= , 2! Sm't,v,,AN1'\§}§F'tii?NA D/O LATE KRISHNAPPA
.3 "S:ii1t.AKKAYYA}&iMA D /0 LATE KRESHNAPPA
IN THE Hlcm can RT OF £<:ARN'A'I'AKA AT
BEFORE §'V'V %"*
THE HTONTSLE: Zv1R.JI3f;~3';'}'CE "12,?m N1',-¢ii;§'3%§§fiAf]'I""I@!§ %
WRIT PE'1'I'I'l()E€. _Nc3.505--S9 €12? .'20(§4'{'SC-ST}
}3E."1'WE)EI~E: AV '
KRI$3'HfiA§3?2$._ BY L523
1. S':iit;~X€¥3,NK}=ifT:"AE?i1\fI21 W/ULAT13 KRISHNAPPA
"-AGES air? 52 "m::ES,
/AT B(3£iA3£A }%§;'?.SAHALLI,
K}\=L§{UN'FE ;=~.,.c322,a;--m12A POST,
K.R.P!.Ui€€AM. H(_)BL;I
. , AGES-ABOUT 35 YEARS,
_ _ R,{AC?'NELLLIRAHALLI, WHITE FIELD,
. , HOBLI,
' B¢AN'<3;ALo22E EAST TALUK.
AGED ABOUT 38 YEARS,
R/AT NELLURAHALLI, W1*"iI'1'E FIELD,
' KRPURAM IMIOBLI,
BANGALORE EAST TALUK.
W
Smt.NAGAMM'A D/(3 LATE KRISHNAPPA
AGED ABQUT 37 YEARS §_
R/AT NELLURAHALLI, WHITE FI'ELD,'?.__ " '
I:;I~1T ff:c)MM1ss:NER
I3z_ODE3.ABfi«.LLAPUR 'i.._"UB--DIVISION,
\fISWES'ifiIAi?;'11A}r{ irawms,
Dr.AM£sEU:<;Af< vE'§:m~:1',
_BVANG'ALVOR_E--}'=.
:":'Sm:t.K.RlSl:iN'HMMA
Wf {J * L}'x'I'I§} VENKATASWAMAPPA
$ Tgzsmtjmipjgzcp BY HER' LES)
' (a). vE}s:§{A3'AswAMAPPA
Ax3Jz::'MAJ0R,
1§a,(r;s12* 172, CHI}G1;3.¢§;L()RE EAST 'IQ,
= * ~P{.F1*I'I{3E RRAMESH 85 LAKSHMI s.HoLLA,
_ AD\'OCA'l'E, FOR R--3(b, 0,5 & 1))
..3..
TAVAREKERE MAIN ROAD,
BANGALORE
(c) SRINIVASA
AGE:MAJOR', =
R/OF 172, CHIKKA ADU'G{3--LOI;--
TAVAREKERE MAIN Rem,
BANGALORE
{cl} NARAYANAFPA, _
AGEMAJOR,
R/GF 172, CHII§I5iAV.VAE)_UGO'DI;'«J; ..
TAVARE;i<:ERE3;_MAI1*%";R.O§§£3,, % ~ "
(3) Sm£.M,;AY;%,MMA'A,. 'J' i"3 L "
"
D/Q '$2§EE$£_KATA«SW.AMAPPA
W /3 STJN13ARA_PP£: ,
PARVvA*1'£a:1P~:Ji3Ar%1L, 'HOSKOTE TOWN
(:3 " 3mt.i}<:a$zRA1QrMA W/O KESHAVA
" aA_GE:MAJGf~«%~-«"
1::/Q "VENKATASWAMAPPA
.. . RESPONDENTS
{By M.C3.NAC}ASHREE, HCGP, FOR R} 8a 2,
THIS WRIT PETETION ES FELED UNDER ARTICLES
226 & 2127 OF ‘1″‘I*iE C3ONS’FITUTION OF INDLA PRAYING
J1:
-4…
TC) QUASH AN’NEX’RES~A. AM) B. IMPUGNEB’
PETFTION DATED 332-2001 AND I6–8~2004~;~-.._ ___ ‘ % ” .
