High Court Karnataka High Court

Shri Krishna Shastry vs The State Of Karnataka By Its … on 30 October, 2008

Karnataka High Court
Shri Krishna Shastry vs The State Of Karnataka By Its … on 30 October, 2008
Author: D.V.Shylendrakumar & B.Adi
,1.

{N THE HEGH COURT GE' KARNATAKA
CIRCUZT BENCR AT DHARWAI}

mmu THIS THE 30% DAY 09 O{3'i'0BER 2QO$"= 
PRESENT J u 4_
' THE HOWBLE MR.JUs'r:CE 9.V.sHYLEE$I§i2;.%'s 1e:i§i'%§&'AR' 

wag H{)?¢'I3LE MR.JL:sT;¢§;. _;S:{EBf'IASfi{_--v_::B';ADi "  
wrzrr APPEAL re.§';so12£r.§;'}eS§1.:,___  
3,; 0: '§=iR£SHN;é. _SI»£!';S"I'R';'»  '

2. K;s§:'z§iVgs' . ,
AGED 4:; YEARS_ A _  <
S/C} Kxisgwsl s1-a';éxs';"f_g';~:*«..\

 _ 3, m';éP1~;<R:s1§§'NA A

Ac;'g§;*-40 'YEARS  """ " "

LA mg/O _E<iI?..I:"3~.§{I€..A. SHASTRY

A  . gem; gé§'E.,,;EEVé:vr3:Na A'? N<::,24:

V * {By 3;; C.§.sR£NivAsAza§, g§&:.:;

   $553 STATE OF' §«:Am~.rA':*AxA

' .18='1'H wami 
E'3.RA£-{Ze*i2':. VE'~:~HAS'?'E2Y CQMFGUNEE,
C}AE§D"HI NAGAR, BELLARY 5&3 19:. .. z1.PF'EL§.fisN'E'S

BY ITS SECRETARY
EQEVEENEEE BEPARTMENT
E\¢'E,S.E3;,I1LII}§§\§Cx,
DR.AMBED§{AR VEEDHI
SANGALOQE 569 G9}

 



 A. ,1} a2rAé~;ABQ0B 8583A

  ..,5.;_;_:§ ARE R,!A'I' GUQQARAHATTI
" COWL BAZAAR,
\. BELLARY TALUK AND EDISTRICTA H gaspewagwws

pa

THE LANE TRIBUNAL
BY ITS SECRETARY,
BELLARY TALUK,
BELLARY.

3" THE TAHSILDAR'
BELLARY TALUK,
BELLARY.

4. SM'? KAMAL BI W/Q L.A'{'E EAJA SAB
DEAR') 3'; LR.   
HUSSAIN 558
8/0 LATE RAJA SAB
SINCE DEAD BY ma

:1} SIVfT.ZAiTHUMB§
W/O LATE HUSSAEN SAB      
AGED ABOUT 54YRf3, 053$: E*}£3_?.TST'£';.?u'I}3'E,  'V

b} SMTALLHABEE _ 
AGED ABGUT 44 YIf1§$,'  V
2310 m.'FE_§~fL}_S8A:§N sag, _ . _ - 
OCC:CQOI;:TJ§',.,'  2:  

C} ism'): BEEEESE _  _
AGEE) A3oUf1*A.39»-YRS, " _
D/Q LATE §:EU$SAIN--.__SPxE3',
QCC:._AGRICiJL'I'URE;;*

;i_; MQHAMMED
V.  z?g€}EE} ABGU'I""*;'3?'Y§€'S,

~_ Sm LATE} HUSSAZN sag,
"  T _c€:;;x;€;;m::13§,TUR€,

'~  5:3' 2{:ié;'s:;:.a::',:= 2463:) ABOUT 3*? YEARS
 3/.9 Lgsrg HUSSAENSAE3
" O(;f:Z:'A€}I2ICULTURE

 AGES ABOUT 2% mmtas
 S/O :..9;ra: HUSSAIN sag

{By Sri'ANANB NAVADGZMATH, ECG? FQE1? R1»R3
SFZI M.V.V.R'AMANA 8; SR': M.H.DA'i'AR', ABVS.
FOR f2~4{a) to {Q}

 



-3-

TEES WRIT A§'F'EAL IS WLED {HS 4 OF' THE E<lARNATAE{A
HEGH COURT ACT PRAYING TO SET ASIDE THE ORDEEQ PASSED EN
THE WRIT PET£'E'iOI'l NG.3409?]'2QQ1 DATED  12f200:'3.

