High Court Karnataka High Court

R Munishamaiah vs The Deputy Commissioner on 9 April, 2008

Karnataka High Court
R Munishamaiah vs The Deputy Commissioner on 9 April, 2008
Author: Huluvadi G.Ramesh
Before

mg HON'BLE MR JUSHCE  V;  Réiyiisfi. "    'V

WritPetition 33976] 26i04["  .A " 2
Between: 'V  V i V

Sri R Munishamaiah S/0 late Apiispejaappza' M" 

{U

R M Mohaia  --  
R M  yrs'  '

PP

Petitioner is the zviféi aiid   ._ ' '
Children of late Ivlmtishamziiah'  
Rfa Ronoor Viilage, Siinivas apurafifaluk

Kolar District V Petitioners

' 'V "  aS{has*.r§.g Adv.)

1.  Beputyifjeméniésioncr, Kolar District

'  Eéhaivira Devaru & Chowdcshwari

'' £1.15"

Devara, Ronoor Village, Srinivasapura Tq
.. A ' *~1§Lolar District - by the Tahsildar &
*  Muzrai Ofiicer, Srinivasapura Taluk
Kolar District

3"
I
is
3
ID
ID
=3»
3.

_ _mmhnnI1nn 9/0 P nai .
..,,.............- .. .. - ..,.......- _- -..-, -

35"'

I



a. P Rajashekaraiah Slo Papaiah
R/a Temple Street, Old Town
Bethainanyla, 13-eitgaipet Ialulg
Kolar

4. Venkata Reddy Sfo Choda Reddy   ~
 deaf': by LRs' 1

a. Sm Venkatamma W/'0 Venkatereddy, 60 
D .

I
'gddnnnn Q/n Inha 'fnnlrafn Da1'If1Il'~ 1!'-Q urn .
 LIT 'J Jul? V fl'l'"|"  _'-'I' JJD

$5'

Prakash S/o late Venkata Reddy,_   __
Suresh S/0 late Venkate. 403 ~ .__ u ' 'v

9-?'

All are r/o Ronoor, Sfiniyeehpur    '  '
KolarDistrict_:'  '  A.  .

5. State of b_v':its_A'.S5eeretar§ij V i 

Revenue Dew;-:i.rIm mi: .
1. .

.~----yo

(nu QM:  'I1'-|.:1-.'S-non  '  I-'nun  v (-
'J-'J' L311  lJI1lVV,E'lI"IiWiaPwa, Vial K')! 5\..I- J,

Sri L M C11idanandaieh,«~.Adv. fer R3__(a); Ismt Sudha,
Adv.forR¥1) ._ =    

511113. Writ Petition is flied under Art.226/227 of the Constitution

 = ._prayi.:ig«:.to  tl1e'"'ortier.dated 4.8.2004 - annexure E by the Deputy

Coxnrtiissioner. ~

" _ . *r:za§' "'tVfg'guPgt" "

fetioe-sag;

V' V. _ .°Petitioners claiming to be the tenants have assailed the order of the

  Deputy Commissioner, Kelar dated 4.8.2004 rejecting the claim of the

 ' v petitioner and they have sought for quashing the same.

\I-/
W'



and y.No.i2O to an extent of 1.13 acres were tenanted"1andis~and~ton.such' it

grant in favour of the respondent, he has soughtfor  hoffioeeupanejprigitts '

on the ground that he was a tenant aseand on 15ni_or”to 1.7t:.197Q,iV lz-Iovtever, the
Deputy Commissioner/authorised ofiieert.ha’ving notedltiuit these lands were
not tenanted lands and rather’itt_ wasidmoi-e” iri.the_forrn of all mortgage, has
rejected the claim of the petitioners :iHeneé.vthis_ ftetition.

However, rnatter.’ on persuasion the parties have

come to ‘t’§_l1:dffl]6&::3i eornpromiseji tition under 0 23 R 3, CPC. Pursuant

agreed that respect of »'[‘.tI’.”‘§t[V’lt”«i”lf\/’ in s3_v’.J.\u’J.

– V. «_ SrinivasapuraV ‘1’alul€””t0t.__i_i1).vextent of 38 guntas, the respondents have no

ohjeI:tion_to.eonfer occupancy rights in favour of the petitioners. Similarly in

uresnec-t of an extent of 3.00 acres the respondents have agreed to

oecupancy rights in favour of the petitioners.

In that view of the matter, out of four survey numbers mentioned

it ” shove, as regards these two survey numbers to the extent mentioned therein in

modification of the order of the Deputy Commissioner/authorised officer, the

154″‘

J}…

petitioners have been granted occupancy rights. Rest of the oriieieof the
Deputy Commissioner remains undisturbed which G0nfil’tflS” Vofféthe

respondents in respect of the remaining lands;

P ‘ii : is disposed “f Ii”! “rmns if tfrr e”‘zrpi*c”:1ise.