High Court Karnataka High Court

Smt R C Rajeshwari vs The Deputy Commissioner on 20 August, 2008

Karnataka High Court
Smt R C Rajeshwari vs The Deputy Commissioner on 20 August, 2008
Author: Ram Mohan Reddy
 AN:>_{; "

IN THE man comrr or KARRATAKA,  

DATED THIS THE 20TH DAYOF4AUGUS;i'_f2§§D8'   

THE HONBLE MR. JtJs':'i§:;.*§;_ HA2»:
wrzrr PE'I'l'I'IO1'{.NO. 1a#§§3 01? 2606: :{;SC,;ST)
BETWEEN: A  5   V. 

R c RAJESHWARI.   % 

AGED ABOUT.vfi5.VYEAli?S ;:  4. 
w/0. R CHIKKA .i?E._ DA.PPA  A
AGRICULTJJRESTV""'?._ A %   
R/AT. THYAQARMA e:;o.I.csmr _ 
MULAF32X('}1'sL    '
KCBLAR Dxsrmcrr,   

% % H _ A 3 PFIFITIONER
(BY SR1. GPAPI f€El.:ii 3_Y,V

'  1 V.   3jEPU'1'Y COMMISSiONER

 _}§Q AI€..I}I_$TRICfF, KOLAR

2 A  THEv'V}£Sf:§ISTANT COMMISSIONER
 KQLAR SUB--[)IVISi0N'
KOELAR.

 ' ''  3 .. 3 '   VENKATARAMAPPA

* .  AGED ABOUT 3'? YEARS
SID. VENKATANNA BOVI
VOMMASANDRA VILLAGE
DUGGASANDRA HOBLI
MU LABAGAL TALUK
KOEJLR DISTRICT. bk



SA

513

VENKATARAMAPPA

AGED ABOUT 57 YEARS

S/O. HANUMANA BOW
HARAPANAYAKANAHALLI
DUGGASANDRA HOBLI
MULABAGA1. TALUK

KGLAR DISTRICT.   

SRIRAMAPPA
315:0}; DECEASED REP._BY
ms LRs. ' . 

SRIMATHI "  
AGED ABOUT 3:; mags ' , .
w/0. LATE SRIRAMAPPA :  L 
R/AT KE¥zAsAMANGALAfV1LLA§3;aj., 
NANGALI POST, VMUvL£sA<3e;rLL,%r,a.LU«;<"
K()LAR_D£ST'_RI(l'£_'.    

:'MASTER'-VENHATESVH L L

man A3oLrr.7L¥EAR3

S] Ct. LLATEv--SRIRA1VE.APPA

RIA1'; ..KERASA}L RERBY HIS MOTHER AND

" 'L  :\rA°:'U«RAL_ GUARDIAN MS. SRIMATHI

 _r2E;~::P{)NDENT 5(A)

(Afi.4ENI)EI:j4i'AS PER THE ORDER D'I'I).15.7.2008)

Mi3NxYAL4MA

AGED ABOUT 72 YEARS

 w/o. SR1. MUNISWAMY

HARAPANAYAKANAHALLI
DUGGASAINHDRA HOBLI
MU LABAGAL TALUK
KOLAR DISTRICT.
 RESPONDENTS

M



the land to Smt Jareena Begtun under 

saie deed dated 12.7.1972. The said  

in turn, sold the iand to R  

9.8.1978 who conveyed the prctaeetjr in  A' of  e

petiticmer under sale deed    legal

heirs of the   Asst.
Commissioner under _  Caste
and schedu1¢c'm§:.fibés(1e'mf;itsieers'o:'!i4ransrc;~ of Certain
   Act, and after an
enqmfy. jjyz crdet' 1999 Annexure G, though,

 fszidizig  the rule appiicabie to the said

.  "  1i'n:i};).OSed  restriction of non alienation for a.

   "  and the transfer by conveyance of

t1A1e__V  land was in breach of the condition,

   neveftheiess, held that the petitioner having perfected

 '~.eher..tit1e by adverse possession for a mriod of 12 years

t    feom the date of first sale upto the date of coming into

fame of the Act dated 01.01.1979, rejected the

representation. The legal heirs of the grantees

Eflx



5

Carried the order in appeal whence the T 

Commissioner by erder dated 20"?   

