High Court Karnataka High Court

Sri Sidde Gowda vs State Of Karnataka on 31 August, 2009

Karnataka High Court
Sri Sidde Gowda vs State Of Karnataka on 31 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
-3,

IN THE HIGH COURT OF KARQQBTAKA AT BANGALORE
33 __{.g Qi'-£"'.g

5° E." "A A A
DATED THIS THE 30":

  

DAY OF AUGUST 2009 s;,;='-A: s;'.z£_.mz.cef=~:-~~a«

'/ ~'  ,{".';__.-g'/Cg?"-;;« 

PRESENT  1"'   A'

THE HON'Bi_E MR. P.D. DINAKARAN,  hi"

AND 
THE HON'BLE MR.JUSTICE V}'_G;*'IvSAf3.H'A.:HIT" 
WRIT PETITION No.9I5'8.[2008 (GMT;-EA$'::;PI--Lw) 
BETWEEN: A I i
1 SRI SIDDE GOWDAIIA I

S/O KARILIVNGE,csDwDA"  I 
AGE 65'YEA'RS  g  

2 V"GAIl\£G.AiDHVAf§EAIAHV""
'=,_S/Q -RE'\'fAI»AF}T    .
AGE. 70 Y4EAtf{.S_"  

3 M v1SAHAKAAVAITIE'I::_dv\z.*'DA
4;: "S./O BORE GOWDA
'  A§3E__ 60 YEARS"

I  "DEX/'_A.F§'A£1

' S/'O,,1Y.AVLA=KKI GOWDA
Ac;.*E.:_z; 5' YEARS

5.' .. RITISHNA GOWDA
'S/D MANJE GOWDA

I  AGE 35 YEARS

ALL ARE R/AT HIRIKADALUR VILLAGE
DUDDA HOBLI, HASSAN TALUK
HASSAN DISTRICT
 PETITIONERS
(By Sré: NARENDRA GOWDA, Ad\/., )



STATE OF KARNATAKA
DEPARMENT OF REVENUE
M S BUILDING
BANGALORE 560 001

BY ITS SECRETARY

THE DEPUTY COMMISSIONER
HASSAN DISTRICT '  
HASSAN

THE TAHsILDA_R'~-, I
HASSAN TALUK" ~  '-
HASSAN. WE-A
ZILLA;PA'f§;_CHA'::*AT%  _ -
HASSAN Z_I,L;E..A' F?AN'C,Hl's.YA.T H.
HASSA_N;_,.RER.,, 4BY['ITS"v.AI' * '

_CHI_E¥?_S'E'€£§E'1'A_RY,' "

:'1.TALUKEl5A'NIiHAYA;T"'--- ' I

HASSAN ZILLA PMCHAYAT,
HASSAN, R_EP., 'BYEITS

1 , CHIEF ,EX'E.CUT'iVE OFFICER.

' HVONNAvARA"GRAMA PANCHAYAT
.,H'Qi\5NAV_ARA DUDDA HOBLI
 _HA_S'S'A.N jTALUK AND DISTRICT

I BI'.'ITS;SECRETARY.

 TVANJAMMA

" W/'0 MANJEGOWDA

AGED ABOUT 42 YEARS

 R/AT HIRIKADALUR VILLAGE

HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLI,HASSAN TALUK
HASSAN DISTRICT

SMT PUTTA NANJAMMA



10

11

-3-

w/0 SANNA MANJEGOWDA
AGED ABOUT 40 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT SANNAMMA

w/0 RANGEGDWDA

AGED ABOUT 35 YEARS ,
R/AT HIRIKADALUR VILLAGE 

HONNAVARA GRAMA PA!\!C»HAYAT'H.  

DUDDA HOBLI,_HASSAN...T;/RL_U'K_v
HASSAN DISTFZ__ILT.T  

SMT MALLAMMA _ A

W/O MAADEGOWDA  A  A
AGEDEA'E3QL3T 33 Y:EA'RS"~ A    ~ 
R/AT. HIREIKA_DALijR .3/ILLAGE A
HON NA-VA RA 'G RAMA 'R,AA1ci.1AYATH
D_LfDDA"'i-IQ;BL1,.HA.SSAN_.TA.£UK

T"HAS'SAA: DI3f%3TRI'C«.T_'

x$.M'T-- SUMAIT.§A_AAA   ~ A A 

W/'Q SQMVASHE KAE;

