High Court Karnataka High Court

Jayamma vs Sampangi Raju S/O Rangaraju on 29 November, 2010

Karnataka High Court
Jayamma vs Sampangi Raju S/O Rangaraju on 29 November, 2010
Author: N.Kumar And Nagaraj
i

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BETVVEEN
1.

DATED THIS THE 29'1"" DAY OF NOVEMBER, 2010

PRESENT 
THE HON'BLE MR. JUSTICE N KUMAR

THE HONBLE MR. JUSTICE ARALI   *

W.A No.2741/2099 (LR). 'V  I .'_g., J 

Smt.Jayamma, _
W / 0.1ate Channegowd 21. 
Aged about 65 years.  ''

Sri Lokesh,     I 
S/0.1ate Cha.nnégo'.vd--:_1,3';-,':. ' '
Aged about 40 yEarSV.  1

,       .
 S / 0 ,1é1tr.':j--v CVh3ann.¢g0yvda.~,
Aged abmj:..3'0 yearTs._

Srri'L'~..VaraIakS'hTI'1Rinma,

1 ' "/0.H0nVfie'gov'cda and
'  /' 0,, Chaflnegowda,
about 38 years.

 

W 0 Qbvindaraju,
Age'd"35 years and

" _D}'0.1ate Charmegowda.

R/0.KriShI1apura Doddi,

I Ramangaram T aluk.

Ramanagaram District.



[K-2

6. Smt.Gangamma,
D/0.late Channegowda,
Aged about 25 years.

7. Smt.Gowramma,
D/0.late Channegowda,
Aged about 25 years.   

Appellants 1, 2, 3, 4, 6 and 7 are _ A

R/ a.H0sah0nr1agana Doddi -Halli,"  .
Maranahalli Dhakale, Kasab_a'*Hobli,  ' --
Kanakapura Taluk, Ramanagaram .' A 
District, formerly Ba_n{§alore'"D'ist:'ic"t,._ .. lgggfghffamgé

[By Sri G B ManjL1natli2_1_;'Ad.vl;)::'

AND:

Sampang-i"Rajui.:'..  l' 'A
S/o.RangaR'aj;a, " _  ._
Since» cl'ea..cl:ljy 

1. 

W}! c.lrate"Sarf1p_a'ng"i' Raj L1,
_ Aged. abou 5?} ye-a1's.

   ----- 

 _S._(0,late Sampangi Raju.
 T. ;A,gedl'ab'Qut 41 years.

 1 & 2 are

R / a. Pailwan Govindappas

 Hou'sg,_'1~No. 1, Beedhi,
V.  ., "xi ivekanandanagar,
'  'Ka_n?akapu1'a Town.

"Ramanagaram District.



3. Smt.Baby,

D/o.1ate Sampangi Raju,

and wife of Manedallali Arasu,
Aged about 46 years,

C/ o.Somashekar,
Chunchaghatta Main Road,
Renukambanagar,   

51" Cross, Konanakunte ¥?ost,._. Af; 

Banga1orew56O 062.

4. Smt.Venkata1akshnfia£fi1*na,
W/o.1ate P Ramaraju, ' _
Aged about 53:'3{ears;""' * "

R/a.Venkateshwara'Te3;_1tu.Roa.d','~ t _
Near Arun Store, K Rt'vFL1{'am.§"'--  

Banga1ore356Q.-'G8 . :,:=

5. Sm_t.).MaL{{u1;_a.'v '} M V

D/    
      

6. Vi"-'Sri  
S  o.1ate._P' Ra1'r1aér'aj.u',
Aged about 29" gzaars.

 /o;1ate P Ramaraj u ,
 about 27 years.

 VSmt.1\Ia'nda. .

t'  5 to '7 are

R,' a.Vé11kateshwara Tent
Road, 'Near Arum Store,

"  at K R Puram,
' ,Ba'nga1o're~560 036.



8. The Land Tribunal,
Kanakapura Taluk,
Kanakapura, formerly
Bangalore District,

New Ramanagaram District.

