IN THE HIGH COURT OF KARNATAKA T
BAN GALGRE
DATED THIS THE 25"' DAY OF 2995
BEF()R'E*-. &
"aw; H.(}N'BLE V1i,VQj,»RAMESl"Iv'VV"
-4...» 411?!
WRIT PET1T1oN?sikfj.21s L
BE'l'W,l;3EN:
L
B.)
Shivalingayya,
S/o Shankx'yya(3urafi,"V..: _ .
Age: yegrs, {.'rc-;:::: .%ric:_';:it.'a:'e, '' "
Rlo Nid;~'.'sosh'i;.._Tal:.j;H1ikkeg°i; '
. 1 'V Siiit.'S=aé.hi%a; 5%'.-"a"s' '{}{:ada3?}*9;' Gurav,
':.Ag::: 52 'yaa:S,' Agrieulture,
R/9 Nidasgjshi; . Ta1__; I !.u.='L-dceri.
S/Ad [findayya Gurav,
Age: 28 y'ear.S,..C 1003 Agricllifilfé.
k% ;'R':'o_'1\Ii:g1asoshi, Ta]: Hukkeri.
. "'N'ijay3;éj1,~*Sio Dundayya Gurav,
Ag:-.s:'i._?..5 years, Occ: Agriculture,
Nidasoshi, Tali Hulckeri. ..PETTTiUNE'R'S
' " Sri.Sachin.S.1\/Iagadum, Adv.)
" Amn-
I-In
I'll.'
1.
State of Karnataka,
Rcrgrasented by its Secretary to Government,
Revenue Department,
\\lV/
M.S.Buildings, Bangalore-560001.
‘3 ‘I’ …….1 “I””…’L……l l”‘LZ’I.-A.-ll
L. Luuu 1llUl.llli1l, \..zu1n. rut,
By its Chairman,
Tal: Chikodi, Dist: Belgaum.
3. Tahasildar Chikodi,
Taiukz Chikodi.
(By Sri.Nadiga Shivanar-flappa,
This Writ Pe’tition_«ii§mfiieii.’iinder Aiiicieszzs and 227 of
the Constitution ot’in_iii’a_ the order dt.4.5.05 by
__ Fe-.titie_1i-coming on for preliminary hearing in
‘Bi’ made the following:
. . . . .
V A ‘j_Petitioners have sought for to quash the order of the Land
Chikodi dated 4.5.05 in rejecting their appiication
11’
flied for grant of occupancy rights in respect of S’y.m3.33r’l
measuring 5 acres 18 guntas, Sy.No.28l/4 measuring 1 gunta
u\../
Lt-J
Chikodi Taluk.
2; Ac:.eo-din.g to the peti}tioners,._tla.ey-:had
Aiiiic psfiies in
for grant of occupancypclrights in respecto
question and along {them one iphiahadeva Maharudra
Guruva had also to:-tin occitpancy rights as a
of 0C.G!lli§I5£ln-éiji _r_ights_ii: _ti1vot:tf~ tlieiipetitioners as per Annexure
fC.7., _ PIoWev;er,_ s.ince”the..tiy_ali application was not considered,
as per oit”thi§«.Court in the writ petition filed the matter
was t jf” vi.-aided ‘
..i.~ .. 1… 1…: ‘r’..:t……..
¥~.i’k tr inc Liuuu 1 I
L; ……I …..’…. …
._LJ Iluullau nu duuug tin:
géndencyi iiotiv-.t.he’ matter applicant No.4 Mahadev Maharudra
a. said to have died and the Land Tribunal on the strength
I1
of tiled on behalf of the LRs., of Mahadev
ii Maharudra Guruva that they are not interested in prosecuting
the matter has dismissed all the applications including the
application filed by the petitioners by its impugned order vide
l”\.II.lI..\uM’\|pII-\J .l. . ‘*\l
3. It is the submission of the petitio::~ersfi: that
there was no reason for the L.a-_d _Tri_§,i~i.na!.i.::’t.. .ej’e-et
‘”p”eation filed by the petitioners.r’Ho’wever,— aee’ordi.:::gi to the?
learned Government Pleader, there wasial.so.._sub3inission on
behalf of the petitioners rejeet theiapplieation filed and as
such, the I..-and Ttitaaeal rejected the el”i’n “aftne petit”ic’iers
as well ii
“”” applicant No.4 had filed such :1. Memo
_ so far”as”other applicants are concerned the Land Tribunal after
lieeiing them””either could have passed an order of granting
oee_upaney.. rights or eould -.ave .e-jeet.-d the application. uut
withoiiti giving iibeity to the petitioners and without assigning
reasons the impugned order has been passed, which
‘ requires interference.
W
ence, petitirvrl is auowed and the impugned order is
quashed. The matter is remitted back to the-LazidTrib11nal,
Chikodi for disposal of the same in aceordéiheev K
U3
‘an
E
Q;
‘Q
0