High Court Karnataka High Court

Ganapathrao vs The Deputy Commissionr Gulbarga on 9 February, 2009

Karnataka High Court
Ganapathrao vs The Deputy Commissionr Gulbarga on 9 February, 2009
Author: Ram Mohan Reddy

SEE”

:NATAKA HJGH COURT or KARNAT;§l{A f_:%¥im~§ a:.¢:,:z~%;

2<mam?Am MiG-H cmsm' as KARNATAKA HIGH coua? mag cause: or KARNATAKA H36" COW

-1,

IE rm: I-IIG-I-I comm’ or

CIRCUIT Bmtcngscr _

DATED Tms THE gm EAYOF”I5E§Ri}’.«*\RY’;~..2′(}Q§

fag§<:$R%E:%kL .

THE HONBLE MR.J”{.3_”Sf’F1CE_V RAM”‘M§}H_§xN REDDY

€.F\:’RI9I”‘*i«5*:E.’5i?I’§’jE(;§.:*&f, i~a:s;§%547/200?
=5;/wr 96t32_/i>;[(‘)Qf’? .-{1€afILR_-~RR/SLIR)

IN w.1?.k§3’4i%;/97A: 1];

BETWEEN: ….

1 GANAP£%.THR.&G % = -» ‘ =
Sm I~§ANMA–NTHRAQ*».

63 YRS, «’r;:s;f: AC§RI$U’Ifl”LJF{E
AND TQX c0!§:$U L3′.’AN”£’,R’j0 H NO ‘3,
_ sHA1s.g1BH;av: N}_’VA.S, NEAR m:r’frA MANDER
‘ “«1.sANC;A§z:tESmJAR C€)LONY,GULBARGA
‘ . , PEWIGNER

{gar Sruf;-T’;;§§4A:;%’§£:.§.v1’V~;$’B.A3$HE’1*I*Y, ADV.)

” f”1″z:i§: mi’-Em’? €Q1%a’£MiS~SIONER

‘~._G{}L7B;f’LR{‘x§’;

V ” -mg ASS§S’I’fiN’1′ CQMEVIESESGNER
J $EDA£s€,G{§LBARGA

‘ 7’m::: REVERUE £P€SPE{fi”OR 014* CHITTAPUR

‘§’AHS§L§PsR fiF’F’ICE,, CHETTAPUR F E
Gi}LBARGA

ENATAKA HIGH COURT OF KARNATfiAeI€A<."_H!€$H CQLEEW §T;3§' 5; ' §%%§'*%Zfi%"33~'%%l3»§ fiéifiw CGURT UF KARNATAKA HIGH COURT pug}-3 (;ouRT OF KARNATAKA HEGH COUR'

{<B's,.§S:?i ; UMASEVE S BABS§{E'i"¥"Y, Ami. }

-2-

4 SW m};<;MIN1BAi
W/C} SHARAMRAG
PATWARE, 3% YRS %– ~ ~
(ace: HOUSEHOLD AN{)'AGf£.¥.L
R/O CHITTAPUR V is '
GULBARGA

DEVIDAS '-

sgo SYFARAMRAQ P?xTW’ARE ‘-
43 YRS, OCQAGRIL.——– _ *
R[0CH{‘f”I’AF?UR,G?ULBA;F.G.A”v.

,;.;– RESPONEENTS

C51

(By 3:1: Rs 3;m~§,z§PUSé:;s:3312,’j%A1:>*~;r. czres. 855
SR; s’.««xgmLLiKA:m~uN’A_sAv:<:A.2, HCGP FOR R143)

THIS WRIT PE,V1'§'i'LC_)§\I :.s'§§:}.§;:)._§:N:;)E§2 ARTICLES 226
AND 22*? 0;? T?i'E..§3ONS§Ti'}'_UT§0N :3? INDIA PRAYWG TO
QUASH §:DEVR’vmf.’1;.’1»:: .Ar&s:~:L:xL:.__R£:gia¢.

£93 W.P.§fi62;’ 20′()”‘}’~.: ‘

B B:i§§E§:A:’§’§{AG AA …..
‘;::=.e.,;~1.1~ac:’1c3–2«a4, SANGAMESHWAR cogomr
‘ –,.€flJ.LBARGA
?E’§’I’E’I£}l’€ERS

\~w.:Z:W
J//X’-Wm;w.’.::.”IW

M

AND:

1 THE DEPUTY Ci€iMM1SSi{)NER
GULBARGA

2 THE ASS§STAN’I’ COMMIS{‘9a.IOI’§E;I~'{
SEDAN} A
DISFRICF GI_,rLBARGA__

3 ma: REVENUE ¥NSPE_C3_?OR Q? CHITFAPUR
‘§’AHS§L OFFICE… ‘ ”

CHITTAPUR _ -.

