brought out by the gnetitionersi Mor¢3″”se;: =
rciationship inter Se bet\veenV’I11e_”‘p.€:ti{i9hefs ‘eitfxtl ‘*%=:,.;'”_1e
respondent is admitted. ‘tI__1e abseiicte “2i:;;<'.. *
to show that there gvas ienancy
rights are created Erie': .;1§e!:i_tioners, I am of
the view trlatjm be faulted.
There Petition stands
r6j6Cted.s ‘ ‘
Sd/”3 3
Iud§§,