-3-
IN THE I-NGH COURT OF KARNATAKA
CSRCUIT BENCH AT GULBARGA
mrreo mus THE 11"" DAY OF JULY, 2908
:BEFORE:
THE HON'BLE Ma. Jusrtcra N.K. PAm__ '
W.P.NO.54169 of20f_J3
BETWEEN:
BASANNA, sro SANGAPPA poomzx
AGED ABOUT 62 YEARS,
occ: AGRICULTURE, _
we GAWAR WLLAGE, ._
TQ.JE'WARGI,D{ST. GULBARGA;-.. ;
' -- QPETITIONER
(SRI. RAJASHEKAR $EER--1,vADVQCiG»'Ej:"« '
AND:
1. THEVLAND TR':S_!JNAL.JE:'»'S{ERGi, _ --
REPRESENTED W 1T8 CHAIRMAN,"
TQJEWARGI, -- v
DIST. GULBARGA:
2. sMmALL.$.MwiA wit: sh-MAPPA GEER
V-%§{}<§c§,.L{:EsEAsEti:'aw-L.'R.
' , 'say SRt.TtPP.ANt.~l_A, SIOMALLAPPA
_ . '.'\.GEi,"3 }~'a.B€*.U'_l3 53 YEARS,
- OCv?:_"RET~!,_RED TEACHER,
A ' RiOYAf:_€3£R, TO. YADGIR,
0131. GULBARGA.
b) SM_T'.BHlMAVVA, wro BASAPPA
AA : AGED ASOUT 70 YEARS,
. " mo YADDALLI WLLAGE,
* TQ. YAOG{R, DIST. GULBAGA.
RESPONDENTS
V E T =tSR1N.s.DEst1PANDE, HOG? FOR R1
4._ é’ A ~ SRLVEERESH B.PAT]L, ADV. ma R-2 (b) & R2(a) SERVED)
THIS WRFF PETITION IS FILES UNDER ARTICLES 226 8: 227′ OF -THE
CONSTITUTION OF INDIA, PRAYING TO QUASH THE ORDER DATED
22.04.20G3.PASSED BY FIRST RESPONDENT AND DIRECT R1 TO. ‘GR?-‘iN’Fg
THE OCCUPANCY RIGHTS IN RESPECT OF SY,NCI.233 CSAWAR V
VILLAGE, TALUK JEWARGI TO THE EXTENT OF 8 ACRES AND __ ” _
THES wan” PETITION comma on FOR HEARiNQVTii’i’T3.;3é$f;~ I’ I
COURT MADE THE F OLLOWIN :’
The petitioner, being aggraeigmy
22″” April 2003 passectftgy titswresponttént-Land
Tribunal, Jewergi,__in procTee;1iTTg§ i\sis i_nx§’:iNAM/1a:3o-
81 I799 vide writ petition.
Further VV’g_i:I::?dii’ection to the first
respondént-LaitndiiV”T:fitIi;snéiTi.Tiiewérgi to grant occupancy
rights in tfI_av=:)uf of Sy.No.236 of Gawar
_..\/illaggefitigwergiV’iT’siIuk,,to an extent of 08 Acres 11
A”Q§4Hta’s.–.. _ ”
I’ made out by flue petitioner in the
. petition is that, petitioner claiming to be the
I cuifivation for more than 35 years had filed Form
. under lnams Aboiition Act 1977 fer registration of
occupancy rights in respect of iand bearing Sy.No.2_*_36
bearing 08 Acres and 11 guntas situate at Gawar \£iiio”g_s,
Jewergi. The said application fiied by the fgéiiaci
come up for consideration before I-the~–first’_:
Lend Tribunal, Jewergi on A.
respondent- Land Tribunei,
the sidfi, had registered. fire iinvifairour of
the petifioner. Thereafterp’ Maiiamrna
assailing the ‘_Vofv:i–.flwe’Tri–hional, Jewargi,
registering of the petitioner.
had filed No;;*§o?34/rises before this Court.
This Courtiihssir aniosiea ifoéiisaad vwit petition and set
peside order the Land Tribune! and remitted
in rr§etter”to_the first respondent- Land Tribune! for
and to take appropriate decision
_’a_?__ir’i_accorden:=e with law. In pursuance of the directions
this Court, the first respondent-Land Tribunal,
has taken up due matter for consideration and
the claim of me petitioner holding that, his
name is not found in the Record of Rights for the relevant
years, wiflnout conducting proper enquiry and without
affording reasonable opportunity to the
Therefore, petitioner was constrained to present
pefition seeking appropriate relief asistated stipray. ”
3. I have heard the learnedvlcourjsel
the petitioner, the learned Goverrimenti
for the first respondent andv.the_learned’V”eounsei’ ‘appearing
for the respondents 2(b). i’ ii it ._
4. Afler§.voareful order
passed by Tribunal, it is
manif&t:.;iooV.tl§a:f;;g;§.g§f the Land Tribunal
has committed a mis-carriage of justice in
V proceeding. to4’pass”the.’V’a3rder, without conducting proper
compliance with Rule 17 of the Land
Realms with Section 34 of the Karnataka
V Land Further, it is significant to note that,
. Mallarnma died during due course of fine proceedings
before the La ‘banal and petitioner has filed
application fer bringing the legal representative of the
deceased on recerd. But there is no reference about the
same in the order-sheet maintained by the Tribunal
Annexure-D and no order as such has been “on —
the said application. Further, respondent’–é2a”–.,hae
application requesting fiie Land Trihunalnto
inspection contending that he is”t:uii’i*ratingV” and
the same is found
However, the spot Thereafter,
without making af-aiirecjueeted by the
respondent Land Tribunal has
preceededifoL”pass-_the’*erde:r'”\li}i’d1out assigning any valid
vreaeone; file application filed by petitioner.
perusal of the material available an record,
what it..enierges’:’.ie’.that, the Land Tribunal has not at all
is-onduoted enquiry before passing flue impugned
‘ jerjder ‘and therefore, the same cannot be sustained and it
.._’ie”Iiaiaie’to be set aside, at me thrmhold.
5. Having regard to the facts and circumstances of
the case as stated supra, the instant writ petition filedby
petitioner stands disposed of, with the it
directions:
(i) The writ petition filed wpiatlfioner
allowed in part. . V v_
(ii) The order by
responde-nt–Land Tril;:.:iJVé:”1_a,l,’A«V: 22″”
April 2003 beiaflng iiai.Ls;:v1%i:sl§All i1ieieosi/799
vide
ligand back to the first
r&pondeng.Lan’d_ Jewergi, for
ofine matter afresh and to take
.iappropri’ate.::’decision, in accordance with law
latte} afforriiing reasonable opportunity to the
respondents 2(a) & (b) and in strict compliance
Rule 17 of the Land Reforms Rules read
relevant rules of Certain lnams Abolition
Act, and in compliance of the directions issued
by this Court earlier in W.P.Ne.30734l1993 and
dispase of fine same, as expeditiousiy 53$] ”
possible.
With mass nbservations, the vérrit f§«§iitia:§’:’.fii’§d’
pefifioner stards disposed of.
nf1sn”‘