EE Tag Elfifi Sfififi? G? E£R§AEfiEé,AE EAfi§é§€§3″7C* *’
33%. E13 ‘§”?§’S “FE”? “ii? EA.-.
Efififififi
TEE EQfi’E;E 3. §UsT:§E’ §,L,ma§§§A$fiYg,Mm£
3.3.
3;. EEQ 531% z’.?*C3$”?».
3E:I’ia’:*E§:~E :
R3
SR1 B v$§aAK$A$ga;ga,°”-‘
SEECE gags B:;fi:$fLfi$
ififiififififiafia ,” ” , v,,
fifififi AEa§§H§é,§$&Es,g-V
@gQ LA§g”vEE§gKYA§§A:A§’ _
agar 3%§§fiEAEEgLI; Ké$AEA-HGEEE;
Kmggzagagfi @ALflg;fv *«’~ »
Tfififififi 3:$E1$§{* “‘
_$RE B_?”§$§§A:g3 ‘
“sga Léffi SEE ?EE§§EY§T§AE%E
&flEEaéfiQQ? 5% Eggs,
§fig?_§$§§§§fiA3§;n: K%&EE§ 3931:,
KQE$§&fiEREfTé3¥E§
».?§EKa$Vfi1s?g;$$¢
t,
‘sfiasgaafia av EERAS,
,§;§,LA$§ sax VEEE§KEATHA1AE
.$&£A$A§E,
mffifififlfi.
. $§% 3 V JAEAHEA
‘gaafi Afififif 49 Emags,
{Ey Sri; fi gay: §E§3¥,A§V*€§f
E3
M2
i~..r
35$ $&§E SR: VEE§AKE§?§Al§E
Rffi SIRéE&AEAHAL$I
EELfifiEG&L T%LfiK,
BAEGALQRE Rfi§L DISTRICT?
53$ E V EEEEAHEA
AEEB ABGUT 3? YEARS; –_
aga ggmg $3: VEEREEXAEE1A1g”<
REG 13$ SAEERA QQLGEE, '
Kaggfia EQELI; '»
Kfifififlfifififi Tgzux, ._:_¢ H' ,
L~";§, $E§§@Lg§?$
33: auL::§§yAf, ' _
SXECE §Eg§_E¥ §;§ aRg,'u
gm? E§§$&fia§»w;@1§&§2"§§fi'3§a:§g§%§
$932 &30fi?"fi9"YE$RS,"'
Ega E§§§QAR%§@LE, K%fi%§§ EQBZE,
'"KQRA$§&gRE.rALuK;–~* ———-
V ,$§EK§R §:§f§;§$.
s$;[g§§5EfiAf;”
A§§E.fi§§$Vi§’YE§A$;
V_§;@ L&$§’s§i EULIYA§EA
*._u§x§ Taufifiawx, KASAEé,E§E;E,
,M;-ggfififigzfix §E$flK§
‘”._§$fia$g.§:s?R:c$.
p ‘RfQ §&HEGGV§i3I;gw_
$fi$ fiififiéfifififififififi
uuéfififi $363? 32 EEAS;
§f§ LEE SRE.EfiLI&A§E&
,; V
=;&§§£gLK ?;§E§7,$fi§1E5$ ?§£ Jfififimfifif $33 sfiaagz
*§%}3.é.:%§§_§$$$a XE a S.§®.2§8§ ax $32 FZLE a?
~?fi§ §3?:L Jflfifia :&E¢§§§ $33 afifia, Kfixéfififiififié
” ¢.t§e §®u$t éiivErgd,tha fsilawingi
UJ
;L;£:1 Egggxfxaggygsag Téfifif
wafiaug fi£STREG§.
4 331 fiA§UmAET3AA3A§§A
éGE§ AEam$ $7 2333;
sis zawg sax H%L:GA§PA
Rffi Yfiffiififififiéfiafifimzi _
Kéfiéfi HQBLI, Kfifimééfififi fgzfix,
T§EKuR §1§$RI£T¢ ‘g .
3 33: G § Easgfiagayyanvflf
hfififi EEQEE 4? EERRS;
EKG SR: §u$?Asa§A§y»~»j=
REG E gwfiiyl aegfiaaazazjfi . .;u
KEEEA fi$ELI;K§%éEAfiER£.§E§E§§g
EUfiX§R a:s?R:¢E;Y* “xa”<." ?..'
