High Court Karnataka High Court

Javaregowda vs The Land Tribunal Nanjangud on 16 April, 2009

Karnataka High Court
Javaregowda vs The Land Tribunal Nanjangud on 16 April, 2009
Author: L.Narayana Swamy
EN ?HE HEGH CGLERT SF KAR§"%EATfi'zKA AT fiA?a§Sflsi.SRE""-- 

mrraéza 'mzs ma :5" ma? 0? APREL, 2saa._f - V

BEFGRE

ma %~§Q?s§'BLE MR. 3EJS'¥"££E L.§a:£e§AV;:5:AA'--.«sv%g*,é%§a*;_  

wax? PETIHGN sm._s41ss:eé%2 <m3 _~ "« = V' 

BETWEER:

3 3AvAREswaA VA 
55$ LATE MAL:.§sQwaA,__   
mm 55 YEARS;     <
R/A sz0aEsowaAs§AHu;m§I,  '
ULLAHALLIH'0B.LI;,AA   I   
f~éA%'~é3ANGUS ":fQ;,, é'{?¥'S.SRtE m:s"r.__  
Pm-3?231s.:-' *    "  

2 89.1 5&%fiaLi_EG€?'_¥*éafi{V'$_;'4€3._3';fi$Q;xRE§§W§A
BEADS? gas.' a * % %

 "gag "'%'--euRLiMALLEG@waA 5/£2 MALLEGGWQA
* A  ~ _A@.gce% «:22; YEARS;
 R;'A"$A:£:~9;EVc;ew§A:éA HUNQE,
-% "-i}LLAi-£é.LL:I HOBLI;
-..%1;rws;3z«\!%sjrt:s:.:a TQ, Wsaas am:

  ~ 53' -. :---$5 YEARS;
 Ts:§sz:;3_z;s;@ A": SE$SEGGW§Afi3AHL%?x£§£,
-.ji--}LL.:AH,5s£.LI HGBLI,

%   ..§\§A%$3ANGU§ TALUK;

 ' A -_ "--«.V{v?YS0RE assmzcr

 ?E'E'E"§'§G§'*§ERS

  gay Sr; : G x: ¥,}AYAi*~§A1'*~éQA,AB\f, 3

'\



Km.)

ANB :
3. TSE LAN9 TRIBUNAL 
i*&A;N3ANG%}D
REP BY E'§'S C%~§AIR.MA§é.

2 smra OF EQARNATAKA     
RE? BY ITS SECRE'FARY TO REKEEEREE 33:53 " 
M S B%.%iL§1NG   -A    
ma. Amaamma mag},  ;
B;1k§¥3GALQRE~3.  '
3 GF?ICERiNC.HAR{.%E  ,    * 
RALACE ES"H!"§?3jgTE;,§"' .. ,      
M"2'SORE.::"      
x   RE$PQN§%i%»§T$

(83; Sri : $aWA&';mA§§aa:  :~gé:f3sp}
"ms s.%w%; as s:':;%'EL%:t,f€'*a;::. t§%:'i'2E"R AREECLES 22$ 3; 22? Q? ma

€0?K§S'§°§"§'l}TZG?*3!"--«,QFv ENBIg%, ?%;§-51¥1§'3G TS» Qti-§$§~=§ VEQE §.§*éX. A 3?.
28,8.2QQ3  THE V-§.§Vi.,E"\i§37 TRIBUNAL, Nkfiifififififig Ai'\§NEXURE~3.

  «'.°E§?%E S 'séE?i':'z;s:~e Céi%€Ei*éG an FGR aaaazgee 'ms 399;, mg

mug?' M3135" 'Ti-£%.E;" 'F-'5.iC} Lmw: NS:

GBBER

 AA Thezgzieiiiieners are chaiieagéag téw erder gasaefi 33/ {Ewe Lam

 ' '"¥'§§i;~;i':3--z<z§;.~' Nanjangufi €3%.28.8.2GG3 En %£a.i.§.§' 2433, 2433;

"T.V%'j:2;%2._8_;.§V74~?5 regecting the §'az"m N£s.? faeé my {ha patétéareérs and

V?LL4:..'V'AV"'--ééheys 2:2 reggae: af éifferent axtent af éaad éfi Sy,?«éa,,1 sf

Kantérayaaapar. "fhe Trihamai grasted occagancy régiwt in theis'

