nu"
{N THE HIGH COURT OF KARNATAKA AT BANGALORE W.P.No.29655l2003
I
IN THE HIGH COURT or KARNATAKA AT BANGA§,C)":'v?i.Ei" L H
nurrm) nus 'rm; 201'! an or JUNE, V'
THE HON'BLE MR. JUST|cE"'4N.l?;_PHflL'* X
BETW EEN:
NARASIMHA MURTHY _
s:o LAKSHMIMUDDAIAH, = ~ '
MAJOR,OCC:AGRlCULTURE,-- V ,
RIO csmssnaeupa STREE1-',V-- . _ V
KORATAGERE TOWN, : '~
TUMKUR o:s1mc;'s':;.«--' i "
1 _ .V PETITIONER
(By Sn' : vaJA$r.K_uMAm':' M11;:;.4_m_v0¢.eJ_E j ' --- .
AND: ] __ b' ._ '
1. me STATE or KARNAfTAKA' " *
REPRESENTED av ITS :;ZECRE.?ARY
REVENUE DEPARTME.NT,'=_
M.S;. BLQLDING, H
amgsagons. ..... _. «
'TI_-iEiANf) n§iBuNAL
;.KORAT'.9sGERE IALUK.
TUMKUR jr.».1$TR;cr;'
smce oeléeaésp REP. av HIS ms.
**Lr.-.K$HHi'DEvAMMA
_ 1' s:r4¢;n_=..;jEc.r:;§sEo REP. BY HER ms.
' 'V:H"%3::§fjV(i}Vsé:s++AoRa KN
'S10. T. NARASIMAIAH,
AGED ABOUT 46 YEARS
RIO. KORATAGERE,
TUMKUR DIST.
IN THE HIGH (_'UUR'l' OF KAR.NA'1'AKA AT BANGALORE W.P.No.29655f2OU3
wan' PETITION No.3§§5:T
EN THE HIGH COURT OF KARNATAKA AT BAEGALGRE W.P.2'~§s129655:" 2363
2
3{A)(ié) ESRLKN. F'RUSHOTHfi.M,
S10. T. NARASi2'v1AiAH,
AGED 53 YEARS,
R30' KORATAGQRE,
TUMKUR DEST.
3(A){Eii} SRl.K.N\, VENUGCPAL,
SJG. LATE T. NARASEMNAH, ._
ASEB 4? YEARS, ;
Rfil KORATAGERE,
TUMKUR BEST.
3{A){§v} SRl.}{.N' BHAGYAMMA,
IQ. LATE T. NARASSMHAIAH,
AGED 29 YEARS,
RIO. KORATAGERE
TUMKLER GIST.
3{A}(v) 342: M. ANANmAPAoMANAg:¢_4A, V
320. LATE T. NARA8EfifiHAlAH;' " - V. "
AGEMAJOR, ..
RIG. KoRATA<3Es2£2, _ . *
Tumxuszossnj-.<" "
3-(A}(vi} sm.2»<.:~:. ANAN"¥~'HA{?:A2§£&!AH,., 'V .
sic. LATE' T;"HAR;FxSiMH;%.'iAH,' -- .
AGEMA,.3OR,_
mo' KORATAGERE, " -. % *
TUMKUR :3.:s'a';. -- =
4- SR2. NARAYANAPPA} 1
S30. K.'MARA$AP'E?A, V " "
!\v1AJ.Q.R, W0' NAMAGLU, .
' ' _CHfN_N'AKfQTE-iAPALL! (MNGUAL)
ANANTHAPUR ELȣ$T.
5 <._.sm,.R,:xmaAre;~:A,
5:9'. LATE' e<3sm:;AppA,
MAJOR,
RIO."YALL,{)Ti-933T,
" maamxssszn TALUK.
