High Court Karnataka High Court

Nazeer Sab Mandakki vs State Of Karnataka on 2 June, 2008

Karnataka High Court
Nazeer Sab Mandakki vs State Of Karnataka on 2 June, 2008
Author: N.K.Patil
H4 THE HIGH COURT OF KARNA'fAkl.fik AT BMQGALQRE W.P.E'\%C}.38-435 OF 2813}

-3-

IN we I-HGH scum' as KARMA rA1% 1

1.

; < .1_§i++:}.

NAZEER 8&8 MIENDAKKE
SI€},KHA8lM S/KB MAN{3AE'{K§~,.

SNCE DEAD BY MS LES:

saazvzsaacz SEGUM we :s;zs;;zk;-:E§ré2:”§;=;e.’;;»z.;s§:~:£§’::a:<;-§i:'; " '
mgr: ABQUT i§'3":'E£§{RS ~ j

ABBUL e<:»4:AL'E}s;;.«.,._ £%<:y~'r;:A:a;é;5.§ 'sAe :~.21_A:%é._cA§_<;<:

fi£ED Agog: 33_Y§§.ARS » _
a.aAQ:§€:@L S;(:':,h§f,AZEi;R: $A§B'V5§§.%NDfi;i{§{§
Asstsflonsr 3G"f.E?gEES * –

r~:Az:rx;1A’B9a§4&L; ax:-NAzE:::é” QANQAKK:
AGES A3023″ 23 YEARSA ._ V ‘

R_g{FF’:£;%Asz€: NAEEEESABI MANBAKK¥
;5§3E.:§::r’gfé.s$Q’,_fr 26 YEAR–S« *

V’ss~5m~=:. VAi~EME31_5″€.§f_Q NAZEER SAB MANURKKE
‘ asémsggasr 2;: fgisgas

” .a;;é;éEE:\é1A’*”3;_é.r§:i; 0:0 NAZEER SAB f~éAEx%i3£%KKE

ASEU g:ae.:.:z” 20 mags
Avassém awn use NAZEER sag MANDAKK!

V , ~ ésgssa Asour ’59 YEARS
“ALL ARE. EEAT NQ.2′!9{3

GHQ?’-A BANE} MGHALLA HKQ RQAE)

V’ —..s;-:mLA:A SHEKAREPLSR TALUK
..jS.Hi%.€£DGfiz mas?

PE-TQTEGMERS

{By 33: MQHAMED FARQQQ AQVQCATE }

IN THE PHGH COLERT OF KARNKTAKA AT B£1.2~EGAL{)i3iE ‘s§i,?fI*i{?.38é3:3 Q? 268?

IN TEE HIGH CQURT OF KARNATAKA ix’? BAZ’€Cu%§.C}RE. ‘»1f.P.E*€C>.3843:”s OE? ZIIIIZIE

-73-

ANS :

‘E STATE (3? KARNATAKA
BE’ KS SECRETARY ET} GGVT;

REVENUE DEPARTMENT?

t’3AN€3.§L{3RE.

2 THE LENS TREBLJNAL
SH§§<LAR§PUF{?

E’? ETS SECRETARY?

3 ¥’=J§Ai_L§Ri RAG
SfQ.HA§’\§{}MANTH RAG:

S£f~§CE agceasaa BY Hts ;:’–zéf _

A K.iTT.ANNA we fv%Ai..é;ARE RA?’-3.3″‘ ” ” — .5
MAJOR,R£Q,BiS§.§~&%§X§;§_iE!£i;;i.:*%<;:':§fi ~ :
s:u<n==c:3s"::sHs1s<AR::3:VU_R?A-M13 _ '
SHIMQGA .

B euzaagasag ,
s:0.r~;w;;.LA§<:A4.¢2,,a;;:, '21: '-
MAKBFZ, Rz<:,8:si;aHA;LL:.2.v2Ls,,a;a3,a . '
B;L;<1P<:;s?; V
sH:KARimm'ALuK, * "

SHEMGGA 1:>:s1*:2:c”:*’;~ ” .

:: GEE??xMi’sflA ~
._ a:<::«.2g4ALL+'2R: Rm; _ _
e.»s.2:..aR,a_:¥:9;2s;sLAHA:_:;:’VILLAGE:
, B.£LKé;9C}S1g’!’,.

SH:-:<A525.sé;_s{§'z<A:'ui_<..;
$iri%iiv£C}f&P£'~lT}i5:2"fF<E.€3T2~'.

