Wp3E336.08
1
EN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE M73 DAY O1"<'=.}ULY, 2009
BEFORE
THE HC)N'!3LE M12.JzJs'1'1cE:: MORAN SHANTAN'E;'GO{7!.}§jA:.§ "
wan' pgmwnow No' 31336/200.8 {QM-:S*1*2'}~'::$::»
Between: V " ' V V' 'V
MAHANTESH 8/C) SHEVAPPA EBUEFD-EIR
Agezszo mags, occ AG12:cu1:rumsfr;~~
R/A SAGARAVALLI WLLAGE ' _ A "
HANAGALTQ, HAVERI DISTRICT. _ PE'§'{'1'I'C),NE..R'
{By 311.: S G KADADKA'I"I'i é;D iz..}_ 7
'THE PRINCI f3AIg 'SA":;'3-~VCIiT}"{'4Ii<.3-'V1*'2'~'.:.R.*-'
DEPT £7)?' REVENUE; M"'$_Bf[}£LDING
D}? E E2 A~MBEfDKAR~VEFrDHI
K; CAERCLE'-.BAN'GAL'fDRE ----1.
' ' ':2, "Q%':zf¢IsI0N, BELGAEJM.
._ "7'%1fHE"*:5A~HAs4:L:§AR
A _HANA.GAL_T'ALU'K,, HAVERI DESTRICT,
I4: ':51+:..§«:33UB' REGISTRAR, HANGALTQ,
x T HA3<E?.3&L., BAYER! DISTRECT. RESPONDENTS
'{*§y~vs3;~;'f.:%.K'Hatti, i~§CGP,}
This patition is flied Lifidéf' Articies 226 and 22'? {If {ha
V' ifiijnzdstituiion f India prayirxg tar; quash the notice dt. 33/' 10/EGGS
Anr:-Ei issued by 4* respondent anci 5120.,
This petition earning on far greliminary hearing, this day; the:
Court rnade the fuliowing;
Wp31336.G8
ORDER
Certain Hanumanna Tlzimrnana ffied V’
No.7 for grant of occupancy the-:
Sy.N0.81/3 measuring 1 acre
Samasagi village, Hangal _ Th~e_
granted occxlpancy 1. Hnthe said
Hamagmalma Tlfinxmangsy 1982. Grant
certificate ‘_NQ:’-1O€ ieS11ed”‘i:e~’favo:.11’ of the said
Elanxmeaefie.'”I51}iI:f1£%:§§i1;:3:eL*fiiiadeeie63}; 23/11/1983. The said
Hanu111a1:;1a thereafter, 30101 the very
prepegeitgj ‘V feiaprceir ‘-.:’>f.ft:he petitioner on ()5/09/2008
& t’:1{j{$i:;¥g1i”‘L%a fegi$iere’ei’éAsaIe deed wide Annexure “D” to the
wI*i1:’_ pe!:i:i”;i;:V$1;’.A’;’-.f’Thereafter netiees were issued tn the
_ petii;i.0I1er’ the s:_1bwreg’stra1*, E-Iangal, directing the
.V_.’petei,*:.im°1e:: to ebtam me: ebjeetien certificate under Section
ef the Scheduled Caste and Scheduled
VT ” “Tfi,be(P1’ohibitie:1 Of TI”8;E1Sf€3}f’ 8!’ Certain Lands}, 19?8 from
E’,/’3
W§3l336.08
the concemed authority. Being aggieved
this Writ patition is fiiad.
Q. The: only questic}1′:-:0 bé.g_;1£”:Cide;’:
petition is as to whether, .V’1§:;z*t)§§»r*isVi’c§1*:’~§V;:T”<Vi:rf isfiarnataka
Scheduled Caste and sfisfiéagnéa ijf Transfer
Of Certain Lane:is).,¢ lands whase
occupancy Tribunal undsr
Section :' VF3efor:ns Act, 1974.
3. E_’u31V Cam”: in the case reperted in
A gfiearly held that Sactiorgzs 4 and 5 of
i:§j_é–»é;c:.VA_a:?efit>f__ applicablfi ta the lands Whesfi csccupazacy
figflts’ i%;%ea1’4€?:Lj–§?:a §’Iv%1ted by the Land Tribunal under Secfiom
é~8A <;f Reform$ Act, }.9'?4. The msp::)I1d@n1:3~–
VA 3§%1iI:*::§rit.i;es have ignored the dictum iaid dawn by the full
' b§;::1<::h in 1:133 aforesaid judgmant whila issuiflg {ha zmtice.
Acccarciingly, tha nstices issuad by the Sub–Rag'st:rar and
Tahsiidar, Haggai Vida Annexures "E3" and "F" datad
Wp3i336.G8
2:
13/18/2008 and /09/2008 respectively stand ‘
The 4* respondent is dire<:t.ed to register
presented on 06/09/2008 in SR.N0.P. 4»2';'r"."'" '
Writ Petition is allowed acco:1'diI1g';32_
{E
kmv.