High Court Karnataka High Court

Sharanappa S/O Tukaram Bedre vs The City Municipal Council on 28 September, 2010

Karnataka High Court
Sharanappa S/O Tukaram Bedre vs The City Municipal Council on 28 September, 2010
Author: Ajit J Gunjal
INT}H3HKHiCOURT(H?KARNATAKA,
(HRCUFFBENCHJMFGULBARGA.

DATED THIS THE 28% DAY OF sEP*rE:MI3_1:;~3R-..' (:2 '. ' 

BEFORE

THE) HONBLE MR. JUsT1c;§_: A.,J 1 1":.

WRIT PETITION NC),8 1752--- (SF 2o1Q.{jj,'1e.}'  

BETWEEN:

sHARANA1:>1~>A ' ._ 5
3/0 TUKARAM BEDRE ~  -
AGED ABOU'I':68 YEARS V

OCC:AGRICULTURE   -- 
R/O BIDAR BASE L'.OCALITY.
BASAVAKALYAN--;f38539.'F 
DISTBIDAR   "

. ; .... . .PE'1'I'I'IONER

{By snfi 'S}ixcH ij;.\I_  A1)i_f;;"';
AND . _ . _ .

THE CITY VMUNVIQ11>AL~.(§0.L§NC1i,
BASAVAKALYAN _ 1585327

   ..... 

“}T2£j2I3RES3’£V’:3I\E_’I’E1′(_.I) BY ITS COMMISSIONER

….. . .R{3SPONII)EN’.I”

[:3’y’..$r:.;.AIv§§.,V:Iii’1′ KUMAZR DESI-IPANIJE, ADV, )

The nufii1—-::<mt,entiox1 of the learm-.d trmzxlsei f(:):°

_131:;"'pétjiioi'1s;r" is that the (-:r1tir<3 exercise done by

Ix)

Kwns uLP.£WLED UNEHfl?zU?HCLES 226 & 227 or
THECONSUWfUONCWIMNAPRAWNGWIJESUEA\mMT
OR cnanaz OR IMRECHON IN 'nH3 Nwnuug OF
CERHORARLMH)gUAsH1}m:0RDER/rwBoLUfl0NIfl%
31.10.1998 PASSED BY "ma 'I'OW'N MUNICIP;'\L com-.'.N<:;1J.
BASAVAKALYAN. WIMCH IS PROI.)UCEI.) AS ANN1~:xL:-R12,-13..
1N1ME1NfiHmsToFJUsHcEANDHQUHY. ""'"~'+'

'nns PEnTmm:cmmmNG ON FOR CRDERS'UfiS* a
DAyxnfiscoURrMADETHEF0mxnwNc; _4= v;.vu ~

ORDEQ,
Even though t}1e"ri1_j_:1tt'(':~r orders on the
apphcatton _fc:ij _1n1§§Ie£;1d_1ng.,' . V.'J.i_t1'1' ";«L§onsent of ail
concerned; it __f1x1_1'a._1: disposai.

2'." V'l"11r3,V"pet.i'fi-101161'.,is c;aié's"€,'ib11i1'1g the ()l'd€fl' passecl

by thé"'.Ar}i:sp0n<Vf1cTff1t..: which is produced at

Anr1e_xL11'e%B.1 V'IJ1<lF'vSliL'-1I1Vi'~*"'f.() which. Qibala has b€CI'1

without notice to the petitioner.

3. Mr. Ameet. Kumar Deshpzmcie, learned eotmse.1
appearir1g for respondent: submits that indeed, Qibala

was given to the pet’it:ioner on certain (:()I1cli1io,r1s_”z111a:i

those eonditiolls havi1’1g not been fulfilled. reefitu;é.,é:i–e:1’I’t.gs«A

entittletji to revoke the san’1e.

4. I11:-solar as, in1ple21dirl%fe;:ppl»ict2tt:i’oh (:e&1(te?1’r1ecl,
I am of the View in the mattelf.

inasmuch. as, inte;—4-396i1hetweef’:tM’f3’lé}:l3’e’titioner as well
as the f”il§’1Vtjl’ee1ciiI1g application
since he neither

11ec:ess_ary pafty >]_:)’I”0pE?I’ ‘party to the proc:eedi11gs.

5. The x1ia1t’.ter arises in the i'()llowi:’1g m.21nner:~

Tilte ‘pet’.1’tiehe”1*h alorlgwith his brothers are the

measuring 12 ft: East.~West and 24 ft,

petitie1v1.e’r by responderlt in the year 1953. ‘E”.h.e. tllen

N(n:t.hwS<;:_1tl'1; The said plot was sold in f&1V(')L1.l' of the

i\/iu1e1ieipa1it.y also executed Qibala/sale ee1'tifiea~te on
24.6.1933. it appears that 21 suit. is

O.S.N0.2O/2004 on the file of the em: J'L1(ig'€é.{Jr_;__U§:2".2

Basavakalyazl seeking certain reliefs. M__i1°1~–._ 452;-iiri

pmeeeciings. revocation of Qibal2igis7$<)ught_–t.(.:-he V1'né.i~d1e~_

available. The petitioner it }e1–£= (321I<in()w'
about the same. Wh(:Ii*iV_1:1€ «{x?é.'s"Seugl1t to
be put in evidence. in filing the
writ petitior1.; revocation
of the yeaf. is filed in the year
concerned. 1 am of
the vieievi;i1–;1t expiained it properly. A

peruezil 0fAf11I_1exu're~'B itself diseioses that". the pet.itio1'1er

,;1o'tfi'And'tiAfied icjefere the Qibaia was revoked. Indeed.

Vtetzetieed that the Qibala was granted for

est;'ab1i.sjh1:1ent4 of mamire pit. Indeed. the imptigned

."Ql"d(3l' 1"(-ads that: Qibala has been revoked on the g_;r01.11'3d

' t'ri£1–I.–A{.11c? same was g1':-;mt'.e.d for ('ertz13'n c'.'.e11st.i'1,1(:t1011 e.1.n<.i

./"ff;

since the c0r1st.mct’ion has not been put up, it has ‘raeml
revcuked. H21vi1’1g’ said so. I am of the View that izhe
in1p1:g’.I1€r11 is wiih()ut’: :1()ti<f4(%V ?~rL"'):'_:'thy
pt-3t:i'z.i0ner and the co1'1t.e11I_s of said resoiutiqri'..éiis§»é§i–$};f£{Is:3?' .
contrary to Qibala itself. < TV

6. Hence, the following ordieir ‘

Petition is allowed.’ “f’I’n1p_:.:.:g’1:r:7§d _i.1’es01ution at

No.1-S5 SL1bje;mL:’6 A§;111r::a~.ire’«.’B’ quashed.

Rule is V 2i;_1 CI 21’d!.:._V olute.

_ .3 _
59” re
L…»’i»;

‘ °§”%’°’;'”‘2.#’i”?.””l§”*j
Q g ;e'”«%,,«..a..4