High Court Karnataka High Court

Shri Jayakumar Annappa … vs Sri Yallappa S/O Neelawwa Mang on 4 March, 2009

Karnataka High Court
Shri Jayakumar Annappa … vs Sri Yallappa S/O Neelawwa Mang on 4 March, 2009
Author: Mohan Shantanagoudar
IN THE HIGH comm Of§Ab3(ARN_A'Ti$:§Z;é.: 5:  _ V %  

CIRCUIT BENCH A1;'1DH:iq%§@?VQ§D_V"'  %   

MTED THIS THE 41% 0% ws;2Ci+:  
HONQLE MR.JusirICEAAA¢:n--§.@%s§4;%.§f§:%;aTkArx:AeouM9
 c§cxsT)
Eetweejli.  " W   

Jayakizmar 'Ar1:3ap}jga..§{i1ezi:a_}é;pui"&
Aged abetizféii j_.2'ela1;fs'    
Rfs Soun::ifi§§_i X-'iV.11a7ge 1 "
TaI"uka.'Raihag" _ "

 Diatriéfifiz Belgaum." _ ,. Petitiozmr

  (  S. Patil, Szrifieuziséczi far
    .P_at€}., Advacate )

  V  Yallafpfiéfi Sic: §'€e£L{aWW'a Ezéang

5'-:3' 

 'A,;g;eé about 7% years,
«V R] 6;S::=un&att: village:
".'}'é:ii§1ka Raifiag,
Tflismct Belgaum.

The Tahgiidar,
Rafiaag Taiuk
Raibag,



Bisfiict Belgaum,

.3» The Assistami Commissiozlcr,
{'ih.ii<:<:~di,   _
Qistr Belgaum. :

4. The Deputy Cemmigsioner, V
Bfizlganm, _  V. V ,_  
Dist: Belgaumn  Rcsgiffntiergis 

( 83* Sri T.N.Raghu§at:h;g for  "§»;_i1*t}:1" respéndéht  Deputy Commissioner,
Be1gaum,.----{ia£é{i_ 2§#LiIE3..vi3UQ.?'--..vjglé" :'%;i11exu;'e--B confizming fhta
girder paassd; " " V3331 "the --A'$~$Vt'Co;31missioner, Chikodi, dated
22.?.2o@'§ Vidé m:::ef>q1:e.»A--.JVJ__'--

This Wgtit Pt.=: fii€:i$1?:.£ i,w;§%iz§.g Essen heard anci reserved for
orders Van 2'7.1%.:2()C9T'a_n'd prcsneunced the orders on this day

 the 4%h_§.&Ma1'€th 28{}§..:¢  A.

ORDER

~. has pumhasczd the propemy beazizig

V –Sm’véf;F x .:3;§:;§7/2, measuzérig 1′? gzmtas, situateé at

” S’».<}:;t,%n'1::¥.g;{t:V§§"'s.?ii1agc: of Raibag Taluk, through registérsd Sale

3 the 3:63;" 199%. He is in possessien of the p1"0p@r'{;;§;

"'éri:*'£u€ of the saw S316 Dead. The enirias are mutated

\/

-3-

in his favour. According to him, he has iznpmvaci

by spending fxmsidrarable amourfi of maney.

2. ?he Tahsiidasr, Raibgg %:%.a:u:;, -;m

Stlbiiiittfid .3 report damd to ,

C€)I1}}.”}11i:”S’SiOI}€I’ alleging that 1£?asV:Tt%an$fe:red in
favour of the petiti0naf’:%’~iI1 -‘_vi<;}a:tia:1,%%"(sf_» the Karnataka

Scheduied Castes 82; Afitfiixédtélsfi' (PI'OhibitiO1"i oi

Traxmfcéz' (sf 'ihefeizlafter refaérred to

as the Act' fێ:*"s;%i01}i:}. Based on size said mpori, the
Assistafité (3o11?:£§ii$é§§%3:§t':r_:"i:€:$::_:ed 11otic;:<3: to the petitioner.

Siatztizfzgilt {;?'::)_§~:5'€£i0:::_s".*:E1:1;'e flied by the petitioner {O the

V' '3Aa_%_Li~-'.%.. :'1€2€1i<:e::; A. Théifiafier, the impugmtd grder Viae

passad 011 223.2086 by the Assisiant

Cfifiggxiisavisfieg" 'Tciirectézig the petiiionar to restere the iarad

– =.__é:z: fav0z}rV__?:ifr@s§ond:31}£ No.1 herein unéer Secfian 5 0f tha

ficzi. ‘§’h@ said Grziier is canfirmed by the Deputy

V..<'_3§:_'€13missi0n€r, Bfiigaum, Vida Armexure–'B' ciatsd

/3-

P

“3

-4,

£rd€:r$ are quastianeé .§;1′

gfifitiziari.

