High Court Karnataka High Court

Sayyadsahed S/O Dastagirsab … vs The Deputy Commissioner on 2 June, 2008

Karnataka High Court
Sayyadsahed S/O Dastagirsab … vs The Deputy Commissioner on 2 June, 2008
Author: Mohan Shantanagoudar
-1-

IN THE men ccum or KARNATAKA AT»  _  

wrreo 11-as THE 2""__D.«A..'_/'  

BE:-*o£2E_  ' 

THE HGN'BLE Ai\R.JUSTiIC£ ='.:MOH:|.\"N

 

EEHHEEEELE

(By

5[*AK$A3sAHsB

sAYyAnsAaEQ'u~¢_ . , *. *
s/0 DASTA§IRSAB"E8AV1KATTIJ
AGED ABoUT'§&.¥EAgs'V" "

0cC5AG21C3LTux5* ' "
R{AT IBRABZHEUR,

slung: TQ,
BIJAPUR nzsrgzgr. ' =

Raaia '%

s/0 BA3IAGIRSABABH§VIkATTI

,AQED ABOUT 40 ysaés

9/cfnAs?As1RAsAs

'"uVAsEDaAEQUT.3a YEARS

GQCfMECHEHIC IN B.M.T.C.

' _YAsAQa§THgUaA BANGALORE--22

'»~sH&rx9 *

S/O,nAsTAGIRAsAB BHAVIKATTI
AGED-Asouw 30 YEARS

V' A.  occ-":AGmucL:ruRE

lPETITIONERS 1, 2 a 3 Ana R/A

IBRAHIMFUR, TALUK SIRDGI

fiISTRICT BIJAPUR. ... PETITIGNERS

Sri HEMANTH R CHANHANAGOUDAR, ADVOCATE 3

THE DEPUTY COMMISSIONER
BIJAPUR DISTRICT
BIJAPUR



  354333 V mnmmua, ADVOCATE FOR

2 THE ASSISTANT ccmxssxom-:2  _
INIJI-'.I'AL1}K-- mm: , 3
DISTRICT BIJAPEIR

3 THE TAflASILDAR
SINflGI,
DISTRICT BIJAPUR

4 IMAMSAHEB 
3/0 KHABIRSAB BHAVIKATTI V
AGEI3 ABOUT 48 YEARS
OCC:A-GRICULTURE
RIM' IBRAHIHPUR,

SINDAGI TQ, BIJAPURDIST

5 IBRAHIMSAHEB H   _. , 3 
s/o Ki-IADIRASAB; BHA'J_IK'ATifI  
AGED ABOUT 50   " '
occ:AGR1cuL__z1_;R1;"'~..V " "

PJAT IBRAHIMPURK L;
SINDIGI m, _ * ~
BIJAPUR 9131'.'-

6 NABILAL  ~   . 
Sm Ifl-IADIRSAHKB ..BHAv11:.:t_u"r¥1 V. ~'
AGED  45 YEARS " '

QCC:AG£';Ji«CUL'I¢.!RE " _ _
 RfAT I'BRi'=aH1}5P!}?., s1Hr:AG1"'TQ,
7 BIJAi>.¥,IR DIST,RICTa__

7 331353553 *   
Sm ~K:m.a1RsA3_'v_z311A::_1'xAwT1
 AGED ABOUT 33 YEARS
occ:Asi2«Icum."us'ua'«--"
 Rm IBRAH;HPUR
jg-'~:rAmK sxmsig
<r):s:r:=:1:T BIJAPUR.  msvonnsnrs

'-'=_Ri-TO'37 AND SR1 R.KUHAR, HCGP FOR Rwl TO R-3 )

-.--'--

This writ petition is mad unda" Articies 226 as 227 of the
Cr:-nstitution of india praying to quash the order of the R1 dated
8.1.200'? passed vide Annexuw-F'.

This writ petition coming em for preliminary hearing in 'B'
group this day, the Cum-t made the following :



  + 3/2 md 23 acres in Survey No. 139.
'  extent of land in those two survey numbers

  :5 e.;:¢.ga in the name of sons arxhadir Sab after his

  1952.  'I'hus, the pefitionczs being the legal representatives of
  sad Allisab. filed appeal before the At-181% t

' V'   inner. The Assistant Commss1on' ' or act amd' e the

Survey Nos.138 &. 139,  at 
me:a$11riz1g 9 acres 25  
res ' sly were beionging ..__fhe 

had got two 90:13 by name   After the

demise of Hussainsab.   Allisab and
Khadirsab. 1;;  Mutation Entry
1\¥o.76O was;    The said Mutation Entry
r-io.13V£¢1A1"§$ 2' Vams 6 glmtas in Survey No.139,

and  s_ , .Kih ;ad__  allotted 4 acres 12 guntas in

 what was allotted under M.E.No.760 in the yeast

subsequent entries made: in favour of legal mpnascnfativea of
Khadir Sab and dimcted the Tahsildar to enter the names of

the petitzionerstothe samcextentofthelamtl aswaaallotfied to



-4-

their father by mm" it of Mutatinn   as   

10.5.1952. The order of  A§§$icgt£i;1t'1 .3; J  :':r fig 

qucstioned before the   
respondents 4 to 7' herein.   

the mvision peufionjami onfxgr :51?’ the Assistant
Com1n1ss1o’ ‘ ncr. The .AA¢;xa§§anfioned in this wiit

petition.

2.2% the order of the Deputy
Mutation Entry No.223O was
o_1:: on actual pomssion of the

.’ V. «V View of Mysore Revision Settlement, mom

is to be cntaezed in the name of the respondents

t0 ~ Subsequent to Mutation Ently No.2230, the

mspogiflcnts 4 in 7 have got the lands partitioned amcmg

‘ V. fiifzmsehcs. The subsequent mutation mum’ afler

M.E.No.223O are based on the extent shown in M.E.No.223O

and not based on M.E.No.?60.

[/I/$

-6-

shall also take into consideration the ‘

No.760 dated 10.5. 1952.

With aforesaid obscwaaiong, a_ f*

‘bk!