-1-
1N THE HIGH coum” 0F KARNATA§{‘}’i«’ % _
CIRCUIT BENCH AT [),§+i;§R\éJ;agg_~–,. Zi”:; V
DATED THIS ‘ME 4*” 5Av.QF&A§c:H% é%ooi9A%%kLjLff i _
aEFc::g:E: %
HGMQLE MR.JUST:E;E..MC§}§’éx§3’1S§~é§é’N.éTAi§iAA§SOU5AR
WRIT :=g_;=§js*.::’.r:tm%1~4o.z>:§692zo§i7 {SC/ST)
ggtwssen :
§1u?fiaVéfii _ V _ .’
$2′! 0 Jayakumar Km-:ma}:ap;f¢;’ __
Aged afE:20’1;1i_3{“}A y€z~11_’s ‘– _
Rig Saandaétg “€’i};E.::’1gt% ‘ ~
T3111}-;:.~1-Raibag * V ‘
§’i}ist.2ii:.§’i Bfifigaum’; _____ 3. Petitiagafir
~ { E_3§%j g§;:§*.:a: k”é::,_mar 53. E333}: $3:Cam1$€:}. fer
V :’73a§2=i.raj éfi §~Ia”Eii§ Advacatej
I
.A Nan§a.V?§agu Kambie
.. ;?&g§:<i aéaem. 5'2 years
* iiiiifés Smm<.§.ati:i vzifiagé
"§'&h;ka §"€:;ii%ag,
§:5§S{§'.§.('fi Baigaum,
A :2, The 'E'ah3:i_k§ar,
fiaihag Taiuic:
Raibag,
District Beigaum.
3. ‘§’he Assist:-mt Commissiemsr,
Chikodi,
Qist: Belgaum.
4w The Deputy (Zommissioner,
Beigaum, — _
Dist: Belgaum. .. E§¢_$_§:3Gn飖§nt$
( By Sri T.N.Ragh.13.gathy for Sri €.’;.’:.H.Ja:1h:;~2v, -I’ — ‘–
Advocate for R»: and Sri R.K.H’atti,1f” ~ ‘
HCGP for R»? ti) 4}
This Writ Petition is filed 1_;;1ii~s:_r ‘A_1*tic1<2s" 2225 5;: 22? of 'the
fenstitution of India p1'§€zyi;1g to SEE fifiiéfi' the iB§};3i1g11ed order
passeé by the fourth fespoiztirfiiig 4"-Ljfiigptltgf Commissioner,
Bclgaum, dateé i2,€.3I.3.:3GG']r"-I vi.'ije' ;'–"S:1:1¢§<;::;*::wi;3 confirming the
Qrcier passed by the "2§i'SSt:}'{:(}Z};1I1fl?i.t}S§E(}¥fi3'I:, Chikodi, éaiteci
22.?.:z::2e;)5 –
Thisgsfii Pé–‘:ti€;i:;::” ‘hgivmg barn heard and i’€S€§’V€{1 fer
s:§rci£r,<:.* an i27.2,;2{}G9 aizti yronounced ihfi orders an this day
33% March 28'€J–'_§..__ """
ORBER
. ‘ .__”§’1::{é« ]§z;<%:;'£i;9§i:id§2e1" E2213 purchaseci the gfimparty beafnig
.q Szifiéy 495/ 1, measuring 2?; guntas, simated 3%.
K x V' §'3{;%;1;:;d9;V¥t;{i Efifiage Of Raifiag Taiuk, 'ihraugh regisiersé. Sake
* };"'§'.:$:d5 §"n the yaar 199? $516 is in pessessiera 0f '€116 jZ)§"°G?;)€E"?£}'
" virtue 0f the Sam S336 fieed, Tha antrias am mutated
4:
\,,,» 1
– 3 –
in hegrfavour. According to $221: ,$h€ has improved the land
by spenciirzg considerable amount of Irxoney.
2. The “Fai1si1da:*, Raibag Tah1k,’7 fi’ %,m¢
Sl1§Z3i1’ii'{.t’t3€u A_ “:0 .; AV
Commissions? aiiegng that the ‘ }”a1};:iV v.;.vaS i%_;:i 3Sf€n}:*:r,;éd ‘i;:”zL
favour <33" the petitioner if} 'viffiatioii TfE1e.'1vK3;mataka
ficheduied Ctasies 'S_cf:€d'{;.I€§:§. '(V?r<5hibitio§1 Of
".i"'I*ansf<:r 0:" <§1€r't£u";3 Lamci) referred to
as tZr::%:"'§5"f'€.3'LA..§#?:<_:t' Eééed on the said report, the
fissis%3.{3£: issued nmiice {.0 the petitiazzsr.
