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 29, Cited by 0]

Karnataka High Court

Mr Karunakara Shetty vs The State Of Karnataka on 21 February, 2026

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 21ST DAY OF FEBRUARY, 2026

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

        WRIT PETITION No.34072 OF 2024 (LA - KIADB)

BETWEEN:

MR.KARUNAKARA SHETTY
AGED ABOUT 80 YEARS,
LATE MARAPPA NAIK,
R/O. NO.9/133, TAROLI HOUSE,
KUKKATTE POST, MOGARU,
DAKSHINA KANNADA - 574 144
AADHAAR NO. 5499-0050-1449.

                                              ... PETITIONER
(BY SRI M.S.BHAGWAT, SR.ADVOCATE A/W
    SRI KRISHNA S.VYAS, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     DEPARTMENT OF
     COMMERCE AND INDUSTRIES,
     REPRESENTED BY ITS
     PRINCIPAL SECRETARY,
     VIKAS SOUDHA,
     BENGALURU - 560 001.

2.   THE KARNATAKA STATE INDUSTRIAL AREA
     DEVELOPMENT BOARD,
     HAVING ITS REGISTERED OFFICE AT
     4TH AND 5TH FLOOR, EAST WING,
                            2



     KHANIJA BHAVANA,
     RACE COURSE ROAD,
     BENGALURU - 560 001.
     REPRESENTED BY ITS
     CHIEF EXECUTIVE OFFICER.

3.   THE SPECIAL LAND ACQUISITION OFFICER,
     KARNATAKA STATE
     INDUSTRIAL AREA DEVELOPMENT BOARD,
     BYKAMPADI, MANGALURU,
     DAKSHIN KANNADA - 575 011.

4.   THE DEPUTY COMMISSIONER AND PRESIDENT,
     PRICE FIXATION ADVISORY COMMITTEE,
     DAKSHINA KANNADA DISTRICT,
     MANGALURU,
     DAKSHIN KANNADA - 575 011.
                                         ... RESPONDENTS

(BY SRI SESHU V., HCGP FOR R1 AND R4;
    SRI BASAVARAJ V.SABARAD, SR. ADVOCATE A/W
    SRI H.L.PRADEEP KUMAR, ADVOCATE FOR R-2 AND R-3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO I. DECLARE
THAT THE IMPUGNED FINAL NOTIFICATION BEARING NO.CI 312
IPQ 2009, DATED 08/01/2010, PUBLISHED IN THE OFFICIAL
GAZETTE ON 11/01/2010 VIDE ANNEXURE-G, ISSUED BY THE 1ST
RESPONDENT, INSOFAR AS IT PERTAINS TO THE SCHEDULE
PROPERTY BELONGING TO THE PETITIONER, BEING THE PROPERTY
AT SL.NO.12 CARVED OUT OF SY.NO.164/2 OF BADAGA ULIPADI
VILLAGE, HAS LAPSED BY VIRTUE OF THE PROVISIONS UNDER
SECTION 24(2) OF THE RIGHT TO FAIR COMPENSATION AND
TRANSPARENCY IN LAND ACQUISITION, REHABILITATION, AND
RESETTLEMENT ACT, 2013, AND DUE TO THE FAILURE TO
IMPLEMENT THE ACQUISITION WITHIN A REASONABLE PERIOD;
iA: ISSUE A WRIT OF CERTIORARI OR ANY OTHER APPROPRIATE
WRIT, ORDER OR DIRECTION QUASHING THE IMPUGNED GENERAL
                                3



