Karnataka High Court
Shivappa Basappa Meti vs The Asst Commissioner Dharwad At … on 3 June, 2008
IN 'f'3'~IE HIGH COURT OF KAEWATAKA AT BAEQGALORE WP,NO.24338 (E? 21305
-1-
IN THE HIGH CGURT OF KARNA ?Af(A A TBANGALORE
[EATER THIE THE SRB BAY 0!?' JUNE, ZCJOS
BE!'-'GEE
THE HQNELE MR. JUSTICE N.}§PA m% M * % I
wjzwe. 24338 05' 29353 {L'1_§_}. : % k
serwsam '
1 S')?-§l¥i2§PPA BASAPPA MET}
FeGE§ ABGUT 46 YRS
QCC AGRQQULTURE
REA? §€¥fi:f\%8Q€'.'}R VELLACSE
TQ .5£\IB QEST BHARWAD
2 S&DQ§PPABASAPPfi.MET§
AGE0A30u"r43yR--s .
«::c: A<3RiCULT€.?_RE u 3 ' *
R1A?MANS€}QRVvEi,§J'::3E§. ' " .
TQ Am Q§ST*DHfi,RWAQ '
3 Maaaagxzafipa BASAPPA 542253-. ,,
AGED Aacxur 42:; '~:as'_ = '- ' '
occ; A<3R£C{§i..j'£}?.;E _ A
may M_AFéS{DQ¥é v:;.;..AG.:.*-:
TQ mafia 132$? mamagaa
I-=3 " MNG-AP?A'~BA$.s§PPA MET:
Ae:§«ED z;m,J€~F<-.4»
' % csztc 7r?s"3R'%f;UL.YL3&E 1.
"-fiéafif MANSGQR '1£i£;AGE
'31:': AND Qi$'§' -f}§~%fi.E:WAB
.~ ~ PETITRDNERS
_ _T ~..{3g 3% 3 .2 Pusmisx $§D'€OCATE}
§ : -A:«:9 X
*2 T;.LéE:"a'é.s"r cemmgssamea DHAFZWAD AT maawam
2:' -. ...ss%:R: oesnmwne ¥'£NAYA§< NARAVAN
AGED MAJGR
' Rm c;Ao:~::<AR cmwz
rmaeaa DHARWAE3
'"3 RUSRAWA BASAPRA were
IN TEE HIGH COURT OF §iAR1'€.«'L'?AKA AT Bs3;'~I{},fiJ;ORE '§é,Pl'€0.2:§338 OF 20%
IE2' WE Iiliéii CC}URT Q? KARNATAKA 1%? BANGAL{'1.RE. "$:'.P.NO.34338 OF 2'-.{i{}5
-3.
occupancy flghfs in respect sf the !and bearing
R.S.£\1o.89l2 aniy is an extent ef 2 acres; 20 gunéas,
situaie at Atfikoiia viiaige Dharwad Distréct, under se<;?%£§;r:..4'_:"~.V_
77A af the Karnataka Land Refcerms Act, by .
Form Ne. Zia mntending that their f3?her._V§'a$
the said Sand as tenant and by oversigfi,
file Form $30.7 for registratéan éf'«v.t§£:aupa hcy'r%.Q?étéIf T'he":
said appiicatian flied by. ';::e;,;tit§<:;r1'érg:,'vL.I":4"z:§''éai the Karnataka Appeiéate Vribunai,
% %&%A«L%%$a:;%ga:m%% 'gm; N5. 1074z2m5. The said appea¥ had some
:Jp" f§'m:'_fionséderatéran bafare the Karnataka Appefiiate
. "'i'"'«r;%"?;Vi_.3f':ai, Bangaicre, an fl' October 2005 and tha
;4;;§;::e!§ate Tribunai after ring the parties and after
12¢ '§"HE HEGH CEBU-RT OF KRRNATAKA AT BfiS'€GAi.OR§ 'J:-'.P,E\E{}.24333 {E}? 2()i)5
IN THE i~§§G.§~I CGURT OF KAR2\?ATAK.fi; AT Bfisl€GALGRE. 's¥.}3.l'\2O.24 338 GP 2095
-61*
censiciering the reievant records available an fife
sonsonance with the reieuant prcvisions of £_a%§c§L§"'
Reforms Act and Rules, has dismissedfhe. éap pjVe5§.£"
adméasion stage étsseff. Being aggv{ievéi5V_'t)§ ftir§e §£fg§p:g.ned
arders passed by both the authc§rit§:é'3 as .§e'fe§rer€".=a§§§§?é; '
petitéeneys herein fett :ze::;a.s-:;s=;¥._'i£A_3te'ci'ia_:;" théH§né %ar:t
writ petition. ' ' >
3. 5 have h 'eé':f;Td§: -"Ee§zn£:é"';céur§s;é:"-agipearing far
petitioners-«Sri. evaéuatéan cf
the matedaaig a:?§zV3V'VV'xE?*ze gmunds urged
by petit§onersA'én thév$ inciuding the srders
passed " £§rst ré$.;§:%fzd§nt%As$%stant Csmméssioner,
Kamataka Appeiéate 'fribunai,
8angTéE~3fé..,'viéé.".'A:é%éév§<ures--E and G respectéveéy, it is
vV"'{n'a:1V§Vfeest flan 4' face cf the orders that bath the
4:_a«1.:fc§'2Vz:§r§£§é$have net ccmmitted any array' or iiéegaléty as
i}: rejacting the appfiaatiorz G? the petitieners. It is
V'fLV4j_"s£gu§éIfican£ ts mtg that, the specific ground urged by
_w_________,__,_.........
