High Court Karnataka High Court

Smt Bhagyamma vs The Deputy Commissioner on 3 February, 2010

Karnataka High Court
Smt Bhagyamma vs The Deputy Commissioner on 3 February, 2010
Author: Manjula Chellur Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 3% DAY OF FEBRUARY, 2010 

PRESENT

THE HON'BLE MRSJUSTICE MANJULA cH.ELLL;.Rf  A

&

THE HON'|3i_E MR. EUSTICE A.N.V<E'i\iU6OF§ALA'  A

WRIT APPEAL No.52?so/Aé0'd9  
WRIT APPEAL NOS.311-E313/2O10_ (E<3v_AR-.-_LG)""" '

BETWEEN:

1. Smt. Bhagyamma,
D/0 Sr§.Pi||appa, _
Aged about 43{'years;,' _ _  ' 
Residing at   "   
3angama!<Ot'(--:,__ Sidi'--§1gh.a:ta..Ta'!'u  H ~
Koiar {3istr_icti,_}_ " '    A

2. Smt. S|TaTraTdarh--m'a,A' .-- 
D/o_ Sri . Pi'i":-Va p'p_a,V  _
Aged about '41._years,
R'eS;~id;§nAg at A.K.' C0I«0'ny,

 'fiangairnakéte, Sidiaghatta Taluk,

' .1_i'srri::_t:."--..

T S_Ti}TM };Kumar,
S/0 Muni'k'adirappa,
Séncefiead Rep. by LRS,

   Manjula. G.

 W'/"0 M.Vijaya Kumar,
§Aged about 38 yeasrs,
 Venkatapura Village,



Jangamokote Hobli,
Sidiaghatta Taiuk,
Koiar District.

4. Smt.3Viunirath'namma,
W/o Munivenkatappa,
Aged about 43 years,
Residing at Baluvanahaili,
Sidlaghatta Taiuk,

Kolar District.

'A 1; "'.i,,.§APP;éLL;A§§i4t:si':'

(By Sri.H.M.Muraiidhar, Ac|»v.-.__.forV"._vii/i'/s. e,S'i*ee.':._,_.Ra':L1gua f

Associates, Advs.)  

£~,..NLlE..

1. Deputy Commissionefi Vi  ''
Koiar District,   _  '
Kolar.  1

2. Tahs'i'i'dé"r;e..V .:  -
SidiaghattaV'£*E-!u_i_»<}«  
Sidiaghatta, . ' 
Koiar Distrcit.   '

 3. Sviéd 17i3ratiir"n,._V_V 

S',/6 S_y.ed».. HUSSail'i',""' "

"'MOjOrr'. ~ "

_  R/at 'Fai<i.r'a3:iia"--..i-iosalli,

" ._ J'a_n.gu'n§'a.ko't,e"Hobii,
'Sidiagha't't.a*TaIuk,
§<'o!ar--..'D:st''rict.

" "   Svedsaieha,

" _S"/'0 Syed Hussain,

 Major,

;R/at Fakirana Hosalli,
 Jangumakote Hobli,



Sidlaghatta Taluk,
Kolar District.

5. Syed Abdul Sattar,
S/o Syed Hussain,
Major,

R/at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,
Kolar District.

6. Syed Ahmed,

S/o Syed Masran,   
Major, 1 '
R/at Fakirana Hosalli,

Jangumakote Hobli,

Sidlaghatta Taluk,

Kolar District.

Syed Iqbal, .
Since dead by LRS,

7. Syea}Salaudd--Eii1--,._"»   -- .
S/o Late Syed I'q?;al','v«_.  
Aged atalout 5S"yéar's,  '
R/a_t No.2-7/'1,. 2.5"" C._ros~:§,

R.,SSOVrinappa"'Bl_0Cl<,

:1-Zc.*.~ I$ia_ga..r,  rrrrr ~ A

 =$angal.Qre?'E_6O 006.

L8 ._ "Sy ad"  iij  din ,

S__/0 La_téSyéd Iqbal,
Aged ~.abou't 53 years,
R/at: l\£(:.27/1, 2"" Cross,

A  it R_,Son'nappa Block,
  Nagar, Bangalore-6.

   Syed Shamshuddin,

" S/0 Late. Syed Iqbal,



10.

11.

12.

 13.

Aged about 51 years,
R/at No.27/1, 2" Cross,
R.Sonnappa Block,

J.C. Nagar, Bangaiore--6.