AWARD BEARING NO.L.A.Q.SR.2/2006-07 DATED 18/08/2022
(ANNEXURE -P), PASSED BY THE 3RD RESPONDENT; ii. ISSUE A
WRIT IN THE NATURE OF MANDAMUS DIRECTING THE NECESSARY
CORRECTIONS IN THE RTCS, THEREBY SETTING ASIDE THE
CHANGES EFFECTUATED IN THE RTC BY UNLAWFULLY REPLACING
THE NAME OF THE PETITIONER WITH THAT OF THE 2ND
RESPONDENT DEPARTMENT, WITH RESPECT TO THE SCHEDULE
PROPERTY; iiB: IN THE ALTERNATIVE, DIRECT THE RESPONDENTS
TO DETERMINE AND PAY COMPENSATION IN ACCORDANCE WITH
THE PROVISIONS OF THE RIGHT TO FAIR COMPENSATION AND
TRANSPARENCY IN LAND ACQUISITION, REHAVILITATION AND
RESETTLEMENT ACT, 2013, BASED ON THE MARKET VALUE AS ON
THE DATE OF AWARD DATED 18/08/2022, TOGETHER WITH
CONSEQUENTIAL BENEFITS.



     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS, COMING ON FOR PRONOUNCEMENT THIS DAY, THE
COURT MADE THE FOLLOWING:-


CORAM:     THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                            CAV ORDER


      The petitioner is before this Court calling in question a Final

Notification   dated   08-01-2010   issued   by   the   1st   respondent

contending that acquisition has lapsed by virtue of the provisions of

Section 24(2) of the Right to Fair Compensation and Transparency

in Land Acquisition, Rehabilitation and Resettlement Act, 2013.
                                 4



      2. Heard Sri M.S. Bhagwat, learned senior counsel appearing

for the petitioner; Sri Seshu V, learned High Court Government

Pleader appearing for respondents 1 and 4 and Sri Basavaraj

V.Sabarad, learned senior counsel appearing for respondents 2 and

3.


      3. Facts in brief, germane, are as follows: -


      3.1. The petitioner claims to be the owner of land measuring

4.5 acres in Sy.No.164/2 and land measuring 2.11 acres in

Sy.No.232/4 of Badaga Ulipadi Village, Gurupura Hobli, Mangalore

Taluk, Dakshina Kannada District. The petitioner is said to have set

up a rubber processing industry in the subject property after

obtaining all statutory clearances. On 19-08-2006, the Board issues

a preliminary notification under Section 28(1) of the Karnataka

Industrial Areas Development Act, 1966 (hereinafter referred to as

'the Act' for short) seeking to acquire vast area of land including the

lands of the petitioner for the purpose of setting up of industries.

On 31-10-2006, notice is issued to all the stake holders including

the petitioner to participate in an enquiry under Section 28(3) of

the Act scheduled to be held on 02-12-2006.
                                5




     3.2. In terms of the said notice, the enquiry was held on

02-12-2006. The petitioner participates in the said inquiry. As a

result of the inquiry, 1 acre in Sy.No.164/2 belonging to the

petitioner out of 4.5 acres was dropped from acquisition, as the said

area of land was being used for industrial purpose and land in

Sy.No.232/4 which was measuring 2.11 acres was completely

dropped owing to the objection or the enquiry, as the industry has

already been established in the said land. An order under Section

28(3) of the Act comes to be passed on 02-03-2007. On

08-01-2010, the final notification comes to be issued under Section

28(4) of the Act, declaring the lands acquired for the purpose of

setting up of an industry. Insofar as lands of the petitioner is

concerned, the total extent that was acquired was 3.05 acres.      A

notice was issued under Section 28(6) of the Act to the petitioner

even for taking possession of the land so acquired - 3.05 acres. The

notice was served on the petitioner on 26-02-2010.       Pursuant to

the receipt of notice, on 13-05-2010 the 3rd respondent/Special

Land Acquisition Officer takes possession of the acquired land and
                                 6



transfers it to the Board in terms of Section 28(8) of the Act, 4 days

later.



         3.3. Between 17-06-2010 and 01-09-2013 the petitioner and

other land losers submitted several representations seeking the

properties mentioned in those representations to be dropped from

acquisition.   The representations were not considered and several

persons whose representations were not considered or rejected had

approached this Court in Writ Petition No.9143 of 2011 and

connected matters wherein a coordinate Bench of this Court had

quashed the final notification qua lands of those petitioners and

directed proceedings under Section 28(3) to be conducted again, on

the score that enquiry was conducted on the same day and the

order was passed on the same day. Except those lands which

formed part of the order passed by the coordinate Bench, for other

lands meetings were called for the purpose of fixation of price for

compensation and compensation was determined on 27-09-2010.



