1
IN THE HIGH COURT 0? KARNATAKA, sANsALom3:%[jJ@
DATED THIS THE 26*" DAY or AUGUST 2q9e% "
BEFORE
THE HC}N'BLE MRJUSTICE H,N;{NA¢A'ma+AN'
WRIT P§TmoN NQ,I;14'3_65/4_?'e0:9'{KL_&}_;§;i(}_.. °
.8; A V%
wan P§"l'ITIO¥\I NQ_:14466~V6£'»120G9f.Kf!;B»'LG}:§
BETWEEN:-
1 SRIAVPAILY, _
s/o VARKEY,r
AGE: 66 Y,EAR$ .'.' g
2 skin b'w':!-v§§§g_L'.'_> ' '.:::' .
AGE: rs»4%1v.¢.A9;s%. _
S/QCAF'A_l'JLQSE."v. M
A 3. _ P VVSAMUEIQ' "
A ~._AGE:.3aYEARS.
A Js;<3% %c:_A%% PAUQGSE.
4. SR1 c'?'%'§<iA%Hsws,
Aces; 45
AV ALL ARE Rm GURUPURA VILLAGE,
A w<:<AvAL:..z VILLAGE,
'maxxaae TA:.u;E"rmon:2R.s
"(SY $ri. A M RUDRESH, Adv.,
FOR Sri: K MANJUNATHA RAG 8!-§C¥NSLE, Ad\f.,)
n
«U
W' 3"
[2
F7
THE $TATE OF KARNATAKA
BY ITS SECRETARK,
REVEMUE DEPARTMENT, _
VIKAASA SOUQHA,
Dr.B.R.A¥'v'¥B¥-iEDKAR VEEDHT,.._ V'
BANGALORE - 560 901. "
2 ms DEPUTY c0MMIss:oN£R,A
CHICKMAGALORE DI,STRICT_,_. ;
CHICKMAGALORE. _ %
""~""----;;RESPQNDENTS
(BY 3:1: R 3 $::~g:<;H§ iéscsp)
THISiévazéfgPE*£*:imN«kA%z;1Eo"L:;~4osR ARTICLES 226 &
227 OF T;e;E:c;x3:\:s1*mrr1o:»aT_:a:= INDIA PRAYING TO QEJASH
THE annex '-DATE_£i' ..j:.1.9;'a1'."2€1"09 VIDE ANNEXURE W R
PAS$!-ED BY 7'*:41;El%2%"D'RE-:::A_m§:Lg3Er¢T,
Tsfzxs *avaz*r"Pef1j:AoN camms SN FOR FRELEMINARY
HEARIM; ;:%;s; 'Bf mow THIS SAY, THE mum' MADE 'me
ORBER
The subject matter 0? this writ petition i 3 acr%@5
%%g%£:5f%t%;5M#Mk%i%n 5mo.1 ef surupara wage, Lakkavaiii Hobii, v":§/E
K}./'
and Sréjttan in the year 1957 with a condition
must bring tha granted Eand under" cultivation
yea rs time from the date of taking ;3essess%on. "'i'?j'4'e':%*;2a fe{'.' §§
on record discicses that m the year i'958 fi:%ie 'sa§'u:§aI:EVV
was issued in favour of the petiii'§§_V:r1'e.:js. For_th§ fi.fS€._;ti'vm.e*':in
..the year 2001, the respgndentAs..._§§j*s§és::1;eci t'im._sp}5t and
found that the iand in q"5:zé'st%cis'n__f§éA§;1§'*§f§'§g:fi "brought urzeier
cufizivation and thesjeftgre f:o'%V'$ri».§:ia§;i'e:jL..g;!f.V;co.5(§i'tions of grant
the grant ~§"¥'E'3'é-é: :Ejg-">Z"'§£i€.G!3f"'é§f'-fhé"UF§Q¥%'ia§ grantees came to
be canceliéé "a{_ide 6E:§'e% 26.06,2GO1. Aggrieved by
this erde? ox?'-iglanaefifiafiuwli=5? grant, the petitieners fiied
:_.4-"a:.§v peai§zTé£:}§ssi0ner arsé remanéeé the matter f9?" fresh déspesaé
accerdance with iaw. After remafié; the seccrzd
respandent again gagged ihig impugraed §F'§§§" at:
;*"**~§»~;:,-»*"'z_}'x.
:19.{11.2@09 setting aside the grant made in "
ariginai grantees. fiance this writ petijtidn'.*~«. A
2. Heard arguments on.¥ba_;_th th5e s§de anfi 'Vpigtésségd
the entire writ papers.
