" ' f 5 4: A . (Q: sR:.s s HALALLI, ADVOCATE.)
IN THE i-HGH COURT OF KARNATAKA
CIRCUH BENCH AT GULBARGA
DATED THiS THE 18?" DAY OF JULY, 2008
1 BEFORE:
THE HOWBLE MR. JUSTICE NJ-(.PA'1'!L
wmuo. 5772 of 29051133) M
BETWEEN:
1 BHASHA SIG NABISAB SINKHED .
RIO TELLONL TQ AFZALPUR V "
DiST GULBARGA
(SINCE DECEASED AND REP BY Has LRS}, ~ = *-»
1(a) MAHEBUB BHASHA SNKHED .% _ 1
AGE: SBYEARS occ; AGRiUCé;.TURE"
RIOTELLGNI . ..
TQAFZALPUR _
DESTGULBARGA
ma) KHAJABAYI , -.
szo BHASHATSEAKHEEQ ' .
45YEARS_ .
occ; AGRifJU£_"!"URE '~ A. _
RIOTELLON'! A V.
TQ AFZALPUR' V
oust GULBARGA _
u1(C} M{)iJLAS?\8
S30 BHASHASINKHE
. =A.GE,3a¥EARs,
A€.3RtCULTLa'RE
are TEL.LGNl
'*TQ-AFZALPUR
::s.$'r GULBARGA
rem) RAJ AHEWAD
" * AA SIOBHASHASINKHED
AGE: SOYEARS
= _ AGRICULTURE
_ RIOTELLONI
~ 1:: AFZALPUR
_ ._ Totsr GULBARGA
PETITKDNERS
AND:
'I THE LAND TRIBUNAL AFZALPUR TALUK
AFZALPUR
DfST GULBARGA
2 DHARMANNA
SIG BHWIANNA FULAR
AGE; 70 YEARS
OCC: AGRECULTUREST
RIO TELLOM TQ AFZALPUR
DiST GULBARGA
(BY SRLMALLEKARJUNA SAWKAR, HOSP Féji-m1;
aws .PA"I1L & PATIL ADVOCATES sea R2)
THIS wan PETITION IS Fsgéo u:~;§:3e;g2v gér"ndent, have prmented this writ petition.
--' 2.' The second respondent alieged to be the tenant
‘ _ “filed Form No. Vii before the first respondent-Land
” ‘ _’ RESP<3§iDEfi.T$
.3-
Tribunal, Afzalpur, on 26%’ November 1975, for granting
occupancy rights to an extent of 19 Acres 02 guntasi.:.:in..V
respect of the land bearing Sy.No.1’l?l2 situate
village, Afzalpur Taluk, euimrga%attoisa-mllrtijeiéaad f
application filed by second respondent
consideration before the first resgpondeint-i__
Afzalpur on 24″‘ Augustv’l9fB1. ::–.§..§f’rirei.;asp¢naen:iLand
Tribunal, Afzalpur, witlwotit enquiry in
Skim Gfimpliaflcfi of die Land
Reforms Act to register the
to fiaeir own
documents’holding’.ititat:.’ae::per the ROR the name of
4__eecond_iresponde’ntV_Via fotind in respect of half of the land
S guntas and registered the occupancy
of 19 aorw 02 guntaa. Therefore,
petitione.’.e7«:vrere conaaained to approach this Court
‘ v.A._eeel;ing«A_.appropriate relief as stated supra.
3. l have heard learned counsel appearing for
v”Vi”»-petitioners, learned Go mment Pleader appearing for
-……..-.———“”””–“”””””””
first respondent and learned counsel appearing for
second respondent.
4. After careful perusal of the impugned crder
passed by the first respondentw Lend Tribunal,
what it emerges is that, the Land Tribunal has
to pass the order without application :cf”‘m’ind it
it is not a speaking order. The Land
that, as per the record of narne:”rct’7
respondent is found to invvduesfion
and therefore, it has registered rights in
favcur of second to .extentV’ot 19 acres 02
guntas. respondent is
shown only to of 19 Acres 02 guntas,
which to acres 21 guntas, the first
Tribunal, Afzaipur has to register the
that extent only. But the Land
tribunal ttaslregéiigiistered fine occupancy rights to an extent
A’c.reesO2 guntas as claimed by seccnd respondent
it ormiiNo.7 without verification of due relevant materials
-5-
available on file and without affording reasonable
opportunity to the petitioners. Therefore, I am of fir:-ey
considered opinion that the impugned order V.
the first respondent-Land Tribunal is not a speeigiviirgjy T’ 1 ‘V
and it does not contain any ifeeeone
Therefore, in View of gross vioi_ation’:_of prinoining 3
natural justice, the impugned passed’ * firet
respondent-Land Tribunei,’*4–dA:&eiou.::fy’ sustained
and the some is liable vfo be”setieeide:-ef
5. In fl1e.iigiht__ ‘feo_te’_an’o:Toiroonietances of the
so as sfetedpetition filed by petitioners
is disposed with fo!.l_o\eing directions:
The “inst-ant writ petition filed by
pefitsaneeiisiresiawed in part.
A impugned order dated 24*” August
1981.. by fiwe firet respondent-Land
A ‘AATn~.odnal, Afzaipur, aring No.REV:LRM:1774:
‘ ‘7;5-76 vide Annex is hereby set aside.
_
(iii) Matter stands remitted back to the first
respondent –Land Tribunal, Afzhalpuf, ”
reconeiderafion of the matter afresh and
appropriate decision in accordance iamiend’ H
in strict compliance with RLI.l__e the 3
Reforms Rules read with of T_
Revenue Act and eame,
expeditiously, ‘ ‘re gfteg ” I
” second
Sd/-~
Judge