High Court Karnataka High Court

Subbaraya Sheregara S/O … vs The State Of Karnataka By Its … on 17 November, 2009

Karnataka High Court
Subbaraya Sheregara S/O … vs The State Of Karnataka By Its … on 17 November, 2009
Author: A.S.Bopanna


IN THE HIGH COURT OF KARNATAKA AT i3ANGAI,C)RI:I

DATED THIS THE 17′?” DAY OF NOVEMBER

BEFORE

“ma HONBLE MR. JUs’;’1c1«:.1<x;s.,;3G_t3Am§:_a

WRIT PETITION NO. 730%4;'2oL¥j8 (L§{)

BEI'E'V\fE§EN :

SLIISBARIWYA SHERif:ZGARA

s/0 i\/:1-\£\EJUNA’i’HA SHEREGARA
AGE3DAB{)U’E’65YE1ARS ‘
AGR1CUI.’l’UlR]S’E’. R/O PIONNAP{ERI
KU1\EDAP{JRATA}I.UK.~_
UDUP], DISTR]C’I’,~« 576.201; , IT>m::’:’£(.ms:R

{BY SR1 S R f”]§EZC§f3AE :r:£{;T1§)IJ«1§~;I.é§.}\EwP§, A’j1T>?-9;}
A N D; …. 1′. . .. .

1 ‘1’?-“if? S’1’A’1′:«: ‘Cj*F”»KARNA.f.§”Aw; .
BY libs SECRHIA-RY*’2?()’–..,’
G()V’;3}RNI\/IENT (3F;iA.R.NA’1’AKA
REVEN£J.I_3 ;:w:PAR’}.*M’k33§:::’
‘.J”£’..”)I~{ANA SOUDHA r

.» BAN{3.A1.0RE; = 560 (:01.

2. 1 v .. ‘E :11: ~1¢A–NzL..j’R1BL§NAL KUNDAPURA

T “i’§U?~E[}AP’URA TALUK
‘L.IDU}”~EVV’DIS:’Ff'{1C’I’ W 576 20;

3 ‘*-4.._s1vrr:~. ~S1¥:Aiv<ADA, MAJOR

"»7A-QERA VILLAGE,
VADIFLRA HOBLI
* s KUNDAPURA TALUK

"uDzJP1D15';*R1c'rw f3"?'6 201

' 4 SMT. JALAJAKSH1 R RAE.

MAJOR. BGRUR,

$2

”3

w
N

!()958/19E-3()–8I. $344.35/1E)78–7E). 1 1(o)34»/1.€.)7E3–8().
10957’/1980-81 1’C!a1ing to the 12-mcis to whi(‘?h ‘(tho

pe.1’.it’ic)ne1* had filed F()m1 No.7. The §ZI’i(“VE11’1(.'(‘ of the

p0ti.ti(.)11er H’1£i’i’ the Land ‘i’ril:)1,.111;-1} xx-‘2-is 1’10: j11sE.i_)’7i.eCi,_i11

1’qje<'?ti1o1g me (fléiilll of the pt-.*4':'i1'_i<')1_1<*:* and g_;'1'e_m__t'mg.',j"r*h£-**'..__

land in favour of the third resp()1'1(_jc::.1:1t;, 1_1'1'V:'c?g_§;1i'*{i,

the petitioner ciaimed rigllt in 1*e'é;pc2:ffiA~~;fji' $1116" g;§'1o':,)V;V)<=fi$1r.13}*1]'

beeiritlg Sy.Nos. 154/1 11()V&._ d§js.
The 1’hi1’Ci. 1’c:Spo–§o1V(1’£-?f:ti_T’i’rs_ a}s:’> sz;1.icl éo !o1av€;’ filtwf Foul’)

No.7 in ,V1’esp4{%(:1:_VVo:’.ii:efii.sof property in Sy.N’o. 154. ‘i”1’;<~.

La_1'1Cio— ' £'1fi13L1I'1a! af't:<§fW(§<o)11sidcrring the rival c::<':mt'<:mio11s

fzlaizn of the petitioxler on 28.02. 1981..

‘A V ‘CT!*i()11gh in the ;.)1*e%ss1ir1t:=2r oft!1c._vt:-ra11* 1981 ‘mas be?€.’n (:’1L1(*e;£ic)m’-:c.i. the

” “‘.~§v'(‘:{.]L1{1:’.”1″_3.(_’L”? of evems from the (i&;HIt.’ of the (_)1’d<:1' aiso

é.

