Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nazukma W/O Khasimsab Multani vs The Tahashildar
2023 Latest Caselaw 10489 Kant

Citation : 2023 Latest Caselaw 10489 Kant
Judgement Date : 14 December, 2023

Karnataka High Court

Nazukma W/O Khasimsab Multani vs The Tahashildar on 14 December, 2023

                                                           -1-
                                                                  NC: 2023:KHC-D:14698
                                                                     WP No. 105273 of 2017
                                                                 C/W WP No. 100346 of 2014



                              IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                                     DATED THIS THE 14TH DAY OF DECEMBER, 2023

                                                        BEFORE
                                   THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
                                   WRIT PETITION NO. 105273 OF 2017 (KLR-RR/SUR)
                                                        C/W
                                         WRIT PETITION NO. 100346 OF 2014


                              IN WP NO.105273/2017
                              BETWEEN:

                              1.     SMT. NAZUKMA W/O. KHASIMSAB MULTANI,
                                     AGE: 74 YEARS, OCC: HOUSEHOLD,
                                     R/O: KOUJALGI VILLAGE,
                                     TAL: GOKAK, DIST: BELAGAVI.

                              2.     SMT. SAIDAMMA W/O. KHASIMSAB MULTANI,
                                     AGE: 56 YEARS, OCC: HOUSEHOLD,
                                     R/O: KOUJALGI VILLAGE,
                                     TAL: GOKAK, DIST: BELAGAVI.

                              3.     SMT. MEERAMMA W/O. RAOSAHEB MULTANI,
                                     SINCE DECEASED HER LRS.

                              3A     RAOSAHEB S/O. DASTAGIR MULTANI,
           Digitally signed
           by
           MOHANKUMAR
                                     AGE: 58 YEARS, OCC: AGRICULTURE,
MOHANKUMAR B SHELAR
B SHELAR
           Date:                     R/O: HANAJANATTI-591309,
           2023.12.22
           12:34:01 +0530
                                     TAL: HUKERI, DIST: BELAGAVI.

                              3B     SMT. RESHAMA W/O. UMMARFAROOQ JAMADAR,
                                     AGE: 19 YEARS, OCC: HOUSEHOLD,
                                     R/O:KOUJALGI-591307,
                                     TAL: GOKAK, DIST: BELAGAVI.

                              3C     KUM. SAKEENA D/O. RAOSAHEB MULTANI,
                                     AGE: 15 YEARS, OCC: NIL,

                              3D     KUM. SALMA D/O. RAOSAHEB MULTANI,
                                     AGE: 11 YEARS, OCC: NIL,
                                     NOS. (C) AND (D) ARE MINORS AND ARE
                                     REPRESENTED BY M/G FATHER
                              -2-
                                    NC: 2023:KHC-D:14698
                                       WP No. 105273 of 2017
                                   C/W WP No. 100346 of 2014



      RAOSAHEB DASTAGIR, MULTANI,
      R/O. HANAJANATTI-591309,
      TAL: HUKERI, DIST: BELAGAVI.

4.    SMT. BANUBI W/O. RAMZAN MULTANI,
      AGE: 29 YEARS, OCC: HOUSEHOLD,
      R/O: BELAVI VILLAGE,
      TAL: HUKKERI, DIST: BELAGAVI.

5.    SRI. SHAMANSAB S/O. IMAMASAB MULTANI,
      AGE: 46 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALAGI VILLAGE,
      TAL: GOKAK, DIST: BELAGAVI.

6.    SRI. MEERASAB S/O. IMAMSAB MULTANI,
      AGE: 44 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE,
      TAL: GOKAK, DIST: BELAGAVI.

7.    SRI. DASTAGIRSAB S/O. MEERASAB MULTANI,
      SINCE DECEASED BY HIS LRS.

7A.   SMT. RAZIYABI W/O. DASTAGIRSAB MULTANI,
      AGE: 56 YEARS, OCC: HOUSEHOLD,
      R/O: KOUJALGI VILLAGE,
      TAL: GOKAK, DIST: BELAGAVI.