This Appeiai coming an for Hearing this day, _
ADI J., ddgivered the foliowing;  ' .   

J U D G M E N T V

This is an appeal against the ::):*t1c=:£'« of  .Sigx'g}t:u b T "
Judge in w.P.No,34097/200: dated   

2. Deceased resmndeng  --.   V
petition, questioning '£}1<:<)}der .o'f  'VI;;:;3.f:1d  rejtcting
her appliczation by order  :.i11e ground that,

the 0112161' is v:"f5c}3.2§tiv_e H  p%"G{fi:;io1is":«<$f Rule 1'? of the

Kaxnataiia L:pa'y§1§;.'z,*.T.j'V_§?.'¢Vf{J=zj;'tns: 'Rf§}1e*s héfiéminafter referred to as 'the
Rules') anti  130:'  "o1'é1c:r.

 'Case 'V9?-.i he' biecéaééd respondent No.4 is that, the land

AV Qiiestisflfi ié imam land and covered under the provisions ef

Imam Aboiition Act 1977 (hereinafter refezrred

“=-v.___Vprrovisioi;$__ i>i’ Saction 11 subsection (1) of the Act for gram: of
rights. The Lana} Tribunal without consfiering her
‘ and without assigziing any cegent and groper reasons has

Trejected the said application.

Q.-_;’;u%.»n.lfi

ta a:~:.__V’ti1::- she had made an application under the

..4..

4. Learned Single Judge ccmsidering the order 0f the Land
Tribtmai feumi that, the provisions of Ruin: 1′? of the Ru__}_.es are
appiicabie $0 the application flied under Section }}.(1f1j Act
and the procedure contemplated therein is 4_
foflcwed by the Tribunal. He also {Quasi igf
Land Txibunai is not a speakixlg oin:e::;{‘%’ it ‘the
appellant herein has raised a’ (;v'(i=;-2:1fVtt:HV1′;’iA€}:’zV: ihat’b.:fiie._:vre$pen<§en$g L'
No.4 has also filed a suit 3'9 0.3, PrLCivi1
Judge {Jr.D11.), Bella;-yy respect 0f the
property in question. iveentefition, learned

Single Judge fiat, as to Whether the

deceased"i9eS;3<§§;de1;§ifV'V§\1'e;'4;:Was« Vetxupant of the land a3;n:1
whetllervehe is of occupancy rights under the

pmvisiexzs {Sf "$1116 iA.s–V the"nV matter exclusively falls Within the

'~ :tl'3vg: vT:ébuna1 and not with the Civfi Court and

'thee contention and aiiowed the Writ petition and

x j Tiie oniy gonad urged in the Writ appeal isihat, the
tieeeaeed respondent No.4, who made an appfieafion for grant of
:V';}e;§'upancy rights, has no: produeeé any documents eefore the

4I."Tx-immai and the Tribunal was justified in rejecting the eiaiziu ef

mfizéiifled 'j_xi;ié.i:ter to the Land Tribunal for flesh enquiry.

the applicant, W WA;

-5,.

6. Learned Single Judge considering the eréier {)f the Land
Txibunal has found that, it is not :3 Speaking sréer; R31i_ e 1? of

me Ruies requires the Tzibunai to assign cogent .3;j’ia:;:;3er

reasons for its corzciusion. If the conclusion is ngiji s1;§§p:§rtt.§€i’–[b}*.

proper masusns, it requires re-consideration _ x

the only aimction that the laamed sing1;»;’J{:dge_h~a§ ~;s.{s–é.”1 e:.r3;’* is ta

z1.=2~c01:;.$i£16:r the matter af1’esh.”TV§f*fl;z1at 33- we’ them’

is any error in the order if thfi’ ..$»i11gie Jifiéigegfiwhich calls
for intexfezence. z « .

A3@v.€.a1::faii:~3′:s:.1}%€f}:! dismissed.

KNM/–