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


‘ am s7aé’sH.§v§NsRA am

3″ §§V%T 5% SE.§§*>5aAi’*é§Ai.A fiétéfii.

,1.

3% “mg éfisé-; cam”: 9? KAR:s:.&.m<A M B&§'2§GALGRE
mscraa "PRES "rag estfi was: SF NQVEMBER, was
PRESE§T '!
"EHE HQ?*£"Bi.E MR. 9,9, 3§f~;A:<,e.a.A:2s, _

ANQ

'§"§~iE mamas E'~'%R.2§}$T;.i.§E 3;.L<;i, §-§5.._:8A%:€é5s.?~éE'?:'–.___

WRIT A??EA£::§3:)_V.1S§£:;';27%358 {§_;%§;:§ :2 %
gawsggm:

saw <g%'%;::fi;?%<:%~sA:;%2%';:'i' ském,
A.% %*¥'fi3" KiS%'°%AWé Rfifi
§.C~§'E.~'E?sf.AaC3f:.}T_S3_fYEARS'"'
%'~£.€= Z~:aI-Qéfé ':<Lmé3T:8E°:":*a; ms"?
3:; 9%.; p:«~;5"?a;%:;%s2%.i%
s:3§T::c:% %-;§'usEw:;FE,.

gm».

;5;’~Q§ LATE’ is:E~sHAvA RAQ
1 A€’.3Ea2A$3uT 35 YEARS
V%=.§s::i’%’2¢1s9e KU§~é3i8E”FTi3 ms’?
«%}~£}%.§;’?fE’+”5?§:fi2
_;$$;_”: Baigxmgss

Wffi §”%;%R§PRASAE EAEAE.

fisGEB ABGUT 33 YEARS
R;’;5eJE’ 6″§”%*§ {ZRQSS 33$ §%%fiaE§%é
R.£§3E?s£§?;,5e ¥’$A§AR
Si”-%§§?§QGA-E
GQC H®E}SE ‘<$'JI¥E

'2~*{i?":.:%?%fi:';"*%1*«.%§z; §a§;&RE

§sQE€ :§ gsaa? ea: VEARS

é ER; G SREFQEVQS RAQ
35$ §fi.TE E<ESH§VZ5s R53
A§E§ Afifiu'? 33 YEAR$
$9 2.-3c=9G KSNEEBETEEE ?GS'?

i§§L§?E-5?§382
GCC §Q”xf’?.§ERVA?’*£T

5 sax g s§.:aé::”:~–:1 RAG
Sffi ifiC§’E %<ES%-éfl:\.»'A RAG
mm Again: 31 YEARS
€239 2»z~9a KBNJEEEW5 ms?

wypzwsvezez A I O.

ms: GOV’§’.$ERVA?锑§”

5 Sm N s:.I3%–a.2:’«Lim¢t-31 %?§E88;!’%,§?; _
We SAT}-{ISM 2=«:E53A;R:.’; T’ –

AGED A898? 28 YEARS :

GCC Hc2+;s:$EwI:-“E°–..”A ‘ 1
RfAT;§’é€3;.3I’,’ GC§T%”§G£-‘::RE~ E’}<–'f§*E.??§$ES§§'*=§
EE?«ii.'«».iA'*fO?:$3'v _ % V

RA3ARA3E$Hw§.§:JV:':§A{§;@%.». '=.E %
8ANGA§_G?;{:'_ A = % A%_.',,¢..??§a,:..;w%"s

($3; Sré. %<L§Si.§§¥§ %.§a:%;é@§.3§=w*:&~%_ §'*<:%;%"§v.A:%%L.('
gm ; ma.%:v:0;9 :2: sqfigmgvijs

A 1?%~2£.%;;5&:§%*éV§;§;R5$'3E"%iji;3?%E1;£V%'%w,; asawz
":"::s"?: ii:.§.;9%§§i ~:.§f:i

'gmsf

§;§;HE'a*5 rwvzg 3%? %<§'-éi§*$sf?%
"*:"mf:~%E _§z??E%_§.fiN'?$

* fag _§$é;§EAR §Af'§€§~%fi«.§HQ§%?E§&,v'AT§ mag
Q§.5?%§ZEAI§.

