INT}H3HKHiCOURT(H?KARNATAKA,
(HRCUFFBENCHJMFGULBARGA.
DATED THIS THE 28% DAY OF sEP*rE:MI3_1:;~3R-..' (:2 '. '
BEFORE
THE) HONBLE MR. JUsT1c;§_: A.,J 1 1":.
WRIT PETITION NC),8 1752--- (SF 2o1Q.{jj,'1e.}'
BETWEEN:
sHARANA1:>1~>A ' ._ 5
3/0 TUKARAM BEDRE ~ -
AGED ABOU'I':68 YEARS V
OCC:AGRICULTURE --
R/O BIDAR BASE L'.OCALITY.
BASAVAKALYAN--;f38539.'F
DISTBIDAR "
. ; .... . .PE'1'I'I'IONER
{By snfi 'S}ixcH ij;.\I_ A1)i_f;;"';
AND . _ . _ .
THE CITY VMUNVIQ11>AL~.(§0.L§NC1i,
BASAVAKALYAN _ 1585327
.....
“}T2£j2I3RES3’£V’:3I\E_’I’E1′(_.I) BY ITS COMMISSIONER
….. . .R{3SPONII)EN’.I”
[:3’y’..$r:.;.AIv§§.,V:Iii’1′ KUMAZR DESI-IPANIJE, ADV, )
The nufii1—-::<mt,entiox1 of the learm-.d trmzxlsei f(:):°
_131:;"'pétjiioi'1s;r" is that the (-:r1tir<3 exercise done by
Ix)
Kwns uLP.£WLED UNEHfl?zU?HCLES 226 & 227 or
THECONSUWfUONCWIMNAPRAWNGWIJESUEA\mMT
OR cnanaz OR IMRECHON IN 'nH3 Nwnuug OF
CERHORARLMH)gUAsH1}m:0RDER/rwBoLUfl0NIfl%
31.10.1998 PASSED BY "ma 'I'OW'N MUNICIP;'\L com-.'.N<:;1J.
BASAVAKALYAN. WIMCH IS PROI.)UCEI.) AS ANN1~:xL:-R12,-13..
1N1ME1NfiHmsToFJUsHcEANDHQUHY. ""'"~'+'
'nns PEnTmm:cmmmNG ON FOR CRDERS'UfiS* a
DAyxnfiscoURrMADETHEF0mxnwNc; _4= v;.vu ~
ORDEQ,
Even though t}1e"ri1_j_:1tt'(':~r orders on the
apphcatton _fc:ij _1n1§§Ie£;1d_1ng.,' . V.'J.i_t1'1' ";«L§onsent of ail
concerned; it __f1x1_1'a._1: disposai.
2'." V'l"11r3,V"pet.i'fi-101161'.,is c;aié's"€,'ib11i1'1g the ()l'd€fl' passecl
by thé"'.Ar}i:sp0n<Vf1cTff1t..: which is produced at
Anr1e_xL11'e%B.1 V'IJ1<lF'vSliL'-1I1Vi'~*"'f.() which. Qibala has b€CI'1
without notice to the petitioner.
3. Mr. Ameet. Kumar Deshpzmcie, learned eotmse.1
appearir1g for respondent: submits that indeed, Qibala
was given to the pet’it:ioner on certain (:()I1cli1io,r1s_”z111a:i
those eonditiolls havi1’1g not been fulfilled. reefitu;é.,é:i–e:1’I’t.gs«A
entittletji to revoke the san’1e.
4. I11:-solar as, in1ple21dirl%fe;:ppl»ict2tt:i’oh (:e&1(te?1’r1ecl,
I am of the View in the mattelf.
inasmuch. as, inte;—4-396i1hetweef’:tM’f3’lé}:l3’e’titioner as well
as the f”il§’1Vtjl’ee1ciiI1g application
since he neither
11ec:ess_ary pafty >]_:)’I”0pE?I’ ‘party to the proc:eedi11gs.
5. The x1ia1t’.ter arises in the i'()llowi:’1g m.21nner:~
Tilte ‘pet’.1’tiehe”1*h alorlgwith his brothers are the
measuring 12 ft: East.~West and 24 ft,
petitie1v1.e’r by responderlt in the year 1953. ‘E”.h.e. tllen
N(n:t.hwS<;:_1tl'1; The said plot was sold in f&1V(')L1.l' of the
i\/iu1e1ieipa1it.y also executed Qibala/sale ee1'tifiea~te on
24.6.1933. it appears that 21 suit. is
O.S.N0.2O/2004 on the file of the em: J'L1(ig'€é.{Jr_;__U§:2".2
Basavakalyazl seeking certain reliefs. M__i1°1~–._ 452;-iiri
pmeeeciings. revocation of Qibal2igis7$<)ught_–t.(.:-he V1'né.i~d1e~_
available. The petitioner it }e1–£= (321I<in()w'
about the same. Wh(:Ii*iV_1:1€ «{x?é.'s"Seugl1t to
be put in evidence. in filing the
writ petitior1.; revocation
of the yeaf. is filed in the year
concerned. 1 am of
the vieievi;i1–;1t expiained it properly. A
peruezil 0fAf11I_1exu're~'B itself diseioses that". the pet.itio1'1er
,;1o'tfi'And'tiAfied icjefere the Qibaia was revoked. Indeed.
Vtetzetieed that the Qibala was granted for
est;'ab1i.sjh1:1ent4 of mamire pit. Indeed. the imptigned
."Ql"d(3l' 1"(-ads that: Qibala has been revoked on the g_;r01.11'3d
' t'ri£1–I.–A{.11c? same was g1':-;mt'.e.d for ('ertz13'n c'.'.e11st.i'1,1(:t1011 e.1.n<.i
./"ff;
since the c0r1st.mct’ion has not been put up, it has ‘raeml
revcuked. H21vi1’1g’ said so. I am of the View that izhe
in1p1:g’.I1€r11 is wiih()ut’: :1()ti<f4(%V ?~rL"'):'_:'thy
pt-3t:i'z.i0ner and the co1'1t.e11I_s of said resoiutiqri'..éiis§»é§i–$};f£{Is:3?' .
contrary to Qibala itself. < TV
6. Hence, the following ordieir ‘
Petition is allowed.’ “f’I’n1p_:.:.:g’1:r:7§d _i.1’es01ution at
No.1-S5 SL1bje;mL:’6 A§;111r::a~.ire’«.’B’ quashed.
Rule is V 2i;_1 CI 21’d!.:._V olute.
_ .3 _
59” re
L…»’i»;
‘ °§”%’°’;'”‘2.#’i”?.””l§”*j
Q g ;e'”«%,,«..a..4