' «:2 §~s.a$:JAMW–'-Tfi'i..

8i€’.3′.—-MA§.–.fi_AR§
.V bJ£.é.i{;R, RIQBISLAHRLLE VILLAGE}
B§LKiPQ,_€T,
V’ “3%-§2.KARtE3L?R YALEJK,
SHWEOGA D2STR.iC?,

KAMALAMMA

.V V __W’iQ;HANUMANTH figs}
‘ 9!£A.¥QFZ;§ R!C}Bl$’L£xHA£..i.t WLLAGE,
am: 9933′,

IN THE EEEGH CCEURT OF K,5aRNA’FAKA XI’ BANG ALGRE ‘Jv’.P.N{).3843S OF’ 2891

3*? THE HIGH COURT OF KARN:’a’?AKA AT BANGALORE. W.P.?<:'O.3S43S C3}? 299}

– R.

S§~{iK2’3«RiF’UR TALUK}
SHEMQGA DESTRFCT.

RESPDNDENYS

{Sriz NADEGR SHlVa5.NANfifi.PPA HCGF’ 909 R1 & 2
RESF’DNDENT–3A TC} CZ $ER’~JE§}

THIS WR 13 HLEB UNDER fiRTi£3LES 226 ms 22?’A”QF 3:’HF_5 %
co:-2s’:*mmo:x: OF mma, PFEAYENG Ti}: QuAsHM:’HE Qf~'{IEéE’R,13ATE§’*_
32.42989 PASSED 3*: was LAMS TREBUNN. sHigr;a.Rz§>u§A2>;9 arc;-V _ V

“ft-HS WP. comm ON FOR QRBERS *§’:~::é’r3Av, Ti;%:r:’;;A5i;:R5r’=–4 ‘

MADE THE. FOLLQWENG: V
:ORDER:’~–.,

Thaugh this matter fig ‘”;;~g_$te_d” ‘éééiifiy – grdefisé ‘s’:st’¥% the
matter is taken up far fingf 9}’ iiha
penderzcy sf this V.

2. T.he–. ;é’ce§§”v’*re’p%esen:ed by his Saga?

representativé,’L.._;,§s$EViin§’ _th§..’ sorrectness cf the order

:d*a.f_e§d 1 9″8’9… ….. .passed by the Land Tribunai,

LRF:¥fx$A:5:2:4t3:83-84 in respect

Sy;N§’$. and 54!2 measuring 6 acres ‘E8

.4….:’:v§i,_i’r§’:3S; 3″ .ja §:*;:es 29 guntass and 4 acres 08 guntas

4″‘–VVVAres§§:..actévé’iy, sfiuate at Kade

‘ ‘{“aA%uk, has filed an ap

inahaiii viiiageg Shikarépura

before the Land Reforms

IN THE HEGH C{)i?R’1” OF KARNATAKA AT BFNGALCERE W.P.NO.384 35 OF 330?

IN 11% HEGH COURT OF KARN§&TA§{A AT BA2\€Grfii.€3RE. WfP.NC},3843S {EF 20$}
.4.

Appeatiate Autharity; Sagar in LRA No. ?’?’!1 988. When

the matter was pending acfiudication befere the Land

Ref<;rm$ Appaflate Autherity, Sagan in View cf

amendment to the Land Refcrms Act, the cansti*;1;;t~i–:::ir3V~':§§f :

the Appellate autharity has been abaiished _.2':..*V+:<*s:':Ai jfj,*:*V:va§:s"A'r.:§e?'..~:';A 3

have been permitted ta fiie 3 CiviE:=..1Pe§-étééin %3§f::fé'i;%§:%s§_V

Court under section 17 ef the 'i<_Ia–:f;ff:ata '§<-a'xLanc.§'v F€A.§f:9{:}f::§
(Amendment) Act, 1990. Accofdifigéy,'VV.,pet§{£n:®fA hérein

has ffied C.F'.£\}o. 31a41:9§iber¢:g %:;i:::,%jfc;{~_»;;:t and the

same was'V¢dhve§?ied iéifc instévhi writ petition.

2. i Rave he_a”r?f§ . Seafried caunsei appearing far

petitiener 3:36 ié3:§§ed.v’Gdvef’r§ment Péeader appearing for

2! . . . . . .. ‘

._ céréfui evahjation of the entire or¥g§nal

recerd§* axefilavkilie on fiie, what it emerges is that, me

‘;’3’§;§§l§:::a§§§3n ‘fiied by deceased father :3? the petitianers in

__ Fior’§’t’:§ 1 far registration sf eccupancy rights befere the

% A “L¥a.r§§J Tribunal, Shikaripur 5 been rejected on 2?_1.’¥97’7

EN TEE HIGH C€C)iER’i’ OF i<;A.RE\§A'§'AFiA Xi' BRNGRLQRE 's¥'.P.3\E{}.3S§<i3S Q}? 2%}

IN Tifl HIGH CCFEERT OF KXXFJGATAKA AT BANGEALC-RE. W_P.Nff}.38-£35 OF 2003
*1

in N0. LRT:CR:2:?5~76. Be that as it may. Thereafiar,

pefiticxners' father has fiéed appficatéons before the

Tribune! an 235.1977, 285.1983 and cm 5.?,.f§'1;3¥"8 '543:«:'V§?}i'—-VA

canfirmatéen of occupancy rights. The' aaid

fi!eeE by gaetitéoners' §athar have {;t3§'z":a»':¢3g:: f{fzi*'T

before the Land Tribunai, 8hii{ar'-é:§Ur or;
The Land Trsbunaz, Sh.§i§a§1§pur'V"fi§;2}'j4.1§§é§epted 'thé said
appiicatiarzs flied by Vpet§ti0f}_g§:§:'?_Vf'étf§'»£§f ivfivavifiions 31'

the Karnamka .é~z3d€_sfZ§i'1é§'§€é$%'e~Efidewment Act

stating tfiat, –. i:.~.~.Vz§V;’;.>r;:>;;:r:i_***:§g=zvVA:a7{:¥:ht3ri’ty as pmvided under the relevant

: pravisifizs ;:f'{§’;*:~§ Act and Rifles, under mis–c;encep?:§on

— –..,’_j’:V.-véfitatéorz, petificners’ father has flied an app-53$ before the

‘*–L§%§AéVRLé’farms Appeflaie Autharity, Sagan which has me

%TLk%%%ggr:s§ict;an to consider the appeal fiied by him.

” “‘8£3bseqL:ent§y, petétéene the: has cammiirted the

THE. EEG}? {.’.'{1iL=”i”-{T (‘AF KARNKSXT;-‘kI*<LA AT E§a'NGAL€j)RE W.PNC).3%435 if)? 2&3}

IN TEE HIGH CCELFRT C)? K.3.IiNA'I'AI<;.=% AT E:'k§\I€Z'§§&;E.C}R£. '§v".?.N€).3843§ QF 2&0;
43-

same error in fifing the Civii Petitien befere this Qeurt

under eectien 1?’ of the Kerneteke Land Referz.fi_Ve:_ ~.V_

(Amendment) Act in C_F3.Ne.8’¥64l’!991

eenverted irate this writ petition. Afte:r~.ee_refu.i’

the impugned erder passed by

Shikerépurg interference by

eetitienere’ father wee reds*eeein’ge”‘hie.:’j3;§£fiexgeneee”‘be§;ere
the ineempetent eutheritéeeii his
grievance befere eevieeged
under the tee est end Rteee ie eat
be guse=sab:e. ‘ Ak %% % L

effects and eireumeteneee ef the

eeee ee–»steted e£ie~J_e, the writ petition flied by peiétéonere

dismissed ‘ee’j_r?:is–eenee%ved, reserving £iber%y to the

.j%_T’e~_–«.eeth’._§’eeere~~ t:;:a redress their grievenee before the

eutheréty, es envisaged under the reievent

. ‘V:’Ve-%e}§{?§e_¥ene ef the Act and Rates, if so advised or if need

: ‘erieee.

THE HIGH COURT {X3 KARN}§TA}{A AT B,-“&;\EGAT.ORE W.?.3*€C).33£35 C)? Eiifii

IN HIGH CGURT OF KARNATAKL-*¥. A’? BAEEGALORE. ‘%§.P.}~iC}.38435 £1}? 2681

vs
__;..

Qffice is directed ta return the entire or¥gin3§’– “~ ‘

racards to tha Land trébunaig Shikaripur, Farthwéth.

2551*

TEE. HIGH CCELRT ii”??? KARNATAKA AT BANGALORE 3¥.P3\EC3.38ai35 OF Eéfii