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 13, Cited by 0]

Karnataka High Court

Sri Benaka Educational Society vs State Of Karnataka on 1 March, 2014

Equivalent citations: 2014 (3) AKR 625

Author: Anand Byrareddy

Bench: Anand Byrareddy

                              1



IN THE HIGH COURT OF KARNATAKA AT BANGALORE

      DATED THIS THE 01ST DAY OF MARCH 2014

                          BEFORE:

 THE HONOURABLE MR. JUSTICE ANAND BYRAREDDY

       WRIT PETITION No. 10574 OF 2012 (LA-BDA)
                    CONNECTED WITH
       WRIT PETITION No.22971 OF 2012 (LA-BDA)
        WRIT PETITION No.571 OF 2013 (LA-BDA)

IN W.P.No.10574/2012

BETWEEN:

1.   Sri. Benaka Educational Society,
     Muneshwara Block,
     Mahalakshmi Layout,
     Bangalore,
     By its President,
     G.S. Gurusiddappa.

2.   G.S. Gurusiddappa,
     Son of Late Siddappa,
     Aged 65 years,
     Residing at Gijihalli,
     Arasikeri Taluk,
     Hassan District.
                                        ...PETITIONERS
(By Shri. T.A. Karumbaiah, Advocate )
                                 2



AND:

1.     State of Karnataka,
       Urban Development Department,
       M.S.Building,
       Dr. B.R. Ambedkar Road,
       Bangalore - 560 001,
       By its Secretary.

2.     The Bangalore Development Authority,
       Kumara Park West,
       Bangalore,
       By its Commissioner.

3.     The Land Acquisition Officer,
       BDA, Kumara Park West,
       Bangalore.

4.     Sampamma,
       Aged about 45 years,
       Daughter of Late Yellappa,
       Wife of Thimmaiah,
       C/o. Venkataswamy,
       No.38, 8th Main,
       Old Water Tank Road,
       Uttarahally,
       Subramanyapura Post,
       Bangalore South - 560 061.

       [cause title amended
       As per the order dated
       25.10.2013]
                                       ...RESPONDENTS
                                  3



(By Shri. B.V. Shankaranarayana, Advocate for Respondent Nos.
2 and 3
Shri. D. Nagaraj, Additional Government Advocate for
Respondent No.1
Smt. S.B. Lakshmi, Advocate for Respondent No.4)

                               *****
      This Writ Petition is filed under Articles 226 and 227 of the
Constitution of India, praying to         quash Annexure-G the
Notification dated 8.2.2012, issued by the first respondent in UDA
325 BLA 2011.

IN W.P.No.22971/2012

BETWEEN:

Sri. Hanumanthappa,
Aged about 57 years,
Son of Sri. Boregowda,
Residing at No.4,
Tent Road, Ganesha Block,
Nandini Layout,
Bangalore - 560 096.
                                             ...PETITIONER

(By Shri. Udaya Holla, Senior Advocate for Shri. Vivek Holla,
Advocate for M/s. Holla and Holla)

AND:

1.     State of Karnataka,
       Represented by its Principal Secretary,
       Urban Development Department,
       Vidhana Soudha,
       Bangalore - 560 001.
                                4



2.    Bangalore Development Authority,
      Kumara Park West,
      Bangalore - 560 020,
      Represented by its Commissioner.

3.    The Land Acquisition Officer,
      Bangalore Development Authority,
      Kumara Park West,
      Bangalore - 560 020.
                                           ...RESPONDENTS

(By Shri. B.V. Shankar Narayana Rao, Advocate for Respondent
Nos. 2 and 3
Shri D. Nagaraj, Additional Government Advocate for
Respondent No.1)

      This Writ Petition filed under Articles 226 and 227 of the
Constitution of India, praying to quash the notification dated
8.2.2012, vide Annexure-S issued by the first respondent,
withdrawing the de-notification dated 12.1.2010.

IN W.P.No.571/2013

BETWEEN:

Gangamani T.R.,
Daughter of Rangappa,
50 years,
Residing at No.173,
Saraswathipuram,
Near Sushila Naidu Kalyanmantap,
Nandini Layout,
Bangalore - 560 086.
                                            ...PETITIONER
                                5



AND:

1.     State of Karnataka,
       Urban Development Department,
       M.S.Building,
       Dr. B.R. Ambedkar Road,
       Bangalore - 560 001,
       Represented by its Secretary.

2.     Bangalore Development Authority,
       Kumarapark West,
       Bangalore - 560 020,
       By its Commissioner.

3.     The Land Acquisition Officer,
       Bangalore Development Authority,
       Kumara Park West,
       Bangalore - 560 020.
                                           ...RESPONDENTS

(By Shri. G. Lakshmeesh Rao, Advocate for Respondent Nos. 2
and 3
Shri. D. Nagaraj, Additional Government Advocate for
Respondent No.1)

      This Writ Petition filed under Articles 226 and 227 of the
Constitution of India praying to quash Annexure-D the
Notification dated 8.2.2012 issued by the first respondent.

