LN "FH§3I1 Hi3§é&"aryf&f
wm' ms:*1*:*;*1<::r: No. 1. 10:20; 236398 {;§:.12--I2R}€$LJ:R';-- . 'V J 1:'
BETWEEN: » _
Smt.I{cmpamma V
W10. Late C11ikkasi1ankarappa '
Agsd 65 yams, Agzicultuxigt _ _
R' [(1. €;ihikka11al1aI1i Vi11ag€:~~.__ A _ V
Duggasandra. Hobliz Mulébagiiu. T2':éh';k _ *
Koiar Distfict. V '
. . . Petitionsx"
(By Sfiyzgthg 'EI__arip;:asad .N . , Advecates}
AND: _L » r 3 ,\
1. The Depgutgf C£%_m_mi3:-sioner
;:'x;:;:oiar District; 'Ko1ar.
2.. V '"I'hi:- f%sVsAt.A_ Commissio11er
.. V{{é':21j Déistri-::?;.
u x V ' -- " * L .. 4_ Srfiv Shankaxappa
. _ S10. Muniyappa, Agassi 69 yams
'E1 0. C11:ik1«:a;t1ah.a}}1' Village
Duggasaudra Habfi, Mulabagihi Taiuk
K.-9131* l}iS{I'iC1l. Rmpondenis
u (By Sri Riiumar, HCGP for R1 to R3; Sri M.C.E'am3{:h331dm
55. zisaezciates, Advocazefi for R4)
"K
Em!
This eeiition is fiied under Article 2126 of the Cnsf.i¥:i;1t:i£:;r_1"c;f
Enriia, p:*:3f,r§n_g to quasi": the impugned orders in ER"? }~?'~;".r_>4:u1*e--F' am} G, the ctiders'-.Qf the
§2E:SiSt&I":t Cemrrxéssirsrzer, Kekar Sui}-§)ivi$%011;"'v--%-€'}6A' vides _ ..»".».r>};r7eu-v.:'s_1.'f£--.'.-7.-J'
respeetiveiy 85 etc.
This petifiorz coming on fof've4e;.§§*e1imir1afy_Vhe:§f=in§iv§3 Csreup
this day, the Com? made the fesliewrlng - ' i
The petitioner is e11a1:ILe:;g;i;iig'V'passed by the
Assistant Cengizéxeijseioneré IV§}5';:-4*§i;I]1996-Q? eiated
19.05.2vC}{}8_ 'r.§ge~.__¢:w;1¢r passed by the Deputy
f.T0mmissi01}er_iI1'Ne.f§fi,':_i'1_T%'f'§OG5-O6 dated 05.042008 and
sought fzfizf que;shi:1g'1the"'3a..'e1e.
.. "i'T£1e.: 'jpe_iitio3;;er preferreé an appeal before the
Aezsietaznt Cémngissioner against the revenue entries made in
er:/ge ""No;«-.V'3?i442f95~96 &. 344~3,'95-95. The Assistant
. Ve§3e~n1$iseiener rejected the appeal on the ground that the
d"i§p11'fe hefxszeen the petitioner and the 49' respondent is civii
£11′ inature, hence in order to 301′: out the ciispilfie, they have
” V to approach the competent ei ‘ Court. Further} the Asssistasilt
in the I’f:’J€:1TlIlfi mcords. Accxardingly, the entzim sale deed is
11113} anti void mid the ‘I’ahsi1da:r has entcned the name fif”t11e
4th respondent, which is illegai and (t()1’IIT¥’.’»3!I_Tk§4T..””‘£gj\L;:”.:’f}’!f§”_
pmvisions of sections 1228 85 129 Gf tile
Revenue ikct, 1964 (for short, ‘the Acft’). « «_
4. The second is that till
1983, the V mortgagee and
hence no in favour of the
4th :*r:s}}<)f:t'"it:z";£f; t.i:fi1?'ig:.-"e "I'%mvz=: not been gone into
by the Assistant Cvééimissionéx or the Deputy Cemmissioner,
53"); '§'he 'cfizntffintion of the pefitioner is that Sines
. ' i:¥1e fiafidiéifi bf the: 4£"hH;"'{"££~§p()T¥f'3€€T}t had no vafid title, the 53.811161
:§$1".V£V€?'f.}}d' 1:}:ge' b€_E:1_f.: verififid before effecting revenue entries
andqyu n(;ti<:Y¢_–x%%as issuéd 1:53 the ;3{~:££?:io11er's husband in this
~ V'7£"§3gE¥.I"f}E .ETf§'€%§V}.1C€3; the 6:I1t:i11':: exercise Qf mutation and the orders
'"–{n,apf:;€ai anti revision am Contrary to the p*mvisim1s of the
Abs: and accordixiglyg praycici. for setting aside the impugneci
orders.