'<



fawn: 9:: 26.6i3.9?9, Saverak eitézer ciaémagzis €%:ai£e;j§g_é;§:'V"?z§§':ag.Esanéd

awe? is %%'.?*.§'~é$s. 134%-=13455;'?9 sarmecieé witfi 

$0 §'?62;"i§8§ wz-zéch same is bé a;§o»»..«e&'7fc:~a«:2*§ §~%;a§§:«:%__:L§a?§ W  

the matter was remanéeé. Afta: recér:s§£§.eri:%g .'f2";%ze?».sa%Vza;'e:5;--~.A *:§1:eVV

Yrébasnaé passed the pyesefit %mpugn€: d1:"'iejrde:.9.'  V
25 It £3 submétteé by  re§£ rév%;e§pt$ have
been prsfiuced since V196G«~§3.V_. '  pméziceé {ax

receigis aa Afifi€XflEé§'A"§?:,:' tagtfié. yeafi ?§-'?6 have

bean prodzscégé as x$5€E'3'Z§?€X.v1:E'?f&S'r:::§EV1.._:{3 E9. fie §'a%ace Egtaie fifiicer
has made a siéécfixené'3téfim;§4"i«2§:éi;"§he peiitésners aye ma tanamt ii:
rasgect cf4;$§*'s&,Ea:2§i "§%%:_'?q'{sa§€§mi. "§'?i$ getétécnars age pyoéaszeé

i?é 1:*;aaV:'a:::d§".Ré%fi¢§§9.§%«'_._hae%<;Aas Armaxtsres-F3. '£3 F11 and furthe;

 sz2§r:?:E*;°$eé__  é§Vs'.<£i?ar :0 arrive at a prayer decésévng rte spat

V* . §é€$§ecté¢:§~..hag'§:*.e%e;:": made by the Yrébzmaé, fiance an aéé iiéege

'H"§%§fi§é'és,;Lthé'v;5%-titéoners mafia a prays? ta quash the §é"T§§%§§§"i€C§

 « 0r"£i1_7a %' afid éémané the matter far fmsés czansiéeratiem

 The immsgrzeé créer ef the Lam! Tribunai has been

,,,,.__ "--«V.Ag§'roflVuce§ as fimnexa.::*e--3 d%.28.8.2(3§3. The Tribzmas has fcrmsfiated

Véix mints for 'sis sensmeratien as to Whether the petitian éands are

"\



agrécufiturai %and5 coming wéthizaitsjurisdictioa, as ta re§at'§s§§2«4s?s~%.§ of

Earadierd and tenant, as wasting 92' Sam in the §ezra;5: %'.:9%é'fe'§éf::"-

1.

334, as {:3 pres? ex’ eaeh tenant Tha2:%§:g….:;:%t%va’éée??é

grapes”. boaéradaries ané as ts what ersarsvi; A 2

4. Whiie answering in respéct,__ ‘ca€ poi§*éLt.__%éa’;1.,_§j;.: “”%§%%7é””§T’;?’%basna%’

answered the aoéat is’: the :2ega;t¥ve. V-~§$;:§;;:«:$”*$§a£ed”‘ ‘t%1at~’}the iané in
Syfloul, is i:eta§§y rneasurir:§’ 8’58i__3′ and iota: extant
sf 13:16 is reserved f;>;¢ “‘…K3§§2.i5V§*Vé§3i$§*:;:e§§2’st ;3:{:3r’u%E?§iifréahak kaxsai” am

answefad psésgt “c4!fi$_i=’3§*…§:?*aa.”?réb:sna§ baa as 3?s.:r§sé§c§%§r: to
entertain the ‘<':évaL§4é*:*::%. 'T%éé V'T§"%'b–:.;":€a'::§ has aisa €G%'%E$§§&?'$§ ssaréwa
3ud§:%'ien%$;§pi'ae:ed :b€:f;ef*e"'§t, V" The Law "iféimgzaé fsamd 3323: mm in

§§.:eVst§:!asa__i ?s afsf a ;*gvem.%ae Eafié and mg 30%: man 3§5$SSé§. Tézé

La§1dA'F:§§i3-é;;_:2;Té%'v-;f*2:3;s;V_ %*;*§§%f'§_%$'%'$$ is §"&CG¥"§ 3? rights éawmeais 3:25 hide}:

' é§'§3;:§é mié. %§:.;?'§é§-$23: tiraa 33:25 ia me: 3 {avenge éaszé,

__§r§r"éé§@ct cf 'itfie 2" fiaészt, the geiétéamrs éwavé faéééfi $0

'~ f4 é$%§%§;':=g_§'s'»:%*:é raéatiagzgézw af %a:*:é§cr§ 392$ ienafii in respect 9? the

.%.;::-T§q;ées%:%a::. The §é'E§§§G§'3é%"$ have a%$s ties: gradzgcafi 3:33;

'~ "-«§é'cé;sVm@s'*sts is gézew {fiat they we%"% is §e:?So:*';a% <ca:§t%va€;Es:3 €33

éiesgect 9% the Eaad in auestisn afisrs 1,33% am émmefiéateéy fies' .