. RE$%€§i*~z'§E§~3'E3
:5? fix: : % §_g;;£as§¥§3$&@?; yag a«1 a 4 ;
TEEE §$§p ?:L§§– fi£sf§§§£ 9? $3: éfiéififif $32
Jfifififififiz ,A§§ 4§$¢§§£ 7§é*;2§1%§2aas yassga :3
2.3 gm 1§3?2§§§ qaaé §:§.fi%.i§3§§§} cg TEE ?:LE Q?
rag §E1 %§§;f§§S§¢Jfl§GE, Tfififiaaf §1$m:s5:§G $53
"j§h:3_é;§eai aamng an f§r éfimissian thig éayg
Qififiiafifiif
fhfi 3.3_:;:§e:§…:2.a:"z':'; wag céiaiezfgaiégnt.' x31.'.2.'f:}
5).-§.?§:3.E§=;i;i”i§’?’§; an ‘T*;’;’2$ £119 ¢»§”–1_VA’§iuns:.,A§:;FV 4.
Eéczrafzzagere. it is
‘Bike piaintifis fiiaé ~%;;;”z1fi ¢.AV””f$*««LAL’: _:f;’*:,; “n. aga,§t*1:3=%;~’Vi the
saefanamta ta enfarcé ‘% Qf
zeazcrzvayazzce tit, the ft
defianciant in :7 in :es§ect
Qf tam 2:§2é1a;$-t£;:*ing 15 3% guzgtas
situated guntas Qf land. it}
§}_;.1:€a.53,,«=’5 §:1.§.i’at¢»:i ;a£iA~.V_b§<$%%raganahal1i tillage mf
A' . ….. .. .
2 g%C:Q€;-fiéfigafxg’ ~.i:;e ma §3,ain%:.. avemmts; the
1 VL”;’:VaVi:;ti§fi’:%T$!M were1; j_%;%:a mergers mi ma magi: grayartias
“i*§*m was sold ta tine 1″ fiaafexzéant an
a sum af R$.1,%§C2g’- and gassessiara
.w}gg2:._’ ‘é$§ls%: deg-1 izrezesifi t9 the :5” defagdant an “t;E’;:& saga
*E”§1& emferaasiaizt :=~i<3i1 gr; tha sarsg flay axecutaci
8/
a zxfimi af agxeamafit t@'§eceHwag the §r$§e:tgQ;§§
favaur Sf the §laintiff$ prgviésa the yiaimtififi
–{e,§»u=@ ‘V
£e%wea the sale aansidfiraticn Gf §$,i,§§§§?_¥i€hi§M__j
10 years firam the date of 531% :fi$”it,i§ §@s§”
agred fig tha partieg fihat the §$aipti£f§’$a%§ ta
pay a sum af Es.é§Gf- t¢%é:§$Vfi$ég§§e¢trié $cwer
and alas advace ofi,§$.§§§$é w%$%h°%§$fl£ékan Exam
the def&néants¢ Hi:2:t:gag_i frssm the: 2″ a:i;ei”e:.;t:?a:’:?:.._:i_né.13,
regi stared siracauments 3.11 i.:he=i.r__ £a’s}::«3;’:\
the 3212;: was filed by the ‘ V
3, The de£”ez’m’5a.r;?;S :é::,;;锫.g§,:,it;AA HA1; tha
first inataxzczag ;aT:a£a:2:;§.a33:5S’+:’~. the
@xec1:z.tiQr:. cf :3v’;i%é:”‘**”‘i%t:eaa>r:%;*e;r the
;:__3:¢p@z%;jg ¢t,;é@.V#g ‘_ £223 1″ éeiendant
a:*§.:9.:;’:1;esi. wt,.;-Egg -:’j;§V:t’*«’..v;*eg :3.gi:ex*ed zrzartgage deeé.
in f3*=._r<::%3r Else' 333$. reqgzagteai thg
Cczuriz to' §2:;:&51:=::M it is aise cazztezzéed
ti;-a<:a;t,'%,,,;1;¥§~~. §£";'i?..8.:,354 m an izzaaimigsibla
daazxifsefzt ':':?r:éi1i:., *;~:f':.~,'~..15i::§:; mi xagistxatian arm: Eartha:
W__:§r::¥z;.f':<:g*s.'i;r;e:°2a$;&::i i:':i"2«:§.i'.V'=:;:fé.a3.iEz°:t;i..§:7$ mafia iaiiaé; in ftzifiii.
i;arm$"a§d €:;an§?3:..:1;§:1s stzgigulateé; in the
'- _':¢<;;':~;mg;.a-s'$i:+22:A: It :25; alga carztanfiaifi. that the 3"
s:i;a2a%,{:17$:f;;s:3f__é.::";r; is in gessessian cm the garoggexsty as a
TLL'*-«fieizant 35 the 1*" éeiagzdagtg In View Qf the
<°'/
-gfit”.