      These petitions, having been heard and reserved on
04.02.2014 and coming on for Pronouncement of Orders this day,
the Court delivered the following:-
                                     6




                               ORDER

These petitions are disposed of by this common order as the issues that arise for consideration are identical. Re. WP 22971/2012

The petitioner claims as the absolute owner of land bearing Survey no.117, measuring about 1 acre, situated in Jarakbande Kaval, Yeshwanthpur Hobli, Bangalore North Taluk. The petitioner claims to have acquired the same under a Will dated 24.3.2003. One, Yellappa was said to be the erstwhile owner of the same. He was said to be have been granted the land by the State government in the year 1967, by virtue of the fact that he belonged to the Bhovi community. The petitioner claims that as Yellappa had no legal heirs, the property was bequeathed to him on account of the petitioner having taken care of Yellappa during his last days. It is claimed that the ownership of the petitioner is reflected in the revenue records.

It is claimed that on 22.12.1977, a preliminary notification was issued under the provisions of the Bangalore Development 7 Authority Act, 1976 (Hereinafter referred to as the 'BDA Act', for brevity), proposing to acquire about 393 acres and 25 guntas of land around Jarakbande Kaval and other villages, for the formation of the extension of the Mahalakshmi layout. A final notification dated 20.9.1979 was issued, restricting the proposed acquisition to 270 acres and 1 gunta of land, including the land of the petitioner.

It is stated that an Award was made in respect of the land of the petitioner only in the year 1985. It is also claimed that late Yellappa remained in possession even after the award was passed. After the death of Yellappa, on 23.8.2004, the petitioner claims to have been in continuous possession. It is claimed that a school in the name of Benaka English School was said to have been run on the said land - the School was said to have been run in 12 AC Sheet roofed buildings till the year 2007 and later shifted elsewhere.

(Late) Yellappa is said to have filed a civil suit in OS 3802/1995, on the file of the City Civil Court, Bangalore, against 8 Bangalore Development Authority (BDA) and others, including the purported management of the said Benaka English School, as there was alleged interference with his land. It is further claimed that since Yellappa continued in possession long after the land had been notified for acquisition, he had made a representation, dated 8.11.2001, to the State Government to withdraw from the acquisition proceedings in respect of his land. A Committee of the State government, known as a De-notification Committee which was required to consider such representations is said to have obtained a report of the Executive Engineer (West) of the BDA. It transpires that in a report submitted by the said engineer, it was indicated that a portion of the land was occupied by the Benaka English School and the remaining land was vacant. It was further stated that the BDA had not formed any layout over the said land. This is reflected in a letter dated 26.4.2003 by the BDA to the State government. However, the De-notification Committee is said to have taken a decision, rejecting the claim of Yellappa, 9 on the ground that possession of the land had been taken of the land in question, though there was no development of the land.

It is stated that the petitioner who claimed ownership of the land by virtue of the bequest said to have been made in his favour by Yellappa, is said to have made a representation, dated 23.4.2007, again requesting the State government to withdraw from the acquisition proceedings on the ground that he continued to be in possession of the land. Incidentally, while awaiting a response to his representation, the petitioner is said to have made enquiries by resorting to the provisions of the Right to Information Act, as to the status of the land. The BDA is said to have informed by letters dated 3.1.2008 and 4.1.2008, that the land was partly occupied by one Benaka English School and the rest was vacant and that no development had taken place over the same. 10

It is claimed that the State Government in turn, had made enquiries with the BDA, as per letter dated 23.4.2008, as to the status of the land in order to consider the representation of the petitioner. On being informed of the situation, it is said that the State government had, in exercise of power under Section 48(1) of the Land Acquisition Act,1894 (Hereinafter referred to as the 'LA Act', for brevity) issued a notification dated 12.1.2010, withdrawing from the acquisition in respect of the land claimed by the petitioner. The same was duly endorsed in a communication to the petitioner, dated 25.1.2010.

