Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Munishamappa @ Muniswamaiah vs The State Of Karnataka on 30 July, 2025

                                                    -1-
                                                                 NC: 2025:KHC:29746
                                                               WP No. 1156 of 2023
                                                          C/W WP No. 25020 of 2022

                      HC-KAR



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 30TH DAY OF JULY, 2025

                                               BEFORE
                               THE HON'BLE MR. JUSTICE E.S.INDIRESH
                                WRIT PETITION NO.1156 OF 2023 (LR)
                                                C/W
                                  WRIT PETITION NO.25020 OF 2022

                      IN WP No. 1156/2023

                      BETWEEN:


                            MUNISHAMAPPA @ MUNISWAMAIAH
                            S/O PILLAPPA
                            SINCE DECEASED BY HIS LRS

                      1.    SRI. MUNIPILLAPPA
                            S/O LATE MUNISHAMAPPA
                            @ MUNISWAMAIAH
                            AGED ABOUT 61 YEARS
                            R/AT KUMBARAHALLI VILLAGE
                            CHIKKABANAVARA POST
Digitally signed by         HESARGHATTA HOBLI
SHARMA ANAND                BENGALURU NORTH TALUK
CHAYA
Location: HIGH              BENGALURU DISTRICT - 560 090.
COURT OF
KARNATAKA
                      2.    SRI. CHIKKANNA
                            S/O LATE MUNISHAMAPPA
                            @ MUNISWAMAIAH
                            AGED ABOUT 56 YEARS
                            R/AT GOLLARAHATTI
                            MAGADI MAIN ROAD,
                            VISVANEEDUM POST
                            BENGALURU - 560 091.

                      4.    SMT. PADMA
                            D/O SRI. MUNIPILLAPPA
                             -2-
                                         NC: 2025:KHC:29746
                                       WP No. 1156 of 2023
                                  C/W WP No. 25020 of 2022

HC-KAR



      W/O SRI. CHALAPATHI
      AGED ABOUT 26 YEARS
      RA/T KUMBARAHALLI VILLAGE
      CHIKKABANAVARA POST
      BENGALURU NORTH TALUK
      BENGALURU - 560 090.

5.    SMT. MANASA
      D/O SRI MUNIPILLAPPA
      AGED ABOUT 22 YEARS
      RA/T KUMBARAHALLI VILALGE
      CHIKKABANAVARA POST
      BENGALURU NORTH TALUK
      BENGALURU - 560090.

                                              ....PETITIONERS


(BY SRI. D.R. RAVISHANKAR, SENIOR COUNSEL FOR
SRI. H.S. SANTHOSH, ADVOCATE)

AND


1.       THE STATE OF KARNATAKA
         REVENUE DEPARTMENT
         M.S. BUILDING
         DR. B.R. AMBEDKAR VEEDHI
         BENGALURU - 560001
         REPRESENTED BY ITS SECRETARY.

2.       THE LAND TRIBUNAL
         DODDABALLAPURA TALUK
         DODDABALLAPURA
         BENGALURU RURAL DISTRICT - 561201
         RERPESENTED BY ITS CHAIRMAN.

3.       THE TAHSILDAR
         DODDABALLAPURA TALUK
         DODDABALLALPURA
         BENGALURU RURAL DISTRICT - 561201.
                             -3-
                                         NC: 2025:KHC:29746
                                       WP No. 1156 of 2023
                                  C/W WP No. 25020 of 2022

HC-KAR




         SANJEEVAIAH
         S/O PILLAPPA
         SINCE DECEASED BY HIS LRS

4.       SRI. KEMPANNA
         S/O LATE SANJEEVAIAH
         AGED ABOUT 56 YEARS
         R/AT MAJARA KODIHALLI
         BEERAIAHNAPALYA VILALGE
         KONGADIYAPPA ROAD POST
         MADURE HOBLI
         DODDABALLAPURA TALUK
         BENGALURU RURAL DISTRICT 561201.

         PUTTAIAH
         S/O NANJUNDAIAH
         SINCE DECEASED BY HIS LRS

5.       SRI.H.B. NANJUNDAPA
         S/O LATE PUTTAIAH
         AGED ABOUT 53 YEARS
         R/AT NO.285,
         KUSUMA NILAYA
         HALAGEVADERAHALLI
         RAJARAJESHWARINAGARA
         BENGALURU - 560 098.