ézherets. Tm Tribzmaé gave a fiméng that izéza é%'ii§?"§ §a?§::%;_:%s

fey ,%mmt?2ama%:a%. Renee $2 has :29: §aew°aé5si¥e§»;s;e5–;é" .y§:é "§"es§'aeé': ef;

the said firsééngg 'aha Eeamed ctezzszggé. fa?' tfie :§§:%:ée:z}a::_r§s" »$L:§';;°r:.§':i:.aé§ti3._u

tag? én erdeg' ta arréve at {ha gaié cm":5'«:’:&§”:€ sf

iaréé ég :*ese:’2iefi far fi§Es”§’:’:”:%s€€;3*%a:’s§:A_a%21a§.::;n§.§§~§€’§~E%jg{ %§:’é?’r%§a2r%a% has éeéfi

tirzai Em ayfiiécaniéiséfl E§.§fié””§a%%é::ifj’.–§_§~.._é:§§%év%§§§s=;%*: tfzat we iarzd fig a

iegzanieé §ar:§:é§:°dL’ aéég iiizé”~§én§§fié”%§€ ra§pec: sf {ha same.

E. “§”?:a %eajz*::&}:i% §§vtj”.’f§*§éé’a%.;é%”‘. §§§£&é aha eatére arégégzaé féa
§4’§”s:’fr§ the f§”%§_é?¥5Er§”r2 ?séa1′:%;.V_V§3a;s*’2′?3e;>:~E M shews mrtécuéafa 9? iaaé ieiaaaé

as_2:it’~.§zo§ §:e;;r;§L:a:*e€;§.12§}§f’:%z§;*:§t the kfiataéara name; Big §”%§§§’§%%E%3$ the

;_.._§%€ahar§§a; §een refermé. E2; gtartg frsm sage ffiafilé

T3? Em srigéfiaé .f’§§£e;. “$23 é?’§§§é*’fi exzezzii Q? §a§’;§ ruzméfig 2% gag azrea

§a’ §:’2i’€:’§%d§ %*:a,%_.beés% kept weak agaéfiat ihe geysegzai £z.§§t§2;a%:Ea*:2 €@§%.£§’?E§'”i.

“‘._€%1e-Aiané ?§”%mma% §$3?ass’E§%%$§ ts heié that Em eaiéfe exiefii

éf ijgfaé-‘%é Am:ut§sa::§a§:as§ kavai whécéw $235 $6? mes’; aasesseé. ?mm

§a;’%%cas§a2″s sf téwe E335 éeaseé ta %’.e:’:a:2t$ ~ Aras”:a:a€’§&§’§? 5? iafié S:;.%’éas. 32% nameg arsd

4

gariéméiars cf the tenants am the namre cf zegearscy, ra§s§ ;*s;Ea§3¢§b%e

am whether he hémsefi casfitévaies the Earsd %e_a§*;7eci€;..’_~v–;a!:%§V’1′

pafi:%c:.:é.a:*s have been mefitisneé. But wfien %:§

Sy.E=~§§.3., ééantfiayanagmr Kavafi, it kept :!,;§;§a$;.%< §:;*§%?2;$%.5_§' '

aréy tanants, szatura sf rent, natare' <3: :a:§'t§:s;a3'tie§2, ,aé::;f.. '§"%:z§s "if: is

craved éhaiz tha said and is not 3 teE€a..§§te{3 iafzd :25; agsesseé
fa: re':/eraue wrpase. Atfi_s"§d§mj%y,§.. t%e..g._i"§r§bur:a§AA Via réghi: Er:
gamissirgg the céairrg 9? the_g_é§%t§<::.v%§_é%js.~"'~.. § §§v::%§ gm reagons is

érsterfere wE€fiX%'§ife
3*', fiscce:;5d%n§–§y;, §:f%}:£$:§{u?§f§'t<.E§é§:Ei%.:3s'; $3 saagéacteé.

_____