Kaznataka Land RefQ:m5 Act, the ; éa£%§§$fi:
cannat axeaute the dgefi cf xaaanveyanmg in f$v$ut–{
mi tha glaintiffs. it is alsa ganténééfi that mg i
viaw Qf §rehih1t:®n unéax fifia Efiag§fintafi;§fi°AQtg’
$&fan@aa§~1 gamma: exeaute a égfiumgntnifi-€a§§ur 3f
the §1aiBtiffs; Tfie 2?§=aa€an¢;at a:sa fiiea tha
written $:atement,, Ea figs afimfififiaaftfie sale fieed
executed hy f_,:;}11?§:::%;iff;§”§ i”:’: ‘;§:’;=z_m=.’g=¥;;: Sf the 3;”
figéendante QQQQ H$&§é?@%§ kg Egfi fiéfiiéd the execution
Qf agreemgnt: §fi §%§0fi§é§an§ém ;n favfiur 9f the
glaintiffis §3 thea§%ffi§§§n§gnt, Ea 315$ gcntendafi
tgat hg :§,n¢g i fiéaéS$;ry garty sinca he is omly
g.g::§g§§$j§§§g: £$é ;”‘§@£andant,
%”§Q B§$é§:Qfi fine abava giaafilngsf thfi failawing
q i§$nas”warg’ffiam&§.by the aria; cgurt:
=_’;} fihétfier the plaintiffi pzaves that the 1″
V’ ” defendant axacutefi $38.35;? payér agr t
“te gofiveg at 5311 the guit lané fiataa 1?”
§8~l9§é in fiavgur Qf plaintiff agreeing ta
recanvey the fiuit sehafile progafity.
§V
3}
%§
‘fiéfi
“Wh&tfier t§e défenant fiepl §r§v@s
§h&thar
anfmrca
againfit the fififénfiant?
fihether the 3?” defendan§ p;dvé$>§%a§ §@é
agreaxnanfi datefi 3.?–68-4 .19’~§ré” ami’ .€%.”.2;e ~
éated 1?~§$~1§fi4 are c&atam@mrafi&@us3éndx%
wantVcf”xggistxat$9n’and.’
inadissibie £¢x ‘ V
hence the uit cafin¢t be .§as&ég am the
sgmfi? m W_~_ g –, »
baths: the 1?” §§§afifl$a§*_§:sv$s that
‘ ._npt'”~ “§fa_3-.’f:;,l}.&fi the
piaintiff A _ b V V
e¢mdi$iQn$_ as .l&id7>§Qwn gim the alleged
agra§fien§?_.v ‘_ # -,
ééfarééiz-ii}: pgmras that ear:
fihafih I; ‘ ‘ _
v$§r:gagifi§<thgksuitwfiand ta 25$ defendant
Kha_ha5gtgkgn,t§e_$amg fin lea$a 33$ he 13
i$'§§$$&§s;anV¢§ he land an the fiata af
su;t,agva*§enaai£
that he
"V5h$a_im§r@va§ the suit lands at 1 great
;fi}
E::£:2$t,7»:ii:h pm; fiat fiaailities. arzfi antitlefi.
"~_*:$ £é4im§ur$mnt»
fihéthér tha fiéfififlfi diendant grfives that
,§e is not a necéssaxy parfiy ta the guit as
. E; is aniy a mmrtgagae mi
"ieasing the
thé suit lad
iands in favour 9f 15*'
dfifiéndnt?
Ta what raliefs tha §laint1ff entitlfid?
6/
the §ia1:°1%;3;’Ef is e:1i:;§.~5<:3;;e.~<S_.f l:::<;_
the agreement far regénvéygnfia ~
I , 59:: . _:'a;;':£: @3.,§":«*§§
5. In orfigx ta grava their xe$§eéfiivé*;
fiantemtifimg, fear wifinesses wage» exégifiéfi”-¢m ,
mhagf 53$? time yslaintifffi am :;a3.a.:;f.’:1::§i£:::s-~ Vi;%:+–:3;9:;’sa§.”:*::.T_A
uyan EX.§1 ta E65 Gm behalf éfi fine &e§énd§fi:$$_:wa%
fifififimfifitfi were marked as Ex.§;J§fi§ $2;* f§§’£r1ai
aaurt ¢Qn$:dgr1ng th%’,§ié§$§fii 3§# ,;n hy the
gaxtiesg grantad a é§3:é% Vi§ fg%§fifi 9f the
pi, a:3L:’1t:;ff$§
6.. and games
af the tr1ai a¢fif$} §§f§n§ént fi¢§1 iilefi an aypai
befcra the §fiV%lv§%fi§§,fl§§fi§§r in R A,fia.i§§f?&.
