High Court Karnataka High Court

Thippakka vs State Of Karnataka on 20 October, 2009

Karnataka High Court
Thippakka vs State Of Karnataka on 20 October, 2009
Author: H N Das
1 W.P.2282iffl2

{N THE HIGH coum" or-" KARNATAKA, BANGALORE  
axrm mus THE 207" my 09' OCTOBER 2009 .  j
BEFORE '

THE HONBLE mmusrace H.N.NAGA§»soH:A§: rigs;   " »   'k

 
aewwaaw:   '

Smt.THlF'PAKKA
SINCE DEAD BY HER LRS:

my A,;--;.MuN:RAMA:AH..   
Sfo.LATE O.HAN§J3.%;£§$_iTHfi;PPA(.V -

92) LAKSMAFPA %   
S!:>.§..ATE:0.%e£ANU¥s:?Am*HA9?A,_\ &  

93) cHALAPA'AmY';:~«1   % M  
s:o.LA'rE O.H:~%2§iUMAN_TFEAPF?5x,

cm   _ HANlf£?§§A§£$jTHAPF5A"DEf_&_Q *3? H38 LRs:

 <2? saesswfisa
 _ " _ S!aa,:HA£%:UPAANTHAPPA.

(b) ' .1_§<R:s§-it~3";i;ga.1{Jr~=2'{H~:
:3:e.:+:Az~:uMA:qTHAPPA'

" " '   L n :5; V. , %sAR;{swATHs
 * V E}§e.HANUMANTHAPPA.

5  ARE Rza AVAM VILLAG£ & P9,,
T  A .usumAsAL TALUK, KOLAR mzsmzcr.

.. . PETFYIGNERS

:(§Y SIEKRAGHAVENDFEA RAG, Adv.)

g\\/ \E'"



V K   $\{AN¥ Hosu, MULBAGAL TALUK.

2 W.?.22821;'{32 ._

3:-
2
5?

STATE OF KARNATAKA

z." I

REVENUE DEPARTMENT, 
M.S.BUlLDlNG, EANGALORE '

2. TAHSILDAR, MULBAGAL TALUK,  
MULBAGAL.   

3. 'JENKATARAMAPPA, Mme%Rf« 
319 LATE MUNIYAPPA  '

4. LAKSHMAPPA,MA.iC}R_ L  _  % 
sxozme MuN:vAPr?A     

5. GOWRAMMA,€.!§fiAL;jf3.5R;;. " 4   K %
wzo LATE..&3.EET§e{AF€A§dA¥?{?A.___ ~ " 

5, SEETHAZMAMA,'$Aif$i€.'E'~-¥Z§EAE)v§S'---HER ms

3) SANJv5E\.¥A??'A;"    
$10 more sag1*HAmA,
_ _:AcsE AT K}C)LAR-..!.N 

M.A.m.33;1995 Am ALLOW THIs"*miR:T PETITKBN VJETH
cosrs.    

ms wan" PETIT!ON c~wnNs:--

The subject §:%at§éTV;*9f tiias   agriculturai iands
situated as Chg$iag:§£§£e5.i.f§II;;§}a2,: Avwnabzs, Mulabagai Taiuk. The
demfis of Sy.No. ,'r3ature, véfid-..§s.séssrr:ent of iand are given as

under

"  $sy.Edo;._--, Nautre of' """  Extent Amount
A  __'W . "Land
  m'*;m;;;__;EV)§',t ' 4.28 8.09
 -5-550  Xftiei' 0.18 2.23
'T ':48  Wet 0.10 1.50
-.56  . Wei: 0.22 3.50
65  Wet (M2 135
 ?3' , * Wet 0.353 12$
4  " :35 Wet 8.38 5.53
   Dry 3.36 6.06 T

TOTAL 11.14 29.375

W



4 W.?.22821.ff32
2. Admittedly, the lands in question are imam iapds

attached to the office of Thoti. After Village Office Abolition 

into foroe, the petitioner and respondent N033 to 6 have   .

approached the 2″” respondent Tahsiidar for re–grant-ofrtii’oso”iVa:nc!§. ii

After severai rounds of litigation, the 2″”[ro$;;oréAdoiit»

remand passed an order on 28.03.1935 as«’por’r~Anne:<o–ro. 1D

granting 'A share in the iands in queoéioriiri favoiir*.of'i%ie ootitionor
and the remaining Vi share. En'~~..f_avc:§i;irm§g~o.:fo3i§onoent to E3.

Aggrieveci by this order of Tahsiiioaodziiioo the petitioner

herein filediairéiiépg-o;1l_ béfgie Ttho.:"Eistriot"J£rdge in M.A.No,33!199'5.

so also the :1'i22$;5orxd<::riii§io:;«!'3 appeai in M.A.i\io,1 911996.

