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 39, Cited by 0]

Karnataka High Court

D Ramanatha Reddy vs The State Of Karnataka on 7 January, 2020

Author: B.Veerappa

Bench: B. Veerappa

                                1                 R
     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 7TH DAY OF JANUARY, 2020

                         BEFORE

           THE HON' BLE MR. JUSTICE B. VEERAPPA

              WRIT PETITION No.44418/2017(LR)

BETWEEN:

D. RAMANATHA REDDY
DEAD BY HIS LR'S

1.   SMT. R. VANAJA
     W/O LATE D. RAMANATH REDDY
     AGED ABOUT 60 YEARS

2.   SRI R. BHASKAR
     S/O LATE D. RAMANATH REDDY
     AGED ABOUT 45 YEARS

3.   SMT. HEMAVATHI
     D/O LATE D. RAMANATH REDDY
     AGED ABOUT 43 YEARS

4.   SMT. R. UMA
     D/O LATE D. RAMANATH REDDY
     AGED ABOUT 41 YEARS

5.   SRI R. MALLIKARJUNA REDDY
     D/O LATE D. RAMANATH REDDY
     AGED ABOUT 40 YEARS

     ALL ARE RESIDING AT
     NO. 1276, II PHASE,
     6TH MAIN, A BLOCK,
     RAJAJINAGAR,
     BANGALORE - 560010.
                                            ...PETITIONERS

(BY SRI R. S. RAVI, ADVOCATE)
                              2

AND:

1.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       REVENUE DEPARTMENT
       M. S. BUILDING,
       BANGALORE- 560001.

2.     THE ASSISTANT COMMISSIONER
       BANGALORE NORTH SUB-DIVISION
       KANDHAYA BHAVAN,
       K. G. ROAD, BANGALORE - 560009

3.     THE TAHASILDAR,
       BANGALORE NORTH TALUK,
       YELAHANKA, BANGALORE-560009.
                                           ...RESPONDENTS

(BY SMT. M.C. NAGASHREE, AGA)
                           ...

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED ORDER DATED 31.3.2017 IN APPEAL No.879/2009
PASSED BY THE KARNATAKA APPELLANT TRIBUNAL. AND
QUASH THE IMPUGNED ORDER DATED 12.4.1996 PASSED BY
THE ASSISTANT COMMISSIONER, BANGALORE NORTH SUB-
DIVISION, BANGALORE.

     THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:

                          ORDER

The petitioners have filed the present writ petition for a writ of certiorari to quash the impugned order dated 31.3.2017 passed by the Karnataka Appellate Tribunal in Appeal No.879/2009, confirming the order 3 dated 12.4.1996 passed by the Assistant Commissioner, Bangalore North Sub-Division, Bangalore in LRF(83)47/1995-96 as per Annexures - A and B respectively.

I - Facts of the Case

2. It is the case of the petitioners that they are the absolute owners of the land bearing Sy.No.33/1, measuring 1 acre, situated at Kadiganahalli village, Jala Hobli, Bangalore North Taluk having purchased under the Registered Sale Deed dated 24.4.1974 for a valuable sale consideration from its previous owner Sri A.Rudraswamy and from the date of purchase, they are in possession and enjoyment of the said land. In pursuance of the registered Sale Deed, all the revenue documents viz., Mutation Registrar, RTC including the Encumbrance Certificate stand in their name. When the things stood thus, they came to know that in the first week of August 2009, the 2nd respondent has passed the impugned order dated 12.4.1996 holding 4 that petitioners have violated the provisions of Sections 79A and 79B of the Karnataka Land Reforms Act (for short, hereinafter referred to as 'the Act'). Immediately, they obtained the certified copy of the said order on 12.8.2009 and an appeal was filed before the Karnataka Appellate Tribunal, Bangalore challenging the order passed by the Assistant Commissioner. In turn the Karnataka Appellate Tribunal proceeded to dismiss the appeal on the ground of delay in filing the appeal. Hence, the present writ petition is filed.