6.       SRI. P. RANGAPPA
         S/O LATE PUTTAIAH
         AGED ABOUT 51 YEARS
         RA/T NO. 285,
         KUSUMA NILAYA
         HALAGEVADERAHALLI
         RAJARAJESHWARINAGARA
         BENGALURU 560 098.

7.       SMT. MARY CELINE .A
         W/O SRI. SADHU KOKILA
         AGED ABOUT 53 YEARS
         RA/T NO.638,
                                  -4-
                                              NC: 2025:KHC:29746
                                            WP No. 1156 of 2023
                                       C/W WP No. 25020 of 2022

HC-KAR



         7TH BLOCK
         2ND PHASE
         BANASHANKARI 3RD STAGE
         HOSAKEREHALLI CROSS,
         BENGALURU - 560 085.
                                                       ...RESPONDENTS


(BY SRI. K.P. YOGANNA, AGA FOR R1 TO R3;
SRI. K.N. PHANINDRA, SENIOR COUNSEL FOR
SRI. M.A. SUBRAMANI, ADVOCATE FOR R4;
SRI. S. HIMA KIRANA, ADVOCATE FOR R5 AND R6;
SRI. MUNIRAJA M., ADVOCATE FOR R7)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND

227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE

IMPUGNED       ORDER   DATED     16.11.2022   IN       CASE   NO.   LRF

1201/1674-75 PASSED BY THE RESPONDENT NO.2 - LAND

TRIBUNAL WITH RESPECT TO LAND IN SY.NO.91, NEW NO.91/2,

MEASURING 6 ACRES 20 GUNTAS, SY.NO.161/9 MEASURING 6

GUNTAS     ,   SY.   NO.161/10    MEASURING        5    GUNTAS      AND

SY.NO.159 MEASURING 4 ACRE 7 GUNTAS , SITUATED AT

KODIHALLI VILLAGE, MADURE HOBLI, DODDABALLAPURA TALUK

AS PER ANNEXURE -A.


IN WP NO.25020/2022

BETWEEN

SMT. MARYSELINA A.
W/O SRI. SADHU KOKILA
                           -5-
                                       NC: 2025:KHC:29746
                                     WP No. 1156 of 2023
                                C/W WP No. 25020 of 2022

HC-KAR



AGED ABOUT 53 YEARS
R/AT NO.638, 7TH BLOCK
2ND PHASE, BANASHANKARI 3RD STAGE
HOSAKEREHALLI CROSS
BENGALURU - 560 085.
                                             ...PETITIONER


(BY SRI. D.R. RAVISHANKAR, SENIOR COUNSEL FOR
SRI. MUNIRAJA M., ADVOCATE)


AND


1.    THE STATE OF KARNATAKA
      REVENUE DEPARTMENT
      M S BUILDING
      DR. B R AMBEDKAR VEEDHI
      BENGALURU - 560001
      REPRESENTED BY ITS SECRETARY.

2.    THE LAND TRIBUNAL
      DODDABALLAPURA TALUK
      DODDABALLAPURA
      BENGALURU RURAL DISTRICT - 561 201
      REPRESENTED BY ITS CHAIRMAN.

3.    THE TAHSILDAR
      DODDABALLAPUR TALUK
      DODDABALLAPURA
      BANGALORE RURAL DISTRICT - 561201.

      SANJEEVAIAH
      S/O PILLAPPA
      SINCE DECEASED BY LRS.

4.    SRI. KEMPANNA
      S/O LATE SANJEEVAIAH
      AGED ABOUT 56 YEARS
      R/AT MAJARA KODIHALLI
                             -6-
                                         NC: 2025:KHC:29746
                                       WP No. 1156 of 2023
                                  C/W WP No. 25020 of 2022

HC-KAR




     BEERAIAHNAPALYA VILLAGE
     KONGADIYAPPA ROAD POST
     MADURE HOBLI
     DODDABALLAPURA TALUK
     BENGALRUU RURAL DISTRICT - 561 201.

