High Court Karnataka High Court

Sri Muniyappa vs The Deputy Commissioner … on 10 April, 2008

Karnataka High Court
Sri Muniyappa vs The Deputy Commissioner … on 10 April, 2008
Author: V.Gopalagowda & Nagaraj
é _ 3/'i:..w§'§swaraya Tower, Vidhana Veedhi,
  'I3'a*:nga&_om ---- 560 001.

"    :3mt. '1'h1'mmakka,
- 'Wfo. Munin yana pa,

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED 'nus THE 101*" DAY or APRIL 2008 
rnnsmsrr   k % 
TI-IE HoN'nLE nm..ms'r1cE V.GOPA.LA I    '
THE Howaw nm.JUs'rIcE   f X
wnrr APPEAL No. goes,/g9mcs¢1§;*g %   
BETWEEN:  A  %T   % 

Sri. Muniyappa,

S/0. Late Kenchappa,
Aged about 49 years,
Occ: Ag1'i<:ultm_*-;-:',"g: ._ =
R./0. Doddasanne ?§[i1.lag¢,._Q     V .
Kasaba uobii, rm-an_,. ahaliz" 4'   
i:3angalo_rc.=...t<1i1'aI' 35%  -. 1  . . Appellant.

(By S'x+i.1«;.  %T.§;dv;) %
 . A1. *1'.§r:e:.:.L§:iputy Ccmmissioner,
B'anga1oI"é'  District,

 *    Visweswaraya 'Power,
-\fe;§1hi,.Bangalore --- 560 001.

_ 2. 'i'h,e Assst.-,LAC§'A§mmissioner,
w£)oddabali;apLu'a Sub-Division,

 



3

(By Sri.S.1J.N. Prasad, Sri.M.N. umesh and smt.m.a.

1+-4)

Yashoda, Advs. For H-3, 5 and 6, Sri. Na@iah, 

This Writ Appeal is filed . 

Karnataka High Court Act pxayiilé to  asidgi' thgefdexv
passed in the W.P.No.1108/200'? dated 533.2007;  

This Writ Appeal  

hca.riz1g this day,   rilcliigrczxzd the
following»      

The concL11:*cnt.fi;'1;1.i1;g§:   by the 13*
:°esponde:§1t.    of the: deceased
grazltt-f.f¢__iV.'Vc':'."~,..  wherein he has
decfirigd ._t§   of the ganted land vide
sale dated:  executed in favour of 31'"

resgfiixdcnt ~V"Sziit,'§'himmakka, as null and void. for the

.  t.hat;i tk1;: same is not in violation of the terms and

eoi1ciitid1'.£;${j--.df: the nomalienatioxa condition inmtpomted

 in 4t 1;§:  order and the saguvali chit was issued on

  :;:3;%;2. 1955. The first respondent has held that the

‘ AA£z}iéiiation of the granted land has taken place beyond

Huthe non alienation period of 10 years wrongly mentioned

as ’20 years under Rule 43(8) of the amended Rules vide

Notification dt. 3 in his order. The order of fast

S

‘2. For the reasons stated supra we do not “~ V.

reason to interfere with the order K

Appeal fails. Accordi11g1y,itis L.