7B.   SMT. FATIMA W/O. DASTAGIRSAB MULTANI
      AGE: 35 YEARS, OCC: HOUSEHOLD,
      R/O: SULTANPUR VILLAGE,
      TAL: HUKKERI, DIST: BELAGAVI.

7C.   SMT. AASMA W/O. SHAHANAVAZ SAJJU,
      AGE: 31 YEARS, OCC: HOUSEHOLD,
      R/O: KHANJAR GALLI, BELAGAVI.

7D.   SHABBIR S/O. DASTAGIRSAB MULTANI
      AGE: 32 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE,
      TAL: GOKAK, DIST: BELAGAVI.

7E.   ALI NAMAZ S/O. DASTAGIRSAB MULTANI,
      AGE: 29 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE,
      TAL: GOKAK, DIST: BELAGAVI.
                                                ...PETITIONERS
      (BY SRI RAVI S. BALIKAI, ADVOCATE)
                                 -3-
                                       NC: 2023:KHC-D:14698
                                          WP No. 105273 of 2017
                                      C/W WP No. 100346 of 2014



AND:

1.     THE TAHASILDAR,
       GOKAK, DIST: BELAGAVI.

2.     SMT. BALIMA W/O. KHASIMSAB MULTANI,
       AGE: 99 YEARS, OCC: HOUSEHOLD,
       R/O: KOUJALGI, TAL: GOKAK, DIST: BELAGAVI.

3.     SRI. MEERASAB S/O. KHASIMSAB MULTANI,
       AGE: 73 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI VILLAGE, TAL: GOKAK,
       DIST: BELAGAVI.

4.     SRI. BIYAMABI S/O. RAJESAB KUNDARAGI,
       AGE: 71 YEARS, OCC: AGRICULTURE,
       R/O: KALADAGI VILLAGE, TAL: GOKAK,
       DIST: BELAGAVI.

5.     SRI. PEERSAB S/O. KHASIMSAB MULTANI,
       SINCE DECEASED BY HIS LRS.

5A.    SMT. MUMTAZBI W/O. PEERSAB MULTANI,
       AGE: 61 YEARS, OCC: HOUSEHOLD,
       R/O: KOUJALGI-591307, TAL: GOKAK,
       DIST: BELAGAVI.

5B.    SMT. BEGUM W/O. DASTAGIRSAB MULTANI
       AGE: 40 YEARS, OCC: HOUSEHOLD,
       R/O: KOUJALGI-591307, TAL: GOKAK,
       DIST: BELAGAVI.

5C.    SMT. GAJARA W/O. SAIFUDDIN BEPARI
       AGE: 36 YEARS, OCC: HOUSEHOLD,
       R/O: KALADAGI-587204,
       TQ AND DIST: BAGALKOT.

5D.    MEHABOOB S/O. PEERSAB MULTANI,
       AGE: 34 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI-591307, TAL: GOKAK,
       DIST: BELAGAVI.

5E.    YASIN S/O. PEERSAB MULTANI,
       AGE: 32 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI-591307,
       TAL: GOKAK, DIST: BELAGAVI.
                                -4-
                                      NC: 2023:KHC-D:14698
                                         WP No. 105273 of 2017
                                     C/W WP No. 100346 of 2014



6.    SRI. NOORSAB S/O. KHASIMSAB MULTANI,
      AGE: 66 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

7.    SMT. MEHABOOB W/O. RAJESAB WALIKAR,
      AGE: 63 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

8.    RAJESAB S/O. KHASIMSAB MULTANI,
      AGE: 61 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

9.    SRI. HUSAINSAB S/O. KHASIMSAB MULTANI,
      AGE: 59 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

10.   SRI. LADAKHAN S/O. KHASIMSAB MULTANI,
      AGE: 56 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.
                                                   ...RESPONDENTS