The District Jucifgo.Viby aVVoon5mfiori…'iiLidgment dated 05.04.2002 as per

VV..fi.o_nexuVro5'«:- ;E__?€iisi_reisé.o'di both me appeais and confirmed the order of

VTaAh~;~:iViVcia£,V Horace' ._\_zvr?£ petition,

ii Tiioiioa3:;£'ned singio Judge of this Com xricie order éated

.2o'?.Q;6,2003'~r§V¥'smissed the writ petition. Further the Division Bench of

"o§u'rt«_.:n w.A.No.5s4?;2oo3 wide order dated 13.93.2095 oot

A' ___aoi'dei:he order of the teamed singio Judge and remanded the matter

. V _ fo.tioosingio Judge for rooonsidoratiorz. This is how the present writ

petition is before me.

ox”

5 W.P.2282I!G2

4. Heard arguments on both the side and perused tii’e–_

entire writ papers.

5′ lt is net in dispute that the lands in question » ere :lfiem- _ ii

iands attached to the Village Qfiice of Thoti. On e.ne heed; lp.eiil:ieher_’_: A ;_e .’

ceniends that she is the legal heir ef origirflai viilege ‘effice heldef, she’; .

is in pesseseien ef entire extent ef land efid:she_ was’diseiel?gilig the
duties atiached te the village offieeé_ we is erititled fer

re-grant of entire lands. On the N053 to 6

contend that ere.5’ele;flege:l;’relereeeeieiives of original village
office fielder, are entire lands and they were
discharging Aihve viilaiyel difiee and as such entitled for re-
gi°ei’it. pf e?j£i’l*e;»_l-endvsAf Ae”aga’iiist this rival claim of petitioners and

reepei1cierii’ii*~io£’i..§_3′ seen frem the record that petitioner filed

17*d,__epplicafiee”en and again on 2436,1968 as found at

i°».$i4.l\¥e.52, 8: 57 in the iriclex of reeerds. in lileee two

.1 ._§:p%;§iieefieee…A{iled by the petitieriers, side has given the cletaiis of

of lands and extent of lands in her possessien and

V’ ‘ V . . _ _ else E’le’aseessment as under:

gym»
is

5 w,p.22.?=f>,__1:a2

Name of Syfio. Nature Area Assessment –

vifiage of .V__;’-«.PaI8_” ‘
Land 7 ” ‘

Véfiage,
Avani
How,
Muibagafu
Taiuk

48 Dry 0-10, 1-59.’ ”

58 Dry 0-22 _ ‘,3-as ‘#9
55 D;3i~._ 0:32 * 1-455 ”

73 nry4.__;_Wg}o;.* V 356 _
85 Dry ; ‘:3-359 . s.3.~,;s:.:. ”

97 V Wat,.__ 3–:.se_ . ‘*?–5ei_~–” *’

374 R 3 S In’ 1.”

6. ___}§TV¢ém:b’ai;§::g9n_ fcté$:§VH;exitent of lands as per the
RTC extraizjts _art£i {i*;+:”=e§€t3ht-._§f-«–Eands ciaimed by the petitioner
manifestiy méxeé it (flea? ‘tfia: on¥y daiming ‘)5 share in the

Eands in gquegtiont V-»The’1Taf§s¥¥<§ar and the warned Qistrict Judge

1-'igaitici;-;g'%-z;?§e E:1é:§x*te?1t.;fciaEVtVf’:”‘i91!AIaée by the petitioner righfiy conciuded

tf{ia:_. e:1t:¥i:ied for ‘A1 share in the lands in question.

— V’vTherefb»rg:%, th9.’:p;é;tif§oner cannot have any grievance abeut the

«irfipugned ¢$d{“é’f$t What is prayed by the petitfioner is grarzteti to her

.A;;r§éi’e:V2fi锑§mpugneci orders. On ibis gmurzd, the writ petition is iiabie

A’ ‘ , .___t%>’.’§aeV’::e}ec€ed.

‘2’. Under bath the impugned orders, it is stated {hat from

° the spot inspection, report of the Revenue mspectar and the

cmiagmte 40 Dr? 948 24?._ 1′ ég;:32_._

7 W.P.22821i02

mahazar, it was found that petitioner was in possession of % shéfié’ jj–~:

the lands in question and respendent N933 to Biygre in = _

and enioyment of the remaining ta share of tiée iaizf-zdésgiviriii

Agaia, this materia! on record supparis-.___the ¥ea’§oningV»”i§€VA ii

Tahsildar and the District Judge in the im;$iJgriied_Vord?érs.’«_V”¥
iustifiabie ground to interfere with
For the reascns stated abqyé; hereby

rejected.