High Court Karnataka High Court

Sri Ramappa S/O. Lalyappa vs The State Of Karnataka By Its … on 19 November, 2009

Karnataka High Court
Sri Ramappa S/O. Lalyappa vs The State Of Karnataka By Its … on 19 November, 2009
Author: A.S.Bopanna
IN TI--{IE I-{ICE}-"I CC)UR'£' OF KARNATAKA AT BANGALORE
DATED THIS THIS 19"" DAY OF' NOVEMBER 2_QQE}

BEFORE)

*1'm:: HON'BI_.}32 MR. JUSTICE A S    

WRIT PETITION NO. 4534/'2e0.9 i.4KL_t{}'igI~,:é)   V'

13 E-TW E 13?. N :

SR1 RAMAPPA S/0 LALYAm3A..:V""
AGED ABOUT 45 YEARS 
R/O BHOG1V!I,lO,AG!%2 

UI')UGAN1 1----{OI-3L1' __     .
sHIKAR1PUR'1'!_,AUK     
s1»»11M0GA1):,sf'r.AA   V  r:'e:'I'I'I'I0NP;R

(BY SR1.  (:i1§;fAN7:3I§_As1:{gE;f<AR;-7'A:j'v,)

AND 

1 '_1_"_:~-I E"S'E'A'lfI'§' Q1; 1'<;A_I'A,I2'1'M I«:N'1'
' A2I.U1;T1s'£'0RE;Y£«::) BUILDING
_I3A_NC£A1.0RE

  '*I"I§-€132.1::)i§jI5i5*1*Y COMMISSIC)NER

Co

 s:¥A.:1'M;.3GA
 :51-irM'0GA E3181.'

__ ;i"I*:IIC ASST. COMMISSIONER
 SAGAR SUBMIZDIVISION

SAGAR

-:

 



4 TH 13 'I.'A.HSILDAl{
S}-IIKARIPUR TALUK
SH I KARI PU R
SI"-IIMOGA DIST.

5 SMT. NINOAMIVIA W"/O PA_KI.%3-1%1RAI?-'PA
AGED: MAJOR.
I<OI;)III>A vII.I,ACI«: 
UDUCANI HOBLI. SISIIIII,II»'V2 'I_'Q.. : " I '
SHIMOGA DISTRICT. "  

GAN GAMAl.,LAVVA
W / O B H 1MAPPA ~
AGED ABOUT 60 YEARS,» 

03

1-2/0 KODIKOPPA *\[lI,LAGl}3"  j' '* - ._
UDUGANIHOBL'i~..7    '

SHIKARIPUR 'I'AI.0I:;   
SI~1IIvIOOA..I)IS'I'I;-.ICuT_  I _   .,"; ,.R'ESI?ONI)I3N"i'S

[BY SRiI:_ R}ioNI Is{LII\/iIA"I§,    

.';"'H'E~S _WRI'I"'I3I;'I'I'*I.iIO.N 1S"f9}1--.i$D UNDER A.R'l'ICLES 226
& 22': OF _'I'1~I¥I~.f; COI\ISTITLIfI*IOI--I OF INDIA. wma A PRAYER
TO: CALI). I<'OR'.R1ECORDS" FROIVI AC. SAGAR, SI--HIVIOOA
I)lS'FR1C"uI"'1N 'CASE.  '1'-"U-'I. 21.2/9097; QUASI---I TI--{E
ORDER I)<Ij.'20.'II.2A003._..IN CASE NO. RA. 212/90297 ON
T1----IE FILES OF?,'}'1'-H4: ASST. COMMISSIONER SAGAR (ANN-A)
AME} TO QUASH fI'I*iE. ORDER DT. 10.2.2005 IN CASE NO.

 I-2{."\/El'StZ'C.: 49/03~04";""ON 'rm«: FILE OI? 'I'HE I).C. SI-IIIVIOCA

 . 'IA.NN--B}-.A.N'I3I Tl--IE i_\IO'I"lCE DT. 15.12.2008 ISSUED BY
  TA}?-IAS'I«I_,I3AI2._  IN FORM" NO. 47 [AAN--D) AND
~£«;N1,3«ORS'I5:I\/II:;N'I' D1'. 27.01.2009 IN CASE NO. RA 212/96-

97__ ISE3Ev,_?E.Y AC. (ANN--1_?I.

" iri-4:15 WR1'1'PE'1"I'l"ION COMING ON FOR PRESIJMENARY

V A'iIfi*£.ARI§\fG IN 'H GROUP.'£HIS DAY, '1'I"1E COURT I\/EA.I.)E TIIIE

 FQI§LOW'l'NG :

.u--.
we

 



1
3

O R D E R

‘_I_’h_e petzitioner is before this Court ass21ilmg the

orders clated 20.11.2003 passed in RA. l\§().21v2’,’¥::l'{9.96~

97. dated 10.22.2005 in R.1\/iisc l§l().49/20’003}.04~;1′;g)t.§§§e’v

dated 15.12.2008 and 01%;.’
27.01.2009. 0 0 0 0 0. 0

2. The Case 0f the 2 ihe is the
owner of the 1.0 gunt:.as in
Sy.N0.21 of Shikaripur
Taluk 21r1gi.-V {that the
p1~0pe;1f_1:y._ ” to Sri E3himappa.

p0f.it’i0r1er has p11rchased the
p1*0pert}fVfe.._ Af:v the pr’0ce€dir1gs was

ir2ii’.{i.;1t.euCi by 1:.heA_§_$j.vsta13t Commissiom-31″ relatiI1g to the

‘ VraV’m.ta1’£:1(510″ef€iir_ies in respecrt of the property since the

‘di0p0ut.e0 }?[a_ri…1’beeI1 raised by the leggal representatives of

the alleging violation of terms of the grant. In

vt,h.e:-..said proceedings, the Assist;ant Commissioner had

0passed the orcier dateci 20.11.2003 negativing all the

i

-pa.