     MUNISHAMAPPA @ MUNISWAMAIAH
     S/O PILLAPPA
     SINCE DECEASED BY HIS LRS

5(a). SRI. MUNIPILLAPPA
      S/O LATE MUNISHAMAPPA @ MUNISWAMAIAH
      AGED ABOUT 61 YEARS
      R/AT KUMBARAHALLI VILLAGE
      CHIKKABANAVARA POST
      HESARUGHTTA HOBLI
      BENGALURU NORTH TALUK
      BENGALURU DISTRICT - 560090.

5(b). SRI. CHIKKANNA
      S/O LATE MUNISHAMAPPA @ MUNISWAMAIAH
      AGED ABOUT 56 YEARS
      R/AT GOLLARAHATTI
      MAGADI MAIN ROAD
      VISVANEEDUM POST
      BENGALURU - 560091.

5(c). SMT. JAYAMMA
      D/O LATE MUNISHAMAPPA @ MUNISWAMAIAH
      W/O SRI HOBAIAH
      AGED ABOUT 58 YEARS
      R/AT HENNEGERE VILLAGE
      SOLUR HOBLI
      MAGADI TALUK
      RAMANAGARAM DISTRICT - 560007.

6.   SMT. PADMA
     D/O SRI MUNIPILLAPPA
     W/O SRI CHALAPATHI
     AGED ABOUT 26 YEARS
                           -7-
                                       NC: 2025:KHC:29746
                                     WP No. 1156 of 2023
                                C/W WP No. 25020 of 2022

HC-KAR




     R/AT KUMBARAHALLI VILLAGE
     CHIKKABANAVARA POST
     BENGALURU NORTH TALUK
     BENGALURU - 560090.

7.   SMT. MANASA
     D/O SRI MUNIPILLAPPA
     AGED ABOUT 22 YEARS
     R/AT KUMBARAHALLI VILLAGE
     CHIKKABANAVARA POST
     BENGALURU NORTH TALUK
     BENGALURU - 560090.

8.   PUTTAIAH
     S/O NANJUNDAIAH
     SINCE DECEASED BY HIS LRS

8(a). SRI H P NANJUNDAPPA
      S/O LATE PUTTAIAH
      AGED ABOUT 53 YEARS
      R/AT NO.285, KUSUMA NILAYA
      HALAGEVADERAHALLI
      RAJARAJESHWARINAGARA
      BENGALURU - 560098.

8(b). SRI. P. RANGAPPA
      S/O LATE PUTTAIAH
      AGED 51 YEARS
      R/AT NO. 285 KUSUMA NILAYA
      HALAGEVADERAHALLI
      RAJARAJESHWARINAGARA
      BENGALURU - 560098.
                                          ...RESPONDENTS


(BY SRI. K.P. YOGANNA, AGA FOR R1 TO R3;
SRI. K.N. PHANINDRA, SENIOR COUNEL FOR
SRI. M.A.SUBRAMANI, ADVOCATE FOR R4;
SRI. H.S. SANTOSH, ADVOCATE FOR R5(a-c), R6 AND R7
SRI. S. HIMA KIRANA, ADVOCATE FOR R8(a TO b))
                               -8-
                                           NC: 2025:KHC:29746
                                         WP No. 1156 of 2023
                                    C/W WP No. 25020 of 2022

HC-KAR



         THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH

THE IMPUGNED ORDER DATED 16.11.2022 IN CASE NO. LRF

1201/1974-75    PASSED   BY   THE    RESPONDENT    NO.2   LAND

TRIBUNAL WITH RESPECT TO LAND IN SO FAR AS SY.NO. 91,

NEW NO.91/2, MEASURING 6 ACRES 20 GUNTAS SITUATED AT

KODIHALLI VILLAGE, MADURE HOBLI, DODDABALLAPURA TALUK

AS              PER                 ANNEXURE-               A.