(BY SRI. SHIVAPRABHU HIREMATH, AGA FOR RESPONDENT NO.1)
(BY SRI. HANAMANT R. LATUR, ADV. FOR RESP. NO. 3 TO 10)
(RESPONDENT NO.2 DELETED)
(SERVICE NOTICE TO RESPONDENTS NO. 5(A), 5(B) TO 5(E) ARE
SERVED)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA, PRAYING TO A WRIT OF
CERTIORARI BE ISSUED AND THEREBY THE ORDER PASSED BY THE
DEPUTY COMMISSIONER BELAGAVI IN NO. RB/RTA/30/2014-15
DATED    20/04/2017    AS    PER     ANNEXURE-K     AND    THEREBY
DISMISSING THE REVISION PETITION OF THE PETITIONER MAY
KINDLY BE QUASHED AND THE REVISION PETITION BE ALLOWED
AND   THE MUTATION/ENTRY       OF NAME       OF   LATE KHASIMSAB
LADKHAN   MULTANI     BE    ORDERED    AND   DELETED      FROM   THE
REVENUE RECORDS OF THE SY.NO.205/1+2/1.
                            -5-
                                  NC: 2023:KHC-D:14698
                                     WP No. 105273 of 2017
                                 C/W WP No. 100346 of 2014



IN WP NO.100346/2014
BETWEEN:

1.   SMT. NAZUKMA W/O. KHASIMSAB MULTANI,
     AGE: 71 YEARS, OCC: HOUSEHOLD,
     R/O: KOUJALGI VILLAGE,
     TAL: GOKAK, DIST: BELAGAVI.

2.   SMT. SAIDAMMA W/O. KHASIMSAB MULTANI,
     AGE: 53 YEARS, OCC: HOUSEHOLD,
     R/O: KOUJALGI VILLAGE,
     TAL: GOKAK, DIST: BELAGAVI.

3.   SMT. MEERAMMA W/O. RAOSAHEB MULTANI,
     SINCE DECEASED HER LRS.

3A   RAOSAHEB S/O. DASTAGIR MULTANI,
     AGE: 58 YEARS, OCC: AGRICULTURE,
     R/O: HANAJANATTI-591309,
     TAL: HUKERI, DIST: BELAGAVI.

3B   SMT. RESHAMA W/O. UMMARFAROOQ JAMADAR,
     AGE: 19 YEARS, OCC: HOUSEHOLD,
     R/O:KOUJALGI-591307,
     TAL: GOKAK, DIST: BELAGAVI.

3C   KUM. SAKEENA D/O. RAOSAHEB MULTANI,
     AGE: 15 YEARS, OCC: NIL,

3D   KUM. SALMA D/O. RAOSAHEB MULTANI,
     AGE: 11 YEARS, OCC: NIL,
     NOS. (C) AND (D) ARE MINORS AND ARE
     REPRESENTED BY M/G FATHER
     RAOSAHEB DASTAGIR, MULTANI,
     R/O. HANAJANATTI-591309,
     TAL: HUKERI, DIST: BELAGAVI.

4.   SMT. BANUBI W/O. RAMZAN MULTANI,
     AGE: 26 YEARS, OCC: HOUSEHOLD,
     R/O: BELAVI VILLAGE,
     TAL: HUKKERI, DIST: BELAGAVI.

     SRI. IMAMSAB S/O. MEERSAB MULATNI,
     SINCE DECEASED BY HIS LRS.
                               -6-
                                     NC: 2023:KHC-D:14698
                                        WP No. 105273 of 2017
                                    C/W WP No. 100346 of 2014



5.     SRI. SHAMANSAB S/O. IMAMASAB MULTANI,
       AGE: 43 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALAGI VILLAGE,
       TAL: GOKAK, DIST: BELAGAVI.

6.     SRI. MEERASAB S/O. IMAMSAB MULTANI,
       AGE: 44 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI VILLAGE,
       TAL: GOKAK, DIST: BELAGAVI.

