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 11, Cited by 0]

Karnataka High Court

Sri.Doddapillappa vs The State Of Karnataka on 16 December, 2021

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 16TH DAY OF DECEMBER 2021

                       BEFORE

        THE HON'BLE MR. JUSTICE ASHOK.S.KINAGI

      WRIT PETITION NO.12284 OF 2014 (SC/ST)
BETWEEN:

SMT. NARAYANAMMA
W/O SRI. PILLANARAYANAPPA,
AGED ABOUT 60 YEARS,
R/AT SOPPAHALLI VILLAGE,
KASABA HOBLI,
CHIKKABALLAPUR TALUK &
DISTRICT-562101.
                                      ...PETITIONER
(BY SRI. RAVISHANKAR S, ADVOCATE)


AND:

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

2.     THE DEPUTY COMMISSIONER
       CHIKKABALLAPUR,
       CHIKKABALLAPUR DISTRICT - 562 101.

3.     THE ASSISTANT COMMISSIONER
       CHIKKABALLAPUR SUB-DIVISION,
       CHIKKABALLAPUR DISTRICT- 562 101.
                               2




4.     SRI.S.D. NARASIMHAMURTHY,
       S/O LATE A.K.NARASIMHAIAH,
       @ DOOMONU @ DOOMAPPA,
       MAJOR IN AGE,
       R/A SOPPAHALLI VILLAGE,
       KASABA HOBLI,
       CHIKKABALLAPUR TALUK &
       DISTRICT - 562 101.
                                    ...RESPONDENTS
(BY SRI. SANDESH KUMAR, HCGP FOR R1 TO R3;
    SRI. VISHWANATH R HEGDE, ADV. FOR R4)

          THIS WRIT PETITION IS FILED UNDER ARTICLES
     226 & 227 OF THE CONSTITUTION OF INDIA PRAYING
     TO QUASH ANNX-H THE ORDER PASSED BY THE R-3
     DT.18.3.2011 & ANNX-J THE ORDER PASSED BY THE R-
     2 IN R.A.(SCST)59 /2010-11 DT.17.2.2014 IS ILLEGAL
     & SET ASIDE THE SAME & DISMISS THE PETITION
     FILED BY THE R-4 BY ALLOWING THIS W.P. AND ETC.,

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

                           ORDER

The petitioner being aggrieved by the order dated 18.03.2011 passed by the respondent No.3 vide Annexure- H and the order dated 17.02.2014 passed by respondent No.2 at Annexure-J, has filed this writ petition.

2. Brief facts leading to filing of this writ petition are that:

3

The land in Sy.No.101 was granted in favour of A.K. Narasimhaiah on 01.06.1957. On the same day, land bearing survey No.200 situated at Soppa Village, Kasaba Hobli, Chikkaballapur Taluk was granted in favour of father of respondent No.4 i.e., A.K. Narasimhaiah. Father of A.K. Narasimhaiah had executed a registered sale deed dated 10.07.1968. Respondent No.4 filed an application Section 5 of the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 (for short 'the PTCL Act') alleging that sale deed dated 10.07.1968 is in violation of Section 4 of the PTCL Act and sought for cancellation of sale deed and for restoration of land. Respondent No.3, after holding an enquiry held that sale deed is in violation of Section 4(1) of the PTCL Act, allowed the application filed by the respondent No.4 and declared the sale deed as null and void and ordered to restore the land in favour of respondent No.4. The petitioner being aggrieved by the order passed by respondent No.3, preferred an appeal before respondent No.2. Respondent No.2 after hearing the parties confirmed 4 the order passed by respondent No.3 and consequently dismissed the appeal. The petitioner being aggrieved by the orders passed by respondent No.2 & 3, has filed this writ petition.

3. Heard the learned counsel for the petitioner, learned HCGP for respondent Nos.1 to 3 and also learned counsel for respondent No.4.

4. Learned counsel for the petitioner submits that the land in survey No.101/3 (new No.101/10) measuring 1 acre 32 guntas and survey No.101/8 measuring 1 acre 32 guntas was granted in favour of A.K. Narasimhaiah under grant order dated 01.06.1957. Original grantee executed a registered sale deed on 10.07.1968. Respondent No.4 filed an application under Section 5 of the PTCL Act in the year 2007. He submits that there is a delay of 40 years in filing an application under Section 5 of the PTCL Act. He submits that there is inordinate delay in invoking Section 5 of the PTCL Act. In support of his arguments, he places reliance on the judgments of the Hon'ble Apex Court in the case of 5 Nekkanti Rama Lakshmi vs State of Karnataka and another reported in 2018(1) Kar.L.R 5 (SC) and in the case of Vivek M. Hinduja and others vs M. Ashwatha and others reported in 2018(1) Kar.L.R. 176 (SC). On these grounds, he prays to allow the writ petition.

5. Per contra, learned counsel for respondent No.4 submits that land was granted in favour of father of respondent No.4 and sale deed executed by father of respondent No.4 is in violation of Section 4(1) of the PTCL Act. He submits that respondent No.3 was justified in allowing the application filed by respondent No.4. He submits that the impugned orders passed by respondent Nos.2 and 3 are just and proper and does not call for any interference. Hence, on these grounds, he prays to dismiss the writ petition.

