Karnataka High Court
Vithal S/O Navalappa Balaganur … vs The State Of Karnataka Anr on 6 September, 2010
1 IN THE HIGH COURT OF' KARNATAKA CIRCUIT BENCH AT GULBARGA DATED THIS THE em DAY O.FAAS.E}?TP;I\?II13'E.§<4 do BEFORE,' THE HONBLE MR.JUs:m;E W.P No.83430--8343 1' 3 0 (KLR}RE"_'/sLtRj" BETWEEN: 1. Vithai, -- .] S / 0. Navalaippat E§--a1agan3.1rf Aged ab0u.t=70 gyearsv, 7 _V V Occ:AgI*§'cu1ti11fe',"'R/o."A}né1'p.1Ip, Tq & DistI*§et';-- 1~3;_1'japu.r;'V '- 2. Bhifnanna @ -Bvhe'ema,»_ ' . __ S /0. Paramanna. B.a1agat:---111 Since a'eceased=.by" his LRs., 2(a) ;:e'z:chappa,.. Q. N_ingapp'a=B..a1aganur, _ ' Aged about 65 years. ' " -..Qe.c:"AgrICu,_lture, 2(L«.). ":~.de1;1gifi.;_ I S/$0.' Kobbanna Balaganur Aged about 60 years, n j Ocr::"Agricu1ture, - fiéetitifiiners 2(a) & 2(1)) are « Residing at Ainapur Village, Iqiuk & District. Bijapur. : Petitioners 3 disposa}. having regard to the facts and circumstances of the case. 2. It is the case of the petitioners that petitioner No.1 and the grand father7of"jjetitionersu 2.[b) were brothers. Thjegland hearing "jNo.1'2d' measuring 12 acres ()6_.gunt.a's Vsitudated village, according to the petitionersid'is.i;natt--a"V:]anvd--belonging to one Navalappa life time, they were ' same and were in posses'sioVn"af:vfthe: It is contended that there tarnily of the petitioners and the land int"S1idrvey~ 12/ 1 measuring 04 acres 08 guntas fai1en"*..to tdhedmshare of Bheemanna @ Bhima and measuring 06 acres 38 guntas had fallen to the s_hare' of Navalappa. T o substantiate the same, the petitioriers have produced the record of rights for the year ";1,_V9'f.2,£-}';30 to 1938-39. It is their further contention that "the name of Bhirnanna @§Bhima and Navalappa, the 4 father of petitioner No.1 was shown as Kabjedars in the village register maintained by the Revenue Authorities in Form No.7. After the death of Navalappa, petitioner. No.1 had succeeded to his estate and he was in of the land bearing Survey No.12 / 2 to an 38 guntas and after the death of l 2(a) and 203) being grari-d_ childien ;o'i" sueceeded to the estate of to e2%tent of 04 acres 08 guntas in is contended that due to famine, the to abandon their land manual labour to for several years. However, it that they found that their names in the record of rights and the A' Gove-r.nrri'ent as the holder, which, according to is illegal and the petitioners are deprived of their'iAlands'ft)ly' virtue of such entries having been made. "._ThC petitioners had made representations to the "«l.j'u.risdiCtiona1 Tahsildar in this regard. Since there was no 3 5 action, the petitioners had made further representations, there was no response from the Tahsildar and it is in this background, that the petitioners are before this count, 3. Given the above factsland:c'ii'cu1nst.aI1ces:'"ofithe case, the silence on loft is inexplicable. The oii-they'petitioners'-that they are the owners of the landslin -that their names have been their knowledge and addressed by the revenue authorities'; is for the Tahsildar to enquireinto issue an endorsement in this regard, or "thVere..'ha"s been such irregular deletion of the ll"-nai1":es?--.'of the petitioners from the revenue records, the tofinave been corrected by the Tahsildar, but they Tahsildars total silence on their representation * = V '''therefore is inexplicable. % Accordingly, the writ petition is allowed. The third respondent. Tahsildar, Bijapur, is directed to
representation. of the petitioners and issue app.r’é)pri:at’e” ti”.
orders in. accordance with law, within .aAA»Vreasoi’_nabi’ee-tinie»,._j_
in any even’: within a period of six weeks imrn thedate. o
receipt of a certified copy of this
= .ji §&$ss