WP NQ5548 of 2008
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 3.0% DAY OF _
BEFORE E % %
THE HON'BLE MRJUSTICE A5155?
WRIT PETYFION NbE_'E548V/2.(}C8
BETWEEN: L' J %
Nagangouda,
S/0 Mallanagouda Sanag0L_1d'az',: " "
Aged about 70 years, " .
Occ: Business '82;;.A'griC=u1t:u;*e,
R/0. COttO:I1'pMg'Cf'1I'i;<V_V€tt.(:';?.:l('ifi8;;(€;{:.' ...PETI'FEONER
(By
AN D E~--_ 'V V 1' ' % «
I . The J ()uin.,t D.irEc_t(a)A1'._C$fA
Igsmd Rexco.r_ds,"
I'\:'<3vrth,érz3 Divi'si<).r1,. «Belgaum,
, - A _E3"e1g'a1f4m" District-590 002.
A "Th E3"D€}C§L1'fiSivv§jiI'E2Ct01' of
'A V 'Lanci.REéc5rds,
Uh arwa-d;'Divisi0n, Dharwad.
.. .. ., vgasaiesppa?
, S Parappa Surakoda,
Aged about 73 years,
Occ: Business.
WP No.55-"$8 of 2008
4. Ishwarappa Basateppa Surakoda,
Aged about 5': years,
Occ: Agriculture.-
5. Mallikarjuna Basateppa Surakoda,
Aged about 48 years,
Occ: Agriculture.
6. Channabasappa Basateppa it A
Aged about 43 years, .
Occ: Agriculture. . "
7. Chandrashekar BasateppavliiSilial§oda;-. A
Aged about 41 years," --
Occ: Agriculture. V'
Respondents.3 to7.ar--efi A A .
Residing at. A.nnige1§’;i vi1].a.ge’,.V ‘ it
Taluk:
Dist: Dl?’a.rv_lu”adl.”””‘–i.. …RE3SPONDENTS
(By srfii. Ix.”;”ild§’e{v.athi.’*Ad’dE; Govt. AdV., for R1 85 R2
Shri. gV’;M.She’e_ia_van_th,«Adv, for R3 to R7)
é.’I’his “petitionlllilstiled under Articles 226 and 227 of
._i_ti:e. of India praying to quash the order
dateid 21.©:Zl.Q3’OO8 passed by the respondent No.1 as per
Ann’eXui”e¥ G herein.
V l”‘~«.This petition coming on for preliminary hearing in
— l’i3;lGi”oup this day, the Court made the following:
WP No.5548 of 2008
put altogether wouid measure ‘7 acres 24 guntas.
However, it is not in dispute that the claim is onlyto an
-extent of 6 acres 24 guntas. The respondents ciaifrri.”t.o
be owners of Sy.Nos.i542/i+2, 1542/A,
1542/ C, which put altogether acrezsi
E8 guntas, but, however, their
acres 28 guntas inasrn1ich:V:””-as sjwas V
exciuded from their eiddedi to the
holding of the petitiorier.–;Ifi}iiVs’:Eord_e:rv:’iiéfas’questioned by
the reSponden’tsVp:1’afte=r a»iap’se”-:of…QonsidG:rable time.
Respondieint’ Land Records, having
regard to the set right the hoiding of the
petitioner as .vi-feiv}v’as.”?.he respondents. The said order is
” ‘que’stiei7need”‘ it; this writ petition.
FE::”‘7iffWo.i’~.contentions are raised by the learned
cot?rnse..i_” appearing for the petitioner inasmuch as the
H tpphiiiriordinate deiay of close to 17 years has been condoned.
i “i~.ie’f1;1rther subrnits that the respondent Nos} and 2 be W
WP No.5S48 of 2008
U1
directed to re–survey the entire land of the petitioner
and the respondents and determine their holdings;/ith
respect to their titles.
5. Mr. Sheelavanth, learned co1,1nse1i–,:’
dispute this fact and submitsj’tha’ti
conducted having regard tovthe of {Q2
the parties have the titie. V 4′ H V i
6. Hence the .
* o--oR;i:>AiE I ._,..a i' is set aside. The
‘ordef’~pa’ssed I8? respondent condoning
‘ deiagigii confirmed.
it T. is remitted only to the extent of
the exact holding of the petitioner
‘a.sFiueZZ as the respondents.
WP No.5548 of 2008
Needless to say that survey shall be
conducted after notice to both, the petitioner
as well as the respondents
Petition stands disposed of .
Smt. K.Vic1yavathi, learned it
Advocate, is permitted to file of.
within four weeks. V V
1%
M
Kms*