High Court Karnataka High Court

Ameensab vs The Land Tribunal Mudhol on 24 November, 2008

Karnataka High Court
Ameensab vs The Land Tribunal Mudhol on 24 November, 2008
Author: N.Kumar
1HP3ETZldQ004

D/OJBAIBUSAB
Mmoa

(d) MHBOOB 
S/0.8!-XIBUSAB
MINOR

(E) MEHRAJABI   
saomn 93193 or BAIBLISAB '
A%.28v  .  

(F) SAI[IJSAB'  " _T  
3/Q.BAIBusAB.__ V
MIENOR   

V  Mi-..$mRc§;
_fr'Q.MUBHoL;.T.'.':BAG.ng:1<<7: 

2  " %KHAa§:ERé§g3' @7"'~:§étxJI::$A'B""' 
 s._1:*zcVE  »1:3':m-1v:r;_s- L. RS

1' (A) . 1{U..L'u'-s:;:a_é;'--««§§)'6. KADEEZRSAB
 m;m__.65 

 S/OJCADEERSAB
 "*A_GED 50 YEARS

 __ (B_) Mona SAB

 f{.f{5'§ f§1'~'fi'i~i£:RBI
.  D/CLKADEERSAB & w/o.RAH:M SHAIK
AGP3i3.4O YEARS

ALL ARE R/O.SHIRGL VILLAGE
TQ.MUI)HOL, msT.BAGA1.K0'1'.  Petifiozmrs

(By Sxifravaen Kumar Raikom, Adv.)
AND:

1 THE LAND TRIBUNAL MUDHOL
DIST.BAGALKOT, BY ITS SECRETARY

x/



W? 32221 of 3304

:3:
SAIFANSAB
S/O.MOHD.SAB MAKANDAR

SINCE DECD BY HIS L.RS

(1) IMAMBU W/O.SAIFANSAB._&  Vm'
AGED.75 YEARS ; ~'

(2) BANDENAWAZ »T_
SINCE seen BY HIS_L;RS

(A) HAMEEDABANU N_ _
W/O.BANDENAW%2 =__ _
AGED ABQUT_35 E£Aksfi. ~_

(3) ApAMsA§,m g. .A,
_5{o;aAnDExARAz'aj._ .
3_AG£U¢22 YEARS  , ='~w~

{Cf"*sA:éANs§Ba_ .
-- V s/0;aAmpaNAwAz
'% AGE: 20 EEARS

-, (Df' sAa§M'HuééAIN

sfi0:8AmDENAwAz

E:(EX aSAIDABEGUM

'% 5{o.BANDENAwAz
'§MINOR

'~ »fALfi'ARE R/O.SH1ROL VILLAGE
. '?Q.MUDHOL, BAGALKOT

R~2 {D} AND (E) ARE RE? BY THEER
NATURAL GUARDIAN MOTHER RESPONDENT No.2 (A)

3. KUTBUDDIN
S/O.SAIFANSAB
AGED.38 YEARS

4 SHAMSUDDIN
S/O.SAIFAHSAB

AGED.35 YEARS k///,

WP 32221 of 2004

5 KAMRUDSIN
S/O.SAIFANSAB _W_
AGED.32 YEARS T

5 IBRAHIMSAB
S/O.SAIFANSAB 4

SINCE DECD BY HIS L.R§*fl
(A) PARVEEN W/fi;iBRHHIfiShB; AGED.3SAQEARS

(B) HEENA W” .Vv
D/0;IBRAHIMsAa; _, .._=
MINOR,’REP BI MOTHER AS fiATURAL
_GUARHIAN*i;e;¢ re: {6} (A)

ALI $38 §[o;IEKK§NpI VILLAGE
“Ig}ANDjBIsI5aIJApUR

3. sAIFANSABI3f,” _
S/O;HAROOfiSAB .’

;””1NCE DficB”BI HIS L.R
“zNQoRJAHAN’wIa,sAIIANsAB
.V MAJOR, AGRICULTURE
‘*u.R{o.sHIRQL VILLAGE
‘IQ;MU3&QL, BAGALKQT

4., &AJUKpMA
” wiQ.ABBuL KAREEM
MAJQR, AQRICULTURE
RfO.SHIROL VILLAGE

fIQ.MUDHoL, BAGALKGT. .”Rcmgnnknns

Sri.R.K.Hatti, HCGP for R1, 3 and 4,

Ra (1) my 20») 2 to) (ex) ea)

R-12 6A, 6B are sd
R-2 (3) and 2 C5) s¢rvi<:e held suficicnt,
R3 and 4 3d)

E/"

WP 321221 of 2004

:6:

petitioners though disputed the claim of
they have not taken any steps to_get.__tI§1c u u
zectified till today. Under these
acting on the aforesaid mutafiLpi3.V.entVx;y,- ‘;V:’.a1io_r L’
held that the I’CSpOI;tdCl1tS [_ of
occupancy fights andv ‘ On the gonad
that the petitiozaem material to
substantiate’ came to be
dismissed iby. by the same, the

pefitioigers Caqurt.

3. to substanfieite then” c1aun’

to Sh0W that they are in

‘?(§s3€:$$i;5I3 land in question and secondly, that they

in pee ‘ as tenants and as such they are entitled to

rights. The petitioners have not produced

‘A x V’ before the ‘I’n’e.h-anal to prove their wee of

— Rppesession and tenancy to the iand in quesfion. On the

T “ebntlaxy, the mutation records produced before the Tribunal

shows the names of the respondents. Under the

circumstances, the Trkunal was jnstified in rejecfing the

k/,

W? 32221 of2(}04

appiécation filed by the petitioners and

filed by the respondents. As thcrczhiism go ‘

the impufled order, it cannot

no merit in the writ petitionf _V

Writ petition is A ‘

Kms*