8. ‘The iearnad Cmmsel for the 43′ mspmf1.d_emi
submittmi that (even citixing the period sf mortgage, A’
could b€ said and ravelzufi entxies {filiilld be Ch?§i¥igC'(f1:. . ‘
sons of 33%: Beerappa have sold the: .
fazvmn’ of the 4&1 rtéapondetwt. A<§::t031:'i'i1;gIy,:Tz_t'h:=:
auth<:a11'tics have 3:10 authority if: abject the' e;1;V1t1"y : :i:Aci:3L{;i«etV_i;::.3t}1€
name cf the 49?' resqmndent in tfié' .:'vEtEr§tn1z{§.'1'€:<_3{)rr3s;;i Hence,
there Cannot be 3113; ¢:i€:fé:<:'r. "1:ht:. étitjies.
is S:.:?3miiTtéd'V'§}iat the alieged saie deeci
is not }51_"z*:){'2urethis{i:);i1t. ‘
fh’i:§* sf_a_g€;, tim faamrtd (“‘,.m:nse¥ for the 431
;’;a:$1′;;::111:3u=;_11tA vgjiiid submit that if an opportunity is given, the
am 51%: pmducea.
,T.}V1i1*ciZy, the: icarned Cotmsei fer the petitioner
x V’ “. Lw€§1i1d.¢ &s11vi)mit that the appeliats authority and the revisionai
— 113156 not decided the rights of eithar (If tha parties.
” “¥’}::€:: have pemnitfied the ;3afies to appmacth the comgetent
Civil C0111″: in mdfir to establish their rights. Henct:,__ this
C0111”: cannot ilxtsrfare with the said erfiers. Aoc>,o1tii::g.i§*§.._’fi3.€
ieamed (tmlnfiel fm’ the 4*’ mspondetzt prays; for _
the pefiticsn.
:2. Sri R.Km:nar, Iemneé H3.’:.G;??”submits:”1,fié{‘*~.rj:i2:;.f
Assistant Commissioner 11as _ve3r§fied”v.a1i Vthéfi Ac§q(3’a::1;1:1:1%1I:ts
pe;r”t3;ini1:1g ta ‘(ha 8316 cited
dated O9.09€’i§i’.G. ¥§§(‘if2’fi:’§’.*fi1C mefigaga EIIIEYCC1
‘iivio $13′; the matter Ittquirtts to
be resofiz¢:fci” I’;ze:b%é’:ViE11:r§V civil Cxmrt. The Assistant
C’O§£3II1iSSi0:f’)€I_v”hEiS’Vf:1″ifidd..§§V€I}_ the ragistsxttd sale deed aisc.
~ V. ‘_Acc{>1’$ii1;guiy,Vpa1;t:iE3 w§:r<;: advised, to apprma-ch the: comjpcmfit
2 <;5\;ii* C7;0i,1;'€;. M * °'
'A hsaxzii the arguments made by the learned
– V'{30uns»€”Z,Vf§ii:* the ggaazfies.
“‘_!4. hi the Light. 01” the submissions made by the
Icfiiznygd Couusal for the respective paxfies, the feflawing
paints would arias: far 3:}; c0nsi€ierati0:1:«
“\
1. Whetiier the revenue authorities 1tgist£r§’££ :
the mama of the 43* respm1ri:=:fif.j y1zrc?12$r:~r.<3j:''.'__'_ '
the land in quéstion on the basis t§.1<:%:, '
registemd $216 deed? _
2. Whether the 1’E3V€1’111C a:1¥}1§$1fit3;t;-Taxfireriiifizgivth-5: ”
rezgistenszd salt”; daczd ‘c:¥VcCidv:.i{rZ.§h1:’.
the pajficzs b€f0I’€ ~l<?::I1?éf:};'J. Ii§g of the
4:11 re_S§§Q1f?£'}enf!p1§:'(f.FIa£%§§§*~. {§fut'¥1t'§f'?é¥"1('§ in the
3. __ V. .,.
