High Court Karnataka High Court

The State Of Karnataka vs Kamakshamma on 23 October, 2008

Karnataka High Court
The State Of Karnataka vs Kamakshamma on 23 October, 2008
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
.1-

III THE HIGH COURT OF KARNATAKA AT 

DATED rms THE 23R" DAY 01? ocmnnn 2$£i 3j :  ' 

PREBEHT

mm Howsnm MR. rm. nImKA3;Afi;'c:§13s_F -J:§ s"?z+i;:,V'a{' 

"'9 >
THE I-Ioimm Mn.JusTI:§'E--%v.e§"s.an'   ' ,{I;'f*   S
WRIT APPE_.2}___L No. 1.009 q.£29"i__3s' EKLR-RR-fig)':

BETWEEN :

1 THE STATE G'Fl}§'§-RNATAa?{"*":   
   A

M.s.E:ijt£b'ITi~:'};::r, _ _ 
BANGAAL(3RE,~0'1Jf-._ = , 'V

2 THE spficgzu. vDEPi3'i'Y»- §it;:i§a}.a1Ss1oz~é,§*.R
BANGALORE URBAN 'DISTRICT
BAEGALORE " = V

 '3 'V '   Aééi§rANT COMMISSIONER
 :8ANqAz,0RE.Vs0uTH SUB DIVISION
 B2«;:;GA1,..<2 R_EV ---"

 THE TAH'S§A§§i§AR

   BANGALORE

  (5§,% Sig. {)3 VEERAPPA, AGA )

EANGALORIE} SOUTH TALUK

 APPELLANTS

 



KAMAKSHAMMA
W10 VERAMA REDDY
AGED ABOUT 55 YEARS,

DODDANAGAMANGALA vn,LAGE1_

BEGUR EOBLI, BANGALORE

A V RAMACHANDRAN
S/O CHENGALRAYAPPA

AGED ABOUT 53 YEARS, 
N.YEDDAHALLI VILLAGE. 
MULBAGAL TALUK  ~ 1. '-
KOLAR D§S'FRIC'I'
VANANDAPRA'  ._ =: ~~
S/O vENKATARAMA1AH_  
AGED ABC*UT_.-<39 YBARSQ " . 7'
PADMAGHATTP. 1¥:VLLA.G'P3_  "
MLBAGAL TALUK ":1;   "

Komié'      

VMUNIREDf)Y  .
s/ Q; VENKATASWAMYV REDDY

 *  _ AGES ALBDMUT 45 YEARS,

' GQv:N1;msHE'rTY PALYA

 _ ::3E;_Gv1TJIe1v.;j0Big£,"«BANGALORE

S.SHca§12{L?RéiN:
w/'9 s,.;sunARsHAN REDDY

 AGED. ABOUT 33 YEARS,

 SWATHE NILAYA

" ~ i'§E'1'§iRAVATHI LAYOUT

  =.;<:.~R..r=URAM, BANGALORE

V.  _ E§HANTfiAMMA

W/O K.Y.RAMASWAMY
AGED ABOUT 50 YEARS,
N035, YELLAMMA TEMPLE

 



10

STREET, MADIWALA
BANGALORE

K PUSHPA
w/O ANTHONY

AGED ABOUT 54 YEARS

NO. 13, INFANTOS HOUSE
TAVAREKERE, BANGALORE

YERRISWAMY
S/O BALAHIAH

AGED ABOUT 47 YEARS,

No.9, BALAJINAGAR  
SUDGUNTE PALYA " 'O O   
BANGALORE SOUTH "  T

UTTARA      
W/O CHO_WRAP?A_'.'. '   1    .
AGED ABCEUT:-#3 YEARS-,.'.'j   
No.5, O1j;N'M.A3'z'Og_A P'ALYA "  

BANGALORE V   V'
SARGJA   "

w/ O. ;)HA1si;u?AL...REI3vD?"' "
AGED A8OUT'4V:2,YEA;2s,

 '  . NO..1, ESLARAYANA REQDY GARDEN

. R1} PENA. AGRAHARA, VIRATNAGAR

  BOn12\{i9..1§mHAL';:, BANGALORE

§.ri1; r&:1s\s(AV}§¥fiV
S/O SI~If\IGARA REDDY

 AGEO ABOUT 34 YEARS,

'' V.   .NO..768; BASAPPA LAYOUT
 SOMMANAHALLI, BANGALORE

 RESPONDENTS

[j13y..s;i; KESI-{ORE Sf~§EfI”I’Y, ADV. FOR R1-11)