IN THE H.I{}§i COURT OF KARNATAKA A?' B:i¥G:'3sL{5RE 'v¥.P.]'€O.;2xi33S OF EGGS
EN TEE HIGH CCEURT OF Ké§RNATsE£§§; AT 35%;-QGALKFREIM W.§3'.?€€}.24338 Of' '.2905
-5-
petitioners in the instant writ petétéer: and aiso befere ¥he _
first respsndem'; is that the deceased father at'
petitioners amid mi: fiie an appiicatéon in rs.==;s;_mi}e;f'ci.:AA;'T3:%"'.?:'u
Sy_£\£a.89!2' to an extent sf 2 acres 2QJg7i3¥1:as;'.4's%tu%§ft;e§_;§§ ' 7'
At%%ko%£a viflage and therefare, [Vi:heyA:"?3Aév_e fi!eb ::2*.'v_ jF::c:»r:*rs'v
N.?A stating that they are er;t§t£L::-éfi» far ré§§$tré:ioE§;§ :3'?
eccupancy rights. it is fiaid
greund taken by pe§i§§aner$A...%b§@§fit"§§é%E*:§w¥::gn:"a:":c§ the
submissaéan madg 1gaaEne€£"V.ocs;£nsé§ éiépearing fer
petiiianers to be rejected
at threshotfi} ifaf petitioners' father
Sri.Basap;;a sé;-.*.£dent 62' Mansur has ffled
re§§§{}§t¥cn of occupancy rights in
numbers Le. sy.Nas.15z12, 103?
8? be>i':;§»r'e':"'?:he Land Tribunaa Dharwad and which
4: . {§§r_n'; £133 gfanted eccupancy rights in his favaur ':0 an
17 acres 23 guntas and when thefir father was
. in fifirzg the appfication fer regésiiratiorz of sefiferai
Z:/~
IN 18%" Efiffzé-E CC3T.§RT QF KARNATAKA AT BANG51.I..€)R_E W,P.NO.fb¢i338 C7? 2965
_:ner%ts. " §}rde;'ed" é&§¢d'§ng§'3:_ « v
'FEE HIGH COURT £3? KARNATAKA RT BMQGALCERE. W.?.NC'2.'2,=i333 OF '?;€}*35
-f...
convincing grourzda ts: aéisw the sad appeai and-'--.._b
therefcre; re}ected the apnea! fised by pet§t§<;n.i;é:;_-Eg' I =.
upholding the erder passed by firgt respondent__§fj:~~:$..§i'aé:w %
at’ the cegent and vafid reassn given fir?-s§f’vtés§¢gn§§en*tv%. :_’V _
as wefl as the Kamataka Ap§$g§–%§te “{{ib::ne%:’V”u’§a;
impugneé arders, § dc not__fir§d a{:§%VVVjj{;s*;%€§ca{ii3n: gizzad
gmunds to entertain {his §¥rE{.T*ipét_%t§’e’§re.” the writ
peiition med by pg:;2§g;nersA%;é%2§a%;::ej%t¢%be reggm as mis
sauce:-axed, séntié %$”hGth%’ng..v§u:_ § n”‘3b;:3e cf process ef
iaw. Tha: eVfz:’§e:’g?’ petitioners is
fiable to be¢;s:nssseékAasjn:égc.~me;m and fievoéd sf
3d/3
Iudgg’
EN “?1-‘LE KEGH CCEERT 45,)? K31R?’?sAT:~’§1~Z.%. EXII’ B§fi\EG.s%.E’.0RE \¥P.NC§,?.§333 OF ?.!’K3:’t