High Court Karnataka High Court

Mahadevappa Sabanna Lenkenavar … vs The Tahsildar O/O Thasildar on 28 March, 2008

Karnataka High Court
Mahadevappa Sabanna Lenkenavar … vs The Tahsildar O/O Thasildar on 28 March, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT

BANGALORE

DATED THIS THE 23*" DAY OF Mgasixii 

 

BETWE EN :

1

 v

. Mahadevappa Saisama '..La=;1ka " 

Deceasedbyllis   '

Sabangig  '

S/o€Méha&:w£;ppa_L§1ikcr!avar,  '

AgedV.a'éo:gt 45 yeafsg.' .. '

«Gee-: EAgri¢ii1;ttari'st;   '
 R/Q .Va'ndalV_ 'Village;-.,.. - '

"Ba's:av='a.t:-.a Bagewadi-fi'a1uk,

Bijapur Disztficzt. . 

vabasappa, V

5.-S/0 'Ye1lappé'Li$nkanavar,
 ._Aged_a"bout 70 years,
' » Agxieulflirist,

R/'c"EjVa3ndai Village,

 v_Basva'vana Bagewadi Taiuk,
.. Bjjapur District.

" _ "(By Sri'.S.B.S}1a}iapur, '_dv.)

Us.---
57/

..PETITIONERS



fit

L»)

FY an I
. n.3ti:l.l.6 G1 n.3,; nt.u.u:u..;, ~_

. The Tahsildar,

Office of the Tahsildar,

Basavan Bagewadi,

Bijapur District.

The Revenue Inspector,
Kolhar Circle, P.O.Ko.lhar,
Basavaii Bagewadi Taiak,  
Bijapur District. '
04-4-

nfn  'i

V 5

By its Revenue Secre
Revenue:Departifient~i:, _ _ _ - «V
Dr.B.l?..£%;m'Jed1éa.r 7\f'e'edhi,,V V  =
M.,S'.'B'1;i16in'g;,'i Q  V" " 

Bangaiore.

. TheL2i:1d«.Tribtméii,,.._ . '
' - Basavan :'3ag,ewadi..,_ _.
R3p1*esentcd"  its Chairman,

Biji:p1§rDiStrict. '

  ..... N ,

 'Deceased by his L.Rs.

 graham,

 Sm-i"Appa Saheb Desi,

"Aged about 35 years,

 .0cc: Engineer, R/0 Alamatti,

_Cl\

Basavan Bagewadi Tahik,
Bijapur District.

Sharatraj,
S/0 Appa Saheb Desai,
Aged about 33 years,

0!'



D)

nab'  D/n Alnrncrli-1'
L"l'\J- I-'II, l'! \.U I IJKJI-IlI.'aIu

Basavan Bagewadi Talluk,
Bijapur District.

7. Gundappa Ramappa Doddappanavar, _
Deceased 'by his L"Rs.  s " e "
Hanumanth, V
Sfe G-undappa Deddappanavar, 

Aged about 45 years,'  .. '

Occ: Private work,

Rio Vandal Viflage, V A _ ..

Basavan Bagewegii T2-Llulg,  ~ .__ 'V .  ' " « . % _

Bijapur District.     _  f"~v.--iRESP0NDENiTS

(By   for R-l to 4,

Mfs.Shi'vay:§gi_:nath Associates for 'R-5 & 6,
Sri.SiLG.i£ulké1i'ni, Adf§1,"tbr:_R-7) 

l......._+ 'DI ,......l D'! 4... _...._+
II Lu. 1\1 nu 1\1. l.IJ ant

"   the incigme.n't passed by this Court in W.P.No. 17303/07 as

   :V4"!5::n1nex.O dt.4.l2.07 and consider subsequent

Vi representations given by these petitioners ete.,

This Writ Petition coming on for preliminary hearing in

'B' Group this day, the Court made the following:
W



ORDER

Petitioners have sought for to issue ifvrit ..(stT._fni2§ridamus

‘ ‘ …….. .. “=.:…i.*,~.. ‘L… .’…}”…__a i”_.–
dlresung r6S”Ond6i’.t 1 and 2 ‘(G “Ct up 1–t}is_(z::a,uuii nu l:x’!jLl.I5t~l 0}:

this Court in W.P.No.l7303/G? ”i3€;i1si(iér. :1

the subsequent rcpresenifistion of ‘tho p6tiiii:(iiIiv15;i’v3…V.at .5Annc:Xu’rcs

‘P’ and ‘Q’ and also fiJI1h.£’i:I”vdi1*®§:t the”«7′.}V’_’Ar¢sipondo11t 31,: .o
harvest the errir’ éxtesit 2_4f’ixsi;rés’ iand and to direct the 7″‘

respondci1t_::to._’allqiii ,__l i’at;i.i’i 2 to participate on all

occasionsiaiis the accounts with regard to the

.. Ggivsriiiiient pleader.

3. It is the submission of the loomed Counsel for the
f”‘tior1ors ‘irt there is a non-compiiance of the direction issued
Jib»

‘us

by teis Court e'”r.ier and th”t the petitioners should. aiiuwed
to participate in the proceedings and also in crop
harvested. i ii

4. Peficontra, it ispthe sul)m.is’sion -t’ne’i’:o1:nse1
appearing for the contestilnaiiiespondesnts ‘i:’hat:’fpnrsLiar1t to the
direction of this i«_’i.iUi.ii”~.._i*pl.,i<i:i'p'.'U303/ll7livalready crop is

..arvest…. sy t..e rcspeadent, V as gssela, petition does not

"rcsrn in the land "1 question wound he liarvested by the

73}: 1'espondent——–snd that since 7"' respondent is in possession

some extent of land, the petitioners are to be permitted

V to participate in the proceedings before the respondents l ,_.nd 2,

"i<io'vvever, respondent No.7 said to have harvested the crop. It is

for the Land Tribunal to ascertain as to what extent respondent

No.7 was in possession and cultivation after holding spot

due-

…………..+..-… …..1 4-L.._….J.h-…. 4-… .l..-….-…… .4′ 4-1…. …..+4….. ..-…….l.’4-. ‘uni.
IIIBLJUUIIK I I1 [LI IIIUI 3111. I, ‘I. J UIEERIBU Ll IIIG III ll I IJ Llll U Iflly
after hearing both the parties.

6 At:J.:u.n-ding1\,r, I. _u1_1on IS di;}1.33-d oi
.. 4 I
‘C1 “‘ _-

4AA J;-re

%    7f VI'7 jug»