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 33, Cited by 0]

Bangalore District Court

The Vysya Bank Ltd vs Bangalore Development Authority on 17 April, 2026

                        1            O.S. No.7738/2002
                                      C/W 9382/2005


KABC010187322002




   IN THE COURT OF THE VII ADDL. CITY CIVIL AND
     SESSIONS JUDGE, AT BENGALURU (CCH-19).

      DATED: THIS THE 17th DAY OF APRIL, 2026.

                       PRESENT:

            SRI. SATHISHA L.P., B.A., LL.B.
        XCI Addl.City Civil and Sessions Judge &
        Spl. Judge for KPIDFE Cases., Bengaluru.
      C/C VII Addl. City Civil and Sessions Judge,
                        Bengaluru.

                 O.S. No.7738/2002
     PLAINTIFF      : Kotak Mahindra Bank Ltd
                      ING Vysya Bank Limited
                      (Banking Company Constituted
                      under Provision of Companies
                      Act, 1956) NO.72, St. Marks
                      Road, Bangalore-560001.
                      Represented by its Associate Vice
                      President.

                      (By Sri.Vishwanath. R. Hegde,
                      Advocate)
                              V/S
     DEFENDANT      : Bangalore           Development
                          2               O.S. No.7738/2002
                                          C/W 9382/2005

                     Authority
                     Kumara Park - West
                     Bangalore-560020
                     Represented by its Commissioner

                     (By.Sri.V.B.Shivakumar, Advocate)

Date of institution of                    28-10-2002
Suit
Nature of the Suit              Declaration and Injunction
Date of commencement                     18-06-2013
of recording of evidence
Date     on          which               17-04-2026
Judgment              was
pronounced
Total duration                  Years    Months       Days
                                 23          05          20

                         O.S. No.9382/2005

PLAINTIFF            :      Kotak Mahindra Bank ING
                          Vysya Bank Limited
                          Formerly known as THE ING
                          VYSYA BANK LIMITED)
                          a      Banking        Company
                          Constituted and formed under
                          the    provisions     of    the
                          Companies Act, 1956)
                          having its Reg. And
                          Corporate office at: No.22,
                          Mahatma Gandhi Road,
                          Bangalore-560001.
                          Represented by its Head
                          Services

                          (By     Sri.    Vishwanath.     R.
                          3            O.S. No.7738/2002
                                       C/W 9382/2005

                         Hegde.,
                             V/S
DEFENDANTS           :   1. Bangalore Development
                         Authority
                         T. Chowdaiah Road,
                         Kumara Park (West)
                         Bangalore-20
                         Represented      by   its
                         Commissioner

                         2. Mr. Jayakar Jerome
                         Principal Secretary
                         Office of the Governor of
                         Maharastra Raj Bhavan,
                         Mumbai
                         Maharastra State.

                         D.1-    V.B.  Shivakumar.,
                         Advocate
                         D.2 - Prashanth Kumar D,
                         Advocate


Date of institution of                 25-11-2005
Suit
Nature of the Suit                 Suit for damages
Date of commencement                 18-06-2013
of recording of evidence
Date     on          which           17-04-2026
Judgment              was
pronounced
Total duration               Years   Months       Days
                              20          04          23
                             4                  O.S. No.7738/2002
                                                C/W 9382/2005

 Common Judgment in O.S.No. 7738-2002 & O.S.No. 9382-2005

                      O.S.No. 7738/2002


     The present suit is filed by the plaintiff for the

following reliefs:

       a) For a declaration that the plaintiff is the
       absolute owner of the A and B properties,
       or to declare that the plaintiff has become
       the   absolute     owner     of   the       A    and   B
       properties by having perfected its title by
       adverse possession and limitation.
       b). For a permanent injunction restraining
       the defendant, its officials or officers, or
       anybody claiming under it, from interfering
       with the plaintiff's peaceful possession and
       enjoyment     of   the   A    and       B       schedule
       properties, and also restraining them from
       demolishing the structures in the A and B
       properties.
       c). To grant such other relief or reliefs as
       this Court deems fit in the circumstances
       of the case, and to decree the suit with
       costs in the interest of justice.
                             5                    O.S. No.7738/2002
                                                  C/W 9382/2005

  2.     In this suit, it is contended that the plaintiff is

a banking company constituted under the Companies

Act, 1956, having its registered office and corporate

office at No. 72, St. Marks Road, Bangalore-1,

represented by its Vice President and power of

attorney     holder.   The           plaintiff     has   branches

throughout India and its corporate office at the

address given above. The plaintiff is a private sector

bank, which will hereinafter be called "the Bank." The

Bank has been extending yeoman services to the

public by offering a wide range of banking facilities,

products, and value-added services to customers

across     the   country.       It   has    been     meticulously

complying with and adhering to all norms fixed by the

RBI, State Government, and Central Government in

all aspects of its business and overall activities,

including its obligations concerning priority sector

advances. The Bank has earned a good reputation for

its efficient service over all these years. The Bank has
                        6            O.S. No.7738/2002
                                     C/W 9382/2005

also celebrated its Diamond Jubilee in the year 1990.

It had occupied the first place among private sector

banks for nearly one and a half decades in the past.

The Bank has attained its pivotal position as a

servicing bank catering to the needs of the public

among private sector banks.

  3.   The Bank, for five decades, has acquired

many properties across the country for its business

purposes     and      for     providing    residential

accommodation to its executives and employees. The

officers of the Bank, through experience, and

Advocates scrutinise the titles of properties proposed

to be purchased by the Bank. As on date, there is no

dispute, complaint, or any litigation whatsoever in

respect of any of the properties so purchased by the

Bank all over the country.

  4.   The plaintiff submits that during the year

1995, for the purpose of providing residential

accommodation to the Chairman of the Bank, the
                        7              O.S. No.7738/2002
                                       C/W 9382/2005

Bank was on the lookout for a suitable property to be

purchased.

  5.   It is further submitted that while this was so,

the vendor, who is the owner of the A and B schedule

properties, approached the authorities of the Bank

and offered to sell the schedule properties.

  6.   The plaintiff further submits that based upon

the representations made by the vendor, and upon

verification of the title deeds and other related

documents    furnished     by   the   vendor,   it   was

ascertained that the property being Site No. 557,

situated in the 5th Block, Jayanagar, Bangalore, was

allotted in favour of Sri Suruli Rama Rao Narasimha

Mur, S/o Sri Suruli Ram Rao, who will hereinafter be

referred to as "the vendor," by the Bangalore

Development Authority. The vendor was put in

possession of the vacant site bearing No. 527/5/72

by the defendant under the possession certificate

dated 4-6-1976, issued and duly signed by the
                          8              O.S. No.7738/2002
                                         C/W 9382/2005

Assistant Engineer and the Executive Engineer of the

defendant. Thus, the vendor has been in physical

possession and enjoyment of the said site, to the

knowledge of the defendant and to the exclusion of

the defendant, ever since 4-6-1976.

  7.    The plaintiff submits that the above site in

Jayanagar Extension has been transferred to the

Corporation of the City of Bangalore, now Bruhat

Bengaluru Mahanagara Palike, for maintenance and

administration,     after      having   developed   the

infrastructure and other amenities required under

the    provisions   of   the    Bangalore   Development

Authority Act and the rules framed thereunder. It is

submitted that ever since such transfer, the entire

maintenance and administration of the layout,

including the above site, is vested in the Corporation

of the City of Bangalore. The Corporation of the City

of Bangalore has assessed the above site bearing No.
                        9            O.S. No.7738/2002
                                     C/W 9382/2005

527, 5th Block, Jayanagar, Bangalore, to property

tax.

  8.   In the meanwhile, since a portion or moiety of

the sale consideration for the purchase of the above

site was from the joint family funds, the vendor

applied to the defendant for bifurcation of the said

Site No. 527 into two sites, as the defendant was to

execute the absolute sale deed in respect of the said

site. The defendant bifurcated Site No. 527 and

assigned to it Site Nos. 527A and 527B, and

communicated such bifurcation by its endorsement

dated 6-12-1988. The bifurcated site bearing No.

527A has been recorded and kept in the name of the

vendor in his individual capacity, and insofar as Site

No. 527B is concerned, it has been recorded and

kept in the name of the vendor under the assets of

the Hindu Undivided Family. The City Survey

authorities have surveyed the A and B schedule

properties.
                         10            O.S. No.7738/2002
                                      C/W 9382/2005

  9.    The Khata of the above site bearing No. 527

was transferred to the name of the vendor in the

records of the Corporation of the City of Bangalore,

and a certificate to that effect has been issued by the

Assistant Revenue Officer, Jayanagar, Corporation of

the City of Bangalore, dated 12-10-1988.

  10.   The vendor of the said Site No. 527 applied to

the Corporation of the City of Bangalore, along with

the plan, for the grant of a construction licence and

also for approval of the plan. The Deputy Director of

Town Planning of the Corporation of the City of

Bangalore sanctioned the grant of licence and

approved the plan by his communication dated 13-

12-1988, for the purposes of construction of the

ground floor and the first floor.

  11.   The vendor, after obtaining the construction

licence and the approval of the plan, constructed a

building comprising a ground floor and first floor.

After such completion, the Corporation of the City of
                           11                   O.S. No.7738/2002
                                               C/W 9382/2005

Bangalore issued a special notice dated 25-7-1990

under Section 147, Schedule 3, Part 2, Rule 9 of the

Karnataka        Municipal     Corporations          Act,     1976,

proposing to assess the building and the site. The

vendor paid corporation tax in respect of the building

and site to the Corporation of the City of Bangalore.

  12.     The     defendant     thereafter       executed        an

absolute sale deed dated 25-10-1989 in respect of the

portion of the allotted site bearing No. 527, assigned

as Site No. 527A after bifurcation, in favour of the

vendor, under the absolute sale deed dated 21-10-

1989, registered on 24-1-1989, registered in the

Jayanagar        Sub-Registrar's     office.     The        property

bearing    No.    527A,   situated     in      the   5th      Block,

Jayanagar, Bangalore, where the residential house is

constructed comprising of ground floor and first floor,

is more fully described in the A schedule, which will

be called as 'A' schedule property.
                             12                 O.S. No.7738/2002
                                               C/W 9382/2005

     13.   The    defendant       further   executed   another

absolute sale deed dated 25-10-1989 in respect of the

remaining portion of Site No. 527, assigned as Site

No. 527B, in favour of the vendor, and the said

absolute sale deed is registered on 7-11-1989,

registered in the Jayanagar Sub-Registrar's office.

The property bearing No. 527B after bifurcation is

more fully described in the B schedule.

     14.   The plaintiff further submits that the Khata of

the entire property, as stated above, has been

transferred to the name of the vendor in the records

of the Corporation of the City of Bangalore. The

absolute sale deeds executed by the defendant, as

Document Nos. 9 and 10 registered in the office of the

Sub-Registrar, Jayanagara, Bangalore, have been

reflected in the encumbrance certificate. The vendor,

as    stated     above,   after    obtaining    sanction   and

approval of the plan, constructed the ground floor

and first floor in the A schedule property and
                           13              O.S. No.7738/2002
                                          C/W 9382/2005

developed the B schedule property as a garden. The

vendor paid property tax to the Corporation of the

City of Bangalore in respect of the A and B schedule

properties, both as a vacant site and subsequently as

property with a residential building, commencing

from as early as 1981. The Corporation of the City of

Bangalore     has   acknowledged     the     payment    of

corporation   tax   and    has   issued    receipts   upon

receiving property tax in respect of the schedule

properties from the year 1981-82.

  15.   The plaintiff submits that the vendor raised a

loan of ₹37 lakhs from the State Bank of Mysore,

Banashankari Branch, Bangalore, by mortgaging the

schedule property. The vendor, along with the

members of his family, has been living in the house

constructed by him in the A schedule property and

using the garden in the B property, right from the

completion of construction. Thus, the vendor was the

absolute owner of the A and B schedule properties
                         14              O.S. No.7738/2002
                                        C/W 9382/2005

and was in possession of the same from 1-6-1976.

The site allotted in favour of the vendor by the

defendant was put in his possession on 1-6-1976,

and   he   has   been   in   peaceful   possession   and

enjoyment of the entire site openly, continuously, and

uninterruptedly, to the exclusion of any other person

or persons, including the defendant, and to the

knowledge of the defendant. It is further stated that

the said vendor has been in peaceful possession,

openly, continuously, and uninterruptedly, of the

house and the site, in the manner explained above, to

the exclusion of the defendant. The possession of the

vendor of the A and B schedule properties has been

continuous and uninterrupted, to the knowledge of

the defendant, right from the year 1976. Further, the

vendor, after having constructed the residential house

in the A and B schedule properties, has been in

settled possession of the A and B schedule properties

and has lived there to the exclusion of the defendant
                           15                  O.S. No.7738/2002
                                              C/W 9382/2005

and to the knowledge of the defendant from the year

1976. The tree growth found in the A and B schedule

properties, as can be seen from the photographs, is

more than 20 years old.

  16.    The plaintiff submits that the vendor further

offered to sell the A and B schedule properties to the

Bank and agreed to give vacant possession of the

schedule properties. The authorities of the Bank,

after   having    inspected    the     A     and   B   schedule

properties and scrutinised the documents of title

which were in the custody of the State Bank of

Mysore, agreed to purchase the A schedule property

for a total consideration of ₹70,00,000 and the B

schedule    property     for   a     total   consideration   of

₹48,00,000,      free   from   all     encumbrances,      after

discharging the mortgage of the schedule property

existing in favour of the State Bank of Mysore,

Banashankari Branch, Bangalore.
                           16            O.S. No.7738/2002
                                        C/W 9382/2005

     17.   The plaintiff submits that upon exercising

due care and diligence in verifying and scrutinising

all the documents of title in favour of the vendor,

including the encumbrance certificate up to the date

of    purchase     and   other   related   records   and

representations furnished by the vendor in respect of

the A and B schedule properties, and after obtaining

the necessary legal opinion, the legal advisor of the

Bank, having found a marketable title of the vendor

to the A and B schedule properties, agreed to

purchase the A and B schedule properties for the said

considerations.

     18.   The plaintiff submits that during the relevant

point of time in the year 1994, when the vendor

offered to sell the A and B schedule properties to the

plaintiff, the provisions of the Urban Land Ceiling and

Regulation Act, 1976, and the provisions of Section

269UL(1) of the Income Tax Act were in force. The

plaintiff submits that consequently, upon the vendor
                          17           O.S. No.7738/2002
                                      C/W 9382/2005

offering to sell the A and B schedule properties and

the plaintiff agreeing to purchase the same, the

plaintiff and the vendor entered into two agreements

of sale of even date, 22-6-1994. The vendor offered to

sell the A and B schedule properties in favour of the

plaintiff, and the plaintiff agreed to purchase the A

and B schedule properties for the sale consideration

as mentioned above, subject to the vendor obtaining

appropriate   permission      from   the   appropriate

authority under Section 269UL(1) of the Income Tax

Act and also a declaration from the Urban Land

Ceiling Authority. The agreements were witnessed by

the State Bank of Mysore, which was at that point of

time the mortgagee of the schedule property. The

vendor and the plaintiff accordingly applied to the

appropriate authority under the Income Tax Act on

30-6-1994, and the appropriate authority accorded

the permission for the sale consideration reflected in

the agreement of sale.
                            18             O.S. No.7738/2002
                                          C/W 9382/2005

  19.    The plaintiff further submits that thereafter

the     vendor,   after     receiving   the    entire     sale

consideration from the plaintiff, executed two sale

deeds in favour of the plaintiff in respect of the A and

B schedule properties, after redeeming the mortgage

loan    payable   to      the   State   Bank   of    Mysore,

Banashankari      Branch,       Bangalore.     The      vendor

executed a sale deed dated 31-3-1995 in respect of

the A schedule property in the name of the plaintiff,

registered as Document No. 4190/94-95 in the office

of the Sub-Registrar, Jayanagara, Bangalore City,

and the plaintiff was put in physical possession of the

A schedule property pursuant to the said sale in its

favour. Similarly, the vendor executed another sale

deed dated 31-3-1995 in respect of the B schedule

property in favour of the plaintiff, and the same has

been registered as Document No. 4189/94-95 in the

Sub-Registrar's office, Jayanagara, Bangalore, and

the plaintiff has been put in physical possession of
                           19          O.S. No.7738/2002
                                      C/W 9382/2005

the B schedule property. The plaintiff has become the

absolute owner of the A and B properties and has

been in physical possession of the same openly,

continuously, and uninterruptedly, to the knowledge

of the defendant. Thus, the plaintiff's physical

possession of the A and B schedule properties dates

back to the possession and enjoyment of the A and B

schedule properties by the vendor when he was put in

possession of the entire site in the year 1976, to the

knowledge of the defendant, and having confirmed his

peaceful possession and enjoyment of the A and B

schedule properties when two absolute sale deeds

were executed in his favour, and when the vendor

constructed the residential building in the A property

and developed the B property as a garden after

securing the construction licence and the approval of

the plan, and when he, with his family members,

continuously,   openly,    and   uninterruptedly   lived

exclusively in the A and B schedule properties.
                         20              O.S. No.7738/2002
                                        C/W 9382/2005

Therefore, the peaceful possession and enjoyment of

the plaintiff is open, continuous, and to the exclusion

of the defendant and to the knowledge of the

defendant from the year 1976. Thus, the possession

and enjoyment of the plaintiff of the A and B schedule

properties is settled possession to the exclusion of the

defendant. Further, the peaceful possession and

enjoyment of the A and B schedule properties by the

plaintiff, as stated above, is open, continuous, and to

the exclusion of the defendant for over the statutory

period of 12 years, and thus the plaintiff has

perfected its title in respect of the A and B schedule

properties. The plaintiff, after purchasing the A and B

properties, has paid corporation tax in respect of the

A and B properties and has exercised all rights of

ownership of right, title, and interest in the A and B

schedule properties. The schedule property has been

all along used by the plaintiff for providing residential

accommodation     to   its   Chairman   and   Managing
                        21            O.S. No.7738/2002
                                     C/W 9382/2005

Director with their family members, and is now

currently used for the purposes of accommodating its

executives.

  20.   The plaintiff submits that it has purchased the

A and B properties for valuable consideration and has

been in physical, settled possession and enjoyment, to

the exclusion of the defendant, continuously as stated

above for over the statutory period. The defendant has

no right, title, or interest in the A and B properties.

The Khata of the A and B schedule properties has

been transferred to the name of the plaintiff. The

plaintiff is a bona fide purchaser of the A and B

properties for valuable consideration and has been in

settled possession of the same.

  21.   The plaintiff submits that the matter stood

thus when, on 26-7-2002, at about 4 P.M., some

officials of the defendant came near the A and B

schedule properties and, to the hearing of the

occupants of the A and B schedule properties,
                        22               O.S. No.7738/2002
                                        C/W 9382/2005

proclaimed that the structures in the A and B

schedule properties would be demolished and that

they would take possession of the A and B properties

within a couple of days. The occupants of the A and B

schedule properties enquired with the officials of the

defendant as to their identity and the reason why they

should take such action. They refused to disclose

their identity and also refused to furnish any details of

the action contemplated against the plaintiff in

respect of the A and B schedule properties. However,

the officials of the defendant intimated the occupants

that no notice would be given or served on the

occupants before taking action to demolish the

structures in the A and B properties.

  22.   The plaintiff further submits that on 27-07-

2002, at about 1 P.M., the Commissioner of the

defendant rang up the Managing Director of the

plaintiff and threatened that he would demolish the

structures in the property by using a bulldozer and
                            23              O.S. No.7738/2002
                                           C/W 9382/2005

that the Bank would have to face the consequences.

The plaintiff submits that it apprehended danger from

the defendant, as there was an imminent threat from

the defendant to demolish the structures, and that

the defendant, by taking the law into its own hands

and unauthorisedly, without any notice and without

following due process of law, was attempting to take

away the rights of the plaintiff under Article 300A of

the   Constitution    of   India.    Therefore,    it   became

necessary for the plaintiff to file a writ petition in

respect of the A and B schedule properties, being Writ

Petition No. 28601-602/2002, on 29-7-2002, before

the Hon'ble High Court of Karnataka, for issuance of a

mandamus or an appropriate order or direction

preventing   the     defendant      and   its   officials   from

demolishing the structures in the A and B properties,

and also prayed for an interim order. The Managing

Director filed an affidavit in the petition, and the same

is produced. The High Court of Karnataka was
                          24               O.S. No.7738/2002
                                          C/W 9382/2005

pleased to pass an order on 29-7-2002 against the

defendant, preventing the defendant, its officials, or

any person or persons claiming under the defendant,

from demolishing the structures in the A and B

properties for a period of two weeks. The order

granted on 29-7-2002 has been in force throughout

the proceedings. The defendant, after service of notice

in the writ petition, filed a statement of objections,

and the plaintiff has filed its replies. Copies of the writ

petition, objection statement, and the reply are

produced. The plaintiff has paid water charges,

electricity bills, and telephone bills.

  23.   The plaintiff submits that the High Court of

Karnataka heard arguments on merits and passed a

judgement on 28-10-2002 in Writ Petition No. 28601-

602/2002, holding that the matter is fully covered by

the ratio of the decision in the case of John P. James

and Others v. BDA, reported in ILR 2000 Karnataka

4131, and also observed that several legal contentions
                             25                O.S. No.7738/2002
                                              C/W 9382/2005

were   raised    in   the    above    said    Division   Bench

judgement. One among them, which is relevant for the

disposal of the present case, was that some of the

petitioners     who   were       in   open,    peaceful,   and

uninterrupted possession for more than 20 years had

perfected title by adverse possession and therefore

could not be forcibly dispossessed, and their buildings

could not be demolished without recourse to law.

Accordingly, while disposing of the above petitions,

the High Court of Karnataka passed an order

restraining the Bangalore Development Authority, the

defendant, from taking any action to demolish the

structures in the A and B schedule properties in

question, for a period of four weeks, to facilitate the

plaintiff to seek such remedy as is open to the

plaintiff. Therefore, it can be seen that proceedings in

the matter were pending before the Hon'ble High

Court of Karnataka. There was an interim order

against the defendant restraining the defendant from
                        26            O.S. No.7738/2002
                                     C/W 9382/2005

demolishing the structures in the A and B properties,

and in the judgement, the High Court of Karnataka

also directed the defendant, restraining it from taking

any action to demolish the structures in the A and B

schedule properties.

