High Court Karnataka High Court

Smt Shantabai @ Nirmalabai vs The State Of Karnataka on 26 May, 2008

Karnataka High Court
Smt Shantabai @ Nirmalabai vs The State Of Karnataka on 26 May, 2008
Author: N.K.Patil
IN THE HIGH COURT (3? KAREQATAKA AT BANGALORE WRNO. 2618652093

is: me HIGH comm' or-' KARNATAKA AT aAMeALo§z5 

E

DATED Tms THE 25TH BA? or MAY, 2oia3[~  ', ' 

BEFORE

THE aoume MR5? JusT:s:£'%%§:f;<;9Ar:L%  [j%   in   X
Wm? rmrrxax No.2T618614{)F'i093 '€L;I§j = "  

BETH? E-EN:

'1

1 {A}

2 {B}

 age; ,

aw SHANTABA: @ N1s2:gaALAaA1V___._"'j'~.__ 2,
W20 DATTATRAY KULKA§3.§ii @ !*»z"éL.iTALii_<; V ~ - 

szmce aacasxsea BY Lés' _T - "

KUNDA, ax: Dfi;TTA?RA\"'?vit;iT£i;LiK; rages 
0CC:HOU8Eb3f¥L_E§"¥.NOF:K, Rrozzsaarépj ..ABHf»';,
e0KAm'AL:_.::<§£»;3'::ag:x3Az4m _  ' 
REP ear QP.i"HO'u.C:ER NA,%?2.AY-AN C:i!{)--«i;2AT"3'~.»°\TFZAY
MUTAUK       

sR2$<A:~'m"--. _ 'I: "31:    V
Sm aATTA'r:'.~:;w_'Mi;zfrAa.1x.;~«4? vgans,
QCi1:A$R¥CUL'F2,3E.§, a;o'x3HmAPRABHA,
TALL3K:GOKAé(, aisfr:,8EL.cj;;xi.:::a--

REP 3% (gm HGLDER' s-e:,ARA§mN

3:0 aaraarkav MumL1e<..~

.:_'§}iMACHAN£5R.'%.  V
V. __1s§0,_z3iA'rIA'rRAv E\aii;3~"%"ALi§{, 44 YEARS,
OCC;:AGR2f3_ULTURE_, we GHATAPRABHA,

'  -V ..TAi--_L_.IK:f3'Qi. 2618652003
5

3. The specific case of petitioners is that, they ere--.._

claiming to be the owners. of the land in queetien__"er§§i'r:"'VA~ 

centend that, respondents 14 to 18 have netV__fi;ie:du  % 3 1 V

F arm No.2? far grant of occupancy _v

iend in question and the serd conéerwtiorr beerr 3

accepted by the Chairman of –:V}£he
second respendent hereirrjjend eenelxreion
that, there is no Form 14 to 18
for registration ref if4’v1*1<:31.$)e§rer, the ether
members ef..?3fIEv%' that, reependente
1410 18 are rand in question and they

are not dispeeeessed' Air)" erzeordance with few and

vtherefo{ej«:.tt3ey are eratétieri for registration «of ecrsupaney

majority View expressed by the other

.;'Ve"r…r.vmemt5ere'Aef Tribunef, eccupancy rights was

« –r%.1.1'_j'errjered toregietered in favour ef reependents 14 to

aggrieved the same, petitioners herein feéf

L

EN THE Hififi COURT OF KARNATAKA AT B.r5u'~3GALC}RE 'W.?.z\§a.3tS18é?2{}G3

iifsi THE HIGH CQEERT QF KXXRNATAKA AT BANGALQRE \'¢'Ii'iN0\ 26E86i2i}93
6

necessitated to present the instant writ petition seeking

appropriate reliefs, as stated supra.

4. i have heard learned counsel eppeei*ie§’._’fei:_:v”

petitioners, learned Government Pleedez’ _eppé:erii’:gj fer ”

reependeete 1 end 2 and iearned:=pou§ieel i4eppeerifi~§_;:w.p§er..;vpi

rmpendents 3to18. ‘ V ‘ V _

5. After careful perueeiV_v§§.filer__greui:Vi§ie’j’Au:fg¢3ed by
the petitioners i£1Ci{}dif’l§–….i;{3}g; the Lend
Tribunai, Beigaere, __en:l – ireeporzderite
in their frem the
same is;lie€,, have in fact, filed
Form eccupency rights on 38*’

August _v19’i7’£iv’~.reepeetiV<ely~~u"iivide Annexuree R3 and F24.

'*Furtrie"r, si,ibetei1ti'e'teVthe stand taken in the ebjeetiene

14 te '£8 are cultivating the iend,

learned appearing for respondents pointed out

Ferel'Na.7 flied by them was no? available in the file

.,.,….._………………-…»-……»»

i._§~:iiee–Aihe matter was :74, up for eeneideratien. The

V i?'~§ THE HIGH COURT OF KARNATAKA AT BAEQGALGRE W.F*.}«ie.2i§I 8x'5f20D3