High Court Karnataka High Court

Narayana Iyengar S/O Late … vs The Land Tribunal Hassan on 16 June, 2008

Karnataka High Court
Narayana Iyengar S/O Late … vs The Land Tribunal Hassan on 16 June, 2008
Author: N.K.Patil
:1»; 'ma §-::'<:;gv; Ci'}UR..TE' {:2}? §sCAE?i.;'\éA'1'.é*~..§§A :33' ¥3!%§i'x¥€'i}.é%.§,ij}RE \£z'.P.?«§0..2§§3si.3;'2(}€}3

'?

TMSWRQT ?'§T%TiC¥N ES Fiififl L§NE}EEF% fi;R.Ti{3£.ES ZZ'E5_l}~5s%¥\§!Zl":  C}?
"WE €I3Q%\§$"¥'£"?L§T§<Z)f'3 £3? INQQA PRAYSNG T0 Q%.iAf;'3%-§_Tj' W. 
R§S@E;~Z{C2'T (Di: 'WEE E3§¥£)P'EFéTY £:*s£~':i!3aRIf"'~E{E -2'3'? ?'~«§Q.?3:'..?.I §%«'iE.;€'%z'3>LJE?f.?i*3Ci"~ »
€3L§NT§"aé§3 C}? LEENQ: SETLJATE 5%.'? §'~§.%~€{liS!3k.§**§f3ai..L§ 's.i3E.,§..Af3~E;~. 3°'fi§i}§(iL§'?\§.§§§i?$. 
Ir-€61?-5E':a.45'x§-€.:5\£m§w.§'~;4'i£.£J~*sif;7:E, E*CAT*¥"£32¥f3& Hflfité, DR KFf§'TfixéfixH §~%€I2EL.\i,. _§~¥!'e'3gSS»~§§§'~E 

fifiéfi D{$"?'E?Ei'.LlT

Tm Wfié? F>'&""§"!TiQ§\£ ae::::2v:_:rxe<':a cm graaéa :-s&:_;:§R;:fi%x:<:;T[.f?;~--:.é$'-z"::Jr%x'~:if-L*1f_:§%E::;_A

LL€.:%w::x:<:3:  2 
      

fietétianaa qua3i§£:.;j§ir":g ,«"i%**::é _f;z§§¢;:*§f_$ei::§é$3  ha
impugrsed Carries" dated   Waring
:«s%a;.LR$,33a&:7z;@";%;5 %an  féksle  :*e$§a:"ed@m% ~»
Land  %}ggpe¢: G? Sy.Na."?3!2
maa@ur%;f%§ .§'.€A'V.'§.;:Va%%'%§ Z I ééuate at M. %-§m$a%3a§§§

Mahadevégmjfa  méuéz, hag preganwd tha

_ én$ta{eF;_§%a$%*%i: pa'€%:§s::A:#:_,V  V

 .  2, §v§A1*&;?;%£r%£<3"s1a_;r and 'shim reawndent aiaéming as rimé

t%%2<a§':"§?£§s ifs  5;? mg &n qagasgtéan hm flied fiarm Na"?

 'far §"ég;;§$*'a'é'Ta*;§m*2 sf accupancy righm and the 33%

  Vaj;";:':Am_§§5:3fa:§ens fiéaé by petétienar and ihm respandant hafi

 .___ Car :?:e up far canséderatéon befara. the Land Tribunaf an

I----an--a-.--.-.-..------

35}: 'rm: £2-235:?-4 {'f{JUR"'§' €'§~s§*?"":»: THE gazjasm £",'~:i}I,,i-RTE" <3? §«::A§mIx%"2:'A§<..€a% A'? BAm3A:,.<.:2m§. axri§?\:\;::;\2{;3ss:.3:;:<::e:%
3

éfith gebruary '%@Q3 8!"¥C'i the firat respondent ---- %.a_r}§3

Tribune! has regésterad the mztaupancy rights in fag§.fa_{;r~

third respmmdent. Awaiting the aerreciness afihe M

arder Bmsaci 331 first re3pc;ndem’t””‘~””£aééd .;

petfiiienar had fiéad Writ Peiitémtn _Ne.:1’€)f?;’3a$ifi 818$’ ‘z%:’%;

aaici writ gpetétimfi -had came up ‘f”t;3:E.V’c:r3r”r3§<i3€r'V;a5f?:§a':~.§1r:'s $331"; 21V?"
Nmembar '£§§'?', This b®'é v$édea

thmugh their mumgei, a.1§"::§_a8:7r-_c;et9;f*::é3idé':*%z"é§3i_i:E*;e refievant

ma'§aria£ m«*a§§afifa;%Ve }:;s 2"§§V 5%' through the

mrder pagfiea§g%L;é::%ss% ~:~;;m~gg%;,;§[g;a that, the Tnaunaz
hag €3ke§;§'.§fi€§ }a:n§§ ma aspemts Q? the case

aneé afiarff ap};:a°'£~y§_;figw.§%+5 A:'*:=§zd'§3u has pafissaed tha ardw and

: : vt%'§5.;"éF&=f4:3f:§,5.._"'ithfix' sanéla?" "" 'fines rm: 93$? far En'€erfe:'&me_

