Karnataka High Court
Sri Venkatachalaiah Since Decd By … vs The Land Tribunal The Tahsildar on 28 March, 2008
gut
vi"-.. _ ..
N THE HTG-H
U T 02"' KERN TAKE, u.F~.N'Iam.nf.'I'fiE
um-an THIS -ms 2'1? am an' MARCH 2008
BEFORE
THE Hotrnun HR. ausrxcn H..=.r,.G.nAr«ii:$H:'.'1,»
wan PETITION ND.1fldT}'20£J_§5%iJR'iW ii"
craowmmsa W0 LATE"-'iJ'ENVKF.'?ACE#E%Pg.IEi§
Rfififi aBoUTA?@ ?EaR5~{* *.1% 1 "V
5;.-'0 1c::.Tp.1.:;tJ«strJ_:'s vganms - ;
flHRJHPURR_HGHLI,'ENEKRL,?ELfiK""
Efi.rac;ALoRE_"~-.
nmxsfi --. _ yi_ ':2; V
51"'? "T3
.n..rs£'n mom 3::
:=:.»'~:::: 'sets.-rs: tzurmf 'V1
fi}--kRJP.P&3.4R;E..,HflfiLIA, " 3'.-.,.L}!P.£.- '1'A.?.-£319.'
s;2:«.:u::su.L.ors.1?:., ' V
;j%§mA%Gfi1*aNI1:EnmTnPPA Lmou-r
A , tiiEAR VEI§}€ATESINARA TALKIES
"';=.HEi 3cTmaHnfiEEfinY"i
". *g;o"aamE»nanAswnnv
'_fl£EH_A£QUT 30 YEARS
'. an 1$n§Eufi§nnY
,"n _$fO;LAWE numzvnrnn
* '£553 Anna? 49 YEARS
-- 3E'¢H%wnan3?A
' fifO.LHTE nuuxvappa
T 45 vinns
"pr
x
.p-.-1-nun.
I-'uanu 3.312!"
hi
,|'.n. until' .n|.'r&'I.3
13F iifififibl Ei.ru.w-w1nnIInn'I'
EEED ABOUT 3? YEARS
ADD PLRSE RESIDENT BF F3°:.TR1£5UPPE
VILLAEE, Hanan POST
PJGEICKL TRLUK
EANGALURE Unanm nxsm. ..,mnssroNflnN$s.'-"
¢ny flri : NADIGA saxvmnamnnprng aces FGR 31 i fie' ;7
awn $21 Pnnxnsa T HEEEAR; Agv yon REA we 3333,'. *
THI$ v.9. FILED uNnma fi3§IqpE§*?§6?Afin 227
0? THE CGHSTITUTIDN cf ;Nn1i"Pa3riE5 TO QUABH THE
onnzn av. E0.ii.i9T6" 'H E" E 3wfi;.
3
K? V
_--II .-n
I "1" '
' H
F!
I
i imx-E AME ET
vI-v'-u-
in
-' E
-"*'d .i'.aI'
is
THIS w;é[fa&fliu¢«§sfim_Ht#3n_nNn nmsnnvsn FOR
Pnnuuumcgu;nT &F}gnngksffnxg ngv, THE counw MADE
THE FnLgow1&c:;,w'} "'
'Z6-11*-1'§"i6 passed 'the 1'r*8"
'a}'ank.ata::hala.i$-. t.-I-km tr.-aa the as-.-raer in
pcsaaemaiez:-n cf the agricultural land meaa=ii:':i»,fit3"".I'
ah-mt: 2 acres 36 guntars in
Fsnelml Tza.J.u}r.. The third rgapcnde:;iI:"'.Vv'«*.si--::v' of land.
1l!;g,z:r:s-;1:r:_ii:'Irg:"' : petitioners, by
.___......_.__._.._:-_1_'__,v1__J ;f_ _...:.-,.._.,;l.": _ _ _. __... ._ .1...' 1..
!I1Z1.5]I£?-EPIBBIEIEJ-EB-l|.T.h_l ._e§u!.,.u. Inn u u .L L. In w...w v
ficfiérdingv to the Patitionaru, the
'-.f;h.i. r'd._ 3:_,e:§!2a}:§V'u*.:s1iqL-:io:r1t managed to get an exparta
r:.~a1:£:".éJ'§'I&1-r:i.V1':2iAi'4Ij:._~_.,1VtA':*"getting the notice served on the
I-::.fcanca"rnész1 fi.-aztzson and rather the notice was
E'-.'.'-."£""."¥'~"v,~«3 ""'=I"*
(
I
3::
i
I
1
I
I
I
"v.$r:§ugh1: for quaahing the impugned o.1:d.eJ:_ of the
\?u//
XV
fin
HI
-... .1! .l.'I.. - .. _ _ _ -
L**n.w'. 'I*:ci}:-:una.:. '"1 the qrc: T 'uni fiha pr pérzty
was nearer in possession arm}! cultivation
third respondent who himself had "
property t-:1: Venkatachalaiah:-"t1uri1;L§:
1364, or which, the gatifigfifitfi ¢fi-.th¢in 7
;; za-is gas; 55; tax 1i'_za_?:.gx._=5.r.:11¢r.le-;:;s~,15a;~~._As-rage V" in' L-as éa 3;;-.I"ié1-1
t
L
§
:1:
fin
fl. ufiughtvvvj for
quaahing the impugned $ -:.;a'1:civ:«..1\:§'1"..
3. Per c:aréLt:"§>t;«»:1,: -"*ii4;VI_;1€u{_;;_§§&.1:3t1i:§d5._:ccunsal agpaaring
fcu: t}1Efi""'{2'$I,#t:?$'$é:ijfiQ '-¥;e.5%;_;:'c$r1_mperty in question as a.
