IN THE HIGPI COURT OF KARNATAKA,
DATED THIS THE 20"»: DAY OF Auauzéfi' 2ziQ¢£
BEFORE'
THE HONBLE MR. JUSTICE A
WRIT PETITION No.263f4»1 OF 2004 J
BETWEEN V' V' A' V'
CHIKKA LAGUMAIAH ..
S/O. LATE CHOQRI KEMP,AIVAH % '
AGED ABOUT59 argms % %
R/AT aonnafsa-ME VILLAGE "
KASABA HQBLL '9E?JAm:..mLLs_T-ALQK
BANGALORE R_U;RAL" r31S?R5Cr;i
PETITION ER
(BY M] s.(:'_§~"2% 85 A/S.)
ANEL : "
1. 'fF§.E .fi?§:P'UTY COMMISSIONER
_ _ BANGALR-OE RURAL DISTRICT
._ %. BA§_£QALA')RE.
2 COMMISSIONER
~DQ'£)DABALLAPU RA SU B-{)IVISION
BANGALORE.
" NARAYANAPPA
SINCE DECEASED REP.BY HIS LRS
V' 33A MUNIYAMMA,
AGED ABOUT 55 YEARS
W/O. LATE NARAYANAPPA
R[A'I' DODDASANNE VILLAGE
KASABA HOBLI
3B
3C
3})
3E
DEVANAHALLI TALUK
BANGALORE RURAL DIS'I'RIC.'l'.
KRISHNA VENI
AGED ABOUT 34 YEARS
1:)/0. LATE NARAYANAPPA
w/0. REDDY
R] AT THATHAHALLI WLILAGE
SIDLAGHATTA TALUK, KG;.,AR"DIs'TR1_§:i'r'§
PADMAMMA, 32 YEARS 1 .
D/O. LATE NARAYANAPM;
W/C}. LAGUMAIAH " v_ j' ..
R/AT MALLE5NAHALL;v.§:ILLA¢3E I "
KASABA HQELI, *DEw.~NAHAi;L1 TALUK.
BAN GA L.QI<£I_:; RU RAL' §)m'R1Cr. .
ANANBAMMA, :3Qf*YEAES.._ .
33/ 0; LAETE NARAm'reAPPA""
'W/0-- CH:%N»DRAPPA
R',(A'I'._ ANcHAT.'FAH_ALL,£- VILLAGE
MALUR TA1.U'E<:,' KOLAR DISTRICT.
SIISHEELAMMA; 23 YEARS
" LATE" NARAYANAPPA
W] 0. NARAYANA SWAMY
' " " RjAT"«DC3DDASANNE VILLAGE
' K.ASABA~ HOBLI, IDEVANAHALLI TALUK
fl " BAN€'_}--5i;0RE RURAL DISTRICT.
.K':11vi. xNAGAVENI, 16 YEARS
'13 go. LATE NARAYANAPPA
MINOR, RERBY HER MOTHER a.-.
NATURAL GUARDIAN LE. R3(A)
3H
R/AT DODDASANNE VILLAGE
KASABA HQBL1, DEVANAHALLI TALUK
BANGALORE RURAL DISTRICT.
MANJUNATH, 20 YEARS
S/O. LATE NARAYANAPPA 3 K
R] AT DODDASANNE VIELAGE
* KASABA HOBLI, DEVANAHALLI TALUK
BANGALORE RURAL DISFRICT.
4 HOSAHUDYA MUNISHAMAPPA
s/0. PILLAPPA
AGED ABOUT' 57 YEARS
5 G R SATHENDRA
S/0. CHIKKARAMAEAHV
AGED ABOUT 45 YEAREKL»
N{).3 TO 5 ARE REs1DEN*:'s'gm?'~-»}._
DODDASANNE *v1I;:..AG¢E, ;<A$A£m-HOBLI
BEVANAHALLI TAL'Ui~'Z " .
BANGALORE RURAL DVIS'__I'F;VICT*.~ ' '
6 THE S§?ECE£3.LV,Lu%ND ACQU..1SiTI{:)N
Zomcgge, man B3539 %
*.{NTERNA'1'}QN'AL' 'A; RPORT PROJECT
KAS'I."URBA Roan, Tsmaas ~-- 560 001.