         3.4. The petitioner again on 01-10-2010 is said to have

submitted a representation. The representation was not considered
                                       7



and the petitioner kept quiet for close to a decade. In 2022, the

Board       decides   second    stage      of   acquisition   of   surrounding

properties. A notice is issued by the Board to the petitioner to

submit his rights and the amount of compensation desired by him

for the second stage of acquisition, which also included the lands of

the petitioner. The petitioner now replies to the notice contending

that acquisition of land is illegal, in the light of Circular dated

03.03.2007,       issued   by   the       Government,    where     operational

industries including sick industries and fertile lands yielding multiple

crops should be dropped from acquisition. The Board then passes a

general award on 18-08-2022 determining compensation to the

lands of the petitioner as well. Award notice is issued under Section

12(2) of the Land Acquisition Act, 1894 and in the light of the

absence of the petitioner in the award proceedings, award is

determined. The petitioner then files the subject writ petition

challenging those actions on 04-12-2024. During the pendency of

the subject Writ petition, a successive final notification is issued by

the   1st    respondent notifying         2.11 acres    in Sy.No.232/4     for

acquisition on 29.03.2025.
                                    8



4.1. The learned senior counsel Sri M.S.Bhagwat appearing for the

petitioner would vehemently contend that the order under Section

28(3)    of   the   Act   was   passed   without   following   appropriate

procedure and it was erroneously claimed that the petitioner had

been heard.         The petitioner, in fact, had not been provided

adequate opportunity. The RTC records of the subject property

started reflecting the Board instead of the petitioner without proper

mutation entries regarding the same being recorded. The petitioner

continues to remain in possession of the subject property even after

a decade of issuance of final notification, which demonstrates

acquisition process lacking genuine intent of setting up of industry.

He would contend that the general award passed by the Board on

18-08-2022 is after an inordinate delay of 16 years from issuance

of preliminary notification.



        4.2. The further contention is that despite lapse of time no

notice was issued under Section 29(4) of the Act and thereby the

petitioner has been denied opportunity to participate in the

determination of compensation. He has placed reliance upon

several judgments of the Apex Court or the coordinate Benches of
                                   9



this Court to buttress his submission, all of which would bear

consideration qua their relevance.



      5. Per contra, the learned senior counsel, Sri. Basavaraj         V

Sabarad appearing for the respondents would vehemently refute

the submissions in contending that in terms of sub-section (5) of

Section 28 of the Act, the land vests with the State after the final

notification is passed. There is a delay of 14 years in challenging

the acquisition proceedings since the final notification is of the year

2010. The Act, is a self-contained code and the provisions of the

Land Acquisition Act becomes applicable only in certain actions of

acquisition. The acquisition proceedings stood completed in the year

2010. The petitioner was issued a notice on 16-02-2010 for taking

possession of the acquired land. The possession of acquired land

was taken on 13-05-2010, possession of land was handed over to

the Board under Section 28(8) of the Act on 17-05-2010. Award

proceedings   were    initiated   in   2010   and   price   fixation   for

compensation was determined in the year 2010 at ₹10.50 lakhs per

acre. The constructed property of the petitioner was completely

dropped from acquisition as it was a running industry. All other
                                10



contentions would not hold water. One Smt. Geetha Shetty who

was the owner of adjacent land had filed Writ Petition No.10983 of

2022 challenging the very acquisition proceedings which comes to

be dismissed and the said dismissal is challenged before the

Division Bench in Writ Appeal No.27 of 2024. The writ appeal also is

dismissed on 29-10-2025.



     6. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.   In furtherance whereof, the threshold issue

that calls for consideration is, whether delay in filing the subject

writ petition laying the challenge to the acquisition proceedings

could be condoned and the final notification of the year 2010 be

quashed?



     7. The afore-narrated facts and link in the chain of events are

all a matter of record and they would not require any reiteration.