3. it is necessary4'tub,'nétirfié;:'th_§' §§*.&V"'igici dawn by
this Court in tE1e_.:,:as: e'---pef ";aev§d others -v--~s
State of Kamatéké;jré§:'€é3i€éd':.ij§'tiii~§S'€§{i£E) Kar.L.3., 3e: ht-aid:
".t&g?§%éfz[€s2{it§g,f9«§f?e«§::§;:t of the fands 5!} question
was iisade. if: f3ii£%'§Ir_'Tcf__[tS:e:pezizfiorzerfi in {he year
2962, '§'}2e_:s:0cé§dI§3gS» cancefiatiea of fhé gram':
arg§;:"ié" is:§€;3£ez:*., $5 {he year 2992, Except the
33s*ife:1'i§<:a§"~«z;§3" t!:e"§f3:"éE were ifiitfateé 5?: the year
' , §'99f.a?;._V'Ex§e:;:;f£ the asserz§o;2 made in ma r €3I?€'?i?i3_Ié"{if'Q§'a%'A-7.1:. ,
of the grazfst within a reasonable' }ée:'i:'_>of from V L.
date of the grant, The proceedings azfé firitiérred _;f"a:"
sanceiiation 91' the grant afzef 36 j:'.'¢fé;".*S from?
date of {he gram'. Since {he ra.$:t5%3ndefit9--«£;éve:'fai}é.§
£0 ifiitiate acfien witfgin a r,ea§§';naB£e pe§"i<:«:i._
flfdéf fmpnzzgned ,£}aF5S!.*3'::7{ §}Ef fife r§s§o9_déf:§ Canceiiing
the gram' is Mega}. 'pd§a='é3r'V c¢z?feffe§i'_'_.cn the
respondent to _ca{:ce! :£'I}é" vfbiaiibn of the
terms 9:’ the%_§:ré;;%2»£’_§s _k.4.,>g::*.ire’a! 12;,-5 ::e’e>ee;:ised within
3 reasanabie ‘/ ” ‘
4. ‘=§n” the jthis not in dispute that the
E35365 E23 qu€st§;5nv §2§:e:~iré’~.v_:g’r«:§}1ted in the year 3952? and
_..$V3guva§é5’«ch}€$V’was §é;éue:.d…m the year 1958. Petitioners N62
fa-14 V:g5:;:’cLr:;avsec¥;=é:”gorflon of the lands 3:1 question from the
V’erigism”–gra.f2t§%es §’Ei’ the year 1986. From the materiai on
regard, ‘uni; ;s§’ dj:é<;:.£osw that there are fruit yieidmg trees and
"&;'§-',_arv§d rosewaoci trees. The mzpert of {the Revenue
I–::Ts:pé;;té'r9 discloses that the petitieners are £9 gessession of
t!§:VVe"V'E:ar:ds in questien. The revenue records fike RTC
éctracts éiscloses the existersca sf fruit yielding trees and
$9"
vaiuabie rosewood ané B.T. trees. It is the case
petitioners that they and their vendors have
vaiuabie trees on the iand in question. The fact~:efi.A4.:ej><¥s:'ée:nir;e 3 i
of these trees is not in dispute. The
reependent in the impugned wd-er V
rsaturai growth and not grown net fit
supported by any mater¥e;i…_"1¢nA iaesex of@
'~'VClC
C.c::<.–»»..\A" C' 3;
5} : 331151 in’?
years, the canceliatien of gAre.n:t ‘by’ the :~:+é’cdfiVdV—respondent is
arbitrary exerciseiiyof:;1;3e*i:.;e§’–.i Wiithiri A.a’réa*scnab|e time, the
respondents have tare:-;erc’ise_VV”‘th_’ei’r power in order te Eake
away the vaiuabie Vrigizts of: the petzttoeer if”! emrrzevabie (H’~.~’DJ
:_.4-;3reper€::y§;:. jfi2e_refe%e,«..£_¥3;ev impugned erder is Eiabie to be
§Ba9hee._a'<"i
"#e':i"ti1se"re–_esf:$es stated above, the fe£iew§eg:~
A» "W » eaeea
i 3} ii fiéhe writ petitiere is aiiewed.
‘Vise imeugneé ereer passed es; the seeeee
resporgeent =~ Geeety Commissioner,
Chéckmagaiore District, Ch§:kmagia.¥4fo7§’a:’*~§a«t¢d_ ‘
19.01.2909 at Annexure R
Oréered accordingfyg
C???’