,§;@s§f2'%A%_§§ ?:g "s:u¥c;;:':f§-mstrsesa 9? the ardar passed by ieamed

.8ingEe'.__;§u§fg»':%vL'§é§t&d 2?" Nmrember 1%? pazaseci in Wrifi

" "' v".i"*?L§€§tiV::g_n 546.1'? i3"?3Q!§ 993, petétianar hag fiieé 3 vwét appaai

%fm*.A;m.53aam99 bafare tha Dévéaéon Beswch {Bf mg

j . _' C;::2m:'t. Tm said matter hadfie asp far eanséderatian an

,__._……..__…4

W *1'!–EE §'{"§.GH {If€§'f,}RT €73? §~<"..,*"%s.;;£:»"':'=i';'»»3:."§'§*r»§«"§..»% .i"xf§' 'E§A§12L"§.;%;.§….f.:)R§:ET 'é£,§5.73\E<3\'2 §3n'%I£«"£.€é{1f%

TEE E:–i'§'(f3§%' {,;'{f;3URT (T3? §<.:3;.§§'f\E.+%."?;\¢9x.§»I.£a_ 3' B.5KVN{.}A§J€i3R§i§_u§§s'T.P,?\5w2{F3¢$3a.:’2i}{§3
ti

3″‘ February 23302 and fiw wfit appeai fled by §;:>e?:é’€%t3f’a”;é%”»[.

gtmd dégpoaad air’ with a dérecticn. fa izheg Land “§”ri’;?:;%:;sfia£§’_~.?. :s?:’V’A’ A’

rasansédey gm mafia? afzragéx and $9 dea%a§@;.~¥:–§*%é’j:j:fz§a’%r§§a:”A

afteé” srétécaé evakgatéan 3%’ the ara:=¥_: as-zdA.f1’dt:s:::;??¥2’5@r2fi:a:.é§”3(r_A

avédence avaémbée are file. in p{;’:*g§.§anVi;’@ gag?

Easuefi by the fiévésian Each
“fribufiaf wok up tha [€339 an 2?”

Nézvember ESQ? va;§dv__’afi§e?” ta the
petéiéonar and caunsw hm
digcusaed evidence and has
aim iiiégétféea faund #2 the racard

of ;’%g?:tsv’§z*;c>r:”:V1t?w§: %ag,ML;;a; ym :@7’2-73 and 197334

;j”Q?¥”§.:’§A h&E3″‘th.;a%, iiha £ax§1d”‘§’:§”:quest§an is 3 tenanied mm and

€§1§*e%._.s?’:a;:§?éfa; in Gavemment and that, the third

V’=r@s3§an€§mt_ §v3 éf%f§t£ed far mgistratéarz 9% oacupamy rights.

%i§’2′:a Lan§ “‘{r§bLma§ abaervad that, %n spéie sf

‘azéfféciant cgapartunéty ‘ta {he petéfianer, he hag

53%:-.::2’TV ta subatantiaie his case by Qrmasczéng any

s.._..–…._………_…….

§§’4:?’§»§’£7E H3621??? {if§i.%%z’I’ 4’2?’ £sA?.§;§=i;§” 515:’ 1% .»£”§Eéf§;lé.”§I’E§§C’s 9;:$;1?”:3’féé: e.i§7aEéé§Z’¢’I%sL«7′:*:’.’}éfé3

ml;-3 §§§«::;;{ €;’T<i)UR'i" ,é’;§.”3€L}:’XL{:F§%’..}§;_N?§{§.§’\3C}’3€}3~i3f}3.{3G3
5

dnaumant. Fuflher, the Land Tribunaé mbgewed that,

petitienar has faééed ts utfiéze the c:»ppQs’tun%ty

him to areas. examine the third respandem $?:§”_z;%§§’§gL%é..”~;e;a5.,§.§f ;_. ‘

caunam and ragisiared ‘she mm.u§:3anQyV {§ghtss”:hv’§$#é’.3£;r V152?

ihérd ragpandemt. Aasaééing theV’-,s.m::’_re:;;tfi@§$;~

impugnad mafia? paaaafi by §’&:3§3¥éf’3$1£’2A#”a»’»’V;V A.:ér:. ‘.,;,a¥’2?3@
Trébunaé, 33 refarred JafiavagxV…. ;§@té’§§.gn’é% “%*2ve;:’e;.%v:?E§ fafi:
naaesgéiated ta mregent t§§~¢fi:;/fisafiani.