The land owners of the adjacent lands had approached this Court in

Writ Petition No.9143 of 2011 challenging the enquiry conducted

under Section 28(3) of the Act, which comes to be disposed of on
                                      11



21-07-2011. The coordinate Bench remits the matter back to the

hands of the Board to redo the process from the stage of

consideration under Section 28(3) of the Act, but did not quash the

acquisition proceedings in its entirety. The petitioners therein did

not participate in the proceedings under Section 28(3) even after

the coordinate Bench had fixed the date for the same. Submissions

galore before this Court after about 18 years of the preliminary

notification    and    14   years    of    the   final   notification   which   is

undoubtedly hit by gross delay. The Apex Court in the case of

BANDA DEVELOPMENT AUTHORITY v. MOTI LAL AGARWAL1

considers the issue of delay in challenging acquisition proceedings

and holds as follows:

                               "....        ....     ....
               16. In our view, even if the objection of delay and
         laches had not been raised in the affidavits filed on behalf
         of BDA and the State Government, the High Court was
         duty-bound to take cognizance of the long time gap of
         nine years between the issue of declaration under Section
         6(1) and filing of the writ petition, and declined relief to
         Respondent 1 on the ground that he was guilty of laches
         because the acquired land had been utilised for
         implementing the residential scheme and third-party
         rights had been created. The unexplained delay of about
         six years between the passing of award and filing of the
         writ petition was also sufficient for refusing to entertain
         the prayer made in the writ petition.

1
    (2011) 5 SCC 394
                              12




       17. It is true that no limitation has been prescribed
for filing a petition under Article 226 of the Constitution
but one of the several rules of self-imposed restraint
evolved by the superior courts is that the High Court will
not entertain petitions filed after long lapse of time
because        that      may      adversely     affect    the
settled/crystallised rights of the parties. If the writ
petition is filed beyond the period of limitation prescribed
for filing a civil suit for similar cause, the High Court will
treat the delay unreasonable and decline to entertain the
grievance of the petitioner on merits.

     18. In State of M.P. v. Bhailal Bhai [AIR 1964 SC
1006] the Constitution Bench considered the effect of
delay in filing writ petition under Article 226 of the
Constitution and held: (AIR pp. 1011-12, paras 17 & 21)

           "17. ... It has been made clear more than once that
      the power to give relief under Article 226 is a
      discretionary power. This is specially true in the case
      of power to issue writs in the nature of mandamus.
      Among the several matters which the High Courts rightly
      take into consideration in the exercise of that discretion is
      the delay made by the aggrieved party in seeking this
      special remedy and what excuse there is for it. ... It is not
      easy nor is it desirable to lay down any rule for universal
      application. It may however be stated as a general rule
      that if there has been unreasonable delay the court
      ought not ordinarily to lend its aid to a party by this
      extraordinary remedy of mandamus.
                                     ***

21. ... The learned counsel is right in his submission that the provisions of the Limitation Act do not as such apply to the granting of relief under Article 226. It appears to us however that the maximum period fixed by the legislature as the time within which the relief by a suit in a civil court must be brought may ordinarily be taken to be a reasonable standard by which delay in seeking remedy under Article 226 can be measured. This Court may consider the delay unreasonable even if it is less than the period of limitation prescribed for a civil action for the remedy but where the delay is 13 more than this period, it will almost always be proper for the court to hold that it is unreasonable."

19. In matters involving challenge to the acquisition of land for public purpose, this Court has consistently held that delay in filing the writ petition should be viewed seriously and relief denied to the petitioner if he fails to offer plausible explanation for the delay. The Court has also held that the delay of even few years would be fatal to the cause of the petitioner, if the acquired land has been partly or wholly utilised for the public purpose.