* _'_'3. v~Tf"s§2i; §o2s3HA:«:,
_ SIDAATE GQVINDMDPA,
-- AGE: MAJOR,
é V RIO. YALLOTI PQST,
" ""?v'iADAKASiRA TALUK
ii" 'i'Hk'§ iiifiifi (.j€){}R.'l' UF KAl{NA'l'Al<.A A'1'BA§'e'GA,l..{.)Rt£ W}'.Ne(29655i'2i}{33
E223 THE EEGH QQQR? OF K,§&R.;='u'a'~'x"{':'&§<L-'w AT BANGALORE ¥\'.P.Ne.2E¥6$§§2§G3
" 5
dismissed by the Lane Referree Appeitete Authority,"
Tumkur. Eeieg aggrieved by 'khe eeid erder, petit§_e"eefVV'_~
flied s..e.e.P.Na.52ee;1eae befere this§1es..::"t:~~--A'.i5ifh:ie~::: e
Ceurt eiiewed the er-aid Lend Referme::R6'?§'eéer3A'Phe£i'§iee"3.. 'A
flied by eetitierter and eet aside ereerV:_p=e$ee4e%'«i._fey.
Leed Referree Appeéiete eee "resei~':te,c%
the matter beck to the Land"4"%"fiib:§1jee§§'»V§§¢i§f§Ve'.V3'/.A§i:"eet%on fie
he-dd a fresh enqtiizei. V' eeree in
eeeerdeeee wéfii ef the déreetien
ieeued by frevieien petition,
referred ebeeregii "the 'reek up we matter
again inf§+:.er2eie4e'rai§et"ae'off Aprii 2603 and without
enqvefi in strict cempiienee czuf the
reieveat-";;revvieieee.T'_'e*§' the Land Reforms Act and Ruiee,
wi§¥:eu'§: . ce;ifice¥ evaiuetien ef the erei and
.: .:ie:5,;esrfieIx*:tery"evidence, evaiiebie on file, hee proceeded
"-4"_f.Vte*--re§ee{'tee eieim of the petitieeer: Being eggrieved by
'V V Ati1'eV§}e'eugeed erder passed by eecene respondent - the
E32? ‘§’H,%§ 516}-1 {l.£}’L§R’§’ 01″ i<I.:%RNA'E'AK_& A51' §:§§%.N %r:=qzgagtéfivriias tanant am that the %and in question
is fésféfii i;f’} G.§r§ernmefit as on 15? March ‘%9?4. %t is
$%gn§fic<ar;1:_fia mate that, the Trib:..:na§ has committed grave
¢'r':i?_o:*.,_'.§.'._i%';'sd iléegaiéty in pagsing the impugned order,
Vre;$:_4£¥t§ng in serieus miscarri e of justice is the petiticmer
Ex' mi REG}; {';c;:.:R:§'13¥ Ka.;2;:a2.a%"j£x;. AT BA:i§3§fi;i,;€3RE 'éE:§.?€0.2§~55§;C;§}"5§
{N 33%;: HEGH C0139'? QF I<1AR.NA'E'A§<ZA AT BANGALQRE §x;p,Ne.2%u:5z2ae3
3
in as much as the Tribunal has nan? decided the marker
in stéct camgfianee cf the rehevant pmvisians of the £,._agf3;:£_ 1.
Reforms Act and Ruées and given mugh
the }udgmer:t and decree passed ,;by..the
wéihout verifying as ta whether the j{§:$gé§?§_é’f§t :
pasaed 5;; “ma; Caurt is bgndéngjfen t?:{ev..p..:§$i§é$
preceedings pending ad};;;dic3%’i6;;.. . ;§£§x:%g;’ “Land
Refarms Act. When the ¥§a:?a§(_3: tenanted
iand arid is vestgta” fiarch ‘f97’4,
the Land {he matter, after
crétiea! L;:z}§>’V£:’_’gn§i’._~g$§§umentary evidence.