3. The respondents-State has not filed any objection to the main writ petition.

4. I have heard the learned Counsel for the parties to the lis.

II - Arguments advanced by the learned Counsel for the petitioners

5. Sri R.S. Ravi, learned Counsel for the petitioners contended with vehemence that the impugned order passed by the Assistant Commissioner 5 dated 12.4.1996 as per Annexure-B is in utter violation of the principles of natural justice since no notice was served on the petitioners and therefore, the impugned order passed by the Assistant Commissioner and confirmed by the Karnataka Appellate Authority (for short, hereinafter referred to as 'the KAT') on the ground of delay and laches cannot be sustained. He further contended that the Assistant Commissioner initiated proceedings against the petitioners after a lapse of 21 years which is impermissible under law. Therefore, the very initiation of proceedings under the provisions of Section 79A & B of the Karnataka Land Reforms Act, is unreasonable and on that ground alone, the initiation of proceedings is liable to be quashed.

6. The learned Counsel for the petitioner further contended that the Assistant Commissioner has not provided an opportunity to being heard to the petitioners before passing the impugned order. The 6 petitioners have not violated the terms and conditions of the provisions of Sections 79A, 79B and 80 of the Act while purchasing the land in question. He further contended that the petitioners belong to an agricultural family and their income would not exceed the limit prescribed under the provisions of Section 79A of the Act. He also contended that as on the date of purchase of the land, the income of the petitioners had not exceeded Rs.12,000/-. He further contended though the KAT by the impugned order dismissed the appeal mainly on the ground of delay, it has categorically recorded a finding that the petitioners and their ancestors are agriculturists and they belong to an agricultural family and hence, they have not violated the provisions of Section 79A and 79B of the Act. The said finding of the KAT has not been challenged by the respondents-State and therefore, he sought to allow the writ petition.

7

III - Arguments advanced by the Learned AGA for respondents-State

7. Per contra, Smt. M.C. Nagashree, learned Additional Government Advocate appearing for the respondents sought to justify the impugned orders passed by the Assistant Commissioner and confirmed by the KAT and contended that in view of the fact that the order passed by the Assistant Commissioner clearly depicts that notice was issued to the petitioners, they neither appeared, nor have produced any document and now the petitioners cannot contend that the impugned order passed by the Assistant Commissioner is in violation of the principles of natural justice and therefore, she sought to dismiss the writ petition.

IV The point for determination

8. In view of the aforesaid rival contentions urged by the counsel for the parties, the only point that arises for consideration in the present writ petition is: 8

"Whether the Assistant Commissioner is justified in exercising his power under the provisions of Section 83 of the Karnataka Land Reforms Act to nullify the registered Sale Deed dated 24.4.1974 within the reasonable period under the facts and circumstances of the present case?
V - Consideration

9. I have given my anxious consideration to the arguments advanced by the learned Counsel for the parties and perused the entire material on record carefully.

10. It is not in dispute that the petitioners are the owners of the property in question bearing Sy.No.33/1, measuring 1 acre, situated at Kadiganahalli village, Jala Hobli, Bangalore North Taluk having purchased the same under the registered Sale Deed dated 24.4.1974 for a valuable sale consideration from its previous owner, Sri A. Rudraswamy and the same 9 was recognized by the competent authorities after following the procedure as contemplated under the provisions of Section 129 of the Act and Rules 63 to 66 of the Karnataka Land Reforms Rules after satisfying themselves that the sale made in favour of the petitioners was valid and necessary entries in the record of rights were made specifying the petitioners as the owners of the land in question. Thereafter, the Assistant Commissioner, admittedly initiated the proceedings in the year 1996 after a lapse of 22 years holding that inspite of service of notice, the petitioners have not produced any documents to show that they are from the agricultural family and their annual income does not exceed more than Rs.12,000/-.

11. On the appeal filed by the petitioners, the Tribunal has recorded a finding of fact that the petitioners belong to an agricultural family and have not violated the provisions of Sections 79A and B of the Act. 10 Admittedly, since the petitioners have purchased the land under the registered Sale Deed dated 24.4.1974 and the proceedings were initiated on 12.4.1996 by the Assistant Commissioner after a lapse of 22 years, is not within the reasonable period and the provisions of Section 83 of the Act does not contemplate to initiate proceedings at a belated stage.

