High Court Karnataka High Court

Shri. Banappa vs The Land Tribunal, Raibag on 12 August, 2009

Karnataka High Court
Shri. Banappa vs The Land Tribunal, Raibag on 12 August, 2009
Author: Mohan Shantanagoudar
3 
EN THE SEGH COURT GP' KARNATAKA   [

CIRCUIT BENCH AT DHARWAD  ' 7  L" 3

SATED THEE THE 12th my GP' Az;G*:;;*;'.--:fi;j:j:2{)oRi:<;

THE HON'BL{§ MR.JEESTIC7£Z sygonéggszv.'SHAré*:*;i:§A§i3z§_§;3ég§r::::--;. }3g§T%REC§;§'3';.f£--'T.3 1:23:
we BH:§:,,. *IfA';;,.:.:}f £;A.§i;;iA:¥ MEWE  C§1Z£':§§BAR,
AGE 32%;'-.11:,A:~*aS;3;::{:'<_:; 2'3;{}REC%_ELT'i}E€EET;
§2:j"a3v.fBHIR§_'}'; f"§:%Lé§I{,% EAEBAG,

3 é3:i3'§f§"~ Lfixivifisfé §'%!§£A?'§'€E£  cgagmggg

 §x::~vg";2_2'v'£i§,g1:%S, :::<::<:: fix{I}§iCE;¥ :;:'§'U.%E:

§'_,\."$

~. "ago BH§.:§::g; "§""A.L{3Ké RAIBAG,
' .__§ES'?.?v3§i{:':{.' Bgaaguéé,

3%: *;F3§1§*é}i}',

.A  S;"C?*L§Xi'éi:'»iE'*§ EVEANEE @ C?HA%v'§BAE
* V "§xQ§E 19 YEBES, QCC: £GRI{'l'»UL"I'UEE
' Q50 BHERDI, '§'&§JL.§§<if£ §~«%2%EBAC%,

QISTREC'? BELGAUM, ., ?E'TE'?§€?F*§EQ8

" '"gjB*<_s% SRE 1?L.%<I.§§S&.E,§:§¥:}



A953}:

1. THE LAND TRIBUNAL, RAIBAG,
BY YFS CHAEREVEAN, '§AIBAG,
BEST', BEELGAIJM.

12$ THE STATE OF E{ARN151TAKA, 
BY IT SSECRETARY T13 REVEENYE {DEPT}, ; " -- V'
'M.S.BUI§JD§NC}, DR. AMBEDKRR :fx'€f}A{3~,. 
BANGALORE 5360 001.   T

3' SHRE RAMU,  .
S/O PARASA CHA?'J§B£§s,R {:?_1r§}'s?i_!3Li'\E..E . ' ._  
AGE 79' YEARS, OCC: P~.GREC§§§5¥}'i"Li'fiE ENE) (fiO_f;3LEE»
R/O Bi-IIRADI VELLAGE OF' RA_IB§;_Ci'TALUK!§, :3
Dig? BELGAUM. .    "  ' .L"RESP{)I"-3'§E'NT8

(BY $3122: F<'.E<.HAT'T§, Hes?  "

 'i"§-H_S ?E?IN{§§$ ESFELED UNDER ARTICLES 1225; Am} :22?
0%' WE; :":§?--«iN::wiA PRAYENG '§-_R;::P;'R GP' R'E§:SiF'()NDEN'F :~;:0.1 LANE}
TRE'BUN!¥L__Efi,§BAC§ PA:?--SEi£é ZN 'i'N{:SE% '?i3'2 BATED 3l{'1{)§ 15931
EN fE¥_ESPEC"E' VQF.g<3R'§ci;~;;?URaL LANE BEAREBES R.S.NC}.§?1,/12
cgfi 3i~§:.§.RA;31"xz:LLaG}t, mlaaa MEASURENG 93 agzegg 2?
€;%§§°NT_A.S AT ANNE§£--:'-§§€'E; F' mgrgzg 31;2.s: AND E'URT§~1ER

 «E3 §3;::*;s'ss§;:"> Ta §EMz'1aN§ THE MAT?-ER PC??? @333 BESPQSAL

V RS5-C<L'*fR§L31N'f,?'T_O ?RC'V§SONS GP' KM: ACT AME §ULES BY

v{EI'f§?$.C§'v.Q'F?;i€--Q'7i"§i NET? {BF ESEEENG HEARD EN ?EZ'E'IT€I}E'°§E§%S $2230

* .A2»:%D a*§a:<:.:;. 