In the meanwhile, a writ petition in the nature of public interest litigation is said to have been filed before this court in WP 37938/2010, questioning among other things, the notification withdrawing from the acquisition proceedings in so far as the petitioner's land is concerned. During the pendency of the said petition, the State government is said to have withdrawn from the acquisition proceedings, vide notification dated 8.2.2010. It is that which is under challenge in the present writ petition. 11 Re. WP 10574/2012

Petitioner no.1 is the Beneka English School, referred to in the first of these petitions. Petitioner no.2 is said to be the president of the Society which is in the management of the School. The Society is said to be registered under the provisions of the Karnataka Societies Registration Act, 1960. Petitioner no.2 is said to be the owner of 1 acre of land in land bearing Survey No.1 (117) of Jarakabande Kaval. He claims to have purchased the same from one Chinnanna, a grantee of the said land under a grant order dated 16.2.1967. It is stated that on the said land having been notified for acquisition, the petitioners are said to have made an application seeking that the lands may be exempted from the acquisition proceedings. On the basis of the said representation, the State government is said to have obtained a report as to the status of the land from the second respondent. It is claimed that as it was reported that the school was being run in the land and that possession had not been taken pursuant to the acquisition proceedings and hence the report having recommended 12 withdrawal from the acquisition proceedings. It is stated that State government had accordingly issued a notification, dated 12.1.2010, under Section 48(1) of the LA Act, withdrawing from the acquisition. But pursuant to a writ petition by way of public interest litigation in WP 37938/2010, and even during the pendency of the same the State government is said to have withdrawn the notification of withdrawal from acquisition, by a further notification dated 26.3.2011. It is that notification which is under challenge.

Re: WP 571/2013

The petitioner claims to be the owner of a site bearing No.21 in Survey No.117 of Jarakabandekaval bearing khata No.1244 and claims to have purchased the said site under a registered sale deed dated 19.12.2001 from its owner Yellappa and from the date of purchase, she claims to have been in possession and that she is paying taxes to the Bruhat Bengaluru Mahanagara Palike. The said land was notified for acquisition by the State Government. However, at the instance of the owner, an 13 extent of 1 acre of land was denotified from acquisition and the State Government had issued a notification under Section 48(1) of the Land Acquisition Act, 1894 on 12.1.2010. It is pursuant to the same that a writ petition in the nature of public interest litigation in WP 37938/2010 was filed, questioning the withdrawal from acquisition. Even during the pendency of the petition, a further notification was issued withdrawing the notification under Section 48(1) of the LA Act. The present petitioner was said to be a respondent in that said writ petition. Pursuant to the withdrawal of the notification under Section 48(1) of the LA Act by the State Government, the writ petition was dismissed as having become infructuous and liberty having been given to the parties to initiate such other proceedings as may be warranted, the present petition is filed.

2. The learned Senior Advocate, Shri Udaya Holla appearing on behalf of the learned counsel for the petitioner, in the first of these cases, primarily contends that upon issuance of a notification under Sub-section (1) of Section 48 of the LA Act, the 14 only course open to the State Government is to initiate proceedings envisaged under the Act to acquire the land by issuing a notification under Section 4(1) of the said Act . It would certainly not enable the State government to withdraw a notification issued under Section 48 (1) of the LA Act, two years after it was issued as is the case in the present proceedings on hand. It is pointed out that even according to the BDA, the factum of having taken possession was not evidenced by a notification issued under Section 16(2) of the LA Act. There were no developmental activities on the land. The specific reason for issuing the notification under Section 48(1) of the LA Act was that there was a school being run on the land and that no development in the formation of any layout had taken place. In any event the petitioner was not heard before revoking the notification issued under Section 48(1) of the Act, which had certainly enured to his benefit .

15

3. The learned counsel for the petitioner in the second and third of these petitions would adopt the contentions of Shri Holla.

4. In the Statement of Objections on behalf of the respondents, it is reiterated that after the notification under Section 48(1) was issued, a public interest petition having been instituted questioning the same, even during the pendency of the same, the State government chose to withdraw the earlier notification dated 12.1.2010 by the later notification dated 8.2.2012. And it is asserted that the petitioner is not enabled to question the same -as such a measure is permissible in law as endorsed by the Supreme Court in the case of Bangalore Development Authority v. Vijaya Leasing Ltd., AIR 2013 SC 2417.

The said Statement of objections is sought to be supplemented, a year later, by the respondents to further contend that the acquisition proceedings stood concluded as per details furnished in tabular thus :

16

Sl. Event Date No. 1 Preliminary Notification bearing 16.11.1977 No.A3/PR/SLAO(S)/2/77-78, dated 16.11.1977 under Section 17 of the Bangalore Development Authority Act, 1976, was issued (published in the Karnataka Gazette dated 22.12.1977) for formation of Layout known as "Extension of Mahalakshmi Layout (Nandini Layout)", which included the land in Sy.No.1 of Jarakabande Kaval Village, Yeshwanthapur Hobli, Bangalore North Taluk, to an extent of 393 acres 25 guntas 2 Final Notification bearing No.TWD 41 30.08.1979 MNJ 78 dated 30.08.1979 came to be issued in respect of the land in Sy.No.1 of Jarakabande Kaval Village measuring 393 aces 25 guntas.

