High Court Karnataka High Court

Smt Vasanthi K Alva W/O P K Alva vs Deputy Commissioner on 20 June, 2008

Karnataka High Court
Smt Vasanthi K Alva W/O P K Alva vs Deputy Commissioner on 20 June, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, BANGA£4§3}§E._

DATED THIS THE 20TH DAY OF JUNE,%9;éO3kk.'j'};%A:   

BEFORE   

THE HON'BLE MR. JUSTICE 

WRYI’ PETITION No.4!§93 0? 2-508.
BETWEEN: Vk %

1 SMT VASANTHI K%ALv;a_\$§?/1 锑L§i’A%ia::A1;VA
AGED 51 YEARS ..

c/0 \!IJA'{A.L_AXMI IN£3USTR§ES *

No.~3~1S§); 1§é’1*:{.rvwri ”
215:9 sTAa}%:.VA1i\I:>Ix§AVNAG-AR

BA’N’GALOR£'{,”~A 4 PETITICNER

(By sri.TAJ 45; -LAW Assocrs &
TAJU.DDIN,’ADVS.)

A 1 “- _}3E?UifY}3{§MMISSIONER

_ 8AN(}r’£L€)R.E’, RURAL DISTRICI’
“BA:x1fG;*,LoR:+::

: %AsS’f COMMISSIONER
L DODDABALLAPUR SUB-DIVISION
BANGALORE

4. its?’

T “S MR POOJAPPA s/0 POOJAPPA

AGED MAJOR
R] C) DQDDASANNE VILLAGE
KASABA HOBLI, DEVANAHALLI TALUK

M

3

Scheduled Castes 55 Scthsduied Tribes R

Transfer of Ce1’t;ain Lands} Act, 1978, for W}: Q

indisputably, the iand that was

belonging to £116 Scrheduled _C’,fc1ste c;Qf11;’.I11H1i 1:3′;f was

with tha condition of 2103-alifiléfitififl ross -a fir 15
years.

2. Admittedly, the said

iand “&~S§§le De-ea dated 26433-
1934 aim’ forcc: on 1-. 1-1979 contrary

to sub-»sest”;i<)%I1» df_\'St§{3tion 4 of the Act since the

' did :€1<$t's%uI'e the previous permission of the

'acquire, by tmnsfer, the ganted land.

vln' light of the admitted facts, the Assistant

"~C0mmissi-$161' as wail as the Deputy Commissioner

well within their jurisdiction to deciarc the

_,t_:fé11sactio11 of sale as null anci void, as having been

' hit: by Section 4 of the Act. No sxccpfiun can be takefi

to the Safi finding. The writ petitlmn is '

and is acx;-o1':;1iI1g1y, rejected.