1 AGED ABOUT 25 YEARS

R/AT HIRIKADATLUR VILLAGE

 aHoNNAvAR'A"GRAMA PANCHAYATH
TDVDADDA HOBLLHASSAN TALUK
 VVk:ASS'AAT1;DISTRIcT

SMT: TIRE MA
w/D 'SURESHA,

" AGED ABOUT 25 YEARS

R/AT HIRIKADALUR VILLAGE

 HONNAVARA GRAMA PANCHAYATH

13

DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT RENUKA
W/O JAYARAMA



14

15

16

,'HM'SSiA'.N BISTRICTA' A

-4-

AGED ABOUT 30 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLI, HASSAN TALUK
HASSAN DISTRICT

SMT PADMAMMA   
W/O NAGARAJEGOWDA '
AGED ABOUT 32 YEARS  
R/AT HIRIKADALUR VILLAGE-

HONNAVARA GRAMA'PA'N.CHAY-ATI! V  T

DUDDA HOBLI,HASSAN<S.TA»L.uK
HASSAN DISTRICT "I 

SMT PARVATHAMAIA \_ 

W/O MURUGEGOWDA  I

AGED ABOUT 33"YEA'RS" I  I
R/AT HIR{KADA.LU5i =vIL'L.AGE I 
HOi_vA»AvA.:IgA GRAMA PAMJJ-IAYATH
DU DDA HOsEI,HASnSAII..TAI_U'K

MT JAYf«'fv@.i:'§?1'A,  A 

w/O NA--N3'uI$IDE'GAOwADA
AGED ABCL_JT:41,Y_EARS

  1, R/AT'H_IRI.KAD'ALUR VILLAGE

HON NAVA RA G RAMA PAN CHAYATH

 DUDDA HOBLI;HASSAN TALUK

_H'ASS_AN__ DISTRICT

V'SI¥1T._PA;RI/ATHAMMA

Vl',/QAEINGEGOWDA
AGED ABOUT 46 YEARS

" .R_.1AT HIRIKADALUR VILLAGE

HONNAVARA GRAMA PANCHAYATH

 DUDDA HOBLLHASSAN TALUK

"I18

HASSAN DISTRICT

SMT BHAGYAMMA
W/0 KUMARASWAMY
AGED ABOUT 44 YEARS



19

20

21

-5".

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT JAYALAKSHMI
W/O SHIVANANJEGOWDA   
AGED ABOUT 43 YEARS  % 
R/AT HIRIKADALUR VILLAGE  A '
HONNAVARA GRAMA PANCHAYATH

DUDDA HOBLI,HASSAN"TALUK" _ ._  

HASSAN DISTRICT

SMT KAVITHAV    " 

W/O BOREGOWDAI@L~RAMUR' A.  V

AGED ABOUT 28 YEARS' I V
R/AT HIRIE(_ADAi.;UR* \ZIi_LA:GE 
HONNAvA,RA GRAMA"PA'i\£CHAY.ATH
DUDDA uHQB--!_I','HA_SSAN--.5'l ALUK

HAS3_SA_r§"£)ISTRI<_C'Tffiv~A. A'  