7.     SRI. DASTAGIRSAB S/O. MEERASAB MULTANI,
       SINCE DECEASED BY HIS LRS.

7A     SMT. RAZIYABI W/O. DASTAGIRSAB MULTANI,
       AGE: 56 YEARS, OCC: HOUSEHOLD,
       R/O: KOUJALGI VILLAGE,
       TAL: GOKAK, DIST: BELAGAVI.

7B     SMT. FATIMA W/O. DASTAGIRSAB MULTANI
       AGE: 35 YEARS, OCC: HOUSEHOLD,
       R/O: SULTANPUR VILLAGE,
       TAL: HUKKERI, DIST: BELAGAVI.

7C     SMT. AASMA W/O. SHAHANAVAZ SAJJU,
       AGE: 31 YEARS, OCC: HOUSEHOLD,
       R/O: KHANJAR GALLI, BELAGAVI.

7D     SHABBIR S/O. DASTAGIRSAB MULTANI
       AGE: 32 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI VILLAGE,
       TAL: GOKAK, DIST: BELAGAVI.

7E     ALI NAMAZ S/O. DASTAGIRSAB MULTANI,
       AGE: 29 YEARS, OCC: AGRICULTURE,
       R/O: KOUJALGI VILLAGE,
       TAL: GOKAK, DIST: BELAGAVI.
                                                 ...PETITIONERS
       (BY SRI RAVI S. BALIKAI, ADVOCATE)

AND:

1.     THE REGIONAL COMMISSIONER,
       BELAGAVI.

2.     THE ASSISTAND COMMISSIONER,
       BAILHONGAL, DIST: BELAGAVI.
                               -7-
                                     NC: 2023:KHC-D:14698
                                        WP No. 105273 of 2017
                                    C/W WP No. 100346 of 2014




3.   THE TAHASILDAR,
     GOKAK, DIST: BELAGAVI.

4.   THE REVENUE INSPECTOR,
     GOKAK, DIST: BELAGAVI.

5.   SMT. BALIMA W/O. KHASIMSAB MULTANI,

     RESPONDENT NO-5 HAS DIED AND HER LRS,
     ARE ALREADY ON RECORD AS RESPONDENT
     NO.6 TO 13).

6.   SRI. MEERASAB S/O. KHASIMSAB MULTANI,
     AGE: 70 YEARS, OCC: AGRICULTURE,
     R/O: KOUJALGI VILLAGE, TAL: GOKAK,
     DIST: BELAGAVI.

7.   SRI. BIYAMABI S/O. RAJESAB KUNDARAGI,
     AGE: 68 YEARS, OCC: AGRICULTURE,
     R/O: KALADAGI VILLAGE, TAL: GOKAK,
     DIST: BELAGAVI.

8.   SRI. PEERSAB S/O. KHASIMSAB MULTANI,
     SINCE DECEASED BY HIS LRS.

8A   SMT. MUMTAZBI W/O. PEERSAB MULTANI,
     AGE: 61 YEARS, OCC: HOUSEHOLD,
     R/O: KOUJALGI-591307, TAL: GOKAK,
     DIST: BELAGAVI.

8B   SMT. BEGUM W/O. DASTAGIRSAB MULTANI
     AGE: 40 YEARS, OCC: HOUSEHOLD,
     R/O: KOUJALGI-591307, TAL: GOKAK,
     DIST: BELAGAVI.

8C   SMT. GAJARA W/O. SAIFUDDIN BEPARI
     AGE: 36 YEARS, OCC: HOUSEHOLD,
     R/O: KALADAGI-587204,
     TQ AND DIST: BAGALKOT.

8D   MEHABOOB S/O. PEERSAB MULTANI,
     AGE: 34 YEARS, OCC: AGRICULTURE,
     R/O: KOUJALGI-591307, TAL: GOKAK,
     DIST: BELAGAVI.
                              -8-
                                    NC: 2023:KHC-D:14698
                                       WP No. 105273 of 2017
                                   C/W WP No. 100346 of 2014




8E    YASIN S/O. PEERSAB MULTANI,
      AGE: 32 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI-591307,
      TAL: GOKAK, DIST: BELAGAVI.

