High Court Karnataka High Court

Smt Indubai W/O Satappa Shintre vs The Land Tribunal Chikodi By Its … on 11 July, 2008

Karnataka High Court
Smt Indubai W/O Satappa Shintre vs The Land Tribunal Chikodi By Its … on 11 July, 2008
Author: S.Abdul Nazeer
A '~1Lf';gND':~«.

 1'; The La:1d'I'ribunal

:3 THE men cook? or xARNATa;;--~.:§ 4 ' ', : : {T "' ' 
CIRCUIT amen A'£'_I)H;3.R'0i?1&I3"  I  V. _ V V
DATEE mis THE 1 1% DA? c§FQ,iLu'i;Y_.::é-sjizg"    7
BE?G§E      . . E
THE HOEWBLE MR.  s.VVABi3U£; :§'AZ:E:ER
WRIT p_§TIfi '¢x 

BETWEEN:  "

1. Smt,   " ' '

W/<3. Saiagipa S'%1iI1tfe' «. V V
Ag<-:;=~%7i7   _  
£210. ;{;'r~:s;_ am; }.A_[2,__2".'1 Main R0323
Sadashivaigéigar _ VV *  " .
Bélgaizm 4-»5'9<:z' 00   

2. , Smt. Shobha7'
 D/0. Satappa__Shint1*e
Agé: 50 years ..... ..
_ R/Q,  46/1A/2, 211*' Main Road
V , VV TAF§$;1c1a$.3iii1{a_1.:a1gar
" .  BeLg;.:._u;m;:-- 590 cm  PEZTITIONERS

(Egan. =.R;§.ki;'.V'Ku]ka131i and Smt. Hemalekha. K, Advs}

Chjkeéi, by its Chairman
Dist: Belgaum

2. State of Karnataka
Represexiied by it Secxfiary

 



to the Revenue: Departxnsnt

M.-S. Building

Dr. Ambedkar Road   
Baugalcre «-- S60 00 1 I

3. Smt. Sunanda Subash SE'-hin':.n'w:'--  
Age: Major '  
R/0. P-iur1i'I'q. Chikodi
Dist: Belgaum.

4. Sri. Shivanand mash   

Age: Major -. V
R/0. Kurii Tq. C1'35i1i'C}e,'§.i::"
Dist: Be_lg:a31_;1;z_. V 

_f}1

Sxti. C}h;a3ii_dxé:s§1§: ax:-«..S,i1b_a';:~é.1i'Shintt'e
Age: Majcar  b   «.  7
Ego-.-.Ku;¢1i Tzgmhizgoezi "

Dist: Béiga1;uV:n;_ --. 

Sri.Rajsh;:l§:ar 'Subash. 
Age: Majoig M _ .  " V. 
R/0.. -Kurli Tq. ._,C1*1iZ{odi-

Eiistfi Beigaunl. " 

. ._  Sufi.  Satappa Sirfizltre
   Age: Ma.~;s-r "  

" MRI"-3_._«K£1r1i"_7Ifq;~:;C§1ik0di
£)i-9;-fit: Bcvlgaum;

 Sfilt. Mfiizadevi Maiiappa Shintre

V Age: 56' years

-   R/c§;~«Kur1i'i'q. Chikodi
 "Dis.-t:A"Belgaum.

%    Rajashrec Shivajaand Muxaéamie

Age: 32 years

Occ: House Wife

R/0. Mangaiwarpet
Holikatta, Ichalfkaxanji

 



Tq: Haiikanagala
Dist: Kohlapur

E0. Smt. Jayashree Vivak Gadavé---_  A '

Age: 32 years 7

Occ: fiosuc wife V _V

R10. Jampagantha Buildéarq "

LIC Colony 
Vishram Bagh . 

Near Gancsh  _

Sangafi - Mahmastré.'

11. Smt. Mahcshwari ;AnilK211tI;é21:é'_--.._ ' "

Age: 30      " u
Occ: H9113: E3916. ¢m{1~..1; V' 

R/0. 6,10.   '_ 3
24~_O_,_VS:ii1.i1i?éifi*i;)¢:t, :~?.aar1¢=' Deahesr'
Near Sou_bhag3ia'Ma'13gaIa I<;':a:raley Karad

Dist: .Satara,'MAabaI*&sii*a" ' .. RESPONDENTS

[By 8111:. K.'v.\}idhy£iva{i, H{§C}P4for R~1- 2
Sri. Sa¢hin S1" Adv. for R--3"5, 8-1 1)

 '.'t!1é 'C'»oz1'stit1itioé12of India praying to quash the order

a--x.23;6,J2QQ5,M?pa5-am by the Land Tribunal, Chikodi.

A ve*1*i'aE~v'pT-stition coming on for pzeiiminazy hearing 'B'

 group th.;is"t1ay, the Court made the foilowirtgz

ORDER

in this case, the petitioners have called in questian the

iircier passed by the Land Trihunai, Chickodi, dated.

27.06.2005 whereby the Land Txibunal, by 3 majofii}? View’,

‘ca

4

has granted occupancy rights in favour of I’6SpGndEIit.7’Ni}S.3

to 11.

2. Subhash Shirxtxe ané Ma11appa shmue; of

Satappa Slilintxe, and respondent

seeking grant ef occupancy fights 5:’

question. The said ap;:>1icatV.{e~1:V3:””*e5zas Asflowegj Lend ”

Tiibuznal by its order dated 23.9.9. .._ Fee1ifigva.gg1:ieved by
the said order, the peti:iese;~s”11;a;;iAifiiécevégs.30.8831; 1993.

This Court by {weer dates; set aside the

order Q? eefiisnded the matter back to
the in accordance with law.

Once by the impugned order has

._f€:>CcVupaiicy’vv–.:ights in respect of the said lands in

‘f:s§éa31j eemtesfing respondents. Feefing aggrieved by

S:-eiid petitioners have flied this Writ petition.

V. n ‘T 3. A perusal of the order impugned herein shows that

of the Land Tribunal has rejected the

” “Viz-fipfication filed by Subhash Shintre and Mallappa Shiatzte

and respondent No.7. However, the members of the Lané

‘ex

5

Tribunal, constituting a magbitity, have granted occugancy

rights in their favour. The Chairnlan has assigneziiw

for rejection of the aforesaid application. But ‘

who have decided to grant ca0c1_1paI1s:y» rights’ Vthfii u u

said ianfis in favour of the contesting ;=:’fés~;3ond£::1f_s’, hax}e_i1L*=.t

assigneé any masens. Thus’,T__fi3.§ orderVgranfi;1AgV.:.¢cs1J;5angy.V ~

rights in favour of ‘the contgéfing =.r¢sp<$11<ic:;'£s_3i.3 not a
speaking cider. the facts and

circumstances of the C2133, am of 'the 'iiifiiif that the Land

Tnbunaxhasto;§cofisk&;tfié}nafig

4. fr: TE }:’6:$’12l_t,” succeeds and it is
aczzorgzljxgly aifitiieei in V Thu}; order impugned herein is

heréfdgr matter is rcmjtteé back to the Land

d:isp<::3$a}. in accozfiallcc with

V' All th6""a0ni_éhi3c«}'ns ef the parties are kept epen. No

c(4)'S't;$. "-. V x T

Sdf*
Judge