-4-

THIS WRIT APPEAL IS FILED [US 4 OF THE KAR1$Z1″!{I’Ai{A
HIGH COURT ACT PRAYING TO SET ASiDE THE ORDER..F*ASS_EB
IN THE WRIT PETITION NO.2()518[OS DATED 27/2/2Q(_Y?f

THIS wan’ APPEAL comma UP FOR éfzEL:is&ImSiY
HEARING ON THIS BAY, THE cogm’ D–ELI-VERED

F€)LLOWING:–

JUDGM§B!!___’_lj
(Delivered by og-3 M
This writ appeal is the order of the

learned Single Jugigfié datcqd in writ petition

No.20518/2085. and restoring the
canceflafioif of ‘1’exVr’éi’i’L1¢’o’ pertaining to the writ
petitionors. V’

T. to the writ petitioners, the land

“‘A-~Vw;z:1eas1.j.1″i_;:4:”ig in Sy.No.11/2 of Doddanagamangala

fa-.vri.1__1 a1ge, Be?g1V;_§~}+Iob1i, Bangalore South Taluk, was purchased

{‘–‘-V.xb3.fVoff;e Iviuniswamy Roddy from the Government of Mysore

the year 1950 on an upset price of 125.20/~ per acre

the sake consideration was deposited on 7.9.1950 under

RR No.13/1972 and the Amiidar of Bangalore Sout1″ii’Ta1uk

executed a Sale deed in favour of said on

22.9.1950. Thereafter, one T

Muniswemy Reddy, med the ereeeee:eep’reperty% te

writ petifioner under a registered. 4_’gift’d.eed dateiei;

It is the case of the writ petitiorieréi’ that the_VV:f1r5’stV’jzoetitioner
was enjoying the same _ formed a layout
and sold the sites toeother ‘petitioners-2 to

11.

2.2. iiflowifeizerg Deputy Commissioner
initiated pijoceetiiiigs _i’1-1 CR 32/ 2000-2001 against 13
neme and others in respect of Sy.Nos. 10

aroii village and canceiled the revenue

‘ eintfriesi of their names contending that the

~ jcieeutiiente eeiied upon by them are fake documents and by

‘dated 2.2.2005 directed the Tahsildar to cancel the

“ieji1?Jfie_e standing in the name of writ petitioners. Accordingly

Vii”–«ueiVii11″Vjptu*suance of the direction issued by the Special Deputy

Commissioner the Tahsiidar cancelled the revenue~–entr_ies__in

respect of petitioners’ property.

2.3. Being aggrieved by the

preferred the writ petition. The order’ ‘

dated 27.22.2007 aiiowed vthze and”‘qua’ished the
order passed by the dated
2.2.2005 and the dated 26.7.2005
in so far as it of the Petitioners,

against by the State.

3. Itis T-ofapmllants that the impugxed
is wfithoi.it”‘iiea1’ing them and as such, the same

is ‘pas.-;-xiii’ fiieiejtion of principles of natural justice.

i””-ficcordnagré sppeflants, the writ petitioners cannot get

~ and over the properties basing on the revenue

V if at ail they have got any right, title and interest

property, they have to establish the same by

‘*-«V.AVo’b’t’sVi11ing a decree in respect of the same before a competent

Civil Court and then only, they can approach thej”reven§1e

authorities for change of entries.

4. Heard the learned

for the appellants and the leaxiietjieounhsel the”

respondents.

5. We have «egiven Lou: Veonsideration to the

submissions peoixnsel for the parties.

6. The oatxdereeogfdddiscloses that the petitioners
are not, to” m§ pn5ceedmgs in RRT (2) CR32/2{}00~

Special Deputy Commissioner. When that

considered view, the Tahsildar ought to

hasfe hopportuxlity of hearing to the writ petitioners

,: =.hefo1″e ‘dc’a;f1ceHiJ1g.the revenue entries in respect of their

If at all, the Tahsildar wanted to cancel the entries

to the order passed by the Special Deputy

fiilommissioner on 2.2.2005, the only course that was open to’

fmeex; Yeéj No

3.

the Tahsildar Was to issue notice to Writ petitioners;._.l_ii_ear

them and then pass necessary orders. In the

notice and an opportunity of hearing ,_givenWto’

proceedings initiated against one

RR’I'{2) CR 32/2oo0–20o 1, tliei./.:’,3%E.1t11orities~{:eve_r;..the:”dis.’nissa1 of this appeal will not
come in the ‘wayof in proceeding against the
petitioners aeeoi’d_e.nee with law, if found necessary.

it the writ appeal is disposed of.

5d/-

Chief Justice

Sd/-f_
Judge

/.

K