12. It is not in dispute the petitioners have purchased the agricultural land and the State Government has statutorily recognized them as the lawful owners under the Act and they have been cultivating the land and enjoyment of the peaceful possession for all these years (22 years), and the rights accrued to the petitioners under the registered Sale Deed in respect of immovable property should not be disturbed by the authorities after a lapse of more than two decades.

11

13. The respondent - Authority - Assistant Commissioner arbitrarily, capriciously and without any justification whatsoever has chosen to pick the petitioners to initiate proceedings. The intimation of arbitrary proceedings after the lapse of 22 years against the petitioners by the Assistant Commissioner in purported exercise of power under the provisions of Section 83 of the Act, where it is not vested in him is illegal and unconstitutional procedure with the threat of depriving them of their lands is in violation of the fundamental rights guaranteed under Articles 14 and 300A of the Constitution of India. The proceedings are also violative of the fundamental rights guaranteed by Articles 14, 19(1)(g) and 21 of the Constitution of India.

14. In view of the controversy, it is necessary to consider the provisions of Section 80 of the Act which reads as under:

80. Transfers to non-agriculturists barred.--1 [(1)]1 (a) No sale (including 12 sales in execution of a decree of a civil court or for recovery of arrears of land revenue or for sums recoverable as arrears of land revenue), gift or exchange or lease of any land or interest therein, or
(b) no mortgage of any land or interest therein, in which the possession of the mortgaged property is delivered to the mortgagee, shall be 2 [lawful]2 in favour of a person,--
(i) who is not an agriculturist, or;
(ii) who being an agriculturist holds as owner or tenant or partly as owner and partly as tenant land which exceeds the limits specified in section 63 or 64; or
(iii) who is not an agricultural labourer; or
(iv) who is disentitled under section 79A or section 79B to acquire or hold any land:] 13 Provided that the Assistant Commissioner having jurisdiction over the area or any officer not below the rank of an Assistant Commissioner authorised by the State Government in this behalf in respect of any area may grant permission for such sale, gift, or exchange, to enable a person other than a person disentitled to acquire or hold land under section 79A or section 79B who bona fide intend taking up agriculture to acquire land on such conditions as may be prescribed in addition to the following conditions, namely:--
(i) that the transferee takes up agriculture within one year from the date of acquisition of land, and
(ii) that if the transferee gives up agriculture within five years, the land shall vest in the State Government subject to payment to him 14 of an amount equal to eight times the net annual income of the land or where the land has been purchased, the price paid for the land, if such price is less than eight times the net annual income of the land.
(2) Nothing in sub-section (1) shall apply to lands granted under section 77.

A careful reading of the said provision makes it clear that certain transactions shall not be valid in favour of certain specified persons.

15. The provisions of Section 83 of the Act which is the most relevant provision for the purpose of present case reads as under:-

"83. Inquiry regarding illegal transactions.--The prescribed authority shall, after a summary inquiry, 15 determine whether the transaction reported to it under section 82 or coming to its notice in any other manner is in contravention of or is unlawful or invalid under the provisions of this Act, 2 [as they stood before or as they stand after the date of commencement of the Amendment Act and make a declaration accordingly. Any transaction so declared to be in contravention of or is unlawful or invalid under any of the provisions of this Act, as they stood before or as they stand after the date of commencement of the Amendment Act shall be null and void. The land in respect of which such transaction has taken place shall, as penalty, be forfeited to and vest in the State Government free from all encumbrances. No amount is payable therefor."

16. A bare reading of the said provision clearly depicts that the proceedings under the said Section are quasi-criminal proceedings in respect of illegal 16 transactions in contravention of the provisions of the Act. Besides the action contemplated under the provisions of Section 83 of the Act, criminal proceedings can also be initiated in respect of illegal transactions in contravention of the provisions of the Act against the person concerned under the provisions of Section 125(2C) of the Act and on conviction by a Magistrate, he shall be punished with fine which may extend upto Rs.500/-.

