Karnataka High Court
B K Munivenkataswamappa S/L … vs State Of Karnataka on 6 August, 2008
IN THE HIGH COURT OF KARNA'1'AKA AT BANGALORE
Dated this the 5"' day sf August, 2898
Before
my HUMBLE ma JUSHCE HULUVADI G
W1/'£tPfliau 41705 / 2002 (LR)
B Kmmivenkataawmnaqapa -- sine: and T .. 3 '
1 Smt P Jayalaksluamnma, 73
Wis lane Munivmka1>aswanzapp'a.._L> "' '
2 smtBMRama,s2ym.--_ "
3 B M Rama}, so yrs '
BM 4é3;~:s-- " 'V
BE
13 M Rg£'na,V_'&ayra ' ' '
if age swam' Mmvmn
1:nd'.=nt: 1-/3 mydciaballaput and alsoat# 1300
" = 32"9.4Cméa, 4"t:tAf.xs.nfia'¢'§V is found in the are an 1914. Em afier
V .V fine. ""¥maea in am Tribtmai, the 0:66? mm is am: a
Instspponofhcrmgtmnaleaxwdomnuelhmmfiedlxponm
oftlfm Court 'm MB Name. Salty V: Land mama.
J/%
admission on the pm of the rmondm to the «flan! _
question is in possession and cuitivason ems petifionag, A
ma Court in WA 29.26 & 292?/26'#4:::'decided '22fs.i"c;%sT.§ 14 R
Tieeperunnd Vs .% of the an]
evidence oftbe witnesses m finding so
recorded would and cultivation of
the subject rm Tribmal has
smpsiedly date, the applicants
were in ufthc subject lands and
notmelmdbmnem. V
relied on the decision '21
- ._ Tiibuud, Sbinaogu ~-- 1939 (1) IL} 9,47 -
W,SA". I33 $0' cuties in mhanis have finpfive eviclemiaty
is of the View mat the other internals' placed
j befmgit fl.11§:circuzmtaaces of the case are szficient to displace fine
" * from the entries in the pahanis, the Tubman!' can give a
It is also his submission mm the peiiticmas
industry at Bangalore aim long. Even prior to the "
not cuitivating me and in question. V'
is no em)! or illegality' Gfllmmtted' by the ~
impugned otder.
In the imam case, has conferred
occupmy rigxis on this evidence of the
5Pi3!ica:1t and mamas produced
in the case shaw me name of B K
Mmwem 9-'and the name of one Balauj in
Column 1959-79 the cultivation '3 shown
as 'ovgsgf' and f;>r"»th_éVy':¢ars l9'.}'0-71 to 1973-74, it is shown as 'khati'
docui was diwed, it was mfermd to the
dDefit3jrC9na1fi$it;aa1'mfin'nishampm1aswgu(hflxea1u£csh1$eRTC
the petitionexs are aarthenficatnd or not Acoorfitgly. the
%lem Rm-al Disirict has mm 3 taper! to
reeordsavaa1abl:' mditisabonot
hmdedovutotiremfimfies. Indxcckcmnatmcegflwabaenceofamiea
h1ih¢RTCz~egisterastofl1enamcsa'thepe£ifime:siin'owaadoxifion
the veracity ofthose documents.
G11 goingthzougl the order ofthe Lam Tribmd,
Tribunal has verified an the doeummits produced and has gtvm' V a:mn:g u' '
ms; for the year 1974 the RTC
applicant': grfifatharasbemfi in ' " "
evidence of the applicant md a:__ Eat; the = "
xmpondent was in prior to
1.3.3974 and it is a mmeé occupancy
xiglis on flu: mapondam. ammo: of the
the aeimogm land
owner, he Ems of occupamy rights, there
is no
I;-gwiew om Bunch of fix Court in an
001$ with the evidence ofthe naigabatm g ml
the version of are appficamirespondent to the
efieci which om weighs the evidence ofthc
the fan: me documents produced by me gamma: were
fiiffcfijfigiwwptablemmcofijnmofflmmmemcnafmndmflnRTC
the revenue orifice as is also the repmwme Deputy
Iamafthcviewflut the Trihmai has eometoajut
conc!nsionthmason1.3.1974mdp:iorfl1ereto,m3″reapondeatwas’m
yr/~
pouassiaa md cultivafion of the iami ‘nu quefion and acconfmgiy, ”
eafifledfargraaiofoccxnmmyrighis.
Idon¢:tfi1:dauuyxne:it’n1thcccatontiou;of&e’1A:i¢:t§n§’%.’~ ”
isaccordingly,¢§mnkased.