High Court Karnataka High Court

N Thippanna S/O Ajjappa Yaligara vs The Assistant Commissioner on 16 February, 2010

Karnataka High Court
N Thippanna S/O Ajjappa Yaligara vs The Assistant Commissioner on 16 February, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE--_._
DATED THIS THE 15"' DAY OF FEBRUARY 2010:'f-~i"f";--_:V.
BEFORE E   

THE HON'Bi_E MR. JUSTICE ASHO§<WB.__ HIA}.CHIGEjRI""   

WRIT PETITION No.3892O of 200_9I 

BETWEEN:

N THIPPANNA
S/O AJJAPPA YALIGARA

AGED ABOUT 61 YEARS

R/O NAVALEHAL VILLAGE

CHANNAGIRI TALUK    I A  
DAVANAGERE DISTRICT   _  I   PETITIONER

(BY SRI HARIS4H§'«.l<'U1i?j':Tfi\:'R SRI  'A-Q/v'PI'--\TI'L, ADVOCATE)

I. THE ASSZISTANT"CQMMISS.ION_E'R-
DAVANAG'ERE_ S'UB-D.1"'IrISIO'H_ 
DAVANAGERE .   ,_ 

2. I<.M.JAITAI<I 

 -- THE A_.S'SIS__TANT CO'MvHHISSIONER
  DAKIANAGERE' S{}B--DIVISION

'DAVANAG'E'R"E   RESPONDENTS

* . E '-(B\? S'§_E_P§AMACHANDRA R.NAIK, HCGP)

 THIS WRIT PETITION COMING ON FOR ORDERS THIS DAY,
'THE COURT MADE THE FOLLOWING:



I\.J

ORDER

The petitioner has raised the chaiienge to

dated 03.10.2009 (Annexure~–E) passed by

Commissioner and the conseque:V’ntia:iA”;Muta’tio:n’–..’~Ejnt.ijy.’

(Annexure~F) and the Records ofRights—- 3

2. The facts of the “‘b_rie.f0′”are. .that the
Government granted acres at
S3/.No.-46 of Navaie Viiiage ‘ggsihwara Tempie
in 1948 subject€.t’o§*_ceAtta~i_<n: out in the grant
certificate, i./:ii':iii:.:ich as Annexure R.1 to
the third of objections. One Sri
Nagappa flied the lands in question.

The'Assis.t_a'int'_A..e:Co.n1missi'o'r'1er allowed his form No.7/–\ by

gran.t'i"vn_'g;'Vth'e.i:a«tid:~"oVn:V:'28.02.2006, This was challenged by
capacity as the LR, of the deceased
nin Avoioeal No.904/2006 before the Karnataka
(KAT). The KAT, by its judgment, dated
Set aside the Assistant Commissioners order.

V"°'~..:!"fh.Ae"TaVhsiidar vide his order, dated.16.09.2009 directed the
H53;

4,
‘.23
2

– anew. ..\….. A’ll§.l§\1 ;.»e..s\..u…..:.M……_q:..«..4..i…..,,_;.,.~_….. .- H i –
.=.:’:”-**- -W”

the agricultural produce on the land in

q”‘ges’.tioli-,1″_~aCC’«-.(I~l|€\

3. When thus stoo;d”t’ij1ee’Vstétejolé third

.

3.

-e
.1 =
Iii

“:4.

if?

e _

respondent, a under the
Societies Registratior:,iVV’i41tcVt’_yA the affairs of
Srl Eshwara Devara vt3a.rn’ithi’ to the Tahsildar
that the said Comnj’ittee’s’.Vn”am’¢”– shown in the revenue
records. aTia«h4sli:idavEr’lftransnjitted the file to the Assistant
Commzissionerl d;;i’rections in the matter. “the

letter that the ‘petitioner has failed to produce the

thalt..t.tliejvpetitiorier and the villagers have given in writing

that; future} the agricultural production would be

35%

auctioned in public and the amounts realized thereofgfivould

be used for rejuvenating the said Temple. It

that the Katha in respect of the iands in ques’t_i~o_n

mutated in accordance with law.

