High Court Karnataka High Court

Sri B M Govinda Reddy vs The Panchayat Secretary … on 26 August, 2008

Karnataka High Court
Sri B M Govinda Reddy vs The Panchayat Secretary … on 26 August, 2008
Author: Ram Mohan Reddy
IN THE HIGH comrr or KARNATAKA,  ~

DATED THIS THE 26TH DAYQF._AUC§UST; --'j3Ci08_;_   A '

BEFORE}  X 

THE HON'BLE MR.JUs*1i<jE; 

WRIT PE'I'I'1'I()_N  msvédgzoos {LB;vRE$§)

SRIBMGOV1N£§.A':'REI1§_DY»',:'..«: , 
3/0 LATE M:;.;vIswAMY'.Ri2'.DDY ;, A

ALIAS MUmsv:AMA?:Aa'~-,,;T--:--.%_   _
A6233 mom' 4e4$'§{'EAi2S  ._  V
Binafiheufipszv_VILLAa--E'AND Pcér
ATTIBELEI+iC1BL£';'-ANEKAL'"--- % %

BANGALORE UI2_B'mi§.56--r.3_Io7-"
 * " ;   ...PE'I'ITIONER

(By. :12 NA"I¢A$fANA; ADV )

2  THE 'PANCHAYAT SECRETARY
 B§'DAR'AGUPPE GRAM PANCHAYAT
ATTIBELE HOBLI, ANEKAL
.A _ BANGALORE URBAN DISTRICT.
' '=--._P.c. 552107

 '2" N THE EXECUTIVE OFFICER
T' ANEKA}... PANCHAYAT OFFICE

ANEKAL

3 THE CHIEF' EXECUTIVE QFFICER
ZILLA ?,ANCHAYA'i', KRUSHI BHAVAN

);r&



-2-

KITTUR RAN} C-HENNAMMA CIRCLE
BANGALORE

4 B C RAMACHANDRA REDDY .-
S/0 LATE CHINNAPPA REBDY 

ALIAS CHINNAPPA, AGED ABOUT' so."YE} x12é;»    

R/O BIDARAGUP¥'E v1LLAG:=:_;
AND POST, ATTIBELE H<)BL,1=, 
ANEKAL, BANGALORE 552 107- A -

5 B C MUN! REDDY ( Foob.1NsPECi'0R"*)T 
ANEKAL TAHSILDAR OFFICE    
S/O LATE CHINNARPA REQBY ALIAS CHINNAPPA
AGED ABOUT 43"YE;AR?s  ; j x  
R/AT BIDARAGUPPE vH;.LAGE..A'N.I3. 
A?r1aEL13:.HoBL1A,'VAm:KAL4  "   '
BANGALGRE_' 55:.;i:_10:I  '

6 B c: KRISHNia!I%EDDY   M ~
S/O LATE CI~11N'r:£;P_PA REED?"
ALIAS CHINNAPPA  V. "   
AGED ABO._U'i' 43 YEARS 
R/Afr BIDARAGUPPE VILLAGE AND 13051'
 _ ATtm3EL3 HOB'!-J, VANEKAL
 . BANGALGRE 552167"

7   H,'NA{;;a;?p~.a."  
S/'Q%~LA'r§:'1A»§iQNNAPPA
AGED ABO{§'i' 60 YEARS
_ MAJOR ' "
   R/ATBIDARAGUPPE VILLAGE AND POST
v * A.'£'TIBI§';LE: HOBLI, ANEKAL
 BANGALORE 552107
    RESPONDENTS

V A VT .(i Biy~$r:; RAVI L VAIDYA, ADV FOR R4 T0 R7 )

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

DAND 227 OF THE CONSTITUTION OF INBIA PRAYING TO

DIRECT THE R} TO PASS NECESSARY ORFJERS ON ANX-C

33*

-3-

REPRESENTATION DT. 29.04.2005 GIVEDS’ 7 0-

PETITIONER AND EZTC.

THIS WRIT PETFFION com-e{o0 ‘:?oR PRe_L:1\g11_NARY’«
I~IEARiNG (B-GROUP) THIS DAY, ‘I71-I’i:’;’_”C:OURF”MF1I)E°’TH’E{

FOLLOWING: T. A ._

The dispute over’… in
respect of Kafieshumefi’ No.9, House
No.32, situat_;ed %s¢0Ia_§;;¢; Attibele Hobli,

Anekal J ancestors of the

petitiei?1er–‘i*espondents 4 to 6, lead to the

filing of Secfion 269 of the Karnataka

V. Pafzehsfatwv Rs.j*Aet,.1993, for short Act, before the

Qfficer of the Taluka Panchayat, which when

dt. 29.11.2005 Annexure~A, was

Va revision before the Chief Executive Officer,

A “:Lf”_.’2;Si1:Is~_.Panchayat, which too was dismissed by order dt.

” 11522008 A.m1exu:re-B. Hence this writ petition.

2. It is contended that the petitioner has since

instituted O.S.No.246/03 arraigning respondents 4 to 6

QR

-4.

as defendants therein, for declaration,

injunction and recovery of possession, of

immovable property, said to be c=i’1″m,e’_1′:1ie::of_ti1e ” =

PrI.Civil Judge (Jrdn) and JMFC, eeke.t

needless to state that the be the *

fnai decision in the Suit eAppeaI.. peeeeeamgs, if
carried in appeai. V ‘4 V

3. The i revision petitions
filed 15:»; met the Chief omeer and the

Chief EkecéotiyetV”€)i°fieei§,””..{}81;u1extnes»A and B) over the

_ of property in question, in favour of

to 6, does not decide the civil rights of

is elsewhere said transfer of khata does

not44″cotix§ey”.Vtit1e to the property in question, and only

V’ V’ V. name of the person/s primarily liable to pay

‘ taxes. In that View of the matter, no useful purpose

‘4 be served by setting aside the orders A11nexures~A

and B and remitting the proceedings for fresh

Mx

-5-

considezatzion While on the ()th€:I’ hand, cxxdswcf

would be met by directing the parties.’ »

decision of the Civil Court of coriqpctcérit;

thereafter approach the autiiegitieé’ <;Oi1cernéd'V_AtQV.m1j:.tate L.

their names in terms of the
The petition is, ':'of.

Sd/1…

Judge