High Court Karnataka High Court

Ameer Khan vs The Land Tribunal Bhadravathi … on 20 August, 2008

Karnataka High Court
Ameer Khan vs The Land Tribunal Bhadravathi … on 20 August, 2008
Author: Dr.K.Bhakthavatsala
1...";

W.P.N0.4330$;'2C1C%8

gm "mg; §"ii€'xH (:.(3U,R'£' are K;Ai--2NA'1"Ai{A AT BANGALORE
M-T39 THIS THE goth BAY 0? AUGUST 2903
sgzraray;
TI-1E2 H£)N'l':':-LE Dr. JUS'l'1<:§:3 1+; B§iAKrHAvM'*$.fi1¢?¥'    "
wz-err PE'1'l'I'i(}N No.433{}8!2{:l{}i3 4:-;;;'~é"j "  -Q "

BE'1'WEEN': V '

A.mt:c:r i~;'.31an,

Sf ().I*I3ji Khadar K}:1..an,

Age: ?{} yams,

Since Cieceasad, by L.Rs,

L Akfllurmnlissa,

W/0.Amce:r Khan,   V

2; FaJ:'0{;+qut:t  V 
S/' 0.Amc-"sea" Khgajx, V "
Majar, V_ _ V '

   i{,ha3l¥  A ..... .. "
 S] Ofimaer K}3_ai:1,_
'Major, 1  " .  "

'  Nagimiifla 

_ Sfo.Amecxj'K}3a:1,

 h " Majgr,

7  'S. 'wS;*5<:V.?{4%2.ki1a1nuiia iiilan,

" ,S;'A.Q;i*.:u'ec1' Khan,

V V ' ' --  A Afifiifi rfo.1i1.1¢;i1:tgm'r:,
  '8ha,¢iravath.iTa111k,
 Shimcxga Dist. ...PETI'I'ICNE¥2S

{By Sr:i.Kas}:1i11athrao Paizii. Adv.)



W. P. No.43308/'Z2003

AND:

1. The Laizti Tribtmal,
Bhad.rava1;hi.,
Shimoga iiiiisiz,

By its Secretary.

2, Smt.Maqbo01ja:u,

Claims is be: wiffi of Blxriensab,
(net. the wife of Budctn Sab),
"major,

W/0.839113,

R'/' a.Kud1t:gere village,
Bhadravathi Taiuk,

Slziznoga Dist.

3, Sz31t.Y"3sse:m1 Banu,
Age: 22 yams, " _ .
Claims to he daugI1t'x=;::1rf of   -- V'
Buden Sab,    .»

(not the daughier st'. .»  '

Baden Saab)-. 4. --    " 

Klxcilcgem (dm1ghter nf 

Bha(iraV_athiTé;h1I{, . _   "

SI1i!i:.0g;§i1 I}is;t,   ..,RE$SP()NI}EN'I'S

(iéy .S:i.«BV§i%{1di%:g<.i'w§1a, A;i?.};"fo;~ R-Z2 5.-, 3,
 'Sm~t;M...C§LN8;ga$h_ref:, HOG? far R~ 1)

'i"h1".S'*\vVrvi't  is filed ilfldfll' Artrictltm 226 and 22? of the:

v._:'AA"'C£)nsfi€u£:;I1owi11g:~



w,m¢o.433§58J;20o3

N(3.1}3:3{}83f 1993, the E.:::1:a:3t'.f B'u£.i:::1} fffiab paS$t:('1 away'.  i;;_ga_1

rs: Hzsrszxiaiivcs wcirsz. bran hi on rt:C011"i. Tbs ::€:tit:I6ni::1*"'is 'bfifvre tlfiis 

£70112': c<31:i::m.iiz:1g éigai. the 'i'ribL13T1al i'1a}:§_ viglégicii   0:{ "

xiaiural gimiicti; the Rtitz-;;;2<_)11(i.1:}i.§.$'_».t13:3i;-- a,§?fifi§3¥3iI;g.>t0"~.S;iéc¥i0n 5:1 of the Eiarnataka

Lami Rtfi;:"x3_i§_s §'x£_:£«,,1 _::z}a::»i::.;i_i:é£i1.1_;:;r séxall hr: Crtatazttd or continued in
1'€§;pt:s:'t 13$' a31f$vv._Lé§11s:i 'z:::i;'1V"  131143. bar leased for any pezied
'sx:*i1a.tsu<:v;t§-'¢.;~;.;fc;)'£";i"1£:gi§'*;c1;:d 1i::aSC deed in acconiancc svith that
   sxzbxmiizs that me very constitution of

