Karnataka High Court
Sri Nagappa vs The Deputy Commissioner on 23 January, 2020
Author: H T Narendra Prasad
Bench: H.T.Narendra Prasad
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 23RD DAY OF JANUARY 2020
BEFORE
THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD
W.P.No.55130 OF 2014(SC-ST)
BETWEEN:
1. Sri.Nagappa,
S/o Late. A.K.Narasappa,
Aged about 70 years.
2. Sri.Nanjappa,
S/o Late. A.K.Narasappa,
Aged about 67 years.
3. Sri.S.Anjanappa,
S/o Late. A.K.Narasappa,
Aged about 62 years.
4. Sri.S.Appanna,
S/o Late. A.K.Narasappa,
Aged about 53 years.
5. Sri.Narasappa,
S/o Late. A.K.Narasappa,
Aged about 47 years.
All are Residing at,
Kothakote Village,
Kasaba Hobli,
Bagepalli Taluk,
District Chickballapur-562 101. ... Petitioners
(By Sri. G.Balakrishna Shastry, Advocate)
2
AND:
1. The Deputy Commissioner,
Chickballapur-562001.
2. The Assistant Commissioner,
Chickballapur Sub-Division,
Chickballapur-562001.
3. Sri.Nanjappa,
S/o Angadi Subbanna,
Aged about 73 years.
4. Sri. A.N.Srinivasa,
S/o Nanjappa,
Aged about 42 years.
Sl Nos.3 & 4 are Residing at
Kothakote Village,
Kasaba Hobli,
Bagepalli Taluk,
District-Chickballapur-562101. ... Respondents
(By Smt. Savithramma, HCGP for R1 & R2:
Sri.L.Narasimha Murthy for
Sri. S.N.Aswathnarayana, Advocate for R3 to R4)
This writ petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the order
dated:16.06.2014 passed by the Deputy Commissioner,
Chickballapur vide Annexure-A.
This writ petition, coming on for preliminary hearing in 'B'
group, this day, the Court, made the following:
3
ORDER
This writ petition is directed against the order dated 16.06.2014 passed by the Deputy Commissioner vide Annexure- A whereby the Deputy Commissioner allowed the appeal filed by the purchaser reversing the order passed by the Assistant Commissioner under Sections 4 and 5 of the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 (for short, 'the PTCL Act').
2. The case of the petitioner is that the land bearing Sy.No.35/2 Old No.20/C, measuring 2 acres situated at Mattedduladinne Village, Kasaba Hobli, Bagepalli Taluk was granted in favour of one Narasappa under Darkhast Rules on 24.02.1962. The original grantee has sold the land in favour of third and fourth respondents by registered sale deeds dated 27.01.1971 and 21.06.1971. The PTCL Act came into force on 01.01.1979. The application for restoration of the land was filed under Sections 4 and 5 of the PTCL Act by the legal representatives of the original grantee in the year 2006. The 4 Assistant Commissioner by order dated 19.10.2012 allowed the application and restored the land in favour of the legal representatives of original grantee. Being aggrieved by the same, the respondent Nos. 3 and 4 have filed an appeal before the Deputy Commissioner under Section 5-A of the PTCL Act. The Deputy Commissioner, by order dated 16.06.2014 has allowed the appeal by setting aside the order passed by the Assistant Commissioner dated 19.10.2012. Being aggrieved by the same the petitioners have filed this writ petition.
3. Sri G.Balakrishna Shastry, the learned counsel appearing for the petitioners contended that the land in dispute was originally granted in favour of one Narasappa by the Deputy Commissioner for Inam Abolition vide order dated 24.12.1962. As per Section 3(b) of the PTCL Act, the definition of "Granted Land" covers the land granted even under Inams Abolition Act. In support of his contention he relied on the judgment of this Court in the case of M.MUNIKENCHAPPA vs. SPECIAL DEPUTY COMMISISONER, BANGALORE DISTRICT AND OTHERS reported in 2004 (3) Kar.L.J. 579. Hence, he submits 5 that the finding given by the Deputy Commissioner is contrary to Section 3(b) of the PTCL Act. Secondly, he has contended that since the land in dispute is a granted land as defined under the PTCL Act he has filed an application for resumption of the land before the Deputy Commissioner under Sections 4 and 5 of the PTCL Act. Lastly he contended that if this Court remands the matter to the Assistant Commissioner the petitioner can explain the delay in filing the application under Sections 4 and 5 of the PTCL Act. Hence, he sought for allowing the writ petition.
