High Court Karnataka High Court

A B Biddappa vs State Of Karnataka on 27 November, 2008

Karnataka High Court
A B Biddappa vs State Of Karnataka on 27 November, 2008
Author: Mohan Shantanagoudar


IN THE HIGH COURT OF KARNATAKA AT 8AN6v$i’.§}’R.E

DA’TEts THIS THE 27?” BA? or NOVEMBEé§ii;”2£§§’§i8xV”.

BEFGRE

THE HGNBLE £AR.3’U STICE mos%;m%%sHANTANQM-:){:a%§a1 _

wan ggnnom No%5a&5?/:00? »:KLR;é§_;§)
BE3’I””‘\?q’EE1?%: ‘ ” i

AB. Biddappa
S_/0 A.{3. Bogaanna
Agmi 333 3»’ca1~s ‘
Rio Hemor -L _ ‘-

PB :~.ia,5?,. i{.:i;”a£i~ig=.’:¥r.1i; “~ge V
Sicidapuxau ..Peӣifioner

{By i’s«’£f’S._ }¥:iv.,)

fiflff: ‘V:

. ” . Stair; {if

‘ ‘~ .. Rep ‘i_”~.=-3*’ %.,:I:; Principai 3{‘.’-C§’E”ii£-3i’}?

= R(:’W€§3,11(“f fiefgaxixncnt

*-.§V£.S; Esj;;:;:::&i::g, Baxigalare.

2 . 4′ ” . §)é;}z1iy C0:;3131is$ia:>ncx’
}{“c;~g}_,agu District, iviadiimri. .’Resp21 of India, praying to quash the Qrdezr :ia.ta{i

25~«12~20{)? pagsed. by R23 viazie Azznexurtwii.

This writ petition Gaming on far pmliminaxy heming in
‘B’ group, flxis day tlm C1::rt manic the f<)Iiowing:-

ORBER

Petitioner was ailotteti 13.91 Jacres of ii": " "

the mgjsifirfii parfitfmlz effected b§:'"i."e#€éi': thé

Eilfiilibfiffi in the yfiar 1988-T._ "–~._P11rSua1:i:_ ii} A figfi…

pa:"t;iti<:~I1, €116 petitienar f1}edV_.a§f:%p}icza;tiQI: "fi'.73,_A €I}?iEI' his
ma me :11": {ha revenutz réC?'rds-r._ _imer:'egI1m1'1,

the Gove;~n;11er1t£0(;k U13" lands are

but-'flerzging to: 'i;iI1«:~: _aC'{{:vt2r:71ii§1€13t~é§_11d that thfiffiffiffi, Ttfna
name:-S Gf"i;1€:i3Eiéuaii$' entereafl in tha 1"€:Vf:}f1u€

I"{i{3{)i"'4ib." _"L.3i*£.i4;1'*1"1a.'{'.r.~':=i'vs,-' , }:1"ifi?.{"i1" Came up bézfore the Fufl

the case of Cheekere Kariappzz

of Karnataka, reported in {LR

_ 1539354} A2959, w*1"1€:"€i§1 ii; is heid that the bane

H " §é1A2<éLi1¥3i€§"€:r is entiiled to {ha rights ané ehiigations of an

{if an ixnaiieriataii fuiiy assessed }.é3I§.i'iS

~ "g¢:3%;@1'1";.¢s:¥. by thee provisieng «sf }<lari1a*{.aka Land Revtirautz

1»/5

. 3 '.

Act 1964. Cieriaira. sther Gbservatiens were alse 1:13:16.