Syed Jiauddin,

S/o Late.Syed Iqbal,
Aged about 49 years,
R/at No.27/1, 2"" Cross,
R.Sonnappa Block,

J.C. Nagar, Bangalore-6.

Syed Fiazuddin,
S/o Late.Syed Iqbal," 

Aged about 47 years",-.  _ 
R/at No.27/1, 2" Cross, V
R.Sonnappa Biock,  . if
J.C. Nagar,,..Ba.nga|oi:_e~§_ 

Syed      ,
S/0 Late.S?ty'ea'1.:_E,qba|,'*~ V  '-

Agedttatijo-a.,t:ii4S yiéars,~.,"'

R/at_No_.27/17',.,2Td"Cro,sé',v-.__ ~  
R.Sonnappa .B|OC:k_,  
J.C. Nagar, Ba'ngalAore'--'6.

S;;i'it.F.a ratu'r.r1.qi,S'a',
D/'o !_..-ate..Syed Ic;"aa'I',

 'Agedi abo(1t.43 years,

A  R;"at"N_ot.23"i[1",.2"" Cross,

  at 5/0 Syed Yusuf,
 ,_R'/"at Fakirana Hosalli,
 "J'a'hgumaE<ote Hobli,

 ._ V'R,VSo'r.ria..ppa'Bfock,
'.}_..C. N_aga-.{_',AtBangalore--6.

Syeda Ismail,

 Sidiaghatta Talu k,

' Kolar District.



15

16.

17.

 V. y 18.
 y :»:ajor",=

Syed Mohammad,

Since dead by LRS,
Smt.Mehrurmisa (Wife),
Since deceased by LRS,
Syed Musthar Sha (Son),
Since deceased by LRS Viz.,

. Smt. Eabinabi,

W/o Syed Musthar Sha,
Residing at Fakirana Hosalli,
Jangumakote Hobli,
Sidlaghatta Taluk,

Kolar District.

Syed Akrnal,

R/at Fakirana Hosalii,
Jangumakote Hobli,  
Sidlaghatta Taluk, ''
Kolar District.

Syed"Ajmra'ij,' 

R/atFa_kirak'a'aE:io'saIi'i._°-..._ _ '

Jang'u_m'a_kote     
Sidiaghatta TaI.uk~,f S  '
Kolar District.'  " ~'

ivrria Taj " 

r _"'r"./Vat».F'ak'ira"iaa_ Hosalli,

.33rig.Ljm.ai<€jte..~~Hob|i,

H " A Sid!ag't'i-aytta.i:Ta|u k,

 V
 " Viidéajor,
= ,R/lat Fakirana Hosaili,

i{.Qiar.~Dist~rict.

Ra2ii.a__A'Su|thana,

 Jiaingumakote Hobli,
 Sidlaghatta Taluk,

Kolar District.



20.

21.

22.

23.

Syed Zssar, Major (son)
S/o Late.Syed Mohammed,
R/at Fakirana tr-iosaiii,
Jangurnakote Hobli,
Sidlaghatta Taluk,

Kolar District.

Smt.Noorunnissa,

D/o Late.Syed Mohammeci,
Major,

R/at Fakirana Hosaili,
Jangumakote Hobli,
Sidiaghatta Taluk,

Kolar District.

Saleemunnisa,

D/o Late.Syed Mohansir;1edA., " ' .

Major,

R/at Fakirana.»Hosa|Ii,'~*  '

JangumakQ.te«§ji'Q.bii,§._ Z. 
Sidiaghatta,VTa.iiUk., . U 
Kolar Di33tric_;_t--..   V'

Gohar Jan. . .V   
S/0 Late.Siyed'-Mbharrirned,
Major, " ' _   
Rgfat F.akirar.a,__Hosa|ii,
{i_3i'ig;_L.I ma kote H o*-b~i--i ;

 a _Sid|a'g,hat:"ta_ Taluk,

V  ma':-r _Di:' "iri_Ct.--.

24;

S3/ed mir. 
S/0 Syerfusman,
Majc)r',:

 is R/at'Fakirana Hosalii,
 ,_Ja'ngumakote Hobii,
 Sidiaghatta Taiuk,

 Kolar District.



10

with the land. The finding of the 15* respondent, the

Tribunal and the learned single judge that, the land in

question is a Devadaya Inam Land, is totaliy erroneoi,is’;a..It

is contended that, since the matter

considered in proper perspective, which _has..u_:’:i*esu,l:te.d

passing of the impugned orders Zerronéexcjausly”:,4._t’he’xrniattsri’

calls for interference.

