High Court Karnataka High Court

Smt.Akkawwa vs State &Ors on 13 June, 2008

Karnataka High Court
Smt.Akkawwa vs State &Ors on 13 June, 2008
Author: K.Ramanna
IN THE HIGH couwr OF KARNATAKA AT  J'  ,  V' 
DATED THIS THE 130» DAYfJ(MI;F:§}U£i'E_,   
THE HOIWBLE  K   
 
BETWEEN:   'L  V}   

R/o Bhixad1,'Tq:j_R,-%» _  A   '

_ %  Adv.)
D:   _  

1 

 

 



b) Pmmpdmbn  _

1! . 'oec:b .

R;omha' 1:.' Tq: 

c) Milzimi Jmnbu .._v

we chmchnfigim:     

Dist: Belgaum

 A'
 ....  ' 

R/0  'I"¢;: 
    '

  1 ix, fli      I I | I I.
 _ R_Iv<s«._Bi2i12-d1,fl;N;.Tq: Rmbag

Pd9§°.T. 0m: 

 .. __R/6-'Bhmli, Tq: Raaaag
  sinccdcadbyL.Rs.

a) L%&a:'
W/o Sidtm Hidavami
lI@or, rlo %%*adi
(Nidami Tom 'I'&k:

1'? *

. =5
'3 §_ 

V 'Z
' f

 



 " . d.atc¢i-..3.é3~2~l99'7byRfZ.

Dahtficfi

__ mmdw,mWma%M  n 

vi sfiafik    % 1
Major, rloflhkfii    '  

c: Mahadcvi   %    % ,
Shcdbal Road,     1

R.S.!{6; 3,632:;'H.?lIicng~1l5  
   .
Rip 

%IB3<$smtH%R%vmm1ha,Adv£ors:iGsv;mmma, Mr
"   "«..._..§grR--3{a}to(d),4&5
A _  SriRKumar,HCGPforR--l&2
A  "  ~ Mvim~R~7
  SaitY'x1hya, Adv for&~i K R  Rae, Adv fior
   n---s.6(h)a-we»



 



ORDER

Thiswtitpctition isdimcmd
13-2-1997 pmscd by second tespmdcnt in A’
150 as per Anncxmv-N. The u

mean: of the 1.-mum
Sy.No.l22] gamma and
Sy.No. :23; gum dR&ag vflhgc.

that her 1%: late

per mnmfion Nos. 3171 L 3170.

the 112′ W of fatha of ..,.,,….m.4,

‘ VflI_gaum;wx£A¢§§yNo.9457waaaarucmabyaewngaaemmaeot
husband from the cuhivsfioss column, but than
T though we ‘ ‘ m am me mm of
V fipcti1:itmanra’hI:whaadwmrcjnctcd,thcn&ofhe1’hznbm:d

17″‘

of the hmia in gnosticm.

_ “tn-.. ;thc The pctitiaacr md her
A} fie be lmvfiafiy amalgam ‘ the lands ‘m
um efict pct1!xm:cr’ ‘ hm pmduocd the order
mui by the Deputy ‘Pa , Rmfbag

csmxc to he dalctod am record ornzghm. am

enjoyment ofthc lands in 1 ‘t._

belong to rmmxapur lnamdar
was leased to (ma Vilyadhara, and
was in qnaatism «$1
pctifioncfs fir am-paymmt
of rent. But the by the oxigml ma
be the husband of the
husband ofthc petitioner” ‘

5″

5′

the suit of b ww nest
mm that the an

document bcfcm: the Trauma: of
to be in paascssabn and cvcn am»
me mm “W » — m by
mm-

4. ‘counsel for the petitioner

mb-amt under Vfiyfia _
the and in qucséan in an imam

__ fict mag v,dy,ghma’ . 11% a b:%’

m mum” to the mad «man t 012%

K It 75 mgnod flint he was a find kw! who
cunm mgmc Iands print’ an 1951. Thaw, am am

in the cehmn. To 1-hateafact, ma&utm’

./Era
F.’ –

=’.; _ ._, “__’_,,..2″
¢:’1!~”” . \

pcammr” has bccn dclclnd *,E n
made by the Viclyadham an cfici}

name came to he rejected. ‘V

of &c properly m sub-‘ ‘M 94 V .. m° amdm.

cmm: ao_Im_ _ the 1% of the
husband at pctmiflnd to mm»: m
_ gmdam-thcdcath ofhuabandof

axgam mat anmg the pcndcncy of an
mass, the land would not have how pnmhased

V’ which ‘m not pmmisaflalc. In View ofthc fiat

LmdRc£mnmActcaminmsmocin1974,mm’ imam

»:.VVh1an:land,thcmig¥wal’1nm:jdm”mmtcnti?iedtoscBmy

;, -‘3

“V3NKATARAMANA Ti-IIMMANNA (197341) Kar.L.J my

itis held thus:

portion arm: land and ifit is son, the am: H _
gamma omm Ream Act.

prmtsctnd mantis entitled to any %
that demand Kafiappa ncvcx

land which he um cumm at ma.