TE'.'iRIg'Il\iJlR\Ts'¥':"¥VfR"«.V.:'_' I
KW/-O. SIDE3EGQW--DA---   A

AGED ABOUT V42-YEA Rs
R/'AT HIRII<,ADALU'R VILLAGE

_ HONNAVARA GRAMA PANCHAYATH

DUDDA' H.OBLI,HASSAN TALUK

 HASSAN DISTRICT

-- NAMMA
« W/0.. KEMPEGOWDA

AGED, ABOUT 50 YEARS
R/AT HIRIKADALUR VILLAGE

" HONNAVARA GRAMA PANCHAYATH

DUDDA HOBLLHASSAN TALUK

 HASSAN DISTRICT

.  "E23

SMT RANGAMMA

W/0. MARUGEGOWDA
AGED ABOUT 40 YEARS
R/AT HIRIKADALUR VILLAGE



T 1'2}

24

25

26

_5_

HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT YASHODAMMA

W/O. HANUMANTHEGOWDA
AGED ABOUT 44 YEARS   
R/AT HIRIKADALUR VILLAGE

HONNAVARA GRAMA PANcHA\i'AT§'4  A

DUDDA HOBLLHASSAN TALu.i M 
AGED ABOUT 35» EARS  1

R/AT HIRIKADALUR VI.E;LAGE--'«..T' 
HONNAVARA <3RAMA,,'APA'A:.cHAvAT¢HA

DUDDA 'i'-'IQ!'-2-LI,HASSAN"TA'LUK. 
HASSAN ;:;_:_s;jrRI§:frAaV   *

   A

:A'w/'0";.JA'sAk:;EESH.A 1
':AG.E'D .A'fi'(}UT" 36~YE'ARS

R./AT H1R1K.ApALgR..\:--1LLAGE
HO!\_INAAVVA'RA' AGRAAAA PAN CHAYATH

1' DUD'DA'HQi3LI';.HA'SSAN TALUK

   HAssA'N~ V.E)IST!2VICT

  _V.SMT::S'HANTHAMMA
" A. vAw/0: KARIGOWDA
« AG_E.D'ABOUT 37 YEARS

R/ATj_.HDIRIKADALUR VILLAGE
i*fONNAVARA GRAMA PANCHAYATH

 '* DUDDA HOBLLHASSAN TALUK
A  HASSAN DISTRICT

SMT DHANALAKSHMI

W/O. NINGARAJU

AGED ABOUT 28 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH



29

30

31

L9.) V
N  . I

_7,,

DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT PUSHPA

W/O. SURESH

AGED ABOUT 29 YEARS

R/AT HIRIKADALUR VILLAGE... ,

HONNAVARA GRAMA RANCAHAYATHQT v 

DUDDA HOBLLHASSAN TA"Lw.LJ1(.,T'" A *
HASSAN DISTRICT 

SMT CHANDRAMMA 
w/0. PUTTASWAMY GQWDA 
AGED ABOUT 40'~¥_EARS I   
R/AT HIRIKADALUR. .VILE§AG 5-  *' * 

HON NAVARA GRAM-A RAMHAYATII 

DUDDA HVOVBLIAIASSAN "TAI-uK'.  
HASSA;'N'E}I_STR:I_CT  "  
SMT AIIAI GANF'W1A:"@'j _A'IvIMA$}"'A{A'I4 MA
VW/_O;'JAVAREGOWDA"  3

[AG ED. .+j]BOL7éT 44"vjEARsI A
RR/AT HI'RIK.ADALUR" VILLAGE

HONNAVA RA ~c3'RA_rvIA «PANCHAYATH
DU'-DDA HOBLLHASSAN TALUK

  I HASSAAI DI.STR.IC'f"

 RADHAIVIANI
 _W,/.O.,KRISHNAMURTHY

 A. _AGED ASDUT 30 YEARS
« R/.AT_H1ARIKADALuR VILLAGE

H.ONi$zAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK

'I HASSAN DISTRICT

SMT VASHANTAMMA

W/O. KARIGOWDA

AGED ABOUT 28 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK



34

35

36

HASSAN DISTRICT

SMT SHARADA

W/O. GANGADHARA

AGED ABOUT 30 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT MANJULA   
w/0. KEMPEGOWDA '
AGED ABOUT 34 YEARS , ._
R/AT HIRIKADALUR V'fl,_LAG E . 

HONNAVARA GRAMA RANGHAYATH    

DUDDA HoBL1,HASSAN"TALu_K
HASSAN DISTRJCT  

SMT MAMATHA"   
w/0. RANGASWAMY.

 R/CATSE:1,RIi%§§A'DA'LLi_"R VILLAGE
'.._HOi\ENA\:'ARAI F3¥{*AAi'-*i'A 'PANCHAYATH
DUDDA' HOB'LI,'HA'S«S~AN TALUK

HASSAN DISTRIG:

SMT v'EE_,NA

:_v.\//Q. SHESHEGOWDA
 _ A.GED--...ABoUT 35 YEARS
 A. SR./AT .2:;1'{;1KADALuR VILLAGE
"H.(_.':_v.:\_:_ NAVARA GRAMA PANCHAYATH

D.UDfiDA HOBLLHASSAN TALUK

"--!A-IASSSAN DISTRICT
"Sm" CHIKKAMMA

W/O. SIDDEGOWDA

AGED ABOUT 45 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT



39

40

41

42%'.

SMT GOWRAMMA

W/O. RANGAIAH

AGED ABOUT 34 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT

SMT HEMAVATHI   
w/0. JAVAREGOWDA '

AGED ABOUT 44 YEARS I ._
R/AT HIRIKADALUR \.!IL._E_.AGE7. "

HONNAVARA GRAMA R-WCHAYAIH'  I "

DUDDA HOBLLHASSAN 'FALUVK
HASSAN DISTl2.;I(;T   

SMT LEELA ,
W/O. BASAVAIAHH," -

AGED Asjparr 35 v?EA:R:~:If[*A--%._V 7  

I R,/.A_T" VILLAGTE
 HomRAvAR;A G_RAMA PANCHAYATH
';.DUDD.A   ma L:L,HASsSAN TALUK

HASSAN ,p'ISTR':r;j*'»»«. 

