IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3% DAY OF FEBRUARY, 2010
PRESENT
THE HON'BLE MRSJUSTICE MANJULA cH.ELLL;.Rf A
&
THE HON'|3i_E MR. EUSTICE A.N.V<E'i\iU6OF§ALA' A
WRIT APPEAL No.52?so/Aé0'd9
WRIT APPEAL NOS.311-E313/2O10_ (E<3v_AR-.-_LG)""" '
BETWEEN:
1. Smt. Bhagyamma,
D/0 Sr§.Pi||appa, _
Aged about 43{'years;,' _ _ '
Residing at "
3angama!<Ot'(--:,__ Sidi'--§1gh.a:ta..Ta'!'u H ~
Koiar {3istr_icti,_}_ " ' A
2. Smt. S|TaTraTdarh--m'a,A' .--
D/o_ Sri . Pi'i":-Va p'p_a,V _
Aged about '41._years,
R'eS;~id;§nAg at A.K.' C0I«0'ny,
'fiangairnakéte, Sidiaghatta Taluk,
' .1_i'srri::_t:."--..
T S_Ti}TM };Kumar,
S/0 Muni'k'adirappa,
Séncefiead Rep. by LRS,
Manjula. G.
W'/"0 M.Vijaya Kumar,
§Aged about 38 yeasrs,
Venkatapura Village,
Jangamokote Hobli,
Sidiaghatta Taiuk,
Koiar District.
4. Smt.3Viunirath'namma,
W/o Munivenkatappa,
Aged about 43 years,
Residing at Baluvanahaili,
Sidlaghatta Taiuk,
Kolar District.
'A 1; "'.i,,.§APP;éLL;A§§i4t:si':'
(By Sri.H.M.Muraiidhar, Ac|»v.-.__.forV"._vii/i'/s. e,S'i*ee.':._,_.Ra':L1gua f
Associates, Advs.)
£~,..NLlE..
1. Deputy Commissionefi Vi ''
Koiar District, _ '
Kolar. 1
2. Tahs'i'i'dé"r;e..V .: -
SidiaghattaV'£*E-!u_i_»<}«
Sidiaghatta, . '
Koiar Distrcit. '
3. Sviéd 17i3ratiir"n,._V_V
S',/6 S_y.ed».. HUSSail'i',""' "
"'MOjOrr'. ~ "
_ R/at 'Fai<i.r'a3:iia"--..i-iosalli,
" ._ J'a_n.gu'n§'a.ko't,e"Hobii,
'Sidiagha't't.a*TaIuk,
§<'o!ar--..'D:st''rict.
" " Svedsaieha,
" _S"/'0 Syed Hussain,
Major,
;R/at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,
Kolar District.
5. Syed Abdul Sattar,
S/o Syed Hussain,
Major,
R/at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,
Kolar District.
6. Syed Ahmed,
S/o Syed Masran,
Major, 1 '
R/at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,
Kolar District.
Syed Iqbal, .
Since dead by LRS,
7. Syea}Salaudd--Eii1--,._"» -- .
S/o Late Syed I'q?;al','v«_.
Aged atalout 5S"yéar's, '
R/a_t No.2-7/'1,. 2.5"" C._ros~:§,
R.,SSOVrinappa"'Bl_0Cl<,
:1-Zc.*.~ I$ia_ga..r, rrrrr ~ A
=$angal.Qre?'E_6O 006.
L8 ._ "Sy ad" iij din ,
S__/0 La_téSyéd Iqbal,
Aged ~.abou't 53 years,
R/at: l\£(:.27/1, 2"" Cross,
A it R_,Son'nappa Block,
Nagar, Bangalore-6.
Syed Shamshuddin,
" S/0 Late. Syed Iqbal,
10.
11.
12.
13.
Aged about 51 years,
R/at No.27/1, 2" Cross,
R.Sonnappa Block,
J.C. Nagar, Bangaiore--6.
Syed Jiauddin,
S/o Late.Syed Iqbal,
Aged about 49 years,
R/at No.27/1, 2"" Cross,
R.Sonnappa Block,
J.C. Nagar, Bangalore-6.