*tez1 a'.u1.:_ -zzonaent: wan given by the
lafi,:1 "a5wx§h1;LT;_ such there 13 no illegality in
'Cu_':ha ¢:a§;i§£ the Land Tribunal, much less the
wfiaéifla ie an;
w
I!
-1!
u
'1
1!
11.
§
3
II'
SI
('1'
5
J'
I
l...:
I!
fal-
I
I'
Eh
'Ian-In..I_:.a:. AF I\'II\.IH.E) §-'Inna. '-an -u-nnvln 'I-"ha uni-4 '|--5 nvuav-m
-Jul-It-I 'J1 'l-[Jr I-I|-\-'J-- EI.fl§'I 'JV T'II'IaLJ ' I-'$3 F E-L C?
have come up before this court.
4. In the light of the argumenta éfiffifiéefi by '
tha learned. anunaal for tfié°: §¢§§#¢¢¥§fif
purtims, lat mm to éafi9;dafi"_whgth§fi"*tha
5-. In the in the
ET: the nqm€'pfi fink fi§ther pfi ffia reapfindant
is ahnwn ifi fibigmn Q; §fi%fi in Column 12, the
name mi tug f§£fi§§»§£fifih§'£eapandont is ahawn.
Ila 44* In $'l'g'fi!'I. " "'6':-Ir-.01-I-In-I-'|'--Ir in E-341-3 -I-n 1-Intru-
Fifi' oL'v 9!' 33-J: ._hi'II|nJ.-V"? «L53 9%" 'PW 'J-3??'
-- been fiuréhasafi by tha father of the patitioner
VKput"gtn3ra*,&:e no entries in the revenue
r#a$bda fi@ fifi§ affect that there is transfer
: _ 'but iagfigfifient himself has produced the sale
kdgédfigfifacted in fauna; cfi the fiathaz oi tha
-'In -I-$4.51. 11-than 'lflfifl "film:-u. -vlnunl'-III.
UH" '-1 Li]. LIJIW PQL L? U'! J-Jul' l"ZJnInl
"xfififitenticn of ths patitianen is, deapite that»
\\./'
mi
,1 _ - 1..., .._.,.Ir-..._ -4: A! ....._;__,.._.A..-- 1...- _--- -4:
LE H. L.I.flJ.'.l.5J.U.I. UJ. LII PI. PBLLY By W Y -S.?]2
purchmae by the father of tbs petiti0ner; fih§',
same is nut reflected in the ETC to s§fiw ffi$t: "
ths f&thfiI of the petitioper"~ia-:£fih' ¢¥hfi: H
unciar whum the raapcancient wim A"teii&fit~.V «.
5uTh thn sugar 9: t
estatzemant :31? the not been
nraaordsd. in ltfirmm {$f ifiuiaH 1f11$f tbs Land
Reforms Ru;éfig 3F@£tha£wgécfirding to him, the
aignatuzam.wfi:ea¢9nfi9cted}*w"
)0
3. Since thwze i£{ a dispute as xngazda the
~1:%tVieJ: emf the Tribunal can'? on the gmuxm t
G}
A ._.|_ _--
aaééptzihg if"
__.%.... '1..- .......,,.a
E tififixl-:..._y at tnu raamgarfint my
though net such a statement in recr::jf¢3."_éci "*.%'
indepmndaxutly but theta is d statazri;it:a;r11V:.:A[:V"f::>'rEu
oath. I-Iazrs-raveat, his aignatu:§5""'i-3'
the «murder passed by the
1:3
t.afl'1-a-n.a'i T the Aggigtgnf--H:=..c»o:n£hViss_si_9iis§f':.. """'11aja
rfi--.r;o"'"~'ad fih-% the v.'».--ff-<51;-*r.';... c'.T'.*"i*"-::*:':.".:.§.'--"*».'1 'as
the tenancy aw sfi=:i};' it is
man:-lved by occupancy
rights. :.t:3?e'r§ signature of
the Rasi$'taf;t.' well as -:1:-that:
1'v£..,....1:-r.=.:a *.§=.=.»:*a"..r.'Ij§ ;t_:'.1';e pat.it:Lca:;e;~.
._':1-fig:-g:_§Vt_%_fr:::&1"«$:1:m'i:, the petitioners' father
h5aza "uix;a-m}i%fa:%1f§¢--._compen.aation in respect of the
1aiid""ésov'-a;§2jqfi'iVicad and also statement is given
T.':;«_g; tfw. iifi.-1th9.r of the petitioner bafnra the
Patitier-ern' father: r'-11311-2nrr.er_3 the
.. -.._ _ _ _ A . -¢_;I
" .1:heJ:e is no ncatice issued. It appears during
W15'
ND
.
the llf% time cf 1:1′: fa….er l~…’.::sa1£ he ..’…%-.3
participated in the procaatiinqa way bac*.’j:”~»:’;i;~xj”*.%’
the year 1911?. Thereafter, after
tha pnatitionaza have come up befmfie
an the gromud that no notice :’§1f”S’.A_A?i$sfi’¥’3
varif :1-cation, it is 3a§fii’:~._ no’ti__c:-we ‘has.._ “‘baé:n
$3.1
I :
+- .. ..-I 4 -F” 1-.
laatie . In the ci:<:.ums.an::ea.. +2: *1;'…'$:~:.. £ ".3
£3
('1'
fact that patitiorghrfs giifiamaalf has
a.::§n1.'i.t1:ed thy V' find any
illegeslitjgy §:»§.:i_r;|q_¢__a;'J:._Vc';«"f: _1':1:LVV:e-» Land Tribunal
in cc:-n:E Vt 't 1i.:.=:_: s ….right 5 .