Karnataka High Court
Hoovachari S/O Kalappa Kammar vs The Government Of Karnataka on 11 February, 2009
1
{N THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 11"' DAY OF FEBRUARY, 2009
:PRESENT:
THE HON'BLE MR. JUSTICE N.K. PATIL % "
AND
we HON'BLE MR. JUSTICE mg; fit r;AsARAq%j n
W.A.NO. 749 or 2oo:r%1i..a3)
BETWEEN = > V" V '
1 HOOVACHARI SIG KALAPPA KAMwgR--_
LR OFTHE DECEASED ,
KALAPPA SANNABASAFPA'KAMMfiaRv A _
MAJOR, GCC:AGR|CULTUF'_:_E' »
we GODACHEKONDA TALUK .L.:;s<z--:KERu:=2~- ;, ..
DESTHAVERI . '.
_ _ V » _ _ ,..APPELLANT
(By Sri: LAXMAN'.T§MANTA€§A--NiRQVCCATE)
AND:
' V-.}..f'Hg.':;ovEaNMEN*E6# KARNATAKA
REP e.\.r-urmen
T ";'3EC;Y_T0 REVENUE DEPARTMENT
'- . \(fD'i~-#A¥=-EA ${)L1EiHA
3 "BANG/aL'QRE
" THE 'LAND TRSBUNAL HFREKERUR
.A T REPBY ITS CHMRMAN
V QEST HAVERI
.' 3' V.' {§ANALfN(3APPA BANDAPPA KAMMAR
MAJOR
RIO KALYANAGAR
ATTEKOLLA
DHARWA9
4 [ YOGANANDA BANSAPPA KAMMAR
MAJOR
4
tenancy and the originai eppiioation was filed by one
brother as against his own nephews i.e. chi1drenV.ief_'hvie
eider brothers and therefore, opined that, A
situation where the provisions of-'section-'_'oa_n"'i:9e irwoke'd it
for oiaiming deemed tenancy. Therefore, learned
Judge has held that, the aphiieation 'w:aeVfiied.v:4'ViVn" it-'orm'V'
No.7 in the year ageinetvvthe very
brothers and their ohijdren cannot be
entertained_Ve:ith§er:. '1fo;"~.a or for a deemed
tenaney, __ the petition. However,
teamed 'Single rhieflerightiy observed mat, it is open
for__fpetitiorier§app.eilent to estabiish his rights before
' jonediefional Civil Court regarding his entitiement.
'reeeoning given by the learned Single Judge in
paras-~é'i:. and 22 of the order is just and reasonabie and
"_AAther'efore, we do not find any error or iiiegeiity ir: the said
cirder. Nor the petitioner-eppeiiant has made out any good
grounds to entertain th%etant appeai.
S
5. For the foregoing reasons, the instant apm:
filed by petitionenappeliant is dismissed
merits.
Sri. P.G. Megan is permitted filé" vrxanrror
respondent No. 4, within four vv§eks frdm.
Q
sd/-3
tsn* r Tudg3