BEi'FWEEi'~¥:~
(BY SR} M] 3. 'V5AGi}E;:§?i §;:~§s:€>?'§i*:%;A«}£1':*§::';, ;gI:i'v0cA*rEs)
IN 'F'HE- HIGH COBB?' OP' KARNATAKA, AT BANGALQRE
DATED '¥'H1S THE 14% DAY OF JEELY, 2099
PRESENT'
THE :--ic:«m3LE Mfe,Jt:s'r1{:§; K.sREE9Hgg;é"":§gQ*_J.~.. " T 1'
AND
THE HOPPBLE MR. JUSTECE c.é¢.1§¥:.ryiARA$--§a?AMY'
WA. Na. 172éfi2w7" %
gm'. MUNZCHELLANE-}V{F.,
W/OLATE s.KR1s:~1NAr§',' . . _
RA?4EAGOPéDA§S2.AHALLI._ %:.?:_LLA::f2E;._, "
1<.R.PURAM_,.--_ '
BANGALORTE '
" ' '' APPELLANT'
ANQ:--
1.
gm.)
ZAFRULL5. Kagfe, » V .
AGEE A8r€i17'U"1'V 44; 'fi--3EA__Rs','
S,»f£_{L mgz M€3I%.AMME:D Kfifsré,
R-,t__c}=. :§.z<;::. 2105, HG"i;3'S'{:3 013* LGRBS,
1' MAR¥':S"R;{}A{),
_ V-3g'r1Jr3A§.,'G.,RVE;_ 4369001.
DEPUTY C{)M!v§ISSEONER,
:<;r3: R2323-2"};
BANG ;_.QRE: ii=E'§S'E'RiC'F,
.. BANGALQRI3.
" ASSiS'1'AN'}' CGMMESSEONER,
'BANGAEJORE mama SUB mvxszoré,
__ 58ANG&L0RE.
%/
«it. 'THE TAH.£ESILDA¥2,
BANGALORE EAST TALUK,
KR. PU RAM,
BANGALORE.
5. THE: RR. SHIRESTEDAR,
TALUK OFFICE, _
KR. PURAM, : "
BANGALORE EAST TALU K,
BANGALGRE.
(BY SR1 KUMAR 85 KUMAR, Auv0c;A§'Bs 963. #91:;
(BY SR1 G. BHAVANI smea, spp F( )__I';_4;_
THIS WRET' APPEAL 'ES I*'IL¥i_D THE KARNATAKA
man @002'? AC'? PRAYIW Ti} $E"7¥'5A.SI{}E.'?HE.G¥€DER PASSED
us: THE'; WRIT PETI'I'i£')_E'~2 NO,,1.120fi['0? ..I)ixTE1Z}--(}??"/O8j2G0?,
This appeéii '£x'01* }?1s?%Va'11I1'x"gwtixis day, SR.EE9§-'(AR
mo, J., defivemi"~;he~--'.§a;:owi;;_g;;..,V ' '
"""
The __'1:t.1ea$uring 38 guntas, sy.No.26
measuring measuring 28 gurztas, s§;.N6.30
..--v;w1';eas11;°i:§*V:.g_§'?;:i vguv.1§;t21s__3 ;§1r1 sy.1'»I0.31 nseasuting 1 gzmta of R.
fJara§éa,r;ap1;;Ia'2%:1fliia.ge ef KR. Puram Hobii beiong to em: Eats S
i'§¢.aIj;i;5é§ant <:!a:2ms to be '£116: Wiffi of Eats S Krishnazzu
'¥'§:m mi£i:~:tic$;:: éfiiries were effecifié in favmtr {if the appefiant aftar
' " dszgflisévbf S.E{Iishna11. The respondent N0, 1 in the appeai on
_ti:€:”‘l5a;$ié of registered agmement with General Pewtzr 0:? Attomcy
” : §:1′(1″fegist£r€fi mi; of late Siirishnam claims that he is the law-*fi1}
V R:¥:;’S?_@.”;+i§i_V}1f)VE.::;\z”§’V.’4″.t f »
awnsr of ‘Gris’: above propcxiya Tht: respomitzlixi Na. 1 aggrievefi by the
mutatian €113}? in favmlr of the appellant ffieci an appeal bfifirré the
Assistmzt. Commissioner. The Assistant Cemmissio1;;::f’$;Viéi::si(i€
the: mutatiazzn entry in {avatar of tht: appeflant 311:1 _ €iii§jt~:c§:E:;:i
mumfion 6I1′{.I’}=’ ifl favour csf I~&s13o;1d&nt’E§i:’eV.”i; §”i}eé*;3. b
ztvisiou against this said order t0Vt}:1e Dr:_piaty C0:ia:ui$.Sé€3ric:._f’~x§V}f;s:
set aside the crder of the Asst. Cs:3V:n’;1Li1::{.’i:.zA-si:1:€:1*v.._ . ‘ —
12. Thus? resp0nde::1′{ N011 fzlfi-2E” ‘c13.a1Zig:3;g1’ng the
arder of 3316: Dagazztgr C0memi:SS7:iflr§t1§:i”L. T}.’iti 36813166 Singie
Judgr: has {Quad {he included in the
Cor§r0ra.t:i01″: Limiig ” :B:_:s:1figg1c~re,: Tlfiégtifore, the Seputy
C<3mmissi§;I:mf A$'S~";..__ Cigimmissiener under the Land
Revenue Act' vgii}§_11axze V1:<5'–j1iii$:i£i(:i:i0n E6 pass 311}-'" Qfiififf 1:1 gespfict.
{If the ahoiije iainis, ' tiiey have East agricultural character,
:' 'E::.eésidVeé; ':.'3,b'0ts;e Ia1);éi'¥$"'i§'o111¢:i ha outside: the Scope csf the Land
§€(i'.T€::_{3§.}.;§V aggriaveci by the orciar is 7111 appear;
A '?'};§ '<:;'§;eT§»ti911 whether £1516 Asst Cgammissioner or Deputy
Qemmissicyxiégr have jmisdictien unfier {he Land Rave.-tizxe Act
§:;:: gumiy of acadamic impartanceg "Eh: apgellani mm
— §ssf.ioI2den{ E’€0.1are the rim} c},aimants.; The aypeiiazat claims
aver tha pmperty by way <:af succesaion. The mspomisni
N01 claims right. over the propezigr virtue of the wi}.1;"–.{)n the
other ham}, the questimzx of tifla cazmot be decfied
auiherities u11<:ie1"" the Land Revenue Act. It is j11st"é§;1i41c%V
the paltias should litigate béffiflfi the {3iv'i1*~Cgeu;ft E9" f
Lawful title ova: thc pmprzrty. ' {';.g "
a<:<:0rd:i11g to the decision of tlxé 'E1? of the'
matter the aypeai is dispssed of.
sa/~
Iudge
%§%__
§”é5i§@
Gps*