  24.   The plaintiff further submits that the above

narration clearly demonstrates that the plaintiff has

been in peaceful possession and enjoyment of the A

and B schedule properties, uninterruptedly and

exclusively, to the exclusion of the defendant from the

year 1976, until the date of sale of the A and B

schedule properties in favour of the plaintiff, to the

knowledge of the defendant, and thereafter the vendor

sold the A and B properties for valuable consideration

by way of registered sale deeds, selling the A and B

schedule properties in favour of the plaintiff. The

plaintiff has purchased the A and B properties for

valuable consideration and the plaintiff is a bona fide

purchaser of the A and B properties for valuable
                         27               O.S. No.7738/2002
                                         C/W 9382/2005

consideration. The plaintiff has purchased the A and

B   properties   by   paying   a     portion    of    the   sale

consideration    to   the    State     Bank      of    Mysore,

Banashankari Branch, Bangalore, and has been in

continuous possession, exclusively to the exclusion of

the defendant, from the date of purchase and

uninterruptedly, to the knowledge of the defendant.

The possession of the plaintiff's vendor from the year

1976    enures   to   the    benefit    of     the    plaintiff's

possession. Thus, the plaintiff has been in exclusive

settled possession and enjoyment of the A and B

properties continuously and uninterruptedly, to the

exclusion of the defendant and to the knowledge of

the defendant, for over the statutory period, and thus

the plaintiff, and earlier its vendor, have been in

settled possession of the A and B schedule properties

for the statutory period and have perfected title. Thus,

it is clear that the plaintiff is entitled to a declaration

that it is the lawful owner of the A and B schedule
                         28             O.S. No.7738/2002
                                       C/W 9382/2005

properties, and in the alternative, the plaintiff has

been in settled possession and enjoyment of the A and

B schedule properties for over the statutory period of

12 years, exclusively to the exclusion of the defendant

and to the knowledge of the defendant, and thus the

plaintiff has been in settled possession for over the

statutory period and has perfected its title in respect

of the A and B schedule properties.

  25.   The plaintiff submits that its possession in

respect of the A and B schedule properties is in

accordance with that of an absolute owner, and it is

well settled that even assuming, without admitting,

that the schedule properties were unauthorisedly

occupied by the plaintiff and its vendor, the legal

possession in law insofar as the plaintiff's possession

of the A and B schedule properties is concerned is

deemed to be settled possession, since the actual

physical   possession   of   the   A   and   B   schedule

properties by the plaintiff and its vendor is open and
                        29             O.S. No.7738/2002
                                      C/W 9382/2005

continuous for a sufficiently long period, to the

knowledge of the defendant and to the exclusion of

the defendant. Thus, the possession of the A and B

schedule properties is not only settled possession, but

it is for over the statutory period of 12 years, and the

plaintiff has thus perfected its title. It is submitted

that even a trespasser who is in possession adverse to

the owner continuously for 12 years or more -- the

right of the true owner gets extinguished -- and the

trespasser has possessory ownership and acquires

absolute title to the A and B properties in question.

The plaintiff has thus perfected its title in respect of

the A and B properties and has become the absolute

owner of the A and B schedule properties.

  26.   The plaintiff has a prima facie case, having

been in physical possession and enjoyment of the A

and B schedule properties as the true owner,

peacefully, openly, and continuously, in exclusive

possession to the exclusion of the defendant or any
                        30             O.S. No.7738/2002
                                      C/W 9382/2005

other person or persons claiming under it, absolutely

and continuously, for over the statutory period of 12

years by tacking on the possession of its vendor. The

balance of convenience is in favour of the plaintiff,

and on account of the threatened action from the

defendant, the plaintiff's peaceful possession and

enjoyment of the A and B schedule properties is in

danger. If the defendant is not prevented by a decree

of permanent injunction, the plaintiff's possession will

be disturbed and the defendant will demolish the

structures in the A and B properties, and thus the

plaintiff will be put to irreparable loss, damage,

hardship, and injury, and the injury to be caused to

the plaintiff cannot be compensated in terms of

money. The High Court of Karnataka has prevented

the defendant, by its judgement dated 28-10-2002 in

Writ Petition No. 28601-602/2002, from taking any

action to demolish the structures in the A and B

schedule properties for a period of four weeks to
                         31              O.S. No.7738/2002
                                        C/W 9382/2005

enable the plaintiff to approach the proper forum. If

the defendant is permanently restrained, no prejudice

or injustice will be caused to the defendant. Further,

the defendant will not be subjected to any injury if it

is restrained from disturbing or demolishing the

structures in the A and B schedule properties.

  27.   The plaintiff submits that the defendant has

no right or authority under any law to demolish the

structures in the A and B properties or to dispossess

the plaintiff forcibly from the A and B schedule

properties, when the plaintiff and its vendor are in

settled possession as stated above from the year 1976,

and when the vendor of the plaintiff has constructed

the structure in the A property and developed the B

schedule property as a garden, having been in

peaceful possession and enjoyment of the A and B

schedule properties. The possession of the vendor of

the plaintiff of the A and B properties enures to the

benefit of the plaintiff, and therefore the plaintiff is in
                         32                O.S. No.7738/2002
                                          C/W 9382/2005

continuous, uninterrupted, physical possession and

enjoyment of the A and B schedule properties. Its

possession   is   settled    possession    exceeding     the

statutory period of 12 years required for the purpose

of perfecting title on the basis of adverse possession.

  28.   The plaintiff submits that the defendant, being

a statutory body, has no right to forcibly dispossess

the plaintiff, who is the absolute owner of the A and B

schedule properties and who is in settled possession.

Even if the defendant were to claim otherwise, it has

no right to forcibly dispossess even an unauthorised

occupant or trespasser otherwise than in accordance

with law. The plaintiff, having been established as the

absolute owner, cannot be dispossessed and the

structures in the A and B schedule properties cannot

be demolished without any order or decree of a

competent    court,   tribunal,   or   authority,   or   by

exercising any statutory power to dispossess or to

demolish under any law in force. The plaintiff's
                         33              O.S. No.7738/2002
                                        C/W 9382/2005

possession of the A and B schedule properties, as

stated above, is in accordance with that of an absolute

owner. The possession of the plaintiff over the A and B

schedule properties is as stated above, and it is open,

continuous, and actual physical possession over a

sufficiently long period, as stated above, with the

knowledge of the defendant and to the exclusion of

the defendant, and therefore the possession of the

plaintiff in the A and B properties is not only settled

possession, and the plaintiff cannot be dispossessed

by use of force. Therefore, the plaintiff and, earlier, its

vendor have been in continuous, uninterrupted,

exclusive possession of the A and B properties to the

exclusion of the defendant, and thus the plaintiff has

perfected its title and has become the absolute owner

of the A and B schedule properties. The High Court of

Karnataka has held in John P. James and Others v.

Bangalore     Development      Authority,     ILR    2000
                        34            O.S. No.7738/2002
                                     C/W 9382/2005

Karnataka 4134, that for a person to claim possession

against the BDA, 12 years' possession is relevant.

  29.   The plaintiff submits that, as stated above, it

is in physical, continuous, uninterrupted possession

and enjoyment of the A and B schedule properties as

the true owner, peacefully, openly, and continuously,

in exclusive possession to the exclusion of the

defendant or any person claiming under it, as

absolute owner, and has been in continuous physical

possession for over the statutory period of 12 years to

the exclusion of the defendant. Its possession is

settled possession and it has perfected its title. The

plaintiff has a prima facie case, and the balance of

convenience is in its favour. On account of the

threatened action from the defendant, the plaintiff's

possession of the A and B schedule properties is

threatened and in danger, and thus if the plaintiff is

dispossessed of the A and B properties and if the

defendant is allowed to demolish the structures in the
                        35             O.S. No.7738/2002
                                      C/W 9382/2005

A and B properties, the plaintiff will be exposed to

irreparable loss, damage, and injury, and the injury to

be caused to the plaintiff cannot be compensated in

terms of money. The defendant is therefore liable to be

restrained from either dispossessing the plaintiff from

the A and B schedule properties or demolishing the

structures.

  30.   The plaintiff submits that the above narration

clearly demonstrates that the plaintiff is entitled to a

declaration as absolute owner of the A and B

properties as per various documents in its favour and

in favour of its vendor, and/or having settled and

perfected its title in respect of the A and B properties,

for having been in peaceful, continuous, open,

exclusive possession of the A and B properties to the

exclusion of the defendant over the statutory period of

12 years. The defendant is not entitled to dispossess

the plaintiff from the A and B schedule properties or
                           36              O.S. No.7738/2002
                                          C/W 9382/2005

to demolish the structures in the A and B properties,

in view of what is stated above.

  31.   The plaintiff submits that ever since the sale of

the A and B schedule properties in its favour, the

plaintiff   has   been    in   physical    possession      and

enjoyment of the A and B schedule properties from

the date of purchase, and the plaintiff is undisputedly

in possession and enjoyment of the A and B schedule

properties from 31-3-1995. Therefore, it is clear that

the plaintiff has been in possession of the A and B

schedule properties from 31-03-1995.

  32.   The plaintiff submits that admittedly the

superstructure in the A and B schedule properties has

been constructed by the plaintiff's vendor, and the

plaintiff   has     purchased      the    sites      and   the

superstructure constructed in the A and B properties

for valuable consideration, and thus the plaintiff is

the absolute owner of the superstructure, and the

defendant     has    no    right   or     interest    in   the
                         37             O.S. No.7738/2002
                                       C/W 9382/2005

superstructure so as to demolish the same. It is

submitted that in fact the defendant does not claim

any interest in the superstructure. It is further

submitted      that   dual   ownership    having     been

recognised in India, and the plaintiff being the

absolute owner of the superstructure, the defendant

has no right whatsoever to demolish the same. It is

further submitted that right from the inception of all

the processes followed by the vendor of the plaintiff

towards acquiring the schedule properties from the

BDA, and thereafter complying with all the statutory

and    other      requirements,     putting    up      the

superstructure in the schedule premises, having the

corporation tax assessed by the City Municipal

Corporation,    obtaining    the   necessary   electricity,

water, and sewage connections to the schedule

properties, etc., all have been done with the full

knowledge of the BDA. The above facts are borne out
                         38              O.S. No.7738/2002
                                        C/W 9382/2005

by the relevant records maintained by the respective

authorities and the BDA.

  33.   The plaintiff submits that the above narration

of facts shows that the defendant, having acquiesced

in the title of the vendor of the plaintiff to the A and B

schedule properties and to that of the plaintiff, the

defendant is now estopped from contending that the

plaintiff's vendor has no title to the A and B

properties.

  34.   The cause of action for the suit arose on

26-07-2002 at 4 P.M., when the officials of the

defendant     came   near    the   A   and   B   properties

threatening to demolish the structures in the A and B

properties; on 27-7-2002, when the Commissioner of

the defendant rang up the Managing Director of the

plaintiff threatening to demolish the structures in the

A and B schedule properties; and on 28-10-2002,

when the Hon'ble High Court of Karnataka passed its

judgement in Writ Petition No. 28601-602/2002,
                            39               O.S. No.7738/2002
                                            C/W 9382/2005

subsequently,        in   Bangalore       City,   within    the

jurisdiction of this Court.

  35.   With these grounds, the plaintiff has prayed

that the suit be decreed.

  36.   The defendant, BDA, has filed the written

statement by denying and disputing the plaint

allegations.

  37.   The     allegation   that   the    alleged   plaintiff's

vendor is/was the owner of the plaint A and B

schedule properties is denied as false and untenable.

The allegation of the plaintiff that the site bearing No.

527, 5th Block, Jayanagara, Bangalore, was allotted

in favour of Suruli Ram Rao Narasimha Murthy is

absolutely false and untenable. It is absolutely false

that he was put in possession of the vacant site

bearing No. 527/V/72 by the defendant under a

possession certificate dated 4-6-1976. The alleged

signatures of the Assistant Engineer and Executive

Engineer       are    forgeries.    The    alleged    physical
                         40            O.S. No.7738/2002
                                      C/W 9382/2005

possession of the plaintiff's vendor from 4-6-1976 is

denied.

  38.     Though it is true that Jayanagar Extension

has been transferred to the Corporation of the City of

Bangalore, the allegation that it could have assessed

Site No. 527 to property tax is incorrect and invalid.

The Corporation could not have taxed the property

that belongs to the defendant. The special notice from

the Corporation dated 19-9-1987 is a fabricated

document.

  39.     The allegation that there was payment of any

portion of the alleged sale consideration from the joint

family funds of the plaintiff's vendor is denied. The

allegation that the plaintiff's vendor obtained a site

from the defendant is denied. There is no such action

taken by the defendant for the bifurcation of the site

into 527A and 527B. Even the alleged facts of the said

bifurcation are both false and untenable.
                              41            O.S. No.7738/2002
                                           C/W 9382/2005

     40.   All the proceedings relating to Khata, licence,

and payment of tax referred to in paragraphs 9 and 10

of the plaint are manipulations. The plaintiff's alleged

vendor put up unauthorised construction in the site

belonging to the defendant. The construction having

been totally unlawful, the recovery of tax by the

Corporation does not legalise it.

     41.   The defendant pleads that the sale deed dated

25-10-1989, said to have been executed by the

defendant in favour of Suruli Rama Rao Narasimha

Murthy, is a forgery. The references to the dates of

sale on 25-10-1989 and another dated 21-10-1989,

said to have been registered on 24-1-1989, are pure

concoctions and fabrications. The reference to another

sale deed dated 25-10-1989, said to have been

registered on 7-11-1989, in respect of Site No. 527B,

is    also    the   result    of   sheer   concoction   and

manipulation. The Khata based on these documents
                         42             O.S. No.7738/2002
                                       C/W 9382/2005

has no validity. The payment of taxes does not render

what was invalid as valid.

  42.   It is false that the plaintiff's vendor raised a

loan by mortgaging the schedule property. The

allegation that the plaintiff's vendor was the lawful

owner of the property is denied. At any rate, the plea

that the plaintiff's vendor has been in peaceful

possession, and what the plaintiff calls physical

possession, is false in fact and untenable in law. Some

trees stood in the site but are not as old as described

in the plaint.

  43.   All the allegations in the plaint that the vendor

agreed to sell and the plaintiff agreed to buy, and that

an agreement of sale was therefore entered into, are

denied. The sanctions referred to are incorrect and

invalid. The defendant denies all the allegations that

the plaintiff has purchased the A and B schedule

properties, and the documents dated 31-3-1995

referred to in the plaint are false documents. It is false
                        43             O.S. No.7738/2002
                                      C/W 9382/2005

that the plaintiff has become the owner by virtue of

these documents. The continuous and uninterrupted

possession referred to in the plaint is also false and

unavailing. By no process known to law has the

plaintiff acquired any title in respect of the A and B

schedule properties.

  44.   The   defendant     found   that   unauthorised

constructions had been raised in its own site. It took

action to demolish the unauthorised construction.

The plaintiff had approached the Hon'ble High Court

of Karnataka. The writ petitions were disposed of. The

interim order granted by the High Court expired by

efflux of time. The day after this occurred, the

defendant took action to demolish the unauthorised

construction. In fact, the High Court, by its order

dated 28-10-2002, upheld the right of the defendant

to demolish the unauthorised construction on its site.

The defendant has therefore rightly demolished the

unauthorised construction and taken possession of
                         44             O.S. No.7738/2002
                                       C/W 9382/2005

the site belonging to it. In view of the order of the High

Court dated 28-10-2002, the four weeks expired by

midnight of 24 November 2002. There was no

impediment in law, and therefore, in exercise of its

lawful authority, as affirmed by the order of the

learned single judge, the unauthorised construction

was demolished on the morning of 25 November 2002

and possession of the site was taken over. The

plaintiff therefore cannot claim to be in any sort of

possession of the A and B schedule properties. The

contentions raised by the plaintiff in paragraphs 24,

25, 26, 27, 28, 29, 30, 31, and 32 are totally

misconceived. The plaintiff has not acquired title by

any process known to law. The defendant has not

been divested of its admitted title by any act, incident,

or transaction. The allegation of the defendant's

knowledge of the possession of the site by the

plaintiff's vendor is incorrect and denied. It is false

that   there   has   been    any   acquiescence   by   the
                         45              O.S. No.7738/2002
                                        C/W 9382/2005

defendant. The contention of the plaintiff that there is

any dual ownership in law of the site and the building

separately is the plaintiff's own assertion. The plea of

possession set up by the plaintiff is insufficient in law,

ineffective in purpose, and in any event irreconcilable

with the plaintiff's claim to title from an independent

source. The plaintiff cannot be in adverse possession

of its own property. Without admitting the defendant's

title, the plaintiff cannot set up possession in itself.

  45.   The valuation made by the plaintiff is totally

inadequate, imaginary, and incorrect. The plaintiff has

tried to value the property without reference to the

market value, even of the site itself, on the date of

filing the suit. The plaintiff is bound to properly value

the suit and pay the requisite court fee to pursue the

suit.

  46.   The defendant pleads and states that there

has not been and could not have been any allotment

of the plaint schedule site by the defendant. A corner
                         46             O.S. No.7738/2002
                                       C/W 9382/2005

site could have been sold only by public auction. Not

only is the allotment of the site false in fact, but it is

also invalid in law. The rules did not permit the

allotment of such a site. The authority could not have

ignored its own rules, and no one can place reliance

on such an allotment to set up any valid title. It is

thus clear that the plaintiff's alleged vendor had not

acquired any title in respect of the site. He had no

right to convey any such title to the plaintiff, and the

construction raised by whosoever has been illegal and

unauthorised.

  47.   Sri Suruli Ram Rao Narasimha Murthy has

been a land grabber of the defendant's properties.

Enquiries by the defendant have revealed that the

said Suruli Rama Rao Narasimha Murthy raised

unauthorised constructions. He has not derived any

title from the defendant. He has been a master

fabricator   of   documents.   He   has    brought   into

existence bogus title deeds, on the basis of which he
                        47             O.S. No.7738/2002
                                      C/W 9382/2005

entered into unauthorised possession of various sites.

He created dubious documents and, by fraud, tried to

obtain authorisations and put up constructions. On

19-7-2002, the said Suruli Rama Rao Narasimha

Murthy, alias S.R. Narasimha Murthy, made a

statement before the Deputy Superintendent of Police,

Special Task Force. In the signed statement, he

admitted that he had obtained fraudulent documents

of bifurcation and also bogus sale deeds with the

assistance of Ponnappa and Venkat Ramaiah, who

were in the service of the Bangalore Development

Authority. He admitted that there was no application

filed by him to the defendant and that there was no

allotment in his favour by the defendant. He has made

similar confessions in respect of many other sites. In

the circumstances, it is clear that the plaintiff has

either colluded with or fallen victim to the illegal acts

of a land grabber. In the circumstances, the plaintiff
                         48             O.S. No.7738/2002
                                       C/W 9382/2005

has absolutely no right of possession over the site or

the building.

  48.   The suit for declaration of title on the twin

grounds of ownership and adverse possession is

illegal, impermissible, and not authorised in law. The

suit for such relief is not maintainable.

  49.   The suit is not maintainable because there has

been a misjoinder of causes of action. The acquisition

of title under a document and the assertion of a

hostile title being two independent events constituting

separate causes of action, it is impermissible to

combine them in one suit. The suit is liable to be

dismissed because the plaintiff has attempted to

combine two causes of action that are incompatible in

law. The suit for permanent injunction is not

maintainable because the structures that stood on the

A and B schedule properties have been demolished.

As the plaintiff is not in lawful possession, and in fact,

after demolition of the structures, the defendant has
                           49                O.S. No.7738/2002
                                            C/W 9382/2005

assumed valid possession and has enclosed the site

with barbed wire fencing. The plaintiff's claim to a

permanent injunction is unavailing in fact and

untenable in law.

  50.   All    other    allegations   in    the   plaint   not

hereinbefore traversed are denied as absolutely false

and untenable.

  51.   With    these    grounds,     the    defendant,    the

Bangalore Development Authority, has prayed that

the suit be dismissed.

  52.   Basing upon the above pleadings the following

issues were framed on 02-11-2009.

        Issue No. 1:- Whether the Plaintiff is the
        absolute owner of the Suit 'A' and 'B'
        Schedule Properties, having acquired the
        title by virtue of a Sale Deed executed by
        its vendors?
                           OR
        Whether the Plaintiff in the alternative
        proves that it has perfected its title over
        the Suit 'A' and 'B' Schedule Properties
        by     adverse    possession,    being   in
        possession                    continuously,
        uninterruptedly, and hostile to the
                50            O.S. No.7738/2002
                             C/W 9382/2005

interest and knowledge of the Defendant
Authority for more than the statutory
period?

Issue No. 2:- Whether the Plaintiff proves
its lawful possession over the Suit 'A'
and 'B' Schedule Properties as on the
date of the suit?

Issue No. 3:- Whether the Plaintiff
further proves the alleged interference
and obstruction to its possession and
enjoyment of the Suit 'A' and 'B'
Schedule Properties by the Defendant
and its men, and also the attempt of
illegal  demolition   of   the  existing
structure   in    the    Suit  Schedule
Properties?

Issue No. 4:- Whether the Suit is bad for
mis-joinder of causes of action?

Issue No. 5:- Whether the Suit as
brought is not maintainable for non-
issuance of the statutory notice under
Section 64 of the BDA Act?
Issue No. 6:- Whether the Plaintiff is
entitled to the reliefs of declaration and
permanent injunction as prayed?

Issue No. 7:- What order or decree?
                        51              O.S. No.7738/2002
                                       C/W 9382/2005

                  O.S.NO.9382-2005


 The plaintiff in this case is seeking the following relief.

        1. For a sum of ₹84,74,490 as damages
        with court costs and current interest from
        the date of the Suit till the date of
        realisation.


