High Court Karnataka High Court

Sri Husensa S/O Nabisa Mujawara … vs State Of Karnataka By Its … on 6 November, 2008

Karnataka High Court
Sri Husensa S/O Nabisa Mujawara … vs State Of Karnataka By Its … on 6 November, 2008
Author: Ajit J Gunjal
-. .......-r...-m.-.. .,-guuvrl \..uu1U ur IVAKNAIAKA HEGH COURT QF KARNATAKA HEGH COURT OF KARNATAKA HEGH i

' '  I  ' ~ .. V' Bij aLpur-District.

IN THE HIGH COURT OF KARNATAKAV 
CIRCUIT BENCH AT GULBARGA   

DATED THIS THE 63" DAY OF NOVEMESER,T§§§i38 '_'" A '

BEFORE

THE I-ION'BLE MR. JUSTICE VAJI'E' 'J__ ~ . 1  

Wm' PETITION NO. 7289 oj:F%~:2oe'f (1.;-<3    
BETWEEN:    

1. Sr}. Husensa ..
S/0 Nabisa Mujawara,  '
Sixne decfiased b3"E1..iS_'L.Rs. 3: 

1(a) Sri.La1csa':i-    .   

S / 0 Latx:  3b'§uja$*z_a ;'a, . ._  
Aged a?)01:t'6015year$; _  " 
Occ: Agt'ic1.1itu:r6?,.""-  _ é  .,

R/0 Neermag vmag.¢,  
SiI1da@'T£;iLi1;k,_ V' _ VA * '

Bijapur Distfict. V - 

1(b)"'S1i."A11a;txbak.sh       '

 S/G» Late 'fluséna Mujawara,
A Aged. ab§):;t"3G- 
OCc:"--AgfiCii§tu:'e,
' R/0--.Nee_7€-aiagi Village,
f Sindagi Taluk,

P(':titiOI1EI'S.

  J 1.12. Biradar, Sri. G.G. cngasmu
  S1fi_.'IvLZ\,'i.Sang0nd, Advs.) '

 L ~   ;ég::afi

 State of Karnataka,
By its Secretary,
Revenue Department, M.S. Buifiing,



-. now! u nu-..u :1 \o\I\Il\I vs IVHRIVMSAHRM fI!k7§"'l L\JUKi VJ?' KHKNA!AKA      C

Ba1}ga1ore--56() O0 1.

. The Land Tribunal,

Sindagi Taluk,
Bijapur Distfict.

Sri. Nahisa
S/0 Khadirsa Mujawara,

Since deceased by his L.R§.

3(a) Smt. Badima   
W/0 Nabisa. Miijgtwaria, "  1' 

Age : Major.

3(1)) Sri. Allahbaksh"   

Both'   a*;., Neera1a_giV_ V

Age:-«I%1aj€5jf._«:'_ ~ '

Sfo Nabiség MIija1§'«'§i¥i;'«.  ' AV

Viflage,  '
   

4.

Sri. Rajeswgb = 
_S/0 Khadirsa', '

.» ' ifige: Ma_jor;--..Qgg; A .A§1'cultu1e.

 VSri.'ML1_éi:«arma

8 Age: Major,

'*~O(:o: 

. "  .D Iiava}sa

S /oiihadirsa, Age: Major,

x 'T  «Dec: Agriculture.

. ASI'i. Laiesa

S / o Khadirsa, Age: Major,
Occ: Agricuimre.

Respondents No.4 to 7 are
Residing at Neeraiagi Village,
Sindag Taluk,

Bijapur District.



. . ....?__..€.n...... \ll nvnnivfllflnfl rliuvrl LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HRGH COURT OF KARNATAKA HEGH C

8. Sim. Saidhama
W/0 Nabisa, Age: Major,
00:: House Wife,
132/ a Bekinala,
Sindag Taiuk,
Bijapur District.

9. Salt. Jannathabi § 
W/0 Maidhanasa Badigena, 
Age: Major, Occ: AgficL1it;;__1re3,.._ 

R/a Neeralagj Village,
Sindagi'I'a1uk,  ~    _
Bijapur District. '-   '

10. Smt. I-_?~m'se1j.abi:=._ _  
D/E_.'&Uj._aw3:§'a,  .
Agef Majer, Cree; 
R/.3  VHIQS6',  
:Si11dag:if»Ta1tJk, .4  --
 --. ' Bija}j'u;"DiSt1_'iC--t.' ' .. Respondents

(By Is:-1. N. Ijeszapamé; I-ICC}? for R- 1 & R-2,

 S111 R. vshetty, Adv'. for R-3(1))

% -  *--.'£'2{;isV"éi::ife1=.v;}etition filed under Articles 226 and 227
of the Qonstitution, praying to quash the impugned

Q order dated 09.04.2007 passed by the 29" respondent in

 :*Jq.T KLRs='R:4629;77--7s, sindag Taiuk vide Annexure

 ' This petition coming on for preliminary hearing in

   '.1-3.'fVGroup this day, the court made the following:

ORDER

ORDER

This is the 4*’-*1 time the matter 1:9 .

court I have heard Mr. Chagashetti,

, ..,..:…. ‘nil aunnnvnrnnfl ruun LUUKI Ur KAKNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNA’mui(A H!GH C

appearing for the pei;i’tjpners.. 2 é4&sI1Voi«::L’

Kalyanshetty, learned for

resp<mdent–3(b).

2. The claim of the

petitiQI3ers”~..i_s “father one Husenasa was a

tenant of Zthe-. ‘Ne. 108/1 measuring 5

acres 8 of village, Sindagi Taiuk,

_}’3ij;:1puri}i’Vstx*iet. case that their father was

eeltiK{ati11g.. personaily as a tenant from 1963-

64 wouid rely on the record 01’ rights,
‘cepy Sf is produced at Anenxure-A. Since the
Wes in possession ef the land as on 1.3.1974,

A’ an application in form No.7 for grant of
rights. Thereafter the problem of both the f

petitioner and respondent began. ,

……… .. …..m.-….m.~.. ruurl uuuxi Ur KARNATAKA Has:-1 COURT 0? KARNATAKA HIGH c

19

pmceedixags. In the case on hand, it is to n_e’i:ieed

that on admitted facts nothing more

brought out by the gnetitionersi Mor¢3″”se;: =

rciationship inter Se bet\veenV’I11e_”‘p.€:ti{i9hefs ‘eitfxtl ‘*%=:,.;'”_1e

respondent is admitted. ‘tI__1e abseiicte “2i:;;<'.. *

to show that there gvas ienancy
rights are created Erie': .;1§e!:i_tioners, I am of
the view trlatjm be faulted.

There Petition stands
r6j6Cted.s ‘ ‘
Sd/”3 3
Iud§§,