Syed Fiazuddin,
S/o Late.Syed Iqbal,"
Aged about 47 years",-. _
R/at No.27/1, 2" Cross, V
R.Sonnappa Biock, . if
J.C. Nagar,,..Ba.nga|oi:_e~§_
Syed ,
S/0 Late.S?ty'ea'1.:_E,qba|,'*~ V '-
Agedttatijo-a.,t:ii4S yiéars,~.,"'
R/at_No_.27/17',.,2Td"Cro,sé',v-.__ ~
R.Sonnappa .B|OC:k_,
J.C. Nagar, Ba'ngalAore'--'6.
S;;i'it.F.a ratu'r.r1.qi,S'a',
D/'o !_..-ate..Syed Ic;"aa'I',
'Agedi abo(1t.43 years,
A R;"at"N_ot.23"i[1",.2"" Cross,
at 5/0 Syed Yusuf,
,_R'/"at Fakirana Hosalli,
"J'a'hgumaE<ote Hobli,
._ V'R,VSo'r.ria..ppa'Bfock,
'.}_..C. N_aga-.{_',AtBangalore--6.
Syeda Ismail,
Sidiaghatta Talu k,
' Kolar District.
15
16.
17.
V. y 18.
y :»:ajor",=
Syed Mohammad,
Since dead by LRS,
Smt.Mehrurmisa (Wife),
Since deceased by LRS,
Syed Musthar Sha (Son),
Since deceased by LRS Viz.,
. Smt. Eabinabi,
W/o Syed Musthar Sha,
Residing at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,
Kolar District.
Syed Akrnal,
R/at Fakirana Hosalii,
Jangumakote Hobli,
Sidlaghatta Taluk, ''
Kolar District.
Syed"Ajmra'ij,'
R/atFa_kirak'a'aE:io'saIi'i._°-..._ _ '
Jang'u_m'a_kote
Sidiaghatta TaI.uk~,f S '
Kolar District.' " ~'
ivrria Taj "
r _"'r"./Vat».F'ak'ira"iaa_ Hosalli,
.33rig.Ljm.ai<€jte..~~Hob|i,
H " A Sid!ag't'i-aytta.i:Ta|u k,
V
" Viidéajor,
= ,R/lat Fakirana Hosaili,
i{.Qiar.~Dist~rict.
Ra2ii.a__A'Su|thana,
Jiaingumakote Hobli,
Sidlaghatta Taluk,
Kolar District.
20.
21.
22.
23.
Syed Zssar, Major (son)
S/o Late.Syed Mohammed,
R/at Fakirana tr-iosaiii,
Jangurnakote Hobli,
Sidlaghatta Taluk,
Kolar District.
Smt.Noorunnissa,
D/o Late.Syed Mohammeci,
Major,
R/at Fakirana Hosaili,
Jangumakote Hobli,
Sidiaghatta Taluk,
Kolar District.
Saleemunnisa,
D/o Late.Syed Mohansir;1edA., " ' .
Major,
R/at Fakirana.»Hosa|Ii,'~* '
JangumakQ.te«§ji'Q.bii,§._ Z.
Sidiaghatta,VTa.iiUk., . U
Kolar Di33tric_;_t--.. V'
Gohar Jan. . .V
S/0 Late.Siyed'-Mbharrirned,
Major, " ' _
Rgfat F.akirar.a,__Hosa|ii,
{i_3i'ig;_L.I ma kote H o*-b~i--i ;
a _Sid|a'g,hat:"ta_ Taluk,
V ma':-r _Di:' "iri_Ct.--.
24;
S3/ed mir.
S/0 Syerfusman,
Majc)r',:
is R/at'Fakirana Hosalii,
,_Ja'ngumakote Hobii,
Sidiaghatta Taiuk,
Kolar District.
10
with the land. The finding of the 15* respondent, the
Tribunal and the learned single judge that, the land in
question is a Devadaya Inam Land, is totaliy erroneoi,is’;a..It
is contended that, since the matter
considered in proper perspective, which _has..u_:’:i*esu,l:te.d
passing of the impugned orders Zerronéexcjausly”:,4._t’he’xrniattsri’
calls for interference.
5. We have perused r_e’cor’ds.’._T’TVhezlpoint for
consideration is: AV it i ‘V
Whether is a
Govei”r}rfi’ent=._ Gomal “Lantiii.a_n§d available for
_granE?wn”«>Vv”
6. ‘*-i_;ridislputéedl3r,,:’A”‘_.»i»the Government has issued
notifi«cati’on da’te_d::4.’1:.1960 declaring and notifying the
ivjiilagesj situated in different districts of the State as having
“‘ves.te’d””in”.”_~t_he,.”éovernment under the provisions of the
-V Inarri ‘Abolition Act. In terms of the said notification, Jodi
Ax””f.,Fawi<eera'na Hosahalli Village of Jangamakote Hobli in
Sidllaghatta Taluk, Kolar District, is one such village which
5/
av
11
has been declared as Inam Village and the provisions of
the Mysore (Religious and Charitable) Inam Abo|ition_,:’_Ar;t,
1955, being applicable. The said vitlage is
Inam Village by the Government from”
1.2.1960.
7. Respondents NoV._3«.._V tolls-.156 V fi_.|_eVd an
application before the 315′ respon-d:en.t_ reg-V-Egrant of
the subject land. 13′ Vrieisipoyndefit an order re-
granting the subject |ap.d~~:h jfavVotrr_’ot”re,s’p,ondents 3 to 10.
The appiicati_o§na filed in Form
No.50 A’be””c”onsidered together by 15′
respon’d’en”t.’.as claim seeking re-grant. The
15′ re_spond”ent” has inotliced that, the land was given to
“V”~._,Syeod:°~B;al§arsha then Maharaja of Mysore and that
“i’es’po:nde.nt’s. No.3 to 10 are the family members of
Ba§<.a'rsnh.a. The land being situated in a inam Village
'*._and theientire village having been declared as Inam Village
"'l:"_a«n_d""vested in the State in terms of the relevant Provisions
Aftt, the land can only be re-granted to the persons
\e
/:
12
entitled to seek re-grant in terms of the provisions of the
Act and not to others. In the said view of the ma.tte:,:’i~1_5t
respondent re-granted the lands in favour of
No.3 to 10, which when put in challenge, was ‘* if
appeal by the Appellate Tribunal and foe-ned no: Vi:r…__ths–:_l«
claim by the appellants. =T_i-«!.buna”l’~._h’asV _f;eel’d}]that,.:’3 no
exception can be taken for the the 1″
respondent in favour to 10. The
appeal having been :di–smisse’d_,j;_vvehenifivthallenged, the
learned the matter, has
found no V:l:::l’lve:6V§V_~:’«’l:fi3liV)’ellants, in view of the
notification -‘ issued by the Government
declaringe’-asil3od’i Hosahalli Village as Inam
Vi|lag§e”w»i.th effec.tfVro:T§:1.2.196O
he 8; .15′-._Vrespondent and the Tribunal which are fact
1fi.nd.Enpoif’a’éj_t.h_orjti”es, have found from the verification of
V . reco’i”ds”-fthat}; the land is not a Government Gomal Land,
an Inam Land. Appellants being not the persons
.’ claeiemieng under the Inamdar, their claim could not have
kl
/
15
been considered by the 15″ respondent. The finding of fact
recorded by the original authority has been, after
reconsideration affirmed by the appellate Tribunal. .Sl,nce
there is no illegality or perversity, the learned
has rightly declined to interfere in the writ in
9. The alternate contentionDcavnlvgassedi’-.i3y,:,,'”‘th,_e’:’
learned counsel that, certain_ other persons73lha’ve been
granted the lands and hence a’pp,ell’:ants areas:-.=§o entitled to
similar treatment, has r4i’ghtly.’be_eri :4rej,.e’cted bythe learned
Single Judge, in as much some error or
mista3<:e,'lf pension h_as"'been granted land in the
said vi|l'ag:e«, whiach"':_*w_as..V_:ln0t,,..liable for being granted, the
mistake do'esa'wil,lV',-.no't_ confer any right on appellants to
sir-nilar trelatriienyt. Article.14 of Constitution has no
,__a"papl'ic,atloa'n .ii'"i circumstances.
Since the contentions urged for consideration
'us have already been considered in detail by the
"learned Single Judge and held to be untenable, even after
"re–consideration, we do not find any ground to record any
\
K',
14
other finding and arrive at the conciusion, different than
the one recorded by the iearned Single Judge.
For the foregoing reasons, the appeal
Ksj/W