     THESE WRIT PETITIONS HAVING BEEN RESERVED FOR

ORDERS,     COMING    FOR     PRONOUNCEMENT       THIS    DAY,

E.S. INDIRESH J., MADE THE FOLLOWING:


CORAM: HON'BLE MR. JUSTICE E.S. INDIRESH


                         CAV ORDER


     In these writ petitions, the petitioners are assailing the

order dated 16.11.2022 in Case No. LRF 1201 of 1974-75

passed by respondent No.2-Land Tribunal in respect of land

in question (Annexure-A).
                                   -9-
                                                 NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

HC-KAR




      2.     Relevant facts in W.P.No.1156 of 2023 are that,

land bearing Sy.No.91 (new Sy.No. 91/2) measuring 06

acres, 20 guntas; Sy.No.161/9, measuring 06 guntas;

Sy.No.161/10      measuring        05     guntas      and   Sy.No.159

measuring 04 acres 07 guntas situate at Kodihalli Village,

Madure Hobli, Doddaballapura Taluk has been acquired by

the   predecessors     of   the    petitioners-Munishamappa          @

Muniswamaiah, son of Pillappa as per the registered Sale

Deeds during the year 1950. It is further stated that,

brother of the said Munishamappa-Sanjeevaiah, made an

application in the Form No.7, seeking occupancy rights in

respect of subject land under Section 45 of the Karnataka

Land Reforms Act (for short the 'Act') by contending that

the said Sanjeevaiah is a tenant under his brother-

Munishamappa @ Muniswamaiah. Thereafter, the Land

Tribunal by order dated 17.08.1976 in LRF No.1201 of

1974-75      granted   occupancy        rights   in   favour   of   the

applicant-Sanjeevaiah, in respect of the land in question.

Being      aggrieved   by    the        same,    Munishamappa        @
                            - 10 -
                                           NC: 2025:KHC:29746
                                         WP No. 1156 of 2023
                                    C/W WP No. 25020 of 2022

HC-KAR




Muniswamaiah has filed W.P.No.10613 of 1976 before this

court and this court vide order dated 25.03.1983 set aside

the order of Land Tribunal and remanded the matter to the

Land Tribunal for fresh consideration. After remand made

by this court, the Land Tribunal recorded the deposition of

said Sanjeevaiah and by order dated 21.10.1986, granted

occupancy rights in favour of said Sanjeevaiah. Being

aggrieved by the same, father of respondent No.5, who is

original purchaser-Puttaiah claims to be the purchaser of

the land in Sy.No.159 measuring 04 acres, 16 guntas,

approached the Appellate Authority in Appeal No.ALRA 782

of 1987. On account of the amendment to the said

Karnataka Land Reforms Act, 1961, the CP No.3230 of 1991

was filed before this Court and same was converted into

W.P.No.2113 of 1997. This court after considering the

material on record vide order 15.06.2005 allowed the writ

petition and remanded the matter to the Land Tribunal to

pass fresh orders, after providing an opportunity to all the

parties concerned as per Annexure-C. Thereafter, the Land
                                - 11 -
                                               NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

HC-KAR




Tribunal issued notice to the legal representatives of

Munishamppa @ Muniswamaiah, and legal representatives

of Puttaiah, (Respondent No.5) and one Kempanna, son of

original applicant -Sanjeevaiah, (respondent No.4). It is

further averred in the writ petition that, legal representative

of Sanjeevaiah has not produced any material evidence to

substantiate    as    tenant        under     Munishamappa      @

Muniswamaiah and the petitioners are in possession of land

in question. The Land Tribunal, after considering material

on record by order dated 16.11.2022 (Annexure-A), allowed

the Form No.7, filed in respect of the land in question in

favour of Sanjeevaiah and his legal representatives. Being

aggrieved by the same, the present writ petition is filed

before this Court.


     3.    In W.P.No.25020 of 2022, it is the case of the

petitioner that, the petitioner claims to be purchaser of the

portion of the land in question from one Munipillappa son of

Munishamappa @ Muniswamaiah, and his family members

as per registered Sale Deed dated 15.02.2014 (Annexure-
                              - 12 -
                                             NC: 2025:KHC:29746
                                           WP No. 1156 of 2023
                                      C/W WP No. 25020 of 2022

HC-KAR




D),   and    the   Rectification      Deed   dated   17.11.2014

(Annexure-E). The petitioner has challenged the impugned

order passed by Land Tribunal on similar grounds urged in

W.P.No.1156 of 2022.


      4.    I have heard Sri. D.R. Ravishankar, learned

Senior Counsel appearing for the petitioners in both the writ

petitions; Sri. K. N. Phanindra, learned Senior Counsel

appearing for Sri. M. A. Subrarmani, for respondent No.4 in

both writ petitions; Sri. K.P. Yoganna, learned Additional

Government Advocate appearing for the respondent-State;

Smt. S. Hima Kirana, learned counsel for the respondent

Nos.5 and 6 in W.P.No.1156 of 2023 and respondent Nos.

