High Court Karnataka High Court

H P Suresh vs Deputy Commissioner … on 31 October, 2008

Karnataka High Court
H P Suresh vs Deputy Commissioner … on 31 October, 2008
Author: Ravi Malimath
-1-

IN" THE HIGH COUIQT OF KARNATAKA AT 

i;)A'I'ED THIS 'THE 31*DAY 012* o¢;¢m;_--p;;:A%(?2%<)i§:5%   

BEFOK§_&' %
'THE HUMBLE MR.JUS1'I'CE  
WRIT' PE'"ITI"ION NO;V.;3Q4'.?4    %
Bi£TWEEN :  .' 

Shri.H.P.Suresh, _T '   _  
S/0 Padma11abhaShe.tty_,=..   "
Aged 36 years;   V   
R/o AI'81agLipp?r"Vi13fi86;'     
Chikkamaga':i11r*'T'q, &-.1'3*.i_St,__   V '

       «.  .. . .PE'1'm0NER

 (:52 SE1§'i;Ii{E».:f€.;E;{ }¥J_}'X(}OPAL 85 M.N'AGARAJA,
A  % _   %;;{)v0cATEs.)

 

 ,  - A 1;  A~§'§0mnfi§éi0ner,

-. District.

  

.  Caommissioner,
=.chi;kkaanaga1ur Sub-Divisien,
(lhiigkamagalur,

 ..  Dist. : Chikkaznagalur.

A'  -Einnappa, S/0 Eerala" 1'1,

Age: Major, R/0 M.C.Ha}11,
Tarikere Taluk,
Chikkamagalur Dist.



....2..

4. Smtfihikkamma, W / o Eeraiah,
Aged about 55 yearrs,
R/o Nagenahaili, Jagra Post,
Chikkamagalur Taluk 61.. Dist.

(BY s1<;.R.DEvADASs, AGA .[_i'4(I)i3&'_'l"€"."]L'   
N.R.NAIIwsv$e.d'.b}*.R. 1 and also the
order dated 14.12.1300 3' "v_i(ie'L..é§i1:1exure:ii3--.passed by R12
and etc.    3 2 -'  -- 

"i'}f1js "   hearing, having been
heard: a{i(i--..:1?eseI'§'ed_ 'fgr orders, this day the Court
pronoézgnced ms ' -

    E R

..  The péit'iti_o;1e1§'. claims to be the owner in

 »AQ0$$eS$§i0z11and bearing No.i384 ofAraiakuppe Village

"o1f"ct1n1i§1;.%:%::xa;g¢§1ur Taluk 65 District measuring 3 acres

 16>  The said land was originally ganted in

 ~ faifo-my of iéieraiah by the Grant Certificzate dated

'  ;25.'iA3.1954. The third ané iburth respondents are the

$011 and wiiie respectively, of the original ice. The

w--.-

.  

-3-

Therefore, the contentions of the learned cou11see¥._:1’c:,i*’~the

petitioner that a ‘transfer’ in terms of thet

Sehecluied Castes and scneduia-:et’;’;v1bcs” ‘qfiezafiitipii -o:”‘

Traiisfer of Certain Lands) Act, tiers

21 W11}, deserves to be _

(1)) Both the ati:1;hoIit:ies.’eeHie to the
conclusion that the a Will and
hence, have ‘the “oraier. The iinding of
the autho::i.tie.sV;»i§,;s Viufistgstamable and deserves
to be assc.

g (:2) The. eelitezétieii of Sriflevadass, iearned AGA

. ” jufeif the and second respondents is that, a

I 7a testamentary disposition in terms of

See<tjea'"3{,tj(e} provided it is in the name of the famiiy

V. metnbers. However, if the W121 is in the name of a person

is not a family member, then the definition of

it 'transfer' wouid ineiude a Will. The contention of the

learned AGA for the firs': and second respondents

($4….

cannot be accepted as a proposition of law or on ifiorits.

Section 3(1}(ej refers to a testamentary

distinction has been made regarding .,

whom a testamentary dispositiozj j;

beneficiary of a Will ttzerafore é3itl1er”‘bje, a L.

mem her or one outside a distifiotion has been
made in the statute’ iearned AGA
for the first and second ffhe submission

therefore of 2 Section

3(1)(e},vis’*uIiéfiS1;éii:zab1o.”-.V’ ”

(<3) N:.'§é§Naik,;_mfié,.1e;a;x~ned counsel for the mm:

respondent-co11¥.o11dSV_tf12ié: since the gantee has sold the

_quc.stiorH1',"'i'1e'Vis no more the owner of the land

not legaiiy entitled to bequeath the

said C€}I1ff:I'i{i0I1 appears to be intended, in

V'–ortieraensure the protection of the Act. 'F116 fact oft3:1e

undisputed. it is also undisputed that the will

V% __h.;as not been questioned even as on . T116

n-q.__

-10….

contention regarding the sale has not been raised before

the Assistant Commissioner. The contention wzae-s’,_raised

for the first time only before the Deputy _

The Deputy Commissioner comzxntterl , error ..

entertaining the said contention ax.

when the Safilfi was neither plea,derl nor’ C;consi(iered.: >

before the Assistant {lomtnissio-r;:ler. .’t:)itj1e:* Way, the
contention of the leer?;’1e<i_ :for the third and
fourtl}. respondents :do"ee:fn.ot consideration

in View of 'thatedmittediy the property has been
willed adniittedly Will has not been questioned.

1fx1_§hezlega.1"'~rerjresentatives of the orignal gantee

the same should have been questioned

__ Faflure to do so, would therefore

dieem:it.le "them lrom raising such a contention.

' '$fiCW of the land being 'willed', the provisions of

arrlatalre Scheduled Castes and Scheduled Tribes

"(P2-ehibieen of 'l'ransfer er Certain Lands) Act, 1973 are

Qfiéc.