9.    SRI. NOORSAB S/O. KHASIMSAB MULTANI,
      AGE: 63 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

10.   SMT. MEHABOOB W/O. RAJESAB WALIKAR,
      AGE: 60 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

11.   RAJESAB S/O. KHASIMSAB MULTANI,
      AGE: 58 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

12.   SRI. HUSAINSAB S/O. KHASIMSAB MULTANI,
      AGE: 55 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.

13.   SRI. LADAKHAN S/O. KHASIMSAB MULTANI,
      AGE: 53 YEARS, OCC: AGRICULTURE,
      R/O: KOUJALGI VILLAGE, TAL: GOKAK,
      DIST: BELAGAVI.
                                               ...RESPONDENTS

(BY SRI. SHIVAPRABHU HIREMATH, AGA FOR RESP. NO.1 TO 4)
(BY SRI. HANAMANT R. LATUR, ADV. FOR RESP. NO. 6 TO 13)
(RESPONDENT NO.5- PETITION STANDS ABATED)
(NOTICE TO RESPONDENT NO.8(A) TO 8(E) ARE SERVED)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA, PRAYING TO A WRIT OF
CERTIORARI BE ISSUED AND THEREBY THE ORDER PASSED BY THE
RESPONDENT NO.1 AS PER ANNEXURE-G IN NO.RCB/BGM/RA-
                                    -9-
                                          NC: 2023:KHC-D:14698
                                             WP No. 105273 of 2017
                                         C/W WP No. 100346 of 2014



7/2012-13 DT: 30/10/2013 MAY KINDLY BE QUASHED IN THE
INTEREST OF JUSTICE.
      THESE PETITIONS, COMING ON FOR FURTHER HEARING, THIS
DAY, THE COURT MADE THE FOLLOWING:
                                ORDER

These petitions are filed questioning the order dated

30.10.2013 passed by the respondent No.1-Regional

Commissioner, Belagavi, who in terms of the order at

Annexure-G has allowed the revision petition filed by the

contesting respondents No.5 to 13.

2. The contesting respondents invoked the Section

118-A of the Karnataka Land Reforms Act, 1961 (for short, 'the

Act, 1961') challenging the order passed by the Assistant

Commissioner, Bailhongal, wherein vide order dated

30.12.2011 at Annexure-C, the Assistant Commissioner,

Bailhongal has allowed the appeal filed by the present

petitioners challenging the certification of mutation entry

No.4327 of Koujalagi. The said mutation is certified recording

the name of the State in Column No.9 pursuant to the

Karnataka Land Reforms (Amendment) Act, 1974 in respect of

21 acres 6 guntas of land which is the subject matter of the

present petitions.

- 10 -

NC: 2023:KHC-D:14698

3. The petitioners urged that the land in question was

originally a part of Sy.No.205/1+2 measuring 27 acres 18

guntas. The predecessors of the petitioners sold 06 acre 12

guntas of land in the aforementioned survey number to the

predecessors of the contesting respondents under the

registered Sale Deed dated 27.01.1956. Thus, it is their claim

that their predecessors of the petitioners retained remaining 21

acre 06 guntas of land in the aforementioned land. It is also

submitted that an application is filed by the petitioners'

predecessors for regrant of land and the land was re-granted in

their favour to the extent of 21 acre 06 guntas. To substantiate

their contentions, the petitioners have produced the copy of

mutation entry ME.No.2099 of Koujalagi village by way of

additional document.

4. It is also their case that the predecessors of the

contesting respondents applied for re-grant of land, and the

land was regranted to them vide order dated 01.11.1958. It is

stated that the said re-grant is in respect of land measuring 06

acres 12 guntas purchased by them. The petitioners have no

claim over the said land which is regranted to the predecessor

of the contesting respondents.

