High Court Karnataka High Court

Sri R B Muniyappa S/O Late Bajjonu vs The State Of Karnataka on 10 April, 2008

Karnataka High Court
Sri R B Muniyappa S/O Late Bajjonu vs The State Of Karnataka on 10 April, 2008
Author: Huluvadi G.Ramesh
Ewafifinmvmaw-max t-..*a3m.      V
uxvnnnannnx mgauxf. _ I _; »,v_;u
Bfiiififibfiii iiiiin    %

IN THE HIGH GOUET OF KARNATAKA, BANGRLORE



(By 3:1: W   

AQD

1

run swim; or xfinfififiaxa

.339; 3? :?s_s=ca:maar
-WnBEAnTaBHT 0F"fiEVBNUE
.,n;:._fiFFIfifi aazanzaa
{fnn;gaM§nnx3n VEEDHI
*_BhNGELOfi3w36fi fifii

'*THE fifi$iflTHHT COMMISSIONER

UBDEABAL LAPUR SUB-1'JI'\|".I SI 0!!
IIDBIIREAL LJEPUR

*v1sHwIsHwa3A1Aa Tessa;

~n -- -r---v --u-1.--n

..aAuuALonz-560 001

SR1 R SIIWXPPA

fin"-'u'-if-1:'-3:"1:'1'F'a.E;f.aI "v'I £:'u;-u.:"'--E

CHENNHRHflEPATTfiflfi'HOBhI

AXE)'

 



Dlvhflfiflhbbl mALUK
BHNGHLORE RUREL DI8TRICT ... R£9PONDBNT8' H_

my sri : unnmp. sazvmmnnrpn, mar ron R131?"-f"}j'--, V..

LED 3:1 : MAHJUHATH, ADV FOR R3 _i"

'1':-us ms. 2:: mn unnma An'r»:»cI.3s .'é'éis"'2'27   '

nu mun' rInI.1aIlI'r nIr'II'lI-I-nu II 'rI.tn'r a 'I::nnu'l'|1i-1. inn -Ihrtnau . IIIIJII
U5' Ifliil Iuvuiu J. I an -I-ill'! B él'lln'J-l'l- CZIITIIJIIUV I .v uuunns-3,' ,_s n-;_

onnzn mass» 1:? THE 2r:nm3'sP&:un1su-3-_. nwran

12.6.2

am’ 1r’Ifi:’s razaffi: zssfii»
roan £40.16 AS PER T1-IE: 031133 PASSED. BY ‘!f_H$….3ND
nssrounnwr IN ND..L.R.F. (~11;-r§.~. 262399-§=9 nmxn
5.9.2006 VIBE mnmnc. »._l”AVOUa__ 01?? Tim
PETITIONER, coNEraMx,::c~,_ 1′:-ma’, “‘:!1-is “again onrmn Is A
1mt.1n unnnn.

’11-us w.1=. A;:oma:uz:…,¢:)’:ew–.V1}bjaf.» rsizfiiééiwhnv Hummus
IN ‘E’ GROUP, THI3f HEY, _THEx CGHRT “393 THE
mm.n|nmr.’.: ” ” _

“sought for quashing

.~.’_Roa;;.«i«;:d§x:t~iLfii:’i’:n;fia!od Gfficar Vida fmnoxura-E

*.__an}:I~g1as§”~to VA”i§aua a writ of mandamus directing

1E-Qyfiéfifidont to issue Form No.10 baud

passed by the Authorised orticar:

;aa’s%:kTe::1,« 54-9-2005 at Annaxu_J:o-C.

/W’

cnnteutinq reapomiuni: and the __ = :19′ ‘V .

Gmrnnmnnt Pleads: .

63 HI’;

4:. 1.1′ fafititifffifi, 3,’-. r’r*-‘p§..er’.: ” am.

argument’ nought to t1ia”‘ ._cV,7n’1:e:i.vi;r.v1:” ‘1»;’I;i.io’ui:
copy maintained Afl1:hn$a”V””‘1_ln;v11i!’:Tfl1:.<'Sf1.'*-if-.I«afiico::.
According to him. afitfifip passed

by 1:11! occupancy

the Afitfierin*n@’ stating that the

app1.Lc:ut1:.ifr its Aiaewxidwing carmidorntion for

‘zwifix asst ma 52:15: dated 5-9-zoos. However:

“”~’:y.h#a»«_T. ;gg:1t1on filnd by the contesting


II

‘rogani had prcciucod curtain rm: exfifaefii

tho property in the name at tho

‘”‘1″.Tg9ititiax:a:,_. But those proportion are not in

Naxistance. According /to him, the property to

tho extent of 1 acre 38 guntaa in in ja;nt

ramily name. -he ctuer pxfin-rtiee as eta:a¢%§y

the contesting raupondsnt do not be1qfi§ifiijtbf 1

thy potitiannr. more avur th9m:yviqfi”6i§§£ hgp_i”

been paasod behind his back withfihf.fi¢fii§iT:§L

hhm.

T 4. It is-. anon. by mem fiatod 5:-9-zoos,

wthn pxqporty in fi¥}fi9;’;iSf§ f$ifinfitQd at
BuJ._adiumnna1:5a1;}5;LI;~ nobu.

Pom H5…-km hy%%VAtL§:ga T’;a§us):1or:ar. subsequently,

anothax ofi6a§~cam¢V£$ be passed on 1-6-200?

‘ “whgfi§inftha;n Qéfi in ondornamont issued to the

giti£ififi@r #§; thy affect that there was a

xmgw tho onion <i.ai:oc't :3-5?-2666 am also

Vx*TEha:§f was stay or thn said Honda: Vida

=M :gpinxuxo-D. Hbwuvar, by Annnxura-B, the crust

han been reviewed and thn order granting

W

eccugency rights in favour of the yetitiogaez:

hm-'I been rejected by an e–'.!.e::

'ted 12*592Q@?

for which; the petitioner claims thei; he .

not been issued. with no1:ic_e….. he i” V

him, he does not poaeoae

the property to the efigtgnt

guntau .

5. as per the ‘HA. the
petitiens: be, hectares

wwu–up w–nu

A
dr
fiflf
G!
‘U:

H
31
ill
I1!
IE1?’
”<
'-3 :2 .' I '
fie
Hi
fl!"

pr’
fll
‘2’!
I
:1!’
Fl-

11!’
Flu

by While” recalling

the 9tderi4″4d1_l:.Vted’* 5’~§’-$006. there should. have

I-fr’hoeri-jiiiiiecxua “~1:>ea1§”::’eo3c the Authorised Oflicar ta

i””h__e§_e6t of the petitioner. The

Ffitieltiwrfifit eheule 1~….re been given …z~.

T.”-‘4«.__’e–3;:pori:”u:1ity to have hi any in the matter and

iifi’he.,_h’Imt the lend hold by him, either acquired

‘ inhozcitad exceeds 5 acres of dry land. than

» ufneceeeerily the petitioz/me: would not be

$6′

entitled for grant of occufgancy rights an-:n__:Lf

it is a ten-“ted 1-” 1-“”::*’1~.ex mean, t1~.e_g..?._i==_r1

: ;,

ahouini he veateci with the _
which, the petitioner must 1_:m.. 1;
to 1.3.19″ and he also :§a4ho’a}’1:*L
Form No.1 in_ this

notice, the iraV_x;nug*rx:acV_!…L: ” «T.:V._;*q_«c§11inaa

o£1’ica.rv’A’:Eu-firVdig§’§§Ve§1–~.:;§£’V-thsa same in aceord-a.nco
w1thA.l«m. aéifta’r. .v’*af£63tE11ng opportunity to both

“”V.VVihf>itf-‘*