High Court Karnataka High Court

Sri Hanumantappa S/O Hanumappa … vs The State Of Karnataka By Its … on 8 July, 2009

Karnataka High Court
Sri Hanumantappa S/O Hanumappa … vs The State Of Karnataka By Its … on 8 July, 2009
Author: Mohan Shantanagoudar
IN THE HIGH 0081??!' OF' KARIIATAKA

cmcurr asset: AT musnww  VT   

DATED Tlils mm 8?! may or J1ILY' 9@ _  "    AL

nmmrm  

ms KOWBLE MR.JU8'!'ICE  

wnrr mwrxox Hé.5g)65   

BETWEEN:

1. SR! HANUMANTAPPA-1  V .--   _ 
s/0 HANU!4£.APPA~H(3P€l'iIAI3E?E:NAVAI2 @ NAYAKAR
AGE:41;'i'f35:'l.§-'S  :   " i

OCC: AGR!{5I3ULTiIRE"- "  
  N'E.3ALA(}I_ V V  V
'['TQ; ByA};){,;g..__    . .
     

2. BASAV.AN'NEPP'A._V 
310 HAKUMAPPA i-IONNAPPANAVAR @ NAYAKAR
~ '-'AGE: 39 YEAR.$_.' .
" 0632: AQRICULTURE
R_!G.K.&I}A_RAMANDALAGI

% *  k ";'Q':._B"x'AE_G:

 %..%%D1s*r:§x_cI::' HAVERI

 . 3. sizxixzzrémaavpa

$10: HANUMAPPA HONNAPPANAVAR @ NAYAKAR

A.  AG3:"}:34 YEARS

_ "ace: AGRiCUL'I'UR'E

* R/0 KADARAMANDALAGI

TQ BYADGI
msmxcr: mvam



SR1 CHANDRAPPA

s/o BHARAMAPPA HONNAPPANAVAR @   ~

AGE : 39 YEARS

OCC: AGR!CULTURE

R/O KADARAMANDALAGI
TQ; BYADGI

DISTRIC'T: HAVE}?!

SRIMAHESH    
s/0 FIKKIRAPPA NAYAKAR HQNNAPPANAVAR
AGE:6lYEARS     
occ: AGRICULTURE   .
R/O KADARAMANI)AL2%Gi._V  
TQ: mama:   v%
n1s'rRrcr:;mvEm 
SRIRAMF:PF;%§V__';'. -     .
s/0 H5DN!€R_?PA"--§i()l'€f€APP}§Nfi;VAR @ NAYAKAR
 "  
OCC:"AGi?EICULTURP3_' %

R)'-.0 mpArmMA«NnAmG: %

TQKBYADG! -  A '   

DISTRICT: HAV'E.Ri.. 

3:2": ?HoriNA.Pr>A

 33/  NAGAPPJKV H-ONNAFPANAVAR @ NAYAKAR

% _ ""AG'E.§ 36'¥EARS
A   .occ:'~A(3R'i€:uLmRE
  R; QKALXA-RAMANQALAGI
 we B'mjm;:+:
-,1)rs..rRI<::i".=:': HAVERI

Gbrsfiésppa

 " = $10 KAGAPPA HONNAPPANAVAR @ NAYAKAR
- ._A-cm; 50 YEARS

QCC: AGRICULTURE
R] O KADARAMANBAIAGI
TQ; BYADGI

DISTRICF: HAVERI



9. HANUMANTAPPA

s/(:2 MADEVAPPA HONNAPPANAVAR @ NAYAKAR
AGE; 51 YEARS 
occ: AGRICULTURE   -
R/O KADARAMANDALAGI

TQ: BYADGI

DIS'I'?RICT: HAVERI  i%"!'*"_,_'.:fi'I='I_'VI$Vr"~i '.--"5§R§ %  

(BY SR1 HEMANT R CHANDANGOLI-QAR-,« A_I3:--V-J' M   A  
AND V'  T' A'

1. THE STATE OF KARNATA!{_A~~
BY ITS SECRETARY To *  ' _
' DEPARTMENT OF;.REVEl'§IU--E.  ' 
M.S.BUILDING~ '  * _   V '
BANGALORE