- 11 -

NC: 2023:KHC-D:14698

5. It is further claim of the petitioners that the land in

question in this petition was never under the cultivation by the

contesting respondents as tenants or by anyone else, as such,

the land could not have been declared as having vested in

favour of the State. It is also their case none filed the

application claiming occupancy right in respect of said land

measuring 21 acres 6 guntas. Thus, the petitioners contend

that the Regional Commissioner, Belagavi is not justified in

allowing the revision filed by contesting respondents and not

justified in setting aside the order passed by the Assistant

Commissioner.

6. The petitioners also contend that the Assistant

Commissioner is justified in setting aside the mutation entry

No.4327 and restoring the names of the petitioners in respect

of aforementioned property measuring 21 acre 06 guntas which

remain unsold by the predecessors.

7. It is also relevant to note that the contesting

respondents No.2 to 10 in Writ Petition no.105273/2017 have

made a claim in respect of 06 acres of land in Sy.No.205/1+2/1

alleging that there is an alleged agreement of sale in their

- 12 -

NC: 2023:KHC-D:14698

favour. The entry is made at ME.No.4413 based on alleged

agreement for sale in respect of 6 acres of land and the same is

later cancelled by the order dated 09.11.1974. Despite

cancellation of the mutation entry, the names of respondents

No.2 to 10 in Writ Petition No.105273/2017 continued in the

record of rights till the year 2012-13. Noticing this, the

petitioners filed a revision before the Deputy Commissioner

under Section 136(3) of the Karnataka Land Revenue Act, 1964

(for short, 'the Act, 1964'). The Deputy Commissioner after

considering the contentions raised by the parties has passed an

order deferring further orders in the revision petition on the

premise that the Writ Petition No.100346/2014 is pending

before this Court.

8. The learned counsel Sri Ravi S. Balikai appearing

for petitioners would contend that apart from the property

purchased, respondents No.2 to 10 do not have any right over

the property bearing Sy.No.205/1+2/1. It is his claim that

assuming that there is an agreement of sale in favour of

contesting respondents, the said agreement of sale does not

create any right, title and interest over the property. It is also

his contention that the ME No.4413 based on the agreement of

- 13 -

NC: 2023:KHC-D:14698

sale is not certified and same is cancelled holding that there is

no transaction creating the right in favour of the contesting

respondents. Thus, he would contend that the Deputy

Commissioner is not justified in not entertaining the revision

petition and passing an order holding that the subject matter of

the dispute is pending consideration in another Writ Petition

No.100346/2014(LR).

9. It is urged that the Writ Petition No.100346/2014

(LR) is filed in respect of property measuring 21 acres 6 guntas

which is said to have been vested with the Government which

is not the subject matter of Writ Petition No.105273/2017. The

subject matter of Writ Petition No.105273/2017 is the property

bearing Sy.no.205/1+2/2 measuring 06 acres 12 guntas on

which the claim is made based on the agreement of sale.

Hence, the Deputy Commissioner is not justified in holding that

the petition cannot be considered on merit in view of the

pendency of Writ Petition No.100346/2014(LR).

10. Learned counsel for the petitioners has also referred

to the documents filed along with the memo namely, copy of

sale deed, RTC extract and a mutation entry recording re-grant.

- 14 -

NC: 2023:KHC-D:14698

11. The learned counsel for the contesting respondents

would submit that the land is rightly held to be vested with the

State after commencement of the Amendment Act of 1974 and

the Assistant Commissioner has no jurisdiction to grant the

land. The order passed by the Assistant Commissioner setting

aside the M.E.No.4327 amounts to grant of land by the

Assistant Commissioner, which is without jurisdiction.

12. Learned counsel further submits that the if the

petitioners were the tenants they ought to have filed Form-7.

Since they have not filed Form-7, there cannot be any grant of

the land in favour of the petitioners.

13. As far as M.E.No.4413 is concerned, the learned

counsel for the contesting respondents submits that the

contesting respondents are in possession of the property

pursuant to the agreement for sale in respect of 6 acres. Thus,

he would contend that as the contesting respondents are in

possession of the property, the petitioners are not entitled to

any relief in respect of the above said 6 acres. Though them

alleged agreement for sale is not produced, learned counsel

would refer to M.E.No.4413, to substantiate his contention that

- 15 -

NC: 2023:KHC-D:14698

there is an agreement for sale and pursuant to the agreement

for sale, they are put in possession of the property.

