High Court Karnataka High Court

Sri M C Venkatesh vs The Tahsildar Bangalore North … on 20 June, 2008

Karnataka High Court
Sri M C Venkatesh vs The Tahsildar Bangalore North … on 20 June, 2008
Author: B.Sreenivase Gowda
 

IN THE HIGH COURT 0:? KARNATAKA, BAN<:§A1f;QRE

DATED THIS THE 20TH my 01:'      

BEFORE"' . é 

THE HONBLE MR. JUSTICE S;V$§A§iENN;§SE. 

WRIT PETITION N§J"152-4 1 ,*.'2._(}():é:'i,Li5&}]   

BETWEEN:

Sri M.C. Vexlkatcsh, ..  V
S/0 Chikka venkataiah,     

Aged about -émyears; Z. 
No.794/A,;4';#h      A
9th Main 1"<Oa:i--, Extgnéiotg  

Yeshwanthpur,i:§;,' 3 V
  

Reprcisanted by hi 2;.G.;1?_'IA., Holder
Sri G.C.R!addui'ap}'3a,»- 

S/0 Iatc Chosirdajppa', "

Aggfl about  years,

A. ~ .  _ Na,._ 1126-} , Madhu 
 'T,Ba , 

B;i.*1gaioI'éf5&f) 057. PEPFFIONER

   H.C. Shivaramu Adv.)

 'Z1/:' '1H'A11e: Tahsildar,

Bangalore North Taluk,
KG. Road,
Bangalore --- 560 009.

2.' The Assistant Commissioner,
Bangalore North Sub--Divis'mn,
Vishweshvaraiah Towers,
Bazigalzara-560 G8 1.

$5.



erdered for resuznption of his land in f3f%?GliIjf'.  

Government and further directed the ., 

the name of the Government inI_p1aeeA cfjaf 3:;

the revenue records in rear' ct efV13_1e"eajd.1a:'1d, 

:2. I have heagd  learned
counsel appearing      and Sri
R. B. Sathyai;a5'e:lVy'ana;'_'VV'   High Court.
 a;g:'§;-:ea:iiii;gf:"fer~Respondents 1 to 2.

Aeeiieired fer disposal of this
Writ. under:

The 1’*?_ §’eej39i?1deiit–TahSi1dar reported to the 2m’

– :fe’s–}$eIis(1eflteAsst.VV’ “”” ‘Commissioner stating that the

gijetitii.’-f£ie;’ a non-agiczfltmist and having income

of=~..i101;’> than Rs,2,00,0{}()/~« has acquired 0-12

gx;ntas-.’:’ of agnlcuitmal land in Sy.N0.iZ5/5 ef

=.{5as«.é.r1apura village, Bangalere North Taluk (hereinafter

% ..-1″efeI*red to as ‘land’) in eentravezltian Of the previsions sf

Seetiams 79-A, B and 80 of the Karnataka Land Reforms
Act; (hereinafter referred to as ‘Act.’ far short) and

requeeted for forfeiting the land in f.t–1vur of the

Gevem”1ment. {fir

6. The lerarned coimsei appearing for the;

ccs:1t.e11d;§_e”–.« iss”i.:i¢’-:§._

Tahsfldar, Cirubbi T.-axuk statin§__tf1a_.§: V_”_A!.}£3:;’::*1r:=,19V*::§jaa?§1s-,VL

ag*iculturai lands in Manikuifipfi vii1agc§,”0f “§’a}uk

(2) a Copy of the farzfilgg ci:’.§tét1’AV§§’a/4/ 1945
alsng with a family. (3) A
certified cop? fiextflicate for the
period of £32.” his Contentien that
he _2ag€i{£:isition of land by him is
not Act.