        2. To direct enquiry into the mesne
        profits from the date of the Suit till the
        date of payment as provided under Order
        20 Rule 12 of C.P.C.


        3. And to grant such other consequential
        relief as that this court deems fit in the
        circumstances of the case and decree the
        suit with costs in the interest of justice
        and equity.


  53.   In the suit, the plaintiff has contended that

the plaintiff is a banking company governed by the

provisions of the Companies Act 1956, having its

registered and corporate office at No. 22, Mahatma

Gandhi Road, Bangalore, represented by its Senior
                         52             O.S. No.7738/2002
                                       C/W 9382/2005

Vice President and power of attorney holder. The

plaintiff has also got its branches throughout India

and its corporate office at the address given above.

The plaintiff is a private sector bank, and has been

extending yeomen services to the public through

offering a wide range of banking facilities, products

and value added services to its customers across the

country. It has been meticulously complying with and

adhering to all the norms fixed by the RBI, BR Act,

State Government, and Central Government in all

respects of its business endeavours and activities,

including its applications concerning their priority

sector advances. The bank has earned a good

reputation for its efficient services all these years. The

Bank has also celebrated 75 years of its existence. It

had occupied the first place among the private sector

banks for nearly one and a half decades in the past.

The bank has attained its pivotal position as a
                          53              O.S. No.7738/2002
                                         C/W 9382/2005

servicing bank catering to the needs of the public

among the private sector banks.

  54.   The bank for over 7 decades has acquired

many properties across the country for its business

purposes and for providing residential accommodation

to its executives and employees. The officers of the

bank through experienced advocates scrutinise the

title deeds of the properties proposed to be purchased

by the bank.

  55.   The plaintiff submits that during the year

1995,   for    the   purpose    of   providing   residential

accommodation to the then Chairman of the Bank,

the Bank was on the lookout for a suitable property to

be purchased.

  56.   The plaintiff further submits that while doing

so, the vendor Shri Suruli Rama Rao Narasimha

Murthy, who was the owner of A and B properties,

approached the authorities of the Bank and offered to

sell the schedule properties.
                           54                 O.S. No.7738/2002
                                             C/W 9382/2005

  57.    The plaintiff further submits that based on the

representations    made      by     the    vendor   and    upon

verification of the title deeds and other related

documents       furnished      by    the    vendor,   it   was

ascertained that the property bearing site No. 527

situated in 5th Block, Jayanagar, Bangalore was

allotted in favour of Suruli Rama Rao - vendor, by the

first defendant. The vendor was put in possession of

vacant site bearing No. 527/V/72 by the first

defendant under certificate dated 4-6-1976 issued

and duly signed by the Assistant Engineer and

Executive Engineer of the first defendant. Thus, the

vendor    had    been   in     physical      possession     and

enjoyment of the said site, and this was to the

knowledge of the first defendant and to the exclusion

of the first defendant ever since 4-6-1976.

  58.    The plaintiff submits that the above said site

in the Jayanagar extension has been transferred to

the Corporation of the City of Bangalore, now Bruhat
                           55               O.S. No.7738/2002
                                           C/W 9382/2005

Bangalore Mahanagara Palike, for its maintenance

and     administration,   after   having    developed   the

infrastructure and other amenities required under the

provisions of the Bangalore Development Authority

Act, and the rules framed thereunder. It is submitted

that ever since such transfer, the entire maintenance

and administration of the layout including the above

site is coming within the territorial jurisdiction of the

Corporation of the City of Bangalore. The Corporation

of the City of Bangalore has assessed the above site

bearing No. 527, 5th Block, Jayanagar, Bangalore to

property tax.

  59.    In the meanwhile, since a portion or moiety of

the sale consideration for the purchase of the said site

was from the joint family funds, the vendor applied to

the first defendant for bifurcation of the said site No.

527 into 2 sites. Since the first defendant herein was

to execute the absolute sale deed in respect of the

above site, the first defendant bifurcated the above
                        56              O.S. No.7738/2002
                                       C/W 9382/2005

site No. 527 and assigned 2 sites as No. 527A and

527B    and     communicated     the   same     by   its

endorsement dated 6-12-1988. The bifurcated site

bearing No. 527A has been recorded and kept in the

name of the vendor in his individual capacity and

insofar as the bifurcated site No. 527B is concerned, it

has been recorded and kept in the name of the vendor

as the Karta of the Hindu Undivided Family. The City

Survey authorities have surveyed the schedule A and

B properties.

  60.   The Khata of the above site bearing No. 527 is

transferred to the name of the vendor in the records of

the Corporation of the City of Bangalore, and a

certificate in this regard has been issued by the

Assistant Revenue Officer, Jayanagar, Corporation of

the City of Bangalore on 12-10-1988.

  61.   The vendor of the said site No. 527 applied to

the Corporation of the City of Bangalore, along with

the plan, for grant of construction licence and also
                           57                O.S. No.7738/2002
                                            C/W 9382/2005

approval of the plan. The Deputy Director of Town

Planning of the Corporation of the City of Bangalore

sanctioned the grant of licence and approved the plan

by his communication dated 13-12-1988, for the

purpose of construction of the ground floor and first

floor.

   62.   The   above      vendor,   after    obtaining    the

construction    licence    and   approval     of   the   plan,

constructed a building comprising of ground floor and

first floor, and after such completion, the Corporation

of the City of Bangalore issued a special notice dated

25-7-1990 under Section 147, Schedule 3, Part 2,

Rule 9 of the Karnataka Municipal Corporation Act

1976, proposing to assess the building and the site.

   63.   The vendor has paid the corporation tax in

respect of the building and site to the Corporation of

the City of Bangalore.

   64.   The plaintiff further submits that the officials

of the first defendant thereafter executed an absolute
                        58            O.S. No.7738/2002
                                     C/W 9382/2005

sale deed dated 25-10-1989 in respect of the portion

of the allotted site bearing No. 527 assigned as site

No. 527A after bifurcation, in favour of the vendor.

Under the absolute sale deed, the property bearing

No. 527A situated in 5th Block, Jayanagar, Bangalore,

where the residential house is constructed consisting

of ground floor and first floor, is the Schedule A

property.

  65.   That the first defendant further executed

another absolute sale deed dated 25-10-1989 in

respect of the remaining portion of site No. 527

assigned as site No. 527B in favour of the vendor, and

the said absolute sale deed is registered on 7-11-1989

in the office of the Sub-Registrar, Jayanagar. The

property bearing No. 527B after bifurcation is the B

property.

  66.   That the Khata of the B property has been

transferred to the name of the vendor in the records of

the Corporation of the City of Bangalore. The absolute
                           59               O.S. No.7738/2002
                                           C/W 9382/2005

sale deeds executed by the first defendant , registered

in the office of the Registrar, Jayanagar, Bangalore,

have been reflected in the encumbrance certificate

maintained in the said office. The vendor, as stated

above, after obtaining the sanctioned plan, has

constructed the ground and first floor in the schedule

A property and has developed the schedule B property

as a garden. The vendor has paid property tax to the

concerned Corporation of the City of Bangalore in

respect of A and B schedule properties, both as vacant

and subsequently as property with a residential

building, commencing from as early as 1981. The

Corporation    of   the        City   of   Bangalore   has

acknowledged the payment of corporation tax and has

issued receipts for having received the property tax in

respect of schedule properties from the year 1981-

1982. The corporation has issued the receipts in

respect of the said properties. The receipts issued by
                        60            O.S. No.7738/2002
                                     C/W 9382/2005

the Corporation of the City of Bangalore for the period

from 1981-82 to 2002-2003 are produced.

  67.   The vendor had raised a loan of ₹37,00,000

from the State Bank of Mysore, Banashankari Branch,

Bangalore, by mortgaging A and B properties. The

vendor along with the members of his family were

living in the house constructed by him in the schedule

A property and using the garden in the B property,

right from the inception of the completion of the

construction. The trees found in the A and B

properties, as can be seen from the photographs, are

more than 20 years old. The vendor was the absolute

owner of A and B scheduled properties and was in

possession of the same from 1-6-1976. The site

allotted in favour of the vendor by the first defendant

had been put to use on 1-8-1976, and he had been in

peaceful possession and enjoyment of the entire site,

openly, continuously and uninterruptedly, to the

exclusion of any other person or persons, including
                             61               O.S. No.7738/2002
                                             C/W 9382/2005

the first defendant, and to the knowledge of the first

defendant.

  68.   That the vendor further offered to sell A and B

schedule properties to the plaintiff and agreed to give

vacant possession of the schedule properties. The

authorities of the plaintiff, after having inspected A

and B properties and scrutinised the documents of

title which were in the custody of the State Bank of

Mysore, agreed to purchase the A schedule property

for a total sale consideration of ₹70,00,000 and the B

schedule     property      for   a   total   consideration   of

₹48,00,000, free from encumbrance, after discharging

the mortgage of the schedule property existing in

favour of the State Bank of Mysore, Banashankari

Branch, Bangalore.

  69.   The    plaintiff     further   submits    that   upon

exercising due care and diligence in verifying and

scrutinising all the documents of title in favour of the

vendor, including the encumbrance certificates up to
                         62             O.S. No.7738/2002
                                       C/W 9382/2005

the date of purchase and other related records and

representations furnished by the vendor in respect of

A and B schedule properties, and after obtaining the

necessary legal opinion from the legal advisor of the

plaintiff as to the marketable title of the vendor to the

A and B properties, the plaintiff agreed to purchase A

and     B   schedule    properties    for   the    above

considerations.

  70.   The plaintiff further submits that during the

relevant point of time in the year 1994, when the

vendor offered to sell A and B schedule properties to

the plaintiff, the provisions of the Urban Land Ceiling

and Regulation Act, 1976 and the provisions of

Section 269UL(1) of the Income Tax Act were in force.

The plaintiff further submits that consequent upon

the vendor offering to sell A and B properties and the

plaintiff agreeing to purchase the same, and in

continuation thereof, the plaintiff and the vendor

entered into an agreement of sale on 22-6-1994,
                         63              O.S. No.7738/2002
                                        C/W 9382/2005

wherein the vendor offered to sell A and B schedule

properties in favour of the plaintiff and the plaintiff

agreed to purchase A and B schedule properties for

the sale considerations as mentioned above, subject to

the vendor obtaining appropriate permission from the

appropriate authority under Section 269UL(1) of the

Income Tax Act and also a declaration from the Urban

Land Authority. The agreements were witnessed by

the State Bank of Mysore, who were at that point of

time the mortgagees of the scheduled properties.

  71.   The vendor and the plaintiff accordingly

applied to the appropriate authority under the Income

Tax Act on 30-6-1994, and the appropriate authority

accorded   permission    for   the    sale   consideration

reflected in the agreement of sale.

  72.   That thereafter, the vendor, after receiving the

sale consideration from the plaintiff, executed two sale

deeds in favour of the plaintiff in respect of A and B

properties after redeeming the mortgage loan payable
                         64           O.S. No.7738/2002
                                     C/W 9382/2005

to the State Bank of Mysore, Banashankari Branch,

Bangalore. The vendor executed a sale deed dated 31-

3-1995 in respect of the A property in the name of the

plaintiff, registered as document No. 4190 of 1994-95,

registered   in   the    Sub-Registrar,   Jayanagara,

Bangalore City, and the plaintiff was put in physical

possession of the schedule A property pursuant to the

sale deed in its favour. Similarly, the vendor executed

another sale deed dated 31-3-1995 in respect of the B

property in favour of the plaintiff and the same has

been registered in the same office, and the plaintiff

has been put in possession of the B property. The

plaintiff has become the absolute owner of A and B

properties and has been in physical possession of the

same openly, continuously and uninterruptedly, to

the exclusion of the first defendant and to the

knowledge of the first defendant. The plaintiff's

possession of A and B properties dates back to the

possession and enjoyment of A and B properties by
                        65             O.S. No.7738/2002
                                      C/W 9382/2005

the vendor when he was in possession of the entire

site in the year 1976, to the knowledge of the first

defendant. Having confirmed its peaceful possession

and enjoyment of the A and B properties when the two

absolute sale deeds were executed in the plaintiff's

favour,   and   when   the   vendor   constructed   the

residential building in the A property and developed

the B schedule property as a garden after securing the

construction licence and the approval of the plan, and

when he along with his family members continuously,

openly, uninterruptedly and exclusively lived in A

schedule and B properties, the peaceful possession

and enjoyment of the plaintiff is open, continuous and

to the exclusion of the first defendant and to the

knowledge of the first defendant from the year 1976.

Further, the peaceful possession and enjoyment of the

A and B properties by the plaintiff and its vendor as

stated above is open, continuous and to the exclusion

of the first defendant for over a statutory period of 12
                            66              O.S. No.7738/2002
                                           C/W 9382/2005

years, and thus the plaintiff has perfected its title in

respect of A and B schedule properties. The plaintiff,

after purchasing the A and B schedule properties, has

exercised all rights of ownership, title and interest in

the A and B properties and is in physical possession

of the same. The schedule properties have been all

along used by the plaintiff for providing residential

accommodation     to      its   Chairman      and    Managing

Director with their family members and also used for

the purpose of accommodating its executives.

  73.   The   plaintiff     further   submits        that   they

purchased     A   and       B    properties    for     valuable

consideration and has been in physical possession

and enjoyment, to the exclusion of the defendants,

continuously as stated above for over the statutory

period. The defendants have no right, title or interest

in the A and B properties. The Khata of A and B

schedule properties has been transferred to the name

of the plaintiff. The plaintiff is a bona fide purchaser
                            67                O.S. No.7738/2002
                                             C/W 9382/2005

of A and B properties for valuable consideration and

has been in settled possession of the same without

notice of any alleged claim of the first defendant and

its Commissioner, the second defendant.

  74.     That   when      the    matter     stood    thus,   on

26-07-2002 at about 4 P.M., some officials of the first

defendant came near the schedule A and B properties

and, to the hearing of the occupants in the A and B

properties, proclaimed that the structure in the A and

B properties would be demolished and they would

take possession of A and B properties within a couple

of days. The occupants of A and B properties enquired

with the officials of the first defendant as to their

identity and the reason why they should take such

action. They refused to disclose their identity and also

refused    to    furnish    any    details    of     the   action

contemplated against the plaintiff in respect of A and

B schedule properties. However, the officials of the

first defendant intimated the occupants that no notice
                          68               O.S. No.7738/2002
                                          C/W 9382/2005

would be given or served on the occupants before

taking action to demolish the structure in the A and B

schedule properties.

  75.    That on 27-7-2002 at about 1 P.M., the

second defendant rang up the Managing Director of

the plaintiff and threatened that they would demolish

the structure in the schedule properties by using a

bulldozer and that the plaintiff would face the

consequences.      The    plaintiff     submits   that    it

apprehended danger from the hands of the defendants

as there was an imminent threat from the defendants

to demolish the structure by taking law into their own

hands,   unauthorisedly,      without    any   notice    and

without following due process of law, or attempting to

take away the right of the plaintiff under Article 300A

of the Constitution of India. Therefore, it became

necessary for the plaintiff to file a petition in respect of

A and B scheduled properties in Petition No. 28601-

28602/2002 on 29-7-2002 before the High Court of
                           69                 O.S. No.7738/2002
                                             C/W 9382/2005

Karnataka for issue of a writ of mandamus or

appropriate writ, order or direction, preventing the

first defendant and its officials from demolishing the

structure in the A and B schedule properties, and also

prayed for an ad interim order. The Managing Director

filed an affidavit in the writ petition. The Hon'ble High

Court of Karnataka was pleased to pass an order on

29-7-2002 against the defendants, preventing the

defendants and their officials or any person or

persons     claiming     under      the     defendants    from

demolishing the structure in the A and B properties

for a period of 2 weeks. The interim order granted on

29-7-2002     had      been    in   force    throughout    the

proceedings. The defendants, after service of the

notice in the writ petition, filed a statement of

objections, and thereafter the plaintiff filed rejoinder

copies of the petition. The plaintiff further submits

that it has paid water charges, electricity bills and

telephone bills.
                              70        O.S. No.7738/2002
                                       C/W 9382/2005


  76.   That the Hon'ble High Court of Karnataka

heard the arguments on merits and passed a

judgement on 28-10-2002 in Petition No. 28601-

28602 of 2002, holding that the matter is fully

covered by the ratio of the decision in the case of John

B. James and Others v. BDA reported in ILR 2000

Karnataka 4131, and also observed that several legal

contentions were raised in the said Division Bench

judgement, and one among them, which is relevant for

the disposal of the present case, is that it was

contended that some of the petitioners were in open,

peaceful, uninterrupted possession for more than 12

years and had perfected title by adverse possession

and therefore cannot be forcefully dispossessed and

their   buildings   cannot        be   demolished   without

recourse to law. Accordingly, while disposing the

above petitions, the High Court of Karnataka passed

an order restraining the Bangalore Development

Authority, the first defendant, from taking action to
                                 71     O.S. No.7738/2002
                                       C/W 9382/2005

demolish the structure in the A and B properties in

question for a period of 4 weeks to facilitate the

plaintiff to seek such remedy as is open to the

plaintiff. Therefore, it can be seen that throughout the

proceedings when the matter was pending in the High

Court of Karnataka, there was an order against the

first defendant restraining them from demolishing the

structure in the A and B properties, and the

judgement of the High Court of Karnataka also

directed restraining the first defendant from taking

any action to demolish the structure in the A and B

properties.

  77.    That the High Court of Karnataka, while

disposing Petition No. on 28-10-2002, was pleased to

extend   the       interim    order    restraining   the   first

defendant     or    its   officials   from   demolishing   the

structure available on the property in question for a

period of 4 weeks, and also, at the same time,

appreciating the contention of the plaintiff that it is a
                            72     O.S. No.7738/2002
                                  C/W 9382/2005

matter in which evidence has to be recorded, the High

Court directed the plaintiff to seek such remedy as is

open to the plaintiff before the appropriate forum. The

interim order was extended and remained in existence

up to midnight on 25-11-2002. In the meanwhile, as

per the orders of the High Court, the plaintiff filed a

suit on 16-11-2002 in O.S. No. 7738 of 2002 before

the City Civil Judge for declaration of title over the

schedule property and for permanent injunction

against the first defendant and its officials, restraining

them from interfering with the peaceful possession

and enjoyment of the property. The plaintiff also filed

an application under Order 39 Rules 1 and 2 of C.P.C.

for interim injunction restraining the BDA from

interfering with the plaintiff's peaceful possession and

enjoyment of the schedule properties and also not to

demolish any structure thereon. Since the first

defendant BDA had filed a caveat, a copy of the plaint

with the interlocutory application was served on the
                           73     O.S. No.7738/2002
                                 C/W 9382/2005

advocate for BDA, intimating that the City Civil Court

would take up the suit on 18-11-2002.

  78.   The plaintiff submits that when the suit came

up for hearing on 18 November 2002 at 3 P.M. before

the Civil Court, the advocate for BDA sought time for

filing a written statement and objections. The plaintiff

objected to granting any time since the matter

required urgent consideration, but the advocate for

BDA submitted that the order passed by the High

Court of Karnataka in Petition No. 28601-602/2002

on 28 October 2002, restraining the BDA from taking

any action to demolish the property for a period of 4

weeks, would be in operation till midnight of 25

November 2002, and nothing will happen to the

plaintiff's property if time is granted till 25 November

2002. Though the plaintiff's advocate wanted the case

to be posted at least on 23 November 2002, the City

Civil Court, taking cognizance of the representation

made by the counsel as regards the restraint order
                              74      O.S. No.7738/2002
                                     C/W 9382/2005

passed by the High Court on 28-10-2002 and the

specific request made by the counsel for BDA for

adjournment with the assurance that nothing will

happen till 25-11-2002, posted the case on 25

November 2002 for hearing the matter.

  79.   The plaintiff further submits that as things

stood as above, the defendants, being fully aware of

the fact that the restraint order was in force till

midnight 25-11-2002, with the sole object of defeating

and frustrating the efforts of the plaintiff from seeking

suitable relief and remedy available to the plaintiff in

law, and also to defeat the very purpose of protection

granted by the High Court of Karnataka by the order

mentioned    above,    the        second   defendant,   the

Commissioner of BDA, taking law into his hands with

total disregard and scant respect to the orders of the

High Court of Karnataka, in the early morning hours

of 25-11-2002, personally came to the schedule

property with a police squad, a number of workers
                            75     O.S. No.7738/2002
                                  C/W 9382/2005

and a bulldozer, and silently and unlawfully started to

demolish the building situated in the schedule

property. The plaintiff immediately, along with its

advocate, rushed to the spot and apprised the

defendant No. 2, who was present at the spot, by

bringing to his notice the operative portion of the

order of the High Court that the order passed in the

above petition restraining the first defendant and its

officials from demolishing the building would be in

force and would expire at midnight of 25-11-2002,

and requested him to stop the operation at least for a

few hours as the civil case filed by the plaintiff against

the first defendant was to be taken up for hearing on

the very same day at about 11 A.M. But the defendant

No. 2 did not pay any heed to the request; on the

contrary, he yelled at the officials of the plaintiff

stating that "you went to the court when I asked you

to vacate" and sarcastically directed the advocate to

approach the court and seek whatever relief was
                            76     O.S. No.7738/2002
                                  C/W 9382/2005

possible, and demolished the whole building with the

assistance of the bulldozer and also damaged all the

movable property and equipment available in the

building, in spite of the fact that the stay order was in

operation and a copy of the said order was shown to

him.

  80.   That Section 29 of the BDA Act empowers the

Commissioner of BDA to perform the duties of the

Commissioner of the City of Bangalore under the

Corporation Act, provided that the Corporation shall

be consulted before making such declaration, if such

area or part thereof lies within the limits of the City of

Bangalore. Admittedly, the property at the time of

demolition was within the limits of the Bangalore City

Corporation, and the property was transferred by the

first defendant to the Corporation for administration.

