High Court Karnataka High Court

Balagouda Shivagouda Patil @ … vs The State Of Karnataka on 17 March, 2008

Karnataka High Court
Balagouda Shivagouda Patil @ … vs The State Of Karnataka on 17 March, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT 1;3ANc;.e.L':('r1é§t§;--VT:  - .'

Dated this the 17"' day ofh/larch, 2033-;j 

Before   '

THE HON'BLE MR JUSHCE.  é   3  ' T '

WritPetI'tion' 27543/2503 (.:R)* «  
Beumen:  ' b  ' T ' I

1. Balagouda Shivagouda*-EétiI_ (Tz¢:§';_V1'.'.1::-V'_¢'i:aL'g(")u_= lgite »_Ba1;:ITgc11da Shivagouda
Patiii 12-ym * _ *   

2. Basagtjlida Siiivagolida  @ Yadagouda
V, 4533 Yrs 

 TC  'I:('Iu"'|Il"l'i'£l Qhhmnnll 0.: Dafil fffl mrlnnnufla
.. I-¢..'I.aJ.l.a vilev 4 Iain: \Iar I!

3. 359'-v.-we um:-u

4.  . h   35 yrs, W/o late Malagouda Patil

'  5. 4 ' Nizigo11 (l§ Sic Malagouda Patil, Minor

x V'  '  ._.AEr£vtVgouda Sfo late Malagouda Patil, Minor

 S & 6 are nrfinors and are reptd. by their mother
P4 and all are 1'/o Nerli Village, I-Iukkeri Taluk

Bglcmurn T'}iuh-int
EIIIIQ-III n.ru-vwrlu-_v

- -'-any-.-

rn... (1.: ft 5 (€_'.1._....»4... /1.........I,. AA... \
(my on \.I A ozlnan u u wua, nu . ;



A $11,!
llllllo

Siéfifi ofKamataka -- by its Secretary
Revenue Department, M S Buildings
Bangaiotc I

|--d
-

2. Land Tribunal, Hukkeri, Belgaurn

By its Chairman
3. S!i-.-D _H11__
4. Sti A D Utture
5. Sn' R D Uttllfe
6. Sri P D Uture
7. StiSDUtture '  
R3-7 are.s.fa;'--late5:fi1:ndag§paland  -.~!_p. " V
Nerli ViE'lage_,.'H_11l<keri T611325,' Balgaunq 
3. gm-:B:.¢'igere":
R/by' Hehbal. V H'I,21€.._r R3-7;
11.'. 'L'l'._J:.__ nI_:_.-_._ __. _l_.-__ _ rA'_I1'\>£'_ ._ 'H1 1 ax
on wuulga a3IIlVi£I1filfl£lfl]Jpi'!., U,tf 1w~~1u-A)

-*W1'it, Petiti§iii""iéiV filed under Art.226/227 of the Constitution

 *._praj/ing to .quasI:«th"e.qrder dated 2.6.2003 -- annexure G by the Land Tribunal,

V _ following:  ' "

 V.I;I'1#kkeri dated 2.6.2003.

' . 'I'11_i.s .'.1L7':?i_Lt'§¥'a:.*iiti n. enrai :1 on r _t.3arI.ng !_his ...},I., this C..L.rt mad-2 the

.. - ..--_¢ --. -- --

ORDER

Petitioners have solight to quash the order of the Land Tribunal,

133/

(V.

,Propet’ty in Sy.No.208l4 measuring about 5.16 acres is sit1tateiiat_Nerli

Village of Hukkeri Taiuk. According to the petitioners, one”‘iateu’_~S1iii}*gouda

n

the western portion ox 2.20 acres petitioners were said toes’. in ciultitration of

the land. In the earlier two rounds of ‘litigation, based on tiileiistaternent of
land owner Gangubai, the Iflribunaliigranted’eccupancjfrights in favour of
the petitioners. However, considering the
case of the petitioners;-_ ifciefled to the document
produced by is viz., advance lease receipt
for havingpsid enjoy the property for ten years
from 19l2, in its has neither rejected the said receipt which

formed the fimndation’ ofihe “petitioners’ case nor accepted the same. Simply

on the scere the. t..-ere are no other sup}:-….i..g documents ,-1-roclttced, he
,Trib_mai has ‘rj”‘eeded to gr”-1tocc”pan’3«’ rifits “nly in tavcar cf me oar”-tel

its”-per the submission made by the petitioners’ counsel, under the

original tenant Dundappa who was cultivating the land, to the extent of 2.20

_ha_eires the petitioners were cultivating the land and the remaining extent was

being cultivated by Dundappa and on his death, by his legal representatives

W

thereafter. In this regard, there is also a proceeding initiated

owner against Dundappa as per 8.21 of the Land Reforms Act forfresfirapti’en;».

It is the stand of the petitioners, they weretenants has not been ‘ 5’

considered by the Tribunal properly as also the d_ocernent.,produced iionliehalf

of the petitioners in support of their “case, when in fa~’§'<:tllAtlh'§…ft£!fibttnaii has"

considered the same on the earlier two ocpcasions, According to the petitioners,

from 1979 onwards, there is in; the petitioners are in

for the Tribunai_pVto*ic_ot_npare t:q¢"eiiign:aae~e litindapp-' -as-.. is –V-aria

Form 7 filed origiitaliyé 'and also found on the receipt said to have issued
'– e e . '-

by the saidfiundappa, come tecajust conclusion. Since I am of the View

that the order aim; T3’ib.una1′._isnot a speaking order and without assigning any

‘V V’ reasetts’ itphas wvi.igr1ored’ti1e”so called advance lease deed said to have been

_execTuted Diindappa, the impugned order requires to ifie quashed.

it Accordingly, the petition is allowed. impugned order is quashed.

If is remanded back to the Tribunal for disposal of the same in accordance