High Court Karnataka High Court

Ashok Kumar S/O Ramakrishnappa vs The State Of Karnataka on 6 June, 2008

Karnataka High Court
Ashok Kumar S/O Ramakrishnappa vs The State Of Karnataka on 6 June, 2008
Author: Mohan Shantanagoudar
-1-

IN THE HIGH COURT OF KAQQATAKA AT BJ\N6ALfl

THE HON'BLE muusmte % sHAnTAi§Aem  

omen THIS Tl-E 6"' may   Z  

 

wan §111:£;;~_:gn_ t§_sg_;%4a2e§A)2ooa  

is:

ASHOK  ~ _ ._.« 
3/oimMAKRis'fiNA'P1=ja_  '
A<mI3--V4s-Yr_:;;,n,:2s  '

.V::;'--c;~ GALIHALTM.

 K{)£}I amp, TA£i§l¥2'i2fi
1TARiKERE*?ALUK « '

CHIK.I{A1vIGA'L.UR_ 
13 \}'U1\§A2aAimsi:w.u§.t.cHAR

- .. 3,/0 KiasH2av;?PA".

AGED 56' 

 ;R_I{;.._HOSA '  *

iafianaavnrm

 T ~sm;s.aGa _1:xs'rRw'r

Vvsfigmséisizvncma

310 was' RAMACHAR
.g;<3;m'65 mans
R10 GAL! HALL:

" 131:0: CAMP, TAEKERE

TARIKERE TALUK
CHIKKAMGALUR DISTECT

T R SATHYRANARAYANK
3/0 mmmsnmm
AGED 42 yum

:2/0 GALIHALH

KGB! CAMP, TARIKERE
TARIKERE 'i"ALUK
CHIKKAMGALUR D:s'mc'r

 



'1' s xumaz s/o smmvas
AGED as YEARS

R/O GAIJHALL!

KODI cam, TARIKERE
TAR! KERE TALU-K

CHIKKAMGALUR DISTRICT   ~

RAGHAVENDRA 310 suammm
AGED 37 YEARS V

12/0 LINGADAHALLI   '

CHIKKAMAGAIAIR o1s*rmc'r°  .  ' _ V'

'r s ELIAS BHASHA ._ . _  .,
3/0 T H NASEER Amman  ;
AGED 39 YEARS   = <
R/O TARIKERE   _  '
'1'AR1KER1:~:'mwx;

<:H1xx5mAa;3AL1:R:.pi$fm9cr  
s/0 sasmgsna

 mz::_m%s Ymfis  V

R10 Li§§(';ADi:;.Hh!,.LI'

 <:H1:;KAM.a.a3agIAJ;2'i);$TRsc'r

QS§iBRflh§.&N¥.fi'  " ~
SIGSRENIVAB hIUR"ifi!iY

-- .. AGED 39 YEARS '-

R10 TAREKERE , TARIKERE TALUEC

' 'cnixmmakwa Dismlcr

 AA 11

12

--._'t*s'i:1i'm_R
=  $40 TS-.H§iNKARAPPA

'AGED  YEARS
R/0 TARIKERE , TARIKERE TALUK

»._'CRi.l<iKAMAGALUR DISTRICT

"  '1' DEVARAJ

3/0 THEMMAIA!-I

AGED 39 YEARS

R/0 GAL: HALL:

KOIIB camp, mmxnna
TARIKERE TALUK
cmxrmnmawn msrmm

N MAHESHWARAPPA
9/0 13 c NINGAPPA
AGED 35 mans



13

I4

15

I6

R/O TARIKERE, TARHCERE TALUK
CHI KKAMAGALUR DISTRICT

BYRAPPA G
s/0 LAKSHMARAPPA

AGED 55 YEARS

12/0 GAIJHALIJ

KOD§ CAMP, mamas
TAFEKERE TALUK ,
CI-HKKAMAGALUR D::s'ri21c:'r ..
1' M THZPPESWAMY

3/0 LAKSHMANAPEA

AGED 55 YEARS V * 

R/O GALIHALIJ  .% _ «.
KODI CAMP, TAEKERE;
TARIKERE TALUK V

cnrxmmaawa gzxsrniérr  

 - _
3/<3:--3as;«_x.s.s1u3..._ »  
AGED--48'~¥F.1\RS '

,§'l£3vGAL-!HA'L!;.J.V_   A'

 KODI 'cM~.s_?, 'r;:. RXKERE
'VTARK-KERE' *m:,u*;: '

CHIKKAB&AGALLIR'I}i3T,?3§3T

Daémtadink .  " V

. Ms/0 MGHAHMED 'xaéiu

.,i was 43422329

 we zsam-{Am-----~'

Rom; camp, TARIKERE
~'i_'A'£?IK1§RE_ TALUK

1" = .g;i1z;1<;s:;\:V:.;g;3AL:::2 ommm

.' 

sa.LE?£;_M'JAH
:31/0.3.1' ABDUL KHADAR

2 .. AGED so mam -

 13

RIO LAKKAVALLI
TARIKERE TALUK

V  CHIKKAMAGALUR DISTRICT

ASMATHULLA

S/O AMANULLA

AGED 38 YEARS

R/O GAL! HALL!

