High Court Karnataka High Court

Smt Dhaliammal vs The State Of Karnataka on 3 November, 2008

Karnataka High Court
Smt Dhaliammal vs The State Of Karnataka on 3 November, 2008
Author: K.L.Manjunath


Ifi THE fizaa CGUE$ G? Kga§a§KA Rf aA§&AL¢R$g ,

aA§En THIS THE 3″‘bA3 SF HOV§fiBER¢_£§§$5f_f%”

BEFQRE _m~_

Tfifi flQE’BLE MR, J§$T1CE :fi:&}Mgx5flm%§fi F.”

flfil? PET1TiC§ §0.$S1$!2§Q?{K£R»REf§;},m§

E7:3″§T§’¥EE}:*2’ I.

1

V «R}Am’§m;a2s 1 E
AL”VR”$»”%..

‘”.KAmgK$ax£&;§A, fi&Q%B: Rfififi

SET mEALzAMMAL f’1_f_
W16. LATE E RA§A mH;$R 1
gmnAmm§?8$m$s”§”

SHE KAMAL§”3§fi§§” _\

§i0.I$&E §E$%A’ 5B§R u
A§En,AsQ :_3a4$saR3_*”

B%TH §fi£_R!§§f§G, 2§§fé{SRI REM Kfifiéfi
333$ 3xLL%?e$$; Q¢$a$éMmn§ ~ 543 $34
fi1LERi$g A’~.i

ski 2 figskfi’3;Q,LA?E E §%_%_,gp3R, 5? ERS

“.§&$a1aAG&R

‘BAEGALSQE – 5$6B?9i

SRI.§3EEfiGARAfi

..$;0;»i&$E w RAHA Gawnfia
” .&aE3 gsocw 35 YEARS

‘=;Ax ac. zsmaxs, KfiKEIY&§§QAR

;AsHoKAa§R 903$ ayrxcg

–TRAmAmfiA§aRApURAm

fi?fiER&Bk§ – 32

SfiT RAfiALAKSEI
B/G. LQEE R Réfik GGWSER

¥~.J

Wf@. RhJARA$HIRAM

Assn ABQUT 59 ragga
R/Am E0. 295

LxmaBELL, FERN 31;; 933$ j «flu
0GTACAfifiRB — 5&3 934; HIb1RI$*u

6 SM? SA¥ITfiRI w”,

9/0. LAQE R RAMA e$wmERw1*.

fife. saaamnvgn ‘V, .

AGEB ABOUT 53 YEARS’ :””-gi -_
RIAE Ra. 3fi§/B Mlfifilfififififi Era; V.
swans HEUSE 93$ 1 *”< ,,*faV;
oomacamvnn -.543 $3%,fNILG1RISa";°

smw PAKV&$HE $?§.Lhr£ H_EA%fi éfiwfign
WXQ. SR1 L fiH$MAfl,*$a"* '7 ~"
AGE A3§UT_43aggAg$_"'__ ,
RXAE E §¢; §a,$KILL;EGTGNW
c.r.'QLm*BR1Ea§* 'A_'u'-

EEW 52253 m–G88$? w V,v

V3 SR; §aJAKaw§g3 32¢ LArE w RAEA §ownE§
“”»_Asgn~§BcmT 43 YEARS, Exam away: cemgw,
.S0gERSE$,”§EW amgsx ~ @3857, uaA*

“3L$ A3Fg3?}3$ THEIR caaswxwuwzn PA fi$LnER

Sm: R _EC&£é2_25&%¥ @233 1-2o.3_,s./0.:..A=.1’*E as Ram amatmza
_ AGE9 ABOUT 5? ymaas, RXAT u3.2s : E,

a_42″VRflSH&$HAVA$fiIE&G&R,KAMfiKS§IERL¥& maaanz

3 ?QfiD,EANGAL$RE~$6Q $39

“V ‘2 PETITZQ§ERS

«”=¢ § gsy $ri : FRAKASH w aEB3AR,Aav.)

:

1 THE STATE GE’ TAI€A
REVE1\¥UE DEFAR’l’}&2i¥’£’
5TH FLQflR_,¢ §’i.S. BUILDING

ER %fiBEBKAR RGED

EARGALORE ~ 550391
BY ITS SECRETARY.

2 ‘E’E*IFe Sl?ECEAI.n 3E¥’U”I’Y CfZ}IfiI3SEGNER
EAR E} DIS’£’RIC’I’
TALUK GFFICE COMPDUEED
KEb£9fi RGED
B3-31′-{GALORE ” 550809.

3 was smczm. wmisxmaay ‘ 4’
EA2~IGALOF;E (2) TALUK
K.R. PUR.AM

BAI~I€$?s.”i..GR,E.

T ; -_.v’*.RESFOi§’DE}~3’I’S

(By Sri: T N ADV.)