-31i»%§%!ALL§ zzgamga

535?: mw;< ma 3:33': 3% 3&2

$4-

Judgmerak
‘§”§’:§s writ a§pea§ £3 fixed by the §e§§ti3;’se:f§’= §:”: Wrét

éfietétéms §’»§a.-é9.’3§;’2fi88 being aggneveé by 5C§§f’f@f i:F_§*v:§%”v§iV.§%’;7′:i.:’§77::§’§Z{€§

2?fi5.2Gé3$ passefi £33; {he éaagfieé §éa3§§é§:_?’;§:.2;é:;:,V2:é ‘5§ sf:§°s%é:€._

mart wha:’a%:’*§ the wréé §et§Ei{;fi”%s;%$’ igeégfi §§$?’?%%§§-.§3¥.%§’g§2’%§’

meréis afié way 3:36 Eaaheg,

2. *s:ss:?.4g3a;29@s wa–sfV:’?:%§e§ éy-%%;§+:a.T§;r;¢é%;§é:%:§ agséién

:aa:te:%éE:2§:~’ fiéfi-:?.;§G§%§%%– $%’é__}f§”§é Eegai fieérs 3? iaia
€.§<es§";z:'*s"~.j«;Va":::i-*'<*.V.j3?éV'":§*;§§é':*~1%'.§§' %v§€ aéegiéarz sf $m%. $3.8.
Sa:ja$**;%°§:'ai*;:§'fs:€;',E°*:::'3flaA :.,::f:-{V LLB. Sagraswathamma $133
§s:s§§'§;;:s:.§ 'G;$£§§§'§,::fii'SVS;':%§ a§zé @.s.3.4§g55 m the saw: a?

§'rEa,_.%:§s%§§'a:?.< 5;}$.:,;;:,3}«§, E;?~§fi%,'?% aanaga; far s'e§avery sf arfaaga $3'

..%§%:3%§}:i:é§§.,&Ance¥V a's;–:2§«s'%$t $r§, {$3. Paitafifiéramaéafi fa? éézg

' 5364 sad Sémfifi resaaciizéeiy, The gaié

'A Séééig ggéiaiééfiatreeé am §:*e§%m§:';§§3r decraa wag érgwrz $3

1%a§?f§'°.:*:=3:'zt%:5 iimé wafi grafiéaé €23: gaymagi $5 agyaaas as'

. %§'2:§§s§%e:°;a:*:§e. T?'§& Eaégmefiis am Sétraes mgseé tééa

gaié suéis wefa €§§&§§§i'%§€£ $52 améaé 325:3 (REA, §x§$5'.2§f%§

33$ Zéféé} 3:: %ha 2;"§§é gf we fiévié Easdge gé ééduaé am 2%

gaifi apaeais were désmésaaé by the aaaefiae Cmsrt 8??

'J

_§.,
$3.3 Saraswathamma déeé wring fine peimsaracy :2? the
axecéstéafi gmaeedings and Eegaé heérg and adspte%;§–,sar: G.

Keshaaza fiafi were bgougfit on recard. Afte{…t_§3é':'sé§.§"'%é;as

effectea by me Csurt, the ieareéeé ?:f§f;f§5z";'§-piiaév

ééézzgsé éafarmad the Sub~Re§§sf't%é$%"cf§ §§%e;é;.te:r7.__

éatefi 14,11,332 ef téwe Saiea 'V£ér?:§f%ca{.fe_'v__§$sue$'=.¢'.§*;*vv'i:fie

Court ia the a:.sc*;:%;;;,.g:V:'~~..%, p:§%<;é1 afsa»*2:i .: 8,283,,

Earaswa:har:'2ma;'hg§:'~..V_§egaV§""§*:a§.§{4 §$'::$f Q, %<;1re<g'%§a'«,zg R59 :3»;

gxa;=»:a.ea;i§?';a'{»*;§z sis.:%;s';A1s{_5g%:§5a;;5

*?'€'%€.%;E{?"s–'Q~§?3§§é;'V~–:';'%;IE C?'E$%'%§i.E Fujari {he 233
;'eg;';–;;g;{g;§eg;~s; :§';~';:'j'f;;;g:5gT.;§§s=g3;°g_§t':t§an as weii as in ibis aweai

féieé e%éL..a gp§Ecf3%:_§e:%_v 'u%:'§e$ the §?'G's;'§S§G{%S sf aeatiass 658% sf

_t%§.:$ §{a:r;:at$i€a~ AE,_a;_?;_1;'§ Refsrms Act fiefsye 'me L335 'E'§'%§s.:z2aé,

' '–»¥.§;$u,fi',,«.%s:'i§é§:':j';%z2§ Qgaagancy §'%§§"%'{$ érs mapaat $2' survey

H §%2%aza§§§ vfiiageg saeizéfig fa: csafefmefit 9?

%§*§%::;::§§§é'C §;: é"§§§T:?$ ?;*2e3$u:"é:';g 15 €%§'i'§$ 3? Easzfi éra {fie saéé

"VT?-;;:'%z¥e§%g ?§§.E¥"'§"§§&§" am the sgme wag :'e§§$t&;'&§ a§T

M*'1L§$.:a%<.§§g2§g ":'"§.§;§§.3:;?g::?§ $225 ate: %$3§i§§f'§', 232%

T §;,§s"sé "'§":§§u§:a§ by €%F'§%§ fiateé 2§..'§.:§§3k aééaweé the

a§§%é{:a%:§$;r§ fiéaé fig Cfisagg ;9s;§a:r§ gm %:0?'%f&§'§"&§ $££i§$3¥'ifi'§?

