Karnataka High Court
Ammanamma vs The State Of Karnataka on 15 January, 2025
-1-
NC: 2025:KHC:1554
WP No. 33797 of 2024
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 15TH DAY OF JANUARY, 2025
BEFORE
THE HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM
WRIT PETITION NO. 33797 OF 2024 (KLR-CON)
BETWEEN:
1. AMMANAMMA
W/O LATE MANIYAAIAH
AGED ABOUT 65 YEARS
R/AT MALLAYANAPURA VILLAGE
UTTUVALLI POST
CHAMRAJNAGAR DISTRICT-571 313.
REPRESENTED BY GPA HOLDER
SHIVARUDRAIAH
S/O MAHADEVAIAH
AGED ABOUT 51 YEARS
...PETITIONER
(BY SRI. PRASAD HEGDE .K.B, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
Digitally signed
by AL BHAGYA BY ITS PRINCIPAL SECRETARY
Location: High DEPARTMENT OF REVENUE
Court of M.S. BUILDING, BANGALORE-560 001.
Karnataka
2. DEPUTY COMMISSIONER
CHAMARAJANAGAR DISTRICT
CHAMARAJANAGAR-571 313.
3. THE TAHASILDAR
CHAMARAJANAGAR
CHAMARAJANAGAR DISTRICT-571 313.
...RESPONDENTS
(BY SMT. B.P. RADHA, AGA FOR R1 TO R3)
-2-
NC: 2025:KHC:1554
WP No. 33797 of 2024
THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
ORDER DATED 29.05.2024 PASSED BY THE R-2 AS PER
ANNEXURE-A, QUASH THE RECOMMENDATION DATED
03.04.2024 PASSED BY THE R-3 AS PER ANNEXURE-B AND
ETC.
THIS PETITION, COMING ON FOR PART HEARD 'B'
GROUP, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM
ORAL ORDER
1. Captioned petition is filed assailing the order dated 29.05.2024 passed by respondent No.2 as per Annexure-A thereby rejecting the application seeking conversion of the granted land on the report submitted by the jurisdictional Tahsildar indicating that the conversion order would violate the mandate provided under the provisions of the Karnataka Scheduled Caste and Scheduled Tribe(Prohibition of Transfer of certain lands)Act, 1978 (for short "PTCL Act"). Consequently, the recommendation dated 3.4.2024 made by respondent No.3 as per Annexure-B is also challenged. Further, petitioner has sought for issuance of a mandamus to direct respondent No.2 to pass a conversion order pursuant to -3- NC: 2025:KHC:1554 WP No. 33797 of 2024 the application dated 23.3.2023 as per Section 95(2) of the Karnataka Land Revenue Act, 1964 (for short "KLR Act").
2. Heard the learned counsel for the petitioner and the learned AGA appearing for respondents.
3. Two core issues arise for consideration in the case on hand in the light of the provisions of Section 4(2) of the PTCL Act and the judgment rendered by this Court in W.P.No.23074/2024 DD on 26.9.2024 placing reliance on the Full Bench decision in W.P.No.60483/2016 and the judgment rendered by the Apex Court in the case of Commissioner of Central Excise, Bolpur .vs. Ratan Melting and Wire Industries 1.
4. Firstly, the order under challenge is not sustainable since petitioner has secured permission from respondent No.1/State under Section 14-A of the Town and Country Planning Act( for short "the Act"). Once a 1 (2008) 13 SCC 1 -4- NC: 2025:KHC:1554 WP No. 33797 of 2024 permission is granted by the competent authority under Section 14-A of the Act, the Deputy Commissioner overlooking the permission granted could not have passed the order under challenge.
5. Secondly this Court has extensively dealt with the provisions of Section 95 of the Karnataka Land Revenue Act. It would be useful for this Court to cull out the relevant portion of the judgment rendered in the unreported judgment at paragraphs 7 to 11, which reads as under:
"7. Upon careful examination of the impugned Circular, which has been brought before this Court for judicial scrutiny, it becomes evident that the additional restriction imposed requiring prior Government sanction for the conversion of land granted under the PTCL Act runs contrary to the statutory provisions of Section 95 of the Karnataka Land Revenue Act, 1964. Section 95(2) clearly lays out the process for converting agricultural land to non- agricultural purposes. The Full Bench of this Court In W.P.No.60483/2016, unequivocally held that if a statute prescribes a particular mode for performing a specific act, that act must be executed in the manner set out in the statute, and no additional steps or restrictions can be imposed that are not expressly provided for.-5-
NC: 2025:KHC:1554 WP No. 33797 of 2024
8. The Full Bench, while addressing the interplay between Section 95(2) of the Karnataka Land Revenue Act and Section 4(2) of the PTCL Act, emphasized that the two provisions operate in distinct legal fields and pursue different objectives. The Court noted that Section 95(2) governs the procedure for converting agricultural land for non-agricultural purposes, while Section 4(2) of the PTCL Act pertains to restrictions on the transfer of granted lands, which are lands allotted to Scheduled Castes and Scheduled Tribes by the Government. Importantly, the Full Bench clarified that there is no reference to Section 4(2) of the PTCL Act within Section 95(2) of the Karnataka Land Revenue Act, signalling that the two statutes do not overlap in their application.