2. THE LAND_"§'RIBUté'AL"::':: V

B.Sf'Aé{}I"'i5'.?f\L§}§{; B$(A:§AGI-- 
msfiztcr: HAXIER}  ~ '

3. Sm RAM:APP'A_ S10 GWEMMA NAIKAR @
Vaonmmrzavaa 
.. «}.AGE: 62 YEARS V
- OCC: ACERICUVIIFEJRE

1%  ie;o..§;A13.ARMANnALAG1
* T " TQ;,m:A:)c;--:

"L%4._%:)t:a;*:*g:_c,*r3:";~:AvE:21

4.  HQNAPPA 3/0 BHEEMAF-'PA NAIKAR
@HQNNAMMANAVAR
..  AGE: 42 YEARS
'"-r..')Cc: AGRICULTURE

'  ~12/0 KADARMANDALAGA TQ BYADGI

DISTRICT: HAVERI

" "'5. SR! HANUMANTHAPPA S/O BHEEMAPPA NAIKAR

@HONNAMMANAVAR



AGE; 38 YEARS
occ: AGRICUIIHIRE
R/O KABARMAMJALAGI
TQ: mane:

DISTRICT: HAVERE

5. SR] MNGAPPA s/0 BHEEMAF'PA1NAIKAR_--. *- =
@HONNAMMANAVAR    ' 
AGE: 35 YEARS
occ; AGRICULTURE  _

R/O KABARMANDALAGIVAV-*"-- . 
TTQ: BYADGI V _  5 _ "  V
DISTRICT: HAVERI' *  *

7. SR] I-!ONAPf~'--A, S] O"BHEEMA§'»PA NAJKAR
@HONNAMM_A'NAVARg    ,
AGE: 33'YE.~:gR$ - V   1;.
ace:      
R/0 K£sDAR1h{£AN§3ALA€ii  
1'r2:"B¥A;:+;(;I  "  
D19rR1m*~:i.fiAV*ER:.V%V    %

8. HANUMANT'HAPPA.- $7.0 GUTEWWA NAIKAR
@HoNNAMMA;3m?AR"
AGE: 65 YEARS
  AGRICULWRE
A . V  9/ Q' KAQARMANDALAGI
  
 :iis'r*z::I'C1%:~HAvERI  RESPONDENTS

(B?-$121 41';-1;A1Tx, HCGP FOR R1 & R2)

 'WRIT PEFFFIGN IS FILED UNDER' ARTICLES 226

 }&.12:;+z' 01? CORSTYFUFIOR or mm». PRAYING 'TO QUASH
 " _ ma MPUGNED omen amen 21/6/1976 msszo BY
*  THE RESPONBERT No.2 VIDE ANNEXURE---B .

THIS F'E'I'I'I'ION COMING OR FOR FRELIMINARY
HEARING THIS QAY, THE CGURT MADE THE FQLLOWING:



ORDER

The order passed by the Land

21.6.1976 is cailed in qutzstion in this Writ K V’

17.3.2909. Thus, it is cm tha1§;{iVzé”\e.7;ifi_pz:’fixt:i§§I1Vigfiltéé

after 33 years from the date of the = n K

2. The the land
owner namely Kaililavvés ;§§?i,fe”.-:;f Talwara, who is

predecessor in tifie of t,he”pc{t;itiox;§%rs’ has admitted for

grant ” i1: “;_t”étv'<:§1r of Bhecmappa son of
Guttexffaya’ The rcmpondent Nos. 3 to 8

are the 1t2VV§:::1aVVr:=:p:V’r?;:3e:i:3.tz’$17£’ic.’§%i:s of said Bhecmappa. Based on

. um haxséisgion’ éind..___QtE1cr records, the ‘I’ribuna1 has Iighfiy

‘ rights in favour Bhcernappa. Apart from

H petition is liable to be dismissed on the

-V fiélay ané latches, since the same is filed after 33

yeazjs. VVVNO acceptable mama is assigned to condone such a

‘”}.s:V:V):§.r}1;g” Eieiay.

3. Accordingly the wrk petition ~

marks

HQS

not only m the ground of May and }agp1;es é