8(a) and (b) in W.P.No.25020 of 2022; Sri. Muniraja M.,

learned counsel for appearing for the respondent No.7 in

W.P.No.1156 of 2023 and Sri. H.S. Santhosh, learned

counsel for the respondent Nos.5 (a to c), 6 and 7 in

W.P.No.25020 of 2022.


      5.    Sri. D. R. Ravishankar, learned Senior Counsel

for the petitioners contended that, originally the land in
                                - 13 -
                                               NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

HC-KAR




question is belonged to Munishamappa @ Muniswamaiah.

His     brother-Sanjeevaiah,      filed    Form   No.7,    seeking

occupancy rights in respect of schedule land before the

Land Tribunal,      and same was granted in favour of

Sanjeevaiah, which came to be set aside by this Court in

W.P.No.10613 of 1976 dated 25.03.1983. Referring to the

observation made by this Court, wherein, matter was

remanded to the Land Tribunal, it is contended by the

learned Senior Counsel for the petitioners that strict

compliance of Rule 17 of Karnataka Land Reforms Rules,

1974 has been considered by this Court. He further

contended that, despite the same, the Land Tribunal

conferred occupancy rights in favour of said Sanjeevaiah, as

per order dated 21.10.1986 and the said order was

questioned in W.P.No.2113 of 1997 and this court vide

order     dated 15.06.2005, set aside the order of Land

Tribunal and remanded the matter to the Land Tribunal and

in this regard, learned Senior Counsel emphasised on

paragraph 06 in the said order.
                                - 14 -
                                                   NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

HC-KAR




     6.     Referring to these orders, it is contended by the

learned   Senior     Counsel   for      the   petitioners    that   the

Munishamappa @ Muniswamaiah was cultivating the land in

question and land was not tenanted, and no gutta was

received from the Sanjeevaiah, who is none other than

brother of Munishamppa @ Muniswamaiah and therefore,

finding recorded by the Land Tribunal requires interference

in these writ petitions. Learned Senior Counsel further

contended    that,    the   Land        Tribunal    had   taken     into

consideration the deposition made by the witnesses prior to

the order of remand made by this Court in W.P.No.2113 of

1997 dated 15.06.2005 (Annexure-C) and therefore, the

said deposition requires to be discarded. It is further

contended that, as there is no material produced by said

Sanjeevaiah and his legal heirs, no need to remand the

matter and accordingly, sought for interference of this

court.
                              - 15 -
                                             NC: 2025:KHC:29746
                                           WP No. 1156 of 2023
                                      C/W WP No. 25020 of 2022

HC-KAR




     7.     Per contra, Sri. K.N. Phanindra learned Senior

Counsel appearing for the respondent No.4 in both writ

petitions   submitted   by     referring     to   deposition   of

Sanjeevaiah, (Annexure-R2), wherein it is clearly stated

that the Munishamappa @ Muniswamaiah was residing at

Edluru Dinne, 3rd Block, Rajajinagar and Sanjeevaiah was

cultivating the land in question as tenant. It is also

contended by the learned Senior Counsel by referring to the

deposition of Munishamappa @ Muniswamaiah, (Annexure-

R3) wherein, the said Munishamappa @ Muniswamaiah

admits the tenancy of the land in question made in favour

of Sajneevaiah and this document would demonstrates that

land in question has been leased in favour of Sanjeevaiah

by Munishamppa @ Muniswamaiah. It is also submitted by

learned Senior Counsel that, there is no impediment for

granting occupancy rights in favour of the tenant, wherein,

the landlord may be the brother of the tenant. In this

regard, learned Senior Counsel refers to the judgment of

this Court in the case of Gopal Rao vs. Land Reforms
                                    - 16 -
                                                   NC: 2025:KHC:29746
                                                 WP No. 1156 of 2023
                                            C/W WP No. 25020 of 2022

HC-KAR




Tribunal and another reported in 1978 SCC OnLine Kar

285. He further argued by referring to judgment of this

court in the case of H. R. Ramasingh vs. D. Nageshrao

and another reported in ILR 1977 KAR 1350 that, the

Land Tribunal having taken note of the material on record

arrived at a conclusion that, Sanjeevaiah was personally

cultivating the land in question. Therefore, sought for

dismissal of these writ petitions.