Stamsnent §bje¢ti§;"1S ';etr€ filsd by {he petitioner E0 the
"'sai{%— Ii€§€iC€', Tfiéreaftaz', {he imp'a:gI1<":d erder vizis
gzassad can 22.7.2006 by the ,:§SSiStaI'1'§
€Z30Ara*:an1i$5i{::§":g':23Ai* c:iir€C"tiI1g rim petitianez' ta regicre the Eanci
"izja favoifi' sf 3:*es§0::{i€::2€ No.1 hfiffiifi B5166? Sesiiom 5 0f
A AC5, The 33% €}i"€§.€I' is c0{;§'%.1"1§:;ed by me Daputy
..€if:z:3:*:;::;§ss§:3z2€:r§ Esigaufig, 2:32:18 é.m:1exure~'B' dated
7':
. V; .>-
Kg”?
,4-
‘2’§%.3.20{}’?. 80%;. E1115: orders are (gueSti(:§1e<i§§;':jt
pefitiifim.
3. The records 1’naint;ain€d;”:.§;§;i. fi%:é . ?
are znaxfie avaijiable by t}1_&Vi’s_gi;1=§:ed C3z>§*€r;1:1:ef:.i”‘Advocate’
for perusal 0f the Catzzjt. S. Patil,
Eeafiied cotmsei petitioner’, Sari
‘f’.E.’~3′ 011 behalf of
raspsnderztg” 1′? learned Govemment
fieadéif,-9;pp;§Aé§.%;fi:;§§§i.i %Sf;a1:e and perused the
ma:6ria}~_{::1′:; .re&:;of<:1«,." " V –
ii is 33}? Sri Jayakumax S. Pam, Iearneci
V. Semi}: Ct05::::i§,$cE ap§eari:1g on behaif' af petitioner {hat the
{§:*:i1éé$ ;'§'a1£'~:f_*:§.¢::i ,b7j.;»' the authorities beiaw are :39': jus'£:ified,
— ifiasfizxicfg 215, may are pagzateti in viaiaiiom Qf principies sf
” Elatifitgi jiistice. E-£6 aim arguad an merits 0:” the Iiiattér.
Per {tantra Sr; ‘i’.N.§€3;g!1°:;:pathy, Efiarzzaéi mzmscfl
” a§3;3%:3.ri§:g 91:. behaif {if i’€$§3{}§1{§€i3f1i N9. 1 arguiid in Supper:
GE 5 ,,
{}f the erziers Of the au£:}10rities beiew. He contenfiad aha’:
t§1€§*c: is HQ dispuie that the Ls.-mzgis, are $*ant<i:c1 Eaads and
that the gamteea area Harijazm. He further 8I'g£1€Ci'f}"§;§lff',i§'}€
presurngaiion arising '1§E1C1€3I' S€{Tit'i(Z}f1 5 (3) af ':"i."-;;€§'* -isy
net ffibiittfjd by the petitiorier; jthr'*;:sé:2 ' 1.
submissicms, he argued far <i§s;§1i5sSai_Gf t}1€'%.§?fit,Vpctfi1'<§zi;».
Sr: R.K.H§ati:3:, ifiaffifid €';§i£s'.e:x§::1[::§i:e1it.'-Plééaéiéffgappcarmg
<31": 'atzhaif at' $515: State af1§g1§-:exd" 13:1» iéiupgaort of tha erders
passed*'£33?'ih§j:a1,1{f;érii'ié:$'- E3«2§£$f;ik';" '
5. As Vafo1’eI:i’£ijifi:i<.53';1.e5d, {ha zkssistané Comrnissiefier
E1§;$_§§;-j3 é1:g.=r..é E"1€}:€T%{?§V3 "£() {ha §3at.i€ie§:er aftar geéitirig 'the yapari
§:a%i'.3,i:€§8f, The repart of the "I"ah:.=;i1da:* is ciattid
Qfiiiiiflfiflf harem has flied siatazzient sf
-V i}§)jf§€i€iGi§1:S.€3§”‘i E5.’E’:28Q6, ‘Z’1’i<"::'€af-6.61', :30 sari Qf énquiry is
L»f£3i?€:ii§-b_3}N '£16 Assistanét; iiamznigsianér. Wifiwui furihsr
' §"%;+;}i§§é am? Wiiiamié: Eieasiérmg izém p€t.i§ic}::€i; 'size flfiifif is
;:é:a$s:s:<§ as 335:? .g%m'1eX1:i'<w:-7A' gésgzad 2i2.?,2Q0§ by 'E116
ziagisiazzt Cammissiaizar agaiflgt the petifiamer. 'F116 Qréiar
§-3
mi
'F
s
Q
-5-
sf ‘éhfi fissistant. C0mn1’:ssi:{1er is in vioiaticzrx ;<3;f";):'i;:?%ji:iTi;1:}.es
of naftura} justice, inasmuch as, nf .’F’z”‘::1i1}*’3f§-Sr }jema:;,§
Lands) R3163, E9759, appafiiinifiz of being
heard sheuié 13¢ giv¢:1V_ ?,;’;«_VV it is not if;
djsputa 0bje(:ti()1’1s in the
matter #:’§f;i£i%ni$s:ioner. But, an
0§}p:3r€s }13if€V.§%5 _’ is not given ts tim
;}€ti€*,§0§1 é’1″=.._ E£f} submétfiitm Enazifi at 3.1116 Bar
*5}? k§aj;a}c’£11?{§és:4 Patél than haii an €)§§{)I”E.’E§1’1if7§=’ :3?
