1N THE HIGH CEDURT CF KARNATAKA
CERCUIT BENCH AT DHARWA33
DATED THIS THE: 13TH my GP NOVEMBER, 2008 --.
BEFORE
THE HGDFBLE MR. JUSTIC;;E...N_._KUI§£?Xi¥' " 57.j
Wm' PETITION N0.84o1';(2c;a;e3(:,R)»._
BETWEEN:
1.
SR! SUKUMAR, S/G :{ALAG0UDA_F§A':'::.=,_»
AGED vs YEARS, RESEDENG AT.MAi'Ei_E{BA€.}
BELGAUM -- .
SR} PRASANNA Ki} M Pra 'V =
3/<3 SUKUMAR P'_g§§E,AGQUDA'PA'FEL+., 'y
gear) 5: YEA§:s,g§é.s:Dm<;; R'? ME'JS¥§I{BA_G.\'
BELGAUM. _ , "§'.?13*rIT1<3NERs
(BY SR1 :2.i~;::._mL1{A1fi§vz<:'§":{«*:j§<$§z:.{3--;B.s§~iAs'rRY, ADV. ;
ENE):
' R§,jP};*EsE:mfE:£} BY ITS SECRETARY.
'rz~£'i§1.;g:»113 *2f'121£3ué%:A'L;"B7ELGUAr~.a,
é,*m':$;€-:§}*.;{A1%2§2.::;TAKA,
R.EPI?ESE£*~?'E'EI§ BY ITS SECRETARY
TO-..§}O\?.§;E?N33IMENT, REVENUE
EEPARTMENT, IvI.S.8UELDENC,'§,
DR. 13:3. Amagmma VEEDHI,
BZJSGAEORE 560 OGL
SE: KEDARI Tamappa HALAGEKAR
S;/Cr , MAJOR, RESIDENG A'? HOSUR,
TALUK AND DIST. EELGAUM.
SR1 BABE},
8/ O TANAPPA HALAGEKAR,
MRJUR, RESEDENG AT HOSUR,
TALUK AND DIST BELGAUM, El FZESPONDENTS
{BY SR1 R.K.HA'i"I'I, HCGP FOR R1 AJQD *2}
THIS WRET PETYFION IS FILED UNDER ARTICLES 226: AND
22'? OF THE; CQNS'FETUTiON OF INDIA PR2-XYING TO QUASH THE
OFEBER DATED 21/'12,' 19'?"6 PASEII) BY THE 13'!' RESPONKEENTV
VEDE ANNEXL§RE--A, GRANT iDfI'E';RIM ORDER', STA?
OPERATION OF' THE ORDEF.' GATES 21/I2/E9176 _.__
'THE 13? RESPONDENT, VIBE ANNEXUEQE --A AND E'1'C;' V' " " "
“E’E~fiS WRIT PETETION COMiNG ::~;;~; FOR? ‘PREz:i.1’M’:’NARY
HEARING THIS BAY, THE coma’? MaDE:’THE’i*r)_L;,0w’;N§;:__ =
oRDER_
The petitioners have §:b.:.¥:I1cn’g«.=_=;i ‘~*.:h.i..s§ writ:
petition the orcier pasééci Tribunal on
21/12/1976 as.ps:§§’ ‘
2. *f:”x:>1i;- ;’.ifipu§11ec;1 order, the first
petiti<)n,6z:"A_is' :th'c His elder brother
Manohar "zbmther Dhanyakmnar were
" a1$0 pa2z1'ties."V"i'~}1::i1g11 nntice was served on them,
§'6In;1i;z;ié¥:i'.:a tj3@nt. The '1'ribunal looked into the
re<:5r:3_ s Qzowed that the applicant befere the
Reffiifins Tribunal was cultivating {ha land since
ané the ramrezme records gmduceci Showed that
K cultivating the land frcmzl 1§354~1965 to 1974-3975
2:316 3:113 father's name is Shawn in the <:uliivat0r$
caiumn and therefore the Tribunal ganied cxnzupancy
c51'éiet*;" ' V
rights. it is that 0I'd€I' which is challenged in this writ
petition.
3. It is the case of the petitioners mat it is xt:}”:eir_V
elder ‘brother-«Manczhar Patjl, who was _
entire iitigatzian. ‘i’he petitioners were s1uTerii{1g ‘fiom ‘4
aiimem: and were seriousiy sick. ;;>é”:tiét1’en.efs ¥éie;je”:A:iVe_e
under bona fide belief that t§.1ei:r__brethéi~ _1″?fa_§;”i1 A
was attezzding the Iitigafiion a:1§;i:V”:reee1:1fly.’ eeme to
know that the Land _ has.i occupancy
rights uoi; 4. Their elder
brether ‘net “pmseeuteci the matter and
therefore ;:1:g;eeaz;«i:e;,m;x;¢i1% is filed challenging the said
A if petitioners were suflering from aiimerit
” ” * wereeeréeusiy siek, it is ebvieus that they were met
.<,_§'1.z;1V._*V:'i"i.:.:=..;i'ii:1g the land. Revenue records éiselese, for the
50 years, appiicanfs family was cultivating the
from the year 196449653 to 19744975 and his
father's name was shown in the Ctlitivators Column.
V/,
Though notice was served, they remained absent; and
have I201; opposed the same. It is clear from the .,
012 record that it is respondent: N033 and H
Cultivating the land and nct
therefore tihey had no objectiofls "
rights. The petitian filed afier""éVV"iong
iacks bona tide and suffers iéichés and
at any rate Cannot be If} that
vieaw of the 1na1:£:<-;f "f{1 :..ere7is r1o"fiéfit 'iii this petition.
jg zthe V_c1:§ismi$sed.
. . . . . .& Sd/’
Judge
Kmv M