.1…

r€q1.1ires3 to be n()i’iC.e.d. In fact’. the pC£i1′:i(H1<j'é.1j had

qL1(':'.Si'I'()1"1CCf the said ()1'der dafecl 2802.198} ' b};': "j:i7iT:l.i.11g

wm pet_it'1'.()1'1 in W.P.Nc).396€5/1986. –.4'j:5;»um};j__;=%%'fir

pendel-'1c:y of the pet:i1:i0n, the VI-_,;a'1'§1"1tf. 4R(f f()I'_I]1:fA3' ~ ;L';;)V13'c'-iI.12;1Vi'a':

Aui':ho1"ity was c()1'1st.it.utc3d e111d:'«Va1$ §:s141(:l'1.' .,thc:* '~I1"v1é1.1"'i~,~f3V1;.'-,V

which was p<311di11g before t.i'1.i_$"C<)L11"1. '\.:Vé1E3«.l.:i§El1ifSffi?f1"ed {.0

1116 Land Reforms Ap;.)f;2ll211:e"'}x:{i_i}1'§'r=i.t;y 13¢?' t)"1"'c.E'é r of this
Court on 06.01. 1989.' the rrlauier
was pending Appellate
AL1t110rity, /89. DLm'ng the
pendepvty. t,}1A«;_f'V"Af;13el1211;¢=: Am;-_}1()1'iiy was
a.b0l1'sfiz€.d.: .'.If that after me 2;:b()1iI.ion of

the A_p_pe1l:iirc' V_ }'\*Lv1'L}'-10A1"it.3V/A."'"the peti1;iL)1'1er was 1'eqL.1irecl to

"'~,_£"i1ev-Q3111a. .j.g1,p'pr0p1'iéifé" Civi} Pc21"itic)r1 before this Court:

..S<§f31.{.iVI1g_ 'f';_)i"' éi'i.r€§:;:ti<)r1 to summon the records from the

Ap};¢Ilat:e ~}_\ij..thorii.y and theree11'"t.c:r to c()r1si(.ier the same

" -'~___ '<)1'1 rI1ejdt_:§'. In this 1'e,g.211'd, the pef'it'ionc:~r cc)11t.enc}ss that,

A '1'1e'he1.uéi requested the ;5\(iV()(.'.'dt',€ viz.. the fifth 1"esp()1'1c1enf.

.. _i,1<3fe.in who was 1'epresem:i1'1g him before 1:116: Appcrllam

i

av"

“u

Aut’h0i*it’.y to take app’1′(‘)priz~11e st.c->.]:)s but t’1a-is t”z;1;’.](*(:i to do
so. It in that 1″€§I£:1I’d. the ].)(:’I.i1i(‘)]}€”.I” c=:xp1ai.ns the delay

t’hz~1t: si1’1(rc t.1’1@ said pr()(‘.~e(.ti..11’c3 Coiild not be t’0Il()w(:d.» the

p1″(‘..é3€1]1 petii.i0n has b€E,’.1’1 filed. I1″1$o1’ar as t?1’lEV1.'{_:€§.Si3C'(.§1,’

the I112-1t1t(iI’. I am of the Vi€:’VV that siiwc the A’d._yci<}j2ité4 vv1u–o_ '

was 1"epresent.i:'1g the pet_i_ti0ric?:'i" l5é'i().r€. the__"Appé%iiai,éi

A1:t.horii.y is also II1'c1d€ a, part.yx.t,d._ t.i1c=j».pAr§%§cri'it_':\if2*itK

petition and no definite s1:afiici:."thas t5C~s2_1i"'ii;éik<§z;} by the
said Advocate. it c(iLitti'~I.'1ot, tie _c:()t'i.,si.cttE::~rc{i as Ahairdsliip to
the fifth responcierit. (1-'i'~~.V.'t'I;'iV_(;j.. iacrti that the

petiti()t1'(é'i*' 1:h:i§'C01_11't:i at an earliei" point.
wit111'n "git 1"easoi1;t'i3fetimévfmin the d2?d';e of p£1.SSiI'1g of the

order by tht-.": Lai1q1".'i'1*'ibLi'i12i1, tlie exp1ane1t.i0r'1 is acfceptied

~-and._{he-petit,ion is"'t:bnside'1*ed on merits.