14. Sri.Shivaprabhu Hiremath, learned Additional

Government Advocate appearing for the State would contend

that an appeal before the Assistant Commissioner under

Section 118(2)(b) of the Act, 1964 is not maintainable. The

petitioners ought to have invoked Section 49 or Section 136 of

the Act as far as M.E.No.4413 is concerned.

15. This court has considered the contentions raised at

the bar.

16. It is well settled principle of law that agreement for

sale does not confer any right, title and interest over the

property. The mutation entry No.4413 based on the alleged

agreement for sale is not certified and it was cancelled vide

order dated 09.11.1974. This being the position, the Deputy

Commissioner was in error in holding that the petition cannot

be considered on merits in view of pendency of Writ Petition

No.100346/2014 (LR).

17. There is no dispute over the fact that the extent of

land bearing Sy.No.205/1+2/1 at one point of time measured

- 16 -

NC: 2023:KHC-D:14698

27 acres 18 guntas. The contesting respondents have

purchased 06 acres 12 guntas under a registered sale deed

dated 27.01.1956. Thus, the petitioners retained 21 acres 06

guntas of land. The contesting respondents are now claiming

right in respect of 06 acres of land based on the alleged

agreement for sale. As already noticed, agreement for sale is

not produced and the agreement for sale is not admitted.

M.E.No.4413 based on the alleged agreement for sale is

cancelled. The alleged agreement is not registered. However,

names of all the contesting respondents continued in the

property records till 2013. Under these circumstances, revision

is filed before the Deputy Commissioner invoking Section

136(3) of the Act. As already noticed, the Deputy

Commissioner has not considered the revision on merits on the

premise that the writ petition is pending consideration.

18. For the reasons recorded above, this Court is of the

order of the Deputy Commissioner is erroneous and liable to be

set aside and accordingly, the order dated 20.04.2017 marked

at Annexure-F is quashed.

- 17 -

NC: 2023:KHC-D:14698

19. As far as the order passed by the Regional

Commissioner, Belagavi dated 30.10.2013 marked at

Annexure-G, it is to be noticed that Regional Commissioner has

set aside the order of the Assistant Commissioner, who has

accepted the petitioners' appeal under Section 118(2)(b) of the

Act, 1964.

20. Learned counsel for the respondents would submit

that the appeal under Section 118(2)(b) is not maintainable as

no order is passed by the Tahasildar.

21. On perusal of the Mutation Entry No.4327, it is

apparent that mutation is certified recording the name of the

State in column 9 of the RTC based on the order passed by the

Tahasildar, Gokak. On a reading of Section 118(2)(b) of the

Act, 1964, the appeal lies to the Assistant Commissioner

against the order passed by the Tahasildar. Since the disputed

mutation entry reveals that the mutation entry is certified

based on the order passed by the Tahasildar, the appeal lies to

the Assistant Commissioner. The Regional Commissioner is not

justified in holding that the order of the Assistant Commissioner

is erroneous. Even otherwise what is required to be noticed is

- 18 -

NC: 2023:KHC-D:14698

whether the land has vested under the State after

commencement of the amendment to the Act in the year 1974.

Section 44 of the Act is very clear. Only those lands which are

in lawful cultivation and possession of the tenant immediately

before 1974, will vest in the State Government. However, no

records are produced to show that a person was cultivating the

property as lawful tenant immediately before 1974. Admittedly,

no person has filed application claiming occupancy right. The

contesting respondents are also not claiming to be the tenant in

respect of the disputed land. The record of right produced for

the year 1972-73 and 1973-74 would reveal names of

petitioners' predecessors and respondents' predecessors as well

as one Bijaguppi. Against the name of Bijagatti, an entry is

made to the effect Tevu Karar for Rs.300/-.

22. Thus, from the aforementioned entries, it is

apparent that nobody was cultivating the property as tenant.

