94 THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.52321/__§2I_G§
1
IN THE men COURT or KARNATAKA AT %
nxmn mm was 24133 mm or =
THE HON'BLE MR. JUS'§3;;E::-!'.!Aa.!'?(.§5'A_.1:'4lA!.'.::" %% A' _
wnrr PETITION nemszi' ~91? J %
BETWEEN:
SMTCHANNAMMA
WIQHALAGE Gowm,
AGED ABOUT 62 YEARS,
R.iAT.BlLAGUNOA VILLAGE, _ .
PERIYAPATNA TALUK; - ; «V
wsoREo:s*rRec_1:--_ I permowsn
(av sR|.B.s.MAGA§>;Ag;"Ai>vo¢A'1E5-- "
AND: .... _ " V '
1. rnesrarsayrnaauamkaa, *
DEPARTMENT,OFREVENUE,_'
REPRESENTED BY rrs SECRETARY,---
M.S.BUlLDiNG, V. -
DRAMBEDKAR vssm, -
,BA~GAL,GjRE--5m om. ~
2:':VTH'EAAsé:;=3'fA§ai1'cbmMIssroNER
HUNSUR suamvwmu, 1.
H{3N_SL£R. -
SMT.fTHCTAPPA SHF§!"TY,
._ ' " S!0.K.S.'FHOT4l_§-*PA
men ABGUT so YEARS,
.. . ,. .RfAI.BEf¥ABAPURA VILLAGE,
" = V PERfv'.APATNA 'TALUK.
wanna ezsrmcr'
-- = RESPONDENTS
‘(ef motea SH£VANANt}APPA, HOSP
._ 1’ V V . ._£-fofi R1 3. 2 Ana SR1. T.N.RAGHUPATHY, ADVOCATE FOR R3)
ifififi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE w.p.No.s232;:2oe3
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.5232 i{20€!3
2
THISWRIT PETITION IS FILED UNDER ARTICLES 226 AN!) 22′? OF
THE CONSTITUTION OF INDIA PRAYING T0 QUASH THE IMPUGNED
ORDER I-“A3SED BY THE KAT. BANGALORE IN APPEAL NO.903I2002
D’I’.2.6,2003 VIDE ANN-A AND GRANT STAY VIDE ANNA
FURTHER PROCEEDINGS PURSUANT TO IT.
‘n-as wan PETITION cowncs ON FOR HEARING,
COURT MADE THE FOLLOWING:
Petitioner, being awrieved by
June 2003 passed by the xgmam.IAppeqaa:eI.iaI.Ismna:,
Bangalora made in Appg-at .Ivii’de..ArInexure
A, has presented me
‘if ‘..§oner’ in the instant vwit
pefition:”‘IIas”tI1a’t,: :5;-:IdI filed Form No.7-A under
Sectipn the Iamehded Land Reforms Act for
“v1r¢-,~gi§Is*4,IIIf:ra’i:*::n rights on the ground that, she
in question since severai decades.
_ ThIe”-I appiiééfion filed by petifionar had come up for
befare the Auawized Officer. The
officer, in turn, after verifying the records and
I “other materiai available on file, without conducting proper
IN ‘ms HIGH COURT OF KARNATAKA AT BANGALORE w.1>.No.s2321:2ao3
IN THE HIGH COURT OF KARNATAKA AT BANGALOQQQ ‘W.!’.No.5232il2G03
3
enquiry has registered me occupancy righm in favour of
petitioner herein in respect of an extent of G1
guntas in Sy.No.7l1 situate at Bilgund village,
Taluk by his order dated 24″‘ July…2002. *
correctness of the said order
passed by the Authorized tlA1″‘e:_ti1ir;Ai v:gfAeeA_i;$t:s*1c:’i;=:nt A e
herein filed an appeal_ on’..’Ve_;fiIé-»e._ef ‘ti’ie’v-AKer§nataka
Appeuate Tribunal at Behgeiemi’ an
The Appeilate the said appeal
filed by<%_fl1i__re set aside the order passw
by the further issued the directim
_ to anégnge for eiegrdernamafion of 07 acres of Sy-No-7I1
guntas of sy.No.7I2 and further
Jtthe respecfive portions of land under
'v._»unaeti2t)}i;zec4i cultivation wimin 04 acres 04 guntas of
' sand in Sy.No.7I2 of Bilagunda village of
—. V fleranahalli Hobli, Piriyapatna Taluk, so as to avoid any
” u further unnecessary can on regarding respective
____M____M____.__..,,….._.n
IN THE HIGH COURT OF KAR}~}A’i’AZ£<A AT BANGALORE W.PNa.523'21:'29D3
IN THE HIGH COURT 0?' KARNATAKA AT BANGALORE W.P.N0.5232l;'2003
4
rights and interests of the parties concerned. Being
aggrieved by the impugned order passed by Karnafdaka
Appeiiate Tribunal, mtitioner herein felt ”
present the instant writ petition.
