High Court Karnataka High Court

Sri Sangappa vs The Assistant Commissioner … on 14 August, 2008

Karnataka High Court
Sri Sangappa vs The Assistant Commissioner … on 14 August, 2008
Author: L.Narayana Swamy
3N THE HTGH COURT Oi? KARNATAKA, CiRCi§FT BE2§'%Cf_}H.,V_:

AT GU LBARGEX

Daffid this 11:16 14th day Gffxugust, 2008  " 

Bafcre

THE HQNBLE. MR.JUS'I'ICE L NA§z§x3f;§;szTé;'TSvi%A:sQz'Y., «.   JA

W P No. 3292 9:" 20§§._('LR)." %

BetWee11:

1.

SR1 SANGAPPA   
3/0 HAN{}MANTHAPPA BAi_'3éAGi}f€E}I 
AGED ABOUT 543352,   
OCC;AGRiCU¥;}T"Uii"ES'[',  . g 
R/AT HATTAm~.i2vi1H;a:.;'_v::$::,{"3}3:,   .
BASAVANABAGE; " _'.ADI'*TA¥;;UE{ '   - 

BIJAPUR D;SrR:<i:<_%i;:-.. 

SR1 MUR'1'H'E P9PA  _ . _ 
S/Q BYAMAPPA KA.¥&JG°L, 
AGEITJ}. ABGUT 39'YESR,V

 " "vt:}c<:;.p;G,i~3§.c,0é;-3 BYRI' VIBE aN'$~E--c CGNSEQUENTLY DIRECT R-1 ANI)

R-:22 "I'{} "»(3VU!'§F'«§3E':_V'GCCUPANCY REGHTS §N RESPECT 0:? ma
i,A?~J'§Z}S__-IN' .$*{,:s:o;~:eo:3 MEASURWG 9 ACRES 16 GUNTAS 0?
HA'i"I}\RAK£HAI;'»-._ *,vI:,LA<}E, BASAVANABAGEWAQI TALUK,

 ' BI.}APi§z;j_ DiS'Z'R§'§'-'§' TO THE PETETEONERS.

 '§'his "w19ii: petifion csmjng on far preliminary hearing in 'B'

  b§_f<3re'"th:;: Court mday, Court mada '(ha fofiowing:

ORQER

T   "This Writ petitien is filed being aggrieved by the erder dated

 p' 1i':3/8 /2305 wheresby the Kaxnataka Appellate Tribunal <:0:1fi;rm€d

V the ordmr dated 10/5/2901 in Case Ne::~.LMR/'?A/CR/ 129,13o;99~



Gt) passed by the Aasistant Commissioner, Brgapur : V'

rejecting the Farm No/7A flied by the petitiomssrs.' '

2. with the advent of Section 77-A391" me,i;{g;c;§a£s~;1.:a"'1;a_11a:1VT_A'

Reforms Act, the petitioners filed Form-
rights in respect of land baaring R S   %§':i"6S 16
guniias of Hattarakihal village'.  'Th¢vé)e;"i'{ioners
had shown Respondents 3 5:. 4 ;a"1 $_  I'TV." is ::1e'ticc:d by

the Assistant G0mmi$fSib’£’3.¢§*V¥}}.f;i_i Marmtlzii Devaru
and r€:sp»!1:vA Kaxnafaka Certain 1213313
Ahzrgfiiion’ i’fi1:=:i*:=;fore;V «£215 ‘viiaxnataéca Appellate Trihuzxal has

‘V A.g:::-E:f:ition€rs cannot have any claim over the

: iw:1:{d 11/ S.’ ‘7_’f¥A of ‘f;§.§:A}KaInataka Land R€if€>I”i?i3i8 Act. Even theugh

. i€i_–g.§1.}7’r¢f:’presen€”af£i;ves sf f’flE§p(}I7id{i’I1f No.3 were brought an }f'{‘:::;’€)I*d

Karxzaiaka Appellate Tribtmai, those L.Rs. are {mt made

the prtsent Writ peiitian. T}f16I’f:f03″€, s0–cas11a}I}; Writ

V ‘ patifiaxi ‘is filed.

‘\

3. There: is mt: iilegality in the impugneé orderggg
petition is devoid of merits. Writ Petzition is_rejgctc€i_;’ H ‘ ” -i”; V VV

akdf’