High Court Karnataka High Court

B R Ganganna Gowda S/O Ramanna … vs The State Of Karnataka By Its Secy … on 13 June, 2008

Karnataka High Court
B R Ganganna Gowda S/O Ramanna … vs The State Of Karnataka By Its Secy … on 13 June, 2008
Author: K.Ramanna


xx ‘ms: I~IiG!~I coum or xanrmrmm AT A’

DATED was THE 130- my on :5}: % T T

BEFORE

THE HOBPBLE MR..;x3s3f1cE i{A ‘

WRIT
BETWEEN; _ i ‘ %

1 B R ‘
Sjo
R/o ” . A_ ‘

Kymjga1TT.-mm _ .

– .m.a
‘v V’ i..42″¥1js, s[o’iia’a”:’e’ B R Gangnna gowfi

A 1.»; ” Gawda 3.9
V’ ‘ « “’23_~3y;~ai::’a]c lam: B R Gmgannaciawda

1 I 8.6
~ a[o%BRG%mGawda

“‘d)

” 62yrs,.w/ohmBRGa@naGoIma

— filanzr/omallaghattmliasahaflobli
Kt%l’I’a1nk,’i’umkurl)§atrict.

(WSfiCMRmhmam&LS Mfl

V thc? mm Na.LRA 90/1939 End bdasm the mad at-mm
~, ‘Appa&teAut!1tn:ity,’l’wtzr,Tt@m’Dist.

– R4? 4 T? Shmt
‘ ” Temple

‘ asxmmaammvfiu-R-2m4
m;:~s:iRxz1m:,ncG9,AmmR2m4

R-2 «-41% must R-3 ‘nenlyL.12 ofR-2
” R—4’5 Pi’shokieu’ofR~3)

. pfiamaandmmnmmsawam

/L

C ‘ x

_,__,W.-

flnbl%mg V
ogggg’

this writ pcfitirm up was
by the Law whnxcby the
1m nmmai £*§m’by thc pctitimcr no
mm bearing Sy.No.43

% H ! ., % .13

in Kmngal’ *:+;a. ‘.;.%._x,¢. % E’.afla~1’_ ‘ A’ the Ram No.7 fihd by the

r mam oecufi right; in amour

-of am per 0111:: am 18-ll-1976. Th:
dmmpa the mar: (mint in
2 11989] 19% an the gonad that the Txzibumal has not
the mamfi mov%m of xm& Land
‘ Rc£amaActsmRu1es. 1’1ac:m,i meaaadwsitpe-anon

5

_ N

V _flM_W.

Egg.-.,»»=**””” ‘ x

$3 to be anon-.~d by ordcr dated 21-2–l..983_ _A

rejected form No.7 filed by the ,’ Vt
hcmin film! on 13~–s~
19%»: and Tzibunal for
evidcncc. On the
mm No.7Afi1g_:’§i by by its oxdnr dated 7-3-1939.

% Appeaaac Authority, “man in LRA

_ the Jcmnfi Land Rcimm Act was
Act No.18[l99O by atmhw ‘ Land Rdnma

V V’ Antbmity. immn, the pctmaner filed C.P
‘ V’:’1v4:.1uef3814/1993 bciomc this Court unda’ Rule 17 of the

‘ Rul$awhich@cIanbcalloIwedby

ad”

5 9- ¥

converting’ the ma’ men: may this writ pcm:aon° ° % K

.’ pail.

3. It ia argued
that dw1ssal’ ‘ of the petitioner
than appeal is mm in the
°°”°’W %%%% ‘ a mum mm the

em a”lgw5’fs:z-.1 nocacaamy rent he the mdkvrd.

_
A L that mcostls for the ym 1966-67
the pctifionerwm enema. Furthczr, it ‘E ugaed

X %
% ‘ la in this case. It is mgued em in the am’: for

.2?

– ,1

dccmaosn’ ‘ in thc came af B V §g’g.VVA;g»:-..;{VV’:§§:(f)’Y’Ai:’PA ” V
(me 1994 KAR. 2505)

‘In a Suit~iGs:_ .ix:_iutx:%
aionc, tho ‘ms not
xeleva-111:, but in as to
‘the some: of
[ms=::w:’ bm firm orpewm :-
a suit far

pcndcacy ofthc suit. A
” pers:.;.1v;Vinp¢%siomcmheevicmd<mly
under of law anti even a

like mmnot be cvicued by frame, he
to be in poeaeubn mad he can
the intcxfcxcncc with his possc%

