High Court Karnataka High Court

Bhimappa Mallappa Talwar vs The Land Tribunal Sindhgi By Its … on 29 May, 2008

Karnataka High Court
Bhimappa Mallappa Talwar vs The Land Tribunal Sindhgi By Its … on 29 May, 2008
Author: N.K.Patil
IN THE HXQEH COURT {BF KAKNATARR AT BANGALORE W.P.N0. 41€:§55s'2(}Qg
1

N THE HIGH COURT OF KARNATAKA AT BANGALORE

narrsn THIS THE 29% my 0? MAY, am  I  " 

559035    V
THE Howme MR. JUSTICE r§;K;éA?;L'«_ %I%

wnrr PETITION Ne.41655 o1s?%'20:i3z (I31  2 Z A'

BETW §EN:

BHi!V§fi\P?A MALLAPPA TALWAR  
AGES 45 YRS, GCC: AGRiCvULTf.URE "
R10 MANQOR WLLAGE  . _ 
SEND?-*iGi TALEJK, BLFAPUR GIST.  A

  V 'k ; %%.'%pEgawmR
{By 3:: ; M RAM aHAr43;.§>a;é§aAf:"s :3Vi::H;ni1.',1"ABx2b¢:§1'?5'S 
1 ma z.At«:D%'TR:a£J:4AL;':'ii: 

$i£'~%E3Hf{;'st av t_TS':.'3.?"";{:REi"{ARY   .
THE spasm masxamn   '-
8iNi}HQiTAL1;1K * V r 

2 THE STATE oF..s1; 0F'E'~?.EVENLiE*--» _ A
 M':~;a...aut1_..-£>a:ueA " """ "
V aA:~é<;.&.LoRE_-330 001

3  }--..:§A.A§p;~.:R2%'§#Av??M§<AMATHAet
s:§cg {:3EAa 3?  ALLEGEED ms,

_  gag' V RAMé5?PA.,.V Aééa Aseur 36 YEARS

_ . 3:0 SHA§2PiNAPPA KAMATHAG!
v *  12652:: AGRtCULTURiST
* . ' 9:10 MANQQR ViLLA<3E
s'm.:*~.ne: TALUK
QUAPUR mar.

  V .T , _ T   LAKKAPPA

AQED ABOUT 29 YEARS
S30 $HARANAF'PA KAMATE-ERG!

{FE THE HIGH QOURT OF KARNATMQA AT BAEQGALORE W.F'.Na.:1E655! 26$?



{N THE E-{EBB ('Ii3U£{T GP KAR'£'€ATAK.A EXT BANGALORE '5¥",P.1'E§'§§ciI§§:;'V"'r3z2§}¢
represented by his }e§§a~E__'re;'2i'é§§s5®f»§'s,sgs.  ":"?:ee"v§L3md
Tribunat after cand:;ct§;r§ g--':e;f§{:§'£:i'¥§;y  affording
Qpportunéty to  recerded a
specific findiiéé   éepresentatéves of
the deca§}a s:+js_>;.Vd'_5 Erappa has made

out a casé %._!§ a*§. t'P':& $§é'§'d:_'E«r';é'p'}§a was cumvating the iand

 in ques§ti'tan a$.V'c'e'nfiVr:'a§fi pffor to 13' March 'SW4 and that he

 -._was;.§n ;.)}eai:efu.§V pessessisn and enjoyment of the said

¥a %*:d .and ré§§$'§éféd tha oacupancy rights in his favew

 ' 'Assaifirsg"'§héV£§orrectness 0f the Emgugned Order pasaed

 i!:§}A_th'a.« Land Trébunaz, Sindhgi, pefitisner hemén feit

  ..__ r;e¢;ess%t3ted is present the instant writ petitiarz, making

V  jappropréate reiiefs, as 3 supra.