:_ ‘Vxfi£;S’V{31e.”-céifitention 0f the learned counsel

. ” Afggr thémjfiétitianfir that, net withstandixag the

:4-ihcsrzz documents the :2″ respondent could

net h.¢;v€,.p’;*oc¢eded :31}. the basis at’ his income fer the

..mri0d~éubseq1.1cI1t. to acquisitirm 0f iand. He invited my

‘ ‘ aiwi11;i0n to S€(:.79~»A of the Act, which rfiads thus:

“‘?9»A, Acquisitian 0f land ‘by ce1″tain persons
prohibited (1) On and fiom the
Commencement of the (the Karnataka Land
Rt:f9:’I:1s {mnendment} Act. 1905}, no yerson

Whfl or a faznily or a jeint; family which has;

5%”

6

an assumti annual income of not. less than

rupees (two lakhs) from murces other th

ag*iCu11:.u:ra11an-fis sham be entitled to

any land Whether as Lana’: Qwncr, ‘V’

tenant or moI’t.gagee with posscssioii

othexwise 01′ partly in zvhoné’ ‘ Capacii:y__”

pazrtly in another: V _V ‘A
(2) For purposcs of S’i1?:d–»$¢cti6n:_( ‘A

(i) the aggegaié. tiic
members’ {fa ‘jQin!;

from sourcéfi.  'éigfigtlltural

     of

"  joiifif as the case

"      S{)L1I'C€S',
_4 " _  iigafsen or a famiiy er a

£i0i11t”f’§211ni1y shali be deen1ed to haw:
asfiiifid annual income of nut less

P1113665 (two ia3:d:1$) from sources

-jofifiér {ham agricultural land on any

. ‘V ‘Hay’ if such person or family or }£::ix1t
famiiy had an average armual income
0f not less tlian rupees (two lakhs)
from such SO131′(2€S during a mriod of
five C{}flS€’.C1}I.iV€1 years precedmg
such Clay.

Exp1aI1a¥,i0:t1: A person who or a
family 91″ a joint family’ which has been
8_SS€SSf:d t.<::a income tax under the Income

%.

tax Act, 1961 (c:e;:..t:~a1 Act 43 of 3961)
an yearly total income of not less .7 ”
rupees (two lakhs) for five: .

years shall be deemad to a.§1″axr’egr-alége.

annual income of mm: V’
(two iakhs) from 91313;

agzicmltlxzral la:r1d$”.

8. If a person acquires
an lief the prsvisions
of Sec? Clfiicer and every
(1IfTi(:€?;YIV’ll?l:VliV’ and Land Reoards
Depal;f11lc=:nis’the same to the prescribed

authority l§:is;..l1feqiiir§d iifider S6032 of the Act. On such

. ” Hxafiléf, the prescribed auth01*ity shall after

finqlziiy datermine whether the tyansactien.

reportiéd him under Sec.82 or {taming ta] its notice in

..a::1§s ether mammr is in cnntravfintinn 91′ is unlawful or

and maka a cieclaration accordingly. Any

ll ” * “tran$acti0;1s Si) declared to be in cnntravention cf the

provisions of this Act. be forfeited to and vest in the

State Govemmrant.

$5.

Ii

12. Lookisag into ths facts and

the case, I deem it just and pmpfir ta _ V’

to the Asst. (iiommissiener f0r”fé:i:0nsiderati§§:3_V

swine: in accnrdance with the pré’aziSi@_ns sf Actiaridw %’

in the Eight of the observativaiiswfiaade hcrc§i:1abé§e.

Hence, the f0ilo&?i–f{g.Or§ité.r;. ‘4 V

The wxif; ‘\:t:i¥;io:ci2is:a£ibv?<.=,§i.'–.'"'*Ph'é order AI1I16X11I'€–~

8 dated 16] tfi::"i2==d respondent-Asst.

Cx3mmi.ssibnér' '~ _'<:;r<;iefr Armextlre-C dated

17/3/2o0§e«;§ass;ea Appcnate Tribuna}

are hertby set ae:-éide tixa matter is remitted to the

= 'A?s:'~.=At., C§0 IIzii1is¥si§)nsr with a direction to reconsicier the

m§aLtté1f- iii v.£iGf§93"{i:EI3:Cfi with the provisiens of Secs.79A,

} ""*'.79~B,

Lr

30, 3L2a:~1d 33 of tha Act and in the Eight of the

" " :.".§b$ervafio:1s"madt: herein above.

Sd/-

Judge