'WP N€>.30360i2i}§}8
IN THE HIGH COURT OF KARKATAKA
C!RCUl'i' BENCH AT DI-IARWAD
msrnn mm THE W DAY 05' AUGIEST, i-.1 '
T!-IE I-ION'BLE 1\¢IR.JUSTICE Mot-ms
war: PETITION No.é9 V (LA-r92'x;s ";~i._j'«-V
Between:
SIWRSEETAWWA PATIL .. %
wze £;PPANNAGOUE)A PA'I'iL "
AGEI) ABOUT 59 YEARS _ .
ALL ma'? RQLLIVELIMEE, *
BELAGITALUK, _. _.
ms':'-.BAGAL:<:m'. V . * pmnnoxzn
(By g
3, ms SPEEEAL 14§x'1m3A;%;cQUIs1'1*10N QFFICER,
;B1'L.ss.,r.;;,
"««3:;sf;f:BggGALKTAc?;QL33s1*:°I02~z
__ UPFERVVKEESEINA PRQIECT,
'mmva «taggaa, aasgaxm. ESPDNEERTS
«V (By 8091»)
V " s This peiitrictzzl is filed under Arfick: 226 of {km Constitution
. ¢§I_nd'}a pxaying to issue: a writ in the nature cf certiorari or any
_ dthérappmgsriate writ or dimction and quash the endorsement
% " issued by the respondent the Special Lami Acquisition. Oficer,
--. " "-Upper Krishna Project, Bilagi, cIt.2€}.O3.2%8 bearing
No.LAQ[ SSL/34/95-96/77?, copy as par Am1extme--D 1 and
ate. ,
'WP N<),303$0i2008
2 .
This petition coming on for prciizninary heat_f'.vag"=.i_1:~» '§'
group, this day, the Court; made the foliowing: * . V
ORDER
1. The records disclose: that the; M;5etif§Qfix:I”s b
survey No.1 13/: of Muttaladinni
district is acquircé by respo1id{:;g§t:aA»for.Vfhc. __ bf
Krishna Project. The g:j¢vange~11–.§fL’;%x1{e._petiticmr that fit}
today the I’€SpOI1(16I1fLS ‘compensation nor
have considfiregié _ t’.}3§ “tiae petitioner in
resyect of p};0t survey numbers.
Tin: phot ki;a.’jz~a. it classified into two categorics
‘ under R1.11’e’–2_’1″(f2.f) E.tf_ Land Revenue Rules, 1966,
_ V 1::sri:13′.(:”1;1_;j itéagzis thtisz V
, , «:3? the pmccss of classification, land included
V ~;mam5:g%%shaa be heated as ‘Pot Khaxab”. Pot Kharab
be ciassificci as: foIlows:~
AA ” That which are ciassified as unfit for agiclaitum at:
the time of survey inciuding the farm bnildittzgs or
thmshing floors of the hoidcr;
b) That which is not assessed because, (i) it is
mserved or assiwed for public purgxyse; ii) it is
E fix}
‘WP No.3i3360!’2C1G8
3
occupied by a road or rccowised foatpath at by a
tank or stmam used by persons other
hoiders for ixrigation, drinldng 5 _
gurmses; iii) useci as buriai V. ,
ground; iv) assigned for ” «V
The Pot Khazab lands cgzging *’
are not the Government }a11ds conséqfliéfifiy lands
be-:Ic:>1:xg to owners of the isfinfis, under
Rule 21 (2) (b) can be ueaigdés’ for which,
the _v cfififléd to conapcnsaiian. The
afor&saic1x”–fiit’adi1ig–<;Vf by the judgnent of this
Court in_ the ca$'<-; .o:f'.sA,a»A;*§Li–§1vA;AH ANB OTHER vs. STATE
"W.QF ..1§§R§I§\TAKA'ANvB—-«OTHERS mpmed in ILR 2003 KAR
S(}$ 8,* as u11der:~
" . n i:§:§;i£§vVAcq:1i$i'é~0u Oflioer has cieciincci ts pass the
fawar£:i' .;0fi fét ancxther ground that the land invahzed in
'L%&j:v;m«zgs.%54o 32'. 923.5-9204×2001 is a kharab land and
* thijréfém it dares not belong t0 the petifioncrs. in this ztgaxti, it
" ié. z1e<:essary* to knew what a kharab iand is and what are the
V rights which kw. Kharab Land is so sailed because i': is net
~Y.\x 3
'iv'? N€).30369z'2068
4
cultivabic 3.116. is ciassifwation made for
exempfion. Kharab land is also capablf: of V’
caxmot be regarded as an adjunct *£Q>’J{‘:{x1fi’v*s§b’1c gcéits
uansremd along with the cu11;ivabié:”3aii:i_.A. A¢§;-;;%.is1t;’«;m[ tjit1e,
to the khagarab land is simj1aVr..%acq1:is5.:i'<m.j £5 me"
cultivable land. The ymjd "Ffi1::'ut– K.1ié'rab" kharab
maans and have mfererzfié 3. is inciuded in an
assessgd survey' _i1L1_1nb<vf:1'"W V_ i3" 'xgxtifit for cultivation.
Every pot £is:§¢_3__i1s)t Igieiéiyng _i:(;:govemment. For the
purpos<; {fi" fifié::'_'un¢'L1ft§§ab1e portion. of the land or
pot fi 1€–. is excluded from consideration
on tbs; gmujici $9,: tit fiéiiitivabie. But it does not cease to
V' ti;-fih»: oWn¥§r'of"i£1c survey numbttr. In volume 1 of the
Manual, the worzi kharab is c2xp}a111' ed in th:is
Way. 'I:'}1e é::T:§.;fi§sion "Phat Eiharab" is 311111" "Er to the expression
. That is so, is clear fimm the Myscxre Revenue
where at page 68 the wozrls 'poi khmh' iané is
I thus;
“(13).P¢:)t Kharab means a piece of pieces of lamd ciasseé
as unarablrzz and included. in a survey numberf’
WI’ NQ.30360f2i3{}8
5
2. In this View of the matter, mspmxdents not
éustified in ktifipiflg ‘the applicatioxxs of the peijfieners’
Without heming thexn. Respondent No.2 will
as to whether the phot kharab atfgtu u
coming within “category a” :31″ “categéxy ‘iv If'[Ttt1ey::”a.’éu
under categorgwa, the petitix)11c:*Tiés~–.¢z1*£>it1m-:1 to Vgci cO:11;.’t:;1sation,–. V L’
whereas if the phot kharab 1aJ1c1s %aut€,:c<31;1ing.. Qféitegory 2 1
(2) 0:3}, then: petitioner iSV1'z($V:tf' e1;;1t;:it1e;:§},-L.' "
3. fiififlbrsement A:nnexure–DI and
DH iss11né:i’byV tIié Acquisition {DEC-er stand
quashgd. V’mat*£crA’–.hé1s;; to be rctccmsidered by the Land
‘~ Qficé1;”i1;——£he light of the bbsexvafions made above
Tt’h.c judmcnt cited supra.
‘ 4. above obsewations, the writ petition. stands
–.jj:r’ f-. ii:§§0SL 35.15;;
Sd/ –
JUDGE
Jmf -=