The naspondcnm have of the add
dnc:Isa0:a’ ‘ xmsrmv ADKE
(DEAD) fir “CHAVARE & omsas (AIR

1975 so 9j’5;, thus:

I : ….. _ _ m m ‘E ,! of
vi&tcs the sanendezr ma

% ~

In cm: a’ NAGAPPA DEVANNA vs

“Wlwtisn:lcvant£n-fincpm-poacof
the Act and the dctcrmmatam by the
‘}’1ibxma1’mwhacthcrthc&dsinmspectaf

I0

tnnsmts mm’ ed:ate!y° u;1.~3~i974;’

1974 by the our-by
tenant or a
iaameasanely to 19:r4;*._

In the c.;m,¢;.-_« aunmm vs
STATE 01? 382) wine-xcin it is
‘% é

u . V’ ofthc aub-

« taeammat “:4_;n:am ‘m the Esta ms!

hi)’ of la (aft sub-

In such a. situation that: in
_ ¢au’3tVotlm*p:avisi)nofthcActdcbmru§%a’

by the laenmt m as a-mm

ffigrmghhccoukihavcnefiwudtamcognuek

” 6z.’G£1fl1cothc1’hE, Ian:-:dGavt.Advt3-%£nrR-1 &

‘ that man the pctitmngt” nor her husband have

‘ :~ undcr1tapondcnt~4whowa§!amnantof’m,u1k3dfiomfl2c

2*,
.-‘5

;:://

not a tnnant or sulracnmzt in oulcr ho grant

3!

of mcord of mm, is not sumcsmfiéi 1
Ka%pa arm a Pmtecind
c¢ms’rlcI’mg the ma: evidence of;

other doc-ummea    
form No.7 and by the    'm liable
mbc _ _     v .

7. The  7];  -- Sri G s
mi    S  that pctmtmczr"
M M        M mm mm' ~

pn’m- to in oeeupa1aan- ‘

of as a (amt or stab-amt.

iajamctian muaimg hm fmm
w=ri:th’ ihc ‘ of the husband of the
mg to be The mm hm that the

%% t mjmchon.’ ‘ Than: mm: and by the deceased

»–i’L.>

V. sin in the yeans 1950-51 no 1953-

pa order dafied 20-54961 name ofthc
L bccndekmd, wmm Anncxurcs-A
that as per mntatim entry No.31′?! & 3170

A % and 2042»-1952 thc name o£Ica1@ has
V entered mm the cuxavamm’ column and than-: is no
fpxoor that dammed 1-raw vuiuntm-ily suncndemd me

-~ mapomlcnt-5 purcli 4 acms 15 games K
122/ IA mm: southern pmtima fi(t’>ii:’i:hr:&_ A}
undcr agacmcnt of sub in the
mgisuued sale (land during ” A
mm: counsel % A V ‘ai”tisn’.s petition.

3. Hav’mg gggg’ bow pmfics,

no.7 sin: by an
pcfififlfiia” ‘ms 5 in quostIan’ ?.

9. Kaaappa husband of the

{,2
J.’.’.::. ’74- ” ”

:

;

¢3>)’:’

..:.

dated 20-54951. Ofcoursc,

Tc1fl)c’ 1′ the husband of the H

challenge the antics: of-”
husband in respect of ‘¥ 123. But the
agmimst
Vidyfihan % question whiw came
to be d1’sm:V mm % . mm: the ma px1gmen’ t
also The hands purchased by

8% Lam-Rcimns Act «we ‘mic fixer:

placed my $1’ ~ to show am the said

that may have ohmm any ptix
M _ eampcmt aaammity. Fmthcr, man: the

not recorded its finding m to wheam the
& v ‘ cube peaaiomr am tho lands m mm’ is

or not. ‘!’hc:cfov1r:, it can be sad’ that the Land

W

‘1
1%”