High Court Karnataka High Court

Savithramma vs The Deputy Commissioner Mandya … on 30 March, 2009

Karnataka High Court
Savithramma vs The Deputy Commissioner Mandya … on 30 March, 2009
Author: N.Kumar And A.S.Pachhapure
 ~w_Kikkeri.h§bli, K.R.?@t Talma
KB: §§ylSfi;:M.Shivappa, Adv.}

v "aéfiD:

"'JE. The Daputy Cammissianer,

EN $33 BEGE SOUR? OF K&RN%T&K% AT BRfiG%LORE
BATES TEES THE 3fim DAY QF MARCH 2339
?RESENT:

THE BGN'BLE MR. JUSTECE N. KUMA§fl'.» "x

RED

$93 HQN'BLE MR. J§STECEJ&S. §AcEH&9sREI. "

WRIT R??EAL No.:e@3g§;2§0§ zsc/sT;._

BETWEEN:

Savithramma, _. «w_ :1 V J.._ .  .
gg/O_ Thgpe Gcwéasr :::: .,- V .  2:.' '~  ._ 

Since deceased_by her L;Ré{fl;"*'

1.

ThopegQQdaHB}$3, ‘
Sfe. Budiyap§a;xfg”‘_ ¢_
Aged about 80 years} v ‘

Krishnegawdé; _V
5/O. Ehégegcwdat
$”§9@d{5bQut £3 Ye355r

F0

3{*$;MénjeggQda,
5fO+fThQp§g¢wfia;
Agad about 38 years, … APPELLANT/S

Rfat Maradéieekanahaili,

‘fiandga Bistrict.

Mandya Di$trict,

Mamdya. %///X

R)

U’?

(N

m7

The Asaifitant Commissioner,
Paadavapura $ub~Eiviséon,
?andavapuza.

Sanma Thimma Bovi,
Sis. Kenya Bavi,
Rfo. Kadumezasa,
Kasaba Hobiz,
K.R.Pet Taluk,
Mandya flistrict.

Buéiyappa,

S/0. Eudiyappa,

Major,

Ric. Ikanahaiii,

Kikkeri Hobli,

K.R.?et Tlauk,

Mamdya District. vn”w.*

B.Nanjunde”éaw§ag V _
S/0. Budiyappa;”7_ ‘uw
Major, ‘Q-* ‘

Sfa. E§diyappa;f A
Major,v ‘ ‘

myappa %Tsanre%apya;%;*k%4 %

Kaie_§owdé;V ,_
S/Qg Budiyayya,

“*,_MafiQr, . , ‘”-V —–

.’Mahje”SGw§a; ;

*Sfm.QEu§iya§§a,

Majcr,

Ramé.G5w§§,

‘vs/9. Budiyappa,

‘ ,MajQr,

._ E5 is § are r/0. Ikkanahaili,
“a K}R.Pet Taluk, Maadya Disirict.

WA NQ.EGQ3f3O

_RESPONBENT/S

{By Smt. A.§.Vijaya, AGA., fer R1 & R2.
Mfg. MJM Associatica, Advs. far R3 in §.§

31/

3 WA MO.1fi@3fGfi

This Writ Apgeal is filed ufSec. é of” the
Karnataka High Cgurt fiat, graying to get asida_the
Grder dazed 31.18.1999 in N.P. No.453?f1999. ” ~

?his Writ App@al coming on for ?felifiihar§:

Hearimg this day Kumar J., delivarad the fdéicwimg:
guaamgmw

The as ellant has chafilen ea’ in fi§hi3*’Qrii’
5;}.-O 9* __ I .

appeai {ha Order passgfi by t§§Vié§;ne§”3ingi§ Jvdge
upholding the QrderV”e% Atfie;}Eéfi§§fie_ Authfirities,
cagaeling tha alienat;Gm fi$ée §qg€r%%§ fie the terms
of the gran§ §fi§”§eé£c£§$gL§fié iafld to the Legal
heira sf thé,§rifi;n#i’§féfifiééfl

2. T§g éfifijgfit mfifiter Of the proceedings is 2
different a§ricfiiEfifaiViéfi@s. 4 acres 4 guatas in

Sy. Mos;36 of=%hCh@béranahalii viilaqe in K.R. §et

VTéiakf’.Mé§d§a Disffict, was Griginaliyj leased in

fa§éQrV*§f; @fie_ Sri. Thimmaiah alias Kengaiah an

G3.a2,19eQ.gadez “Qrsw More Food $cfieme”. §flothe§

T”_ extent $f 2 acres in game survey ngmber was grafited

‘”4_t$”VSr:4 Thimma. Ravi on 18.08.1951 free sf costs.

VV_”B0tE Eheae Qxtant of laads in all meaguring 6 acras

% guntas was purchased by Q§@ Szi. §udiya§§a under a

C”

regiaterad Sale Seed dfiied 1@.G€.1969 fram ori.

Thimma Bovi and hi3 wif% Smt. Hanumamma Ehimmaiah.

K//W

v Scfieduié Casiés and Schedaied

g’ii€l€ in coatravantien Gf tha

lgga;iyT entit”

satisfied that

10

satisfied tnat tha transfe: 05

?”

null and vcid under $ub~Secti©a {E} of Secbign

EEQ Limitatifim Act, he may by an Grieg}.

fifi §Q.1Q§3fGQ

any granted lfifid

._’Ww;

4.. ._c:i

6

is
,©f

possessian Qf such land after evicting ?h6fl§@fSQfi’i