Amlexure H set: aside the ;'di'cier¢_ "sf   

Commissioner, declared V the:__tfa;isfer _--~_eby. V'

conveyance as null and  and 

restoration. Hence, t.'hi.s peiiiieeg' 

3. Sri;  -Pafigi  Vcounsei for the
petitienereijs   's.£.';1§i1;issieu that on the date
of   Revenue ( Amendment]

Ruies,  3:"erV's11.e:ff.' Iéiiles, was applicable. Sub--rule(4)

   4__3-G" "efvt.¥:1e Rules reads thus:

  _  :V"'e":(4}..Where the gent is made free of
  made at a price which is less
tiianihe full market value, the grant shali
x T H  subject to the condition that the land
 shall net be alienated for a period of fifteen
years from the date of the grantee talcing

possession of the land, after the gent.
Provided that such land may be

alienated with the previous sanction of the



Government and subject to such conditiei1sf"%:'«,c:
as the Government may specify,  
Cxovernment is of the opinion _fJm:1t:f:~..  « _
circumstances of any   
reasonable to permit V sucfi V ;1:Iiei.iatio1f.._t eiti1ef  ' ' -.  '
for purposes of acquitifig V_so1:o'c or 

for any other purpose. --

4. According to that k a perusal of

the gent  3:  to "F" though

disc1ose---~sp£ey::tief;t  each of the gantees

said ts  me» 'i';ec;¢vt;"-mccq ),

nevertheiess,-do -_;1i:.-ht disclose whether such price Was,

 

Commissioner records that ,1jesti'icti_oi1  for 10
years, the Deputy  'records that the

rest;r'iction..i§15   possible for either of
the aiitheiities'  that the grants were laced

with a coiiditioh-__oi'..Viio:'ii' alienation for a mriod of 15

 '~  ;s.',TIV:'ht,_1s,  of fact over whether the price

  tdiigiantees constituted full market value or

 full market value would determine the

 apphcahility or otherwise or sub.ru1e(4) of Rule 43-G

' ff  iizhe Rules. Neither of the authorities having exerted

V'  themselves over collating material, nor iecord

findings over the critical fact, in my opinion, feli in

UK



8
error in concluding that the gents were laced with a

condition of non alienation for a period of 15 years.

6. The finding over whether the    

the gantees constitute fufl or  

the lands granted, being one of  tréco:§éings, *'

of evidence of the parties  oral' 
and collating relevar;t4_'m.atc.3i'.iai,A   snbstrmtial

legal evidence,  ibeweoznveniently done in an
enquiifiy by the ,4'i'Co1n_'Ifiissioner, after extending a

reasorzaloxle -  of hearing to the parties

   ..... 

:3 A far, as the challenge to the finding of the

Deputsfl. Commissioner that the claim of adverse

possession was unsustainable, more appropriately as

‘ the grant was not absolute, but conditioned by a

restriction on the alienation, though not discussed in

33%

great elaboration, in my opinion stumbleci

correct decision.

8. The Apex Court, in 1

D.C.Chitradurga, 11,12 s.,2o08§r_, 1805,”

repelled the contention tlfiaiih “‘1’1o’-£3 being a
depressed class Category, the
purchaser of ‘_ rggfiaigravenfion of the
condition of her title by
years, before the act
came V lordships followed the

obserVatioi1sV_of thei Court in Guntaiah 8:. Others –

” _ Siotiiers (paragraph 8) reported in 2005

“9.,__i* In my considered view, this findings does not

for interference since, a finding on whether the price

was against full or less than market value of the

lands granted, leads to the applicability or otherwise

Sub—Fi2u.le(-4) of Rule 43″G’ and if the Rule applies, the

11 ._
apply, in 1:11:-:: light of following the decision of a_4vi):i1zi:si.pn

Bamrh of this court in Putaveeraiah

Karnataka :33 Others reported __in 1996(:5;.ii L .41,”

34(DB).

The writ petition is afiesiéd ‘a;_:cord’iI1g1y,A..:§

Gag = : Judge