4. Per contra, Sri L.Narasimha Murthy, learned counsel appearing for respondent Nos. 3 and 4 has contended that the land in dispute is a granted land as defined under Section 3(b) of the PTCL Act. It has been granted in favour of Narasappa by the Special Deputy Commissioner, Inams Abolition on 24.02.1962. The original grantee sold the same in favour of respondent Nos. 3 and 4 by registered sale deeds dated 27.01.1971 and 21.06.1971. The PTCL Act came into force on 01.01.1979. The application for restoration of the land under Sections 4 and 5 has been filed in the year 2006. There is an inordinate delay of 26 6 years in filing the application. The application itself is not maintainable. In support of his contention he has relied on the judgment of the Hon'ble Apex Court in the case of NEKKANTI RAMA LAKSHMI vs. STATE OF KARNATAKA AND ANOTHER reported in 2017 SCC Online SC 1862. Hence, he sought for dismissal of the writ petition.
5. Smt.Savitramma, learned Government Pleader appearing for respondent Nos. 1 and 2 contended that the land is granted under Inams Abolition Act. As per the definition under Section 3(b) of the PTCL Act it is a granted land. Hence, the condition prevalent as on the date of grant is non-alienation for a period of 15 years and by violating the condition the land has been alienated in favour of respondent Nos. 3 and 4. Therefore, the Assistant Commissioner has rightly restored the land in favour of the petitioner. Hence, she sought for dismissal of the petition.
6. Heard learned counsel for the parties and perused the writ papers.
7
7. It is not in dispute that the land in question measuring 2 acres situated in Mattedduladinne Village, Kasaba Hobli, Bagepalli Taluk was granted in favour of Narasappa by the Special Deputy Commissioner for Inams Abolition, Bangalore by order dated 24.02.1962. The said Narasappa sold the land in favour of respondent Nos. 3 and 4 by registered sale deeds dated 27.01.1971 and 21.06.1971. The application for restoration of the land has been filed under Sections 4 and 5 of the PTCL Act. The Deputy Commissioner by impugned order at Annexure-A has held that if the land is granted under the Inams Abolition Act, the PTCL Act is not applicable. This finding is contrary to the provisions of the Act. The definition of 'granted land' as per Section 3(b) is very clear. For better understanding, the same is extracted hereinbelow:
"3(b) "Granted Land" means any land granted by the Government to a person belonging to any of the Scheduled Castes or the Scheduled Tribes and includes land allotted or granted to such person under the relevant law for the time being in force relating to agrarian reforms or land ceilings or abolition of imams, other than that relating to 8 hereditary offices or rights and the word "Granted"
shall be construed accordingly."
8. It is very clear from the above provision that other than the land relating to hereditary office, land granted under other Inams Abolition Act is a 'granted land' under the above provision. Therefore, it is very clear from the definition of 'granted land', any land granted under the Personnel and Miscellaneous Inams Abolition Act is a 'granted land'. Therefore, the finding of the Deputy Commissioner is contrary to the provisions of the Act. The land in dispute granted to the petitioner by the Special Deputy Commissioner by order dated 24.02.1962 is a 'granted land', he sold the land by violating the provisions of Section 4(1) of the PTCL Act and application was filed after 26 years, in view of the law laid down by the Hon'ble Apex Court in the case of NEKKANTI (supra) application for restoration of the land under Sections 4 and 5 of the PTCL Act has to be filed within a reasonable time. In the case on hand land was granted on 24.02.1962, the original grantee has sold the land in favour of respondent Nos. 3 and 4 in the year 1971 9 and the PTCL Act came into force on 01.01.1979, application for resumption of the land under Sections 4 and 5 was filed in the year 2006. There is an inordinate unexplained delay of 26 years in filing the application. The application itself is not maintainable.
9. Hence, the writ petition is devoid of merit. Accordingly, writ petition is dismissed.
Sd/-
JUDGE Cm/-