High Court Karnataka High Court

Vittal Devappa Patil Since Decd By … vs The State Of Karnataka By Its … on 26 March, 2008

Karnataka High Court
Vittal Devappa Patil Since Decd By … vs The State Of Karnataka By Its … on 26 March, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE

DATED THIS THE 25*" DAY OF MARCH 2005'  f    _

BEFORE   

THE HON'BLE MRJUSTICE H.v;G.EAMEsE1% D    %

WRIT PETI'l'I()N No.2s945DL()E 2oosgL1§    

 

Vittai fievappa Patii, 
Since deceased by h_is4LR's_.,

  Devakka",   E   _   ~ L  
W/0 late Vina] 'flexrapga l"a__tilV, *7 ~  

A ti-lgl "m

u. m ;?ears_."« _ V; _ AV _
Doc: HotisehDid,w(:1'i<;,.»A"~ _  '
W0 Kaiiehoi Vii'1agg3, '  ._   é 
Taluk & District: Beigaum; _ 

'~ ..M3d.31li:: 1 ..   _____ .. v
 Sfalate 'ittalflevappa Patil,
 Amman w...;~..-4-.  _
 l"'.[ gyfzxq, '~  2
R/.o"K__allehD1.Vallvage,
Ta1u,k'& '1')ist-ri.ct:" Beigaum. ..PETI'!'!0NERS

' ~  '(By Sri.P.Pra_§anna Kumar for C.H..Tad'hav Associates, Advs.)

    .,T.Hc State nfKamataka,

_  By its Secretary to Government
" Revenue Department,
M.S Building, Bangalore-560001 .

\},z,/
4)



2. The Assistant Commissioner,
""'"aum °'.:'==I)' II-.=i-'\

LJUIE 1-.) U' V naval

Belgaum.

3. Babu, S/o Ramu Patil,
Age: 40 years,
R./o Kallehnl Village,

Taluk & District: Belgaum.   if  :i;_ it

(By Sri.Nadiga Shivanandappa,  for  3;  
Sri.Kamal and Bhanu, Advs. for R-3). _ ii  '  i

This Writ Petition  filed Lieder} "226 and 227 of
the Constitution of ._India A.preying_..to.p q'uasli*~w.t}1e order dated
30.12.04 passed by' Alipeiiate "E:'ti'mina1 in Appea}
N'o.1.038/2003(_Rev) 5_(Beiga§urti Camp} iiide"'Atix.D, dismissing
the appeal and upiioldihg, the passed by the R2 in case
dated 12.3.03 vide"A:ix.B..,  V  * 

Tl1i:§*W'rit on for preliminary hearing in
'B' Group tilis, day, the Court..:nade the foliowing:

i=--ogDER eeeee

 fietitiojitirs have sought f')T to quash the (' uer 'tease

V --V by tlie  Appellate Tribunal in dismissing the appeai

K it i'   petitioners by order dated 30.12.04 vide Annexture

'    upholding the order passed by respondent No.2 dated
V V     and for such other orders.

RV



2. According to the petitioners, the land bearing

Sy.No.387 ofliallehol Village of Belgaum Taluk measuring 10″:

acres 16 guntas is said to be their ancestral property and they “‘

n on 0111111: no f F an-run nnrenngnv ci-,’ rh:-05-nunrl Exeflni
IIIII\J IJYWUII Tlvlll-I VCOIAIIIE ‘HIE III’-III? Ff. IJ’Jll’JlI’,, IIITH ‘-‘€Y&Ia\–‘\l€’\nI ‘ INN’-all
Ti.” .-……. Du;-.l’.. nnnn ….. I_….¢-I…-_…. l…A 4-..l.-nu ,n Inn” At’ Dr! I Ann:
L! V yyil 1 aux a uuuaul un.II.uIiil unu uxlkul a II.) 9 uL.1\a I.,u.L_r’\Jt-

from the father of respondent No.3 and evieeijted a11″ag.reei’nent,

of sale in respect of 10 guntns of ini_:«and entire
strength of the same, the father his

name in the RTC as a étenantte the«e£ter1t 24 guntas

Beigaurn, earne to°be…ai.icrwed by order dated 7.10.03;

respondent’No.’3r:_”a:lse:’ ‘-said to have flied civil suit in

I Add]. Civil Judge (Jr.Dn._) Belgaum,

‘ :*9ekinI:i’~»fnr i_.j,1i21etion and deela a ’01:

‘ ‘. ‘ 4 I V – 1. I –

– ‘_ Ifr l”l’I’IFIQi”ll”\I”I 1’1′ Q l3I’I’I’ l’\ n I’IIII’I DE DHA 113 unit’! all
‘ . ‘I’uII\-I lCJJI\J fill ‘k~:\-‘IvA’dClIvIllII I«\l VII’! hlJ\U\fllIa Lil ..lI.I 5UII[UC&|J IJIIIJ lull’! L16!-IIJ Illalllv

* __’;-‘; ._ LE- .1:_..__:__…__|
uuIi.I.I_:”1″!.1._:3u ultmllssuu. A

t4″V.VVtfes}5ehdent No.3 never ciaimed as a tenant and never tried For

v

E

II.

11′

0.7, after the amendment to the Kamataka Land Reforms Act,

he filed Form No.7A claiming occupancy rights before

Assistant Commissioner to the extent of 2 acres 24 ‘i” V

the same was contested by the petitioners

evidence, however, the competent authoritvbfii an’-eVrroneous”«._.i”r

order, has granted occupancy rights..4L:ii’nt»thvour .of..re_s;iendent
appeai before the Karnataka Apipeiietei Trib{ir2ei’_’_.which aiso
came to be dismissedisvliile ¢onfirn1ingthe’order passed by 2′”

respondent. Hei3ee,’iith;i_s ‘

3. Heierdithei teernediiiiflouiisel for the petitioner, the

_leamed_§:lounsel tori’ contesting respondent No.3 and the

competent authority as well as the appellate

4i_’.i’vr_it:n:1n:}ii–.. shown to have not considered the case advanced by

pietitioners wherein one of the contention raised is that the

iii w [Either of the 3″‘ respondent had not filed Form No.7 for grant of

W

Us

occupancy rights and that he got entered his name in the

. 1 n n I u
behtnd the back ot t..e pe…,.ene.rs. agatns. .1-.rh:e.. .Rs…–~_

proceedings are pending before the Assistant eom’m__issiener.i’i T i

Further, the contention raised by the pefiitioners iethatiitherevv

nnfhino on shew the- the !e-_d hes eet_d4’with.. the .j;1Ier1iii:ieitti””

V4

-.

ent tta’ I ttte.._dpp}ie”tion
No.’7A by the 3″ respondenti–.a’nd al-than Ir not filed Form
Neil he was in possession eliltivtifim’~~i..9t””the land in

‘ i’: print” tr. 77′:

‘il

.t.::._.5

” l’.t’}_..l_9?3.-V” the ttlittg of For-“….

fets_._on
‘No.’7A. it _be_th offieer and the

appellate Tribune! exeept’ t1oting”that’ as on 01.03.1974 the name
of the 3″‘ respertdeit is s'”””n it’. he e”‘*iW firs

“‘eoium_n°1:.have not assigned 0 er reasons for reeetin the

iiclaitni iofiithedpetitieners and the entry of the name of the 3″J’

” reeno;ndent’s fate:-ii’i he 1?

-C is said. t- be behind the ba 1: o ‘

it petitioners against which there is said i’) he “r’teeedit”tgs

‘ before the Assistant commissioner. “Further nothing

‘haetbeen stated as ,o the payment of want and also regarding

rt 1

5. under the circumstances, petition is allowed avndo.

impugned order passed by rcsrondcnt No.2 vide A_nn§.”.;ré’Vj”–B -1- V

and awe toe order passed b” ulfi Kariiauus.’ Ap*iciiat€-:iiTriburnai

£I”‘\

vicio Annexurc ‘1)’ are quashed. “Tic rriattesifis’refiiitter;ii’bac}§’*to”‘ii.’

the competent officcr/rcspondciif”‘

accord:-…cc ‘….h law ans. auordi-ng op’*oi”c’iii’:j to mum we
pafiics.

…. _. _ l ‘
Bkp Sd.l”_
‘ 1′ ,- .1 avg
j £185’?