3. I have heard Iearned Igou_nee| ii
petitioner and learned
respondents.
4. After carefuiiexreiajdtidn ;df”fh_eibi’eriginai records,
made avaiiabiefby Pieader
appeerfingior’ threadbare and ofluer
reievantiimiateriai. ieiieiiebiiie on fiie, and after careful
pergzsgigeii af order passed by the Karnataka
and the order passed by the
vide Annexures A and B respectiveiy,
it asiimanarieii on the face at’ both the orders that, both the
vi have committed a grave error and iiiegaiity in
proceeding to pass the impugned orders without actuaiiy
going flirough 318 reiev/a%’rer.:ords. it is significant to
‘-“__m___’___,,_._…-.-I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE W.§’.Ne.52321;’20G3
Rt’ THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0.52321!2003
:3
note after microscopic evaiuation of me originai_,reo-orcis
that, in the record of rights, for the 1972-73 in
column No.12 (2), the name of»..»tt1e ”
petitioner has been notified and ¢ui:iv?.:asr{gi _
an extent of 01 acre 19 guntaefland coiutnn ;(3), it
the mode of cuitivation iiiiihaufiworized
cuifivation’. Further, No.7-A filed
by petitioner rights, ‘me
Taiuk inspection and
preparreoiiio the report dated 18″‘
‘tiie petitioner is in possession
of an ‘extentaofv 25 guntas of Sy.No.’/’I1. This
iiooumentaw evidence was very much
1ei1é’i!at§ive the same has not been looked into
N it «V not by both the authorities and proceeded to
it ‘V V’ “‘..jjpéiss;..ij1eV”impugned orders contrary to the relevant record
‘ a§’aiiebie on file, without verifying the mode of cultivation
V? the petitioner and without ascertaining as to which
£N THE HIGH COURT OF KARNATAKA AT BANGALORE W.PNo.S232l.f2DG3
{N THE HiGH COURT OF KARNATAKA AT BANGALORE W.P.No.52321s’2003
6
porfion has been granted in favour of late Sri. Thotappa
Shetty. Further, it is seen that, bath the
have not conducted proper enquiry as envis:r;’:g;ed’_
Sestion 77025: the Land Reforms i ‘
pf
Therefore, in View of non conductiiizf
for not taking proper decisiofi’-E”.ac§brd$ricé= Viizifiv,
contrary to the reievari:t’~~mat=iérié1i’égfiiiabie an fiié, the
impugned orders; cannQt_v§§eV hence, they
are iiabie ‘fhi§5s.b£a»’iéground, without
going into furihgr of the case.
5. Havirig”rrregarriifd..Vfhé§~~’ifacts and circumstances
of sfatséri ‘ahsve, the writ petition filed by
is ‘gf as foiicws:
ii I] petition filed by petitioner is
‘ ‘ ‘ I f « V’ “‘aIlqwe”d pan’;
“:il_] The impugned order passed by” the
V ” “Authorized Officer — second respondent
herein dated 24″‘ July 2002 bearing
IN THE HIGH COURT or KARNATAKA AT BANGALORE W.P.No.S232lf2(}£)3
IN THE HIGH COURT 0? KARNATAKA AT BANGALORE W.P.N0.5232I!2(}03
1
No. 7?A/LRF/9299-2000 wide Annexure 3 and
the order dated 2″” June 2003 passed
Appeal No.903/2002 on the fife of A’
Kamataks Appellate Tr-ibungt, at aaagszotiétj t _ T V
Vida Annexure A, are hereb3}1_1set-
1111 Matter s:mg%Tre;n:aea mtsg %
second respondgtvt —
reconsideration and to
take appn . with
opportunity to
petizsoner andtm and decide the
V’ _; same r§§3n;§pliance of the mandatory
, of the Kamataka Land Reforms Act
and dispose of the same, as
ts,-Jtfaeditiousty as possible, not later than six
AA ‘ ménths from the date of receipt of a copy of
T this order;
,4
IN THE HIGH COURT ()1: KARNATAKA. AT BANGALORE W.P.Na.5232ia’2fi4}3
{N THE HIGH COURT OF KARNATAKA AT BANGALORE W,P.Nc.5232If2003
8
IV] Further, petitioner and A’
respondent herein are pefimtr’ ed to ” ~
their wfitten submission,
authenticated documefifs of
their cfaim within a
from the date of£’eeeip(bf_ gf
V] the hereby
dimcteti’ pmceed
Vthe directions,
iesueeby ‘this’ % aeeei’-afed_’supra.
Sd/~
Judge
IN THE HIGH COURT OF KARNATAKA AT BANGALORE w.P.No.s2321:2″6§§