Unless there is a notification with the consent of the

Corporation, the second defendant had no jurisdiction

to demolish the property. The procedure contemplated
                           77        O.S. No.7738/2002
                                    C/W 9382/2005

under the Corporation Act for demolishing any

unauthorised   construction    is    as   follows:   under

Section 321(1) of the Act, a provisional order should

be made and be served on the party along with a show

cause notice, and under Section 321, sub-section 2 of

the Act, after receiving the objections and hearing the

parties, the second defendant can pass the final order

under Section 321, sub-section 3 of the Act. Such

procedure was not adopted by the second defendant,

and even such an order is liable to be challenged

under Section 444 of the Corporation Act by way of

appeal before the Standing Committee, or now under

Section 443A of the Act, before the Karnataka

Appellate Tribunal. The order passed under Section

444 or 443A of the Act is final to the Commissioner,

referring the matter to the Corporation within 60

days. Further, the provisions of Section 461 of the Act

make it clear that the Commissioner, after giving an

opportunity by way of a show cause notice, should
                                 78      O.S. No.7738/2002
                                        C/W 9382/2005

pass an order, without which he has no right to pass

an order.

  81.   The       defendants     have       no   jurisdiction   to

demolish any portion of the property as there is no

declaration by the BDA in consultation with the

Corporation, empowering the second defendant to

discharge the functions of the Commissioner of the

Corporation for the area in which the premises in

question are situated. The second defendant has not

adopted the procedure as contemplated under the

Corporation Act for demolition; hence, their action is

illegal and without jurisdiction.

  82.   It is further submitted that assuming without

admitting that, in the event the first defendant puts

forward a plea that it is the owner of the property and

they have demolished the building, it is submitted by

the   plaintiff    that   the        same    also    cannot     be

maintainable in law in this case, because if the first

defendant wants to claim that it is the owner of the
                             79      O.S. No.7738/2002
                                    C/W 9382/2005

land bearing No. 527 A and B and that the plaintiff is

an unauthorised occupant, it is mandatory on the

part of the first defendant to initiate proceedings

through a competent officer as contemplated under

the   Karnataka    Public        Premises   (Eviction   of

Unauthorised Occupants) Act, 1974. In fact, it is

mandatory under Section 4 of the said Act. The

competent officer appointed under Section 3 of the Act

shall issue a show cause notice in writing, calling

upon all the persons concerned to show cause why an

order of eviction should not be made. As per the

provisions, the notice shall specify the grounds on

which the order of eviction is proposed to be made,

and it should be served on all persons who claim

interest, and the mode of serving the notices is also

described. After obtaining the objections, and under

Section 5 of the Act after recording the evidence, the

competent officer either rejects the application or

passes an order of eviction, but also cannot execute
                              80      O.S. No.7738/2002
                                     C/W 9382/2005

the order for 45 days, and the aggrieved person has

the right to file an appeal under Section 10 of the Act.

After the said order, he can approach the High Court

under Articles 226 and 227 of the Constitution of

India. Thus, giving an opportunity is incumbent on

the part of the competent officer to follow the

procedure stated above. It is only the competent

officer who is competent to pass the order and take

possession. The second defendant has nothing to do

with it. The competent officer has not issued any show

cause notice. No proceedings have been taken under

the     Karnataka   Public        Premises   (Eviction   of

Unauthorised Occupants) Act 1974. On the contrary,

single-handedly, the property was demolished by the

defendants without taking possession through the

process of law.

  83.    In several cases, the Supreme Court has held

that even if the Act does not provide for giving any

notice or opportunity, still, under the principles of
                           81    O.S. No.7738/2002
                                C/W 9382/2005

natural justice, before taking any action where there

are civil consequences, an opportunity should be

given. This applies not only to judicial or quasi-

judicial bodies, but even in administrative matters,

the principles of natural justice should be followed,

and it is fundamental. In fact, even under the

Karnataka Public Premises (Eviction of Unauthorised

Occupants) Act, 1974 itself, the Supreme Court of

India held that without adopting the procedure under

the said Act, if the authority demolishes the building

and takes possession, it is illegal and the Supreme

Court directed the authority to restore possession of

the property to the person from whom possession was

taken, and to deliver back the movable property and

also pay the costs.

  84.   The act of the first defendant as well as the

second defendant is without restriction, without any

authority, and it is against the provisions of the Act

and the principles of natural justice. In fact, in this
                             82      O.S. No.7738/2002
                                    C/W 9382/2005

case, when the High Court of Karnataka had granted

4 weeks' time directing the Bank to approach the

appropriate forum, the order was in operation when

the   second   defendant,     without   any   jurisdiction,

brought the police force, workers and a bulldozer and

demolished the building. Such an act is not an act in

the discharge of his duty. He cannot claim rescue or

protection under Section 61 of the BDA Act.

  85.   The second defendant has not discharged his

duty in the course of his employment. On the

contrary, taking law into his own hands and against

the order passed by the court, and with the matter

pending in the civil suit, without waiting for any

decision, he has exceeded his power and got the

building demolished. Hence, he is personally liable

along   with    the   first      defendant    for   paying

compensation to the plaintiff.

  86.   That aggrieved by the arbitrary action of the

first defendant, the plaintiff filed a contempt petition
                           83      O.S. No.7738/2002
                                  C/W 9382/2005

in Case No. 1535-36 of 2002 on 18-12-2002, praying

that the High Court initiate contempt proceedings

against the defendants. (which is disposed of as per

Ex.P. 193)

  87.   The Hon'ble High court of Karnataka in the

above    contempt    case      C.C.C.No.1535-36/2002

subsequently renumbered as C.C.C. No. 1535/2002

(civil) has passed a judgment/order on 28-9-2006

holding that the complainant ING Vysya bank limited

in the aforesaid contempt case has proved the charges

levelled against the accused in the contempt case who

are the defendants No. 1 & 2 in the above suit holding

guilty of contempt of the hon'ble High court of

Karnataka    punishable   under    section   12   of   the

contempt of court Act and after herein the accused in

the aforesaid contempt case regarding the sentence to

be imposed has passed an order sentencing the

defendants 1 & 2/accused No. 1 & 2 sentencing them

to pay fine of ₹ 10,000/- each and in default of
                              84     O.S. No.7738/2002
                                    C/W 9382/2005

payment of the afore said amount of fine by the

defendants the second defendant should under go

simple imprisonment for a period of 15 days and to be

kept in civil prison. The hon'ble High court of

Karnataka has recorded a finding that the evidence on

record       and   the   documents     proceed   by    the

complainant/plaintiff establishing that accused No. 2

in the contempt case, who is the defendant in the

above case has wilfully and deliberately disobeyed the

court order by demolishing the disputed building

when     a    prohibitive   court   order   against   such

defendants was very much in force. The court has

further hold that demotion of the building is nothing

but a high handed Act of defendant No. 2/accused No.

2, Jayakar Jerome.

  88.    That a statutory notice has been issued to the

first defendant as required under the provisions of

Section 64 of the BDA Act. In the said notice, the

second defendant has also been notified that the
                             85     O.S. No.7738/2002
                                   C/W 9382/2005

action of the second defendant in demolishing the

structure in A and B properties is illegal and

unauthorised, and he is also liable to reimburse the

plaintiff the value of the structure that existed in the

A and B scheduled properties. The statutory notice

has been sent to the first defendant and the second

defendant by registered post with acknowledgement

due. Further, a copy of the notice was also served on

the first defendant personally on 24-10-2005. The

statutory notice sent through registered post with

acknowledgement     due     was    served   on   the   first

defendant on 24-10-2005, and the notice sent to the

second defendant was served on 25-10-2005. The

second defendant has sent a reply denying his

liability.

   89.   The   defendants   have    unauthorisedly     and

illegally, without authority, demolished the structures

in the A and B scheduled properties, thereby causing

a loss of ₹38,00,490 to the plaintiff. The estimation of
                                86      O.S. No.7738/2002
                                       C/W 9382/2005

the value of the property demolished is produced. The

estimation produced clearly shows the extent of the

structure and the value of the structure, and the

photographs produced also support the extent of the

structure unauthorisedly and illegally demolished by

the defendants. Therefore, the plaintiff is entitled to

recover damages of ₹38,00,490, being the value of the

structures in the A and B properties, and the

defendants    are    jointly    and     severally    liable    to

reimburse the value of the structures demolished by

them unauthorisedly and illegally without authority.

  90.   The   plaintiff   is    also   entitled     to   recover

damages by way of mesne profits in respect of the

structures in the A and B schedule properties

unauthorisedly      and   illegally    demolished        by   the

defendants from the date of demolition, namely 25-11-

2002, up to the date of the suit. The plaintiff should

have been paid at least a fair rent of ₹1,20,000 per

month with an increased rent of 7.5 percent every
                              87      O.S. No.7738/2002
                                     C/W 9382/2005

year   from   November       2002   in    respect     of   such

demolished property. As the plaintiff had to secure

such a building on lease, the plaintiff should have

spent the sum of ₹46,44,000 by way of damages as

rent to secure structures equivalent to the A and B

properties on monthly tenancy on the above formula.

Therefore, the defendants No. 1 and 2, having

unauthorisedly      and      illegally    demolished        the

structures    in   the   A   and    B    properties    without

authority, are liable to pay damages by way of mesne

profits in the sum of ₹46,44,000 from 25-11-2002 to

the date of the suit, as per the assessment of rental

value assisted by the architect which has been

produced by the plaintiff. The above amount is

included in the total damages claimed against the

defendants. The plaintiff is also entitled to an enquiry

into the mesne profits during the pendency of the suit

till the date of disposal of the suit as provided under

the provisions of Order 20 Rule 12 of C.P.C.
                             88   O.S. No.7738/2002
                                 C/W 9382/2005

  91.   That the claim made by way of damages in the

statutory notice sent to the defendants was a sum of

₹3 crores, but however, the plaintiff is restricting its

claim by way of damages comprising the value of the

demolished building in schedule A and B properties

and also damages by way of mesne profits, totalling a

sum of ₹84,44,490.

  92.   The plaintiff is also entitled to claim a sum of

₹30,000   being    notice    charges     caused    to   the

defendants. Thus, the plaintiff is entitled to a

judgement and decree against the defendants jointly

and severally for a sum of ₹84,74,490. The defendants

are jointly and severally liable to pay the sum of

₹84,74,490 as mentioned to the plaintiff.

  93.   The cause of action for this suit arose on 25-

11-2002    when      the    defendants     illegally    and

unauthorisedly, without authority, demolished the

structures on A and B scheduled properties, and on

20-10-2005 when the plaintiff caused notice to be
                              89   O.S. No.7738/2002
                                  C/W 9382/2005

sent to the first defendant and also a notice to the

second defendant, and on 24-11-2005 when the

statutory notice was served on the first defendant and

on 25-11-2005 when the notice was served on the

second defendant, making a demand for payment of

the value of structures on the A and B schedule

properties, and subsequently within the jurisdiction of

this court.

  94.   With these contentions, the plaintiff has

prayed to decree the suit.

  95.   The first defendant has filed the written

statement contending that the suit is false, frivolous,

vexatious, and the same is not maintainable either in

law or on facts, and the same is liable to be dismissed.

  96.   The suit is bad in law for want of notice as

contemplated under Section 64 of the BDA Act;

therefore, the plaint is liable to be rejected on that

score alone.
                            90     O.S. No.7738/2002
                                  C/W 9382/2005

  97.   The plaintiff is a private sector bank, which

was admittedly not in existence as on the date of the

alleged cause of action for the above suit. Therefore,

the suit is untenable and is liable to be dismissed.

  98.   The defendant further submits that the suit is

barred by time. There is absolutely no ground for any

extension of the period of limitation of 1 year from the

date of cause of action. Therefore, the claim of the

plaintiff is unsustainable in law and the suit is liable

to be dismissed.

  99.   The allegations made in para No. 5 and 6 of

the plaint that the plaintiff's vendor was the absolute

owner of plaint A and B scheduled properties are

denied. The allegation of the plaintiff's contention that

site bearing No. 527, 5th Block Jayanagar, Bangalore,

was allotted in favour of Suruli Ram Rao Narasimha

Murthy is absolutely false and untenable. It is false

that he was put in possession of the vacant site

bearing No. 527-VI-172 by the defendant under the
                            91     O.S. No.7738/2002
                                  C/W 9382/2005

possession certificate dated 4-6-1976. The alleged

signature of the Assistant Engineer and Executive

Engineer is a forgery. The alleged physical possession

of the plaintiff's vendor from 4-6-1976 is denied.

  100. The averments made in para No. 7 of the

plaint are false and concocted. Though Jayanagar

Extension was transferred to the Corporation of the

City of Bangalore for maintenance, the allegation that

it could have assessed site No. 527 to property tax is

incorrect and invalid. The Bangalore City Corporation

could not have taxed a property that belongs to the

defendant. The special notice dated 19-9-1987 alleged

to have been issued by the Corporation is a fabricated

document.

  101. The allegations made in para No. 8 of the

plaint that there was payment of any portion of the

alleged consideration from the joint family funds of

the plaintiff's vendor is denied as false. The allegation

that the plaintiff's vendor got the site by bifurcation
                                92     O.S. No.7738/2002
                                      C/W 9382/2005

from this defendant is false. There is no such action

taken by this defendant for the bifurcation of the site

into 527A and 527B. Even the cause and effect of the

said bifurcation are both false and untenable.

     102. The allegations made in para No. 9 and 10 of

the plaint relating to the Khatha, licence, and

payment of tax are manipulations. The plaintiff's

alleged vendor put up an unauthorised construction

in    the   site   belonging    to   this      defendant.   The

constructions      having   been     totally    unlawful,   the

recovery of tax by the Corporation as alleged does not

legalise it.

     103. The averments made in para No. 11 to 16 are

all in pursuance of false, concocted, and forged

documents which do not create any title or interest of

any nature in favour of the plaintiff. It is submitted

that the sale deed dated 25-10-1989 said to have been

executed by the defendant in favour of Suruli Ram

Rao Narasimha Murthy is a forgery. The reference to
                           93     O.S. No.7738/2002
                                 C/W 9382/2005

the dates of sale on 25-10-1989 and another dated

21-10-1989 said to have been registered on 24-1-1989

are pure concoctions and patently fabricated. The

reference to another sale dated 25-10-1989, registered

on 11-10-1989, in respect of site No. 527B is also the

result of concoction and manipulation. The Khatha

based on these documents has no validity, and

payment of taxes does not render what was invalid as

valid. It is also false that the plaintiff's vendor has

raised a loan by mortgage of the schedule property.

The plaintiff's vendor had no right, title, or interest

over the schedule property. The plea that the

plaintiff's vendor has been in peaceful possession and

what the plaintiff calls physical possession is false in

fact and unsustainable in law. Some trees/plants

stood in the site but are not old as described in the

plaint.

  104. The averments made in para No. 17 to 20 of

the plaint are false, baseless, and concocted. The
                              94     O.S. No.7738/2002
                                    C/W 9382/2005

plaintiff has approached this court making false

claims based on forged and fabricated documents. It

is false to state that the vendor agreed to sell and the

plaintiff   agreed   to   buy,    and   that   therefore   an

agreement of sale was entered into. The alleged

sanctions referred to are incorrect and invalid. This

defendant denies the allegations that the plaintiff has

purchased the schedule A and B properties under any

sale deed. The documents dated 31-3-1995 referred to

in the plaint are false documents. It is false that the

plaintiff has become the owner by any title derived

under the alleged document. The continuous and

uninterrupted possession referred to in the plaint is

false and unavailing. By no process known to law has

the plaintiff acquired any title in respect of schedule A

and B properties. The plea of adverse possession set

up by the plaintiff is insufficient in law, ineffective in

purpose, and in any case irreconcilable with the

plaintiff's claim to title from an independent source.
                          95     O.S. No.7738/2002
                                C/W 9382/2005

The plaintiff cannot claim to be in adverse possession

of its own property. Without admitting the defendant's

title, the plaintiff cannot set up adverse possession

against it.

  105. The allegations made in para No. 21 to 23 of

the plaint are false and concocted only to suit the

convenience of the plaintiff with ulterior motives and

for wrongful gain. It is submitted that this defendant

found that unauthorised constructions were raised in

its own sites and it took action to demolish the said

unauthorised    construction.   The    plaintiff   had

approached the High Court in writ proceedings and

the said petitions were disposed of. The interim order

granted by the High Court expired by efflux of time. A

day after this occurred, this defendant took action to

demolish the unauthorised construction. In fact, the

Hon'ble High Court of Karnataka, by its order dated

28-10-2002, upheld the right of this defendant to

demolish unauthorised construction in its sites. This
                             96      O.S. No.7738/2002
                                    C/W 9382/2005

defendant     has   therefore    rightly   demolished   the

unauthorised construction and taken possession of

the site belonging to it. In view of the order of the High

Court dated 28-10-2002, from that date 4 weeks

expired by midnight of 24-11-2002. There was no

impediment in law, and therefore in exercise of its

lawful authority, affirmed by the order of the learned

single judge, the unauthorised construction was

demolished on 25-11-2002 and possession of the site

was taken over. The plaintiff therefore cannot claim to

be in any sort of possession of plaint A or B schedule

properties.

  106. The allegations made in para No. 24 to 31 of

the plaint are concocted and false, to suit the

convenience of the plaintiff. It is submitted that the

learned single judge, while disposing of the writ

petition referred to above, followed the decision of the

Division Bench reported in ILR 2000 Part 4 Karnataka

4134. It is clear from the order of the learned single
                              97       O.S. No.7738/2002
                                      C/W 9382/2005

judge that the BDA was restrained from taking any

action to demolish the structure in question for a

period of 4 weeks from the date of announcement of

the order. The order was pronounced on 28-10-2002.

The period of 4 weeks granted by the court includes

the date of pronouncement of the order. The time

granted by the court expired on 24-11-2002, and this

defendant demolished the structures on the morning

of 25-11-2002, which is not in dispute. The Vysya

Bank has filed a suit in O.S. No. 7738 of 2002 before

the Additional City Civil Court against this defendant

in   respect   of   the   property.    This   defendant   is

contesting the suit by filing a written statement and

the same is pending for adjudication. It is denied that

the advocate for BDA in the said suit made a

submission that the order of the High Court would be

in operation till midnight of 25-11-2002. The advocate

of BDA has not made such submissions as alleged.

The learned advocate for BDA has also not made any
                            98      O.S. No.7738/2002
                                   C/W 9382/2005

request for postponing the matter to 25-11-2002 and

has not given any assurance that nothing would

happen on 25-11-2002 as alleged by the plaintiff.

Further, it is denied that the time granted in the writ

petition expired at midnight of 25-11-2002 and that

this defendant has taken the law into its own hands.

This defendant has great respect and regard for orders

of the court and has not disobeyed the orders passed

by the Hon'ble High Court of Karnataka. This

defendant has acted in accordance with law and has

repossessed the public property.

  107. This defendant pleads that there has not been

and could not have been any allotment of the plaint

site by the defendant. The corner site could have been

sold only by public auction. Not only is the allotment

of the site false in fact, but it is also invalid in law.

The rules do not permit the allotment of such a site.

The Authority could not have ignored the rules, and

no claimant can place reliance on such an allotment
                              99       O.S. No.7738/2002
                                      C/W 9382/2005

to set up any valid title. It is thus clear that the

plaintiff's alleged vendor had not acquired any title in

respect of the site and had no right to convey any

such title to the plaintiff. The construction raised by

whosoever has been illegal and unauthorised. It is

further submitted that the alleged vendor of the

plaintiff has been a land grabber of this defendant's

property. Enquiries by this defendant have revealed

that   the   plaintiff's   vendor    has    put   up   several

unauthorised constructions, though he had not

derived any title from this defendant. The vendor of

the plaintiff, Shri Suruli Ram Rao Narasimha Murthy,

has been a master fabricator of documents and has

brought into existence bogus titles on the basis of

which he entered into unauthorised occupation of

various sites belonging to this defendant. Cases have

been    registered     against      the    said   person   for

prosecution.
                            100    O.S. No.7738/2002
                                  C/W 9382/2005

  108. The first defendant further submits that

admittedly the suit in O.S. No. 7738 of 2002 is

pending for adjudication for the relief of declaration of

ownership and permanent injunction. The said suit is

contested on merits. As the plaintiff has no right, title,

or interest over the scheduled properties, it is not

entitled to claim any damages, much less the amount

claimed in the above suit against this defendant. The

plaintiff is also not in possession of the schedule

property as on date; therefore, this defendant is not

liable to pay the damages as claimed by the plaintiff.

  109. It is further submitted that the second

defendant has discharged his statutory duties in

protecting the property of this defendant. The first

defendant has not violated any of the provisions of law

or rules. The action taken by the second defendant is

therefore in accordance with law, and therefore

neither the first defendant nor the second defendant
                           101    O.S. No.7738/2002
                                 C/W 9382/2005

is liable to pay the damages as alleged/claimed by the

plaintiff.

   110. There is no cause of action for the suit, and

the alleged cause of action in para No. 40 of the plaint

is false and is invented only for the purpose of this

case.

   111. With these and other contentions, the first

defendant has prayed to dismiss the suit.

   112. The second defendant has also filed the

written statement. In the written statement, the

defendant No. 2 has contended that the suit filed by

the plaintiff is not maintainable against the second

defendant. The suit is ill-conceived and erroneous.

The plaintiff, who claims to be a bank of high

reputation, should set an example by realising its

mistake. It is unfortunate that the plaintiff, claiming

to be a bank of high repute, is pursuing a course

which does not enhance its image. By abusing the

process, the plaintiff intends to justify its act of
                             102      O.S. No.7738/2002
                                     C/W 9382/2005

buying immovable property without securing its

marketable title. By filing a reckless suit, the act of

the plaintiff cannot get corrected.

  113. The plaintiff, who is involved in banking

business, is not alien to the study of tracing title with

respect    to   immovable    property.         The   principles

governing the relationship between the plaintiff and

its customers when immovable property is considered

for the grant of a loan or any other purpose are also

equally applicable to the plaintiff. The plaintiff as a

banker will definitely not appreciate its customers

offering   properties   whose     title   is    defective   and

thereafter pursuing a course which precipitates the

wrong further.

