High Court Karnataka High Court

Sri Siddappa @ Gavi Siddegowda vs The Deputy Commissioner on 22 June, 2009

Karnataka High Court
Sri Siddappa @ Gavi Siddegowda vs The Deputy Commissioner on 22 June, 2009
Author: L.Narayana Swamy
{N THE HIGH caum" 0;? KARNATAKA AT BANGALVQi'1E_f§._V

DATED THIS THE} 22% my <13? JUNE 2Q€r9- 5    

BEFORE

THE HON=BLE MR.JUS'I'i(f:E L.:§iAR,§?:§.r§';a s;;;§wI§r  _ 

WRIT PETITION Ne.5:33i2c+o8 f¥;LR~R;E--S3  "

BE'i'WEE}I*~E: V' 
Sri Siddappa {gig Gavi Sidci<:g<)wcia_.____  '
Sfo. Bettegowda J   A
Aged about 6'7 yezars A
{)c<::Agricu1t:urist   2   
Fa'/a: Kodi N'aga;t:a£1a}i:i, Hamle}£0f'*Kewdl}f  "
Kappa Iiobli, Maz'3ci_1:_1"--'Fa_€uk5    
Mandya    .  

. . . Petitioner

(B3; Sri D.Nag§§1faj', :  _  

AND:
1.

The £}ep:1t§g Commissiarier

.~ .  Mandya: '__§fzaj1,1i<, I\?iZ$i£:aT._i'§frCl'i.)iSt1'i{3t.

.  *?'§;é:'*'Fai;$fi<i2s: "'v 
L'Ma1;ziya. 71 Mandya District.

Sri Réejanasé LA  AT

'V S/.o.'Chéd:1nCg0wda

._ '-Ageé abcmt E35 yeazs
  QL:t::.. gxgricultuxést
 * i_<;'.a; Settihafii Vfliage, Kappa tiobii
_  !€»§addt1I'Ta111.k

 u Miéztndya District.

   
 "'K.A.Cham:irashckaI"a, Advocate for R3}

...R&sp0I1dem;s

Sn" Riiumar, HCGP for R1 8:. R2; Sri

"\



B»)

This patition is flied under Articles 226 85 227

Constitution of India, praying ta quash the o;7;:if5;1".  ti:3[te<i* V.
14. 10.20134, passad by the :'£:'*=~*1 respondent at Ar11'"i6XLiI'f.E§_K Es   '

This petition earning on for final bearing u

mafia the fsfimving:

oRDER\ ”

The 1t:a1’I1€d Couzttsel f()I’ £f_1:v(‘f5′-.;v)’€t:i’l’.?’iAii}’I’iV:f?1″ hti
is 3 grantee of land 0t;.’Ka{az;_§i1gVi§Vi}1age,
Eviaddurr Taiuk and the 313 year 1955.

The “Saguvali Chi}? VWas:.isS.{3i’~fi in favour of
the pr€titi0ner_Va$g1;:l« on the East by
the I:}e1′<):fiV'sv:;Vi'v1;:r_;dn§:' West by Chikkalingaiah,

North $33? Sflufil by the land belenging ta

Froin fate of grant, the petitiolier is in

cultivation of the land, on 92.05.2004, a

pi£:{:'é:t__ 'i§'1" 1:asp<::ct. of the same survey zlumbcr was

V _ grméf;-=:d i-tri .f;s:¥.r?)1n" of that ('Va resprmdent.

” ‘J¥’he 31*’ msgmndent has made an application for

_’¢’h§::gé of land. Clonsérqutrzxtiy, on 92.06.2604, the land

V’ ‘granted to the petitricanrzr was overlapping with the lanai

granteri hr: the 3″‘ respofident. Henccg the k-tamed (}<?;:14:i'*i:s'._§el

for the petitielaer submits that by v:i:rtue of A11neX:;i'€-«K

14.¥{).’2f)04., the {and grrantrtd in favour of the

overlaps with the land of petiticxiér fiizgagfs’

A3:mexure–K.

3. T316: Imrned €’.3m1nsae1 Rid tfiagydwrsfanfvislsflifimits
that the 33116 granted in his faxréiirég Anné;§iiréV¥K is not

ove1*Iap}_:;ing with the land }:Et’i§_tianr:r. Hence,
izhers isVvV’1″1?;’f:i1n{:i1:it f_1″sc=, p;eE’iiti<3«Iu1_'" prays for dismissal of

the pefifionfi _

4._ Tht§”~cc§nt:::i1:i£5:1 iii’. the pefitioner is that he is thf:

thc Iaiidsifstie 1965 in respect of 1 aCl’€’: of land

and” 116 ‘”<";{}1';t:i1111(3Lis ocrctlpatian and p€;)SS€SSi{)I1 of fhc

A:1::a.ex:1re–K§ the land grantsd ix: favom Qf

'ihe ffsyhndent QVETIQIES with the land grwnffld in the

f3:%étifik:¥;1e::r", 'x

Z3' Fm the ctnntmry, the ieamed {Tn111ma'EA. fo1'-ffié'"i%*°§f

respondent submits that grant of ia'I1<i~–.as

will :10 Where overlap with the land nééid 'to

6. In View of the rival €:ef§”t:;%itions the
parties, as there is fact1:{%3;i..§iis1§i;:”f’;;:’VA thé v_v1’3}AaIH”§ic$, it is
nccassary that this fa-.ct’ VA befoxt the
compcatent a11ti)§or_$;.f}:-. A b’ ‘ I
?.

*;*1§e1’p*a§r1e§§”i;%;V” Emu a direction to both the

partries to é§;;;gi'(:acv1′:._th,af”cu;{“xpeteni authmity in respect of

_ their.»;:§i§.raju(;c>nte1:ifis;snV$__:hat the lands granted :0 them cavarlap

*__wit:.:i€1-.¢a1:IE1: than the possession of the land grantfid

‘fé.\.FQi}I;.(}§f;§1CVEffiéfitiflllfif shafi not be disturbfid, so also the

V _ Ismzi §j’ra1’2″t¢d”Ei§ favrsn-r €){f.§1i°,3’d mspnndent. Na casts.

3&5″

Iudge