High Court Karnataka High Court

Prabha Nayak vs Rama Poojary S/O Putta Poojary on 3 July, 2008

Karnataka High Court
Prabha Nayak vs Rama Poojary S/O Putta Poojary on 3 July, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
-1..

13 ran :13 count or xaaum:axa.az nnuA;é§a .

DATED THIS THE G3m'flAY OF JuLy.§eQ§  "f"'"

9nns:nx_W,

an aouvama ua.ausr1é3 v;e§s52§ma: '?a'""

3R9. . . .
ran EQN'BLE ma.aus:Ié£f$.x.siézajmhaxasa

WRIT APpéga.NQfi2332x2§é5f;LR;

BETWEEN: .-V g""~IjV

'« Jsyfiu, MANGALORE 575 002, 0.x

1 9RABHA5NA§AK . a_ , ;. 'W
W/O 9AY3sznnHu'N3xgK_, _
HINDU, A933 ABOUT s5_¥Rs;

RxA»s:NpHU*¢oTTAG£.
EALKAR}7BAJAL,vKANKANADY 'B',

MANGALGRE;fDK;, --, _
REP BY HUSBAND A§D"3PA HOLDER
s DAEASZNDHU RAYAK,
5/0 s'nAMAyyA NAYAK
_;HInDU. Ara 66 YRS.
- "R(O SAME AS EBOVE

'.2"~ARuNAyBHAN3ARI
-3 Bio M Agnmna HEGDE
'. "HINDU; AGED ABOUT 56 YEARS
%_R/Q'KUDUPADI RGAD;
M.B,CQM?OUND

. . . APPELLANTS

 ; }s§'éRI SANATH KUMAR SHETTY K, ADV)

 



2 "' paras 3;/3/2005.

.' :z"*a:His APPEAL COMING on FOR HEARING THIS DAY,
 T  ax, DELIVERED ma: FOLLOHING:

 

1 RAMA POOJARY
s/0 PUTTA POJARY
ADULT, PUDU VILLGE

BANTWAL TALUK ~"W-

DK

2 MUNBI POOJRRTHI
W/O KOGGU POOJARY

HINDU, ADULT,
PUDU VILLAGE
BANTWRL, DK '

3 THE LAND rRIaufiA:g'"
BANTRHL, DK _'.Vv
REP BY cgA:RMAN""~.;

4 STATE OF<KflRHATEKn_"aw~ ¢
REP BE Ira SECRETARY{_ V;
REVEfiUEyDEPfiRTMERT, ""
M s Buizaigs, =_'
BaN$AL0RE',v_=,'=

*V" '. ~u< ... RESPONDENTS

(By SR1 pfiasannfi v%a; ABV FGR R1 & 2
. sax SREEDHARWEIREMATH, AGA FOR R3 AND 4;

T’-‘f*Ta1$%iw3:: APPEAL IS FILED U/S 4 OF THE
KARfiATAKA HIGH COURT ACT PRAYING TO 331 ASIDE was
oamza PASSED IN THE wnzr PETITION N0.9728-29/2095

me

This appeal is filed the

WP.NoS.9?28-29/2005 being aggrieved hy~§heebrae:

dated 31.3.2065, wherein’ the flearxzed

has declined to interferet’xefit_1; the passed
by the Land Tribun.e1.,’ .’T ‘D.3kshine VfKannada,
dated 25.11.2004, whér¢;fi}£hé,o§¢§9§ncy right has
been conferre-zit’ in ef.:’,t”;e:-gpcfntient 1603.1 and

2 on the. by respondent 140.1

and the f*e3per:¢3uéI1’t”V:No.2.

2. _ epelgtcattions were filed claiming

ocengéency rightv ef the land in Sy.No.129/3

Vineeetturilsnicg acres, wherein the 1″‘ respondent

a half acre and the husband of

the’—..2″”V_’v’ree;:endent claimed two and a half acre.

writ: petitioners were arraigned as owners in

“t_he_>_epplications seeking conferment of occupancy

and they contended that the land comprised

Sy.No.129/3 is a dry land and uncultivable of

We

-4-

being cultivated and is in personal posses:sione..V’ef

the landlords. The Tribunal after

the material on record, facts

elicited in the cross examinati’on’3ofvtize»

regarding the existence’:_o–£ the-.. easheeirlhAtnut-..t’3:ees’-L’

and palm trees and also –.Vrecei;3t’,v.’ held that
the applicants 1§§os;sAes’e.ien’~of the land as
tenants on Were.’Qt-“l’entitled to
conferment 3-of accordingly.
granted 15 of Rama Poojar,
the acres 20 cents in
favourflof ‘the hasband of second

responden”t«._o_V%%in lE?yl§i5Zo;31~29/3. Being aggrieved by

_ the..«.isaid order’~vpa_ssed by the Land Tribunal dated

landlords preferred WP.Nos.9728-

learned Single Judge, after

cons’«ide.rirag:”” the contentions of the learned

;for the writ petitioners, the learned

:”cou.ns§”e1 for respondent Nos.1 and 2 and the

doérernment Pleader for respondent Nos.3 and 4, by

detailed order held that the order passed by

U3

4. 1′

.5-

the Tribunal conferring occupancy right

of the first respondent and husband

respondent is justified and»~~does ‘=:Vcal”1.4.’_fA.f<§r it

interference in the writ T ~

accordingly, dismissed __writ ' . peti ..,Being'V . ll

aggrieved by the said ordelra_of–,V_»the."leernevd Single
Judge dated t«'_nei–".As}r'.=Z..t».VlA.pe_titione::s have
Preferred this apPe3r1r.:."\\V' 'l it

3. Counsel for the
&lC’c$u’nsel for respondent
Nos.12 ASA, who has been

directed tail-‘re h.o’t’j.L_ee for respondent Nos.3 and

:’AV’j;’he’v~l:i”earned Counsel for the appellants

subfit«itt.ed-that the land comprised in Sy.No.129/3

_ not?’ agricultural land capable of being

pxAcul.ti.£*ated, the mere existence of cashew nut

and palm trees would not make it an

uifegricultural land and the rent receipt does not

\SiJ~

“Court appeal. Accordingly, the

tn “‘r§:d/-

..1-

Mangalore. It is not shown that the rent’
produced before the Tribunal pertai–ns
other land and wherefore, the».
by the Tribunal that the laisol
land and was being cuiatvivatectit
to the extent for which has been
conferred, is Single Judge
having regard to material on
record has itheicirgthatV”‘:«the…V:order passed by
the “rioes not call for
1nterfere;nceEj_;n powers of this
Court ufrtit’ t The order passed by
the learneea..§ingie._audgett-nbttdoes not suffer from any

‘_VVerror.§;or t’illegua”ié.ty____as to call for interference

app.ea}.__ is

Sd/-3′
Judge

Sd/-2’
Judge