W}

?"§§?§§S is 33 axieat af :5 cenég ef mné Er: iéwe gaéfi Ssmsaig
mémbezj. After §&5S¥fi§ sf tiza ardas" by ?§'§& Lam "°§'§r._§ba:r:a§ 3

gariitian was effected fir: 2.13.3995 am §:§"~L§'%*:.§"'~,Vf$a%d

mrtitiara §§§'i§ camprisaé £3: Si§%"%1%'f

extent 3:? :35 cams %'e%% is t%';& S?'ia»;%e._$f £.%é3é§§}a!'.3%é' _

resgpcncierit ifiereérz am the bwf'i:?:&;?'_'_"o§ tééie §é:f§'::<;§%%:§{e :%'i "

am he in tum said the $5:-T:'_':_f9;"«:~:….';:e fzfia :r"e:s_§§%:§§é:_§:%;e:…e*%%;:.4« 3:5

for vaéuabig' .I’,_jl§=_séjEe deed éateé

23.Q4.28fi«¢§l’. I’f;. -$355 §%ke?§e’§.§ said facts wem
fie”: witéfij t-V,?j§_’§~s’.=;.vA_.:§§:§;V.:*’::5:as§§$:§;L£;:. :9f’.::%f’§§péfiiiéanera as the affairs 5%
Sssisied afier am taker;

::a:’e; ‘e:’s 3% G. %<a$%'2a's.!a Rae. "fie gaéd

%<;a$.%:av§ 4Ra::é §§é§ Aé-s€§, 5.3,:§%? Eeavéag §e%°:§né {he §F%§$%"'%§

' §:é':é%.%'<2ne%f$ as§ é4:{ié'$9 §egaE ézairs. 3:': the maanwhééey. the

_Ié$A:%§;f:§§*'s§é:3§_ja3§ Kamataiqa acqafirefi serzam iarzds sage: mg

A »§§:%@%§Ev$§:s€§1£s:'%ft%:$ Kamataka Lam &€:Qi3§S§'5.Z§§§'i fixfli, ifigé, 5%

%A:h'§c%§'3-iafidg Ea survey 2293,3512 & 33?,»'2Q;§ whéséz %.3e§sr2ge§

iate Saraswathamma am he? %ega§ fieir Eaig Kasiéiava

Rafi were 35$ 3 part sf the saié mtifE€a%§m*e, Lam

descrébeé Ea survey ?*é5.§.3§,,!2 the name :9? 8:6, :13,

?attab%*:% Ramaraa wag ahawa a$ téée awfief '{§'?&§'%§§. $5:

KS

saeirzg me gaézi aetéficatém, €329 geiétéagéesjgj»._:%z§;.f«_z'.*a§*:":e

gassgiciaazs swat we name $5 3%. 21%. Pa_i§;'37fi'%é§'_'V~§?§§'é'*::t:a'&*§a

being gémvsar: as the avmer ané mafia _€:"3-Q-i:sf§'r.%e's~.: :.s;§:?:L_":'§*:eé

mezegme authcfitées and ca7.v.:_:":a…;§; 4'~$<:%e§*$*- 'abo;§.:%.;; Ai:§ze"*–

gmceedings befare tha La?2:%__ 3':'é%:V:;s.r;_'é§ a;:d.va'§::V;;§ §a§*?c:'¥g%:{és":
effected by the 3" resp§V§9é'tif;Vé;fi%_VVanV:f§"'a§_§$§': figaraifig the
gartéiéan and saie e'§:~::.e:§f;§.A:,Ee:;1§"».§v%é"'f;veu:;A respwaemt
39,3 and §mr{3_eé§ate§V3_x_V£%':eré.$A§§fer';""%¥$%'§%';;§é:§t§e:z came is fie

fiéeé sea%<§s§V§ §@% _q;:vér.s ?2§§*:§; o§ t.%:9:*a?V.'$;*§é:* passes fig: me §..3§'§§

Trébema§

5; 4'???$1vééé-»:§§&

-33-

13. Fo%§cw§r:g the reasons asségnafi in %!€ffii;.:i{}§1,?88

désgoseé sf are 5.11.2068 we hoid that t§’:er§~%:s in

the csntentions a? the Eearneé csunse! _f.€iT’>.3″:V_A’_:§.*”3Vv€3V §p§€s3§b3f;?:$b.'”‘.._

in 319 circumstarmea we dc; fit ;a ‘n_y*

with tfia mew taken by t;§ze4_ !ea:*ne <3'v-SingTié"–%.3§£V'd§e éjarfiif §:ff:e
same Goes fiat gaffer from"VéL:§:§*'etr0rVbr. S§'%&#;a£:%é:y ca%§%z':§ far

am! interference §nvt:§i'§Vs

Acc9§*d§{1'gE_y, t:ifsé'a1';rfii$=s?#_!"
Chief Justice
Sd/-3
'WP
Judge»

v-vi'