     8.      Sri.    K.P.      Yoganna,          learned      Additional

Government Advocate appearing for the respondent -State

made available original records pertaining to the writ

petitions.


     9.      Learned    counsel        representing     the   remaining

contesting respondents adopted the arguments of learned

Senior    Counsel,     Sri.   K.     N.     Phanindra   appearing    for

respondent No.4 in both writ petitions.
                                - 17 -
                                                 NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

 HC-KAR




      10.   In the light of the submission made by the

learned counsel appearing for the parties, it is not in

dispute     that,   Munishamappa         @      Muniswamaiah    had

purchased the land in question and the revenue records

stand in the name of said Munishamappa @ Muniswamaiah.

It   is   also   not   in   dispute     that,    Munishamappa     @

Muniswamaiah has a brother by name Sanjeevaiah. It is

also forthcoming from the writ petitions that, the said

Sajeevaiah has filed Form No.7, seeking occupancy rights in

respect of the land bearing Sy.No.91, (new No.91/2)

measuring 06 acres, 20 guntas; Sy.No.161/9 measuring 06

guntas; Sy.No.161/10 measuring 5 guntas and Sy.No.159

measuring 4 acres 16 guntas situated at Kodihalli village,

Madure Hobli, Doddaballapura Taluk. The Land Tribunal, by

its order dated 17.08.1976, conferred occupancy rights in

favour of Sanjeevaiah and same was questioned before this

Court in W.P.No.10613 of 1976 and this court vide order

25.03.1983, allowed the writ petition and remanded the

matter to the Land Tribunal for fresh disposal, after holding
                                - 18 -
                                                  NC: 2025:KHC:29746
                                             WP No. 1156 of 2023
                                        C/W WP No. 25020 of 2022

HC-KAR




an enquiry in strict compliance of Rule 17 of Karnataka

Land Reforms Rules, 1974. Thereafter, the Land Tribunal

recorded    the     proceedings       and    by    its    order    dated

21.10.1986,       granted    occupancy       rights      in   favour   of

Sanjeevaiah and same was questioned before this court in

W.P.No.2113       of   1997.   This     court     vide    order    dated

15.06.2005 vide Annexure-C set aside the order passed by

the Land Tribunal and remanded the matter to the Land

Tribunal to secure the presence of the parties, by issuing

notice and to conduct enquiry and thereafter, disposed of

the case in accordance with law. The said order passed by

this Court reached finality. It is to be noted that, the said

writ petition was filed by Puttaiah, (father of respondent

No.5) who claims to be a purchaser of portion of the land

from Munishamappa @ Munishamaiah. After remand made

by this Court, the Land Tribunal conducted the enquiry and

by its order dated 16.11.2022 (Annexure-A), conferred the

occupancy     rights    in   favour     of   the      original    tenant-

Sanjeevaiah, which is impugned in these writ petitions. On
                                  - 19 -
                                                  NC: 2025:KHC:29746
                                               WP No. 1156 of 2023
                                          C/W WP No. 25020 of 2022

HC-KAR




careful examination of the RTC extracts would indicate that,

the    name     of   Munishamappa         @   Muniswamaiah       and

Sanjeevaiah shown as cultivators in RTC extracts as they

were cultivating the land personally, (Swanta) from 1969-

70. It is also to be noted that, the legal representatives of

the said Sanjeevaiah, nor the Sanjeevaiah himself has not

produced any gutta receipt nor examined any independent

witness to establish that Sanjeevaiah was cultivating the

land     in   question    as   tenant     under   Munishamappa     @

Muniswamaiah, by paying gutta or rent in respect of the

land in question. It is also to be noted that, this court in

W.P.No.10613 of 1976 dated 25.03.1983 remanded the

matter for fresh enquiry in compliance of Rule 17 of

Karnataka Land Reforms Rules, 1974. Again this court in

W.P.No.2113 of           1997 dated 15.06.2005 (Annexure-C)

remanded the matter to the Land Tribunal with a direction

to issue notice to all the parties concerned and to hold an

enquiry. Paragraph 6 of the said order makes it clear about

conduct fresh enquiry in the matter. In that view of the
                             - 20 -
                                            NC: 2025:KHC:29746
                                          WP No. 1156 of 2023
                                     C/W WP No. 25020 of 2022