_ sMT"'MAMAi':*HA 

W_/O. SHIVAKUMARA

 AGED ABOUT30 YEARS

_ R/AT 'HIRIKADALUR VILLAGE

A - LLjH.QNNA_vARA GRAMA PANCHAYATH

 43

DUID._DA"HOBLI,HASSAN TALUK
_HAS$3AN DISTRICT

'* _S'MT NINGAMMA

W/O. THIMMEGOWDA

AGED ABOUT 49 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT



44

45

46

47

_1g_

SMT KAMALAMMA

W/O. H B NINGEGOWDA

AGED ABOUT 40 YEARS

R/AT HIRIKADALUR VILLAGE
HONNAVARA GRAMA PANCHAYATH
DUDDA HOBLLHASSAN TALUK
HASSAN DISTRICT   

SMT GOWRAMMA
W/O. H C MANJEGDWDA

AGED ABOUT 45 YEARS"-....

R/AT HIRIKADALUR VILLAGE ._ 
HONNAVARA GRAMA PAN_CHA\{ATH 
DUDDA HoBLI,HASSA.'N TA'LE_;K 
HASSAN DISTRICTS. r I '  .. 

SMT MAMATHA:""''' ; A  I  I
W/O. 17'?/'\5\53,IEGOWDA""    R 
AGED 'A_BD,LI"-_r 36;\{EARSI<A 

R/AT HIRIKADALUR.vILLAGE"
SHOWN NvAVA*R;AV._G RAMA "PAN.CHAYATH

 DuDD.A{_HoELI,HASSANTALDK
;HA1S'S.AN 'DjI.S "FRI'CT--- ' A

THEASH RAYA CDMNIITTEE

I _ CONST_ITUTED"'-BYVTHE GOVERNMENT

FOR ALE_OTMEN.T OF SITES

 GANDASI CUNSTITUTION

_HASSA~--N_ DISTRICT

3  -- _RE_P- B'If_ITS SECRETARY.

 RESPONDENTS

(By Snit: NILOUFER AKBER, AGA., )

THIS WP IS FILED PRAYING TO;;- QUASH THE

WIEMPUGNED DRDER DT.20.9.03, IN RESPECT OF THE LAND

BEARING SY.NO.125 TO AN EXTENT OF 1 ACRE 30

-11-
GUNTAS OF HIRKADALUR VILLAGE, IN DIRECTING THE

AUTHORITIES TO ISSUE HAKKU PATRAS IN FAVOUR OF R6

TO R46, PASSEO BY THE R47 THE ASHRAYA CQA4i,i~i..ITIvEE,

CONSTITUTED BY THE GOVT. FOR ALLOTMEHTOiEj;S_ITES,._

GANDASI CONSTITUTION, HASSAAT DISTQ’ “RiE1RRES’EN IE5. A

BY ITS SECRETARY, VIDE AAIN-»;E,..3TO.f

DECLARING THAT THEi’RROPO’SEI>, ALLOTMENT IS,’

CONTRAY TO THE PRQ__\IISIO.l§iS KARNATAKA

PANCHAYAT RA3 ACT*i§93.’O–., ” I

HEARING’ OAT.0jivTjHTIS”ITi.,.i3’AYC,7 SABHAHIT 3., MADE THE

FOLLOW’I.!§iG._ I
~ ” 0 ORDER

_V.”‘iO’??.i.is:4VA”F?VubEiC Interest Litigation petition is filed by

5 seeking for quashing of the proceedings

of””–res’p:or:vci’ent No.47 — Asnraya Committee constituted by

~t.h.¢ Government for aitotment of Sites, Gandasi

“‘.:Con’StituenCy, Hassan District, dated 20.09.2003

“(Annexure ‘E’ to the writ petition) directing the.