KODI CAMP, TARIKERE
TARIKERE TALUK
CPHKKAMAGALUR DiSTRiCT



' L.    j.

19

20

21

22

-.
u- '
L0

 . "24:

MANSOOR mas
3/0 BI-IASHASAB

AGED 39 YEARS

R/O GAL: HALL!

K0131 CAMP, TARIKERE
TARIKERE TALUK
CHIKKAMAGALUR ms'rm.(rr

SAROJAMMA

w/o:;r.12AN<3A1=m
AGED 42 YEARS  _

R/O KENCHEMHALM .
unmmmm  '
TARIKERETALUK ' . . ' 
CH{KKAMAGALUR.E-ii}T;mCT~ _ 

Arzrrt-is'.\      
W[Q«'PA!?A'i?$.,E.'%H"  "   .
AGED 39"¥EAk:=.  
R/OGAMPEALH

 'KCIBI C:AMP;'1%?::1u'KIaR-E
 'rAR1KEzi_E'_rALui¢.4  *

7. CI-E!'KK'AM&1{§ALUR i2!§*i'~Iz1c"r

KA.MA1.AM'mA   .. " ---- 
W/G- LT'GANGAi3,HAPA£JHAR

' ~ AGED 3:2 YEARS '

RIO GAI3 i'2ALLi

 'KOBE CAMP, Txmvxaaz

'TARIKERE TALUK

'V v.(3HH{I£5!u*.AGALUR DISTIHCT

V

V110'-VENKATASWAMY

=.AGi7.'D 45 YEARS

Ego HOSAMANE

" *.BHAE)i¥AVAS'i'HI

SHEMOGA DlS'I'RiC'l"

mmumcmn
3/0 MALIACHAR

AGED 49 YEARS

R/O maarm BELAGALSAJ
B§IADRAVATHi TALUK
Si-IIMOGA DISTRICT

ALL ARE WORKING A8

AGRZCULTURISTS. .. PETFRONERS



-5-

( By Sri/Smt : ASHCJK. S MENSINKAI. ADVOCMTE )

g By s;1_g.c;1Arefi3AsI: FOR STATE)

'   x T x  Writ Petition commg' on for pxeluu' 1naa'y' ham' 3 flfm
V. day, the Court made the following :

THE STATE OF KARNATAKA

RIB ITS SECRETARY

DEPT. OF REVENUE   ._
VIDHANA soumm :
BANGALORE»-1

THE DEPUTY COMMISSIONER
CHIKKAMAGALUR DiS'l'! UNDER AR'I'1c1.Es 926 MED 2:27 01?
THE c0NsT1T{rriat)_1§" cm V1fi;:"31A Pmvim TO meme? THE R3, TALUKA
mm) mm CO!»iMiTTEE TARIKERE, TO consmma TI-EE APPLICATIONS
  was PE'i'i'i'i(31\lERS VIBE APIHEUXRES A TO A23 AIW
 «v'REPR§3.SE»ifi'1*?§0NS mt sosmorz AND 1.52.2003 AND Rmummsm THE
  é_:~c:+:',,L'J'z=g*'s;":.c':'~a'~1,T_'<.:---_i.fg' THE LAND BY THE PETITEONERS TO THE EXTEND

" ~. 'RQ1'E§D«"'vIpE;;"'REPoR*r Am) RECOMMENDA'l'i0N DT. 3.11.2002 AT
A..z§iu§;xuREja:;' AND 9.

W

 RESPONDENM



2%

Thf: grievance of thc  

Icpmsentations filed by them  

regularisation of their    
heann' g sumy No.37 of xenchau"%«a§a 11: village'  1    Vranuk, V

Chikkamagalur Dist1ict,':'$p  in their
applications is not    The oovgfics of
the applicationgs  .     along with
memo by   prime &ie reveal
that the; for xmxlafmation of
their  hand bearing Survey No.37 of
 Ai'w5¢1s1«:*i{xep1escntnti0ns were filed as back

 as   valid masons are forthcoming as to

~  gtfigsligxafiona am not considered by the 3"'

 Such matmrs have to be decided at an

 ' v  G.Chandrashekamiah. learned Government Advocate

 that the Land Grant Committee is not new

   The Committee may be formed in due course by

thfi new Govennnent.

V'



 

-7-

2. Having regard to the submissions 
both the Leamed advocates, inm'estWcV)f justise»    : 
respondent No.3, aflzr its  

oonsiicr the applications of for ” L.
their unauthorised occupation the
foilowillg onderismadc 2 K

The mspondeni’ v’_No.~3W V’ c’=o11siticr the
applications ‘sat1cm’ of their
at

‘Writ petition ‘j_ film’ gly.

Sd/-

Judge