  114. The suit schedule property is out of land

which was acquired by the first defendant. When the

suit scheduled property was with the first defendant,

the plaintiff filed O.S. No. 7738 of 2002, which is

pending, seeking a declaration that the plaintiff is the
                             103      O.S. No.7738/2002
                                     C/W 9382/2005

owner of the suit property. The suit in its present form

is not maintainable. Whether the plaintiff is the owner

of the suit property is itself in doubt until O.S. No.

7738 of 2002 is decided.

   115. Even on reading the plaint itself, it is clear

from para Nos. 23, 27 and 29 that it is to the

knowledge of the plaintiff that the title of the schedule

property in favour of the plaintiff is doubtful. Even

raising such an argument for the sake of argument

clearly confirms that the plaintiff does not have title to

the suit property. The suit property vests with the first

defendant.

   116. Viewed from any angle, the suit filed by the

plaintiff   against   the   second    defendant   is   not

maintainable and untenable in the eye of law. In the

circumstances, the suit is liable to be dismissed with

exemplary costs.

   117. The allegation that in respect of property

bearing site No. 527 situated in 5th Block, Jayanagar,
                             104     O.S. No.7738/2002
                                    C/W 9382/2005

Bangalore, there was any allotment in favour of one

Sri. Suruli Ram Rao Narasimha Murthy is absolutely

false and untenable. There was neither any such

allotment; in fact, no such action was valid in law.

The said person referred to by the plaintiff as vendor

secured no legal title.

  118. The averments made in paragraphs 9, 10, 11,

12, 13, 14, 15 and 16 are based on false and

concocted documents which do not convey transfer of

any right, title and interest in favour of the plaintiff.

  119. The averments made in para No. 17 are

apparently false. The allegation that the plaintiff had

exercised due care and diligence in verifying and

scrutinising the documents of title of its vendor is

without any merit. No such verification can be valid

when it has not noticed the apparent defects,

suspicious dealings, lame excuses and fraudulent

documents in and regarding the conduct of the
                           105      O.S. No.7738/2002
                                   C/W 9382/2005

plaintiff's vendor. Therefore, the contents urged in this

behalf are absolutely untenable.

  120. All other averments made in para No. 19 are

again based on false documents. The context in which

the plaintiff has pleaded possession of the schedule

property suggests that the plaintiff is pleading adverse

possession. Such a plea is not available to the plaintiff

against this defendant. Adverse possession cannot be

raised in the plaint. There is no such declaration by

any competent court. The plaintiff does not have any

right, title or interest of whatsoever nature in the suit

property.

  121. All other averments made in para Nos. 22, 23,

24, 25 and 26 are matters between the plaintiff and

the first defendant. In any event and in any context, if

the same are attempted to be used against the second

defendant, the allegations are each specifically denied

as false and untrue. The plaintiff had approached the

High Court, and the High Court judgment dated
                           106       O.S. No.7738/2002
                                    C/W 9382/2005

28-10-2002 in Writ Petition Nos. 28601-28602 of

2002 upheld the legality of the first defendant's action

to demolish the building. In fact, the relief sought in

the petition was in the nature of a mandamus

directing the first defendant not to demolish the

building, on the ground that such authority was

lacking in the first defendant. The court did not

uphold such a contention. Therefore, the allegation of

the plaintiff that the demolition of the structure had

been made by the first defendant by taking the law

into its own hands, unauthorisedly, without any

notice and without following due process, and thereby

attempting to take away the right of the plaintiff under

Article 300A of the Constitution of India, is wholly

unsupportable. From the admitted position, the order

passed in Writ Petition Nos. 28601-28602 of 2002

dated   28-10-2002    gave   full   recognition   to   the

statutory power and authority of the first defendant to
                              107      O.S. No.7738/2002
                                      C/W 9382/2005

demolish the structure. In view of this, defendant Nos.

1 and 2 have not committed any wrong.

     122. The second defendant is not personally liable

to    pay,   along   with    the     first   defendant,   any

compensation to the plaintiff. In any event, the

plaintiff is not entitled to any compensation. The

allegation   that    the    second     defendant    has   not

discharged his duty in the course of his employment

and that the second defendant has taken the law into

his own hands and has acted against the orders of the

High Court and the civil court by misusing his power

is specifically denied as false and untrue. The

statutory notice issued by the plaintiff to the first

defendant cannot constitute notice to the second

defendant. In the circumstances, the said notice is not

a notice in the eye of law with respect to the second

defendant.

     123. The plaintiff is not entitled to the sum of

₹84,74,490 as claimed. The second defendant is not
                             108   O.S. No.7738/2002
                                  C/W 9382/2005

liable to pay, either jointly or severally, any amount to

the plaintiff as claimed.

  124. The valuation of the suit for the purpose of

court fee is erroneous. The court fee paid is grossly

insufficient.

  125. There is no cause of action for the suit, and

the suit is liable to be dismissed with exemplary costs.

No cause of action arose on 25-11-2002, as the

demolition of the structure by the defendant was

neither illegal nor unauthorised. The issue of notice

does not constitute a cause of action. The provision

for service of statutory notice on the first defendant

has no relevance insofar as the suit filed against the

second defendant is concerned. The suit filed against

the second defendant is clearly barred by time. There

is absolutely no ground for extension of time for one

year from the date of demolition of the structure on

25-11-2002.
                           109    O.S. No.7738/2002
                                 C/W 9382/2005

  126. In respect of official acts done by the second

defendant, there is a specific bar to filing this suit.

Since what has been alleged to have been done by the

second defendant is clearly pleaded in the plaint as

having been done under the authority of his office,

there is no cause of action for the suit. The act of the

defendant in demolishing the structure was entirely

for and on behalf of the first defendant in discharge of

his official duties, and as held by the judgment of the

court in Writ Petition Nos. 28601-28602 of 2002, the

validity of the action of demolishing the structures

was clearly upheld. The law, being Section 61 of the

Bangalore Development Authority Act, has clearly

saved the acts of commission and omission of the

second defendant performed during the office he held

under the first defendant. Therefore, the suit for

recovery of damages against him falls within the

category of suits expressly barred. Therefore, this

court has no jurisdiction to try the suit or grant any
                             110      O.S. No.7738/2002
                                     C/W 9382/2005

relief to the plaintiff. On this ground, the second

defendant has prayed for rejection of the suit.

  127. The second defendant has also filed an

additional statement on 2-6-2008, contending that

the averments made in para No. 33A of the plaint as

to the proceedings in C.C.C. No. 1535 of 2002 (Civil)

and the order dated 28-8-2006 are matters of record,

and any averments made in para No. 33A which are

contrary to the judgment are hereby denied as false.

This defendant has acted within his authority only

after reaching the conclusion that the plaintiff did not

have valid and subsisting title over the suit property.

The second defendant submits that the documents on

which the plaintiff has placed reliance were concocted

and    fabricated.   The    first   defendant,   being   an

authority, had reached a conclusion that the plaintiff

did not possess valid title, right and interest over the

suit   properties.   This    defendant    has    acted   in

accordance with the best interests of the first
                                  111     O.S. No.7738/2002
                                         C/W 9382/2005

defendant. The first defendant alone has recognised

the act of this defendant as having requisite authority.

In the circumstances, it is pertinent to note that even

the fine imposed by the High Court was paid by the

first defendant. Such being the case, fastening any

liability on this defendant as prayed in the suit does

not arise at all.

  128. The second defendant further submits that

proceedings         for    contempt        being          summary

proceedings, they neither validate nor establish the

title of the plaintiff over the property. Unless the

plaintiff independently establishes his right, title and

interest over the schedule properties, the plaintiff is

not entitled to the relief as prayed in the suit.

  129. Even         otherwise,     the   above     suit    is   not

maintainable in the eye of law, and the same has been

filed only with an intention to harass this defendant.

The second defendant has further prayed for rejection

of the suit.
                               112         O.S. No.7738/2002
                                          C/W 9382/2005

  130. On the basis of the above pleadings the

following issues were framed on 03-10-2008.

      Issue No. 1:- whether the plaintiff proves
      that     the     defendants             have     illegally
      demolished the structures situated in A
      and B schedule properties causing damage
      to the plaintiff ?


      Issue No. 2:- whether plaintiff proves that it
      has sustained the damages to the tune of ₹
      38,00,490/- due to demolition of structures
      in A & B schedule properties by the
      defendants?


      Issue No.3:- Whether plaintiff proves it had
      incurred       damages        to    the   tune     of   ₹
      46,44,000/- from 25/11/2002 till date of
      filing   the    suit    due        to   demolition      of
      structures in A & B schedule properties?


      Issue No.4:-           Whether the plaintiff is
      entitled for mesne profits from the date of
      suit as prayed in the plaint?
                           113    O.S. No.7738/2002
                                 C/W 9382/2005

      Issue No.5:- Whether plaintiff proves that
      defendant No.2 personally liable to pay the
      claim made by the plaintiff?


      Issue No.6:- whether plaintiff is entitled for
      interest on the suit claim? If so at what
      rate?


      Issue No.7:- what decree or order?


  131.        Both the suits were clubbed and the

parties lead common evidence in both suits.

  132.        Plaintiff initially examined one Arvindan

as P.W. 1, it appears that his evidence is discarded

and   later   Examined     N.L.Sridhar   as    P.W.    1,

B.N.Ravichandra reddy as P.W. 2, Krishanajaneyalu

as P.W. 3 and Sri. T.Sathish Babu as P.W. 4. Ex.P. 1

to 218 are marked.

  133. Ex.P. 1 is original absolute sale deed dated

21-10-1989 executed by the BDA to Surali Ramarao

Narasimhamurthy, Ex.P. 2 original Absolute sale deed

dated 25-10-1989, Ex.P. 3 CCC No. 1536-2002 orders
                           114    O.S. No.7738/2002
                                 C/W 9382/2005

sheet permitting the counsel to retire, Ex.P. 4 memo

to keep the documents in safe custody,           Ex. P5

possession certificate, Ex. P6 is special notice issued

by   the   BMP   for    assessment   of   tax,   Ex.   P7

endorsement issued by the BDA dated 6-12-1988,

Ex.P. 8 is the extract from the property register card,

Ex. P9 is extract from the property, register card, Ex.

P 10 is extract of sketch copy CTS No. 605/ 1, Ex. P

11 is extract of sketch of CTS No. 605 , Ex.P. 12 is

endorsement issued by the BWSSB dated 4-4-91,

Ex.P. 13 is reply letter issued by the DDLR , Ex.P. 14

& 15 are public        notices issued by the City Sy.

department, Ex.P. 16 is khatha certificate, Ex.P. 17 is

building sanctioned plan, Ex.P. 18 special notice

under section 147 of municipal Corporation Act for

assessing the tax issued by the Corporation of City of

Bangalore, Ex.P. 19, 20, 21, 22, 23, 24, 25, 26 are

encumbrance certificates, Ex. P 27, 28, 29, 30, 31,

32, 33, 34, 35, 36, 38, 39, 40, 41, 42, 43, 44, 45 are
                           115      O.S. No.7738/2002
                                   C/W 9382/2005

tax paid receipts, Ex. P 37 and Ex. P 42 are the

acknowledgements issued by BBMP for having paid

the tax through Cheque. Ex. P 46 is agreement of sale

dated 22-6-1994 between suruli Ram Rao Narasimha

Murthy and Vysya bank in respect of site No. 527/A,

Ex. P 47 is agreement of sale dated 22-6-1994

between Suruli Ram Rao and Bank in respect of site

No. 527/B, Ex. P 48 is original sale dated 31-3-1995

between Suruli Ram Rao and the Bank, Ex. P 49 is

original sale deed dated 31-3-1995 between Suruli

Ram Rao and Bank, Ex. P 50 E. certificate issue

issued by the BBMP on 30-8-2002 with regard to Suit

property stating that property is standing in the name

of Bank. Ex. P 57 to 135        are the bill and receipts

issued by the BWSSB, Ex. P136 to 174 are electricity

bills and receipts, Ex. P 175, 290 are the telephone

bills, Ex. P191 is certified copy of the order passed by

the hundred High Court of Karnataka in writ petition

No. 28601-28602 of 2002 dated 28-10-2002 between
                            116    O.S. No.7738/2002
                                  C/W 9382/2005

the Bank and BDA, Ex. P 192 is power of attorney to

the witness, Ex. P193 is certified copy of order passed

by Hon'ble      High Court of Karnataka contempt

petition No. C.C.C No. 1535 of 2002 between Bank

and The BDA and defendant No. 2, Jayakar Jerome,

Ex. P.194 is assessment report issue issued by the

Thimayya and Associates regarding damages, Ex. P

195 is legal notice dated 20-10-2005, Ex. P196, 196A,

197, 197A, 198, 198A, 199, 199A, 200, 200 A, 201,

201A are photos and negatives, Ex. P203 is ledger,

extra of Jayanagar 5th Block of BDA document, Ex.

P204 is certified copy of chargesheet in crime No. 305

of 2002, Ex. P 205 is certified copy of order sheet in

23341   2008,    Ex.   P   206    is   deposition   of   K

Venkateshappa     in   criminal   case,   Ex.   P207     is

judgement in C.C.No. 23341 of 2008, Ex. P208 is

deposition of GRamachandrappa in C.C.No. 23341 of

2008, Ex. P209 is police complaint by Venkateshappa

on 14-8-2002, Ex. P210 letter by Ramachandrappa
                          117        O.S. No.7738/2002
                                    C/W 9382/2005

on 13-8-2002 to BDA Commissioner, Ex. P2 111 is

lease cum agreement dated 20-12-1989, Ex. P2 112

is lease cum sale agreement, Ex. P2 213 to 217 are

CIS extracts of various cases, Ex. P 218 is certificate

under section 63 of Bharatiya Sakshya Adhiniyama,

2023.

  134. From    defendant    side,     Venkateshappa     is

examined as D.W. 1, Mruthunjaya is examined as

D.W. 2, Frederick D'Souza is examined as D.W. 3, HS

Revanna is examined as DW4, Chandrashekar is

examined as D.W. 5, G Ramchandra is examined as

D.W. 6 and Jayakar Jerome is examined as D.W. 7.

And Ex.D. 1 to 14 are marked.

  135. Ex.D. 1 is authorisation letter issued by the

BDA to Venkateshappa , Ex.D. 2 is Authorisation

letter issued by the BDA to Mruthyunjaya, Ex.D. 3 is

notarised copy of BDA layout of Jayanagar, Ex.D. 3,

4, 5, is unofficial notes of BDA , Ex.D. 6 is letter

addressed to the police inspector, Jayanagar dated
                              118         O.S. No.7738/2002
                                         C/W 9382/2005

25-11-2002,    Ex.D.     7   is     request     to    the     police

protection by the BDA while taking possession of suit

property,   Ex.D    is   the       demolition        order    dated

25/11/2002, Ex.D. 9 is modified notification, Ex.D.

10 is CD, Ex.D. 11 is certificate under section 65(B) of

Indian Evidence Act, Ex.D. 12 is general receipt

register, Ex.D. 13 is letter by S.P. CID to                  Deputy

secretary II dated 27-10-2022, Ex.D. 14 is deccan

herald newspaper.

  136. Hand writing expert by name Mr. Syed Asagar

Imani is examined as C.W. 1 and Ex.C. 1 to are

marked.

  137. Heard the arguments from both sides, and

perused the records.

  138. Learned      counsel        for    the    plaintiff      has

vehemently submitted that the title to the plaintiff

bank has passed on as per the procedure known to

law.   He   contends     that      initially    the    possession

certificate was issued to the vendor of the plaintiff
                         119    O.S. No.7738/2002
                               C/W 9382/2005

bank, which is substantiated in Ex.P.203, and later

the sale deeds as per Ex.P.1 and 2 were executed by

the BDA and duly registered, which were till now not

challenged by the BDA. Further, he contends that all

the revenue entries are in the name of the plaintiff

bank and also in the name of the vendor of the bank.

Further, he has canvassed that the tax is paid to the

concerned   authority   and   after   obtaining   the

necessary licence, the building was constructed by

the vendor by obtaining a loan from the State Bank of

Mysore. There is no basis for the contention of the

BDA that the vendor of the plaintiff bank forged the

documents and that the plaintiff bank is in illegal

possession. Further, he has drawn the attention of

the Court with regard to the demolition of the

building during the pendency of the suit and the

conviction recorded by the Hon'ble High Court of

Karnataka against the BDA and Defendant No. 2 in

the contempt proceedings. By giving stress to the
                          120    O.S. No.7738/2002
                                C/W 9382/2005

damages report, he has prayed to grant damages.

With other contentions, he has prayed to decree the

suits.

  139. Per contra, the learned counsel for the BDA

has contended that the suit property is a corner site

and the same was not allotted to the vendor of the

plaintiff bank, and that corner sites cannot be

allotted to any individual and must be auctioned. He

strongly contended that in this particular case the

documents of title have been forged by Suruli

Ramarao Narasimha Murthy, who is the vendor of the

plaintiff bank. He has drawn the attention of the

Court with regard to the conflicting stand/view taken

by the plaintiff bank. He contended that the plaintiff

bank cannot seek declaration of title on the basis of a

forged document and at the same time cannot seek

adverse possession over the suit property. He also

contended that the suit is not maintainable in the

absence of a Section 64 notice under the BDA Act.
                            121   O.S. No.7738/2002
                                 C/W 9382/2005

With other contentions, he prayed to dismiss the suit.

Learned counsel for Defendant No. 2 also vehemently

submitted that Defendant No. 2 evicted the plaintiff

bank while discharging his duty as Commissioner of

the BDA and therefore the fine amount imposed by

the Hon'ble High Court of Karnataka was paid by the

BDA. Further, he contended that the vendor of the

plaintiff bank had no valid title at all, as the same is

claimed through forged documents, and he stressed

the handwriting expert's report. He further submitted

that possession of the property has already been

taken from the plaintiff bank. Defendant No. 2 has

also   filed   written   arguments   wherein   his   oral

arguments have been reiterated.

  140. Having heard the arguments from both sides

and after perusal of the records my answer to the

issues framed in both the cases are as under, for the

following reasons,

               ISSUES IN O.S.No. 7738/2002
                      122        O.S. No.7738/2002
                                C/W 9382/2005

Issue No. 1:- Whether the Plaintiff is the
absolute owner of the Suit 'A' and 'B'
Schedule Properties, having acquired the title
by virtue of a Sale Deed executed by its
vendors? Affirmative
                           OR
Whether    the   Plaintiff      in   the   alternative
proves that it has perfected its title over the
Suit 'A' and 'B' Schedule Properties by
adverse   possession,      being     in    possession
continuously, uninterruptedly, and hostile to
the interest and knowledge of the Defendant
Authority for more than the statutory period?
Does not survive for considertion.


Issue No. 2:- Whether the Plaintiff proves its
lawful possession over the Suit 'A' and 'B'
Schedule Properties as on the date of the
suit?- affirmative


Issue No. 3:- Whether the Plaintiff further
proves    the    alleged         interference     and
obstruction to its possession and enjoyment
of the Suit 'A' and 'B' Schedule Properties by
the Defendant and its men, and also the
attempt of illegal demolition of the existing
                    123    O.S. No.7738/2002
                          C/W 9382/2005

structure in the Suit Schedule Properties?
Affirmative


Issue No. 4:- Whether the Suit is bad for mis-
joinder of causes of action? Negative


Issue No. 5:- Whether the Suit as brought is
not maintainable for non-issuance of the
statutory notice under Section 64 of the BDA
Act? Negative


Issue No. 6:- Whether the Plaintiff is entitled
to the reliefs of declaration and permanent
injunction as prayed? Affirmative
Issue No. 7:- What order or decree?


         Issues in O.S.No. 9382-2005

Issue No. 1:- Whether the plaintiff proves
that    the     defendants    have      illegally
demolished the structures situated in A and
B schedule properties causing damage to the
plaintiff ? Affirmative


Issue No. 2:- whether plaintiff proves that it
has sustained the damages to the tune of
                   124         O.S. No.7738/2002
                              C/W 9382/2005

₹38,00,490/- due to demolition of structures
in A & B schedule properties by the
defendants? Affirmative


Issue No.3:- Whether plaintiff proves it had
incurred      damages     to     the   tune     of
₹ 46,44,000/- from 25/11/2002 till date of
filing the suit due to demolition of structures
in A & B schedule properties? Affirmative


Issue No.4:- Whether the plaintiff is entitled
for mesne profits from the date of suit as
prayed in the plaint? Affirmative


Issue No.5:- Whether plaintiff proves that
defendant No.2 personally liable to pay the
claim   made     by     the    plaintiff?   Partly
affirmative


Issue No.6:- whether plaintiff is entitled for
interest on the suit claim? If so at what rate?
Affirmative


Issue No.7:- what decree or order?          As per
the final order, For the following reasons,
                  REASONS
                                125   O.S. No.7738/2002
                                     C/W 9382/2005

    141. Issues No. 1, 2, 3 & 6 of O.S. No. 7738/2002:

These issues are taken up together for the sake of

common discussion, as all said issues are interlinked

and necessitate consolidated consideration.

    142. O.S. No. 7738/2002 was initially instituted by

Vysya Bank. It subsequently appears that the said

bank was amalgamated with Kotak Mahindra Bank

pursuant     to   a   policy    decision    of       the   Central

Government, and accordingly, the name of the

plaintiff-bank was amended to Kotak Mahindra

Bank. There is no dispute with regard to this

amendment.

    143. The plaintiff-bank initially instituted O.S. No.

7738/2002 seeking a declaration of title over the 'A'

&    'B'   Schedule    properties     and        a    permanent

injunction restraining the defendants from interfering

with its peaceful possession and enjoyment of the

said Schedule properties, along with such other

reliefs as deemed fit. It subsequently transpired that
                          126    O.S. No.7738/2002
                                C/W 9382/2005

the BDA demolished the building standing on the 'A'

Schedule property during the pendency of the suit,

which necessitated the plaintiff-bank to institute a

separate suit for recovery of damages in O.S.No.

9382-2005.