.........-------uu--------n-u-ID

EEKE THE HEGH SGURT G13' KAREQATARA A'? 8x"».E=§G.af¥.L€.}RE '=§is'A§>.'2~§e.4§€iSSf2{)%3'Z



1:}: THE HKEH gang? :3? KARNATAIQK M BAEEECSALQRB w,p.*:€g, 4:<=:;5§;2ee2
<3

:33' the Sand in quastmn. Further: it emerges frem 

arigina¥ regards that, in fact, the deceased Erag;plé E§';é$L:~j:__j:. 

paid the revarsue tax; and far having; pa_i_d the" u 

receépt has men issued by the Vi%%agvé'A::¢s§ u§{a%§t.

said recaépt N37? is very much' .a{v§;aV§%£abéé is {éj év-.§or§{gf£'::a: 

renews at red §r'ek page  wh-e:'V§_§§ '$29.. n'a§¥§e~..»:_mj%;;?\e
vifiage, name of the   khata
M3143, etc. are  Erappa is
mane other thgété  V"';5.§e=t¥':§e:*:er and me
Séddappa   bmther Kafiappa
have fifeé   paper 3? 99.3% stating

that iate, ii-"lrapp'é \.r§?;as<:'.¢u£€%v#}f..§ng the Sand in questian 32?,

' '.?{_Ve.z93ir-:ez7;tA'v"L';<.:~a:'.:z£:¥é   This faat has been

rigfljf  agecéficaéiy rgcardad by this Cami

VV'.;-iwvshen tfiis m afie§' haci came up before this Court an 4"'

 x-51.29;? anmmrv N9.418O!'¥987 én énternai page.4 ink

 p'aj'gsé_2 1'3Qéde Annexure R8} preduced by the ieamed

 ¢'€:*ii.5$e§ appearing for thirz respondent along with the

3%? T33 HIGH {TGEERT C}? KARNATA}-{A AT’ Bfi§3′>§C§fi.LC}RE W.§’.E’*£a.zi£é55!’2f3§2

{N THE HEGH C€I1i.§RT OF KARNATAKEK AT B§S§\§Gfi.LOR;E§};:P’No: 4′: €’:3§.’S§2§iJ2
‘”5′

statement sf ebjectiene ffled by them. in the eeéd

has been specifically referree that ewnere_.A4*’§V§AeggéVV.’.i’§ef _

unequ§vece¥ terms admitted beferev-ih’e»«.L«en{:!.V

writing that, deceeeed third reeponde;jt:’~A.A_ie efe_r ie.et’/.

thereafter, set eeide the erde~:r: ‘;:~;eeeed. fey’ j’*£?1e~:: Le:i:{i

Tribunei end remitted» te’Vfh§e..~’g,end

Trébunet. The Land Trieeheé, conducting

thomugh enc;VL3_§r§’;;iieVee .;e’nviee7:ge:c’i the reievent
previeiene :j_§7e’fid and Rules, has
registered ._ rights in feveur of izhe

deceased’ represented by his lege!

.–v..’reprve2is:entetivee’§ ” Therefore, in v%ew ef the weéi

‘-..Acafie£derede ‘erkief passed by the Tribunei, efter c:’it’sce§

exéeiisetiee«’.V~V’ejef.7V§he ere£ end dccumentery evidence

~.,,._”.eve¥!ehs!e ‘env fiie end after affording an oppertunity ta bath

mierference by this Ceert, in the impugned erder,

iincelleci fur ner i find any geed greunde te interfere in

‘ the instant writ petition.

EN TEE HIGH CQEERT GP ELARNATAKA AT BANGALORE *vV.P.2°~§cs.:£1é5§.§2€}{}§

IN THE %iiGH SCELEKT OF KARNAT.£X§§f& AT BANLEALORE W,P’N0\ ==$1655′!2{}e’32
8

5. Having regard tn the facts and circumstances’.
the case, as sated above, the writ petitéczn [T *’
petétienw £5 iiable to be dismigssed a$,..de v::sic$”%:sf”

Accerdfizgiy, %t is dé$missed.

:35 ms HEGH CQURT 012- KARNATAKA AT EANGALSRE \¥a’,i3′.?~§<3.:$ xésszéééé