17. In view of the provisions of Sections 80 and 83 of the Act, we can see that there is a clear distinction of illegal contracts in contravention of the provisions of law and contracts merely declared to be void or illegal and it is clear from the provisions of Section 83 of the Act that the duty assigned to the prescribed authority under that Section is to determine whether any transaction in respect of any land is in contravention of the provisions of the Act and any transaction so 17 declared to be in contravention of any of the provisions of the Act shall be null and void. The word 'contravention' means an act done in violation of a legal condition or obligation. In other words, it would mean a positive act done contrary to some statutory prohibition or the doing of an act which is forbidden by statutory provisions.

18. In view of the above, it is necessary to examine the provisions of the Act dealing with transactions in respect of land within the meaning of the Act. The provisions of Section 5(1) of the Act prohibits the creation of tenancies and leasing of lands which reads as under:

"5. Prohibition of leases, etc.--(1) Save as provided in this Act, after the date of commencement of the Amendment Act, no tenancy shall be created or continued in respect of any land nor shall any land be leased for any period whatsoever.
18
(2) xxx (3) xxx"

19. The provisions of Section 19 of the Act deals with the restriction on transfer of resumed land for a period of 15 years which reads as under:

19. Restriction on transfer of resumed land.--(1) Notwithstanding anything contained in any other law or in section 80, no land resumed from a tenant shall within fifteen years from such resumption be transferred by sale, gift, exchange or otherwise:
Provided that such land may be sold to the tenant who on resumption had been evicted from that land, at a value to be determined by the Tahsildar .
Provided further that such land may be sold by the father, the mother, the spouse, the child or the grand child of a soldier who has died while in service 19 and who was dependent upon such soldier at the time of his death.
(2) Notwithstanding anything contained in sub-section (1), it shall be lawful for a landowner to take a loan and mortgage or create a charge on his interest in the land in favour of the State Government, 2 [a financial institution, a co-operative land development bank, a co-operative society,]2 a company as defined in section 3 of the Companies Act, 1956 in which not less than fifty-one per cent of the paid up share capital is held by the State 1962: KAR. ACT 10] Land Reforms 51 Government or a Corporation owned or controlled by the Central Government or the State Government or both, for development of land or improvement of agricultural practices; and without prejudice to any other remedy provided by any law, in the event of his making default in payment of such loan in accordance with the terms and conditions on which 20 such loan was granted, it shall be lawful to cause his interests in the land to be attached and sold and the proceeds to be utilised in payment of such loan.

20. The provisions of Section 61 (1) of the Act prohibits for a period of 15 years the transfer of sale, gift, exchange, mortgage, lease or assignment of any land for which occupancy right has been granted to any person under Chapter III of the Act. Section 21(1) of the Act declares that no sub-division or letting of the land held by a tenant or assignment of interest therein shall be valid and Section 80(1) declares that no sale, gift or exchange or lease of any land or interest therein or no mortgage of any land or interest therein in which the possession of the mortgaged property is delivered to the mortgagee shall be valid in favour of persons specified in Section 80(1)(i) to (iv) of the Act.

21

21. The provisions of Sections 21(1) and 80(1) do not prohibit any transaction as has been done in Sections 5(1), 19(1) and 61(1) of the Act. They merely declare that the transactions specified will not be valid. On the other hand, the transactions referred in Sections 5(1), 19(1) and 61(1) are forbidden by law and the transactions so forbidden will be transactions in contravention of the relevant sections of the Act. So the transactions referred to under the provisions of Section 80 of the Act being only not valid, it cannot be said to be illegal or forbidden being in contravention of the provisions of the Act to fall within the scope of Section 83 of the Act.

VI Judgments of the Apex Court relied upon

22. The Hon'ble Supreme Court in an identical circumstances in the case of Joint Collector Ranga Reddy District and Another -vs- D. Narsing Rao and Others (2015)3 SCC 695 relying upon the dictum in the case of State of Gujarat -vs- Patil Raghav Natha 22 (1969) 2 SCC 187 while considering the provisions of Section 65 of the Bombay Land Revenue Code, 1879 held that though there is no period of limitation prescribed under Section 211 to revise an order made under Section 65 of the Act, the said power must be exercised in reasonable time and on the facts of the case in which the decision arose, the power came to be exercised more than one year after the order and that was held to be too late.

