High Court Karnataka High Court

Smt G Rathnavati Rao vs The Land Tribunal on 5 November, 2008

Karnataka High Court
Smt G Rathnavati Rao vs The Land Tribunal on 5 November, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH couar INA:~§ARA£\:',jmzésJi.:sf%'z§§i§_T

.AN.jD V V H
"rug E-£C3N'8LE MR.JuS7*rifC§ $3.6} :s~g5é§A$;?
WRIT AP§§AL :%;'¢.gfe9:2Vg*VLi;:G--9s (LF%'."3  

sgmeaw:   
: sw' s;§fi;i+i%s%ts:;s;~;rA??£ iim if  x 
W/Q'E;.€\TE1~-KE_SHA'§?{§§*'RRv?3  %

A}-§G*£_D ';aB0**i;£?¥?. 5:3. .YEAR$',-,~ V  

: QCC_:AF=:Q1}$'EVW§'FEvV_ _ _
'%:x:G--.2-1-9a.;-~Ku»N3'zg&?TU ms"?
i.;'Qu'P: -526':..c:2   

2  SR1 G RAGHAVENSRA mo
..  S50 E_ATE'--..KES¥-§AVA RAG
' é5&«GE'{}«ABflrU'T"3§ YEARS,
- . V _<;~«:-5



2{af§ £.fis§<S%~%§'v'%1 KA§\§%"s§i'1ES£s

2%}

2(2)

M

We RUQRAPPA KAMJADA  J
AGES MAJOR   .% 
WAT iagaaa aezaazaasx '§"EM'%LE;"" A. 
mm :»-;m._, MANGALGRE ' 
aéxgfixma §<.AN§%§.&$A   

Maggy; ;<A:~:asAaa  %
age auaapwg :%:r;s;~   

AQEQ: SVEAEGR  1   
Rxfi? 535% MARI€gi$é3E'?7E%%»§?§.E  %
may ELUQIENKQE §v§A§'$GAé.;QRE..  
9A%(S%~€E§«§A %;<_,+%?«§§%'s§.fi.9;;3; .: _  

§.,»¢'Gi§~4E§§;%'_":'*E.¥"i«;f5'§3'£"3:';'t§5e.: %<;4gj:a;j:*e;:§§;ss    A
age s::.;:m;i;9pA x;a§::uAa;A 

 3; ":*:4&:'T%%Eif%3;£a KA§'§fi§ADA

2 ..A'§?§ExA¥~§ msasmsg

;%TZ«{} ?§°%i%§'2*§:"*'?&'€":'.43a %<A§'s%Nfia§;%

 " ' '=.,_AGE$: MAJQR
  gxav NEAR Mflfifi; §fi§'»£&%5s?§~EE '§'E;:§?:5

§{.5:;K§(ij{'~§3?Z
S%§§'»£'&%..£.E '*£'§§..,£.A§§, §.§§§§§§

.QC%"%':"§°§°§*~§;5~; %<fi?*é§'i§A§§

$79 'E'"§*J%,5a96"%£'='!15e":"':"A §<&%"€§*3;3x§é

.&§E$: Mfiflfifi

§.ffi3tT §'€EAR ?¥§fi;§-*§A GA¥'§fi;?&.'?"§'%E TE%"~'§?LE
KAKKUNEE, fifiivfiifl VELLQGE

635?'?



010%

4, In the maaséwhiée, we Vhamayya Kannada féiad
an appééeztatian an 28,8.19?4 under sectian 48A_..§f 'céée

Kamataka Lanfl Refmms Act in respect -<3jf"'--V:'%.;asVfr'~.;ay

sm.23fi;'1A is an extent 9? 43 cents and surszegf:23;T2§'i';'f':§;*.

rrzeasszsfing 25 ce:%t$ of S%:%va§.%%~~k:§4¥§a§_é,  I§§;'I, f§}'%:'z.'§é. '£23

amsiécation befcre the Lam TrE§'vsm& §_',,T 

confarment of sccamaacy '%"%.g§%:%is §;?":'es;;':we;€€,sf~. '€%*;2. §§m;e%' 

same? was. '§'%2e i.&n$; "1'.*°%b:..%;r;a.%V:A1<:2'.3n5§*°,,,js'";"eé §::€:.ga;pa%1£y Ségféatg

by wfier fiaieé 2§.§fi1'§§3;.§5=::;__awéicaiiara fiéeaté

by   re§$é':% sf iiwe amass 355$ iarzfis.
it Ea éiie %'1§r€?2é%f€he petitienérs {fiat §§"%§€é~s1:j'§§~raa fiag wen a:':"aye5% as a garéy. Radragfia

.??{a%3§'2a§ a:  $f%.§' Vtfée 335$ Tézamayya Kaafiaaa fiéed §€§%:"§§"'E§

 §e§:§§=;*é5"'§_§§s: cézéiéfezz Zia} ts Eifi} am ?'§§§6§3逧'§§§ 3 5: 4 as

V'  iéégéfi %'ze§%"'sz §°§"?E §a§é iagaé ?%€§§"S aadé mg saéfi Sam fa?'

