High Court Karnataka High Court

D V Narayana Reddy S/O Late Venakta … vs V Ranganath S/O Alte Vijaya … on 5 February, 2009

Karnataka High Court
D V Narayana Reddy S/O Late Venakta … vs V Ranganath S/O Alte Vijaya … on 5 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 5"' DAY op EE3mAIa$*,   A *   

THE HON'BLE MR. JUSTICE   A  %

WRIT PETITION No."i§:898 OF    

_BB_'I'.._\..7£E..E_._Ni 
S10 late  " 

Aged sham 67'yé.ars,  j  

Residanllapf Clhikkst   Viliagc,

Varthurflcrlyli,' _    %   

Bangalore: Eés:i_VTz:luk;_      PETITIGNER

 = By  Advocate)

1.  ' 
Sfelate Yijaya Raghava Pillai,

   AMaj0t. b§0.6, 2!" cross,
V. ACub§>onpeL
' --. Ba.n.ga1ote.

' VA    -- S£atc offiamaiaka,

 to 

By its Scctetaxy to the Government,
Revenue Department,
M.S.B1:iIding,

Bangalore ----- 560 001.

3



3. The: Land Tribunal,
Bangalore East Talulg
(Fosmcfiy Bangalore South Taluk)
Bangalore   

By its chairman.  . 

(By Sim' S.Shckar Shelty. Adv, ro;%Fj:§¢spond¢;;¢-;%  % 
Shzi R.B.Satixyanaraya::a Singh;  Court ("iovmnmmt
Plcadcr for Respondent.-g2:and'_

This W:it:!>a<§;i1i;»n ,aLre;¢1g:s%226 and 227 or the
Ccnstitution qf to__ tiie order cf the Land
Tribnanl, Bmiguigénj Eéisai i,:0.=3 .2003 wide Anncx.E.

on for pr;1r:c:unce1:3v.3{r:;tu(r£{ir£i_e'rs this day, the Caurt deiivered the
followingf-'~ " _ ' .

{)Rm5:R

., ‘ for the petitioner and the mspondcni.

._ claims as a tenant uflagxicuitural land in

V -V suwtéy measuring 3 acres 10 gtmias and survey m3.24:’3

u x V 3 aunts 10 gum.-as of Child; Beliandtsr Viilagc,

East Taluk since the year 3970.

5

3
It is stated that the land belonged to one Shri N.Rama

Raddy under whom the petitioner was cultivating the taqds on

warm basis. The petitioner has pnxiuoed RTC extracts”

that the pctitic.mcr’s name appcars in the

consistently {mm the year 1970 unwargism”upts1A_ti’1;: XItvt.i;~;

statcd that a fl3!’ttDt:.{,tf trees and in
has pnxignmd that he had obtained
loan tzultivate the land, which would

furt}1t:r_cvidtV-triut: and pt’!Sh’oBS!Si0!1 of land. The

ttifttnisr-Astate that Rama Roddy, in turn, had wtd

1971 if! favuur of the first rcspundent and the

pctiti1;_t1cr’,~;. of the land as at tenant was to the

t t 1 i” — 10f the first mspondcnt.

it is the pt3ttit£JIlt3!”‘1~; case that but had continued tn mcupy

uu land as a tenant even alter such purchazstc and that he had paid

wara. to the [irst %p0micnt. Though the khata of the land was

6

changed in the name uf the firsi respondent,

column in the RTC extracts ‘i«ljt:’i :é;e:1_.§rr:t:V»,_t:ii”V’V

peiitioncr. The petitioner ha&iV,T’:epugh{“*.fi§r’–

respect of the land under the 01: Land
Raibnns Act, 1961. g the first
rcspnmdcnt had a writ petition
before this was alluwed and
the mal1er–rcm§i12;i6;i*1 The Tribunal now
having rgggcagj ,5j¢§;g,ggg§§%g;;;p;p1ica:son, the present petition is

filed.

‘A Ctgunescl for the petitioner would t30I!lt.’:l}d that {he

would cleafly demonstrate the pciiti0m:r’s

é of the land, more particularly, as on the

tiégtc, nmnely 1.3.1974. The petitioner was 133::-my a

‘.”tcfi;an% in mspeci of the land. The Tribunal has ignored Ex?-30,

. fwhcrcin the erstwhile Iand-owner Rama Raddy has adm.it.te:d

i3ti3,i»i’¢2iL§i}fl of Hit? lam} by that gvtiiitagers Tbs: Tribunai has alsu

é

failed it} consider that the petitioner had raised

casuarina trees and even the ‘vatcm cultifléated the

ptztitiuner. The finding that sim.>t:_.thcrc ‘§vs;r:6–¢;asuar:it;a!’A’ti:*cesv “ttxE::’

land, there was no cultivatian Vtinding.
Thc Tribunal has aim éiaimisétttxt Eerdppfi
Roddy, who was :i as to the
pc:titit.mer’s Tlibunai has 3139
um1uoxui£x;:a+t: the first respondent .