3. Tha records maintaineciiby aixt11ofi?.i¥::?{3″LL.}_:;€*is:n’.x?

az'<=: made avaiiable by the 3'連J._'1}€(i"E'rC$'§E'f§I'IL?1éi?E?:}Y1€v…:§{?1'£;OC{:1¥,€3VL'

far perusal of the iiourt. S. Patti},
iearneci counsel appeéz1fiig_%0fi1 the petitibner, Sri
T.N.I€aghupatf13?,.v.1}eaI$1ss§ :*e5c;a:4<"i«.." ' V.

it £3 Q Sri Jayakumar S. Paiil, Eearmzd

V. Segrziéz’ appeariizg an behaif of petifiaxlazfiihat {E16

£$i’€ié:%s;« the authorities bakew are not justifieci,

. i11asz’ ijn.1::;E§: as; may are §a:3§S€(ii ix} viaiatian G1′ principlss of

V’ ” }i£si§.g:e. fie a;£$or argued an fi}€§’fiS 0f the matter.

Fer conira, 8?}, T.N.Ragh’upathy, ieanriezii co11;:1se1

” ~ appearir1g an behaif cf }”‘€Sp0§1€i€I1i N91 argued in support

{/7

,5-

Assistam: Commissioner against the petitianer. gfirder

of the Assifitant COiIiI}.’1iSSiGI1€i’ is if} ‘E!i(}}aii()f1

of natura} justice, inasmuch as, ‘fi’.€as.{c:rr:abvl5e–«..

Gpp()I'{11I”1it}r’ of being fzearfi is :=.giV(f§-1*: ?5,04″TT1}i;1€j’}’)(§T:fi§i{}I1»I§:2′

Rule 3 (4)5) of the Kanzataka sTé:::1e:1z.;1e;:%%%<,;:as§¢s%iA:g::a j.

Scheduieii Tribes {Prohibifiosji –..'_i'2'a1§sfé:19ffi of? Certain
Lands) Rules, I9'?9, I-e q:%§§im of being
heard shouid give1j=;"i.;c;- ft§*1 e* It is not in
dispute 1*1a.:=:éj.f':1é§i"fi0bjecti0ns in the
matter jC0mmissione1'. But, an

éapporiuniigfuf 0373113? is not given to the

_ §etit;§g;-;}r15e1*.. In tf1i$ C{)nt: €§ adequafe maieria}

V’ ” @311′ §:’:::<4_:GrV:;§ and sasérisfy the Assistant Commissioner that

feimrt of £116 Tahsildar is incorrect, demrvag ta be

"'«.:éL5C"cep£eda '£316 Assistant Cominissioner has preceeéeci

M

,7-

casuaily and has 1101: applied his minci ta

€3.36.

6. Though the Deputy

Qpportunity of being heard’ ‘the; ‘Vt1;f101;g1’i’

thfr’: Deputy COIflII1iSSiG*i}€;I(‘ h3;s”p2£$fséjQ’LA.:; Vfisrder, the
same cannot be sustéiiécdg gm fact that the
Beputy Icertain mutation
entries anti? figczzie to the conclusion.

{file sz:f1i:r;i”3§”;’»;-1§_’:’:.V:._:1i;.3_{_v flébrought to the notice of
thfi pafifiafiér at time sither by him or by the

Assistant €}ém;i1is§Siofi6f.” The repel’: of the Tahsildar is

V’ fiat é:x§6in.A’se1*2zed 01:1 ffiiévpetitioner. These are the state motto

°p:”t”3{,f¢ééi§:g;s’v 4V%’iA:11_5ii.ated by the Assistant Cammissiener

ba:séz§._i ér3Vt§ié:’fE’é:§1sfidar’s report. In View 0%’ the szgma, ruias

rzat1;:”a_?jz:stice require that the repoirt 0f the Tahsflciar

have been served an the petiticmer whee is the

K pergan, T116 fact”-us} statements made durizlg the

-4 Qzrourse 0f the ordar by the Beputy Commissianer couicl rmt

P

$92

§:QIi1I}}i$Sif}f}.€1″, Bfifigailfli, are set. aside. Tiié ‘ -«i::f;k2s;ti?&.;’::~:f_ ”

“TXLQ

.z”emitt.€5(;i :0 {ha EX$SiS'{3,E”1i C03,I1H1§SSiOfi€1′,”C,»1;:..iK§3s:T§;rf’_eVz;i .§:m *>:i:z$’

p€{it§OI1€f befaré preceedfiig-,,V fm:*é:E’1e7r’.«-A E$i€as0’nab}6

agypartuiaiiy of being’ $i2:;;7:1Eii.’%;b£e’% given so both {ha

§3élE”{§€S if; {:i{Z’CG£'{3_8}”iC€ 3,¢’;»”=’i'{h:Rz;1?1:*:A {4}:{;f§}” “éf the Rules. The

Assiséam. {“2Q1E;z11§isifSjon.§:r dj’:-:%¢’1d}é’VéV;he questioris as ‘EC;
ia:he$;her %§E1é»i_§:1ezi3_; ganted lazlci and that
the gémtms §:%<»:'§<3;e;.r.:§;c§du.}t:a<i {taste or Scheduied

"§'z'§§:§:=:.

” v A pL’–*:§%,iQ:§ iétiispased of amordifigly.

Sd/-.

I I1 ®g

‘A flak]