High Court Karnataka High Court

Smt Rathna vs The State Of Karnataka on 18 September, 2008

Karnataka High Court
Smt Rathna vs The State Of Karnataka on 18 September, 2008
Author: V.Gopalagowda & K.N.Keshavanarayana
1
IN TEE HIGH COURT OF KARHATAKA AT BANGALORE

DATED rm mm mm may or szprnnmm was
mnsmrr 

THE Hownm 1m..m's*rIcE vnopam  1%  % 

AND

mm I-ION'BLE 2m.JUS'l'ICE K.N.IG3SH1&VA;IIAgRx§'v'1f&.Vt§A:'«'  
w1u'rAPPEALNo.382 20@$% .   - 2 %

BE'I'W%N:

1. Smt.Rathna 
W/o.Sri Gevinda  ._    
13/ 0.1ate ven1<aPI3a Naika    
R/a.chennibettu,,Yel1arc.   '
Yellarc Village 311:1 Posfgi '    ' 

Udupi Iijist';  ' ' 

2. Smt.Girija  _   "
V W/0,311 Thanzzixayya, Naika
 V' R] a;Bb11_m1arbetu 
' V _ Via. H£1*iadka," 'Panchanabettu Post
"=Ud:.1pi   Dist. .. ..Appcl1ants

 K.Prasanna Shetty, Adv.)

'   :ThcL  "of Karnataka

__  by its Secretary
__ :tC2._Goverm11ent of Karnataka

  V' Revenue Department, Vidhana Soudha
~ " Bangalore 560 001.

 Land Tribtma]

Karkala Taluk
Udupi (D).



3. Smtjvlanorama Pai
W/o.1ate Ramanath Pai

4. Sri Ganesh Pei
S / o.late Ramanath Pai

5. Sri Vasanth Pai
S / o.1ate Ramanath Pai

Respondent Nos. 3 to 5 are V  

Residing at Kaduhole, Mamie Village’-.. V
M1.miyal(P), Karkala (T) ._
Udupi (D). L”.-Respondents .5

(By Sri H.M.Manjunati:;,.AeAk.i¢r}2e1end 2)

This Writ Appeal of the
Karnataka High praying m.set..aside the order
passed in the ‘vPetit;i.pn lf~ie.29922/94 dated
18.2.2005. M

– for Pheliminaxy
hearing, Gepeja -J.’;.gielivered the followingw

for the appellant on the

tleleyileft V10TA_iv’E2e s__._ The delay is sought to be explained

V in the reasons at Paragraphs 5 and 6

efthe ewom to by the appellant in support of

,e :%.A[§which, reads thus:

“5.. I submit: that earlier our father

= V. not contested the matter before the

learned Single Judge in WP No.29922/94
and we eaxne to know the order of the
Hon’b1e High Court only when we received a
notice from the offioe of the Village

\\.\L/

Accountant, Yellare Village, Karkala Taluk in
R.R.’1′.C.R: 86/07-08. Immediately we
contacted our local advocate in Karkala and

after verification it is found that the
respondents herein have filed a writ petitio;ii”‘ « ..–. ”
before this Hozfbie Court and in that writ ”

petition Hon’b1e High Court was pleased.. «
quash the order of the land tribuJ1a1’_<dated'v '.

16.9.1981 by the order dated
submit that I and my sister both' are residi.rf1g.. : V

in remote area and we axe-t__i1IiteI'*ete" andwe

have no knowledge of the~,o'rder passed H

this Hon'b1e Court dated 1'st2.2oo5i'in_WP 2
No.29922/94. — –

6. I submit tI1at.s_’beii1″g:”awa.re~w. or the
above said fact We mad,e_ ‘enquir1es’.bei’ore the
Tahsildar Karkala Qabouts the-“_o_rVd’ei?’ of the
High ‘If1her1.VweI_came~.to Vkiiow that
petitioner,” V’ ‘ajppiieatiot1…befo1*e the
Tahsildar –..foi?.. c:11angei..ofv .khatt1a} on the basis
of !i11c”0i’fi_€}IT; ofthe H.o33’bie”‘I’iig’h Court. The
copy; of application . filed by the 4th
respondent’ for ~e”hat:ge–.oi’._k1iata in his name
is enclosed, herewith as _Annexure~c.

‘vexplanation is not a tenable

the long delay of filing this Appeal

vieiwfloi’ that damn’ g the pendency of the writ

« d.i.i’_;’~..petition, respondents 3 to 5 filed LR application to bring

of deceased origh a} tenant who was first

V. V’ in the writ petition. That application came to

allowed vide onzier dated 7.8.2003. The appellants

have brought on record and they were served in the writ

\.\_/

4

petition but remained unrepresented. Therefore, they

are required to explain the delay of 1076 days in filing

this appeal. By reading the explanation offered in

affidavit at paragaphs 5 and 6 in 4′ ~

application cannot be accepted as t_h6}’,_§lI’6 hot’

in law and therefore, on this *3

liable to be dismissed.

3. Apart from the above iire.haveV3alse
examined the findings T by the

learned Single Judge on also after

considexixzefgll ” vv_contentions. The learned
Single Jt1d.gVe.__Wi_t11′ ”t5 the claim’ made in the

writ ofrespeiidems 3 to 5 has examined the

a of fact stating that the Land

-~ respondent herein has ganted

kVV’eecupa’n.cy in favour of the appellants herein in

l uoflthe land bearing Sy.Nos.92 and 95 of Yellare

Tq though there is no claim in respect

it these lands in Form No.7. Hence the learned Single

lllliidge is perfectly justified in quashjng the order of the

\\N/

Land Tribunal gantjng occupancy rights in respect of

aforesaid two lands in favour of the tenants.

4. We am in respectful ageement with <

taken by the learned Single Judge 'n1attc,:1f.for–

reason that the Tribunal should V'

occupancy rights in respect of £51:
reason that it had no fiié
and want the occupancy 'tenants for
the reason that of the above
two Sy. Nos. fie'. Vappeal is devoid
Cfmefit _ …. _

5. The afipoal on merits also:

34/-5
.Tudg-*5
55/3}

I “ag*s