Karnataka High Court
A L Yellappa vs Huchamma @ Padmavathamma on 1 September, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGA;Ci§{E_V'
DATED THIS THE 0161' DAY OF SEPTEMBE_R§:é20:§39 .
BEFORE 'L V V. %'
THE HON'BLE MR. JUSTICE }~I.I\;T.'
w.P.No.22685g2b02 * ,
4! (mm: ch'; U246
BETWEEN: Ciru?'-'.1.'vQ«' CW'
' * :§E".£2..3\;o{°°i
ALYELLAPPA _
s/0 LATE KULLAPPA " 3 Q3v"}?'7"*"3")
AGEDABoUT23Y'EéXRs
R/A AMRUTHAHAEL3JVIIJ,AGE.._
BANGALORE. '
B_ANGA'LOR__E
' ..PETITIONER
(By Sri_K.S.N}XGARA,}A RA_0',*Ai>v.)
1; A'SMT.HHC:HAMMA @ PADMAVATHAMMA
W/O4..LATI::'N,S~;BHASKAR RAO,
' T_AGED ABQUT 90 YEARS
-- --. _ "R./ALBESTARABEEDI
'~.f"1'ELA}IANKA, BANGALORE64.
V 2, ; LAND TRIBUNAL,
» " "BY ITS SECRETARY,
" BANGALORE NORTH TALUK
fufk'
W
YELAHANKA,
BANGALORE-64.
3. THE STATE OF KARNATAKA
BY ITS SECRETARY,
VIDHANA SOUDHA
BANGALORE-1.
4. B.R.SAINATH
s/0 B.P.R.AIAGOPALA SHETTY " ~
AGED ABOUT 55 YEARS,
N0312, R.M_V.EXTENSION,
BANGALORE-20.
5. B.V.SAMPATH V
s/0 LATE VALAPPA %
AGED ABOUT 55 YEARS . '-
R/A ., '
BEGUR,HO"BLI,A.%T,f. M
BANGAl.ORE-- ' %
BANGALORE; _
6. B.V.}AYAI{A1\.§ REDD§.?'
V. S/O_Lf§.VTE__V'E1\IKA'1'}LPP.A REDDY
AGED AB£f)I_T_T'5_5 YEARS
R::Af
"xrAR1iHUR"IioBLIv
PANf1*HU12_ .1>L,"T;;'1"',
BANGALORE "SOUTH TALUK
- .. BANGALVQARE,
..RESPONDENTS
'A "j -. Sri R.B.SATYANARAYAN SINGH, HCGP FOR R2--3
Sri VSRINIVASA RAGHAVAN, ADV. FOR INDUS LAW FOR R5--6)
This writ petition filed under Articles 226 8:; 2247..Vof,_:the
Constitution of India praying to quash the order of Land
dated 21.5.2002 pertaining to the land bearing Sy.No}29 _S'fi.'a;'.:i5."1l:P.V(:.-.'.["'-7 *
at Amruthahalli Village, Yelahanka Hobli, Bangalore V_NQrtii.fiTalu1<,' "
Bangalore to_ the extent of 2 Acres 20 Gunt'as--whi:h pr'o'dulL1_:éf 1
In this writ petition Atheipetitioliier for a writ in
the nature ofeertiiorariglpto .c;;iiJ.as€l?1. 21.5.2002 in Case
No.746 passed by the Land
do
2'; The sulbj-epetl matter of this writ petition is 2 Acres 20
Gtiiitas Sy.No.29 of Arnruthahalli village, Bangalore
NorthllTalnie.fg lfiespondent No.1 was the owner of the lands in
V.,question_a'nd she sold the same in favour of respondent no.4.
g.l'In'2turi1 respondent no.4 sold the land in question in favour of
respondents 5 and 6.
yr"
3. It is the case of the petitioner that his father Kullappa
was in possession of the iand in question as tenant.
extracts from the year 1966~»67 to 1971-72 in resp-eezt
in question were in the name of Kuliajipa; «K:s.1IappaV:di.edvv
year 1972. After the demise of qI€.u1Iap;45a«,A :r5etitioner..bevi'nig thre.s'on'* -'
continued in possession and enjuoyrnent ofiands in} question.
Though the petitioner coniinu'ed posjsression of the lands in
question as a tenant, hisflnarne 'Wa's._not entered in the RTC.
Aggrie\zed"svb3t.V'thisa;set ofqthe respoiidents in not entering the
petitionuefsi narne extracts he approached the
jurisdictionai'Tahsildarin No.1962/82-83 requesting to enter
iiisisdi The rehsiisier vide order dated 4.3.1983 directed to
the petitioner in the RTC. This order of the
'V Tahsiildarq dated 4.3.1983 came to be questioned before the
3' }ii\q,ssiis*t_ant Commissioner in Appeal No.20/83-84 and the same
" eeme to be dismissed vide order dated 19.3.1984 confirming the
order of Tahsildar. Further the second appeai flied by the first
rs:
s'f°';2;'V
cultivating the lands in question. It is not in dispute that in the
year 1972 petitioner's father Kullappa died.
the RTC extracts reflect as blanl<..:TheéordervVl'ofl--l;'1fahsilldari',atl'
Annexure-B, the order of Assistant"--_Conr1nriissioner "
Annexure--C and the order as per
Annexurewl) makes it' naihellicame to be
entered in the ETC e)éure.--B, C and D specifies the entry of petitioner's name in
th"e,RTC extracts. The Tribunal committed mistake in not
considering the fact that under what circumstances the name of
the petitioner was not entered in the RTC extracts during the
wheat'
order is liable to be quashed. For the reasons stated above, the
following:
ORDER
i) Writ petition is hereby allovlfed.
ii) The impugned ordef passed by the
Land Tribunal,_AE.angalv0fe_l’Nbrth Taluk, is hereby
ques}1ed. ‘
iii) “T’i_1e1′:na:tte1*.:_js__”remanded ‘to the Land Tribunal for
‘ 4’ accordance with law, after
providing and opportunity to both the parties.
.. &0rdelred'”aecordingly.
3d/*5”
Fudge