23. The Hon'ble Supreme Court considering the Maharashtra Land Revenue Code, 1966 in the case of Santoshkumar Shivgond Patil -vs- Balasaheb Tukaram Shevale reported in (2009)9 SCC 352 at para-11 has held that it seems to be fairly settled that if a statute does not prescribe the time-limit for exercise of revisional power, it does not mean that such power can be exercised at any time; rather it should be exercised within a reasonable time. It is so because the law does 23 not expect a settled thing to be unsettled after a lapse of long time. Where the legislature does not provide for any length of time within which the power of revision is to be exercised by the authority, suo motu or otherwise, it is plain that exercise of such power within reasonable time is inherent therein. In the said case, the reasonable period within which the power of revision would be exercised was three years under Section 257 of the Maharashtra Land Revenue Code subject, of course, to the exceptional circumstances in a given case, but surely exercise of revisional power after a lapse of 17 years is not a reasonable time. Invocation of revisional power by the Sub-Divisional Officer under Section 257 of the Maharashtra Land Revenue Code is plainly an abuse of process in the facts and circumstances of the case assuming that the order of the Tahsildar passed on 30.3.1976 is flawed and legally not correct. 24

24. The Hon'ble Supreme Court while considering the provisions of Section 21 of the Punjab General Sales Tax Act in the case of State of Punjab v. Bhatinda District Co-operative Milk Producers Union Ltd., (2007) 11 SCC 363 in page 367, at paragraph 11 has held that a bare reading of Section 21 of the Act would reveal that although no period of limitation has been prescribed therefor, the same would not mean that the suo motu power can be exercised at any time. It is trite that if no period of limitation has been prescribed, statutory authority must exercise its jurisdiction within a reasonable period. What, however, shall be the reasonable period would depend upon the nature of the statute, rights and liabilities thereunder and other relevant factors. The revisional jurisdiction should ordinarily be exercised within a period of three years having regard to the purport in terms of the said Act. In any event, the same should not exceed the period of five years.

25

25. Admittedly in the present case, the Assistant Commissioner has initiated proceedings under Section 83 of the Act for violation of the provisions of Section 79A and 79B of the Act. The Act does not prescribe any period of limitation which does not mean that the Assistant Commissioner can initiate proceedings after a period of 22 years which is unreasonable and cannot be sustained. My view is also fortified by the dictum of the Hon'ble Supreme Court in the case of Mohd. Kavi Mohamad Amin -vs- Fatmabai Ibrahim reported in (1997) 6 SCC 71 where while considering the provisions of Section 84-C of the Bombay Tenancy and Agricultural Lands Act, 1976 has held that though the said section does not prescribe for any time-limit for initiation of proceedings, such power should be exercised within a reasonable time and on the facts of the case, the suo motu enquiry initiated under the said section after a period of nine months was held to be 26 beyond reasonable time and at paragraphs-1 and 2 it is held as under:

"1. The appellant by two registered sale deeds dated 11-12-1972 and 28-12- 1972 purchased from the respondent Survey Plot No. 53 measuring an area of Ac.3.06 gunts and Survey Plot No. 372/1+2 measuring an area of Ac.3.18 gunts. On the basis of aforesaid purchase the name of the appellant was mutated in the record of rights on 14-2- 1973. It appears that in September 1976 the Mamlatdar of the area concerned initiated a suo motu enquiry under Section 84-C of the Bombay Tenancy and Agricultural Lands Act, 1948 as applicable to the State of Gujarat, (hereinafter to be referred to as "the Act") in respect of the validity of the aforesaid sale deeds. On 29-4-1977 the Mamlatdar held that the sales in question were invalid as the appellant was not an agriculturist belonging to the State of Gujarat. The appeal, revision 27 and the writ petition filed against the aforesaid order have been dismissed.
2. Although Mr Bhasme, learned counsel appearing for the appellant took a stand that under Section 63 of the Act aforesaid, there should not be any discrimination amongst the agriculturists with reference to the State to which such agriculturist belongs. But according to him even without going into that question the impugned order can be set aside on the ground that suo motu power has not been exercised within a reasonable time. Section 84-C of the Act does not prescribe any time for initiation of the proceeding. But in view of the settled position by several judgments of this Court that wherever a power is vested in a statutory authority without prescribing any time-limit, such power should be exercised within a reasonable time. In the present case the transfer took place as early as in the year 1972 and suo motu enquiry was started by 28 the Mamlatdar in September 1973. If sale deeds are declared to be invalid the appellant is likely to suffer irreparable injury, because he has made investments after the aforesaid purchase. In this connection, on behalf of the appellant reliance was placed on a judgment of Justice S.B. Majmudar (as he then was in the High Court of Gujarat) in State of Gujarat v. Jethmal Bhagwandas Shah [ Spe. WA No. 2770 of 1979] disposed of on 1-3-1990, where in connection with Section 84-C itself it was said that the power under the aforesaid section should be exercised within a reasonable time. This Court in connection with other statutory provisions, in the case of State of Gujarat v. Patil Raghav Natha[(1969) 2 SCC 187 : (1970) 1 SCR 335] and in the case of Ram Chand v. Union of India[(1994) 1 SCC 44] has impressed that where no time-limit is prescribed for exercise of a power under a statute it does not mean that it can be exercised 29 at any time; such power has to be exercised within a reasonable time. We are satisfied that in the facts and circumstances of the present case, the suo motu power under Section 84-C of the Act was not exercised by the Mamlatdar within a reasonable time. Accordingly, the appeal is allowed. The impugned orders are set aside. No costs."

26. The Hon'ble Supreme Court in the case of Chhedi Lal Yadav v. Hari Kishore Yadav, (2018) 12 SCC 527 has held that actions must be taken within reasonable time, where no period of limitation specified

- even while dealing with beneficial legislations, rights accrued by third persons cannot be ignored lightly where no period of limitation prescribed and actions initiated after delay and at paragraphs-9, 10, 11, 12, 13 and 14 it has been held as under:

"9. The learned counsel appearing for the appellants vehemently submitted 30 that the delay must be overlooked because the Act is a beneficial piece of legislation intended to bring relief to farmers who had been dispossessed during the proscribed period. The reliance was placed on a judgment of this Court in New India Assurance Co. Ltd. v. C. Padma [New India Assurance Co. Ltd. v.C. Padma, (2003) 7 SCC 713 :
2003 SCC (Cri) 1709] , where this Court held that in a motor accident which took place on 18-12-1989, a claim petition barred by time but filed on 2-11-1995, after limitation itself was removed from the statute was maintainable. This Court held that there could be no resort to Article 137 of the Limitation Act, 1963 even though no period of limitation was prescribed. Accordingly, the Court held that the claim petition could not be rejected at the threshold on the ground of limitation, after the deletion of sub- section (3) of Section 166 of the Motor Vehicles Act, 1988 which had provided a period of six months. This view was 31 taken having regard to the purpose of the statute. We, however, find that the judgment relied on has no application to the present case. It is a settled law where the statute does not provide for a period of limitation, the provisions of the statute must be invoked within a reasonable time.
10. In Advanced Law Lexicon by P. Ramanatha Aiyar, 3rd Edn., "reasonable time" is explained as follows:
"That is a reasonable time that preserves to each party the rights and advantages he possesses and protects each party from losses that he ought not to suffer."
Thus,      time     must         be     reckoned
reasonably,       not     only   in     order    to
preserve rights and advantages a party possesses, but equally to protect each party from the losses he ought not to suffer. Thus, whether an action has 32 been taken within a reasonable time, must also be viewed from the point of view of the party who might suffer losses.
11. In the instant case, we find that the High Court had observed as follows:
"The auction-sale took place in 1942, the application for restoration of the lands was first made in 1975 and the appeal from it was dismissed for default in 1983. In the meanwhile, the disputed lands changed hands twice and were in the possession of the appellant-writ petitioners from 1962 and 1986.
    Such      a        long-settled    position
    could only be upset for some
    very compelling reasons and on
    making out an extremely strong
    case     for        restoration     of    the
    appeal.       There      is     nothing   on
    record        to     suggest      anything
remotely like that. Secondly, the action of the Additional Collector 33 in restoring the appeal even without any notice to the appellant-writ petitioners was clearly illegal and in contravention of Sections 4 and 5 of the Act."