9. In the case at hand, the Circular in question Introduced an additional requirement that holders granted land must obtain prior Government sanction before applying for conversion under Section 95 of the Karnataka Land Revenue Act. This additional condition, as argued, is not found within the statutory framework of Section 95(2) and, as such, cannot be validly imposed. This Court, relying on a well-established legal principle articulated in Nazir Ahmed vs. King Emperor was of the view that when a law prescribes a specific method for carrying out an act, any deviation from that method is impermissible. This principle was reinforced in Commissioner of Income Tax, Chandigarh vs. Pearl Mechanical Engineering and Foundry Works Pvt.³ and other subsequent cases, all asserting that statutory -6- NC: 2025:KHC:1554 WP No. 33797 of 2024 provisions must be strictly adhered to without unauthorized additions or deviations.
10. The Full Bench also addressed the broader issue of whether an order of conversion under Section 95 of the Karnataka Land Revenue Act could satisfy the requirements under Section 4(2) of the PTCL Act, specifically in relation to obtaining prior permission for transferring granted land. The Court concluded that once the land is converted under Section 95(2), it ceases to be "granted land" within the meaning of the PTCL Act. Thus, the requirement to obtain prior Government approval under Section 4(2) does not arise in the case of land that has been converted.
11. This judicial interpretation strongly supports the contention that the Circular, by imposing an additional condition that is not rooted in the statutory language of Section 95, is legally unsustainable. This Court has consistently held that administrative actions must conform strictly to the governing Statute, and any attempt to impose additional requirements outside of the Statute constitutes an overreach of authority. Therefore, the Circular imposing the condition of prior sanction for conversion is found to be in direct conflict with Section 95(2) of the Karnataka Land Revenue Act."
6. In light of the law laid down in the aforementioned judgments, it is evident that the impugned order passed by the Deputy Commissioner declining conversion on the -7- NC: 2025:KHC:1554 WP No. 33797 of 2024 premise that the land in question is granted to individuals belonging to the depressed class and that such conversion would contravene the provisions of the PTCL Act is legally untenable. Section 95(2) of the Karnataka Land Revenue Act, 1964, provides the statutory mechanism for conversion of agricultural land for non-agricultural purposes upon the fulfillment of prescribed conditions. This section empowers the Deputy Commissioner to grant such conversion, provided that the applicant complies with all stipulated requirements and furnishes satisfactory evidence supporting the proposed land use. The provision underscores the administrative responsibility of the Deputy Commissioner to assess the merits of an application based on the rules framed under the Act, without arbitrary rejection or reliance on extraneous factors.
7. Furthermore, the Act delineates a clear process to ensure that the proposed conversion aligns with public policy, planning regulations, and other applicable legal norms. The requirement of obtaining prior permission from -8- NC: 2025:KHC:1554 WP No. 33797 of 2024 the Government under Section 14-A of the Town and Country Planning Act was duly fulfilled in this case. Once such permission is granted by the competent authority, the Deputy Commissioner is statutorily obligated to consider the application under Section 95(2) of the Karnataka Land Revenue Act independently, without disregarding the permission already accorded under the Town and Country Planning Act.
8. In this context, the Deputy Commissioner's rejection of the application on the ground that the land was granted to a depressed class and thereby invoking the provisions of the PTCL Act is inconsistent with the statutory framework. As clarified in the Full Bench decision supra and followed in subsequent rulings, Section 95(2) of the Karnataka Land Revenue Act does not empower the Deputy Commissioner to apply the provisions of the PTCL Act as a basis for rejecting a conversion application. The two statutes operate in distinct legal realms, and the Deputy Commissioner must adhere strictly to the mandate -9- NC: 2025:KHC:1554 WP No. 33797 of 2024 of Section 95(2) while adjudicating conversion requests. Consequently, the impugned order rejecting the application and the recommendation made by the Tahsildar are both unsustainable in law and liable to be set aside.
9. For the foregoing reasons, this Court proceeds to pass the following:
ORDER
(i) The writ petition is allowed.
(ii) The recommendation dated 3.4.2024 passed by respondent No.3 as per Annexure-B and the order dated 29.05.2024 passed by respondent No.2 as per Annexure-A are hereby quashed.
(iii) Respondent No.2/Deputy Commissioner is hereby directed to pass appropriate orders on an application dated 23.03.2023 strictly aligning to the mandate provided under Section 95(2) of the Karnataka Land Revenue Act.
- 10 -
NC: 2025:KHC:1554 WP No. 33797 of 2024
(iv) This exercise shall be accomplished within a period of eight weeks from the date of receipt of certified copy of this order.
Sd/-
(SACHIN SHANKAR MAGADUM) JUDGE ALB List No.: 1