THIS PE’ *m<;:»1~: comma on FUR _H'.§ARIfl.G
DAY, 'THE comm? MADE THE §i<:=L:.Qw:z\:'(3: }' '
ORDER, " "
it is the case of petii;éQr13rs”,.Vti’i;3?E-V.of one:-‘
Sri Krishnappa the pstitiener and
father of acres of iand in
Disirict by the
fi’i§iéf{?Lm’ter, the iand was soid
to tf§<§'« Sm£:.Krishnamma. On an
appiicatioii' ._,Vn1a§1e the g1°aI1i:ee the Assistant
_ Q¥;;i§1fiiSSi'oI;er order dated 19~:2~2()01 rejected
" {1"z;§i.er the provisions of Seciisn 5 of £1116:
K?-:F1f11a1;ai::§L?'~"Ai-Eciledulsci Castes amd Scheduled 'I'r:ibes
x(1?r0Eii'E3i::1':ic)I}. of 'i'raI15fer of Csrtain Lands)A<:'i:, 19?8. On
A' -éppeai to the Deputy Commissiener the same was
'' »v–~-£:*ejec1:ecl by the order dated 16-8-2004. Hence, this
p€t.i'::17on.
wit”
-5-
‘.2. The learneti C€)1J;{1S€} 11:11′ the petitioners
submitted that the Assistant Commissiener Comniiited
an error in paesing the i:e1p11g1ed order . 3
interference is Called. fer; He submits” V L’ K V’
produced suifieient records :0
grantee had 21 Wife j hence they are
entitled for the g;:’aented”‘ia1″1iiA. u
3. 1 learned counsel
appeaJ:jing_ 1’52’ _eent’e,e’tiug.responder1ts eubmitted the:
there is 4119 ‘ eeifinitted by the Assistant
C0n1;1’1ies1ioneI*»i;f1″éLs much as there is no statemexzt to
‘V relationship of the e1*ig’nai grantee with
t};”_1e7’_ He further submits that the Assistant
Corfimieeiezier has reiied on the Offieia} Memorandum
K V’ ‘ other recerds to eeme to a valid eoneiueien wl1:ich
.’ dneshot can for interference.
‘calf’
4. E§131t.Nagash:”*ee, learned Cxeveinmeni Fieader
appearing for the 15′ and 22115 respondents s11p;§g’G:’:t:a_Tt¥;e
erders passed by both the auiiherities.
5. I have heard the 1eaI’I1e§i 0&1′
both the sides.
6. ‘F:he”Asi?~._is;tar1$; C(JJ;_{1I}IiS:SiOfJfiT while passing the
i_mpug_ned _ei'<_1'e:**Ef;__:~tt.s e e;1_1'e"t(:…fi_1;e5 conclusien that firstly
there 'Wis '-51 *v§:i'th regard to the Survey
Number iiiffilrxe " that the original gantee
not married at all. Hence, the
-7t1aving left behind the petitiexxers as legal
r e.pfesezit€{fjves dees not arise fer coneicieratien.
” VT The petitierlers have pfoducecl the documents
Siglch as the Ration Card, Schooi Trarlsfer cexfificate
‘4 e¥:e., to estabiish the fact that they are the Iegai
fir
consideraiion. The order of the Deputy Comnzgissieixer
confrn1i11g the order of the Assistant Commiseierfzelf, is
also E’:I’I’0I1€O11S on that Count and liable to:—be ‘i11€erf§éreti,
with. ‘
For {he aforesaid reasons; ~’ the “*’or;;erd};t¢d
19-2-2-:30: vide Annexiireméx mg Vtlilev-,2 gem dated
16-8~20{)4 vide A:1:1exu{‘ee—1§”jv–}Qa$Sed’ iZ3’_’;”–.. Elie Deputy
‘ eeashed. The matter
is to Commissiorzer for fresh
coneidemfiefie with law and to pass an
order ai’tef in terms of Rule 3 of the
Sc§’.I.¢§11.11ed Castes 8; Scheduled ‘I’ribes
‘ {‘i’;r0i*1,:i4’13iei::i’e)_ifi of ‘1’ra1:1sfe1′ of Certain La11d)Ru}.es. Al} the
” ce1eite§i’§i£§;3.e1’Vei’ both the parties are left open. Qrdereé
accaftiingly .
Sd/§
Iudcfé’
rs};