  144. In the present suit (O.S. No. 7738/2002), the

plaintiff-bank has approached this Court seeking a

declaration of ownership over the suit Schedule 'A' &

'B' properties and a permanent injunction restraining

the defendant-BDA from interfering with its peaceful

possession and enjoyment of the said suit Schedule

properties.

  145. In the plaint, it is averred that the plaintiff-

bank purchased the suit Schedule 'A' & 'B' properties

from its vendor, Sri Surali Ramarao Narasimha

Murthy , under two separate registered sale deeds

dated   31/03/1995,    produced     and   marked    as

Exhibits P-48 and P-49. Prior to the execution of the

said sale deeds, the plaintiff-bank had entered into
                          127    O.S. No.7738/2002
                                C/W 9382/2005

two agreements of sale dated 22/06/1994 in respect

of the very same properties, which are produced and

marked as Exhibits P-46 and P-47. It is further

averred that prior to the purchase, the plaintiff-bank

conducted due diligence with respect to the title of

the   vendor.   Upon    such   verification,   it   was

ascertained that the suit property was originally

allotted to the vendor of the plaintiff-bank by the

defendant-BDA under a possession certificate dated

28/06/1976, produced and marked as Exhibit P-5,

and thereafter two separate sale deeds were executed

by the BDA in favour of the vendor in respect of

Schedule 'A' & 'B' properties, marked as Exhibits P-1

and   P-2,   dated   21/10/1989    and   25/10/1989

respectively. Subsequent to the allotment, the khata

of the said properties was maintained in the name of

the vendor, who constructed a building on Schedule

'A' property and utilized Schedule 'B' property as a

garden. It is further averred that in order to finance
                           128        O.S. No.7738/2002
                                     C/W 9382/2005

the construction of the said building, the vendor

obtained a loan from the State Bank of Mysore by

mortgaging the suit property. Having satisfied itself

as to the validity of the vendor's title, the plaintiff-

bank proceeded to purchase the property. It is

further averred that on 26/07/2002 at approximately

4:00 P.M., certain officials of the defendant-BDA

arrived at the suit Schedule 'A' & 'B' properties and

proclaimed their intention to demolish the structures

thereon and take possession thereof. Subsequently,

on 27/07/2002 at approximately 1:00 P.M., the

Commissioner of BDA telephoned the Managing

Director of the plaintiff-bank and threatened to

demolish    the   structures    on   the   suit   Schedule

properties. Thereupon, the plaintiff-bank approached

the Hon'ble High Court of Karnataka by filing Writ

Petitions   in    W.P.   Nos.    28601-602/2002        on

29/07/2002. The said writ petitions were disposed of

on 28/10/2002, with the Hon'ble High Court holding
                              129        O.S. No.7738/2002
                                        C/W 9382/2005

that the matter was covered under the decision

rendered in John B. James and directing the

petitioner to approach the Civil Court for appropriate

remedy, while granting a period of four weeks during

which the interim stay against the BDA restraining

demolition   of      structures    on   the   suit   Schedule

property would continue to operate. The plaintiff-

bank has accordingly approached this Court for the

aforesaid reliefs.

  146.    The     defendant-BDA         entered   appearance

before this Court and filed its written statement

contending that the suit property was never allotted

to the vendor of the plaintiff-bank, that the vendor

had fabricated and forged the relevant documents

and effected an illegal transfer of the property, and

that consequently, the plaintiff-bank acquired no

valid title or possession over the suit property. It is

further   contended      that     the   BDA   lawfully   took

possession of the suit property by demolishing the
                             130     O.S. No.7738/2002
                                    C/W 9382/2005

unauthorized structures erected thereon. On these

and other grounds, the defendant-BDA prayed for

dismissal of the suit.

  147.     After framing the necessary issues, the

plaintiff examined four witnesses, P.W.-1 to P.W.-4.

Initially, one Arvindan was examined as P.W.-1;

however,    his   evidence    appears   to   have   been

discarded, and subsequently one N.L. Sridhar was

examined as P.W.-1, who filed his chief examination

affidavit reiterating the averments in the plaint. P.W.-

1 had signed the agreements of sale and sale deeds of

the plaintiff-bank as an attesting witness, having

served as Relationship Manager at the relevant time.

Mr. B.N. Ravichandra Reddy was examined as P.W.-

2, a retired Vice President of the plaintiff-bank, who

deposed with respect to the threat of demolition and

the   lodging     of   a   police   complaint.   Mr.   P.

Krishnanjaneyalu was examined as P.W.-3, who filed

his chief examination affidavit and deposed with
                           131    O.S. No.7738/2002
                                 C/W 9382/2005

respect to the agreements of sale and the sale deeds

of the plaintiff-bank, as he had executed the said

documents on behalf of the bank. Mr. Sathish Babu

was examined as P.W.-4 and deposed with respect to

the valuation report submitted by him. Exhibits P-1

to P-218 were marked on the plaintiff's side.

  148. On    the   side   of    the   defendant,   K.S.

Venkateshappa was examined as D.W.-1 and filed his

chief examination affidavit reiterating the stand of

the BDA. This witness is also the complainant who

lodged the criminal complaint with respect to the

alleged forgery. Mr. Mruthyunjaya was examined as

D.W.-2 and filed his chief examination affidavit; he

was a BDA Engineer who reported the existence of

unauthorized construction on the suit property. One

Fedric D'Souza was examined as D.W.-3 and filed his

chief examination affidavit; he was also an Engineer

attached to the BDA. Mr. Revanna, who served as

Superintendent of Police in the Special Task Force of
                           132    O.S. No.7738/2002
                                 C/W 9382/2005

the BDA at the relevant point in time, deposed that

he was present at the time of demolition. Sri

Chandrashekar,    D.A.,    who   served   as    Deputy

Superintendent of Police in the Task Force, also

deposed with respect to the demolition. D.W.-6, Mr.

Ramachandra, deposed that his signature had been

forged on the sale deeds executed by the vendor of

the plaintiff-bank. D.W.-7, Jayakar Jerome, deposed

that he was the BDA Commissioner at the relevant

time and that the demolition of the building was

carried out in accordance with law. Exhibits D-1 to

D-14 were marked on the defendant's side.

  149. As already noted by this Court, the plaintiff-

bank claims valid title and possession over the suit

properties by virtue of the registered sale deed

executed by its vendor, whereas the defendant-BDA

contends that the suit property was never allotted to

the vendor of the plaintiff-bank and that he had

fabricated and forged the relevant documents.
                             133        O.S. No.7738/2002
                                       C/W 9382/2005

  150. There is no substantial dispute with respect

to the sale deeds executed by the vendor of the

plaintiff-bank   in   respect     of   the   suit   Schedule

properties. The plaintiff-bank purchased the 'A'

Schedule property from its vendor, Suruli Ramarao

Narasimhamurthy, under Exhibit P-48, being the

registered sale deed dated 31/03/1995. On a perusal

of this document, it is evident that the plaintiff-bank

purchased Site No. 527/A -- i.e., the suit Schedule

'A'   property   --    for   a     total   consideration   of

₹72,00,000/-. Prior to this, the plaintiff-bank and its

vendor had entered into an agreement of sale in

respect of this property on 22/06/1994, produced

and marked as Exhibit P-46. Similarly, the plaintiff-

bank purchased the suit Schedule 'B' property under

a registered sale deed dated 31/03/1995 from its

vendor for a total consideration of ₹48,00,000/-, and

prior thereto, the plaintiff-bank and its vendor had

entered into an agreement of sale dated 22/06/1994,
                                134        O.S. No.7738/2002
                                          C/W 9382/2005

produced and marked as Exhibit P-47. On a perusal

of the registered sale deeds produced by the plaintiff-

bank as Exhibits P-48 and P-49 in respect of suit

Schedule 'A' & 'B' properties, it is evident that the

title to the said properties has been duly transferred

to     the   plaintiff-bank      in     accordance      with   the

procedure known to law for transfer of title. The said

sale     transactions    are      duly      reflected    in    the

encumbrance certificates produced as Exhibits P-19

and P-23. A registered sale deed duly reflected in the

encumbrance        certificate        constitutes    constructive

notice to the entire world, including the defendant-

BDA. Further, the khata certificate produced as

Exhibit P-50 establishes that the khata of the suit

property stands in the name of the plaintiff-bank;

this, coupled with the tax paid receipts produced as

Exhibits P-42, P-43, P-44 and P-45, and the

BSNL/Telecom bills produced as Exhibits P-175 to P-

190, fortifies the plaintiff-bank's claim of possession
                          135     O.S. No.7738/2002
                                 C/W 9382/2005

over the Schedule properties. It is thus established

from all the aforementioned documents that the suit

Schedule 'A' & 'B' properties were duly transferred to

the plaintiff-bank in accordance with the procedure

known to law for transfer of title, that the khata of

the said properties was thereafter transferred in the

concerned revenue records, and that property taxes

have been paid accordingly.

  151. Since the title of the vendor of the plaintiff-

bank is in question, this Court shall now examine the

relevant documents and applicable legal provisions

governing the transfer of title from the BDA to the

vendor of the plaintiff-bank.

  152. The plaintiff-bank avers that the suit property

-- initially a single site measuring 150' × 100' -- was

allotted to Sri Suruli Ramarao Narasimha Murthy

under a possession certificate dated 28/06/1976. In

this regard, the plaintiff-bank has produced the

original possession certificate, marked as Exhibit P-5.
                           136       O.S. No.7738/2002
                                    C/W 9382/2005

  153. Upon careful examination of this document, it

is evident that Site No. 527 measuring 150' × 100'

was allotted to Sri Suruli Ramarao Narasimha

Murthy by the BDA on 28/06/1976. This possession

certificate bears the signatures of the Assistant

Engineer and the Executive Engineer, with the

notation '527/v/72' appearing on the top of the

memo, albeit partially obscured. Although the BDA

has contended that the documents were forged by Sri

Suruli Ramarao Narasimha Murthy, no complaint

has been lodged with respect to this particular

document.     Neither   the   BDA     nor   the   Assistant

Engineer nor the Executive Engineer has alleged that

their signatures on this document have been forged.

  154. The said site was subsequently bifurcated

into   Site   Nos.   527/A      and    527/B.     This   is

substantiated by Exhibit P-7, being an endorsement

dated 06/12/1988 issued by the BDA itself, duly

signed by the Deputy Secretary. Upon careful
                         137     O.S. No.7738/2002
                                C/W 9382/2005

scrutiny of this document, it is apparent that Sri

Suruli Ramarao Narasimha Murthy       had submitted

an application for bifurcation of Site No. 527, which

was accepted by the BDA by issuance of the said

endorsement, wherein at Serial No. 10 it is recorded

as follows:'ನಿಮ್ಮ ಕೋರಿಕೆಯನ್ನು ಪರಿಶೀಲಿಸಲಾಗಿ ಆಯುಕ್ತರು

ವಿಭಾಗ ಮಾಡಲು ಒಪ್ಪಿಗೆ ನೀಡಿರುತ್ತಾರೆ. ನಿವೇಶನ ನಂ. 527 ನ್ನು

527/A ಮತ್ತು 527/B ಎಂದು ವಿಭಜಿಸಲಾಗಿದೆ. ನೊಂದವಣ

ಕ್ರಯಪತ್ರ ನಕಲನ್ನು ಪಡೆಯುವುದು.'This document is signed

by Deputy Secretary Sri Puttaswamy on 06/12/1988.

No complaint has been lodged with respect to this

document either.

  155. Prior   to   Exhibit   P-7,   the   Bengaluru

Mahanagara Palike issued a special notice dated

19/09/1987 under Section 106 of the Karnataka

Municipal Corporations Act, for the purpose of tax

assessment in respect of Site No. 527, which is

produced and marked as Exhibit P-6. A perusal of

this document makes it abundantly clear that even
                         138    O.S. No.7738/2002
                               C/W 9382/2005

prior to the execution of the sale deed by the BDA in

favour of Sri Suruli Ramarao Narasimha Murthy , the

suit property had been assessed to tax in the name of

the said vendor.

  156. This Court shall now advert to the pivotal

documents in question, namely the sale deeds

pertaining to Site Nos. 527/A and 527/B -- i.e., the

suit Schedule 'A' & 'B' properties -- which are the

disputed documents stated to have been executed by

the BDA in favour of the vendor Sri Suruli Ramarao

Narasimha Murthy, the execution whereof has been

denied by the BDA.

  157. The plaintiff-bank has produced the original

sale deed dated 21/10/1989 in respect of the suit

Schedule 'A' property, marked as Exhibit P-1, and

the original sale deed dated 25/10/1989 in respect of

the suit Schedule 'B' property, marked as Exhibit P-

2. Both the said documents were registered in the

absence of the executant, the personal appearance of
                          139      O.S. No.7738/2002
                                  C/W 9382/2005

the executant having been exempted under the

provisions of law. This Court shall now advert to the

relevant   statutory    provision       governing       the

registration of such documents.

  158. Section 88 of the Registration Act, 1908

governs the registration of documents executed by

Government officers or certain public functionaries,

and the same is extracted hereunder for the sake of

convenience and ready reference:

       "Section 88. Registration of documents
     executed by Government officers or certain
     public functionaries.--
     (1) Notwithstanding anything contained in
     this Act, it shall not be necessary for,--
     (a) any officer of Government, or
     (b)   any   Administrator-General,      Official
     Trustee or Official Assignee, or
     (c) the Sheriff, Receiver or Registrar of a
     High Court, or
     (d) the holder for the time being of such
     other public office as may be specified in a
     notification in the Official Gazette issued in
     that behalf by the State Government, to
                          140    O.S. No.7738/2002
                                C/W 9382/2005

appear in person or by agent at any
registration    office     in   any     proceeding
connected with the registration of any
instrument executed by him or in his
favour, in his official capacity, or to sign as
provided in Section 58.


(2) Any instrument executed by or in favour
of an officer of Government or any other
person referred to in sub-section (1) may be
presented for registration in such manner
as may be prescribed by rules made under
Section 69.


(3) The registering officer to whom any
instrument is presented for registration
under this section may, if he thinks fit, refer
to any Secretary to Government or to such
officer   of   Government       or   other   person
referred to in sub-section (1) for information
respecting the same and, on being satisfied
of the execution thereof, shall register the
instrument."
                            141     O.S. No.7738/2002
                                   C/W 9382/2005

  159. On a plain reading of the aforesaid provision,

it is manifest that a document executed by the BDA

is liable to be registered in the absence of the

executing officer, and such officer is expressly

exempted from personal appearance before the

registering authority.

  160. This Court has carefully examined both

Exhibits P-1 and P-2, being the sale deeds stated to

have been executed by the Deputy Secretary, BDA,

Bangalore,    on     21/10/1989         and    25/10/1989

respectively, in respect of the Schedule 'A' and 'B'

properties.   In    both   the   said    documents,        the

registering authority has recorded the following

endorsement:'ದಸ್ತಾವೇಜು ಬರೆದು ಕೊಟ್ಟಿರುವ ಶ್ರೀ the Deputy

Secretary     BDA    Bangalore     ನನಗೆ       ತೃಪ್ತಿಯಾಗಿದ್ದರಿಂದ

ನೋಂದಾವಣಿ ಕಾಯಿದೆ 1908ನಿಬಂಧನೆ (1) ರ ಪ್ರಕಾರ ಖುದ್ದಾಗಿ

ಹಾಜರಾಗಲು ವಿನಾಯತಿ ನೀಡಲಾಗಿದೆ.'It is thus evident that

both the said documents were registered only upon

the satisfaction of the registering authority as to the
                                   142       O.S. No.7738/2002
                                            C/W 9382/2005

due execution thereof, and were registered in strict

compliance with the provisions of law governing the

registration       of   instruments        executed        by    public

authorities.

  161. In this regard, it is also apposite to consider

the     oral    evidence          on     record.     D.W.-1,        Sri

Venkateshappa, in his cross-examination at Page No.

29, Paragraph 14, has categorically admitted as

follows:'ಕ್ರಯ      ಪ್ರತ್ರಗಳನ್ನು    ನೊಂದಾವಣಿ         ಮಾಡಿಸಲು       ಕರಡು

ಪತ್ರಗಳನ್ನು ನಮ್ಮ ಕಚೇರಿಯ ಕೇಸ್ ವರ್ಕರ್ ತಯಾರಿಸುತ್ತಾರೆ. 1989

ರಲ್ಲಿ ನಮ್ಮ ಕಚೇರಿಯಲ್ಲಿ ಕರಡು ಪತ್ರಗಳನ್ನು ತಯಾರಿಸುತ್ತಿದ್ದ ಕೇಸ್

ವರ್ಕರ್ ಹೆಸರು ನನಗೆ ನೆನಪಿಲ್ಲ. ಆ ರೀತಿ ತಯಾರಿಸಿ ಕರಡು ಪತ್ರವನ್ನು

ಮತ್ತು     ಹಾಜರಾತಿ         ವಿನಂತಿ        ಪತ್ರವನ್ನು    ಕೇಸ್        ವರ್ಕರ್

ಉಪನೊಂದನಾಧಿಕಾರಿ ಕಚೇರಿಗೆ ಹಾಜರು ಪಡಿಸುತ್ತಾರೆ. ನಮ್ಮ ಬಿ.ಡಿ.ಎ

ಅಧಿಕಾರಿಗಳ ಸಮ್ಮುಖದಲ್ಲಿ ಕ್ರಯ ಪತ್ರ ನೋಂದಣಿಯಾಗುತ್ತದೆ ಎಂದರೆ

ನಿಜ.     ಬಿ.ಡಿ.ಎ        ಅಧಿಕಾರಿಗಳ        ಅನುಪಸ್ಥಿತಿಯಲ್ಲಿ        ಕ್ರಯಪತ್ರ

ಮಾಡುವುದಿಲ್ಲ ಎಂದರೆ ನಿಜ.'

  162. A careful perusal of the aforesaid admission

makes it abundantly manifest that any sale deed
                                143    O.S. No.7738/2002
                                      C/W 9382/2005

executed by the BDA must be prepared by the

concerned Case Worker of the BDA office, and the

same    is    required    to    be   presented      before   the

registering authority by the BDA officials, along with

the    letter   seeking        exemption        from   personal

appearance. It further stands admitted that a sale

deed executed by the BDA will be registered only in

the presence of the BDA officials who present the

document before the registering authority, and that

no sale deed can be registered in the absence of such

BDA officials. It is thus a sine qua non that the

exemption letter from the concerned department or

office must be placed before the Sub-Registrar to

enable the registration of any such document, and

only upon receipt of such exemption letter shall the

registering     authority      proceed     to     register   the

instrument.

  163. From the evidence on record, it is evident that

all the aforesaid procedural and legal formalities were
                            144         O.S. No.7738/2002
                                       C/W 9382/2005

duly complied with in the present case, and it was

only upon such compliance and upon being satisfied

as to the due execution of the instruments that the

registering authority recorded the endorsement of

satisfaction and proceeded to register the documents.

It is accordingly established beyond doubt that

Exhibits P-1 and P-2 have been duly registered in

strict conformity with the provisions of law.

  164. This Court shall now advert to another

important document produced by the plaintiff-bank

and marked as Exhibit P-203. The definite contention

of the defendant-BDA is that the vendor of the

plaintiff-bank,   namely         Sri     Suruli   Ramarao

Narasimha Murthy , fabricated and forged the

documents pertaining to the suit property. It is

therefore necessary to subject this document to

meticulous scrutiny.

  165. Exhibit P-203 is the 'Ledger Extract of V

Block of Jayanagar', being an attested copy certified
                         145    O.S. No.7738/2002
                               C/W 9382/2005

by the Deputy Secretary-2 of the BDA, and the

authenticity of this document has not been disputed

by the defendant. On a careful perusal of this

document, the following facts emerge: Site No. 527 of

Jayanagar V Block was initially allotted to Swastik

Shikshana Samithi (Regd.), which allotment was

subsequently cancelled. Thereafter, the said site was

allotted to Sri Surali Ramarao Narasimha Murthy on

15/11/1972. The said document also records that a

sum of ₹19,808/- + ₹15,000/- = ₹34,808/- was paid

through challan, with a further endorsement that the

credits were verified and duly signed, and that the

possession certificate was issued, denoted by the

entry 'P.C. issued.' Below the said endorsement, the

signature of Sri Suruli Ramarao Narasimha Murthy

is found recorded.

  166. It is thus established from this document that

Site No. 527 was allotted to Sri Suruli Ramarao

Narasimha Murthy       upon receipt of ₹34,808/-
                               146         O.S. No.7738/2002
                                          C/W 9382/2005

through challan, that the credits were duly verified,

and that the possession certificate was issued to him,

whereafter       his   signature          was    obtained     in

acknowledgment thereof. This document has not

been disputed by the defendant-BDA and stands

certified by the Deputy Secretary-2 of the BDA.

  167. Even assuming, for the sake of argument,

that the sale deeds produced as Exhibits P-1 and P-2

were to be treated as forged, the defendant-BDA

offers no explanation whatsoever with respect to this

document. It is wholly inconceivable, by any stretch

of imagination, that the said ledger could have been

forged    or    manipulated     by    Sri    Suruli    Ramarao

Narasimha Murthy, a private individual. This is for

the reason that the custodianship of the said ledger

vests    exclusively     with       the     BDA,      and    any

manipulation of the entries therein could only have

been effected by the officials of the BDA itself. In the

absence    of    any   specific     allegation     against   any
                              147     O.S. No.7738/2002
                                     C/W 9382/2005

identified employee of the BDA, or the initiation of

any disciplinary or criminal enquiry against any

specific employee for allegedly making unauthorized

entries in the name of Sri Suruli Ramarao Narasimha

Murthy, it is wholly impermissible to cast the blame

for manipulation of official records upon a private

individual who had no access to such records.