6. Learned HCGP adopts the arguments of respondent No.4.

7. Heard and perused the records and considered the submissions of learned counsel for the parties. 6

8. The land in question was granted in favour of father of the respondent No.4 under grant order dated 01.06.1957. Original grantee executed a registered sale deed on 10.07.1968 prior to PTCL Act came into force i.e. on 01.01.1979. Thereafter, respondent No.4 filed an application under Section 5 of the PTCL Act for declaring registered sale deed executed by original grantee dated 10.07.1968 as null and void and for restoration of land. Respondent No.3 after holding an enquiry held that sale transaction is in violation of Section 4 of the PTCL Act and consequently allowed the application filed by the respondent No.4 and declared the registered sale deeds as null and void and ordered for restoration of land in favour of respondent No.4. The said order was confirmed by respondent No.2. From perusal of records, it is clear that original grantee executed a registered sale deed on 10.07.1968. The respondent No.4 has filed an application under Section 5 of the PTCL Act in the year 2007 i.e., after lapse of more than 40 years from the date of execution of registered sale deed and also more than 25 years from the 7 PTCL Act came into force. Thus, there is inordinate delay in filing an application under Section 5 of the PTCL Act. Respondent No.4 has not explained the delay in filing the said application. Thus, the application filed by the respondent No.4 is beyond reasonable time.

9. In view of the law laid by the Hon'ble Apex Court in the case of Nekkanti Rama Lakshmi (supra), it is observed in para No.8 which reads as under:

"8. However, the question that arises is with regard to terms of Section 5 of the Act which enables any interested person to make an application for having the transfer annulled as void under Section 4 of the Act. This Section does not prescribe any period within which such an application can be made. Neither does it prescribe the period within which suo motu action may be taken. This Court in the case of Chhedi Lal Yadav & Ors. vs. Hari Kishore Yadav (D) Thr. Lrs. & Ors., 2017(6) SCALE 459 and also in the case of Ningappa vs. Dy. Commissioner & Ors. (C.A. No. 3131 of 2007, decided on 14.07.2011) reiterated a settled position in law that whether Statute provided for a period of limitation, provisions of the Statute must be invoked within a reasonable time. It is held that action whether on 8 an application of the parties, or suo motu, must be taken within a reasonable time. That action arose under the provisions of a similar Act which provided for restoration of certain lands to farmers which were sold for arrears of rent or from which they were ejected for arrears of land from 1st January, 1939 to 31st December, 1950. This relief was granted to the farmers due to flood in the Kosi River which make agricultural operations impossible. An application for restoration was made after 24 years and was allowed. It is in that background that this Court upheld that it was unreasonable to do so. We have no hesitation in upholding that the present application for restoration of land made by respondent-Rajappa was made after an unreasonably long period and was liable to be dismissed on that ground. Accordingly, the judgments of the Karnataka High Court, namely, R. Rudrappa vs. Deputy Commissioner, 2000 (1) Karnataka Law Journal, 523, Maddurappa vs. State of Karnataka, 2006 (4) Karnataka Law Journal, 303 and G. Maregouda vs. The Deputy Commissioner, Chitradurga District, Chitradurga and Ors, 2000(2) Kr. L.J.Sh. N.4B holding that there is no limitation provided by Section 5 of the Act and, therefore, an application can be made at any time, are overruled. Order accordingly."
9

10. In view of the law laid by the Hon'ble Apex Court in the case of Vivek M. Hinduja (supra), it is observed in para No.10 which reads as under:

"10. We are in respectful agreement with the aforesaid observations. It is, however, necessary to add that where limitation is not prescribed, the party ought to approach the competent Court or authority within reasonable time, beyond which no relief can be granted. As decided earlier, this principle would apply even motuactions."

11. The Hon'ble Apex Court in Nekkanti Rama Lakshmi's (supra) case held that application under Section 5 of PTCL Act must be invoked within a reasonable time. Though statutory provide no limitation for invoking provisions, it has to be filed within a reasonable time. Thus, as observed above, respondent No.4 has invoked provision of PTCL Act after more than 25 years from the date the PTCL Act came into force and more than 45 years from the date of execution of registered sale deed. Thus, there is inordinate delay in filing an application. Respondent Nos.2 & 3 without examining the said aspect have proceeded to pass the impugned orders. Thus, the 10 impugned orders passed by respondent Nos.2 and 3 are arbitrary and capricious and contrary to law of laid down by the Hon'ble Apex Court. Hence, the impugned orders passed by respondent Nos.2 & 3 are liable to be set aside. In view of the above discussions, , I proceed to pass the following:-

::ORDER::
Writ Petition is allowed. Impugned order dated 18.03.2011 passed by the respondent No.3 vide Annexure-H and the order dated 17.02.2014 passed by respondent No.2 at Annexure-J are hereby quashed and set aside.
In view of disposal of writ petition, I.A.No.1/2020 does not survive for consideration.
SD/-
JUDGE nms