High Court Karnataka High Court

Mayigowda S/O Mayigowda vs The Deputy Commissioner Mandya … on 30 March, 2009

Karnataka High Court
Mayigowda S/O Mayigowda vs The Deputy Commissioner Mandya … on 30 March, 2009
Author: Ram Mohan Reddy
i

1N"I'Hi:1' HIGH COURT OF KARNATAKA, BA:~;*«:"né;Lr§:~:V;r=;;" %

 

DATEE) THIS THE 30TH DAY 01? MARQI§;~~ 3 _L "    

BIa:1«'<:»R3a';: %
THE H()N'BLE MR. J"Us*:*:<3§: 
WRIT FETITIOK' Nos.4 69§ QB' 2f6@5;_1[S¢%1s?)
BETWEEN;  _  K '  _  
1 MAYIGDWDA Sf 0AAV,r»r1;%.Y1_'{'.'..'3,-.,5.2:)0 1, UNDER ANX. 
AND ma 31V.5;:2{}(}1,"'* m;'13'?::R '=Ars1x';,  AND THAT 0? THE
0RDER..PgsS.£a:3"1--1BY_ -I'.HE:_'R';;....T:-£~E DY. COMMISSIONER,
MANDYA ~If«:'3,1'.~:~*rR':a.:r:*;*«'.'_ MANDYA IN APPEAL
Nc;.P.T;..::.L..5s:~/:;2:>E;AL«No.'P,T'v.c;..Nc3a5é/«2001-02 1:31'. 21,2094 UNDER
ANX.   * ' A  

..«§ TH~§S  i.3ET:*rIGN, .COMING EJN FOR

..«TH1S"T)AY, me comm was THE
 »}?j(}E,;LQ§'a'§1\E«(32'*. _

ORDER

Th? .V xpurchasers 0? 39 gmatas of iand in

V’ /A from 0116 Marzcha, S/0. Ktmta, the gantee

$3; Qfdfii’ dated 7«»5-1<}56 and 19 guntas in Sy,N0.385/B

in favour of Channa, S/0. Kunta by order datad 7—;5–

3956, under two separate deeds; 0f sale dated 14—Q4-

1958 and 26-{.}6-19611., respectiveiy, ag§'ievecif':";:§§f.Vfi1g3

orders of even date 31«OE»-2001

PT'(;L.No.23/97~98 Annexures "Ii:"" V

of the Assistant. Commissionef'pr§?:f§§1;*red"two.

registered as PT<::L.55/20:') and V§'11::i;;v_5€&g'i200MV1~02

befare the Deputy C0in;§1issi'dfid:j iQia;1dy£i;"w1':i;:h when
dismissed by olfiers VA Annexures
«J» ans; «Ii»,

2. ‘I’I§¥.€jV,; of the learned
c(21,1ns:i 1 acre and 24 guntas
of amt’ .:§i.1.’v”A:_jjfis*$§§s;§§1I1a11t waste: Sy.No.385 of

Mutvjmghain _ i,ri11;:ge’;- xiéiaadur Taluk, Mandya District

._Wg”s’ V. in “favour of one Ere Gowda, S/0.

.j§§’egowda at an upsczt prica of Rs.1,()OO/«

pé:r–.__ac1f-3*, order dated 14-O8»-1955 of the Efieputy

“‘€§Q:nn.iivs$§ioI:er, lviandya, foilowed by issue cf a Saguvafi

Out: of Ellis very iand it is Cfifiteildéd two portions

” we-ach Ineas1::.riI1g 19 guntas, by assigifling sub–m1mbers

®’**K

3833/9: and 385/B were’: subgect matter of H

5- 1956 in favour of Mancha “= ‘V

Ktmta. Petitioners having §)uf’Ch3:§$C€’§:’ t«11;<: 'lé;12<1:1s~: f'L?':f<3;;r;A

Mancha and Ctharma u1:t3f¢1_*.._V..the–' Vr<:*g:'i'¥.sAti§§_:*.**.'’t__11é:3f belgnging to the petitioners,

so }:_§§ perféét -?;h.r::ir title over the lands granted to

L’ According to the learned counsei,

t1?1iS” cgsitéiifnflon when urged in the earlier writ

._procec?;1:iI1g3 was accepted’ and this Court remitteé the

V’_};}’§’¥§}{§i§?{3§iI1gS fer fresh consideration by the Assimant

Cbmmissioner. It is conianded that the orders

impugned Suffer from 1f1fit;i’e;%;’;…’ti*:.e

COI}{:IuSi0I1 arrived at by “flee e;eti1ofitieeA~V.i._’E};19§t the-.:L’

eeheduies of the Ealiyis, A and
eubject matter ef €1’iffe1?ent, is perverse
anal iilegal. add that the
e:u.theri3;iee,«” and findings,
jumped— e–£10′ therefore the orders
s1,1IferVVfro1n”

3. ee191{_re;,_ ” ieerneé counsel for the State,

t£ie’}e.e:r1<:e ganted to Manche. and Chaxma

(Ed mtv..4§ve1~}:a}p..me preperty ganted to Ere Gourde S/0.

Eregowda. En other worcie, they were

"v.,.eepe_1'e:§e':.§"e.nts in respect of the property in Sy.N0.385.

M

4. A carsfui examinatien of the ord61’sV.’iIi1pt1;;:nédV

discloses that the Deputy Commissioner, :*a3g§orci€:i(1 £135 V’

foilowing CO}’.1C1U.SiOI1§

” ,mW %&g,J€,3(;g Vg§;g,a_m:% 1 , » 1
cggmno cd:o2e,Ja’tTa*?37J”‘.j

‘w”t’o° wevuan fifi{3§’?’3~”kk

This c0r1C111si0nVis.:§6f–t reasons

or £’111di1″1gs4_;3?.f14<:'ié %§1f€ié::s"'iimpugned Cannot.
but be irx'egu1ari?:y. In my
COI}Si€;I:§?I'C§i~"A [orders of €113 Deputy
C'#()II1Ii'1i$iST'E<;)_I1(3Ifi' £0 sufffir from legal infirmity

occa§sibmir1g imustice t9 the petitioners. In that

__ matier, the erders of the Deputy

'#33.Q5L*11I1iSSiC2I1f::""§ile$erv«3 to be quashed.

The writ petition is aliovved in part. The. Qrders

' T:"'»gEa:é£: 24-2004 in P?CL.No.55/2001432 and 55/209:9

_,._{.3*:2 Armexures "J" and "K" ef the Eh:-:p11ty Conzmissioner

Ejsdk

«J

are quasheci and the proceeding .rr3iI1'itt.réé§*—- for

c0nsiderati0:1 afresh after extsndixig'Ma"–.:tfe$[soi1ah._;€""

Qpportunity of hearing to the cc3:1Ct»3I}if1ed.: ' Tiife

paritries am directed to a1§pea1"V'VL'b:§ fi3r;:
Commissioner on 16;-C3~5f~–2(}()'§I"A«.