High Court Karnataka High Court

Baswarajappa S/O Shankarappa vs The Secy To Rev Ministry on 10 July, 2008

Karnataka High Court
Baswarajappa S/O Shankarappa vs The Secy To Rev Ministry on 10 July, 2008
Author: N.K.Patil
nu THE HIGH coufir or KARNATAKA
cnzcurr BENCH AT GULBARGA

DATEDTHIS THE 10"' DAY OF JULY, zoos
:BEFORE: I   _ _
THE HON'BLE MR. JUSTICE N.K. P5111; D.    I
W.P.NO. 42199       

 

BETWEEN

1 BASWARAJAPPA 5:0 sHAMo.RA9PA
55 YEARS  .
RIO smvwooa VILLAGE
SHAHAPUR TALUK 
GULBARGA usr V

(By sn : ASHOK Pant' Apvo{;;ifE')'7;

AND

1 THE  
REVENUE wutsmv - _ 
Vyuonmw, scrupm  

- snnaamm
- .. GULBARGA DIST
" I RvEF_'aBY ITS CHAIRMAN

'3. .If.-u«1sa'Ij* ILVDAR

" A?-SH?-J-fAP!.IR
Dis? GULBARGA

 RESPONDENTS

‘ 331. «Is. DESI-PANDE HCGP FOR R-1 to 3)

THISWRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF
* THE CONSTITUTION OF INDIA, PRAYING TO: QUASH THE ORDER DT. NIL

VIDE AHNEKF. PASSED BY THE LAND TRIBUNAL, SHAHAPUR DT.

24.9.2004, QUASH THE NOTICE DT_ 1o.s.2m4 VIBE ANNEXE. iSSUED BY
THE TAHSII.DAR,SHAHAPUR.

THIS WRIT PETIWON COMING on FOR HEARING

COURT MAQE THE FOLLOWING? _ = 1

The petitioner, assaimg

impugned order dated Land
Tribunal, Shahapur, »’LRF: D-A-A1 :93–1 :75-
76 vide 10.8.2004
issued by :__1:ho inwo. LRr-‘:o-11:9o-

1:75-7_6. this writ petition.

2. The the case are that:

petitioner is theTV’%”~«own,éhr’v._ oAfa_6B1u”»LAcres 22 guntas of land
sifguate a*2’io_j}i*3h§’\;{noor vhiiiafifiand the entire extent of the

!ano$a’ro ” ‘D’ class land. The patitionefs

:Av’.vVj:’§ami!y himself, his wife, son and three

“”iJtItraéu*ried déufihters, tomlly six members and he has

V in Form No.11 deoiaring that he has

holding of land in accordance with the

Land Reforms Act. The 2″” respondent Land

Reforms Act and Rules, the impugned ordar passed by
me Land Tribunal cannot be sustained and the same is
liable to be set aside, without going further into

and demerits of the case.

5. Having regard to the facts..and it ”

the case as smtad above, the    _

petitioner stands    

directions: K _ _

(i) The viZ.*iA__\\.r.’V.v’i.”‘J’.€_!titiOf’18f’ is

–. gassed by the second
Shahapur dated 24″‘
iii2oc4 bearing No. LRF:D-11:93-

‘ Annexura-»F is hereby set aside.

A Matter stands remitted back to the 2″”

résgsndent-Land Tribunal, Shahapur, for

in = .._raconsidaration of the matter afresh and to take

appropriate decision, in accordance with law and

in strict compliance with Rule 17 read with Rule

/42s

24 of the Land Reforms Rules, after afiordingb

reasonable opportunity to the K

dispose of me same, expedifiously. ‘%