   168. In this regard, the oral evidence of D.W.-1, Sri

Venkateshappa, in cross-examination at Page No. 21,

Paragraph No. 6, is of considerable significance. He

has categorically admitted as follows:'ಬಿ.ಡಿ.ಎ ಯಿಂದ

ನಿವೇಶನಗಳನ್ನ     ಹಂಚಿಕೆ   ಮಾಡಿದಾಗ      ಹಂಚಿಕೆ    ರಿಜಿಸ್ಟರ್   ನಲ್ಲಿ

ನಮೂದಿಸಲಾಗುತ್ತದೆ ಎಂದರೆ ನಿಜ. ಸದರಿ ಹಂಚಿಕೆ ರದ್ದು ಮಾಡಿದಾಗ

ರಿಜಿಸ್ಟರ್ನಲ್ಲಿ ನಮೂದಿಸಲಾಗುತ್ತದೆ ಎಂದರೆ ನಿಜ. ಸದರಿ ಬಿ.ಡಿ.ಎ

ನಿವೇಶನದ ಹಂಚಿಕೆ ರಿಜಿಸ್ಟರನ್ನು ಈ ನ್ಯಾಯಾಲಯದಲ್ಲಿ ಹಾಜರು

ಪಡಿಸಲು ನನಗೆ ತೊಂದರೆ ಇಲ್ಲ. ನಿವೇಶನ ಹಂಚಿಕೆ ಮಾಡಿದವರ

ಹೆಸರನ್ನು ಸದರಿ ರಿಜಿಸ್ಟರ್ನಲ್ಲಿ ನಮೂದಿಸುತ್ತೇವೆ. ಸದರಿ ರಿಜಿಸ್ಟರ್ನಲ್ಲಿ

ಸುರಳಿ ರಾಮರಾವ್ ನರಸಿಂಹಮೂರ್ತಿಗೆ ನಿವೇಶನ ಹಂಚಿಕೆ ಮಾಡಿದ

ಬಗ್ಗೆ   ನಮೂದಿಸಲಾಗಿದೆ     ಎಂದರೆ     ನಿಜ.    ಆದರೆ     ಅಕ್ರಮವಾಗಿ
                              148      O.S. No.7738/2002
                                      C/W 9382/2005

ನಮೂದಿಸಲಾಗಿದೆ. ಸದರಿಯವರಿಗೆ ನಿ.ಪಿ.5 ರಂತೆ ಸ್ವಾದೀನ ಪತ್ರ

ಕೊಡಲಾಗಿದೆ ಎಂದರೆ ನಿಜ. ಆದರೆ ಪ್ಯಾಬ್ರಿಕೇಟೆಡ್ ದಾಖಲೆ ಎಂದು

ಸಾಕ್ಷಿದಾರರು ಹೇಳುತ್ತಾರೆ. ನಿವೇಶನದ ಹಂಚಿಕೆ ಮತ್ತು ಸ್ವಾದೀನ ಪತ್ರ

ಕೊಟ್ಟ ನಂತರ ಬಿಡಿಎ ಯಿಂದ ಕ್ರಯ ಪತ್ರ ಮಾಡಿಕೊಡಲಾಗುತ್ತದೆ

ಎಂದರೆ ನಿಜ. ಅಂತಹ ಎಲ್ಲ ಪ್ರಕ್ರಿಯೆಗಳು ಈ ದಾವೆಗೆ ಸಂಬಧಿಸಿದ

ಆಸ್ತಿಗೆ ಆಗಿವೆ ಅಂದರೆ ಭೋಗಸ್ ಆಗಿವೆ. ಸುರಳಿ ರಾಮರಾವ್

ನರಸಿಂಹಮೂರ್ತಿಗೆ ಹಂಚಿಕೆ ಯಾದ ನಿವೇಶನವನ್ನು ರದ್ದು ಗೊಳಿಸಿಲ್ಲ.

ಬೋಗಸ್ ಹಂಚಿಕೆಯಾದ್ದರಿಂದ ಆ ರೀತಿ ರದ್ದು ಗೊಳಿಸಿಲ್ಲ ಎಂದು

ಸಾಕ್ಷಿದಾರರು ಮುಂದುವರೆದು ಹೇಳುತ್ತಾರೆ.'

  169. Further, at Page No. 23, Paragraph No. 7, the

said witness has admitted:'ಆ ಸಮಯದಲ್ಲಿ ನಾನು ಬಿಡಿಎ

ಬ್ಯಾಂಕ್    ಖಾತೆಯನ್ನು    ತಪಾಸಣೆ     ಮಾಡಿಲ್ಲ.   ನಿ.ಪಿ.    1   ರಲ್ಲಿ

ಉಪಕಾರ್ಯದರ್ಶಿಯ ಹಾಜರಾತಿಯ ವಿನಾಯಿತಿ ಕೊಡಲಾಗಿದೆ ಎಂದರೆ

ನಿಜ. ಸದರಿ ಕ್ರಯ ಪತ್ರ ಬೋಗಸ್ ಎಂದು ಸಾಕ್ಷಿದಾರರು ಮುಂದುವರೆದು

ಹೇಳುತ್ತಾರೆ.'.

  170. On a considered appreciation of the aforesaid

portion    of   the    cross-examination,     the      following

conclusions are irresistible: The entries made in

Exhibit P-203 are in conformity with the prescribed
                             149        O.S. No.7738/2002
                                       C/W 9382/2005

rules and procedure governing the allotment of sites

by the BDA. The witness has admitted in unequivocal

terms that whenever a site is allotted by the BDA, the

same is entered in the allotment register; that when

such allotment is cancelled, that fact too is entered in

the register; and that the name of Sri Suruli Ramarao

Narasimha Murthy          stands recorded in the said

register   as   the   allottee    of   the    suit   site.   The

explanation offered by the witness that the said entry

was made illegally is wholly untenable and cannot be

accepted, for the simple and cogent reason that the

said register is in the exclusive custody of the BDA. If

any unauthorized or illegal entry were to be made

therein, it could only have been done by the officers

of the BDA themselves. In the absence of any specific

allegation against any identified employee of the

BDA, or the initiation of any departmental or criminal

proceedings     against    any     specific    employee      for

allegedly making illegal entries in the name of Sri
                                 150         O.S. No.7738/2002
                                            C/W 9382/2005

Suruli Ramarao Narasimha Murthy in the official

records, the blame for manipulation of official

records cannot be fastened upon a private individual

who had no access to or control over such records.

  171. Another          material             and        significant

circumstance     that    weighs         heavily       against   the

defendant-BDA is that the original records pertaining

to Site No. 527 are admittedly untraceable. This fact

is reflected in Exhibit D-3, being the Unofficial Note

(U.O.    Note)   of   the       BDA,        which     records    as

follows:'ಜಯನಗರ V ನೇ ಬ್ಲಾಕ್ ಹಂಚಿಕೆ ಲೆಡ್ಜರ್ ಪರಿಶೀಲಿಸಲಾಗಿ

ನೀ.ಸಂಖ್ಯೆ 527 ವಿಸ್ತೀರ್ಣ 100 x 150 ಸ್ವಸ್ತಿಕ್ ಶಿಕ್ಷಣ ಸಮಿತಿ (ರಿ)

ರವರಿಗೆ   ಹಂಚಿಕೆಯಾದ      ಬಗ್ಗೆ     ದಾಖಲೆ       ಇದ್ದು    ನಂತರ     ರದ್ದು

ಪಡಿಸಿರುವುದಾಗಿ    ದಾಖಲಾಗಿದ್ದು          ಇದೆ    ನಿವೇಶನವನ್ನು      ಸುರುಳಿ

ರಾಮರಾವ್ ನರಸಿಂಹಮೂರ್ತಿ ರವರಿಗೆ ಪುನಃ ಹಂಚಿಕೆ ಮಾಡಿದಂತೆ

ದಾಖಲೆ ಇರುತ್ತದೆ. ಈ ಹಂಚಿಕೆ ಅನುಮಾನಾಸ್ಪದವಾಗಿ ಕಂಡುಬರುತ್ತದೆ.

ಅಭಿಲೇಖಾಲಯದಲ್ಲಿ ಮೂಲ ಕಡತ ಪರಿಶೀಲಿಸಬಹುದು. (30-7-02)

ನಿವೇಶನ ಸಂಖ್ಯೆ. 527 ಜಯನಗರ V ನೇ ಬ್ಲಾಕಿನ ಕಡತವನ್ನು
                                151       O.S. No.7738/2002
                                         C/W 9382/2005

ಬೆ.ಅ.ಪ್ರಾದ     ದಾಖಲೆ       ವಿಭಾಗದಲ್ಲಿ      ಪರಿಶೀಲಿಸಲಾಗಿ        ಕಂಡು

ಬಂದಿರುವುದಿಲ್ಲ.'

  172. From a careful reading of the aforesaid U.O.

Note, which is the defendant-BDA's own internal

record,      the   following   position        emerges       clearly:

According to the BDA's own records, Site No. 527 of

Jayanagar V Block was initially allotted to Swastik

Shikshana Samithi (Regd.), which allotment was

subsequently cancelled, whereafter the said site was

re-allotted to Sri Suruli Ramarao Narasimha Murthy.

The said U.O. Note itself describes this re-allotment

as   suspicious.       However,         crucially      and     most

significantly, upon a search of the original file

pertaining to Site No. 527 of Jayanagar V Block in

the records section of the BDA, the said original file

was found to be missing and untraceable.

  173. This        Court     finds      that     the     aforesaid

circumstance is of far-reaching consequence. The

ledger extract, Exhibit P-203, duly reflects the name
                           152    O.S. No.7738/2002
                                 C/W 9382/2005

of Sri Suruli Ramarao Narasimha Murthy as the

allottee of the suit site, and the entries therein

remain intact and uncancelled. The sale deeds

executed in favour of the vendor were registered in

due compliance with the provisions of law. In the

aforesaid state of affairs, wherein the original records

pertaining to the suit site are themselves missing

from the BDA's own records department, there exists

no cogent or legally sustainable basis for the

defendant-BDA to assert that the documents were

created or fabricated by the vendor of the plaintiff-

bank. The defendant-BDA has offered no satisfactory

explanation as to the circumstances under which the

original records came to be missing, nor has it

adduced any credible evidence to substantiate its

bare allegation of fabrication. In the absence of such

evidence, the allegation of forgery or fabrication

levelled against the vendor of the plaintiff-bank

cannot be sustained.
                           153     O.S. No.7738/2002
                                  C/W 9382/2005

  174. It is evident from the Possession Certificate

produced at Ex.P.5 that the suit Schedule 'A' and 'B'

properties were allotted to the vendor of the plaintiff-

Bank, and the same were subsequently conveyed to

the vendor of the plaintiff by the BDA under

registered Sale Deeds Ex.P.1 and Ex.P.2. Thereafter,

the vendor of the plaintiff-Bank executed Sale Deeds

in favour of the plaintiff-Bank under Ex.P.48 and

Ex.P.49, preceded by Agreements to Sell as per

Ex.P.46 and Ex.P.47. It is thus manifest that the

plaintiff-Bank acquired clear and marketable title

over the suit schedule property by virtue of duly

registered Sale Deeds, which constitute a mode of

transfer of title recognised and sanctioned by law.

This Court is of the considered opinion that the

plaintiff-Bank has validly and lawfully acquired title

over the suit schedule property. As on the date of

institution of the suit, the possession of the plaintiff-

Bank over the suit schedule property is not in
                              154     O.S. No.7738/2002
                                     C/W 9382/2005

dispute. The very basis of the controversy is the

nature and legality of such possession, which the

defendant-BDA       has     sought     to    characterise      as

unauthorised and illegal. However, once it stands

established before this Court that title has been duly

transmitted to the plaintiff-Bank through a valid

chain of title and by a mode of transfer recognised

under law, the possession flowing therefrom equally

stands validated in the eyes of law. It is further an

undisputed fact on record that the defendant-BDA

demolished the structure standing on the suit

schedule property, which act constitutes a clear and

unlawful     interference    with      the       plaintiff-Bank's

peaceful possession and enjoyment of the said

property. In such circumstances and for the reasons

aforesaid, the plaintiff-Bank is entitled to a decree of

Declaration    of   title   and     Permanent           Injunction

restraining the defendant-BDA from interfering with

the   suit    schedule      property        in    any     manner
                           155     O.S. No.7738/2002
                                  C/W 9382/2005

whatsoever. Accordingly, Issues No.1, 2, 3, and 6 are

answered in the Affirmative and in favour of the

plaintiff-Bank.

  175. In the suit, the plaintiff-Bank is also claiming

an alternative prayer of adverse possession. But it

appears that the said prayer is sought as a matter of

abundant caution, as there is an allegation of forgery

of the document by the vendor of the plaintiff-Bank.

But adverse possession cannot be claimed without

admitting the title of the other side, and at the same

time claiming the title over the particular property,

adverse possession cannot be claimed. When this

Court has noticed that the title has flowed from the

BDA to the vendor of the plaintiff-Bank and from him

to the plaintiff-Bank as per the procedure known to

law, then such plea cannot be considered, and

therefore is not considered.

  176. There is an allegation of forgery against the

vendor of the plaintiff bank. It is the contention of the
                            156       O.S. No.7738/2002
                                     C/W 9382/2005

defendant BDA that the vendor of the plaintiff bank,

Suruli Ramarao Narasimha Murthy, fabricated the

sale deeds in respect of the suit schedule property.

The plaintiff bank contends that on 26-07-2002,

certain officials of the BDA visited the suit schedule

property   and    allegedly    issued      threats   to   the

occupants of the building, warning of demolition on

the   purported   ground      that   the    structure     was

unauthorized. It is further alleged that on 27-07-

2002, at approximately 1:00 P.M., Defendant No. 2

telephoned the bank authorities and reiterated such

threats of demolition. Thereafter, the plaintiff bank

approached the Hon'ble High Court of Karnataka by

way of a writ petition.

  177. It is pertinent to note that the sale deeds

produced as Ex.P.1 and Ex.P.2, dated 21-10-1989

and 25-10-1989 respectively, have been found to be

duly executed, as has already been discussed by this

Court. The allegation of the plaintiff bank that BDA
                              157       O.S. No.7738/2002
                                       C/W 9382/2005

authorities visited the suit property and thereafter

made a telephonic threat to the bank authorities

stands unrebutted by the defendants. The police

complaint (Ex.P.209) was lodged by Venkateshappa,

D.W.1, on behalf of the BDA, and is dated 14-08-

2002; the same was registered at Sheshadripuram

Police Station on 16-08-2002. The basis for this

complaint was a representation made by one G.

Ramachandra, the then Deputy Secretary of the

BDA, who served in that capacity from 1987 to 1989,

addressed to the BDA on 13-08-2002 (Ex.P.210). In

the said representation, G. Ramachandra stated that

he was apprised by the BDA Commissioner that his

signatures on the sale deeds, namely Ex.P.1 and

Ex.P.2, had been forged.

  178. Admittedly, BDA officials visited the suit

property    and    alleged   illegal   occupation   by   the

plaintiff   bank    prior    to    the    lodging   of   the

representation by G. Ramachandra to the BDA.
                         158    O.S. No.7738/2002
                               C/W 9382/2005

Another material aspect that warrants consideration

is how G. Ramachandra came to learn that his

signatures on Ex.P.1 and Ex.P.2 had been forged,

given that the said documents were never in the

custody of the BDA and were at all material times in

the custody of the plaintiff bank. It is inexplicable

how he arrived at such a conclusion without having

personally examined the original documents. During

cross-examination, he deposed that he had examined

copies of the said documents; however, there was no

occasion or justification for the BDA to have been in

possession of such copies.

  179. Furthermore,     nothing     prevented     G.

Ramachandra from lodging a complaint directly with

the police upon becoming aware of the alleged forgery

of his signature. There was no apparent necessity to

address the representation to the BDA, an authority

wholly devoid of any investigative or quasi-judicial

powers. G. Ramachandra ought to have lodged the
                             159      O.S. No.7738/2002
                                     C/W 9382/2005

complaint     directly   before    the   competent   police

authority and, if necessary, forwarded a copy thereof

to the BDA. In the considered opinion of this Court,

in the presence of G. Ramachandra -- the person

whose signature is alleged to have been forged --

Venkateshappa had no locus standi to file the said

complaint. Moreover, the complaint was lodged after

an inordinate delay of approximately 12 to 13 years

from the date of the alleged forgery. It appears that

the complaint of forgery is an afterthought, inasmuch

as BDA officials visited the suit property in July 2002

and the police complaint was lodged only in August

2002.

  180. The plaintiff bank has produced a certified

copy    of   the   judgment       rendered   in   C.C.   No.

23341/2008 by the competent Court, marked as

Ex.P.207. The vendor of the plaintiff bank, Suruli

Ramarao Narasimha Murthy, was acquitted in the

said criminal proceedings. It is important is fact that
                                160     O.S. No.7738/2002
                                       C/W 9382/2005

C.W.1, Syyed Asgar Imani, who submitted the

Forensic   Science        Laboratory    (FSL)     report   upon

examination of the signatures of G. Ramachandra

and Suruli Ramarao Narasimha Murthy on the

disputed documents, was not examined as a witness

in the criminal proceedings. No explanation has been

forthcoming from the defendants' side for this crucial

lacuna.    The        investigation    is   stated    to   have

commenced        in    2002;   however,     the    handwriting

expert's report was received only in 2008 -- a delay of

nearly six years from the commencement of the

investigation.

  181. It is further pertinent to note that during the

course of the investigation, specimen signatures of G.

Ramachandra           and   Suruli     Ramarao       Narasimha

Murthy were obtained by the police, along with their

admitted signatures; however, no other signatures

were obtained for comparison. Importantly, BDA

records -- more particularly Ex.P.203 -- disclose that
                             161      O.S. No.7738/2002
                                     C/W 9382/2005

a possession certificate was issued in favour of Suruli

Ramarao Narasimha Murthy as far back as 1976. If

forgery is alleged, it is evident that some other

person, necessarily an insider from within the BDA,

must have been complicit in the manipulation of

internal records. However, no complaint has been

lodged and no investigation has been initiated

against such unknown persons from within the BDA.

  182. Taken         cumulatively,         the     following

circumstances give rise to serious doubt regarding

the evidentiary value and conclusiveness of the

handwriting expert's report: (i) non-examination of

the handwriting expert in the criminal proceedings;

(ii) absence of any criminal complaint or investigation

against BDA officials alleged to have manipulated

internal documents; (iii) failure of G. Ramachandra to

lodge the complaint directly with the police; (iv)

inordinate   delay    in   lodging   the    complaint;   (v)

inordinate   delay    in   procuring    the      handwriting
                           162     O.S. No.7738/2002
                                  C/W 9382/2005

expert's report; (vi) lodging of the police complaint

only after the BDA officials' visit to the suit property;

and (vii) the acquittal of Suruli Ramarao Narasimha

Murthy in the criminal case. In view of the foregoing,

the handwriting expert's report cannot be treated as

conclusive proof of forgery.

  183. It was also the contention of the defendants

that the suit property, being a corner site, could not

have been allotted to any individual and was

mandatorily required to be disposed of by way of

public auction in accordance with the applicable

rules. This contention, however, is untenable and is

liable to be rejected. As per the Notification dated 30-

11-1972 bearing No. HMA 69/72, the rules governing

the disposal of corner sites were brought into force

with effect from that date. However, as evidenced by

Ex.P.203, the extract of Jayanagar V Block sites

maintained by the BDA, the allotment of the suit site

in favour of Suruli Ramarao Narasimha Murthy was
                           163    O.S. No.7738/2002
                                 C/W 9382/2005

effected on 15-11-1972 -- fifteen days prior to the

coming into force of the said rules. Consequently, the

said contention is devoid of merit and is accordingly

rejected. Therefore the issues answered accordingly.

  184. Issue No. 4: This issue is with respect to

misjoinder of causes of action. But it is to be noted

that the defendant-BDA has not disputed that it tried

to demolish the building over the suit schedule 'A'

property on the allegation of illegal possession. At the

same time, the plaintiff-Bank claims valid title over

the suit property on the basis of the sale deeds

executed by its vendor. When the plaintiff-Bank

wants to protect the title and possession of the suit

property, it has to seek declaration and permanent

injunction, so there is no question of misjoinder of

causes of action. Therefore, this issue is answered in

the Negative.

  185. Issue No. 5:- This issue is with respect to

non-issuance of legal notice under Section 64 of the
                          164     O.S. No.7738/2002
                                 C/W 9382/2005

BDA Act. Undisputedly, the BDA wanted to demolish

the building on the suit schedule 'A' property. Upon

the threat by the BDA to demolish the building, the

plaintiff-Bank approached the Hon'ble High Court of

Karnataka by filing a writ petition, which was

disposed of by granting 4 weeks' time to approach the

civil court for appropriate remedy. In pursuance of

the said direction, the plaintiff-Bank approached this

Court on 16-11-2002 within 4 weeks from the date of

disposal of the writ petition. Along with the suit, the

plaintiff-Bank filed I.A. No. 1 under Section 64(2) of

the BDA Act to dispense with the statutory notice

under Section 64(2) of the BDA Act. Section 64(2) of

the BDA Act provides that any party who seeks

urgent or immediate relief can institute the suit with

the leave of the court. As per the order sheet entry

dated 18-11-2002, 'since caveat is filed, issue of

statutory notice as prayed in I.A. No. 1 dispensed'. In

view of this order, the question of issuing the legal
                           165    O.S. No.7738/2002
                                 C/W 9382/2005

notice as required under Section 64 of the BDA Act

does not arise. That apart, it is to be noted that there

was an urgent and immediate threat of demolition of

the building by the BDA over the suit schedule

property. In such a situation, no prudent man would

be expected to issue a legal notice as required under

Section 64 of the BDA Act prior to filing of the suit,

with a waiting period of 1 month. It is apposite to

mention here that even during the pendency of the

suit, the BDA demolished the building on 25-11-

2002, just 9 days after filing of the suit. In such an

emergent situation, how can a prudent man be

expected to issue a prior 1 month notice before filing

the suit. Be that as it may, this Court has already

dispensed with the issue of notice as per I.A. No. 1,

therefore this issue is answered in the Negative.

