High Court Karnataka High Court

M B Gangadharan vs The Land Tribunal on 10 February, 2009

Karnataka High Court
M B Gangadharan vs The Land Tribunal on 10 February, 2009
Author: Anand Byrareddy
IN THE HIGH COURT 0? KARNATAKA AT BANGALORE

DATED THIS THE 10"' DAY OF   [ % 
BEFORE:     L k A  A 1  

THE HON' 131.12 MR. JUSTICE  

WRIT PETITION N043??? 013 2903113}   "

WRIT PETITION Nd;3§'i55 OF 2003 am M 
INV'§:%?:P.1$Ic§i.V434.A'fuI"?:?2{»Z$ (3:§_2__ 
BETWEEN: % {   L  A

M. B. (;}a..ngadh&!_:én,_ ':0    %
Sfo     
AgIicullt:1t:,L1i¢:sidt:nt"nI' ,_  '
Bidagalu, HQD. Ka;r&,--.Té11_ulC'~*'"

 Mysc_33:'1"}isuict"' ~ V  PETITIONER

    'Mahadcva, Advtxxahs for Shri. M. Shivappa)
 %  1.  *%n-ism;
" ~  * «.  .. By itsvfihainnan
  Kate _
_   Ivfysum District

VT  "25 Sri- Neclaknnicshwma

Devaru, Magudilu Village
By its Muzami OIIEWI

. H. 1). Kate
Mysore: District

 



_ Samara Madamma

D10 Late Bommaiah
Resident of D.No. 1431A
7"' Main, II Cross
General Hostel Ruad
Mysore

. Puttamada Nayaka, Major

Sfo Late Putm Nayalca  

. Byregowda, Major   A

Sic Kenchegewgjg-.

. ShiVflfl3fljfit)ii2§.éM&§{}¥   V V

S;/o   "  V

.  ' '

S,/0  Lin "

. Ningammg'   V"
 , «_  Efuttadevarn. «

 - Major
 . S'i1:e:e'iiy his
I pgal Rgpxiégréniafives

 ex) Sfsivxufaaincgowda, 50 years
" = $233 Late Thammegowda

Sic Late Thammegowda

c) Mahadeva, 43 years
S10 Late. Thammegowda

é

 



T    «By its Chairman

This Writ Petition is filed under Articles 22-15 '"0? 
Constitution of India praying to quash the impaigaf.';~d»6rdex dated, 
2}.6.2002 pas:-md by Land T:ibunal:'Viiie' «An11cxum"Q !iiid 'dai€1d 7.
25.2.1982 vide Annexure R passed

% y :12: iLand 

Ken: and to declare that it has no jurisciiciian.

INW.P.Nu3~'!.iVf1'S5/2€")03._V_  Ak  

BETWEEN:

1.

Sn" Neelakanlcshwam   

Trust (Regd) byits     

Vice-P!'esidt::::'{ Mfirigéwda  "  L' ' '

Major,  Agtiguitnrist 1] V _ 

Rcsidenl i1fh:{é1g;ud§}u»  ni '
Mysgzm DiisE:':ig:t  ~. 

Sri Nee}3kanteshwaiRv_S\%zirny
T11}si{Regd)'M§Ilanna, Major
Qcéupafion: Agriciiiturist

 % A maeg; at Bidagalu Village
 "'£i."D.:K.§>1e"Ta_Ii;ic
" ._MyMsc1i'€:'

H VV -V (By    Advocate)

 Land Tribunal

H. 13. Kate
Mysaum District

... PETIFIONSRS



10.

ll.

12.

13.

 14;

Mada Nayaka, Major
S10 Sanna Nayaka

Devegowda, Major
Sin Mangala Gowda
Shivanna, Major

Sm Late Nilayya

Rtzspundtsnis Nos. 4 lo 12 are 
Resident ofMagudilu Village   
Antharasanthe Hobli V  é_ "  '
H. 1). Kate Taluk 
Mysnre District'

M316' 'L¥I"1g'aii§:h,  ' ~ . 
S10   .,
Agriciziluiisl (Ex;  .4 
Meznbergkesideat éfflcfgale
H.  Knté"Tgl-air.  % 
 Dis11'it§t~.... ..... 
Siategl' 

By 

.' Révemte' Diegriéamnent

'    Win Bettaiah

Bangakim

Deleted as per Cnuri
Ofdfif dated 31.3.2004
Bctiaiah, S10  Doddaiah

 %  l7.Ch:mnaiah

18.Chikkaiah, Sfo Huogaiah

 



Respondents Nos. 15 lo 18 are

Majars, Agricultuxist

Resident oflsdagudilu   

H. D. Kate Taluk   ..    V'  

Myson: Districi V f..,   '
(By Shri. R. B. Salhyanamyana Gtm:_rfi:::%;:nl7PIeadcr for
Respondents N05. 1, .2 and 14, Sh_nCfT,  Ragh'ug:3th3,9, Advocate
for Respondents Nuts- 3«-S; 7'.,_ 8,  3; Respondent No. 6, 9(A) are

Served, Respondents Nos."'i5~--. I-3  déi3f:ed)»» _

This W1i£"Vl5£${§§ §£§n   Aa;.~,;§s 225 and 227 of the
Constitution      impugmzd older dated
216.290?  'Tribunal vide Anncxun: A and

dated 25.21932 ms §3.§t11z::':::§E'g: 'r4§:V.'B passed by the Land T.-ibma,

 HI). V,I§;¢lcL*and  Alifhai it has no jurisdiction.

     coming on for Heafing this day, the

i V  '   'ilgfollowingz -

ORDER

These petitions are cunsidcwd iogeihcr as the petitioner in

second of these petitions is re-spcmdcnl no.2, who is interested

in the very land, which is the subject mailur of the dispute. It is

@

12

6. As pointed out by the Govemmenl Advoeeie, the

reaeuning 01′ the Tribunal is only to be found at uf

the impugned order, which is not in speaking r

the Tribunal has found am the peuaem miii ii

within the time prescribed, the merits _

not been eddressed. This is a “en the
eumpiying with the urder’~.ef :4 which was
made earlier and acVx:erdir:g_l},f’,’i to say that

the Triii-guise} matter on merits. It is therefore

necessary ice for a Ieeensideraiiun by the

Txibissiflwiih aiiispeeifieéydixeelien that the pelilicmefie for

in Form no.1 be aL§€_§§”aJ$S6{.i and an order passed

iniaeeiordanee ‘xyiiifi Eaw afler notice to the concerned respondents.

_ .. Attiitirdingly, the petition is allewed. Annexures-Q and R

and the matter is remanded to the Land Tribune! For a

” ” . _ ieconsideratien.

6

13

In View of the matter having been a
mconsideralion, the petition in WP301

allowed. Annexu.res–A and B an: quaslggd.