20. In Ajodhya Bhagat v. State of Bihar [(1974) 2 SCC 501] this Court approved dismissal by the High Court of the writ petition filed by the appellant for quashing the acquisition of his land and observed: (SCC p. 506, para 23) "23. The High Court held that the appellants were guilty of delay and laches. The High Court relied on two important facts. First, that there was delivery of possession. The appellants alleged that it was a paper transaction. The High Court rightly rejected that contention. Secondly, the High Court said that the Trust invested several lakhs of rupees for the construction of roads and material for development purposes. The appellants were in full knowledge of the same. The appellants did not take any steps. The High Court rightly said that to allow this type of challenge to an acquisition of large block of land piecemeal by the owners of some of the plots in succession would not be proper. If this type of challenge is encouraged the various owners of small plots will come up with writ petitions and hold up the acquisition proceedings for more than a generation. The High Court rightly exercised discretion against the appellants. We do not see any reason to take a contrary view to the discretion exercised by the High Court."

(emphasis supplied)

21. In State of Rajasthan v. D.R. Laxmi [(1996) 6 SCC 445] this Court referred to Administrative Law by H.W.R. Wade (7th Edn.) at pp. 342-43 and observed: (SCC p. 453, para 10) "10. The order or action, if ultra vires the power, becomes void and it does not confer any right. But the action need not necessarily be set at naught in all events.

14

Though the order may be void, if the party does not approach the Court within reasonable time, which is always a question of fact and have the order invalidated or acquiesced or waived, the discretion of the Court has to be exercised in a reasonable manner. When the discretion has been conferred on the Court, the Court may in appropriate case decline to grant the relief, even if it holds that the order was void. The net result is that extraordinary jurisdiction of the Court may not be exercised in such circumstances."

22. In Girdharan Prasad Missir v. State of Bihar [(1980) 2 SCC 83] , the delay of 17 months was considered as a good ground for declining relief to the petitioner. In Municipal Corpn. of Greater Bombay v. Industrial Development Investment Co. (P) Ltd. [(1996) 11 SCC 501] this Court held: (SCC p. 452, para 9) "9. ... It is thus, well-settled law that when there is inordinate delay in filing the writ petition and when all steps taken in the acquisition proceedings have become final, the Court should be loathe to quash the notifications. The High Court has, no doubt, discretionary powers under Article 226 of the Constitution to quash the notification under Section 4(1) and declaration under Section 6. But it should be exercised taking all relevant factors into pragmatic consideration. When the award was passed and possession was taken, the Court should not have exercised its power to quash the award which is a material factor to be taken into consideration before exercising the power under Article 226. The fact that no third-party rights were created in the case, is hardly a ground for interference. The Division Bench of the High Court was not right in interfering with the discretion exercised by the learned Single Judge dismissing the writ petition on the ground of laches."

23. In Urban Improvement Trust v. Bheru Lal [(2002) 7 SCC 712] this Court reversed the order of the Rajasthan High Court and held that the writ petition filed for quashing of acquisition of land for a residential scheme framed by the appellant Urban Improvement 15 Trust was liable to be dismissed on the ground that the same was filed after two years.

24. In Ganpatibai v. State of M.P. [(2006) 7 SCC 508] , the delay of 5 years was considered unreasonable and the order passed by the High Court refusing to entertain the writ petition was confirmed. In that case also the petitioner had initially filed a suit challenging the acquisition of land. The suit was dismissed in 2001. Thereafter, the writ petition was filed. This Court referred to an earlier judgment in State of Bihar v. Dhirendra Kumar [(1995) 4 SCC 229] and observed: (Ganpatibai case [(2006) 7 SCC 508] , SCC p. 510, para 9) "9. In State of Bihar v. Dhirendra Kumar [(1995) 4 SCC 229] this Court had observed that the civil suit was not maintainable and the remedy to question notification under Section 4 and the declaration under Section 6 of the Act was by filing a writ petition. Even thereafter the appellant, as noted above, pursued the suit in the civil court. The stand that five years after the filing of the suit, the decision was rendered does not in any way help the appellant. Even after the decision of this Court, the appellant continued to prosecute the suit till 2001, when the decision of this Court in 1995 had held that suit was not maintainable."