4. Pursuant to the said ‘refJQ’_rt, dated of”

the Tahsiidar, the Assistant CAo–m:ni–iss»io.nerl_Adirected the
Tahsilciar to change the property in
favour of Sri Eshwara: with the said
direction, the and the record
of rights name of Eshwara

Temple in the’A_if”ec_ords

5. ‘Sri t.i-iar.is’i~..__i<'umar, the learned counsel for the

of the violation of the principles of

:_._natural".ju'stic'et"_*_».__i*iie"V..submits that the petitioner is the

vvekiisting hoitier-~V.of'entries in respect of the lands in question

in.:t'ii4éV.isre'v'e–nAue"'records. He submits that while passing the

L' V:"ii.im_pu.g.ne'd order, the petitioner was not even put on notice.

853%

6. Sri Harish Kumar further submits thatgthe

impugned order is without jurisdiction because,….”i”tli_s’4iljtjhiei

Tahsiidar, who is endowed with the power_.Vt_o:”n’

original authority for passing the forgeffe-ctingflthner

mutation entries. In the instant _case,Fthe impu’igVn.eg o.3rder.:t»

is passed by the Assistant order
passed without the author_i_tj;–‘n’oit. petition is
maintainabie, notwithstanding.the”V–a}i<ani'i.a'idiiitg of aiternative
of fiiing the the Deputy

Commissioner.' V

7. The for the petitioner aiso
submits that thei””thni’rd.ir-espondent Committee is a body of

few who’vwantiitowknock off the vaiuabie property in

questiori’.VAt’_ that the third respondent has to
:i.L3″p’prOaChAtfie _C-iviidéfourt, if it wants to estabiish its rights in

” of the -property in question.

contra, Sri Rarriachandra R. Naik, the
appearing for the respondent Nos.1 and _2

.’su:i;§mits that the petitioner cannot invoke the writ

fififi

~–ac’t~«.I:as_ th’e—.

jurisdiction for enforcing his private rights, if anv’;~.T his

remedy is only to approach the Civil Court.

for the dismissal of the writ petition on

availability of alternative remedy Revci’siie,n.A

Petition. He submits that underi’E§e’ction.»”‘V’1’VV;.’:’_pffilthe.17

Karnataka Land Revenue 1.9642,” ifahsiviidar is
subordinate to the Assistan;t.”C’on;3_Vrnissio~n’er:[~

9. Sri appearing for
the respondent iseidiltwojl.threshold objections:

i) The no locus standi to
chal’lenge order, as he is not

the land. The land is granted
:VE’:’s–hvvara Temple and the records have
the name of the said 2Ternpie,
“Th.e”«V:«V.\/aihivatdar is not entitled to have his
shown in the revenue records, so
liigiclontends Sri Gopal. He makes this

submission without prejudice to his
fififii’.

of the –i ..i

.i;

ii

contention that the petitioner has never been

the Vahivatdar of the Tempie.

ii) The second preliminary olgjectior:””ra–i:secfl”:b’y.V

petiitionier claims that _the land

V’to:.l.his father Ajjappa and on the

3’«__V'(:i,iItivate.«Z the land. The iearnedn counsel
_.sii_Vb*m.i’ts that the Eand was never granted to
petitioner’s father; it was grantedto Sri

‘. Eshwara Tempie. The petitioner’s father was

Sri Gopal is that the petitioner’

suppression of mater_i_a–i._.V_faot’siit

that the petitioner NEo.7A
application for the in
question. ‘V on
30 . 9.2 005,.” iiasml wh isperecl in

the m,ie*a’i”no.ra’ijdutn”*of~.,tne inir’i’t”‘vpetition. He

I

5
_i
E
i

also the averments

conta_ined’ii”n p’aragra’ph””.1 of the writ petition,

tierni’__se of Ajjappa, the petitioner continues to

flgéég