High Court Karnataka High Court

Smt Lakshmamma W/O Late Anjanappa vs Land Grant Committee on 7 August, 2009

Karnataka High Court
Smt Lakshmamma W/O Late Anjanappa vs Land Grant Committee on 7 August, 2009
Author: A.S.Bopanna
fififi mm"? 57!? Kfia%M&¥"%Wfi WGH  <g;';,%.»,==4 §;a=:,',amRNA"i'fl§€& Hfifiw €0i.$RV 3F WAWNATAKA HES-H COURT 0? KARNATAK& HEQH flflflfié? Q? mmmfim i-i§€:;'§i%~§ 

IN THE HIGH C093? 0? KARHATAKA Ar BANGALRE
DATED THEE THE T" Bar 0? AUGUST 2oQa 
sssonm Van"  
THE Howsm me..3us*rx::s A.s.3a:i§1k1s:§i:§g':.§"'  A "
hI.P.r-IO. 744/2009v.:(AKL.&~RF.2§§§R'é.-§ ''   
BETWEEN: V  " '   1 "

3mt.Lakshmama, Sic 1&t&xAnjana§§a,H '-"~

Aged abnut 48 yaaxa, ' 2*. *_ =-:
Ugaranawadi Village a B9§t,'g *-, F

Kasaba Hobli, De?anaha11i*Tg1fik. .{Pétiticner

ffiy Sri Deshraj E fgfifianfialafiéya Raddy, Advs.)

ANS':

1. Lanfi"Q£gfit£¢dmmifitge; '  _
Davagaha;li"Ta1fik; "" 3'
_Rap;ésantaQ by its Sectétaxy,
,0f¢ éf the Tahsildar,
1Bavanahah3;l$;M_~_"
Bangalarg*3uraA Ei3tri¢t.

2._Tha'?a§si1da£,'"
»gfVEavanaha;li ?a1uk,
'* §av3naha1li;~'
Eangélora Rmral District. m.Respandent5

 s?;sVrf1:mar; Hear 3

«.  'Thi$T patitian is filad undaxT.Axtia1a$ 225
and"227 af the Constituticn of India praying to
diraflt the R.2 ta issus saguvali chit in favnun

xAA'af the petitioner in respect of the land Sy.Na.8?
*,t¢ an extent a: 1.38 acre situated at Uganavadi

Village, Kzsaha Kobli, Bevanahalli Taluk by
canaidering the reyr¢sentaticn aatefi 16.11.2004
and 12.4.2695 viae Annexuxa 'F' and 'G'.

?his patitien coming ¢n fer preliminary
hearing in 'B' graup this day, the Court made the
following;



mm %;:m.m1r' HF gmgmmmm mm?-'9 flaw-KI-D?-mxNA§mM"'M:wm-tgwmu mar mmmA'z'mm I-mm aa.;s.:;:2r%..m"§ my -mxNA?Am HIGH GQURT cw MRNAYAM HIGH C1

ORDER.

The patitionex is seeking fur ,i#S§e.5§fx a

mandamus to direct the respondent %§.2g£§Ri§sfia_

saguvali chit in favour “df*.th§ {fiéiition9r gihfkL

reapect at land baaring S§.H$.é? in afi ax§e§£ at

1 acre 8 guntas sifiufitgé a€”.Uga§&véfii”*Vi1lage.
Kasaba Habli, Epvanahalii. Tgluk ‘by Hfionaidering
the reprasantatibnsR_fdafé§. ;16.11.20Gé and

12.4.2005. -V ,~”-Q*’

2: V{ha “&afie”{af”utéa’fpatitianex is that the
prapértff.§$%xing.%8é.9?w”in Uganavadi Village,
Kaéaba: ‘fib$1$;a *fi§v§hahalli ?a1uk being a

Govexfimght ;§n§”.£masurea about 63 acres 24

.;fi$§a3. fhe.ng§$and 0: the petitioner is said ta
A’*.$av%:.h§§n__in pcssession and cultivaticn cf the
} . $§i§7]§afifi and thereafter the petitioner is

éonfiihfii#g to do an. In this regard, the husband
Vfln _9£z’tfie petitionar .filed an app1i¢ati¢n seeking

*:égularisation and form Nc.53 to an extent of

2 aares on 12.6.1991. A reference is made t9 the
capy at annaxuxe ‘A’ ta indicate the said

applicatian had been made. Fuxsuant tharata, tha

J

an

ffi

Ccmmittee fer regularisation is said ta have
considered the representation and paaged a

2-:

resolution on 9.4.2802 and an extent 9£ ;–

aére 8

documents by way at &§V?£ffi&?§i@ §§§Jfihw5amou$t
nxdarad to be pa;d ha; fi¢§n paid é§ pf! annaxura
‘D’. The petitififisx fl£n;£hag :cqntands that tha
sketch has hhan dafiaréfififidfiggfgaé annaxure ‘E’.
The gxi§?&§§% hfiwnéfié fit fifieaéfit is that though
the s$;d §%§€a§§£§§ h§§§ been comgleted, the
r3$fi§fi§9fi§§_%§§ §§£§e¢”£6 issue saguvali chit and
tharaaftagkfifitfite ffig néfié in tha revanue records
and thaxgfafiéw§ha ;£§§ra$entations at .Annexures

;’Ff_ aa§3 §G’.mhav§””bean fixed. Beapite lapse of

time; *tha “$aquvali chit is nut issued and

,__ther飧:¢ §h€j§§fiiticner is befare this Court.

%%Wfi&?A%’fi Wfiéwi 503%”? @F KARNATAKA EHGH C0113′! OF KARNAYWKA MGR Cfiwm” OF WW§iA”m.KA

V”-n3. “Thé learned Government Advocate wnuld

:éc§fi§endf$that the documents produced aleng with
.’T*f§§_Qrit patitian na dauht primawfacie indicates
*.fih§ saquanaa at avants as cantanaad by the

3 patitianar. vha veracity of the said documants

i

9”-

imam %..;mJm’ gm E§&fiNM¥”fiKfi% MWH

guntas is said ta have been racommanfiéd-f¢%”§§afi:
in favour cf the petiticnfix.’ Efi§§fi25t. t§$rafiég4

the petiticner claim: to fi3vé:filéd t§§_fi%¢§§$§ryx

Nfl

mm fimafim” €13?’ mmkmm mm £9

§
§
2
%
§
$3.

G
M
as
§

is?

E
Q
3
§
*2
3
ae
§
EL
0
E
3
O
U
1
9
2
§
‘E
Z
x
§
Sin.

§
g»-

as:

E
Q
9
X
2
3
§
2
E
x
§
$31′:

if the order has been pasaed by the grant

Committee and amount is received, it is needless

ta mention that raspanfiant Ko.2 shall take steps M *7W
ta issue saguvali chit at the earliest, but ifi:
any avunt not later than three montha~£rpm £fi§ f

date of receipt of reprcsentati¢n:”1«&£éf_62£iV

petitiener.

with the above direstipns;””tfi§ pgtiti§fi'”

stands dispcsed mi. No crder §$;tc c§st3, »7a

Ets*