\/3

-12-
authorities to issue Hakku Patras in favour of respondents

6 to 46 in the writ petition in respect of an ext’e.rit–t.ot_o1

Acre 30 guntas of iand in Sy. No.125 situate”i–n 4′

Village and for issue of writ_»Aof__4ma’nda’4rtiuVs’.’directi.nj’e.

respondents 1 to 6 and 47 to rezservel

No.125 of Hirikadalur”l__v’i!iage,A”‘ jGram’a’

Panchayat, Dudda Hqbli, HaStsanv«Talu.k and-E),ist.r§Ect, for the
purpose of Gundu and aiso to put
up construction’ of to pass such
other orders,~ petitiiounelrs to in the facts and

circurn.sta_nces of;;:the«ecase. ”

“It in the writ petition that the land

baa{ri’ng~ Sy.V””P~l.r.t.v;_l___;ZA’«_S of Hérikadalur Village, Honnavara

VA :VGrarn.a=Pa.tich_ayat, Dudda Hoblé, Hassan Taluk, Hassan

.gistrict;a”.to.tayi.lVy. measures 04 Acres 28 Guntas and out of

the 01 Acre is phut Kharab and the same is

i’recservved by the Government for the purpose of grazing

flclattle and also to put up construction for the School. The

it “said land is protected by villagers and the Government

since many years. The said iand is reserved as Sarkari

‘Qt

-33-
Gundu Thopu, which contains big trees and a Ternpie is

aiso situate in Sy. No.125. It is further averred._fn.at’–vthe

viiiagers are taking out their Cows, Bufiaioes,

Goats to the said iand to providefood tczithie’ ‘ .

The village has 212 Buffaioes, 2-5 sheep and’ S1

per the endorsement issue’d._Vby_the Veterienafi/”‘:I;n’swpet:tor of’

the Veterinary Department, pi-i.axssan’~,T_aiu.k;«

2.1 Itis No.125, there
exists Sri__ was built by the
Ruiersof remaining iand consists
of and Anganawadi Centre.

The Guntas of iand in the said

sur:§{ey’~numbe”r-..was ‘reserved for Ashraya Yojana, so as to

. :Vi’d..enti_ffiy’A«theV’site iess persons in the viiiage and to distribute

the.’sarnéftoA’.;.’t’h.em. Remaining extent of the iand in the

said number was kept reserved for the

“d*ev.eiopment of the village. In order to identify the site

iiessii persons in the said viiiage, a Grama Sabha was

‘”i<:onducted on 21.05.1994. In the said Grarna Sabha, oniy I

eight persons were identified as site iess persons and the

K5'

-14-
third respondent submitted the report of Grama___ Sabha

identifying eight persons as site less persons..:’in_i’~._that

village. Deputy Commissioner, Hassan

passed an order on 29.07.1994 to» that the r _

petitioners seriousiy opposed ailotment’ivofllisitesinyVfalviour.of

respondents 6 to 46, “re’s~;1onde’ntV< i\E_ol."-'.i_7l5.__:'~"v«viAshrayaii'

Committee, passed a'__ resoiuti.oVn"onr.;0.d9L20O3_.deciding to
allot the sites and in favour of
respondents to The said
recommendati is _ by? V Committee without
the the same is illegal and
without a 'land, in respect of which
allotment of sites in favour of

res§poni'dentsV"6'–.tov___{i_§, is reserved for grazing of Cattle and

» ;i'orvthe'«pur:pose of construction of the School. Therefore,

rtiiei'implti'_g.ned"vorder is Eiable to be set aside and necessary

ordezrscmay he passed as sought for in the Writ Petition.

3. We have heard the learned counsel appearing

for the petitioners and the learned Additional Government

\J>

-15-
Advocate appearing for the respondents and scrutinized

the material on record.

4. It is clear from the t’t:,at’;

respondent No.47 — Ashraya Cofnmiénttee

on 2o.o9.2oo3, has resol’\)9.,=__g:¢-…,t_o ai’l”ot__ sites.:fo.rf’ried”j in a.-.

extent of 01 Acre 30,Quntas–«ofivl-andin .”5y;-i\.io…i25 situate
at Hirikadaiur Taluk, in favour
of respondentsifi to persons. This
writ petitionsi_s’A::ti.!.ed” on 27.06.2008 i.e.,
after.._expi’ryl”of:;..’:n_ea_fj¥trS” from the date of the
impugned explanation has been
offered ‘as_’to_ delay in approaching this Court

avntl. therefore,'”–th¢____pe-titioners, who are guilty of delay and

» Vlachesv’in=fil’i’ng this writ petition, would not be entitled to

H sjoulght for in the writ petition. Even otherwise,

rnaterilal on record would clearly show that respondent

2 0’No._.fi7″‘~ Ashraya Committee unanimously has passed the

diresiolution on 20.09.2003 deciding to allot sites in favour of

respondents 6 to 46. Though the representation is said to

have been made by the petitioners and the viilagers of

\/5*