Karnataka High Court
Smt Poornima Achar vs The Assistant Commissioner … on 1 July, 2008
IGH COURT OF KARNATAKA HIGH CAOU-RT OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
IN THE I-HGH COURT OF KARHATAKA AT BANGALORE
m'r213'I'I-as nm 131' DAY 05* JULY
BEFORE
'ms swam rm. .msm:r: B.SREE'3IN4aSE::C§§)*iiEL$ O
BETWEEN:
SMT POORNEEAAGHAR
mo. T muvmmnm ACBAR * 1 O
AGED-MYEAR5, " H
R:"AT'I'HmdVEL .4 ' '
[By s1-1:1;
ccmmmoxzn
sun DN
H , *
O \. = 12259030311?
O '{BgySri;I§§"B.VENKATA RAMAHHA. HCGP3
ms mp. FILED urmm-2 gamma 226 mm 227
A " '11-m consnmncn 01:' mm manna m QUASI-I
"um swans DT. 12.'7.2Cl36 mm .11: APPEAL
NO.9'?6] 2004 PASSED BY THE KARNATAKA
IGHCOURTOF KARNATAKA HIGH c_ou§zr OF KARNATAKA HIGH com? or KARNATAKA men COURT OF KARNATAKA HIGH COURT or KARNATAKA HIGH c
APPELLATE *mUnAL VIDE ANHEJLA. HID ORDER
DT. 3.2.1998 MADE m c.ms.LRT1sR;16/9?-as
passgn BY '1'!-E msvmmzm vms AHNEX,§.:"--n§'A. u
FAR as mnnoxmis man Is concanziianfj:
E'lC.,,
ms pawns' ' nis corn1ng' gm
in 'B' Group, this day, the the
The peu':sam~ ner of 42
oentz cf land in' .?fl°hhflna. di 'Aw,
Mnngalore Writ Petition,
fin: passed in
Appeal {he Kanmtnltn Appallnin
mburm and the order dame:
c.j:ig.LRT1sR; 15/97--9a paused by the
1 2; I hm he-rd snzmmulnmjim Rani, named
pp appearing fior the petitions: and
V'i ."8;r7§.R.B.Vmknta gamma, lmrnaad High Court
so: zmmpommt.
IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
3». Brief fianta raquimd fin' disposal of thfi Writ
Petitiltn are as under: V
4.. om Seelzhamma um gmmuz T
aocupancy rights by tho Land :12;
mm»: lands simma at 1*. V
Taluk incmamg the Jam
znaaasurizug 42 mm by
the pemmr dated
5. O was yantaad
bequeathed the same
in at' and the land in question
in favtmr of the petitioner
Ra 11$: mam comma' aimm regs' t».-.1-mg' the
lands mam Seetrmnama, iaaued notices to them
' Him! their' axplanatsnn, why the lands :wqmred'
by them through d%ent Wills from Soethamma,
shauldzxatbereuumedtagmva-mnentautlzeaazrniin
%
-GH COURT OF KARNATAKA HIGH OF KARNATAKA I-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (:1
eonn'mamm'on ofthe pmvlziom of the Karnataka Land
Rafilrnls Act (mminafbar refimu-ad to as 'thz
short).
5. The Assistant
dechresd that an t'n-n-ac Willa by in
fimaour of sevmal null
and ma being of the
7.LA GGGG pemsmm in this
Writ. is M finned with any notice
from sinner and he we: not given"
his say in the xmttm-. He
arder of the Assistant Co1:a,mmu' name:-'
of the Lands from Seeflxaw
as null and wsid and fur1:'har ordering fiar
V' at' the said land in faaaour at' the t
% 'Wv'sLr:."%nu:1::x"1tn to deprivll :3!' his rigm am the land and he
have been given an opportunity to defiand his
in$:erest'mthelaru1. I-Ien::a,thepetitinrna1-fiievadby
%
IGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-HGH COURT OF KARNATAKA HIGH C
the order at' tlxefissiataxzt Commhsianw chanmged the
sum:-: by prefiex-ring M1 appeal Ii'o.9'7'6,r'2C¥34
Karmtakn Appellate Tribunal, Batgalora :
refiarad in as 'I{A'I" {in short) ~
oomidnrm the preliminary inaxfis
passed by the Amman: kk as
withaut m-tine in the his
given [Assistant Cunnzliusiumacr
before: in the appeal
9. H'gh Court Government Header,
Sr.i'.I%.1,:;'B.\{';anm':VO:::..--Ea§t Ramanna aubmitbed that. by issuing'
"g.4.':':V'.V""."'vx pravidirzg an o of hearing in the
x it mum not improve his case. It is the
F. of the learned High Court Governmm1t
":'V'PIeada:r that saetzmm who was gamed cocupnnc-y
rightixx mappect ofcmtain land: on 30-1-1982 by flu
%
needtobedisturbedandtheaaxmshallbesubjacttac .
final dedainxn in the mnttaar.
9.3.21
.3
The Writ; Petition is .2…
imuuad am-liar ‘3 made ” A’ V’ K
impugn:-d order. Vida §:,%%£- %
:2-07-2095 panned
by an KarnatalmA;PLppclvlA;a!r::’
passed
aequiaiatian of in sunny
rag.-,%e.s;2 Taiuk by
but it is made
of maumptinn of this
in 6f.V1t1’ne gave:-.1: and «order
autlnzity 1:: exam’ the
t m the revenuc
3:9: disturbed am: the name shall be subject
IGI-E COURT OF KARNATAKA HIGH CQUR? OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
11: finaldaciuianin the mattnr.
%,