High Court Karnataka High Court

Sri V R Pillappa vs The State Of Karnataka on 20 March, 2008

Karnataka High Court
Sri V R Pillappa vs The State Of Karnataka on 20 March, 2008
Author: Huluvadi G.Ramesh
yr" 1.0 

A be "9

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE' { . 

Dated this the 20"' day of March, 2008 __  '

Before

ms HON'BLE MR Jvsnczé H   lEAMESfi'   "  _ 

WritPetitian 3103 /étmll (Lfilllll  1    

Between.-

Sri V R Piuappa, 73 yrs  

S/o late Rangappa, R/o I Ward".  _ 

Vapasandra Village       
Chikkaballaput TalukA& District.  _  ' --. A  '   = ' Petitioner
(By SriACBal3?'é5$s':tl;:i*J.')      

And: I 2  I l

1. Séfilte dvf:----  iia'_'Secre!§1lV'§

Résvenue  Soudha
Batigalore 1 '  " "   

2. Land Tfitsuxgial, Chikliabéflapur Taluk
V, ._§.EBy the Taltsildmf A

V .,  G'vE1VT;l.!l_ill.'fl'd8ppfl -- since dead by 1.115
  
A  Sri VG  ffénaktesh

  Snhivasa

E5'

.* s 4_ SITG N Narayanaswamy

V l " All are children of late G Nanjunclappa
And r/o Vapasandra Village
Chikkaballapur Taluk & District Respondents

V (By Sn’ Nadiga Shivanandappa, GP for R1-2)

38″”

This Writ Petition is filed under Art.226/227 of theV.Vt_3’onetitution
praying to quash the order dated 3.7.1979 — annexure E by Land Tribtmal,
Chikkabellapur. 5″ V’

This Writ Petition coming on for Prl. ljlearing this’ rnade it

the following:

onnniny ” it

Government Pleader to take noticeior 1″ ~?:”i”_i’ireiipoit~;lent. Notice to
other respondentsis dispensedivntith. _ it it

Petitioner; for of the Land Tribunal,
Clark’ kaballaptiriidatetifi.ii;..197’9§ff.– V V

‘ nieasuring about 17 guntas situate at

Vapasandraiiliillage -Chikkabiailapur is claimed to be the ancestral property

V. ‘_ of titeonpetitioner be’i’eng_i_.ng,*.’o his grand mother Agasara Dyavamma. On the

‘ and noeveilpaney rights has been granted in favour of the respondents

ii without toitlie petitioner and the order has been passed against a dead

person, lF§titi’oiier is before this Court assailing the said order as illegal.

i ~ From a perusal of the order, as submitted by the Government Pleader, it

” is seen the only daughter of the original land owner Dyavamma viz., Ramakka

has appeared before the Land Tribunal and has given a statement regarding

At’

tenancy of the respondents. Although the name of Dyavamma iS’_ii(iiI_ deleted

but on such appearance of Ramakka, daughter of the land…oiwr1er.e:i’th:ere’ is

sufficient representation. In the circumstances, the say ofthe» ‘petifioherdilat

the order has been passed against a deadjpeisen. and withofifnotice tojthe T.

petitioner does not hold any water. V This to ‘Vié.ax-gwbeeh
issued with notice and she appeared a statement.’
In that view of the matter, the petitione-rxh’as. rie.._iocua Standi challenge the
order. More over, the order of theygar 1979. The petition
suffers from delay and laches:to’o.”.– in the petition.

Petition is aecéirdingiy,’*a dismissed.

Sdf~

“1

Judge