%3t*:i:§g _§:<§g:é"«.giv€n is; ihe p€1:i_ti::s3;"1:~:ar bfefore the Assistam;
'{;T3<§:é1Vs?;";§;é;8§i:,?:::€:;%;*;'$536 wauid have piaced adequate material
an £690-ré " éttaé saiésfy {ha Assistam: COT}.'}i"I"iiSSi{)Ii€i' 'E.ha%:,
j;re§:¥ér'€. if the: Taifggéidar £3 incarract, {"1€S€I"i¥'fi'S £20 be
* gv1£<:€}p€,€{i* Ema Assistam. {',am.miss§m":ai* hag ;3r<3<:§:€;{§€:%
2 w?:§as11afij,f 821$ hag mat appiiafi his minszi is '£215 §a§::$ 0%.' 'Sims'
C&S{§ ,
ix
\/
.. g ,.
{T:3§fi:z:iss§<3a'K~:r aiso iifiifiilfif; be $us2:a§1"ze{i aaé th€:_.$ama is
iéaéfifi :5; be q:;.:a$he{i.
‘?’. Shane the maitar has to be ‘t<:{ _'§;11'e _
izssésiaali. <?E<}:nmis3ie3;:'1€r fer fresEi"'{i§:aj90–Sai_.~§2:r:::i{::afsia;:"3c€' j A'
wig"; law, this Court: does not *wi'::~;h'-:';0: ¢0fim1&nt«.3;1};~thing
9:: fi}€I'i§'.S sf {he matter at tfaigstage. if iahizfs £29131': ixiakeés
3&3; @b$e§'(;£.;i§:*$.;_ -L.E§’:~x.{§.<:§i£ 017 "':T;;E'::€é Same, tha fafiima-iéflg O1"'€§€i'E' is made :
' .Am:exur€«"A' dated 22.?.:2*I3Gé pasgfié
by ._§: }ia€ Cemmigsieafif, Qhaksdi, ané the asrcier
'*« _ '»§'§§§i A£f::5;€x1:rsa»"E§' égieé 2*'§5.3,2€3€}? passed E3; the D€§3z:"€y
fiaagxzégiisséaiafirg E-Esigauizg aw $€§. agéfifi. "}E'he:é miaétar E3
% , __E_'_é§}}iE?.S{§ E71} 325 figs-istazfi C0i1}i7i§iSS§{}}'.i€I', C§i.§{Qd§, {or fresh
flzsyesaé £2': aittaréaizsfi wfafh iaw. 53$ Q'i;,§$Sti{}1'1S 31% Eééigai.
'""'"'x
K. J
\F
,5}-
crpsmtz. Tfae repofi: of the Taj§:1$iidar should
gxztiiianer befere pmcaeding Wfurthefi’ = .1:R €fi$ona:bi§\\
oppertimity cf beifig heard :=*,It1€’1,1lci:;”‘¥.;*r::*:’ gfivérz’ like .
parties in accordance wi_th~Ru1§: 3 {4:}(5} V0fT’i, ié.i..R1:13V€§. ‘I’};€:
Assistant Commissioner s}3;a§_1_ “é:1§:’c:ie:_I_ve ti”i’e”«r.;13Ae:V3_’r;§c3I1*s as to
whéiher ‘€116 Eanci in V(gu§:§sti€3t1?~iS, {and and that
tha gantaeg br:1:):’1ge<:é"'t't5 – SCf1e.§"s;1e{7i car Scheciuled
Tribe.
gs .af§ac<;0rdi11g1y.
536V”
JUDGE
*%L*%%x%k % -%%”*