3 Award of Rs.55,000/- came to be passed on 13.06.1988 13.06.1988 in respect of the subject land and approved on 20.06.1988.

4 Possession of the land taken on 04.07.1988 04.07.1988 and handed over to Engineering Section as per Mahazar dated 04.07.1988, a copy of which is enclosed as Annexure-R2.

5 Application u/s 18 of the Land Acquisition 29.07.1988 Act, 1894 in LAC No.52/1979-80, by Sri. Yellappa seeking enhancement of compensation. Copy enclosed as Annexure-

R3.

6 Memo filed by the Claimant Yellappa 21.04.1989 admitting the possession of the land was taken on 04.07.1988. Copy enclosed as Annexure-R4.

7 Demolition of illegal constructions by the 07.01.2006 BDA Task Force.

17

8 Demolition of illegal constructions by the 25.01.2012 BDA Task Force and fencing of the property pursuant to directions given by the Division Bench of this Hon'ble Court in W.P.No.37938/2012.

It is thus sought to be emphasized that possession had been taken of the land in question and it is also sought to be pointed out that one of the petitioners (WP 10574/2012 ) has admitted that the school that was existing on the premises had been shifted.

It is also sought to be pointed out that on an earlier occasion, one Yellappa S/o Chinnappa, had by an application dated 8.11.2001 had requested the State government to withdraw from the acquisition proceedings. On the BDA having appraised the State government of the factum of possession having been taken, the Denotification Committee which was competent to address such requests had rejected the prayer. And hence sought to justify the impugned notification.

Further, even after the final arguments were concluded, an application has been filed seeking to produce additional documents, namely, the following :

18

i) Copy of Memorandum of Writ Petition in W.P.No.16001/1995 filed by Sri. Yellappa S/o Chinnanna under whom the Petitioner is claiming.

ii) Copy of Order dated 04.10.1996 passed in W.P.No.16001/1995 rejecting the writ petition with cost of Rs.1000/- to be payable by the petitioner to the Bangalore Development Authority.

iii) Copy of Letter dated 01.08.1988 addressed to BDA by Sri. Yellappa, Son of Chinnappa.

It is contended in the affidavit in support of the application that even though there is adequate material produced to establish the case of the respondents, it is further fortified by the fact that the pleadings in WP 16001/1995, filed by Yellappa son of Chinnappa, under whom the petitioners are claiming. It is stated that the said petition was dismissed with costs on 4.10.1996.

In the above facts and circumstances and from an examination of the record, it is seen that the respondents seek to 19 place reliance on a Mahazar to claim that possession of the land had been taken. The said mahazar does not evoke the confidence of the court. It is incomplete and significantly does not bear the signature of any occupant of the land, and there is no indication that any such occupant refused to affix his or her signature on the same. The further attempt on the part of the respondents to supplement the documents produced would also not advance the case of the respondents. The copy of the petition in WP 16001/1995 filed by Yellappa, does not disclose that the BDA had taken possession of the land in question. It appears that the petitioner therein is seeking to restored in possession as against third-party encroachers. On the other hand, the acquisition proceedings are questioned on the ground that the owner's name is found neither in the preliminary or the final notification. There is no statement to the effect that BDA had taken possession. Further, the order dated 4.10.1996 passed in WP 16001/1995 states that the Assistant Commissioner had passed an order dated 29.4.1998 directing handing over of possession to Yellappa. In so 20 far as the letter dated 1.8.1988 said to have been written by Yellappa, states that possession had been taken by BDA on 20.6.1988, whereas the Mahazar produced by the BDA states that possession had been taken on 4.7.1988. Further, in the letter said to have been written by Yellappa, curiously requests that the compensation amount be sent to one Yellappa. The said letter cannot be held against the petitioners. The date on which BDA is said to have taken possession is stated differently in the Mahazar, the letter dated 1.8.1988 and in the Writ petition, WP 16001/1995. It is also evident that no notification under Section 16(2) of the LA Act had been issued.

In the above circumstances, when the State government in its wisdom had thought it fit to withdraw from the acquisition proceedings on the basis of factual findings as to the feasibility of utilizing the land in question in the implementation of the Scheme of development and having due regard to the acceptance of the claim of the occupants of the property being built up and being put to use for the purpose of running a school. The subsequent 21 notification seeking to reverse the earlier withdrawal, ostensibly on the opinion that the earlier decision was taken without reference to the physical possession of the land having been taken of the land in question, is a circumstance that ought to have been established with reference to unimpeachable material available on record. As seen from the material that is produced by the BDA, almost as an afterthought only to claim the possibility of possession having been taken, the notification nullifying the notification issued under Section 48(1) of the LA Act , issued two years after the same is not tenable and cannot be sustained.

Consequently , the writ petitions are allowed the impugned notification is quashed.

Sd/-

JUDGE nv