High Court Karnataka High Court

K Jagadeesh Jain S/O N P Muraya vs State Of Karnataka on 6 November, 2008

Karnataka High Court
K Jagadeesh Jain S/O N P Muraya vs State Of Karnataka on 6 November, 2008
Author: H.Billappa
IN THE HIGH COURT OF KARNATAKA, 4'  %

DATED THIS THE 06TH BAY OF' NQvEm §;;R was 3 A; "  J 

BEFORE

THE BONBLE MR.«J1}STI(:§1?3A»}%£,zl3ILI..A;'?f§A = "  

W1'. No.1768&()Og 1" '{3}
Between: V' V' ' A V'
W.P.No. 1768213002. ' A'   L&   

Kdagadcesh   
S/o.N.P.Mum3'a,   . K 
Kmavoor   b   V'
P.O.Krodashram,1'V.;_.'   '_ ' 
Utiupi I")'i8f:1"i1;'tLg  "22;     "  PETITIONER

W.P.No.3'Z527[2(}() 1: "  

 &       
 "I4ZoII£t13j¢"l'io11sg:,
 mu 'a;_1:'>.vo_.  PETI'IICNER

 %s:i.VVb:;ié:;:;ki;4a:Lar Jain, Adv.)

 And'; 4% 

,1'. 'State of Kamawka,
 " .By.,_it$' Secretary
2 _V  iihsvenuc Depanxnent
M   B$angalorc--560 O01

 2. The Land Tribunal,

By its Chairman,
Karkala Tq. as Udupi District.

¢./



3. Smt.Padmavathi,
Since deceased, mp. by her LRs.,
(Amended as per Court order

Dated 21-242003 in WP.No.17682/02)' ._

(Amended as per Court order dated,

2640-2007 in \vi°.No.3752?/:20o1)'=   A 

3(a) Chandmvathi,
Major, 6./o.Padmavathi.

3(b) Yuvaraja, .  t _.
Major, s[o.Padmavathi.  » _ :

3(C)Pa1shWanath,.  V
Major, 3/o.Pa<§h°;.*a§ra1thi,l;_

R-3(3) '33 R-3(0) , 
Padmakripa,~._     «-
(}andoty'£1",'T'NaIi'ur V'i§iagé,.»   '
Nallikeir P.(}_., V   _ '

3(d} Bharathmj.   _ 
major, s/ofiadmavathj, 
PaWr.m-Genera}. Starts, V'
Sh{1r'§i,Np.O1, A.G;'Kha;1Road,

"  .  'M,P;Na'g§éI'r. Véqrli,
   ..

 -Mafgavfifandifii

W I 0, 
Kolya Hoinsc,

~ --. K    P.().
*  Taluk.

  

major, w} o.Jincndra

~ '  'Pandilu House,
* P.O.Andinje via Venoor,

Belthangady Tq. ,
D. K. District.

L'/L,



 

4. Amaraji,
Since. deceased, map. by her i..Rs.,

(Amended as per Court order   

Dated 21-2-2003 in WP.No.I'?682/:02)   j; 

(Amended as per Court order dated';

20 10-2007 in wp.r4o.37527/02001)  _ 

4(3) Smtshakuntala,
w/o.Rathna.raj Jain,

major,

Muiikar House, - V f
P.0.NooraIbettu,    -- 
Karicala 'I'aluk_,..   - ..
Udupi Distrigzf, 

4(b) Smt.SarasWa{_hi,  "
w/o.Mai1av0ec;fé:  V  -
Dramaitistaa Ll'C'.-fAgE'.E3t,'2._  -- '
Aiiampuragj '  
Chickmaga_1ur% Dismm; J 

4(0)  V " 

Tcachgr,  . .

V "  Sri.iv!un§i3aY§..aidcd riiéhcr
 Sclwvigv ._
 Ida'_0P.€).v,:"Ka1ka].a.i.TaIuk.

4c&;0sma0aamtin,

. W/0.}'rCIi3k1iInaI,
 'vmcmha'nt,A3~
  .Hc~smar 15.0.,

  Taluk,
_ *_Udl1'piADistrict

 " 4(0) Jnancndra
 {name commtcd as per
' C/O. dt.20-2-2007)

Teacher,

L/_

 



Sri.Munji1aya aided

Hr. Primary School,

Idu P.O., Karkala Taluk,

Udupi District.   

5. Sunanda,

W] o.Iate Jinaraja Poovaui,

Kayaradka Hosa Mann,

Sirlal Village 3:. Po, _ '
D.K.Di£-trict. V _  j  CC-.lIyi'MQN RESPONDENTS

(By Sri.R.B.Satyanarayana_ Sihgh, «*HCGi?, for R- 1 8:. 2 in
both petitions;       o  o  
SIi.G.Balalc1"ish:f;a 'Sh£xstI*y," Adv, for R.43+(a) to ((1) and 12.5
in w.P.No._3752?ii;3oo1; Qfxiy)   V»

These   u/A226 8; 227 of the
Oonstitt1?;ioI1VofwIz1dia,}:rajyi11g to quash the order dated
18-6499 passacad by iifievrézspondent No.2 vide Annexure--
'A' i:r;'snL far as the petitioners claim is concerned and to

 V. A_ allow';   of ' petitioners.

 '    coming on for hearing this day, the
' moi}: folIoWing:-

ORDER

~’:n those writ petitions under Axticlcs 226 and 227

V[ ” “of the Constitution of India, the petitioners have called

in question the order dated 18-»6-1999 passed by the

L’/.

W15;Ne.VA1é’€»é52:f2§§Q?:’«1*’have filed form No.7 claiming
ee%%’tscc;1pa;}.<,~;% respect of Sy.Nos.53/6, 53/7, 53/8,
5M4/4,%&eL5o/2, 50/4, 50/7, 50/6 and 285/IA of
V the said applications have been rejected

V _ therefore, this writ petition.

Land Tribunal, Karkala, in case No.TRL.N'o.2V;3ié3:':(i5ea8I

vide An11exm'e–~'A'.

2. By the impngied ord¢f~:r'””ai;« K ‘V
Land Tribunal has rejected the
occupancy rights in respecte/8, ‘V
53/13, 54/4, 50/2, 5014, aedeezse/1A of

Idu village.

3. tlxaf, .::1fif1e’–pe1ifioners have filed
Ewe, . ‘
these/\wnt petitiorxe. * .1’-~ % ”

4. are, the petitioner in

i\}’€),3e?€E’>iZ’?f/ 2001 mother cf the petitioner in

£,/

father of the petitioners was the member of the family,
which is at

order has been passed by majority _
members have not expressed

my considered view, the impugned. <)I'(ie1,r51 *'

sustained in law. _ _ A_ t

10. Aecordingi§g~…the_«’5wifit-igefiiiiien is amiwed and
the impugned order at egaasm by the Land

%L<Eg'ex1*eeL Apart from this, the

Tribunal, r~:;;.*r:2L.r~:o.23/sows: is
hereby quashed axxfii ie remitted to the Land

'I'ribu11a1,_with 'a ;1s;+e¢mn reconsider the same, :1;

"" "B3: giving opportunity to the

– jeéj

S55-9
fizégé

LL “Bé’V.Vs.