1
11»: THE HIGH COURT OF KARNATAKA AT BANGALQRE
Dated this the 7m day of JULY, 2003
BEFORE
THE HON'BLE MRJUSTICE 153. SREENIVASE.:::GQ';8fI') A:. j
WRIT PE'I'I'I'ION No.27I3:1'1,'2O033M(I;R).--'I,'4
Between:
Sri. Amanda Poojari,
S / 0. Aithu Poojari,
Aged about 72 yrs., ._ p
R / at. Kclagina Mane House, '
Jogatte Post, '
Thokur villagcz, "_' 3
Mangalore 'i'aluk--, 5;" __
D.K. Dist.
&&&& * .. PETITIONER
{By Sri. x.R.am % petitioner.)
. Th6-State 0!' Karnataka,
By 'its Séczxgtazy,
" ljept'. i>f12:*::vcI1ue,
. zca'
. ' 'IvLs..~B1dg;%,%V"v
_ '!3aI1gaiore5%k1%:
The L5a11d"TI'ibunal,
Mangalom Taluk,
, Dakshina Kannada Dist.
"-' "575 001,
rep. By its Chairman.
Karnataka State Board of Wakfs,
9%..
" « , _' Rep. 'its President.
A 'V . (By Siti.R... B.S2§fi1yanaI'aya11a Singh, High Court Govt. Pleadcr
- -. ft')? R.N. )
' A the Constitution of India, praying to quash the order (it. 26~3--
No.6,CuI1ningha111 Road,
Bangalore - 560 052.
4. Mohiuddin Hale Jumma Masjid,
Jokatte,
Mangalore taluk,
Dakshina Kannada, V
Rep. By its Vice President
J.Hussaix1. '
5. The Land Acqtlisiti-{>'r;,Oi}71(jer'; :4 V" ._
Karnataka Ind11stI'i"a1»~ g '
Development Board, "T V
Ba3kampady,* _
Manga1ore'%'53-*5 011.:
REsPoND§;1s;frsL%N0fi%4Av.AN1;s
DELE'TED..AS*1}?ER».CRDER.
.
6. Mo13AiL1ddin’H_.€ii§’ Masjid,
2=.§’+:aI1gaIorc.Vta1’uk,
..fDa1<;shina Kéumada,
. . .RES'PONDENTS
-k1k**1T:
This Writ petition is filed under Articles 226 and ‘.227 of
2003 passed by Land ‘I’ribunal, Mangalore, vidc Annex. A, etc.
This Writ Petition coming on for final hearing this day,
the Court passed the following:
@.
– OR3DER–
The petitioner claiming to be the tenant
this writ petition seeking a writ of
order of the Land Tribunal dt. ~26_-43-2’fJO3″‘:e vifie on
AI1nexure”A’. V _ _ . ‘V _
2. I have heard Sri. B1:1a’t.,_
appearing for the pefitioner, Singh,
leamed High Court % appearing for
respondents No”. ‘ Shetty, learned
Counsel and Sri. Shantesh
Gureddi, for respondent No.6.
3. jffor disposal of the writ petition
are as under : V
E””‘L1pAe1:;itioner ing to be the tenant made an
7 to the second respondent — Land
V V’ Tlibufial, to register him as occupant of several items
different survey numbers, situated at Thokur
%yanaVg¢,e’Man@1om taluk. The Land Tribunal by its earlier
V cit. 19-5-77 ganted occupancy right in his favour. The
%
4
third respondent herein, namely, Karnataka State of
Wakfs, aggrieved by the order of the Land ‘I’I’i¥::11;.aHa}V,.’V:VV¢’:::l’*uhs’;4″V’i’E}-55»
’77, granting occupancy right of the lands a
favour of the petitioner, cha1lengef;iW£k ;e’
W.P.No. 29751/95 before t1ns_ee9u;-tV}–.f1 *eis cei1x¢[by”
24-6-96, dismissed the writ
No.3 had preferred fienfialc Division
Bench of this byAAQr§:1er the writ
appeal and Single Judge dt.
24-6-96 Well as the order of
the 7,.’ occupancy right in
favour of ‘remitted the matter to the Land
te reconsider the matter afresh by
respondent -~ Karnataka State Board of
rmbufiaz.
as party to the proceedings of the Land
4. ~v ‘g_’I’hat after remand, the Land Triburial by
the matter, by impugned order Almexnre ‘A’ dt.
V. –..’e26-332003, rejected the tenancy claim of the petitioner. The
__4’4§§a;-stitioner feeling aggicved by the same, has presented this
present writ petition. %<
of the Board and therefore the impugned order AI1ne;;ure 'A'
is just and proper and it does not wazrrant iI1teIfe1'ei1ee–«.,_t.11is
Court.
7. Sri. Sathyanarayana Sizagh, A
Government Pleader appearing for;”:?es};’j_)e()’x’i(iei1i;$ _2,
fairly submitted that the 1%:as% the
matter as required under… of Reforms
8. parties. ihave
gone througgh” ‘A’. Before
conside1fii1g’ev tenamifir of the petitioner, the
Tribunafie firefly, whether the lands in
respectof has claimed tenancy, belong to
91′ I1e’t.’—–The Tlibunal in the event of answering
v«qee$tiee”‘a;fii;jmafive1y, holding that the lands belong to
: V’ then it is required to consider whether these
. ‘.._’_Ia:u1ds tenanted Land and vested with the Govemment as
‘ vlgél;-74 and thereafter, it is required to eonsiclezr whether
lands were leased by the Wald’ Board by its ‘mutavali’ in
favour of the petitioner, with the consent of the Wakf Board
%4
7
and Whether the petitioner was cuitivating the
tenant as on 1-3-74 and prior to that.
9. The Counsel appearing
submitted that the Land Tribimal “not ,
aspect of the matter While order
Anncxure ‘A’. That beingko, “just and proper to
rcmit the matter to, the ‘ reconsideration.
Hence,
The writv Exile issued earlier is made
absolute. “me smpuggaa the Land Tribunal dt. 26–3–
2003 ‘A’ to the Writ petition is set
;%as:a¢. remitted to the Land ‘I’rib1ma1,
Mar 1gaIorc;”toréco1:sider the matter as under :
:1 % r “‘””I’11e Land Tiibunal firstjy shall decide all the
Vlozhrads in respect of which the petitioner
‘ claimed tenancy in Form 7, belong to the Wakf
Board or not.
5%