La.21xjL--..'!V'z:_§s L1:ra,}I "ifii ".§1':"T~x§Vié:~:i:a§.i1; cf t.i12m<3 W'Ei::'- ii1:§V'VL't;3§§;-*3}::1" of §;.'1t§ i22vft}(I  Baden
Sal} was (hr: imxzgmi in rt:sp<:<;rti L133 'ii17_ fiiitsfion aiaci the p1m-sent
p(:iif;i(;.1'1c:' has; 119 zalghi. 19 the p1.'{)paA:_1"'qL}f; b it  _S'1}bII1it.tE£i that the

Tribunal,  jv;:»f-i3..g;';£.r}f, as par the decision rtznderttd
in Writ psaificg; "  cm 2531,1989, has gaxxtcd
0€?£1'E1§5&}].C}' ;:*5»";:§}F'§'l ix-;"f:!§;'f'~*'t3.1;":t<:na:m:. fit is furth.cr submitt:-°:d that
   the prtts-£2311: pefitioner himsttif has

é1;;13ié:a;_{i'E:;;:_ '£315::"1e§§:3:§é§rz§Resgxxnzicxzts $2 and 3 as Inga} Itzprescntaiivcs

 \.  Bu:i::§1.}_,_Sal3  iixcxtfuxt, thr: COI1££intiOI} of the pettitionfir that

_ _[&£_?&3g§1;1o;3T:§cI;£'.s éaiazivzi 3 art: noit that Icgai zxegxisscrntairives of Baden Sab,

 5 2_:(:!i"cg;z1'§¥.§s:jt 2:-11:3, the dc.cisim1 C-iiattd by thfi learmzci counsel for the

V"  .i;za_ij;i1'i§z.1r.i:::s 2; p<::1:-yzm w§10 is drzcmad to be a tenant



V 6:23:31:

W.PflN<3.433G8/12003

undttr S£:':i;iQir3 4 zsznzi Lhm*t::f(2rc, (ht: 11iz:nti0;1 taken by tin: fifififioner
that {$13 jpciiizimzlttx' is nut; :51 tztnant as thtzrtt is 1:10 

to t2'Q2i.dCI}.C?!IEi '€;h.t:'. ktast, is not :3u:3taix;a.i3»it: in law.

6. in this iifixt of the: a;t'gu.z3;3.e11ts   "I  '

(:<m,ns<:.1s 5:31' 13:11: palfics, '£11: {)11§}' pcgint €;hai;' f01f.¢§7I1°si£1€ratit5n is

"whtiihcr film ;'mpt1g:mr.i €)2'(i£i-I' calls f{')f"-i1%.};'i}3I"fC1"f:fi('§£{:  C4£$n1"t?"
3'; My a:1swz:;: {.9 tin: ':%_!{:i'r2\re   nfigéfive for £233

foilowzing rt:a312s;

'£'ht  Jfiixfé  R§:spo13dc.11.ts 2 and 3 are
not fix: 1sgal }.1A1-:i'i:§ of _B:;zL§,e11 S319 is not mlstiainablc on
the gmumi i13aiu't;E:~;:_;-  pr: §{isi3$it:;9' i:.;ii1sc1f haxi iI11p1{fa{3,€d that: Respondent

~i~1M13_§..i~:.:;3uE:§1%;~:s ;§:gz=;1A’.I:;r:i1f§;__«£’ dcceascd Baden Sab in Writ Ftriifiion

N£:i;.5;$(}:$’3fV} B:_’z;’iz::3 Sat: was a tenaizt as par the definition

fililflfig’ *;r;fi;é.?~;a’$§{-iéé§”;1 yoi’ Scxrtion 1;. of the Kmnataka band Refanns
196 i..a11(i ‘¥’ri¥>>2ma1 has C()I33.€ to a COIJ(?l13Si0}§1 that as on

‘ vVB;.1:§.::n Sab was $13.5 ixzxzam and thfzrefors, grantmi
riglfi: as c.iaj1m:<'i in Foxm Na? application. Tht' decision
tim it:z».nrm:d couzxscl far the pt:i:;iti0z1::I- are 1123!: appiicabia to

case on Emmi, i see no i11£gaij.i,_y or infirmi'iy 133. the ixnpugneci

WZP,N¢vd«4§33§_38:{2G(33

8. in the rcsuit, £12: pt?§i§:i{)1l fails and

Liiszxiitssmi. $30 <::.,=:si.s.<

Gfdilitii {E12133 weeks time {:5 E34: uxémd Of by 1".*':§_é

Pieaaicm

ta

h:3.v*