High Court Karnataka High Court

Sheena Devadiga vs The Land Tribunal Kundapur on 8 September, 2008

Karnataka High Court
Sheena Devadiga vs The Land Tribunal Kundapur on 8 September, 2008
Author: V.Gopalagowda & K.N.Keshavanarayana
W 'E"HE E-EEGEE COEERT OF KARNATAKA AT BANGALORE

DATED THJS THE am DAY OF SEPTEMBER 29%  

PRESENT:

THE: HONBLF; iV{R..JUSTiCE; V.GC)PALA G:>.'.¥£j';~.._ ' 

AMI)  %

THE HGWBLE MRJUSTECE KN.KE;SHA§T&§%'A.R?'§Y'A.§R..   . T 1:'

W.A.NG.3225l2i'_Q_{}4 {Lie} 
BETWEEN: ' "

SHEEENA DEVADIGA .

AGED mam"; 50 YEARS J . .

3/0 BEVADIGA BACHZI, '- _ 5 ~ 
R/AT MALADI, THEI{ATE, Kvz5;'1:>AP.L:R,'* 
m1<:sH1NA :<ANNAD;a."-«T.__1'-- --- 2 .. '

   ..A??ELLANT

{BY $R1.A.ANArm'sH 325. si%:';j;--MR.é;m3}H13;'KAR, ADVS')

AND;

1.

THE: LAND”*:sfRig:::~aAL.”‘-«.

KUNDAPUR, %
DAKSHINA KAFENAVDA
DIS’I’Rl(§*1′;’ _ –

2?; % _s?nt~:r,E “ca? ‘r«:;», R”1~¢gxTA:<A
BY ITS s§;<:: R§§rAE1NG:3.

‘ BANG«z’s.LORi~”:;’;._

.”‘.B;BALACHv3§NDRA gumw,

. ‘ Sm’ &§’%fFHAMMA SHE3IZ’)’FI~ii
A{}.E;’E!,_6§Z¢ YEARS

-PRATHIMA NILAYA

THERATE WLLAGE
V . . _ _ ~ .. ;;:{‘3′;~:mPuR TALUK,
DAKSHINA KANNADA ii}I’S’1″RIC’Z”. RE;SiDGNi)EN’¥’S

{BY SM’I’.VfJAYA.A,D., ASA FOR R-«E. 8.5 R~2.

SR§.S.R.§~£EGDE HALBIMANE, ADV. RWS)

‘(hf

THIS W.fiL {S F¥LE.ii} 5.3/3. 4 0?’ THE KARNAT}%.KA i_r__{§GH
CGHRT ACT PRAYING THIS COURT TO SE1′? ASIDE? THE {}Ri§TE’;R
DATEE} 8.10.2961 PEKSSED EN WRIT f”E’I’§T3C}1’€ NS.32Q2Q[_.l@§f:%._

mzs WA. CQMENG QN FQR PRELEMZNARY’ HE.r;§ir:'{:’;i:*;+ér:a:. .

ms: GOPALA zréomézsj J; BELEVEREQ THE F'(}LL{§fg3f’E’f=?._§?*1′ 4
..1U{}GP«¢iE§\¥”i’ ‘ ” ‘V

Tha COI’f€3C’CI1{3SS cf the Qrdezjof
dated 8.2,().’;Z{i{}1 passed in the ‘V
Gréer dated 1’?.8.1§9.’3 passefié ‘T’I’:£’I§”{1’I:1i”iLiV§ on E116
application filed under Siectigrfi o£*%:.i’%#f€§V.V’§{§§.1′:1ataka Lami
Referzms Act, (herei§1a:?7%:f Act’ ff)? Sh{)f§)
is questioned in E%é;§”i£§é;s.-greunds.