THEE *,_w.–.2~. ,1-:-“‘-“:.=.::’.i.r~,’.£’> _I;3§l_!I§’.ER’ ARTICLES 2225 re: 22? as’
was -::c:x~:s*:s::2:$*tr::;*w1sIV “:i§_:&%_*;st;~i9:m FRAYING ‘3.’C>:QUASE THE
GRDER nT.§.”a,20o4-, “,9As’s:Ez:> 33: wgm R2, IR CASE
149.1212′: {2} ;2″9,/Vcf,;2-::-_3″~”1sm-*1’Im ASIBE mm REVENEEE
E1$ITIR1E}E._’%, T0 AH”-B;x’rE1q-r 05* 3 ACRES 38 wmas IE3
s’UiR:;_m’ V-.1::f<3.:,.3..A1 «<23? z{2A:.:asA:qAHALLx vxLx..ma_, K.R mm,
HoBLI',._,BA1:zz2;;s;*_.»;o?F-as scum TQ, {NOW B£5.Jb¥GALQRE ms': -my
As ' 12×12 _;a.2~::~':*~»A . ». "

¥r§T1;§;*i. t{_ :Pe~tit:Lcn coming on for Efzeliminary

h§e;a3:31ng"'*thv:i,3 "shy, the Cmzrt made the fallowing:

GRDER

_' 7.§.é':::;ér<;i:Lng to the petitiener vane I~f.Razm Sawder

V Tt;?§ ef"'1ii1s?z3a.:3c3. cf the 1" petitioner anti the fathex of

remaining yetiticaners purchased in all 3 acres

Bfi guntas at" land in Sy.I~Io.l3. sf Kyalasanafaalii

g/..

Village, K..R.P1zra.m Eiabli, Bangalore sa;;tifi “–?i:a;iz;k

under registered Sal:-1’/deed dated 23.3.1′!i%¥93.:A.’.=iji£:i”‘M

afroesaiai land. haé changed.

relied upon the oldest sale

which was executed by one £.’:f.:§’§.=2«§.1~:a.1§.h..=:;%aa§g§«a.”‘fé.v*ufc”

01′: ans Ara???’-19133. ancii ‘l’_a.te3.Ar:”” ‘$éé1id~’ 3.and has
changed many hands. sy.E~¥c.1ZL
was granted *;.::> in the year
3,929, Afteég aawczexg, the 1″
_p=et11;1.oz§é:éi§’V[‘ zflor «change of
khata Vt’:11.¢ said ayplicatican was

referrer; t:o “‘ Beguty Comzhssioner under

:_3.:3t’$V.M;(Al’$) Kamataxa Land Revenue Aczt.

‘1’h§__e” Cirmmulssioner, Bangalore: by his

oxq§%§.~.1v’dtfg”‘;?,:f2a04 in }3€).I2R’I'(2}C.R.29/2092–E33 has

_.’E”».*:a.n-fe:§.’n:%a§.43;’:. the land 45:: the Government by deleting

af Rama Gowar in all revenue recerds an

ground that the yetitioners have failed 1:0

“A…_ j;:r¢:><5;21c:e the crigizzal grant certifiaate. The

legakity and ccsrrecztrzess of the either is

{V

guestianed hefoxe this Court. in th:$.s1 'ȴfIr1t

Fem titan .

2. I have heard the learned ‘

petitioners and Mr.
Gcverrnment Advncate for re.s’g:¢nr;£’e;7;;:sw1 ” VV .’ V’

3. The main <::<:»ntent:'i;€E;3r;:' céf
befcre tins Court 'vzfgéisurinq 3
acres 30 gunt.a.s had hate Raine
Gewaex under;"&fi§i$$§;e@k é#i§F-fi$éfi dt.23*3.1S§3
unaer : "zsaiié deeds executed by

Ja.na}:ikunLaz*i.neJ:, withcwut giving 36%» any

Spportunzty and 1-zitmnut. hearing the petitianers

3431913! on the graund that the originafi. grant

V

zizase as it amrmnts ta denial f cppaztunflay ‘

getitioners. –

5. In the clrcuznstances,

has to be quashed since it ” V

and Im reasonable g;apor%;::.rV§ié;y”L’ the
Pfiti tioners to establifiz T V :%.:%:$Vég_ A

7. In the “‘:2!s§ti%;iec:r: is
allowed” §3.ssed in
‘:~?:::.RR’3.” ” quashed. The
matter 11$’ –. ‘ “tha Special” Bégcuty
cgmssigngg * V. cieczide am case in
with V’t§::¢ Vv””‘§§§a%e:rnata}ca Land Rwenue Act in

c::$r;_d1#¢’i:i«¥1§. Afiharenquiry and aftar giving reasarzabie

c;>p§of:}’i’;fi’:§.;jt§’ petitioners. This exexrtzzrise

.j’ 32’V;a3,l the Speczrial Daputy Csmztessiaraezr

_ §é3?.~t;22j:n sfiix Vtfaanths fram. tcrxzlay.

Sd/-

» Iudge