‘E’hereaa§’§.er, the G{‘.3V€I’i1I.i1€I”iE is-sued I10t3ficati£>:i~.._§:t3 per

finiifixmfimfi, {iéitfiii 38.12.1996 to the

tra11sfer%;:€ of jamma bans; …1a;n<:1 '§;:";V"..11§:§i%:éi34

cuitivatimx 3:16 1:::mught fOi'i'1.'FE:T§'€:i'iEif§'~. a~s_$§:sé*s§i14%:i";;t;_: is "

aiititied {.9 have aeq:_1is§é;i:5i1._Gf his righbs -V1313: Eazié
exfiaed in {hrs E§3c3gist:3;é_…. ._ Riutati;§11,..H _7'I'i'ms, the
fieiitionei" prayed fc$1L"%€:11t{::'vi}:ig'; fiis: £13135 in tha I'€V€I111-E':

1'€::::ara:is in. fgifiw f,}? to the affect that

‘%f2:;*1A:¥:; £a::<;E.§ sikaifiai be cantiiaued wider' thfi ewners1';ip <31"

" .?g;Z«.«.:§ve1*:;3:1<3r1t anti the 9w11::I'ship if the lands

gra:*3.te{i in faveur af hzrsidrizra of bane Rand.

n Baaéaéis G1": me said (fiircuiar at Armézxure-J, the

"ap5p§is;:a?;'i<m fikaii by the pefitéanar Em" entezirig his fléifllfi

in tha 1*<~:v&m_2€ 3:{:<:<:v:*xurf:~H. The 0I'{i€iI’ at A::3ar:x’u;*e-H as
iéféfix}. as £116; {f.iir:::uiar at Azmexumd an’: cafled in qiitisfioxz

ii: this Wrii: petjiian.

flaring ‘t;§:::: {3G1H’S*fi of ha-::ari11g, it to

natiea 0f the Cmuzi by 31% ifiafiiied :Cf{lF’?€fi’?}fi1§331t’£1.{iYO{3QtE

that fhfi Circular at ;%:1:2€x1_1re-$5.35′ w”iflf;dr§:sa7;1 th_;é” L.

G<:;=v€rI2331t§11i; £32'). i?,-8.'?.2€}()'? that §§§§efif:an€nt has
isaueci directien 'ts::$ <'3_ff€:§,:t ' pasition as it

=3 prsvaii 1:1 respect. of

aSas€$'s6{i4_az:d V£*i;§Et,ivi;1i9;4:%d "§;)_a.11ti 53 Rd 311:1 reimed matters.
"i'k"1€ ssaiév, sia';;e1::é'z.:t'«r3f 11316 Gr::»ive:':1mez11t Advocata is

:~.;;};.f;§:}r§;,éd.__ £11 =.éi{:w«««–=::13L' the 531116, nothing survives in the

V wééiféé; " Hfiwfivsr, the appiicatien filed by the

'}3e *£§ii::«’s:5§*’i._1:iisLS to £36 :’:’ci<:*11t ii: a:;:€;<:s:"<iaI1ce with iaw, Accazfiéngly, that

V' '.fQ§3}'}§¥'iI1g {1I'€§(f:i'iS made»

Orflxez' at AIm€xu1"e–H datfid *26.2.i2fiO? passed by

me: Bepuify Ccmmissiener, stands quashe_i"';~ the

Eiireztuiar at Amiexum-J is Withdrawn,.fi1o –Ta3*e

1166:.-:ssa3:y in res;:»z::~::t {if A3"1:1€xt11*::.~J ' .Se¢§it1fi t'é5po1idefi§

is iiirtzctmi to <:9nside1- the; ;3=ré:;ze19..Cj:i'"J'd1£-i'péi:i:iQnéf«.$f:§':esh 'A '

kézaping in Inind the (1i;"'@-'.;i;i{3:1" ismzédj "fiité Statfi
G<:;ver:m1e:1t ifiat g;a'ai?3g<;=n'a3 it' 'fixigiéci prim" to
31.1{.3.i2{}('.¥6 wfll prevail' 1'_<;:'Sp'¢'::£T.:-i; -of assessrged and

{:u1"Livat<3d, 1;s~:{1 :1::=, iaijid aijgi 1.*¢§'af'_,::?~._<3 i1i::i€tt:rs.

U 1';~'é:ti*£i«;§i:si.iS . of atzcorciingljy".

Sd/-e
….. .. v Judge

"'4?-'c:}:f_'i3S1}