2. _§13:.@Ci\§orm N93? in respect 0?

land bea.1″ing ‘ 19 cents simata aé:

Tfiékaté of ‘§c;i1L1k. mg 1118 ajpryeilarxt and his
E:i§’§’,’3.}i'(;é?;§i(}1″1′?;i£i”:;7;()I’}fi N05? in raspect af Sy.No.3 1216,

Botfi dubbed mgeihe}: and the: Tribunal

‘Vv._ §> 3;ssec£ Ao:f_éer_ ‘Li§:§£e:r:1 1i}.*§’.1§81 rejecting the Ciaim witwhout

….§§1é;I:§t:a;}1,;1g ..ar2§;rthing in respect G1′ the lanai bsaaring S},?.§€o$s.

{:16 .’j§.-‘i2;’6_$§ Thai 9«I°<:i.€r was saught :0 be correcteci by

3,

"£}ita f$«Tpg§e1ia:1t herein by ffljng an application after Eapse of 12

The Tfibunai accepbed the case of the appeilant-fiébm

. and grantad the relief. The 3% respandent h€3l'€':1'IZ{,

W'h(} is the purchaser of the lanfi, chailengefi the ozfier ef the

Mg

3
Tribuiaal in Wrii Petitiotl. The 1eam.e€i E§ix’1g}.e Juecige adveiteai is
the pr(}vis:0n of S§ectim.4€i~~fi{6} 01′ the KLR Act; mid. examinecé
the earrecztness of the ardar without: nafizicaixxg thé ciaim maifiie by

the appeiiam: in reSpe{:t of £3110? Emsiazizzg Sy.N{}.3 1;?! /’ 5 0f

Village; }{‘€I1’£ :~e<:0w;:ry ;}1"O{16€Cii11gS were i11;i'£ia.t<:d by the .

landlords and in the: absence of not exa;mi:I1i;3.g {iiiéi " €:%i1"3sid€ 1"é11g

the claim of the mether of the appeilam. i1§}€zf?:i1'1'iVWl5iG vgs

apjglicant beforfi the Land '§'ribu1:};;1' §t11é3

mxier éateé; 19.9. 398' _.T¥;€:%1'éf§.3"§:é filed by the
appeilam: skiouigfi .';?€€% 1: the Eight 1′:3,A”.i:: our czansidered view, the order passed by

the }eLéx:j1’1:§**:;:EM.AS’i3:§’;g_’§e_ warrants interference hf; i:h3ls Court in

éX<'i3i_"C".iS€ ti-'i'-2::-u:: §::::vI2s'é':<?::r as the iearned Single Judge has omitmd ta

" §f£i~§51s{écr, j:h€ "'I:eIeva3:1t admitted fact that the Eand bearing

V.V:Sj.%.:I'IQ.'31'2;'5 is a tanazzteé land and the rent recover}:

I 'prgcceziings were irzitiateri by the erstwhile owners is evicienced

Annexures Rd and R-2, which are pméuceéi by the

'éjlgpefiamt in the Writ Lfirstitian. V

" ~ . -. 4 "R,Sf1"E:;)3?2f%9Es""-._

4

$. A<:Cm"diI1g1}z the appaa} is ailowed. The rimpxlgzzed Elrfdfii"
9f the Iearneai Singée Juclge is hereby Set aside. Kfhe order
passed by the Lané Triibunal is quashed. Tim mattézf is
remaniiazj hack t9 the Triburiai £5 examine the <:}aim_"
appefiant in respect of laizd. bearing Sy.N0.312/ '
Vfilage {af Kundapur Taluk and V
e§<:am:i11ing the re1:~:vaI1t do<;:umeI1ts in

tenancy in respect of the Iazafi ref'ef3:§§t;E._to eii}{)s;«'eaf1d Shafi " V

be disposeé of after ' giving 3 " parties, withiri
eight weeks f1*om__.ti":«§:~. of ';fe_¢&:-i;pt~..0fif;;he eertiiied capy cf this

order. _ ____ "

Sd/-

Judge

%%%%%% %. Sdfi.

fudge