The High Court was clearly right in the view it had taken.

12. It is argued on behalf of the appellants that power of the Additional Collector for restoration of lands could have been exercised suo motu and since no limitation was prescribed for exercise of such power, the delay in this case may be overlooked. This submission presupposes that where the power can be exercised suo motu, such exercise may be undertaken at any time. The submission is directly contrary to a decision of this Court in Collector v. D. Narsing Rao[Collector v. D. Narsing Rao, (2015) 3 SCC 695 : (2015) 2 SCC (Civ) 396] where this Court affirmed the view [Collector v. D. Narasing Rao, 2010 SCC 34 OnLine AP 406 : (2010) 6 ALD 748] of the Andhra Pradesh High Court. Para '17' of the judgment reads as follows:

(D. Narsing Rao case [Collector v. D. Narsing Rao, (2015) 3 SCC 695 : (2015) 2 SCC (Civ) 396] , SCC p. 706, para 17) "17. ... that the suo motu revision undertaken after a long lapse of time, even in the absence of any period of limitation was arbitrary and opposed to the concept of rule of law."

Thus, we have no hesitation in rejecting this contention.

13. In our view, where no period of limitation is prescribed, the action must be taken, whether suo motu or on the application of the parties, within a reasonable time. Undoubtedly, what is reasonable time would depend on the circumstances of each case and the purpose of the statute. In the case before us, we are clear that the action is 35 grossly delayed and taken beyond reasonable time, particularly, in view of the fact that the land was transferred several times during this period, obviously, in the faith that it is not encumbered by any rights.

14. We are of the view that merely because the legislation is beneficial and no limitation is prescribed, the rights acquired by persons cannot be ignored lightly and proceedings cannot be initiated after unreasonable delay as observed by this Court in Situ Sahu v. State of Jharkhand[Situ Sahu v. State of Jharkhand, (2004) 8 SCC 340] .

27. On the appeal filed by the petitioners, the Appellate Authority/Tribunal has recorded findings of fact that the petitioners are from the agricultural family and they have not violated the provisions of Section 79A and B of the Act and the said findings have reached finality. The very initiation of proceedings by the 36 Assistant Commissioner after a lapse of 22 years is unreasonable and cannot be sustained. The impugned order passed by the KAT dismissing the appeal on the ground of technicality cannot be sustained. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done on technicality. It must be grasped that judiciary is respected not on account of its power to legalise injustice on technical grounds but because it is capable of removing injustice and is expected to do so. Therefore, the KAT ought to have allowed the appeal and set aside the impugned order passed by the Assistant Commissioner, since the proceedings have been initiated after the lapse of 22 years. The assertions made in the present writ petition by the petitioners are not denied by the State Government by filing any objections.

37

VII Conclusion

28. In view of the aforesaid circumstances, considering the entire material on record and in view of the fact that the registered Sale Deed came to be executed on 24.4.1974, the very proceedings initiated on 12.4.1996 that too after a lapse of more than two decades (22 years), cannot be sustained. Therefore, the impugned order passed by the Assistant Commissioner and affirmed by the KAT dismissing the appeal on the ground of delay (technicality) are liable to be quashed. Accordingly, the point raised for consideration in the writ petition is answered in the negative holding that the Assistant Commissioner is not justified in initiating the proceedings under the provisions of Section 83 of the Karnataka Land Reforms Act after a lapse of 22 years, by setting aside the registered Sale Deed which is confirmed by the KAT thereby dismissing the appeal on the ground of delay is liable to quashed. 38

IX Result/Decision

29. For the reasons stated above, writ petition is allowed. The impugned order dated 31.3.2017 made in Appeal No. 879/2009 on the file of the Karnataka Revenue Appellate Tribunal, confirming the order dated 12.4.1996 made in LRF(83)47/1995-96 passed by the Assistant Commissioner as per Annexures A and B are hereby quashed.

Rule is made absolute.

Sd/-

Judge Nsu/-