- . RESPONDENTS
(BY SRLR DEVAf)}AS,V’.AGA FOR R1 -3)
v _ (BY_1′:*:*,1:.>;»_1.._ PC DHA1w:~i PATHY, ADV FOR R4)
V Cay M $HW13L.PRAKASH,ADV FOR R4, R3A-E, (}&;.H)
{CA{1TSI3.»_’i’E’I’LEAMENDED AS PER ORDER D’I’D.4.7.2007)
THiS:’WRI’I’ PETYFION IS FILED UNDER ARTICLES
226 as 227 OF THE CONSTI’I’U’I’I()N OF INDLA PRAYING
A T€)__ QUASH ANNEXURE.A, PASSED BY R-2 DATED 31-
95-2002 AND ANNEXUREB mssan BY 12-1 DATED
“‘.11~08-2003, AND ETC.
THIS PETITION, COMING ON FOR FINAL
HEARING, THIS DAY THE COURT’ MADE THE
FOLLOWING:
OREZFER
Four acres of land in Sy.No.28 of
Village was granted on lease in favour of
Choori Kempaiah during is x
Special Dharkast order k1s:e.75/M;45 ‘ D§;puty* ”
Commissioner in terms order
No.R.6580/93 -RM.esé;%.1- 1.’_VAt1:3g.fet1:« 494- 1942 “under the
“Grow more cultivation
made absolute ciu1″iI1’ g
the ” of an upset price, laced
with the ‘co;f1di.tioIi”v_of’ ” Vnon~alieI1at’1e1:1. ‘I’hough it is
V’ ._ alieéeci-e~:h’a1; x1e’iVt}1e’r”the petitioner nor his mother being
of the deceased grantee, executed Sale
the ganted land in favour of
Resposririents 3 and 4, nevertheless, filed an application
under Section 5 of The Kamataka Scheduled Castes
so aind Scheduled Tribes (Prohibition of Transfer of Certain
Lands) Act, 1978, (for short ‘the Act’) to declare the
transaction of sale as null and void, for resumption and
UK
to restore the land in their favour.
Commissioner, having held an enquiry, ” »
fmdings that the gent by way ofia
temporary eultivatiozti duri§}’g._the” A . L’
the “Grew more food Jscheieeft the year
1962-63 in terms of “i€L11e ‘4 absolute in
favour of the of non-
alienatiozt. The Assistant
Cemmi.ssie-tief, the law laid down by
the in the case of CHIKKA
KULLEGi)§fi)A,:V’ t e’E’A’rE or KARNATAKA mm
at1id~….app1yh1g the principles laid down
‘ the claim of the petitioner on the
it was impermissible for the authority to
xestrrietion on the alienation of the property at
A if “time of confizmation of the grant, invoking Rule 43–J
¢;r The Mysore Land Revenue (Amendment) Rules, 1960,
for short Rules, by order dated 31435-2002
3%
‘IL.R.1997KAR.1753
6
Annexure” “. That order when carried in appea1:e»toi.1§he
Deputy Commissioner, stood affirmed by
11-08-2003 A.I1I1€XuI’€–“B”. Henoe, this writ ii ‘V
2. The answer to the Toquesiion’-sis
gnnted under Rule 43«J of R1.1le,s._<i;id :.i1ofg:oiiipowerVV
the authorities to . ineondition 'fregarding
alienation Without adVei'%:ing'.to {of the Act is no
more res 'soffitlie autlrioritative
pronc{nneement_'VV.oif {o'no~«i..VvApe.KwV'Court in GUNTAIAH 3.
ornmxks "vs. & o'rm3Rs2, Where their
lordossiaips lrieleii tine oijhiion of the Full Bench as i11COI'I'6Ct
" eonciiiions restricting alienation are given
of the Rules, which are applicable to
Rifle 4._3~'J making the grant absolute.
" 3. In the admitted facts of the case, that the land
it seas conveyed to Respondents 3 and 4 during the mriod
of non-alienation, being in breach of the terms of non-
bk
311,11 zoos KAR 4265 (SC)
alienation eondition, as recorded by the
Commissioner and the Deputy
concurrently and in the of the"= 'V 'V
C}u11taiah's case supra overfiflirgge .. :t1ie. V1;"3e11:.:},1
opinion in Cmkkakuflegotiéafs ease tstzpiefgi; HQ;*ders~. V "
impugned are u11sust_ai11ab1e,_L: *
4. In the result, allowed. The
orders to a finding
that iéulet: empower the authorities to
impose” 2; “rest;<'iC1':i.'Qn:_"' iiiiexzation while making the
gra1jt~ eabsomteg quashed. The petitioner's
'V " refiresc:"?:3ts;tiQ11 is allowed. The sale transaction in
fsvg m~-T§:1£V'\V_}§e's@ndents 3 and 4 are declared null and
void, the Ezéiids in question are directed to be resumed to
the State and restored to the legal heirs of the g'ax1tees.
Sd/…
Judge