3. E ha2;’;e;4.%f{g;;rd Vépp-eating far

gatitéaner ;:i:*:*:5a* _”—-.:%$é;{:~;@,;«:§;;.._ ‘*a§;;n§2=§&%.«’ agapearéng fa?

ra$pamdé~.;§r*e€$,. — ‘

4. ;::.;3r>& f.i§%VA’ ¥:§%”§;’:;”_3″g;;g£ mi’ the gréer imfiugned

__pa*s$e«fi i§3rAA.é.anc3V””‘§7rVé§_;,§§fs;;2i, %-ia$3an dated 2′?” Navamber

§2Q3§2,; 3{ac%.e; ;,’?=;:’3«r;;éx;.z:*e Q, i da ma’: fénsd any arm? or materéaé

i:*re3.”§Ai:§–:~ar%*{;,é’ «Q3 Is uch- mmmfiéad by Land Tribunai §:”:

_ ‘a’gg§3€:é§*飒;§.:_ €56 mampancy rights én faveur af %§”:i:’d

%é:.=-§3dfi~;£ant. The Land Tribunai, after m*ét%aa¥ evakzatéan

..__ ‘¢f féésa arm ants’ dacumentar * édence and ether reéevant

.______,,___,,,__….,..,.._….–nun

Hiiiifi cmsaw {J}? }«i;’>d”v’.’:a5A’§’.v%.§€..A .§%’§’ ??£;~%.}?G{T}A.§.£3§i§ET\.1e’éZ3*.?«£u.$%{}T%»:E%;-‘;”:f§>{é’15’s

‘LN “mg m.<:i:;§~1 Ci}LI§?.fi' cw KAR§w'.§tTAE§;:-K AT ;.wae3sx1,;:;3 ‘W.P.N0\2(3343e*2.i}G3
ea

material avaimbie an féée, has specéfiaafiy renamed a

finding at internaé page Nos. :3 and 4 9%’ the ordar and

regéatered the maupancy rightg in favaur cf th%ré.___

regpnndent. Renae, interferenae by théa Cm.§,3;ft– §:s f= ‘-

uncaééed far. gurihar, it #3 ssigni-fieant ti) ;f2 ai*%*£é._:

patétianssr is rapremntad {Waugh his s.§eu§ ;33s§v é2.2§:c§ E*:a_§fi– J

appartunity 9? being haard at awry s5:a_§%e’:. :}f’r ‘

;.s?_§§ézéng the Servémaa 3′? the cm*u}§’@s_5ai¥; fie ta
examine the Ehéyd resm:§%§§ér§t aw’ ‘a_e;fi ¢:;z3&d the agai

avifianca on 133′ Ntmvjerfibm. mi’ havfing

knswiedgefi; ” ta-” §§’ass examine tha

wétnesaea A”§?fL:’r$Ehe§:’~,._.§§€§. ‘ ‘T:”§%3una£ has 3pes§fEca§Ey

§refa:”re@;’t§:::-gt, fer» éVfg;:’§:;§:.:§4::.,s:*aE yaara 19?2~?3 am

i}%L:Aéi%¥;e3’«-raamré :3? rights, in wiumn Néfi, tha

§”;af:}9: ‘§::,f~AS’:’§:'”_”_vSr§Vt§é§?.:3$a Murthy S10. Narayana Eyangar

vhas béénx r§2;:<§€ir§ad and 91 amiumn NQKEE (2), {ha mama 0:'

rasgpéfidant hag bean reaerdad ahewing 'that, he is

4

” ~.,_ fi§;s§€%§.§a€i’§\g the saeté Eané as tenanfi. Rwther, it is

EN §”‘§§f{;’:H 51$)-§f§§’i§” $3? §<§,.-52 :~*s.fF.»"aK.r'~'x EM-.E'~§£'§§A.}..£".J'%§%.£:". '£5«'V§3.E'*£::s-_Ei}343:£{}{}3

EN THE i~§§i.'I3E*§ €'.l'<7fi;?'§7(I' EDE" }{.sXR7§5::%.'I'§s.§<I..A AT Rs'-'*x":'~»7c.i;-gt’g_V’«.. __E:”=§f:é:e;3£: “erj§agéng ‘me ear-Vises cf the ammaah

V mfitétfififizr VV£?xé:i§e*,l”Lj–{1ft’:é daf.endied his cage in spéte 3% giving

4Egffécéefi-‘i..dp{®z;’tunity af being héard and has mi: utiéémd

xsv:Q§:”.§;e.H “¥”he§’efare§ tha Land Tribunal hag réghtéy

.___t:§::nfi;ucted the gnquiry in strict camgzaiéama Q? the rfievant

1}»? “ms 2~.:§é'[§’;§~’1 1: §~:..;aRn:»s4¢a’i’;a§~:d~x A-‘1’ %:i,?~£{}:5;§.{T}§?..§€