Aftex hear1ng_§x: ag
/’
The _ V Sgicl” 4_;fa1.§§§,*>=.e§a.3;. mfg ‘ helaxa,
ap;v4p$:’:a.;:?.¢fa;%;;;:’,;:§c§»;:« “:i;:.3.éa:iV by the apyeliant as 34%;:-zeazg
:;r@man§&d”§h$”fiafitéfi ta the trig; cant: ta cwmsiéer
Vfihé t&nafi$g{i$3§$ whiah was yenfiing beisra the
T:ibfi&&§,_ fheréfareg the xmttez wag rammed to
1:;r{::.;a’,;: jmm by the 2: AdmJ.::f.xz:%..”:. Judge, Tumsguz
Aftar remndq fihg aria: Qaurt
,§Qfi$§fi&r:ng that the tanamag appliaatiam filled by
&V
aha aiiegefi tenant was withéxawn by him; @§&éhaaé$;:<
2 «_ .
filad hefmre the Land Exibunal, Kbrafiagaia;
decraaé the gait by its §n§gment®an§,fiec:égVdt{35,
April 1Q§S. iailengimg t é’§nfig$$fit an&;fi§arée
c1t:3″‘i 3§;;ri}_ 1999, timza rggiéé
befmre the Givii Judgég”§um$ 3 in ?;%”$GJié3£9§.
The said aggeal iatgr on~¥:an%§§:E§Ifia the Smart
cf 2:: Afifila D;s§§i§§ J§§gé;xffi§§$i a§d renumbarad
as R.A.1é3;:_§§%: Judge after
hearing thé parfl@é§,%n§*#é§9n$:fiér1ng the eviéence
afifiucad by the gggtfiéé §%§ §an£irmefi the safigment
an§VdflQ§@$”§f flfieufifigi gear? by fiismissimg the
at§g.4:$§3; an 12″‘ actnzmz 23:35;
?,”§$i§gVag§$iev&Q by tag Qeneurrent iindimgs
§f fine C®uxfi’bé1Qw, fiha pxfisent secand aygeal :5
xfj’j.v:;?e;§; A.
g8,”T have bearé tha learned ccunfiai far the
‘ V s;§;;é;;a1;;:~.g%
v§v
3* The ieaxned. zzmimfiél fer the &§§51E3il:E;..;§._,’«?;ljf’f;i’§i’;;;7f’_”~’
cmntenés that aging: raszmnalg the triai.
1:-mt cgrzsifiey £35523 eviégnge let 5:; §ms.f_»;f}t1-12¢’_§ar*::’:_§$,,_
waceraing ta him; both the §§§rts’§i§ net éfinsifififi
the 33$: being 3.2: umtegismrefip 3gr&emé:f:t fig: re-
éanvayanca sax: wh&nT theia fig .fi®J fifiCit$l xnj the
sale fleet: m?§E’1.’¥i_$il§fif%””v>.’i’nV” ;:_egi’i;’:;~2§5.’~…’j_t:-.2» the re-
gamreging t?:°:&§”-_;f,:>1m;5wf;’:;Te_:::’3.:.’g”., £31434′ x_Si:i’%.;——~”f§,3.’&51 by the
§ia:nt:ff5 fihafiédfl h&v f§§éfi Efiigmissfifi as mat
” ,v–». —- a vg. 2 , ‘._ ~3 aw
main:ainab;e,. §a.:u:th$r_%§ntenas that the firfit
§§§e;;a:a Smart ha¥§&§:fi¢£’confiiagréé-the éviéenae
afid th§'”§Q§umfitS V§E0d&ced by the partiegf
raqgésgs $h:3 $¢uzt ES set aaide the Jufigent and
§&Qffi§ ¢f”§fi§.§fiW&E éyyéllata Gfiart. Theréfare,
V} ae_re§§e$t$’thé Caurt ta gllmw aha aggeai,
1:3, “:«1’a~a:i.::g ‘zzzaarai tam caunm; far: ‘him
. a§§e§:&nts; this Quart ages mat see any
Tggfigtantial gaastiens ci iaw a:1$e3 in this agpeai
,fér the icilawing reasona:
6%
it is ma: :2: Ciisyute that at the §V:a:V.::>§7’f~:.:T.