HC-KAR




matter, I find force in the submission made by the learned

Senior Counsel for the petitioners as to the fact that, the

Land Tribunal has misdirected itself by considering the

evidence of the parties as per Annexures-R2 and R3,

deposed by the parties prior to the remand made by this

court. It is to be noted that, on two occasions this court has

remanded the matter to the Land Tribunal and though, I

find that, this court would remand the matter to the Land

Tribunal for fresh consideration, again, however, I have

carefully examined the original records produced by the

learned Additional Government Advocate and perusal of the

same would indicate that, names of Munishamappa @

Muniswamaiah and Sanjeevaiah was found in the RTC

extract for the relevant period from 1969-70. It is also to be

noted that, there is no impediment for the Sanjeevaiah

being a brother of Munishamappa @ Muniswamaiah - land

lord, to cultivate the land as tenant under the Act, however,

no documents has been produced to establish that, the said

Sanjeevaiah was cultivating the land personally as tenant
                             - 21 -
                                             NC: 2025:KHC:29746
                                          WP No. 1156 of 2023
                                     C/W WP No. 25020 of 2022

HC-KAR




and the RTC extracts shows the name of Munishamappa @

Muniswamaiah along with Sanjeevaiah in the cultivators

column. No independence witness has been examined by

the tenant-Sanjeevaiah, to demonstrate that, he was

cultivating the land alone as tenant. No gutta receipt has

been produced before the Land Tribunal to establish the

tenancy of the land in question. In that view of the matter,

I am of the opinion that,       since, no acceptable document

has   been   produced      by    Sanjeevaiah      or   his    legal

representatives   before   the       Land   Tribunal   on    earlier

occasions, where the order of remand has been made by

this court in W.P.No.10613 of 1976, and W.P.No.2113 of

1997, I am of the opinion that,         repeated remand order

cannot be made by this Court by exercising the power

under Articles 226 and 227 of Constitution of India.

Following the declaration made by the Hon'ble Supreme

Court in the case of Nadakerappa since deceased by

LR's and others vs. Pillamma since deceased by LR's

and others reported in 2022 SCC OnLine SC 387, I am
                             - 22 -
                                            NC: 2025:KHC:29746
                                          WP No. 1156 of 2023
                                     C/W WP No. 25020 of 2022

HC-KAR




of the opinion that, as no acceptable document has been

produced by the Sanjeevaiah or his legal representatives to

establish that, they were in cultivation of the land as a

tenant under Munishamappa @ Muniswamaiah, the writ

petitions deserve to be allowed by setting aside the order

passed by the Land Tribunal at Annexure-A. It is also to be

noted that, though the learned Senior Counsel for the

respondent No. 4, refers to the above judgment, however,

the facts in the present case is altogether different from the

facts referred to in the above case and further as the

Sanjeevaiah and his legal representatives failed to establish

their tenancy by producing documents, with Munishamappa

@ Muniswamaiah, the submission of the learned Senior

Counsel respondent No.4 cannot be accepted.


     11. At this juncture, it is relevant to cite the judgment

of this court in the case of P.Manjunath Shenoy vs. Smt.

Vishalakshi Pai and others reported in 1996 (5) KLJ 499

wherein this court at paragraph 8 held as follows:
                                   - 23 -
                                                   NC: 2025:KHC:29746
                                                WP No. 1156 of 2023
                                           C/W WP No. 25020 of 2022

HC-KAR



     "8. In Bhamy              Panduranga           Shenoy v. B.H.
     Ravindra [KLJ 1980 (2) p. 129.] this Court has laid
     down as to what are the points to be proved by a
     person who is claiming occupancy rights in a particular
     land. This Court has held as follows:--
     "The Act does not apply to all kinds of lands in the
     State   and    to   all   categories    of   tenants.   If   the
     relationship of landlord and tenant does not rest on
     agrarian relations, the tenant who is in possession of
     the land, even if the land is an agricultural land within
     the meaning of the Act, cannot avail himself of any
     benefit under the Act. The governing factor to bring the
     case within the fold of the Act will be the relationship of
     landlord and tenant based on agrarian relations. The
     tenancy must relate to agriculture in order to bring the
     relationship of landlord and tenant within the ambit of
     agrarian relations."


