High Court Karnataka High Court

Govind Beerappa Naik Since … vs The State Of Karnataka on 30 March, 2009

Karnataka High Court
Govind Beerappa Naik Since … vs The State Of Karnataka on 30 March, 2009
Author: Ajit J Gunjal
1.

H3 THE I-EXGH COURT OF' KARNATAKA

CIRCUY? BENCH AT DHARWAD

DATED THIS THE 30TH my OF MARCH   " 

BEFORE

HON' BLE MR. JUsT:cE:;'A;i:ifA'5 ..G:gN-gay =   

WRiT PETITION NOS.9313 'OF 20f)8 v ' V' .

5:35:13... - . _
61708 ~--~ 71? {H2009 {L--R)_  

BETWEEN :

GOVIND BEERAPP.5,V--£§AiK  Au  
SINCE DEECEASEIEJ BY _L=R   I
KEsHAji":3(;v1Nr; 'NR.f.K(S(_}N). V " 

Ag_GED'Ag'oUT"§V45 _YEARS _ 
R10 ,HOLLfi.?!A(1*A1)HE..V3I;LAGE
we NGGDLA 'TA1,UvK_, 'K.U.MFA
UTFARA KANN'AL.AV IDKSTRICI'

4;: IYARAYAIV' ;§A€}AP':?A NAIK
._j <s:_1\I__c:E DECEI'-s.SED BY LR

'' " --. . NA<'3~E's+i" NARAYAN NAEK (SON)

A-<'%E..r) AB€)~UT 45 YEARS

. % "VR/0 ~I#iOI:LANAGAnHE VILLAGE
 MANGGDLA TALUK, KUMFA

UTTARA KANNABA DISYRICI'

'   S!-{IVAPPA NAGAPFA NAIR
. __-SINCE DECEASED BY LR

BEERAPPA SPHVAPPA NAIK (SON)
AGED ABOUT 4'? YEARS
R] O HOLLANAGADI-IE VILLAGE



1.'

MANGGDLA TALUK, KUMTA
UTTARA KANNADA I3iS'"f'RIC'I'

VENKAPPA NAGAPPA NAIK
S] O NAGAPPA NAIK

AGED ABOUT 70 YEARS

R] O HOLLANAGADHE VELLAGE
MANGODLA TALUK, KUMTA   
UTTARA KANNADA DISTRICT:

(BY SR1. sA91Q.N.G0oBwALA,_'ADv;,
Arm -  " .

THE STATE OF KARNATAKA  _

BY ITS SECRETARYTO .mvERNME.NT
DEPARTMENT OF' 'REvE'n__L;Ei. ' " 
VIDHANA SOUDHAW "  5 '

mwc-Ai;0'R§¢§:.;  " V
Ti=x_E mnzj {Bu "

:<Ur.e1fIiafrAw1<.' = _ 
UTTARA IMNNADAVDISFRICF

KUMTA

 -i:.{)URGAPnPA--VRA_w; NAIK
 s:N{:E QECEASED BY LR

   tl3E:Iv1'_A JATTAP NAIR
s/0 JATTAPPA NAIK
AGED ABOUT 50 YEARS
R10 PIQLLANAGADHE
KUMTA TALUK
UTTARA KANNADA DISTRICI'

6. SEETHARAM JATTAPPA NAIR
S/O JATFAPPA NAIK '
AGED ABOUT 50 YEARS.

R/O HOLLANAGADHE  
KUMTA TALUK  " 
UTTARA KANNADA DISTRICZT 

3*. NARAYAN TiMMA3<fb_ _N£\._IK;j  "  
SINCE DECEASED BY LR».  

SADANAMD N:3RAY'AI%¥ NA1_K'"(s0N)
AGED Aaczkzgtgf 49 YEARS' -

R/*5) HOLL.ANAc§AaHE 
KUmrAATALw<:".' .   '

UTTARA I<A1~mAD.A's:;e'1sTRIC*r

 -  s.  "3'«CxAL:£IA1?AYfA RA:~.4NA:K

"Agizy SR: R K HA'm, HCGP)

 SI1'=EC}3 DECEASED BY LR

 5:LAHA'9Ev.GANAPAYYA NAIK (son)
4 '=~AGE1:)A'L:A.s:oU'r so YEARS
 Riff)' HGLLANAGADHE

KUMTA TALUK
UTTARA KANNADA QISTRICF

 RESPONDENTS

THIS PETITION IS FILED UNDER AWHCLES 226 823

‘ OF COSNTITUTION OF INDKA PRAYING TO QUASH THE

FOLLOWING ORDER:

LRM/S_R-2511 + 2501 + 2505 + 2507 DATED 28/8/19′?9
{ANNEXURE~A). LRM/SRJ082 1:>’r.12/9/78 ANNEXURE-B.
KLR/SR-385 D’I’.9/8/1979 ANNEXURE«C. TNC/T] SR~i3963
m. 14/ 10/8 1 ANNEXURE-D. ‘I’NC/’F/ SR-2964+55’8″ DATED
20/ 11 /8: ANNE. KLR/SR/2503 E71228/879 ANf€F.XEeJ_REe_F’:.
‘I’NC/ SR] 2500 [BT28/8/79 ANNEXURELG PAS’:i§ED_ BY’T§1»s’-:4:
2% RESPONDENT/LAND TR§BUNAL IN RESi>,E’c:r* op’
ACRE 3.9 GUNTAS ACTUAL MeA_sLiR__EMI:;:NT’ Lma E-N ‘
SURVEY NO.55S/5 OF HOILANAGADIMIE \J.’§LLA{}E;
MANGODLA, KUMTA TALUK, U’ITARAf KANNA{3A’DIS’I’R.ICT
&.E’I’C., . * ~

THIS we COMING oN”¥2(fjEz PREL1.Mi’m&R§*.:riEARINGV’
THIS my, THE COURT MADE_f§H§:_ P§Z_)LLOWIl$I_G:
g;;me<

The petifioners are _i1:1pug1:1€d orders

from j whieiewcre passed between 1979

and 19181_VV. – % _ V.

2. V’ ‘Mr. ieazned counsel appearing for the

petltiieilers that the total extent of land is only 6

.A gems §’etit1’oners as well as respondent Nos. 3 to 8

The mail: contention is that the

filaihefeubmits that each of the applicants have been

api$1ica1§<t.)fi"'V6f the rivai claimants was not clubbed. He

granted one acre each, which necessssariiy
land, i.e., 6 acres 3 gunias. « A V «

3. I have perused the E
inclined to go into the 111e1’itss”V(_:_§’}:”–~t1;:1e <:':'a:-:*.r:V:,' in t};"1eV V
impugned orders are pegssed was; t.l¥.1e"3,re4'er3V_Vvii978 and
1981. 'i'1':.e paxties factual aspects of
the matter and,_no be served by
opening to the fact that
there is the order passed by
the aev years have elapsed, i am
of the "fiat "ente:1aj:ning this petition does
not
V "fact that some other writ petition was

igzhieb. the present subject matter is no way

'q_»co11cernefi';. cannot be a gmund for condoning the iatches.

A f:'i'.1f;'.; Goodwala submits that his possession is under thxeat, if

' ttiat is so, it is open for him to have recourse to such of the

u eemedy available to him in the law. fl

2'

/'

5. Mr. R K Hattri is pex1;:gittedtc3″‘f’11éi:’;1:1é:i:10– u ‘w

appemance within four weeks.

BNS