4. Luna ?er<~:ira D/'G Late Baptist Pemira S. Mishaci Laney Ptmsira SE9 Late Baptist Pezreira 6. Vinwni Pcmim Sic: Late Baptist Pereira , 7. Lawxma Farias Din Late Baptist Pereirgj ' L Rcspondcizt to 75A_arc:_: Legs! R6Pr€'$~*fi*-'iiiméf Baptist Pt35.'F't3iI'%i"'n'c§i.'!<.3 ' ResidenzATe:*A1apa7pgd;1jziéaaa Padil,VPo~.§t * _ . Mangalore-5?5 " ; ' RESPONDENTS
(By SI*1ri_ Singh, Government Pic-ader fer
Respersdergt N0. =1, Siiri. Y. Rajenclxapmsad Shetty, Admcate fa-r
= ,_Rtsp_:§i}d;§z}Vi:s 2″?’ 4…T..’;”, R€3″Sp(}1′!d<:n{ No. 3 — Sarvad)
*$£'8=f-'*
A ._ is fiied under Articles 226 :-md 22? 01' {ha
Cuxmiiutian 'ézf 'India praying to quash the Order by the Land
V –VTrib::iia§,Lrf:ai1ga3orc:'Rcspondeni Nu} daicd 12.3.2003 vidc
" ' »- v _ __ ;~%.1;nexurr=:.»"5. in LET 202:84~–85.
ibis Wfit Psiiiien Gaming am far Hearing this day? this
C§:%':;rt made the folizming: –
that the said Baptist Fcmira had {Bad an applicatiun in Fur;’ri’§2u:2-
A, claiming as an :~.1gri<.::t:}t.um3 tabourtar in mspezct (sf t¥':ixx;:'VC£:__:';"1tVVS_,_¢;:'49§
hand and the same: had Ewen disposcii of "
gzfistitiuncr whittt granting uwncrship in:’..;’t3:spe:¢.;.tf1vt2:f–
of Earn} by the Tribtmai.
The petitioner had, petition befurt:
this Cuurt in its outer, dated
2.} I .1998 ramanded the mattsr for 3
fresh u.;gsidférgsi,{;::. M
E)11tii:rgx’ t31§’V–pe1:d£§r£¢t:y uf thfi gimcwdingrs, it transpires
Jttihai 5.-.”:tai{i Bai§i§S’t””‘Pcreixa had expired and his iegat
Vftgzfxivez ccynfinuttd this pnfiatings and harm
‘ pmst:cutc¢§>Eh§<:'sétme. It ix the pctitim'It:r':s cast: that the petitiuncr
$2113 Vfipughtsfur scwicze psartitxuians at' the: erstwhile: tzmpkxytrr £3?
'_'_'t'~_Btéi.3V::Vrt'i:§':'A'P<:reir*a and that the: said Baptist Ptzrcka being at fut}-time
"..:VVVefii'ployac of the Electricity Beard, conic} mat attso attain: as an
2
5
agxicuiiurdi laboumr and in this regard, the petitioner had suughi
fur emmnwrning <3? dotzumcnis {mm the txxnesraffiszii 'ttiixnpeiérs-§.V
authorities, which the Tribunal rci'::5e$.I§.
4. The; pctitiuncr _V . gd-¥:¥£=iEifi¥t:¥r:VVigd4pp3ic%§«ifi(}n
?:a’i:3«§’:§Li!’!g in sexzum 1t:cc3rd:§ ‘Said Baptist Ptzreim
{:3 demonsirats from his erstwhiic
cmploytsr Beard and furthar in
n Mangaiore 10 aiemunsirzzie that {he hind,
“‘e__ *wl{:i<.:}: Zbeen ciaimed Baptist Pt.-trxsim and which had been
to be mnfaneé in his favour by $316 Tribtmai, did not
mfisisi 9? any residcniial premisctxg which he could ciaim as as}
Q
agriculture} iabuurer. in this regard, the Tribunfl ha(i_ again
rejected the ciaim of the: p-t:titit3m:r"t0 pcmaii any such
being pmduccd. ii is in this fashion that the pefitifiher.
sl0m:–waHead in nut being abic to esiabiish.' e:c;vt;r*dE.::i rt:;msi:ia°:c£s
which wnuld dt3f}l0flSi!":iit3 that {ha Baffiisi }§t:I§§ii"d"
claim over the ferric} and the naiur€$Lfi:E'»£ht: ?i::iVf'1'2t§.W£'-.'.V!s"» siiégh {hag his
couid not ciaim it as $3 Iabourtsr
and lhai Bapiist Pew-Sm Wzis. e'u:.gIf€it;.¥'{£§§i;1¥'Viabt)urer. It is in
this main than Has_ {U hoid ihai {he
pf5[§ii0flf3f"$"§3iZ3j€3§i:i.'§<j"!~§ ib rsut be tsunsidcrsd.
6. the rmspondtznis wuifid ounlerid
flthai _§1″i;’.;.Q7§(f..”, ,{‘fivt’–t7 <§i"'i}:§;___.aLimiiicd ciruumsianuc that the pllwtfi' 01'
-,a’iifi«rj}-tr-3 i1;_§’3’r.i-‘;:’-r» the petitions: had appeared before the Trihumfl
3&3′ the ciaim {if his Bapiigi Pcreir:-1, is a
Vaiircurnaaiésgfiisc that wtmid miiitaitr againsi {his very mainiainabifiiy
i%1t_:rf’:reseni ptziiiiun. Vv’hi§e: incideniaiiy, the rtsspundenizs wuuid
w. to justify (ht: trrdm” uni’ the Tribuna}.
€>
7. in that above facts am} uimumaianccs, fiei§{i’:3fi¢:.’.*’js ‘
conicniiun {hat at t.’:\r’t:’:¥’}? step, the: flax baigrgicii
uppuriunity £0 Sendai” avidence, and its I’.LIl’:i.ata§’Iia’§, “‘~
(.it:f}}u!”!:§£F’d'{¢$ the character 13? ihc:
was mat an agricuiturai \€VtV:’!:;}¥Ui{!¥*iS(iiC{i{?!!
was taken away is to be ihai my three:
occasions, Q independent 'has been negated. This
tsiftitiffisiivésifltitt 4′ in jnfiiify inttrikrancc by this
Coxm,
V :_LE”u:r4i§::«:t.:::r”‘:..a:t3r3tc:nt}on of the cuutmei fur the: wspundtznis
ihétfi attorney huidttr of the petitioner had conccdtsd
‘Elm fi13iIi’1v.§.;i’ the peiiiiuncr by iiseif would net entitle the dewazxrd
_ r~;:$;x:~z:.{iuni Eu have bean exsiabiished his claim what; the very
jagsisdiciitrn :3? {ha Tfibuna} wank} be laimn away if this naium of
§
the land and the siatus of the deceased respomicnt is establiathed as
nut being an agricuitumi iabuurm”.
In thizs View of [hit ma£ii3_r’,”~._£he writ 1*-vatttiiiggirfiiegv…g;l3<{)wc£i;. '
Anncxure: -A is quashed. Tribunal
we Tribunal shail alllrafi' :§(3 {ht: pctiiiunttr Eu
ieudssr evidcnctjv to .d0(:1i!'flt3}'"t§:-3 {ham
independent '
3d/4
Iud<jé'