15;””f’h$ ‘j;C0iii::e11ti£:m.’*–.of “t’.i*:$– }3s£:ifio:1cr is that late
Bc€1’app}-:–21 xséés ‘the’§§w31cr i§1__}1:=$p€ct 0f the land in question.
Except, Bcéi*a§J 1€é?:: VéVei1 _ij.§s::_”.sons cannot transfer the iafld to
3:13’ (>3.§}€. ‘F113 1311.5;-in {}_11€’5fi0I1 is the sslfiacqxliité property of
.,;:B€:f3.jvI;7:3§)}}E”; ‘2i*}:}d except him nabcsdy can claim any right
éf3zt_&i* .;}1r:”‘_p§{i2p:£5f;g;i” Wham things stead thus, {ha 30:15 cf Eats
¥%eef’;%.ppa”céa:%’h:at $613 the }’?T'{ip€¥’T}f to the 4&1 ras:{mz1:§ent, H is
:i1r:;t_mad’c:— known as to Whether late Beerappa was alive on
_ tht.’»d:a:te of allegad fransacfiijm. §3I’€’:S{l£fi’pfiOZ1 can hrs: drawn
vé .. .,t,i3.:;11: laife Becrappa was aIivev\as on the alleged data Of
txansaction, sirzctt thfi iané was mdeeifled his4’fEa€I0u%.v_I:f
person acszguims tight evczr the TT11r:A”1)’ossc:[_sL’;:*»e:§§,~[.:
ownership of the 1Jm;:>e:”£:y. Beei’é1:i’p§; haéiv id
any other persens. B12t _i:11e sczgg: B%’L’E1*g1,fi:I’};i\ Jfi;Ql€i fhe:
}and in qllesfion to the year 1′}’?(). The
saizl $336 deed has ngtt’ ” Either by thg
Ijetitioner 03:. fiibfisions of the Act.
Whenever a 1:116 Qffice of the Sub–
F?€gisi1~a§”, ‘§::§¢_1;1ie _’.3.:¥1:s tr} obtain xtgisfrafrioii
ceI1:i.fic:ar§~ ;i”;E1§:’1’£%vr::11u:: entries, The revenue
aut:h.0:1’iti.¢:As d:13i?_§?”b0;éinc§’ to verify who is the owner of the
. who sfi3’£:’1Wi:«h<-.3 ianci to the pumhaser.
A V 16.,!.n' instant case, without 1}OSSf:3SSi11g 0W'I3.65I'Ship
"of t11e;__ 7£and, the V"€:I}{§(}I'S namegr Shama:1:1a and
" §n3z»1;?;i*:anap;1a have said the land in qlzestinn to the 45*
rc: $p0néent. This shxauid havfi bmn verifisd by the revenue
7
Clammisgioner am srzf. aside. The Tahsflciar is dircctaed tea
vefify from the alleged Sale deed as to Wheztht”-:1′ late Beerappa
was this ahsaluta {3Wi£1€I’ {If the £a;t1d in quesfion as’ ::3i;:”L:’t.§e..
data of execution of alleged sale deed and H
allfigal sale dsed was execnttad by i3~’:r’:”‘B~a5rap};>a .i’ii f:;1v£:5mf’,of
the: 43′ respondent. If the saiirtged ié. efiééerjfi
sons csf iatt Bserappa, than thé is
whethar late Beczrappa had tra1;Sféf1*c;€i”.11is n”g”i1t._§0 sons,
as on the data of exc:Cuti6i:. ::>f ‘$1.6 éeesii in favour
of the? 47?” f’f:9’§}:A)Inf) 1 ?£’§EI}v1;’.;.T31.§’;I_§}fEfEffi{f=fl€1′ 3116 the 431 E’f’:SpO1}dE’t’I”lf.
are a.;11:ct:.«.:1″m app:éz§f”t§tiii§f€”‘f11€ Tahsiiciar 011 93.08.2009,
\2e”ith<3f:1'a–v .:–_1wafi"1s'2gVa1iy tmtice from the 'Tahsildar 811$ the
%':ra;1s;:;1a:%% is cnre¢£e';%: to pass appropriate Ofiiers in
:a{§{#::ft1a::3fla;%x:A¥¢*1{ti:v'i;31s? within a period of fmxr months frmn the
ziaiitzgfif dfa Copy 0:1' this order',
Sd/-e
Judge
-81%: