High Court Karnataka High Court

Guru Mallaiah S/O Late Kari Hegde vs State Of Karnataka on 31 July, 2009

Karnataka High Court
Guru Mallaiah S/O Late Kari Hegde vs State Of Karnataka on 31 July, 2009
Author: K.L.Manjunath
4-

xx wag KIGK couaw or Kakaamaxa Am aAHaALG$E ' 
narzn TRIS THE 31"'nAx or JULY, gfi$§ 5[* '  
BEFORE MM   ' 
THE HON'BLE Mr. JUsw1cfi_K.;;$A§afiugr§\ 5_Va 
"wnzm eamzmzon No.1993S/éfi0§'(La+ES$_ H: 3
Bgwwgaflt . ~. V, 1, . .

1. Guru maiiaiah s/a'i&te  
Kari Hede, 65 year$;;A'

2. Narayana 5/oA1ate:V""~?:V  z_ .~
Chikkaling§iaa;~46§yeax§;«A"f:

3. Basafifirag sic iatéx \
Chafinegcwda; 2j<yea:s{ .'

All are Rfé mmtgégerérfiiliage,
Mmthegera Boat, aaaaralu Hobli, -
Mandy; Tq.;~fiandya Dist. .. Pzwxwzofiaas

"*,_{By $dfi§cate §r1»3;Rudragaéa}

'23n§"<

l¢*State cfiyxarnataka,
Rflhy its Be¢retary,
bapt.*o£'Revenue,
 M. s.';3 u:i-.1d_ing,
neg. Ambedar Vedi,

' ".Bafigaloxe-1.

 *, "2. Ehe Special Land Aaquisition

._ Officer, Mandya 91st,,
Mndya.



-3-

3. The secretary,
Viilage Fanchayat,
Mutheere, Mandya Tq. _,w.
Mandya Dxst. ;

4. fi1nga1ah s/o late
Kenchaiah, R/0 Muthegeres.
Village, Muthegere Post,._"p
Basaralu Kabli, Mandya Tq;*_"» x '"' g
Mandya Dist. _W'v_',. *RES9GNDENTS"

(Sri.Sathyanarayana $1fi§h,iHC$P far Rfil to 3)
(Adyccate Sri.B.3.Smayaji fatJRa3!p} ,j
iadvoaate sri.C,x.KeshavafM§rthy'£ox'R#é}

This wr:;.t--.VPetf3._:ion, '-15- figyed funder 2m:s.22s s. 22':
af the Cshétigfitiofl 'of "India" to rehear the order
passed 1.1.; W}? '3-z»:..,§;:25/2.90-4_ -(LA-RES} dated 8.6.2005
(&nnexure«J) passed by thié aourt and ta direct the
responéents" net ta vdispqéaéss the petitioners fram
their reqpective sites; ' "

whfis *9etitieaWW;s aging on for preliminay

fiéaring» ia".B»Gxoup this day, the Court made the
fallowiggzu  V,'v

O R B E R S

u "; "?resént" patitien is filed by the petitxoners

 the court to recall the arder passed by

géourt in was §o.825/2004 dated 3.5.2005 and re-

' u'h¢ér the matter by impleading the petitioners as

K§/



-3-

additional respondents ané dispose of, fhefi"$éméV £3

aacordance with law. _,m.

2. wp Nc.825/2004 was fileé $3 Hingaighiciaiming to

be the son of deceased K§nmfiaiah;’g$£a§réi§§ in hih,
Kenchaiah was the i¢fineri”¢£®*i1i5 éuntag of land
situated in Sy.Ho.2§1k$fii,$§}jgfitfigggre village in
Mandya Taluk ani’tha§”i’ggaiigiggiyifififiification under
Sac.é(1) egiifhgvjmygaieg E$h§ !$§#uisiticn Act,1894
(hereina§:ei*_¥§$§;ié§*Egg”tififiéfi Act’) was issued on

2s.4.19$§ _afid7_A#ter. og–.£ina1 notification under

Q Sea.6(1) ‘is _the. A§t:*w§s” issued in the year 1959.

Hawevgx, _no awarfl wa§ gasaed by the LAG or the

*EV¢uiléc£or* and lpdfiééfision of the land. was also not

£ag¢fi”fg¢@ iii.” It is also his case that his father

laté_ Ken¢hi$€E had approaaheé this court in W?

V q_aBp.4662Ji§69. A nivision Bench of this couxt on

‘=j19;S}i922 allawed the writ petition filed by his father

4i;_*iafi¢ Einchaiah Giracting the Spe¢ial LAD, Mandya Subw

“a$i§ision ta issue notice ta Kenchaiah and ather

winterested §er$ans in the land and to paas an awaxd in

(Q,

ms»

5. Learned. counsel for R–4/Ningaiah

Ningaiah who was writ petitioner. _.1i,n t4’§”No’_;:v8.{2’5/’OV4 _.;;é:s_

not comxzitted an error in :not;”‘ Vfiirit

petitioners as parties. Acco_;f:ditxg,. to
the directions issued by 1 of this
court in WP Ho. staging; have been
taken to pass awaxgi Sy.No.281/1A,
according to ghoérg finding of the
Bivision that the docmrnents
pxoduceifittgfirt’ the award passed was
not coocatzttitngt: 1A., therefore such a

ciiractifin “Aii’?”.’-.1.5VV with a further direction

;;_hat._j_’ §athét«..sfnm.; not be clisposseased 9.-3.3.1 the

V.V–..Aaw;ai’L:V;i.s_V”paj.;3§s5″e<?;. He further contends that as could be

'A1'-Eghxviivrxczzxur-a:–E, sites axe carved out by

~V!-§§ttégez??ac Gian Pazzchayat in other suwey nixzvbers and

u wx;;c*t.ot9utVV"of $§r.No.233./ 11%;, therefore he contends that no

_ 1~__s5._1V:é has been allotted to the petitioners in

$y:.No.231f1A and therefore petitioners cannot maintain

" V this yetition. fie»

3-

213 of Muttugere village. If the petitiefiezffi-VT:.”have

been allotted. sites formed in the atoxésaié

numbers, petitionexs cannot c_c_>nt.e_nd hatré .

been allotted sites in sy.I~io.2£3’1,’iV1A7._

village . Thexefore , on v’iV_i€:a_fco1is.i<;'ls:riz:g9'A
facts of the case, I K that
petitioners have no ".f_i1e Htlie petition
as they have no A§ubsisAt:i_.§;g'VV iiitfiréstv'»i;;;..'–V'3y.No.281/1A of

Muttugere villéttjifs.-ii.' the P°i31t$ are

a.n.swered;" jpétitioziéfs .

9. in ‘I::1’1’e2_ iesfiitt,”~.t11锑–p递ition is disrnissed.

Sd/’4
Iudgé

R/040809