5. We have perused r_e’cor’ds.’._T’TVhezlpoint for
consideration is: AV it i ‘V
Whether is a

Govei”r}rfi’ent=._ Gomal “Lantiii.a_n§d available for
_granE?wn”«>Vv”

6. ‘*-i_;ridislputéedl3r,,:’A”‘_.»i»the Government has issued

notifi«cati’on da’te_d::4.’1:.1960 declaring and notifying the

ivjiilagesj situated in different districts of the State as having

“‘ves.te’d””in”.”_~t_he,.”éovernment under the provisions of the

-V Inarri ‘Abolition Act. In terms of the said notification, Jodi

Ax””f.,Fawi<eera'na Hosahalli Village of Jangamakote Hobli in

Sidllaghatta Taluk, Kolar District, is one such village which

5/

av

11

has been declared as Inam Village and the provisions of

the Mysore (Religious and Charitable) Inam Abo|ition_,:’_Ar;t,

1955, being applicable. The said vitlage is

Inam Village by the Government from”

1.2.1960.

7. Respondents NoV._3«.._V tolls-.156 V fi_.|_eVd an

application before the 315′ respon-d:en.t_ reg-V-Egrant of
the subject land. 13′ Vrieisipoyndefit an order re-
granting the subject |ap.d~~:h jfavVotrr_’ot”re,s’p,ondents 3 to 10.
The appiicati_o§na filed in Form
No.50 A’be””c”onsidered together by 15′
respon’d’en”t.’.as claim seeking re-grant. The

15′ re_spond”ent” has inotliced that, the land was given to

“V”~._,Syeod:°~B;al§arsha then Maharaja of Mysore and that

“i’es’po:nde.nt’s. No.3 to 10 are the family members of

Ba§<.a'rsnh.a. The land being situated in a inam Village

'*._and theientire village having been declared as Inam Village

"'l:"_a«n_d""vested in the State in terms of the relevant Provisions

Aftt, the land can only be re-granted to the persons

\e

/:

12

entitled to seek re-grant in terms of the provisions of the

Act and not to others. In the said view of the ma.tte:,:’i~1_5t

respondent re-granted the lands in favour of

No.3 to 10, which when put in challenge, was ‘* if

appeal by the Appellate Tribunal and foe-ned no: Vi:r…__ths–:_l«

claim by the appellants. =T_i-«!.buna”l’~._h’asV _f;eel’d}]that,.:’3 no

exception can be taken for the the 1″

respondent in favour to 10. The
appeal having been :di–smisse’d_,j;_vvehenifivthallenged, the
learned the matter, has
found no V:l:::l’lve:6V§V_~:’«’l:fi3liV)’ellants, in view of the
notification -‘ issued by the Government

declaringe’-asil3od’i Hosahalli Village as Inam

Vi|lag§e”w»i.th effec.tfVro:T§:1.2.196O

he 8; .15′-._Vrespondent and the Tribunal which are fact

1fi.nd.Enpoif’a’éj_t.h_orjti”es, have found from the verification of

V . reco’i”ds”-fthat}; the land is not a Government Gomal Land,

an Inam Land. Appellants being not the persons

.’ claeiemieng under the Inamdar, their claim could not have

kl

/

15

been considered by the 15″ respondent. The finding of fact
recorded by the original authority has been, after

reconsideration affirmed by the appellate Tribunal. .Sl,nce

there is no illegality or perversity, the learned

has rightly declined to interfere in the writ in

9. The alternate contentionDcavnlvgassedi’-.i3y,:,,'”‘th,_e’:’

learned counsel that, certain_ other persons73lha’ve been

granted the lands and hence a’pp,ell’:ants areas:-.=§o entitled to
similar treatment, has r4i’ghtly.’be_eri :4rej,.e’cted bythe learned
Single Judge, in as much some error or

mista3<:e,'lf pension h_as"'been granted land in the
said vi|l'ag:e«, whiach"':_*w_as..V_:ln0t,,..liable for being granted, the

mistake do'esa'wil,lV',-.no't_ confer any right on appellants to

sir-nilar trelatriienyt. Article.14 of Constitution has no

,__a"papl'ic,atloa'n .ii'"i circumstances.

Since the contentions urged for consideration

'us have already been considered in detail by the

"learned Single Judge and held to be untenable, even after

"re–consideration, we do not find any ground to record any

\

K',

14

other finding and arrive at the conciusion, different than

the one recorded by the iearned Single Judge.

For the foregoing reasons, the appeal

Ksj/W