.. *'§'E~§$ PE'f.'§'E'§Q§'*i CGMHKEG SE FOE ?Q§L§i'§§§?*°éA.§E'f BEREEEQG,

 n f§"E%ES'vE}AY mg 509?? MADE 3*:-:3 E'{j2§,LGWIN€3:~



ORDER

The order of the Land Tribunai,

3 1/ 10/ 198 1 Vida Armexure “Ff is pallafd’ “1:1.::q11’éétiQ11 ‘V .

this writ petition. By the said;'<:}1'c1€;r,~'£116_apf5iiC%;f;i::::ii1.in

farm No.7 filed by respohgiesxgt No.3

consequemiy half oftlxe 1'? 1/2 of

Bhiradi viHage(W}1i{;h'_T.'t0'L%;li§;'§F::v 3 acres 12

guntas)'~ "~ij;1-..fa§:é)1;Li. bf respendent No.3 and
reméiniiiégg land is g'a1"1'z:ed in favour of

i:he_ petiiziuorvzarsf A'fa»:.ti1ér nameiy Laxixmia M3116

The laamed caunsel fur the petitiozlers

sz;.b"11:_§is that Laxmzm Mane: (if, Chambar haii filed fmrm

3 = iI1fi€p€}I1d€I1'§Z1jy' for {ha antire extent and the Same

is 1719: finquired inta Iii} this flay; that, the efighlai suit

G.S.§€c:..E3'2/ 19? 1 fiieé by rezspendent N93 against

'wits

=3

petitioners' father for pemlaneni injuncfiors.

dismissed cm 2831 August, 1973 and

judgment and decree is c0r1fiI'mec;.j1f1

on F731 December 1974. "bf

Tribunal ought not ta hafis iii V

favour of respondent' ~ V.

3. There is Iiqthizig c§_11.v1f’+::(;a>:*d__t0 show that the

No.7. Merely an oral

asse13tioii, $1156 of the p€ti'{iOI’1€I’S that their

faiths: i:£éd%filef§’V._fé:?:i1’~.E;¥3O.? ta tha efifire axial}: of land

i;xr::A aczéépttzi; Thaugh form Nag?’ was fiieé ta the

‘ by £116 3% resporxdent, he has fairly

‘2.:;fii11i:§f€%:;ci:’§1:x;n,§i’ore the land Tribunai that 1:16 is cultivating

the pijffiperiy Ea {ha €;X€€1’it Qf 119.11′ partial”: and remaining

pOI’ti{}Z1 was being cuitivated by the patitiazlers’

fathar r:a111aEf; 1331:1311 Mane @ Chamfxizar as 1533113:

The Tribunal recording the saié submissiwrz, gantefi

M

5

occupalzcy rights in favour of the petiti0:’1c3:f:éf”‘i’zif;};1;:%?i*__’iézggél _

Sid respondent to an extent of ‘1″ftie=V »

Qrder of the Land Tribunal ‘1$~. pafissed ‘as”~1§f:1Ck:’a:$”*::€;n

31/10/1981.1?K3InafiEf.¢apno€1$:ItCfiéQ5d_efi£k :

lapse of abeut 28 years.

4. {§)<é§:1*s:e VO:S ;'N0.52/ 1971, as
C{)I1fiI'Il'iE';dH isnot 1'e1e:Vant to decide
this q!;16S€i;t)i3"'3f;t€118I}Cj; mruld not havfi
bee1§"g{§n€ 1974 by the Civil Caurt. Be

thai as it-r:11faj..r,V 'V5iIi.§:é"E§1e ordar cf the iaxad '}?:'ib1.;11a1 'éiidfi

' V' ., f'aI§;1*1»2?:;?=Z'L1;€'§ "F" '€:'a:1'i'10'£ be fauna fauit W131, this Caurt

.::1:33<:3.f{1*;§M:'s;v '£C',__ii§i€I'f€FE3 in the Samfi.

iérm'

" Paiiiiaii {$5333. The sanjza is tiismissaé.

Sé/~
3§§GE