25. In Sawaran Lata v. State of Haryana [(2010) 4 SCC 532 : (2010) 2 SCC (Civ) 220] the dismissal of writ petition filed after seven years of the publication of declaration and five years of the award passed by the Collector was upheld by the Court and it was observed:

(SCC p. 535, para 11) "11. In the instant case, it is not the case of the petitioners that they had not been aware of the acquisition proceedings as the only ground taken in the writ petition has been that substance of the notification under Section 4 and declaration under Section 6 of the 1894 Act had been published in the newspapers having no wide circulation. Even if the submission made by the petitioners is accepted, it cannot be presumed that they could not be aware of the acquisition proceedings for the reason that a very huge chunk of land belonging to a large number of tenure-holders had been notified for acquisition.
16

Therefore, it should have been the talk of the town. Thus, it cannot be presumed that the petitioners could not have knowledge of the acquisition proceedings."."

(Emphasis supplied) The Apex Court in terms of the afore-quoted judgment holds that delay in challenging acquisition proceedings is fatal. The delay in the case at hand is not one or two years, but it is 14 years, as the notification of 2010 is called in question in 2024. It is not that the petitioner was not aware of what is happening. At every stage he is aware and sits on the fence. Possession is taken by the Board after issuance of notice to the petitioner in the year 2010. Even then, he does not challenge as he was happy with the land in which the rubber industry was being run had been dropped from acquisition.

8. The coordinate Bench of this Court in Writ Petition No.10983 of 2022 concerning the adjacent land in which the very same acquisition proceedings had been challenged, rejects the challenge by the following order:

".... .... ....
4. It was further contended that under similar circumstances, this Court in W.P.no.9555/2011 had allowed writ petition and quashed acquisition notification by order dated 17 21.07.2011. But, similar benefit was not extended to petitioner by respondents, thereby constraining her to file present petition.
5. It was submitted that contrary to Section 28 of KIAD Act, respondents had failed to issue notice to owner/occupier of land and therefore acquisition was without proper notice. It was also contended that no mahazar was conducted at time of service of notice. In any case, petitioner had continued in possession, and land proposed for acquisition had thick growth of rubber plantation, rendering it unsuitable for acquisition as per guidelines issued by respondent no.1. On above grounds sought for allowing writ petition.
6. On other hand, Sri Manjunath V. Rayappa, learned AGA for respondents no.1, 4 and 5 and Sri Ashok N. Nayak, learned counsel for respondents no.2 and 3 opposed writ petition. It was submitted that writ petition filed in year 2022, challenging acquisition notifications of year 2010 was highly belated and liable to be dismissed as such.
7. It was further submitted that circular dated 03.03.2007 was in nature of guideline/administrative instruction, which would not confer enforceable right. It was further submitted that as per petitioner herself, she acquired interest in respect of schedule properties under deed of assignment only on 03.09.2016, which was much after issuance of Preliminary and Final notifications. It was therefore contended that petitioner as acquirer of right in respect of land under acquisition would not be entitled to question acquisition. Therefore, writ petition was not tenable. It was submitted that admittedly petitioner's husband was khatedar and acquisition notifications reflected his name against lands under acquisition and even individual notices were issued to him. Thereafter as per Annexure-R1 mahazar drawn on 14.05.2010 and order dated 17.05.2010 at Annexure - R2, possession of acquired lands was handed over to respondent no.2. It was also submitted that respondent no.3 had also deposited compensation before Civil Court. Thus, acquisition stood concluded in accordance with law.
8. Relying on decision in case of M/s Ahuja Industries Ltd. Vs. State of Karnataka & Ors. reported in AIR 2003 SC 3519, it was submitted that where petitioner had acquired interest in land, but, took no efforts to get his name entered in 18 revenue records, non-service of notice on him would not vitiate acquisition. It was also held that there was no obligation cast upon land acquisition authorities to make roving enquiry to locate owner.
9. Reliance was placed on decision in case of Banda Development Authority, Banda Vs. Moti Lal Agarwal & Ors. - (2011) 5 SCC 394 to contend that it would suffice for authorities to take possession symbolically by drawing mahazar in presence of independent witnesses and obtaining their signatures thereon. It was therefore, contended that respondent had concluded acquisition proceedings in accordance with law and same did not suffer from any material violation, calling for interference.
10. Heard learned counsel and perused writ petition record.
11. From above, it is seen that main grounds on which petitioner is challenging acquisition are that it was in violation of guidelines issued by respondent no.1 and principles of natural justice, as it was without notice to owner/occupier. While, respondents oppose writ petition on ground of petitioner having approached Court belatedly after completion of acquisition in accordance with law and also on ground that petitioner had acquired interest in lands under acquisition after issuance of acquisition notifications.
12. Admittedly, writ petition is filed more than 12 years after initiation of acquisition proceedings. Explanation offered by petitioner is that lands under acquisition were earlier purchased by her husband and subsequently, interest therein assigned in favour of petitioner. It is stated in para no.12 that petitioner and her predecessor had drawn attention of different authorities including Minister for Large and Medium Industries about acquisition being contrary to guidelines. In fact, there is reference to request by petitioner's husband against dispersal of compensation in Annexure-J dated 20.11.2010. This would establish that petitioner/her predecessor had notice of acquisition proceedings.
19
13. Moreover, careful perusal of record of rights - Annexure - A series would indicate that name of petitioner's husband was mutated only on 26.11.2011 as per MR no.138/2011-12, whereas, acquisition notifications were issued earlier reflecting name of khatedar, shown in them. Even if acquisition of interest by petitioner in year 2016 be discounted on account of assignment being from her husband, failure to approach this Court within reasonable time would stand vindicated.
14. Even insofar as challenge based on decision in W.P.No.9555/2011, it is seen that petitioner therein had approached this Court without any delay alleging violation of Section 28(3) of KIAD Act while considering objections filed by petitioner therein. Admittedly, in instant case, neither petitioner nor her predecessor in interest had filed objections and therefore, cannot maintain challenge on ground of violation of procedure in Section 28(3) of KIAD Act.
15. Insofar as contention about acquisition being in violation of guidelines, it is seen that same is heavily dependent upon petitioner establishing existence of plantation prior to or as on date of issuance of acquisition notification. Photographs produced at Annexure - K series, would rather support contention of learned counsel for respondent no.2 that said growth may be between large time gap between date of issuance of acquisition notifications and petitioner approaching this Court. In fact, agreement dated 31.03.2015 with Sri Venkataramana Food Specialties Ltd., which itself is about five years after initiation of acquisition, would also not support petitioner. Even perusal of order dated 31.10.2006 passed under Section 28(3) of KIAD Act, produced by counsel for respondents no.2 and 3 along with synopsis dated 10.10.2023 would indicate that respondent no.3 had taken note of objections submitted by land owners had overruled same on specific ground that lands were suitable for formation of industrial area and there were no plantations/development therein.
16. Even delay in dispersal of compensation, even if can be considered as a ground of challenge, same would be at behest of petitioner herself as indicated in letter by 20 respondent no.4/5 to respondent no.3 in Annexure - J as early as in year 2010.
17. Hon'ble Supreme Court in case of Kapi Laben Ambalal Patel & Ors. Vs. State of Gujarat - (2021) 12 SCC 95 and in M/s Ahuja Industries and Banda Development Authority (supra) has held belated challenge to land acquisition, as not tenable."

(Emphasis supplied) The said judgment is tossed before the Division Bench. The Division Bench is said to have dismissed the claim in Writ Appeal No.27 of 2024 in terms of its judgment dated 29-10-2025. The grounds urged in the said petition and the appeal are identical to what is projected in the case at hand. Therefore, the petition does not warrant any interference or a consideration on merit of the matter, as it is hit by gross delay and it is trite that delay defeats equity. It is altogether a different circumstance if the petitioner was claiming compensation. If compensation is not paid even after 10 decades, it would not become a delay in claiming compensation. The case at hand is not claiming compensation but challenging the acquisition.

Therefore, the challenge to the acquisition cannot be entertained after 14 years of issuance of final notification.

21

9. The petition lacking in merit stands rejected.

Interim order of any kind operating shall stand dissolved.

SD/-

(M.NAGAPRASANNA) JUDGE bkp CT:MJ