instarzrza, ma aggeiiant has disyuteaf tha e;1::z:§§:c’;2fir;;;g:*;1I’
23% agrmrmn: Sf re–c@::v§:gan$e :3Et,1?g8z.1§6§_:;=. ‘=TE::%:.
in the 133:3: yart at? the written I$taA?;§aj3:&:1ii ‘1″;e 1%.aS __f
admgttmf the executim mi t,2’;«3 agf1:_eementV.v-‘ms’ ‘re?- ”
aaammyazaavak Egwevexg he ffT.§.aS”v’vA’f::’E£$;:i7″i1_,’:3~&~fiV.”‘ :*8¢.”5%%¢’E.¢1?”;%
the 0:’ re~cQnveyanc%§”‘~%..0n tha
plaintiffs gzezamaintgg a__ _.~’.éf* 7_-Jkfizanfiitiafina
stipigiataui in it 3.3
clear that in 5:153 has azarzmd.
the exeautififiw §% _%%§e§$§$t’1£§ rawaenvay :33
yrargfirty f b:1: 1;:; 1.21% ” §reatE: ‘:23 afizzzt the
ezgezztzztiarz. : :>f rewconveyanae anai
ha iifgas-;re’§1:s5E”ti’ *t.¢;r:= exééiite the mm’ mm the gmsunzxi.
‘that ‘a:;::-fig$1.335;-:;:;kz~: %% has failed in adzzesse ta the
?…t;é;r::%;$ 3.§::::i a:::2r§;;i’;5:f.£:21s asf the a§£ t ta 333*
‘ciafifieg’ if .;1′.__’*§éaZi,iy thaxzsa was :13 agreemfiniz. ta ::e~–
‘. ‘i’.’;’?.g$:’Z7}’4.锑°L’-‘='”:_ ‘i::Zr_1fe§.::a was mar» zmaegfiity gear the cjgienfiantwl
that the giaintzff has Cfiiifiifitfitfi, 3;
§§%fl
§1a:ntiffi$ fiuit cgnnmt be fififififififi he1ds n%fl§&té$f
as fa: as the Enagmfimtatian hat $3 §§§§é:fla;*z§% .}
ieaxnad gaunsei far the a§§e1;a§ts* dusimg tha
_ _ V _ ,V,_¢fl
cmuxfie 9: argment? fiairig éonaefied that Sufihgéfits
r AV” . .m_v r. “-_ ,3
v9 _ _ I.. ; Aw’ R , “”
age mat apgllcasle t$ thm*Eaats.and,c;zaum5tan¢e$
of tha case since ifi i$ a Q§3g:@£1réf§§§fi%yanae.
12¢ There£9:¢} §§éV§%;g_§@§fi§ &s~§é cQn$ifier&§
in this agyeai _:§}J%fiet§é§ §§§ €§§§e;;afits havm
yrfivafi tha §%%a§fi ¢¢%$i§§§§ bgwifie glainfiiffg ta
reject the ‘§:aya£,’§f”r§hé’ giaintiffg. But
unfartunatglgf fimé *a§§§i1an:s have ngt lat in
@vid§$a& “t§f=§@gv@ ibat tha yiaintiffs have
$1
the gage Qf the tenancy 1$$ue§
View af tfie withérawai af tha Farm ‘§a;§f,fii1e¢3
unflfig the gxvisicns ai the Karné§axa@L#n§ Ref¢y$#,_?
ggti the suit mi tha plaintiffis nag bfififi fié§£aéd
ané, the samfl has bean u§hei$bf$yV that agygiiata
flmurt by xa~a§§reciat:ngv§hgpavgéfinmfiyé Therefare;
this Saurt fines nmfi see any substafitfiai qyesticm
Qf law arises ,ié ,tni§, agpail *fihether the
yiaintiffs §gy%>§$§§§§%¢§ g’figéafigwaf terms Qf the
agreament fig fi9§ igI§»q§é§$:Q§ma£ fag: and mat a
fiegtimn Qf §a§,Mv
_ 13* xfi the $$$fiifi, t$e ayyaal is fi:3m1$$efii
f
Sd/-
Judge
éftex rema§égifi