 :;a§:;_abEa ssngiéeraiéafé $3: regégtamé gaée fiaéfi fiaiaé

HE§*3.:§§? Sr; favmsg" ef Sm', $3§'v§§§2ar':%*;':a Shezty.

¥'=J'§'§%s"§§Q§'é mi: setétésrz fifimé :9 fie %"°'§%%§ geekéfig far
:'

§é.§3S§'§§5"§§ S? we eréez gasgeé 53: Em Lem '§':'§§::::ai éaiaé

\_§



2§,.§.i§8i Er; $0 $3? as it :e%s%es is £rQ:":fe;';"?'ée:_:%'€ sf

accuparzcy rights in favazif sf ?§"i8E'"f'§%°'fi3';."y'3 §<sszj;i:€a§"€%;é"'..,4§::

raspect 0? gaméey rm.23G;'§.fis measzsflrsg  

231;'11A measzirfrag 25 cams ane' 3:9 353% a5$E*d'Ia €.'7s~sé_j;.s&E_§

deed executefi by raspenéenté'- 27 _ t':iV 

raswnéent 215.5 timer t%éé_ VL4'£e;g§$té%:agi vs;a;":«:-:2 "é.:{é"e*i*3V '5da§§d' 

3.9.2

.:’:§9? as §§%ega§ 33$ vc%§;,..- :”‘v-_

5, The ieameé”A’$E’rz’gLEe§’:’» 43u§§;ef,:a*fter §§€3¥’§§’%g the

§eam§fi tsasnséi’ ._app7£;é%%’r;:j;{ €§:?:f%:§2eV- f,i§€f§t§$¥’%€¥”‘S am the

§eamé;% %:%§§%;;V’Li€§%–:s§’i:V§’:.rs§é’s*r};:*:értt fieader apgearmg 2%? me
is’ res§é:r::2§e=r:€ i’;:=:é*’;’?;:%.VA”%”:”i’:T§*:;§V»%é’af’§ by wéar fiated 2:?.§.2G§$ mg

§a’sj:js7a§’€£,a::.Vaizfiéf $25: ifienticaé facts ffied by fiée sama

“£2: reams’: M survey :w.23§;’::.& §”¥'”§€6S§£§’§§%§ 43

.:e%f;:é measurértg 23 tenés %;;§§§€§’: has wee’:

::«3!%*;–;f§:*r2:fi:3e%d-.%;f>*%; thig Cam”: in W.A.}§91,!fl8 by sepamte éréer.

V ” “Fm iaaraeé $i:’2g§e Ridge further héid tézai tha

6;%* dé:§” ef tha Trémmaé was gagged 3:3 2@,§§.1981 araé we

“”§«m’t getgtm is flies in 233$ 3i’E§ the éeéay from :93: fig

2&8 $3 :29: at an exgfaérzed am the fpatiéécrsers 35% gagéétgi sf

éeéay ané éacheg whécfi ééas gm: begs sa’?:.é$§a€ts§’E§*;:

W

.19..

m. Tfse %earr:&é fievernment Adazacaie .ar2;;§t.:ejfé§«_E::

szgggsriz 9? we immsgnafi crder gassed

Singia Budge.

13.. We hava giver: Tcarefisé. t:5:§s%§e}.rat§$F:%’ ‘Ci? “‘%%*:é’V

ccrntentiarzs sf the %earrzed5″*vL«L:;:5é:.::2$e¥ “ai$§2e§«;r§:ég; far the

fiarties and scrutéaiseé we £3}; ._g°eces’1cf

3.2. The ccazétesxtéaexvé. f:’ja%Vs*§§i»,_§%’; %.i:éA”é:%.{é;§€ geifiiers have
been :2$g_a:§§s}£Q;jiE §g,._:§ea_:9z’é$$’ ufS5%é§g§& wage is”: the
§%'”e*:p:;§g*2’§’::;–.fiffiégi’f:$’a2éai 2?.SQZGQS. ‘§”%:e Eaamed Sérzgée

}:.§§gé “§;a’s: grcécvééfiééfi’.$_%T’TA«.§%’sm.éss the writ yzetétéeg: hath am

meats a$ wué§§~» 3% -%::é’.i{%2’e2. 55gmuné 9% éaiay am éacfias. ‘féze

cs_§”s’§%n:_i§’$::;s raéA%s”e§….%:%;z’t%2e afipafiasats herein wéw aésére aéss

% €;.%V”é1eé-..§;”:a;i&§%:%a;v!2’£S—-_%%§ w.,ma§1;2ass aye ééiefitéaaé am age

%<£::§a:1:":éedv§é%fs'§gVi.»*%;eu3:..:§§e 53% the fiame ?easar:§:';§ fejestafi' %:?2'&

wrgé ..§vfé?;%€.§Vefi an ssgamgzy Q? 23% by srfiaf zéateé

K ' u f2§?;3…A2a §s9

:33, §e§§$w%z2g fize reasena asségséefi Es': W.A.ffi§E§G8
déssesefi sf 3:': 531.2588 we ma fihat mere is res merit in

the <:er:'£@s*:i%a2r;s 95 the §&am@d aczmsei far :59 aggeiéanig.

wk