'"i::' this rcgztrd. as 1'1oti(::c-rd almve, the

V'-».pei:it.i(5'13V§i" VVEIS bef()rc this Court in W.P.N0.3966/86. En

t.'i'ie_s};1id petition, the pet.iti0r1ei" had assziileci the 011:1:-'.-:2' of

.t Land 'i'ribL1nal. Wh '-%1'ei11 the Land 'I"ribimai had

4":

(1

t1’10L1;__§hl’. it fit. to ;g;1′;:111t (.)(II(.’L.l])£{l’1(.’y 1*i;_§l”1E.s in file-w(>111′ (:1)? the
third 1′(=-?sp(.)1’1ci_e11L to the (*x(*Iusi01″1 of t”l’1(‘r pct”it.i(:)n(‘.1’ by
re]yir1_;_§ on (‘*.er1.ai1’1 st:2’1.t.c111e1’11’ said to 11;»-we bce1″1 me-1___(lc by

Sri Appanna Hegde bef()1’o 1116 ‘I’1’ibu1’121]. H(.)\-‘x-“{_V,”\”‘£.’._.1_.’l”.H10

petitioner Comelids that ‘fh(:’. ‘I’ribunal (;tc)1..~. ic:=’1 1’1g§t.’=.’}1~:.i \l*L: V’

d()I’1C so sincre the said Sri App’a»:’11 121 I”ie:,§>,;(‘f1’C.” 1’1xadj. 111;)

manner of right so as to n’1ak’é: afl .3121t”.ei’1f-_§-§m,_. ..I1″1 ‘21.1Vi’3.*._

event, the Tribunal was rec;g,1__i’1*~:-:d to” r.e11’ciVV<-§,1"v:2:1 fifiCi'i1'ig of'

factt; with regard to t'I.}Efi" 11211"UIff:?"'(3'.fnI'E1C"'l.E1I'1Ci 21'1"1'.11 .-1974 be1sec1 on

rI1e1’r.e1’i;1’1éVT’2’1V£(£]21blE{ is 11 ‘ ‘1″r:f(‘~,c>rd. _ V’ V

5′} “‘lT_la(;11_ghf'”t’}1E:.._.fté.s

.1’1′::ii11gT_>; 111211.. the ‘_I’1*1’1i):,1nal has

cont em:1′(m .. by V

‘V._'(i(31<gf5i:d<3_1:cci.._thesé'a–ssp'e(ttTs. in my view. at 1hi.~::s_§un(:mrc.

}i:']"'m, "(rr)1*:r§:'(:tff1;-r_ss.. 01* c)i.lT1e11.vis<=;? of 1.l'1e <.:)rd1:g,__>;!’1l for i.(’11(“1(31’i1′}§._{
fresh evicienee in the 1Ti’c’H1’Cl’. The Appellate A1.11h0rii.y
by its order deneci 21.01.1990 had a.1I(>wed the pa1*i_ie;~’:. to

tender fresh evi(ie1’1ee SiI’1(‘.(‘. the Appellezite A1,1t’}’11?ei1.}’ie >1′,-2’1i’1:,i_ ‘Ifri”fi>fi.:.;1″a}._

and in the meanwhile. t.i1e°’A})}3t%Ilale’ .j~\E4v1:1_]V:i’£§4I;’1″‘1i;y’S wz;-15*’

abolished. In this regfcird. \2\?c%I1′-eeiivizileci that

when the Appellate piovicie(i 1-such

1iiii:ihii_jy..Kc) i5eVi:1{ie1i_”‘evideiiiee the same is to be
ih€I'(3’c1f1’IBl’2C()i]Sid§iT(:;d.._Vxtjyv’ the Land ‘I’ribu1’1a1, such

OppQrtL1I1iti§f’ShG{11€1 V;5i.*()vicie(i by the I,2.111d ‘F1’ib1nia}_.

6: _’H«i_3nce, in the il”iST.E1l’Hl Case. since the

1″A}5pe1I2i’i.e”_~..Aui”i’ib1*it,y had already i:ake1’1_ 221 (i1e(:isi()1’1 to

pi'(i¥;2~ide;~..’A ‘of;>p()ri11I1ity 1.0 ie’1’ide.r evidence, such

an(3p~}).QI*11:i’i’1ity sliiouid be avaiiable to the pethiiorier before

“La.nd Tribunal. Therefore, (‘.(f)I1S1′(i€l’i1’1g these

i

4