9. State of Karnataka,
Represented by the
Secretary to Government, a  9
Revenue Department, '' 
lVIulti--st0ried Buildings, ,   ~ _ .  
Bangalore -- 560 001,   . Reisp0nde=nt's 

(By L S Chikkanagoudar &l}'is:sleciates~f0rel;~5{l  
Sri M B Vishwanath,  and R9)_'

This W.A is filed  of the Karnataka

High Court-..Acft,-.'_pra§,rir1g te set aside the order dated
8.4.2009 p_a'ssed'=-- bjifvetllie.,,,-learned Single Judge in
w.p.No,.,20e_i"37.2003"by*ire1.e:ng the same is opposed to
law and quash the e:~cie1~ dated 8.4.2003 passed in Case
l\lo.LRF[A) .  'by the Land Tribunal,
Kanakapu ra '   " Kanakapura, Ramanagaram
District," iorrnerly Baiigalore District, Vide Annexure--H.

 lv'l"his  .c,Q_nf1ing on for orders this day, KUMAR J

l  " .  deth ed' fellowing:

JUDGMENT

,._Kl’l”1t’?:’:”V’A appellant has preferred this appeal

is Challenging the order passed by the learned Single

who has upheld the Order of the Land Tribunal

“and rejected the claim of the appellant.

2. The subject matter of this proceedings is the land
bearing Sy.No. 122 / 2 measuring 24

Sy.No.155/ 1-D measuring 5 guntas and

measuring 19 guntas situated at,.H_alii llivanjd

Chikkamudavadi villages, Kana’}~:ap[ur’a
Rural District. It is the?’-‘$15? of” thatm
under a lease agre_ementd…eif1’tered. intol-:.l:3etv\7een the
parties on 1 5. _ _ V Raju and
}\I0.l and 2 in

the writ the was handed over to the
1st didxnot vacate the possession
of thehland after’:.1con1.p1e1;1on of the lease period, legal

notice was issued as per Annexure — R2. Thereafter on

d 159:74h’Aforcihlvllhe was evicted from the land in

q’t1’CS1ti’Ol1:’1.._hIlifiict, the land owner has given evidence on

1129.1.979A«:””admitting the tenancy. Since the entries

made the revenue records for the year 1974-75 and

“hi”s”name has been in the Cultivators column in respect

it the land in question, the Land Tribunal as well as the

k/,a

6
learned Single Judge committed error in rejecting his

claim of occupancy right and committed serious error in
granting occupancy right in favour of SarnpanVgi.4:_lli’aju,

who in turn had mortgaged the

fallen to his share under a partition. The”Laridll”i%ribhnlal” .

as well as the learned Single J
prior to the appointed date.._V:vt’herellis L’
show that the appellar1tspe..vvlgA3’i*e “in. and in
cultivation of the lar1ld:lli_r1 therefore merely

on the admission ofjthe even the evidence of

the sol the occupancy right
cannot the claim of the appellants

was –.rejected. ‘vsikggrieved by the same, the appellants

” . have E’preierred ‘appeal.

I ‘V-l;ea1’n.ed”counsel for the appellants submitted that

the 1:4 ‘i’espondent even though he is not in possession

A. and enjoyment of the land in question, he has not tiled

7:lp’roper application in Form No.7 and he tampered Form

7
No.7 as noticed by the Authority. When once mutation

entries are made in the name of the appellant for the

year 1974-75 onwards and the owner adrniVts<<l_:'it=hat

Channegowda, the husband of the 18'

father of appellants No.2 to tenarxtl'_':as"':oi1V the

appointed date, which evidence.'is1'_'eo'rrob_o'rate§i :b3I."l"the

Ir

evidence of the adjoining ofthee1§1ii.Fl§:..;":l7he"lLancl.it

Tribunal as well as the Iea..rne'd_ Single' Ju.dge:lwere not
justified in rejectingfhe thepappellants and

upheld the c1.ain1_of We do not see

any suhrnission. It is specifically
pleaded that the husband of the 181

appellantlllaridfather of appellants No.2 to 7 was the

fifipthellllllands in question since 1957-58.

to the appointed date, there is no

rI1"utat.1oriV:entries in the RTC and there is no receipt

having' paid rent to the landlord. There is no material

show that neither he has grown the Crops nor he has

it " paid rent to the landlord nor in any way he has enjoyed

8
the property in question. From the fact it is clear that

his name appears after the appointed date. In those

circumstances, the two fact finding authorit’1esi~.V_on

appreciation of the material on record have_.rec’oi*wdfe–d’

categorical finding that he has__fai_led

case of tenancy prior to the ldateioi” appointed:”ii’-date.

Hence, we do not see anyherror cor’m¢n1t;tedv.Vby_:t’1*ie1″;i andw ‘

do not find any justificatiopn—-to’-interfere”wiithsthe order

passed by the fxccordingiy, the

appeal is dismissed.

§§

‘Sé.;’f””

RIDGE

Sd/-

IUDGE