{hr the mspondcnt would conttznd

that Rama of the lands, but this petitioner

_-_was . as the land had test its agriculturai

it tsunsisted only 0? casuariraa trees which did

nutgifiqtrirgi.éi_f;V..t:i:tJitivation, Rama Raddy was in possession till

pfiitiuntr hatch} had himself negotiated to purchast:

Them is my document pnxinoed it} shew that ht’: was a

tgflant and that he was paying wara.

%

I1 is stated by the first respondent that in 1978, file

knowledge and consent of the [inst respondent,

out easuzuina trees in respeci of whielfg”he–.had u ‘

before the jurisdictional police a(:l mi1VV£Ving that
he had wrongfully cut ‘es damages,
which would cieafiy The entries
in the RTC in flavour of the
petitioner. tenancy. The
presumoiion’ 4′ * petitioner is a rebullabie

571}! L*t;nter§§iet§v–..!.Irv;5i1 in Form no.7 fifed by the petitioner, it

that the first respondent is only a nominal

peliiioeer himself is ihe real owner . This is a

»mumdic.s;§3n which would defizat the claim of the petitioner as be

A ‘v.#¢Juid:£1<3 longer be in a positien to claim as; a tenant if he seeks to

' himself as 21 tenant as the owner of the land and therefore,

" {he application for occupancy rights was mi:-zeomzeived and the

Tyzibenal wuld not be to be in Intsafar as E223-1; said

Q

In Durga Dans vs. Collector and o£her:_g (19935 sex: ;413g ‘Q16

Supnsme Court has bald that mutation

suflicient to establish tenancy.

I – Htmibaiarrmm vs. 1’v’irzgzmmag,, 3 ‘ Vt

– mam Balm Paiil mi etgm at gamma

Hwu1re,(2000)1SCC 513g$ V V

To support that under snction
133 at’ the 1964 as tn the:

§; Rigms could be dispiatmi

by a

wéutii éiitphasizc that the pctitiuncr is making

” extant wnsmgacnasm that the land is an image: agzmama:

is being utilised presently in concrete: block

_ maltiieg aubmit tlmt the {mutt may appoint a

t H H u whu could visit the spot and ascertain this fact and

that the petition be dismissed.

9

6. It is seen that the RTC extracts eeusistentty reflect that

the petitioner was in occupation as cultivator under

the erstwhiie owner ef the landlerqt, on *’

of the ma by rm 1esp<3mientttv'vt't'i:e t:et reiteetett it; the RTC
extracts. His name has T1'teApetitit:mer's
evidenee to el§:§r:1':.f{§af Ex.R-l, whieh
is an petitioner and the
same on the gmund that
it has Such a finding mid not

have been on the baid aflegation by the

V' «-fimt in When on the faee of it, there is no

»v4§§ig;:!ii;:.1ure, the presumption week} neeessariiy flow

that has in fact been executed. Any eentenliun to

wuuld have to be established at a trial. Hence, the

of EXR-I whieh clearly acknowledges gmsseéasien at the

Vt iaziti by the petitioner could not have been :set at naught. The

V relevant date of sue}: pesawssion and txreepation was l.3.}9'?4.

The revenue entries cezztinuuesly indicati%the petititmer as being

10
in uecupaliun of the land under the erstwhile owner, coupled wilh

EXR-I would certainly have to be read in favuur of the petitioner.

Though the evideniieuy value of

the presumption arising “a in V

the absence efany entries and the
fact that the petitioner of land by the

under _ ” approach of the

tribunal [an 1.. {his View of the matter, the

several judgineifis would not advanee cam: of the

“Tht:..«a:i}nlention that the land consisted of

lherefone, (here was as cultivation is also

V. the cultivation of trees amid be Ierrrml as

mculxm-g2:e as ihe definition of ‘agriculture’ does 110% exclude such

« Signifieanliy, the respondenfs awn ameriion that the

f A x mguarsna trees had been harvested by the peiiiioner and that on a

A V ” Veompiaini, the petitioner had paid a sum of Rs.l0,O002′- and with

which he was zrcttisfied and not havin pursued the criminal