“-

..L-..

mi.1t.ati01’i entries and also c)r(.icrc?ci forf£é.i’t1.:1’e ofi1’1<;* land

to HIE? g()vei'1'mie11t. To the said })r(')C€:€2(i.i1'ig_;§sL'». the

pei:it.ionCgjiii1¥1′;is.s”iV’l}.i:igi.ii

t.houg1″1 had made ctertaiii ribser\»’a’i..i.Qr’is iI1–,iL1″‘i€}: said :i_jrder_”*.

and ciisapproved t1’1e;__ 0.;1v3fi§:rivvi§iit:t’ed the
Assistant. C()nir11issir>’r’irar…E;ia_gaifi. Sagar. to
take 211Jpr0pri;it.e_. 21Ct’i_’€)i1″a’s Grant Rules.

Against was before this
C()111’1_.~~i~i-1. The said writ. petition
was At this st.e1gc:. itiseif. it. is
made ()1’dt3.l’ dated 20.11.2003 and

v\}é1°e……t}:e subject mattei” of the said writ

‘ .p’é’i.”‘i1.I_Ai(‘)vI’41i”f}’i~€§zV}?I”&1}7€fI’ against: the said orcler made in this

‘wriii pet.it’.ic.l4’i’g}:ai:e that tht-? c:ont:e1’1t:icm of tile pet.it:i0iier before this

Court. in the earlier writ pet.it.i01’i was that the pet.iti0ner

..–

-0.

‘..J’I

lmcf pu1’c*.hased the pr(‘)pe.1’ty for 21 \/’E1}1.,E’c1b1(‘? (.’.onside1*e1tion
and 32 years had lapsed. ‘E’11erefore, it. was e0nt.encled

that. even. 1.1.’I’}dE:’.l’ the Land Grant. Rules. 110 21(.:tiQn ‘tC.a11._be

initiated since such aet,i01’1 would be (:()1’_1t3rar4y”–..ijt–)._fthe

deeis.io1′.1 rendered by the Hon’b1e..S1,tp1*e:fie”C–:jt11*tf: V’S.in.r;e”

the said proceedings was 1’10t,:”:,141I1::j’Eet’tV 11h.’-._~. ‘*1,§i1’1,ei

Rules and the [)eput._y Cc)rr1_mViVs»sio11_e1* h.’a–c§__c_m.iy7 reserved

iibertfy to the to i1n’t:iate such
action, this CQ1_11’t. d1d…n§5_t_:–.fmV.r1 to quash. the
orders \xrE1ie;i’1’?A;reZi’e iij1pgL1gfhe’d writ petition.
but. i121t.i_V ‘tI’}§1e’1t.’ if the Assistant.
Comt:”1’issi–()tfie1- ttifiieiliat;es’-a(:t,i(511;’ would be open for the
pet:itiVt)A11e–1″‘t:r)vVtjake’21,11″sCt5mc:1fiti()1’1s iraelttding reliance on

the dee1*s.iet:1 0f’w.t:1*1«e ‘IVf1′.(:)’i’.1_V”bVl.€’, Supreme Court before the

AS$;iST.:1t’1t. Cr3r13_1fiissi0ne1′ and in that. eor1text., the writ.

peiij.i’i=,£Q_13 was ciispes-ed of.

V’ 1 ‘Si;;}_j.sf.r1t.ended t.h2.1.t even
otherwise. the order dated 20.11.2003 is S11S{‘c.’:,i._11E1b3L’

amt} the1’efore._ in that c(mt:ext., when the pethiohefghad.

no 1’_igl’1_t” to remain in the property, the ‘E’:;1__h5ij}ci.éij1’hsiid ‘

issuetl an appropriate 11c)t’i;5e”V”angtli, t,he “b.%?assi:§«t;arx1′

Commissioner has 1’ight.ly'[(?’o.me to. t,}’1e (1oV:11″t§.1’:.:.SViQ1’13 E”,ha€:_*

the same does not call f0_l_’H_V:iI]1’CJ}’_l:'(?T€1§CG,_ Hf3..I1c:eé. the
learned Cr()V€l’I1fI’l€’I’1{‘;Pi.E1’\{~(,)(i’i1J[é,VCTOI.fi.C’f1dS. that the petition

is without: merit. ;__1hd;i.he to be rejected.

h:1 ‘t1ie1ight=o’i’–‘wh:éit 113213 been contended with
rega.1i_i to Vt.i*’:g~..eaxjlhietfz*e_1’der passed by the AssiSt1a.r1t’.
Commis’s:tio1t’1e1’Ethel.’t.he'”‘.[)ept,:try Commissiorter. the same

not, beltetdvertevej to in c1et.ai} since the order dated

» V:Vi4,O3,A_2QO7″passed in writ petition No.1337’7/2005 as at

‘;’%.rmexu:=%.’:g.C’o:=”would i1’1d.ieat:e that even t,hot1gh. the

pet’.ii’jon.VerV was before this Court. asse1i1i11g the said order’.

this’ Court had ltotictecl tha.t. ultimenely the authorities

‘would have to ihitiat\<£ action under the Lamcl Grant
1