” _ 3] -WE =S’1’A’l’xI§ViGF’ RARNATAKA
{By S-tf;{:AE§:%v$AVfi§RAJ KAREQUY, GGVT.AD’JQCATE.}
1 M R PUTTEGQWDA
:3; THE HIGH COURT Q? E<'AR§*%AT'AKA AT 1aggr2:'§i§;é;':;{3§ _
DATES TE-EES THE 4th :3AYg§f1JUr\:r:;*'fi§i§§=.f: 1'
PRESEN"I '__ it " V' 1' V
THE HCWBLE: MR. 13.13. B:ibq*m4§;<Az§21:§;"
AN1,5 .;__ _ ._
THE HGNBLES ..y.. %:;,.5A3HAH:T
_ m§i:"»76z 2&9
8E€fFWEE:N;-
1 THE :)g:%_:}:1’Y CGMiV£’iAS_SivONER’
§{–a8s3A;xmi:+:::P;§%1£:1’V–._’ *
:,HAsSA§3;_.
2 Tm DEP£§VT*i}:.jC§L3’E%3$’E«R~VA’1’OR
{}Fi3’§_f)RES’1’S a – ”
_f£ASS;AI\§ . ”
. , 33.2 mi. ITS SECREYFARY
V’ _ T. £2§s:§=£;m_’r91.;EN’:’ OF’ REEVNEUEE
._ , i¥i.S~v.,_8U.i’LDiNG, WDHANAVEEDHI
‘ §Ar§’é§&LOREI ,…AE>:I>ELLAms
A/A 52 YRS
3/0 M K REVANNAGGWDA
R/O THUMBUDEVANAHALLI
AREHAL11 HOBLI
§ELUR,
HASSAN
SHANTHARAJAEAH
AM; vs YRS,
S/() M :4 REVAWAGQWDA
R] 3 THLfMBUSEVANAHALLi
AREHALLI HGBLI
BELL? R,
HASSAN
J 9: YUVARAJ
Am 45 YRS, Sm ERAiA£’=§»
R1/’0 THUMBU3EVE&NAI*§AI;’L_I
ARE§i&LLI IEEOBL-i’
B3933, » ¢
E7: 3:), KI?Vi S’§i§?¥{iR:1?&;§’i,%.’ ” ., ‘ ‘
Am as YRVS; _
sg G i”)”fAV23:IAi§ .-
_ R f :3 wr:*’£: Ei;?;.LLE._ V¥’£L;LAtS%E,
_; A REHfis.LL_E H0833″
‘ gfibugj …..
}iAt”3f:”$fxE§
._ :»i§§§«:,§:ari;mH
‘~ A; A –i?f5 éms, S] 0 §Y:5;i:”AIA}{
C) ,V;;%XTEHALLE VILLAGE?
” AREHALLI HGBLE,
BELSR
” ‘ HASSAN
ALL ARE REP BY GPA HQLDER
3 K TYASARAJU
EVA 42 YES
310 131* KENCHEGOWDA,
ago VINAYAKA EESTATE,
V3-KTEHALLI,
BELUR RES?ON{)EN’I’S
THES wan’ Appem, ES FILED ¥Jg’..-$2. ‘£3? _’m’:::..,V
KARNA”1*A;<:A HIGH CCURT' ACT PRAVING-_ '1*-Q":311:f'z"'A.s;I;$'I?:
THE QREER PASSED EN THE WRIT §?E-1f:*i*;as»:${':39;3,2.,{:2QQi?'
DATED 15/G2/2668. 1 ~
This Writ Appea§ cemiriéixp for 011" V L'
this day, SABHAHI'? J., delivered @133 foI1<)'W.i11"g»-
This appeai is fhaju»S.§;g§§%'respondefiis in
by the mrler dated
1S.2.2G{}8~ Sizigle Judge has; quashed
the remitteé {E16 matt:=:r to the
saconii 'C0},'1S€1IV3"EOZ' sf F'0res'f.s, Eiafisan
Diséifiéi ibr fra§hV-diivgiaesal cf the application of the petitiaxmrs
i::«::z;:::r:git}aL:,<§':~.f.s2iti1 iaw 311 the fight of the obsarvations made
:L*:_1V"T{h;z éi'iif1£:vr__a;.%§ci'V:ac€6i1dingly, éfiaweé I116 writ pefition.
respozzéfifits lierein. ffisd WuP,N"$,3932/ 2§G8
K being éggziaved by 1:116 endersemeni ziateé 3.3.200'? W'h€:I"€}i1'i.'
.' "LlfV1é' épplication fileé far _§_i}€I"!.3£iiSSi0fl is {6}} trees has been
'"1"'c5§€ct':&§’ii_’;3′;<:3ii', ::;¢c?énd respontient has iésued an andorsamcnt.
:*e;*;§c:C':"€:§' genera} wood treats and the trees stanéing an the
' '~$€;'h$€1u££ Ianfis were not mgerved by the Gevemmeni at any
….;_§oin§; 0:" time or subsequent ta the grant as that izmdg are
writ petitian that they art the owners sf €113 H
comprised in Vaiehaiii and '1'h11mbudeva1;2:19.: %3:ji.Vv g§:§i'., VV
which is given in the sczhaduie "i
kathadars have Saki the tregf: {fin t41jiC%_ S€:hcz{u'"£é.
