High Court Karnataka High Court

Smt Seetawwa Patil vs The Special Land Acquisition … on 7 August, 2009

Karnataka High Court
Smt Seetawwa Patil vs The Special Land Acquisition … on 7 August, 2009
Author: Mohan Shantanagoudar
'WP N€>.30360i2i}§}8

IN THE HIGH COURT OF KARKATAKA
C!RCUl'i' BENCH AT DI-IARWAD

msrnn mm THE W DAY 05' AUGIEST,  i-.1 '  

T!-IE I-ION'BLE 1\¢IR.JUSTICE Mot-ms 
war: PETITION No.é9 V (LA-r92'x;s ";~i._j'«-V  

Between:

SIWRSEETAWWA PATIL .. %

wze £;PPANNAGOUE)A PA'I'iL "

AGEI) ABOUT 59 YEARS _ .

ALL ma'? RQLLIVELIMEE,  *

BELAGITALUK, _.    _.    
ms':'-.BAGAL:<:m'.  V .    *  pmnnoxzn

(By  g
3, ms SPEEEAL 14§x'1m3A;%;cQUIs1'1*10N QFFICER,

;B1'L.ss.,r.;;, 
 "««3:;sf;f:BggGALKTAc?;QL33s1*:°I02~z
 __ UPFERVVKEESEINA PRQIECT,
'mmva «taggaa, aasgaxm.  ESPDNEERTS

«V (By  8091»)

V " s  This peiitrictzzl is filed under Arfick: 226 of {km Constitution

.  ¢§I_nd'}a pxaying to issue: a writ in the nature cf certiorari or any

_  dthérappmgsriate writ or dimction and quash the endorsement

%  " issued by the respondent the Special Lami Acquisition. Oficer,
--. " "-Upper Krishna Project, Bilagi, cIt.2€}.O3.2%8 bearing
 No.LAQ[ SSL/34/95-96/77?, copy as par Am1extme--D 1 and

ate. ,



'WP N<),303$0i2008

2 . 
This petition coming on for prciizninary heat_f'.vag"=.i_1:~» '§'
group, this day, the Court; made the foliowing: * .    V

ORDER

1. The records disclose: that the; M;5etif§Qfix:I”s b

survey No.1 13/: of Muttaladinni

district is acquircé by respo1id{:;g§t:aA»for.Vfhc. __ bf

Krishna Project. The g:j¢vange~11–.§fL’;%x1{e._petiticmr that fit}
today the I’€SpOI1(16I1fLS ‘compensation nor
have considfiregié _ t’.}3§ “tiae petitioner in
resyect of p};0t survey numbers.

Tin: phot ki;a.’jz~a. it classified into two categorics

‘ under R1.11’e’–2_’1″(f2.f) E.tf_ Land Revenue Rules, 1966,

_ V 1::sri:13′.(:”1;1_;j itéagzis thtisz V

, , «:3? the pmccss of classification, land included

V ~;mam5:g%%shaa be heated as ‘Pot Khaxab”. Pot Kharab

be ciassificci as: foIlows:~

AA ” That which are ciassified as unfit for agiclaitum at:

the time of survey inciuding the farm bnildittzgs or
thmshing floors of the hoidcr;

b) That which is not assessed because, (i) it is

mserved or assiwed for public purgxyse; ii) it is

E fix}

‘WP No.3i3360!’2C1G8
3

occupied by a road or rccowised foatpath at by a

tank or stmam used by persons other

hoiders for ixrigation, drinldng 5 _

gurmses; iii) useci as buriai V. ,

ground; iv) assigned for ” «V

The Pot Khazab lands cgzging *’

are not the Government }a11ds conséqfliéfifiy lands
be-:Ic:>1:xg to owners of the isfinfis, under

Rule 21 (2) (b) can be ueaigdés’ for which,

the _v cfififléd to conapcnsaiian. The

afor&saic1x”–fiit’adi1ig–<;Vf by the judgnent of this

Court in_ the ca$'<-; .o:f'.sA,a»A;*§Li–§1vA;AH ANB OTHER vs. STATE

"W.QF ..1§§R§I§\TAKA'ANvB—-«OTHERS mpmed in ILR 2003 KAR

S(}$ 8,* as u11der:~

" . n i:§:§;i£§vVAcq:1i$i'é~0u Oflioer has cieciincci ts pass the

fawar£:i' .;0fi fét ancxther ground that the land invahzed in

'L%&j:v;m«zgs.%54o 32'. 923.5-9204×2001 is a kharab land and

* thijréfém it dares not belong t0 the petifioncrs. in this ztgaxti, it

" ié. z1e<:essary* to knew what a kharab iand is and what are the

V rights which kw. Kharab Land is so sailed because i': is net

~Y.\x 3

'iv'? N€).30369z'2068

4

cultivabic 3.116. is ciassifwation made for

exempfion. Kharab land is also capablf: of V’

caxmot be regarded as an adjunct *£Q>’J{‘:{x1fi’v*s§b’1c gcéits

uansremd along with the cu11;ivabié:”3aii:i_.A. A¢§;-;;%.is1t;’«;m[ tjit1e,

to the khagarab land is simj1aVr..%acq1:is5.:i'<m.j £5 me"

cultivable land. The ymjd "Ffi1::'ut– K.1ié'rab" kharab
maans and have mfererzfié 3. is inciuded in an

assessgd survey' _i1L1_1nb<vf:1'"W V_ i3" 'xgxtifit for cultivation.

Every pot £is:§¢_3__i1s)t Igieiéiyng _i:(;:govemment. For the

purpos<; {fi" fifié::'_'un¢'L1ft§§ab1e portion. of the land or
pot fi 1€–. is excluded from consideration

on tbs; gmujici $9,: tit fiéiiitivabie. But it does not cease to

V' ti;-fih»: oWn¥§r'of"i£1c survey numbttr. In volume 1 of the

Manual, the worzi kharab is c2xp}a111' ed in th:is

Way. 'I:'}1e é::T:§.;fi§sion "Phat Eiharab" is 311111" "Er to the expression

. That is so, is clear fimm the Myscxre Revenue

where at page 68 the wozrls 'poi khmh' iané is

I thus;

“(13).P¢:)t Kharab means a piece of pieces of lamd ciasseé

as unarablrzz and included. in a survey numberf’

WI’ NQ.30360f2i3{}8

5

2. In this View of the matter, mspmxdents not

éustified in ktifipiflg ‘the applicatioxxs of the peijfieners’

Without heming thexn. Respondent No.2 will

as to whether the phot kharab atfgtu u

coming within “category a” :31″ “categéxy ‘iv If'[Ttt1ey::”a.’éu

under categorgwa, the petitix)11c:*Tiés~–.¢z1*£>it1m-:1 to Vgci cO:11;.’t:;1sation,–. V L’

whereas if the phot kharab 1aJ1c1s %aut€,:c<31;1ing.. Qféitegory 2 1
(2) 0:3}, then: petitioner iSV1'z($V:tf' e1;;1t;:it1e;:§},-L.' "

3. fiififlbrsement A:nnexure–DI and
DH iss11né:i’byV tIié Acquisition {DEC-er stand

quashgd. V’mat*£crA’–.hé1s;; to be rctccmsidered by the Land

‘~ Qficé1;”i1;——£he light of the bbsexvafions made above

Tt’h.c judmcnt cited supra.

‘ 4. above obsewations, the writ petition. stands

–.jj:r’ f-. ii:§§0SL 35.15;;

Sd/ –

JUDGE

Jmf -=