2:313? GU LBARGA

4 VIJAYA:’3Ai’–{)/$0 s:’mRArv: mo PATWARI
Acfififl, MzgJoR.”occ;Hos;sE:mL9 35 AGR§CUL’i’URE
Rfii) C».H.I”I'”l”A.PU’F?ff–, ” . ‘
r:>:srrR:c:2é%c;1:L13A;2c;,g ”

5 1>:xs§~i{éaxzA*z?Hi«.i% . ;

‘~,n,i0 ‘SEE’lfARA,3viA_RAQ PATWARI
A,§}§52M£x:.I0’R’- ”

OG{j:i~EOUSH0L’£}-~1AN§ AGRBIEULTURE

» FAR,/0 Q-§HlT’i’AP¥.IR
V ::;~1sT GUVL;!3A’_RvGA
.. RESPONEENTS

.’_T.(i33′[fs:2:,’V 4:?-s”%s:DHAPuRKAR FOR $1 R4 553

S;=MALLIK.ARJUNA SAUKAR, HOG? FOR R18)

” – _A’fi’E*¥§S WI???’ PE’I’i’§’§{)N £8 FILES UNDER AFFFICLES 228

” azgxd 227 SP’ THE CONSTITUTION C}? §i\fI)iP; PRAYENG TG
‘ _ r _fQUAS§§ ‘THE QRSERS §’i”. 1§.§.2OCi’? PASSED BY R}; VIQE
i§.§¥EI*5E}}{,F’1 fsbaffi (3 TC} TEES WRIT PETWION.

NATAKA HIGH COURT OF KARNAYa§¥.A’.:’_HiGH COUW {W4 %v=§%€”2?%»é COURT OF KARNATAKA HIGH COURT pug” cgugf op §(AgNA}’m(A may count’

mass %s.sm*r PE’I”§T*§€§NS comma 0;»: mg
PRL.HEAR§NG {8~GRGL¥P3 TEES BAY, THE COURT MADE:
mg FGLLQWING:

EFEA

iwfimfi WGH CGWT OF MRMTA-KAI V-_HiGH CGURT OF KARNATAKA HIGH COURT or-‘ KARNATAKA Hsmwz muazw %-«m3~9~a caum or KARNATAKA HIGH came

.4.

9..8_Q,._E__…R

Commen questions of fact thai ‘df”}2’§;w. ibr” ”
decision makimg, hence, with the (:<:er1&zc3.1}t[»<)f'~t1ie

counsel for the parties, "T_t_1"1\.s::. pet;%*:iQ;1$,

together, fnaily heard of; by this

C{)I'I1fl}()l"} order.

2. Thc:__'{1ii§:§§§j;”:i–. making in
these éfitries made by the
revenfie r<§$}é%nue records sseiating to
immovéhlé fi"i«–.:':jq'Liésti0n under the Karnataka

'flgvexiu-at is; amenabie tag 616 writ jurisdiction?

Cammissioner having pasfied orders

«:XérsiSi§g,__Réjv'isionai jurisdictian under Subsection 2

Seétiorgi of tha Lané Revenue Act, it is needless to

V. stage iiiét the mtitioners, if aggrieved by the said arders
resgrt: t9 the remedy of fflirlg a Qivil Suit as

‘”j::?armi:ted under thé proviso to Sectien 135 of the Act, in

the Eight of the decision of the Division Bench of this
i K;

i W

\,./’

HUUKE ‘J!’ KAKWAIRKH HIGH LUUKI,.. «

xflnaun uvun: Ur IKRMNMEMWM Wiwfi £.£UUi(I” OF KARNATAXA Hflfifl CQHRT OF KARNATAKA HIGH
M COURT OF KARNATN

W.

-3-

Court in Srimanmaharaja. Niranjana.

Mallikarjuna Murugarajendra ” ” ‘V

Commissioner-1

Tha Writ petitions ar’Ve”L»..V:§;i<:c{)rdiiig1f;kT off

resfiwing liberty to tI1;;'t;uesti(§f1 file orders
irnpugned mfgre th¢._ Court having

jufisdicuafig

…. "

EELR 1986 EQS?