GPS hcflders and kathaada1*'é* 'in Wcsf theV
schfidula lands and is-.jgrgwvirié'§;:§fi3:'é$7§_e:»"E3:2, t}1e The
lands being a {lecade age.
Kathadar 9.itu%[cei on tha land and
growth of the cofiee
piantzaifions’ was made by the kathadar
an 21. 1§’;’:2 §05 é;7c:r;i§i;iV.?j;g*::;$1;:’:<;;iuissi<)11 :0 cut and removarz the
t1'€g€,s;§ as the '£:'t:<:s are giving excess shade than what is
$téiir1gv–._§iai':";1".he Ramada: is havé.1:1g ownership rights only in
hjduvali iamis, Qniy after recovering the price cf the Izanés
\,£?.
inciuded value of the EI’€€S also: except the £11363. »{$.a;:§:”:i31)
resezvaei by the Gavemment as per S€Cfi€)}3 ??’§: iizsf tfgé ”
Revenue Act 311d the rights of the »St$:{;e 31} & u
the iffifis in any Iarrrd shaii be deerfiafi ‘é; { $h’;avé’~bé*e_x:i
to the occupant. However, i1; is’ ‘not applied .,1,”:;.’:’~€%£’V€’.£i¥.
by the Government and in t11(f;_ “p1f_e;s,*«:5:;1t céisegvvmeaé are not
rasezved by the z1nc?;;j_’:¥:1é:r_7effr:;.ii:;_ the eI1dorsemc3:1i
13. T fileci objections; statament
C<)3:3f£em1'i1:g have :10 right, iific or interest
over; E}_:-13 treeé grow-1: 5.11 the property in question, it
. * is iékftflé' pétiti0ne£v;£é§"estahfish as ta how they acquimd and
V' a3s¢_T.pé1' :*3~:;:s:;::ue reconis the petitioxzers, predecsssors in
ifit$rest,§1a§é§:;: hat aequimd my title {(3 the tram at 3:15,? point
of tirzéicvfinar the same is concficieé. to the getitioxzers ané
"– '_i:_,1*.1§.»=:§é:"A;f'–;31"e, the enciorsement issuad by the resgondcnt-State
K as gm}: A:1neXure–A to £116 writ patition is jusfifieci.
\9/8
9
and hancts, 1:12sL1stai:1ab1e in tha eye 1:21″ iaw. Themfore, the
Oidfif passed by the learneé Singie Judge quashing the
impugned endorsement and remitting tha mat£er4.fQ z-.”_’i”1w6:_sh
dispesai in accordance with iavs? is justified anc1_:i_:€i¥5s«» _
fer i}.1t€I’f€I’fi11C€f in this infra :::::>urt appvsa}.
9. There is €183.83/’ of 3?4 éafs the’
on pemsa} cf the affidavit fi1€’d ‘£1; sufipvfifi cf A..*?:1}3f§I}:i2iiv§32=;§fi{Z#’;f1,.VV: 1
it is clear application wouid
zmiy cccurred ia fiiing the
apgxcaigvvjangikzsg sufiicignt cause is made ant
fer c0nc§§:;j§1g the.’ 55221}? of 3′?4 etiayg, Fara»: of the
afiid;-1vitLA.ref€{1*s-. tmigmg oi’ the appeea and deiay in filirxg the
. ?é:£”~’;’ajf~2 appfieaficn states as to the
Circumsvtaggcasfiznder which deiay has sccurmd as {he
matéar nf:>AEe mferraé; to the Legal C33,} am} 3:16 girder was
cgnsiéezfiid by Head 0f the Dfigsarizment af Forest, Ecolsg and
~V’_£’:I;v:§_i3nment and ¥:hereafter, the matter was fonvardcd {(3 the
Ajdministrative Qepartmezctt, Law {}epartme.:t1t and than the
matter was referred to the office 01′ the Advocate General for
K;/°>
‘E0
{fling ‘the: appeal am} in. this: process there is a delay Qf 3274
days in filing the agapeai.
10. The avexments mafia in para~3 01113:’ _:;%”1’t:~:fs~.?£,_ 5i;3:1’e.
merits of the case and avexments made in para,e_%i¥’VV«::7Q.}3%”Statr:s; .. u
no pmjudice would bf: caused to ‘
in condened and therefore, it»;;i_s cleaijthat evczzif. if “l:’z;£€ é.ni:i:;*6’*a
averments made in the app}ic.*1tiéi’12 is t2£k§:_n’iG3 bé t1:’ut:, me
same: do 21;); ;<_€ause gnii1ch lass any sufiicient
cause delay of 32% éayfi. in fiiing
this ap%:.sal',– bald that '£115: aypeai is liable 'E0
be dismissézfi Q:;_'t.hé"v_gf13V}€*§;’4%7if%?”~ug027der: …..
V ‘iappsai is ziiismissfid an the amuné Qf dslayl
:’…,:-_mm
Sdk;
Chief Justice
Sd/-9:
Iudge
Index: Yes] No
Wfib Host: Yes] No