"poasew1omofapc:1wn,oen;ainly,iwwinbe
cntifledtn@pmachthcCom1:safLawand
prayforth:tc1icfof%c1:iontopa'oicct
hispasscwnammdaaotlzoinmmcwiththc
waaeothmwiscthmunclcr&uepuo%of
law. Section6ofthcSpecficRcIid"Act
aiso indicates that a person who is
wmngfuny , can get back
;(a

is in no way aflsucm thc rights afthc 5: &

the yam' 1966-67 onwmds. _Thc

challcngd bcforc the Land for
removal own: name oramfitfimr, –
that under Section 133 am
an mm mm ma ma.

thmefim: to deny the
antics The cvilicncc of the
record or r®:.s that he is m wanna of
1-3-1974andthaca1’tcrma

by tax pchflonczr’ rczymg on the mam’ of

Inthisbchalf,

has on the (1% of am com in 1973(1)

359 wmm it has been back! that

‘Undcr Sccfian 4815(4), Land
Reforms Act, the Trfiimal has to verify
what had been submimd by the petitioner

inForm–7inthcnmnm:rdcemcdju3tby

i,;:”..’° ,,
C-*:’__ A

it. Such ‘ ‘ ‘ mama
looking into that pahmi columns u _.__
mcords of rghta md _: ”

Soc.133 a1’ttmI.am1Resm:ae;_Ac:,-‘1964T._’; *

Scc.1l2, ‘
that a of
cntwatgdhzit. V _ ‘ .,

Act. 1964 to go
in is entries in
‘.53 Trmunal
to p inn) these
the night offical
that 3.3 fiitved pmty by
4; diam: Land Revenue Act, 1964

” 4, other hmd, lwmd HOG? far mspendentd

A prior m Karfi Lara Rdinms Act came
A the am: peuuomr mm ms area a suit
we injunction’ ‘ am” at mapandcnia-3 & 4 winch’ came an

/? n
in

V! ,:;y’/_

by an-. pmm-z«.»»~ ~

1!

is aupcxviaozy mad the aw Com! is not expected
with the &al ardms passed by the ~ U

suit find what thc 4.

findings     by the Land
"mung!     

  counsel an the

mapondggmes mpmed in 1975(2)
i(ar.L.J gm 460, Am l9′?6 so 1435, AIR

V . 1′ sec 193 mad 2003(6) sec 675.

the lemma counsel far we pathos’ .

& k Land zaibuna: in jusflfied in rejecting form No.7

22

1966-67, he is culfivathg the
respect ofthc land Sy.No.43

a suit in 0.330.390; on
the ground that am asfl4VA with
his pemc%’ In a suit

1 I dmgof the phmfl. m

pmvvc =-=–:»»-.–~–n @ enjoyment of me

suit mad is in his fivom: in

the inamfir – _, % pzaanm med’ m prom that

In’: the mapondcnt in respect cf

4.’-.zn me sax!’ smt,’ it was cinema that in the

(sf the ycar 1966457, the amt: of the

fm ta in the said suit dmiod the ease mains and

the phinfifihaas not examined my ‘mdcpcndcnt witness.

In view’ ofthc fict that 13% ofthc pcutxmcz” ‘ ‘ K
mtcr1mnc¢i’ a doubt with’ y} 2 ~.

by an-, an: wpcllatc
or _?m° the Land Rcvumc Act
and truc wad omtnct. It is mlcvnnt

.. ….. .. t to R Act Va

am the Civil Court during 1968 under the

gafic entries in ms: anegai in pahani, rm fiaihd ‘m
pt to pmvc that he is the culture’ mrofthc 935:! had

% is in posa%’ of the same. The gcnmncness’ arr

. of the mi! cntrica hm not hccn pwved by the

E7
\_’.>” fl.w,,,.,.

WNW»

2

pctitioncr as true and correct. Mme an-‘Erica éf ‘

rights is not t to gmnt

the The question

I-mmcd,-ate], 13-301’ in fines? a ts.
In the instant mac, thck anayed as
defendants in gmggnm that they
have and they have not
pmaucga that he was a lawful
tam-mt & 4 and the petitions: hm

in suppmt of his case. Thcmixc, me

_ :3f1t£:nnd tobythckmnadootmstziftarthcpctzhoncr”
‘~: érz:Vx§ot1iz$lcappli¢:abictothcfictsofthccmconhmd. if

pcfitionar ww in lawful po%m and cnjaymcnt

“”‘v9f–i:l1ch§ndinq11cs- uana.saec:mmt,r.xcwouuham%d’

‘ ” thcauth0er0ftkmoo:’dof1’ight3–Ex.P-1. ‘!’h’aComtundca’