Admittedly, the contesting respondents claimed right over the

property on the basis of alleged agreement of sale which is not

produced. One Bijjuguppi whose name is shown in the property

records has not filed Form No.7. It is submitted that the word

'Tevu Karar' implies a mortgage. This being the position, this

- 19 -

NC: 2023:KHC-D:14698

Court is of the view that the land was not tenanted land and

land could not have been vested in favour of the State. These

aspects have not been considered by the Regional

Commissioner.

23. Learned counsel for the petitioners would also refer

to the judgment of the co-ordinate Bench of this Court in Writ

Petition No.100042/2023 (KLR-RR/SUR), dated 19.07.2023,

Sri Siddayya S/o.Mahadevayya Hiremath vs. The Principal

Secretary Department of Revenue and Others. In paragraph

Nos.8 and 9 of the said Judgment, this Court observed as

under:

"8. The petitioner claims to be the owner in possession of the land in question and according to him, the land in question is his ancestors property and the revenue records of the land in question stood in the name of his ancestors right from the year 1944 onwards. The petitioner alleges that in a family partition, the land in question was allotted to his share and ever since then he is in possession and cultivation of the land in question. The name of the State Government appears to have been entered in Column Nos.9 & 11 of the revenue records of the land in question after coming into force of the Karnataka Act No.1 of 1974, on the strength of Section 44 of the Act of 1974. It is not in dispute that Form No.7 or Form No.7A has not been filed under the provision of the Karnataka Land Reforms Act, 1961 in respect of the land in question. Section 44(1) of the Act of 1961 reads as follows :

- 20 -

NC: 2023:KHC-D:14698

"44. Vesting of lands in State Government.-

(1) All lands held by or in the possession of tenants (including tenants against whom a decree or order for eviction or a certificate for resumption is made or issued) immediately prior to the date of commencement of the Amendment Act, other than lands held by them under leases permitted under Section 5, shall, with effect on and from the said date, stand transferred to and vest in the State Government."

9. It is trite that the question whether the land within the meaning of Section 2-A(18) of the Act of 1961, has vested with the State Government or not as provided under Section 44 of the Act of 1961 has to be adjudicated only by the Land Tribunal and not by the revenue authorities. This Court in the case of Venkappa Shettigar Vs. The Speical Tahsildar reported in 1989(1) Kar L.J. 14 has held that the Tahsildar had no jurisdiction to hold that the land had vested with the State Government and the said jurisdiction was only with the Land Tribunal constituted under the provisions of the Act of 1961."

24. As can be noticed that the order to the effect that

the land is vested with the State Government is passed by the

Tahashildar, who had no jurisdiction. Such an order can be

passed only by the Land Tribunal. The Land Tribunal has not

passed any such order holding that the land bearing

Sy.No.205/1+2 measuring 21 acres 6 guntas in dispute is

vested with the State. Under these circumstances, this Court

proceeds to pass the following :

- 21 -

                                       NC: 2023:KHC-D:14698





                        ORDER

(i)     Writ Petitions are allowed.

(ii)    The impugned order dated 20.04.2017 passed

by the Deputy Commissioner at Annexure-K

in Writ Petition No.105273/2017 and the

order dated 30.10.2013 passed by the 1st

respondent as per Annexure-G in Writ

Petition No.100346/2014 are quashed.

(iii) It is further made clear that this Court has not

expressed any opinion on the claim of the

petitioners and the claim of the contesting

respondents over the present possession of

the property based on the alleged

agreement of sale, which is disputed by the

petitioner. If any such agreement for sale is

executed, it is for the respondents to work

out their remedy as advised under law.


(iv)    This order should not be construed as an order

           affecting   the    rights      of     the    contesting

           respondents       in       respect    of     06        acres
                                     - 22 -
                                              NC: 2023:KHC-D:14698





                    purchased     under      the   Sale   Deed   dated

                    27.01.1956.



                                                    Sd/-
                                                   JUDGE


CKK/KGK,ct-an

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter