High Court Karnataka High Court

Paulu Dias vs State Of Karnataka on 31 January, 2009

Karnataka High Court
Paulu Dias vs State Of Karnataka on 31 January, 2009
Author: Arali Nagaraj
V   S/0.'Basty_a:1ai._N'azreth,

 'P€.§:ti*;ianefS'  anfi 3 are the
'  Rasédezigts cf Pacmvari Village

.   .Pet,i_1iiomner No.4 is resident of
' "--«.Yi:idtl1are 'Village,
A '~  Kundapma Taiuk,

IR THE HIGH comm' or KARNATAKA AT BAN(}£.$LG51?Ej: f  

DATED TI-HS THE 31%? DAY or   -

wrong 1' _ é &   '   

THE I-ION'BLE nm.JUsT1cz:*;guz,aLi%  L
WRIT PETITIOH  1  

BETWEEN:

1. Pauiu Dias    
S/out..88 yeass   _ " "

3. P1135021} Rebefb    f 
" 'S/0.  R6be1rr;r..,«'
' V . vAg't:d _ai}o1if,  ycars

Aged éibout Siyears.
._K11"1"-1<iapL1I'a Taluk, and

Udupi District. . . Fetitioners.



- _ Majorgifl Age

 

(By Sri.A. Amanda Shetty and Sri.N. Rajasheka1f""'*    .

AND:

State cf Karnataka

Department of Revenue,

By its Secretary,

Muiti-Storeyed Building

KR. Circle, V  '_

Bangalore -- 560 00 1. 

The Land 'I'1*ibuI:;:a'j,.__ " i . _ _
Kundapiua,        
By its Secretary  "     
Kundapurav _ " V'  '

Soiomen Nazrééia,  --. 

Major  ' V'  %

Juliana Na1§réi:1"1   VA

  

SIfi;1t,_ He1t:if1 

 J L Major in=§Ag'e"'
 dccéascd by LES.

  "$212.-a_s;1'.:i't':n¢ient 1103.3 to 5, 7 and 8
2 _V are the Las. of Deceased R-6,
%   wfio are aheady on record.)

 . '4 {Amendment is carried out

as per the order dt.1.7.04-1

 '



that he has not claimed any occupancy rights in  ._

of these two survey numbers viz., 324  "

acres 22 cents) and 363 /2B (meastzfisilg fL12_;.  

resmct whereof, occupancy rights  

the Tribuna} under the ordct'.  Q11 
of the mm: N037 ths§€~§_    am
mentioned and the    right to
the extent of   tqttéf ext§iéit-  of the said
'.3"£1I'V€y   "Stated therein that
the  tI1_«t:'.."VéiV;V'3V}VV:'a1icaI};t as a tenant of
the said   of the petitioners

Smt.  Héiigtétl a}ia§3;  Silva.

    counsel fer the raspondent Nos.3 to 8

 _"_v.tt1é§;""Cieceased applicant, is also not in a

V --posifi&;3  piflint at, from the original records of V the

 -anyddocument such as record of rights pertaining

  J50" two survey numbers far the relevant period

 rm 1972»-19'23 to 1974-1975 to substantiate hi$ case

that the predecasser cf respendani: Nc)s.3 to 8

~"""~('""""*"'\....--«-..



0.12 acres vestad in the Cr0vernment..~~b§%'_é'   

reason of they being tenanted iands.

It shail further verify fmm~ the .'_rev§§I'1i1C  '
records, Whether the said  W615'  

cuitivated by the _pr¢dec€s$'<;3: of   3

respondent Nos.3 to "'8V:VV""h.erein"  tfv:

deceased applicam; _
on the appointed’-§é1t.e}– ; V’

The ‘I&fi.bLi§;1;31 the
recoI;d:~:’:”*vwifi§§t;he1§_:_z1fi1e…_p:re<i¢c¢s§5r of these
Vthe Said land

as on date.

the statements

;0fLAt11§év-.1f€s15ec£§.vé parties and conciuct

‘-‘:. :’eiTi€111£’7§” iI1 ‘””‘S§rict compliance with the

” pravisions of the Karnataka Land

and than dispose Of the

In-e§1ti;e1″ by passing a reasoned order.

: % Thé Tribunal shall issue notica to the

” 5person, whose name: is found in Form N-1).’?

as the owner of the said lands and also to
the pcrsmz, Wh€)S6 name is faund in the

revenue records as the owner thsreof.

r”‘—–§-\”””\….—–..

{vi} Both the parties t0 the prczceedixigs befofé V’
the Tfibunal, shall be peImitted4 %
any such contentions as
under law, A’ ” ‘V .

N0 order as to costs in Pfitififlfi «V

NG’*