     The Court in that ruling has further held as follows:--
     "Indisputably, the Act primarily deals with matters
     relating to agrarian relations, conferment of ownership
     on tenants and ceiling on land-holding etc. The matter
     relating to agrarian relations is one essentially between
     the landlord and the tenant relating to agriculture. In
     other words the tenancy must relate to agriculture in
     order to bring the relationship of landlord and tenant
     within the ambit of agrarian relations. The relationship
     of landlord and tenant is essentially one arising out of a
                                - 24 -
                                                   NC: 2025:KHC:29746
                                              WP No. 1156 of 2023
                                         C/W WP No. 25020 of 2022

HC-KAR



     contract between the lessor and the lesee; in other
     words, under a tenancy agreement, oral or written."


     Therefore, in order to show that a person is entitled to
     the occupancy rights in a land he must prove that the
     land is used for agricultural purpose and that there is a
     relationship of landlord and tenant between him and
     the owner of the land. In other words if the land is an
     agricultural land and even if a person is in possession
     of the same, but if he has failed to prove that there is a
     relationship of landlord and tenant between him and
     the owner of the land, by virtue of either oral
     agreement or written agreement, such a person cannot
     be a tenant notwithstanding the fact that he might be
     in possession of the land and cultivating the same. In
     this case it is proved that the father of respondent No.
     1 Vishalakshi was the moolgeni tenant of this land by
     virtue   of   a   registered       document    executed   by
     respondent No. 3 in his favour on 22.9.1916. But it was
     for the petitioner to prove that his father became the
     chalageni tenant as Narasimha Bandarkar the grand-
     father of respondent No. 1 leased the land to him in the
     year 1953. The burden of proving that there was such
     an agreement of lease either oral or written between
     his father and the grand-father of the respondent No. 1
     was on the petitioner. But the petitioner has not
     produced any documents to show that there was any
     such agreement between his father and the grand-
     father of respondent No. 1. He has not produced any
                               - 25 -
                                              NC: 2025:KHC:29746
                                            WP No. 1156 of 2023
                                       C/W WP No. 25020 of 2022

HC-KAR



     documents for payment of chalageni either by him or
     by his father to the grand-father of respondent No. 1 or
     to respondent No. 1. Even he has not produced any
     documents to show that he was in possession of the
     land as a tenant except a mahazar that came to be
     drawn up in a complaint filed by him. Therefore, it will
     have to be held that the petitioner has failed to prove
     that there was a relationship of landlord and tenant
     between his father and the grandfather of respondent
     No. 1. When a person fails to prove that he is
     cultivating the land as a tenant, he cannot be granted
     occupancy rights notwithstanding the fact that he
     might be in possession of the land and cultivating the
     same. In view of the fact that the petitioner has failed
     to prove the basic foundation of his case that he is and
     prior to him his father has been in possession of the
     land as a tenant by virtue of granting of lease by the
     grand-father of respondent No. 1, the petitioner could
     not have been granted occupancy rights in this land."



     12. Following the declaration of law to the facts on

record would indicate that the respondent No.4/tenant of

the land in question has not proved that, he was cultivating

the land with his bother Munishamappa as a tenant under

Section 4 of the Karnataka Land Reforms Act, 1961 and the

issue between the parties is only relating to the family
                                   - 26 -
                                                  NC: 2025:KHC:29746
                                                WP No. 1156 of 2023
                                           C/W WP No. 25020 of 2022

HC-KAR




dispute and therefore, I find force in the submission made

by the learned Senior Counsel for the petitioners.


          13.   In the result, I pass the following:


                                 ORDER

i) The writ petitions are allowed.

ii) Order dated 16.11.2022 in LRF No.1201 of 1974-75 passed by the Land Tribunal-respondent No.2 (Annexure-A) is hereby set aside in both writ petitions.

iii) Application in Form No.7, filed by the Sanjeevaiah is hereby rejected.

SD/-

(E.S.INDIRESH) JUDGE SB List No.: 1 Sl No.: 52