in the §nst§§5§3:”casev£_. fl§ e»f{“ri§§ufia£ has anly referred ihe
vevédengggefiof {fie “»p§fifiQhér rand Ewe ether independent
‘*w§thes$ar§’ vunfsrzunateiy, there is no criticei
ev:éi:%逧;:2nVV”§fv_v..§h¢§”£§aaca2mentary evidence such as the
rac;ord’.€:f..r§’:géh£sf Vand the twevant entries in the same and
‘§$…;:o §¢e:h£sper regarding the entries in the regard of
;!”be Land Tr§buna!, withaut anaiyzing the oraé and
EN THE EEEGH {TGURT OF KARNATAKA 5%.’? B:5.?~E{I-‘.i*<.L{I3R'E E1;'..¥3',?-Es3.?.i?«'.E5f§?'3fE¥?}§
IN THE 2:33:39: C0{jR.'§' 3;: KARNAT£§I,<iA AT BEWGALQRE \%«iP:xzeR2§655;2aa3
9
émumeniary evidence, witheat assigning {regent anfi’-_
vaéid reasans and without regarding any specific ”
has heid that, petitiener is net entitigd to swim 3
rights in respect ef the tend in quesfiifi %T§;:3ee§§¢:e;%%%z%arnj
cf the view ihat, in ahort, the impugnéti A:_;’s*i;’-2;’
Land Tribune! is :13′: a speakiifig-_.v:¢rc§_e:.’.” ¥__ 3nd
Trébunaé eught ta have cféii{§3¥£y”«.¢’y2g§:.f;}é-£#.§;:§: ‘4:h_$ cam and
davcumantary evidence; argd and
racarded spexc;__5?%:::’: daaided the
matter on ‘¥.é§és~;i;c*.j::vVV§rt:g;rec1%eni:s*. have net
fieen c9m%§r§i_§2£§ fribunai, as envésageé
under the reE:g=.-fva:’2t*pfgviééfifisfaf the Land Refsrms Act
:_raé§%§_AR:.:i ei3. ;>_’._f”.i”E’,a=*g_§:”efo”r”‘e,v~§——arn :3? the cansééered v§ew that
afaahgtz ‘$”€§”§fC;.§}4.§f’§§#!3Q§fi3′{§0F§, the impugned azrdar passed
tgannet be sustained. Hence, §t is fiat-Se
«. : ..’.’4I): be set a’3,id%..=2.
THE Hléfiéi Cats??? 92:’ }<iA?.?«E;i.'F;'§I:§A 5:5: EA':~z€§§!aLa§}: \¥.?3\§cL2§3i§:§f=:'2{§§3
{N THE HEGH CC:LR"f <3}? KAB.E'~§:'~'x'?AKA :35? B?~§é\§G§xE.-GEE 'J'$.?3:~§0.3§'6$532"§}fl§3§
……… E1
5. Having regard is the facts and c§rcumstan§e$ “»..V
3? the case, as stated abmre, the writ petition
petitioner is dispcssed nf as fulicwst L. 3 T >
$7 The wziz’ mtfiicn filed ”
aiiewedin ;3a:1; V V
252 The impagfied ar;}ari§ e1§S:&;d by”
responders? «- Land T?1§!:;i:§2ar3,__£{£;§réf:ég9§fre Tafuk
dated mi” Aprff 2$G3w–£3é5f:7’r:rg_33g’é. ‘.L§§?.” “CR x
47554-75 y;dg:Lf%;4n;¢e«m:e%’k c:,* gs; xngresy set
aside; ~ %
back :0 first
respohdgfif -‘Lé§:’§§f’*T§i£2.§fié§!, Keratagere Taiuk
f§{;jr&£§ns§§er.§iid§ $3’ {fie maffer afresh and #9
‘V ‘tfike _é§3pf §,a;§aée decisicn 11:; eccardance wiéb
__a’:3?%§d£ng reasonabie opmnturzify fa
p§€i?{aééf§e,=.ef’ a:;d cantesting respondenés and
ia’Ie~:;;’d§’ the same in strict compffance nf Rania
the Kamataka Land Reforms Rufes read
L %..m 593509 34 of me Kamaraka Land
/9%
§’:’=E “mg may CGURT :3? EARN A’F.»§.E«iA .=–5~.T gA;~%13;’£oRE W.F.?~.§0″29éS5?2@§§
EN THE HIGH COURT OF KARNATAICA 9:5 aamsaaoaa w.P,Na.296sa2ao3
:2
Revenue A91′ and dispasa 9f the same, as
axpadifiaasfy as mssibia, keeping in View {‘ha~~.. a ‘V
fact tfzat, the matter has baaa pead§}§§VV ‘ L.
acgiudicatien between the f; 4’
decades. A “
III} Patifianar raspoadaars are _V hair wflitaa aubmiaafan dacumeatrs, data of receiptni V V L is diractad to
receive t5a..sanaa “pa§cead with the matter
~ . ‘A .__ia af§i;t:tv—-aamp£ianca cf the dfrectian
;’aaaa¢i’ i}?i.~a{:t’3_a£:;{, as rafarrad above.
Sd/-W
Judge
a; ma may E%5{fI%'”é%’3ZAa_aaTa§€§i3{E’é”§{§.Ei;{éj5§W”§fi%fE§é§§*”ééiééé