                  O.S.NO.9382-2005

  186. Issue No. 1:- Undisputedly, the plaintiff bank

was in possession of the Schedule A and B properties
                           166      O.S. No.7738/2002
                                   C/W 9382/2005

by virtue of the sale deeds produced at Ex. P. 48 &

49. It is also an undisputed fact that BDA threatened

to demolish the building over the suit schedule

property and to take possession of the same from the

plaintiff bank on the allegation of illegal possession,

which necessitated the bank to approach the Hon'ble

High Court of Karnataka by filing writ petitions in

W.P. No. 28601-602/2002. A copy of the order of the

writ petition is filed at Ex. P. 191. Even in the writ

petitions, the BDA took the contention that the

property in dispute belongs to it and was never

allotted to Suruli Ramarao Narasimha Murthy, and it

sought only to take possession of the same by

dispossessing   the   plaintiff   bank   from   the   suit

property. After hearing both sides, the writ petition

was disposed of on 28-10-2002, by holding that: "In

view of the Division Bench judgment of this Court in

the John B. James case, the questions raised in

these writ petitions -- as to whether the petitioners
                           167       O.S. No.7738/2002
                                    C/W 9382/2005

are in settled possession or have perfected title by

way of adverse possession, and if so, whether the

BDA, in exercise of its powers under the statute, can

take action to forcibly dispossess or demolish -- are

matters which have to be considered by the Civil

Court. For the reasons stated above, there is no merit

in these writ petitions. Petitions are dismissed.

However, for a period of four weeks from today, the

BDA is restrained from taking any action to demolish

the properties in question, so as to facilitate the

petitioner to seek remedy as is open to him in law."

  187. On a plain reading of this order, it is clear

that the question of whether the plaintiff's possession

over the suit property is settled or adverse, and

whether   the   BDA    can   take    action   to   forcibly

dispossess the plaintiff bank, has to be considered

only by the Civil Court. However, in order to facilitate

the plaintiff bank to approach the court, the Hon'ble

High Court of Karnataka restrained the BDA from
                           168    O.S. No.7738/2002
                                 C/W 9382/2005

taking any action to demolish the properties for a

period of four weeks. It is to be noted that the writ

petition was disposed of on 28-10-2002, and the

plaintiff bank filed the suit for declaration and

injunction on 16-11-2002 in O.S. No. 7738/2002.

Along with the suit, the plaintiff bank filed I.A. No. 1

under Section 64(2) of the BDA Act and I.A. No. 2

under Order 39, Rules 1 & 2 of the C.P.C., against

the BDA for temporary injunction. As a caveat had

been filed by the BDA, no interim relief was granted.

But it is surprising to note that despite having

knowledge of and participating in the suit, the BDA

demolished the building on 25-11-2002 in the early

morning -- within 9 days from the date of filing of the

suit.

  188. It is pertinent to consider the documents

produced by the BDA itself in this regard at Ex. D. 3,

4, and 5 (all of which are U.O. Notes -- Unofficial

Notes). A bare perusal of these documents prima
                          169    O.S. No.7738/2002
                                C/W 9382/2005

facie reveals that they appear to have been created

only to be produced in this case to justify the

demolition. Ex. D. 3, the U.O. Note, begins with Sl.

No. 1 and ends with Sl. No. 16 in Ex. D. 5. Sl. Nos. 1

and 2 (Ex. D. 3) and Sl. Nos. 5 and 6 (Ex. D. 4) are

dated 30-7-2002, and Sl. No. 7 in Ex. D. 4 is dated

22-11-2002, Sl. No. 8 is dated 24-11-2002. But

surprisingly, Sl. Nos. 9, 10, and 11 are again dated

30-7-2002, and Sl. No. 12 is dated 25-11-2002.

  189. In the note at Sl. No. 8, dated 22-11-2002,

the Law Officer made notes as follows: "The writ

petition was disposed of on 28-10-2002. The Hon'ble

High   Court   of   Karnataka   directed   the   BDA,

restraining it from taking any action to demolish for

four weeks from 28-10-2002 (from today as per the

order herein). The period of 28 days expires on 24-

11-2002 at midnight, as a 'week' means any

consecutive period of 7 days as per the Law Lexicon.

The Vysya Bank has filed a suit on 16-11-2002 in
                           170    O.S. No.7738/2002
                                 C/W 9382/2005

O.S. No. 7738/2002 before CCH 12, and there is no

interim order as per the endorsement and letter of

BDA's advocate, Sri Sadashivareddy. Hence, there is

no legal impediment to demolish after midnight on

24-11-2002."

  190. But astonishingly, Ex. D. 5 (U.O. Note) at Sl.

No. 11 contains the following note: "Hence, approval

may be accorded to issue a demolition order for the

unauthorised   building    on   the   above-said   site.

30/7/2002." It is incomprehensible how, on the basis

of the Law Officer's note dated 24-11-2002, a request

could be made to issue a demolition order dated 30-

7-2002. One cannot assume that the pages are mixed

up, because the serial numbers of the notes are

continuous.

  191. The most astonishing fact is that in Sl. No.

12, on the second page of Ex. D. 5, it is mentioned:

"As per the court order of the Hon'ble High Court vide

W.P. No. 28601-28602/02 dated 28-10-2002, the
                          171         O.S. No.7738/2002
                                     C/W 9382/2005

stay order expired at midnight on 24-11-2002.

Hence, it is requested to issue a demolition order.

Sd/- AEE No. 2, South Division." Thereafter, Note No.

13 reads: "Yes, approved. Sd/- EO II, 25/XI/02 at

6.00 AM." Note No. 16 reads: "Demolition was carried

out on 25-11-2002 with the help of the STF and local

police, and vacant physical possession was taken.".

  192. It appears that Defendant No. 2, who was

then Commissioner, took the matter personally, as

though   it   had   touched    his    ego,   because   the

demolition order was approved by EO-II in the early

morning at 6:00 AM. It is known to the general public

that government offices normally open only after

10:00 AM, but solely to approve the demolition of the

structure on the suit schedule properties, AEE No. 2

and EO-II attended the office before 6:00 AM.

  193. Even Defendant No. 2, Jayakar Jerome, who

was then Commissioner of Defendant No. 1, clearly

admitted in his cross-examination that he was
                         172    O.S. No.7738/2002
                               C/W 9382/2005

present at the time of the demolition. Even if he

denied his role in the illegal demolition, he was

convicted by the Hon'ble High Court of Karnataka in

contempt proceedings initiated by the plaintiff bank

in C.C.C. No. 1535/2002. A certified copy of the

order is produced at Ex. P. 193, which shows that

both defendants were convicted by the Hon'ble High

Court of Karnataka in the contempt proceedings,

with a fine of ₹10,000/- imposed, and in default of

payment, Defendant No. 2, Mr. Jayakar Jerome, was

directed to undergo simple imprisonment for one

month. It appears that the fine amount has been

paid.

  194. Defendants No. 1 and 2 did not conduct even

a minimal inquiry to establish how the plaintiff's

possession of the suit properties was illegal, as no

documents were produced by the defendants in this

regard. In paragraph 9 of the chief examination

affidavit, D.W. 1, K.S. Venkateshappa, deposed:
                           173     O.S. No.7738/2002
                                  C/W 9382/2005

"Certain anonymous complaints were received, both

telephonically and in person, that the corner site was

being put to use for certain commercial purposes,

and I was therefore called upon to investigate. It is

under    those    circumstances     that,    upon    the

anonymous complaint, I made an investigation and

found from the original records that there were no

sale deeds at all." However, not a single piece of

paper was produced to show that any investigation

was conducted. Bare perusal of a building is not

sufficient to come to the conclusion whether the

same is illegal or legal. Any authority has to verify the

documents before coming to the conclusion as to

whether a building is illegal or legal. In this case,

there is no document before the court to show that

the BDA has issued any notice to the plaintiff bank

to submit its title documents for verification. Even if

it is assumed for a moment that the said building is

illegal, the building was long-standing, because Ex.P.
                              174   O.S. No.7738/2002
                                   C/W 9382/2005

17 building plan sanctioned by the Bangalore

Mahanagara Palike is dated 13-12-1988, and the

building was demolished on 25-11-2002, meaning it

was an almost 14-year-old building. Photographs

produced by the plaintiff show that the said building

was not erected overnight. Then how the BDA came

to the conclusion that the said building is illegal has

no proper explanation except oral evidence.

  195. Even if the said building is illegal, the BDA

should not have adopted the bulldozer culture; it

should   have    initiated     proceedings   under   the

provisions of the Karnataka Public Premises Eviction

Act, 1971. As per Section 2(e), 'public premises'

means any premises belonging to or allotted to the

State Government, or taken on lease or requisitioned

by or on behalf of the State Government, and

includes any premises belonging to or taken on lease

by and on behalf of -- (e) the Bangalore Development

Authority    constituted       under   the    Bangalore
                                 175     O.S. No.7738/2002
                                        C/W 9382/2005

Development Authority Act, 1976 (Karnataka Act 12

of 1976). As per Section 4 of this Act, if the

Competent Officer is of the opinion that any persons

are    in    unauthorised       occupation    of   any    public

premises and that they should be evicted, the

Competent Officer shall issue a notice in the manner

provided under the Act, calling upon them to show

cause why an order of eviction should not be passed,

and the said notice must specify the grounds for

eviction. This Act does not provide for demolition of a

building in the early hours of the morning when the

matter is pending before the court and without

holding any enquiry. The bulldozer culture adopted

by the BDA, and more particularly by defendant No.

2,    is    highly   illegal.   This   is   captured     in   the

photographs produced at Ex.P. 197 to 201 (Ex.P. 197

(a) to 201(a) are the negatives). When it prima facie

appears that the structures in the Schedule A and B

properties have been demolished in violation of the
                          176     O.S. No.7738/2002
                                 C/W 9382/2005

law, there is no other option but to hold that the BDA

has demolished the building illegally. Therefore, this

issue is answered in the Affirmative.

  196. Issue No. 2 & 3: These issues are taken

together since both are interlinked, and further to

avoid repetition of discussion. The plaintiff bank has

purchased the 'A' schedule property by paying a

consideration of ₹72,00,000/- under the sale deed

dated 31-3-1995, produced at Ex.P. 48. The vendor

of the plaintiff bank has constructed the building

consisting of a ground floor and first floor, for which

the building licence was granted by the Bangalore

Mahanagara Palike on 13-12-1988, produced at Ex.P.

17. Along with Ex.P. 17, a blueprint of the building is

annexed; as per this blueprint, the total area of

construction including the Ground Floor and First

Floor is 2,705 sq. ft. The photographs produced at

Ex.P. 196 (Ex.P. 196(a) is the negative) show the size

of the building. Even the defendants have admitted
                              177    O.S. No.7738/2002
                                    C/W 9382/2005

the demolition of the building, and of course that is

the very matter in dispute.

     197. The plaintiff bank has examined P.W. 4, T.

Sathish Babu, who assessed the damage and gave a

report as per Ex.P. 194 dated 10-10-2005. The

valuation is as on 25-11-2002. I have carefully

examined this report; the assessor has taken all

relevant values into consideration to assess the value

of    the   building   and    has   finally   fixed   it   at

₹38,00,490/-. The valuator has also assessed the

damages by way of rental value. While assessing,

they have taken into consideration the situation,

area, quality of the residential building, etc., and

assessed the damages at ₹46,44,000/- from 25-11-

2002 to 24-11-2005. P.W. 4 has deposed about his

report, and thereby the bank has proved the

document by examining the author of the document.

However, during cross-examination, nothing was

elicited from him to discredit his evidence and report.
                             178    O.S. No.7738/2002
                                   C/W 9382/2005

Hence, his report can be fairly accepted. Therefore,

these two issues are answered in the affirmative.

  198. Issue No. 4: This issue is with regard to

mesne profits. The contention of the plaintiff bank is

that the property consisting of the building was

purchased to accommodate the executives of the

plaintiff   bank.   Since    the   building    has   been

demolished by the defendants illegally, the plaintiff

bank    has    certainly    had    to   seek   alternative

accommodation. Under such circumstances, the

plaintiff bank is definitely entitled to mesne profits,

for which there shall be a separate enquiry. *

  199. Issue No. 5: Undisputedly, defendant No. 2

was the Commissioner at the relevant point of time

and took an active part in the demolition of the

building. He has himself admitted during the course

of cross-examination that he was present at the time

of demolition of the building. It is relevant to note

here that the building was demolished in the early
                         179    O.S. No.7738/2002
                               C/W 9382/2005

hours of the day, even with the knowledge that the

matter was pending before the Civil Court. The

Hon'ble High Court of Karnataka convicted both the

BDA and defendant No. 2 for contempt, holding that

the building had been demolished in violation of its

order, and imposed a fine of ₹10,000/-, and in

default of payment of the fine, defendant No. 2 was

ordered to undergo simple imprisonment of 15 days.

  200. While demolishing the building, the then BDA

Commissioner, Mr. Jayakar Jerome, exceeded his

powers and acted too personally by demolishing the

building in the early hours of the morning, despite

the matter being pending before the court. As already

noticed by this court, no minimal enquiry was

conducted, and no proceedings were initiated by him

under the provisions of the Public Premises Eviction

Act, which ought to have been followed by the BDA

and defendant No. 2. All these things happened

because of the egoistic attitude of defendant No. 2.
                          180         O.S. No.7738/2002
                                     C/W 9382/2005

No provision in the BDA Act or the Public Premises

Eviction   Act   supports      his    bulldozer   culture.

Defendant No. 2 forgot that he was a civil servant

and was required to follow the rule of law and the

principles of natural justice. We are in a democratic

setup where law alone rules society, and not the

egoistic mindset of the highest-ranking civil servant.

  201. Since the act was done by defendant No. 2 in

his capacity as Commissioner of defendant No. 1, the

BDA, by exceeding his powers, the BDA shall pay the

damages and shall recover the same from defendant

No. 2. Therefore, this issue is answered partly in the

affirmative.

  202. Issue No. 6: As already observed by this

court, the building on the subject property was

demolished in violation of the statutory rules and

principles of natural justice. The plaintiff bank has

suffered financial loss in addition to physical damage

to the property. If an identical structure were to be
                           181     O.S. No.7738/2002
                                  C/W 9382/2005

reconstructed, the cost thereof cannot remain the

same as the original cost of construction, owing to

the escalation in labour charges, material costs, and

allied expenses. Consequently, the plaintiff bank

would be required to incur additional expenditure for

the reconstruction of the building on the same site.

Such additional financial burden can be adequately

compensated only by way of interest on the awarded

compensation.

  203. Though     the   precise   quantum     of   such

escalated cost cannot be determined with scientific

exactitude, this court is of the considered opinion

that the imposition of interest at the rate of 10% per

annum on the compensation awarded would meet

the ends of justice and provide just and reasonable

restitution to the plaintiff bank for the loss suffered.

Accordingly, this issue is answered in the affirmative.

204.   The plaintiff has relied upon the following

decisions:
                      182     O.S. No.7738/2002
                             C/W 9382/2005

1. ILR 2000 Kar 4134 John B. James v/s BDA
   and another - This decision will not come to
   the aid of the plaintiff bank, as the plaintiff
   bank is claiming title over the suit property
   mainly on the basis of the sale deeds executed
   by Suruli Ramarao Narasimha Murthy. As the
   plaintiff bank denies its illegal possession, this
   decision will not come to the aid of the
   plaintiff.
2. 2011(1) Kar LJ 23 - With regard to prior notice
   under Section 64 of the BDA Act, this decision
   may assist the plaintiff, as the plaintiff has
   filed I.A. No. 1 along with the suit under
   Section 64 of the BDA Act. It is to be seen that
   the relief sought by the plaintiff is an urgent
   one.
3. 2009 (5) SCC 713 - It is with regard to the
   presumption of a registered sale deed. In this
   case, Ex.P.1, 2, 48 and 49 are admitted to
   have been executed by following the prescribed
   procedure; hence, it may help.
4. 2009 (7) SCC 363 - It is with regard to the
   registration of a document giving notice to the
   world. In this case also, Ex.P.1, 2, 48 and 49
   are registered documents and there is no
   dispute about the same; therefore, the BDA
   should also have notice of the same.
5. 2007 (2) SCC 551 - This will not help the
   plaintiff, because the plaintiff has primarily
   claimed declaration only on the basis of the
   sale deed and, as a matter of caution, has also
   sought adverse possession.
                     183     O.S. No.7738/2002
                            C/W 9382/2005

6. A.I.R. 1951 SC 177 - This decision also will
   not help the plaintiff, because the plaintiff is
   claiming title over the property on the basis of
   a sale deed and also by way of adverse
   possession, without admitting the title of the
   BDA.
7. 2003 (8) SCC 752 R.V.E. Venkatachala
   Gounder v/s Arulmigu Viswesaraswami and
   V.P. Temple and another - This decision may
   help the plaintiff, because the defendants did
   not object to the marking of Ex.P. 203, Ex.P. 1,
   2, 48 and 49, though they allege forgery and
   fraud. Even otherwise, the sale deeds
   produced at Ex.P. 1, 2, 48 and 49 are admitted
   to be registered by following the due procedure
   of law, and Ex.P. 203 is a document attested
   by the BDA Deputy Secretary himself.
8. A.I.R. 1963 SC 1728, Ishwari Prasad Misra v.
   Mohammad Isa & A.I.R. 1964 SC 529,
   Shashikumar Banerjee and others v/s Subodh
   Kumar Banerjee since dead by L.R.s and
   others - These decisions are relied upon by the
   plaintiff to support their contention that the
   evidence of the handwriting expert is not
   conclusive. These decisions may help the
   plaintiff, because this Court has noticed that
   there is delay in lodging the complaint, non-
   examination of the expert witness in the
   criminal case, acquittal of the accused/vendor
   of the plaintiff bank in the criminal case, and
   delay in obtaining the report of the
   handwriting expert.
                     184     O.S. No.7738/2002
                            C/W 9382/2005

9. 2004 (1) Rame Gowda (dead) by LRs versus M.
   Varadappa Naidu (dead) by LRs and another -
   This decision may help the plaintiff bank in
   opposing the demolition of the building
   without due process of law, because
   undisputedly the plaintiff bank was in
   possession      of   the    disputed/demolished
   property, and no prior notice was issued to the
   bank, no inquiry was conducted, and no
   proceedings      were    initiated  under    the
   Karnataka Public Premises (Unauthorised
   Occupants) Eviction Act.
10.     (2008) 4 SCC 594 Anathula Sudhakar
   versus P. Buchi Reddy (dead) by LRs and
   others - This decision is relied upon by the
   plaintiff bank to support its suit for
   declaration and injunction. This decision may
   help the plaintiff bank, as the title of the
   plaintiff bank had a cloud due to alleged
   forgery by its vendor.
11.     (2003) 4 SCC 161 Bondar Singh & others
   v/s Nihal Singh and others - Without
   admitting the title of the other party, no
   adverse possession can be claimed; hence, this
   decision may not help the plaintiff in proving
   his plea of adverse possession, which is taken
   as an alternative plea as a matter of abundant
   caution.
12.     A.I.R. 1970 Supreme Court 1778, State of
   West Bengal v/s The Dalhousie Institute of
   Society - This decision also pertains to adverse
   possession; however, as already observed by
   this Court, the plaintiff bank has taken the
                     185     O.S. No.7738/2002
                            C/W 9382/2005

   plea of adverse possession only as an
   alternative plea, by way of abundant caution,
   while primarily claiming title over the property
   on the basis of registered sale deeds executed
   by its vendor, Suruli Ramarao Narasimha
   Murthy. Hence, this decision does not assist
   the plaintiff bank.
13.      I.L.R. 1994 Kar 3267 B.T. Sakku v.
   Commissioner of BDA - This decision is relied
   upon by the plaintiff bank to support its
   contention that, before demolition, notice
   should have been issued to the plaintiff bank.
   However, the same is not applicable to the
   facts on hand, because the BDA ought to have
   taken action under the provisions of the Public
   Premises Eviction Act. Both enactments are
   different. Section 461 of the Municipal
   Corporation Act deals with demolition of illegal
   structures by the Commissioner of the
   Corporation, whereas the present dispute is
   between the BDA and the plaintiff bank,
   wherein the issue relates to title between the
   parties. Hence, this decision may not be
   helpful to the plaintiff bank.
14.      A.I.R. 1996 SC 3377 T.N. Housing Board
   v. A. Viswam (dead) by L.Rs. & I.L.R. 1991 Kar
   1276 - These decisions are cited by the
   plaintiff bank to counter the contention of the
   BDA that it has taken possession of the
   disputed property. These decisions may assist
   the plaintiff bank, because although the BDA
   has taken a specific stand that it took
   possession of the disputed property by
                      186    O.S. No.7738/2002
                            C/W 9382/2005

   demolishing the structure thereon, it has not
   drawn any panchanama.
15.      I.L.R. 1991 Karnataka 1276, K.S. Prabha
   v. State of Karnataka - This decision is relied
   upon by the plaintiff bank to contend that the
   disputed property was earlier allotted to an
   institution and, thereafter, such allotment was
   cancelled; hence, it becomes a "stray site" as
   defined under the Act. This decision may
   assist the plaintiff bank in contending that the
   disputed property is a stray site, in view of the
   fact that it was previously granted to an
   educational institution and subsequently
   cancelled; therefore, the disputed property
   would become a stray site.
16.      W.P. (Civil) No. 295 of 2022, In Re:
   Directions in the matter of demolition of
   structures - This decision is relied upon by the
   plaintiff bank with regard to the alleged illegal
   demolition by the BDA. This decision would
   assist the plaintiff bank in support of its case,
   as the BDA, while contending that the plaintiff
   bank was in illegal occupation of the disputed
   property, demolished the structure in the early
   hours of the day without affording an
   opportunity to the plaintiff bank, and in
   violation of the order passed by the High Court
   of Karnataka in the petition. Further, the
   conviction recorded by the High Court of
   Karnataka demonstrates that the BDA and the
   defendants acted in violation of the orders of
   the High Court as well as the law.
                     187     O.S. No.7738/2002
                            C/W 9382/2005

17.      (2019) 8 SCC 729, Ravinder Kaur Grewal
   and others v. Manjit Kaur and others - This
   decision is relied upon by the plaintiff bank
   with regard to adverse possession. However, as
   already noticed by this Court, the plea of
   adverse possession has been taken by the
   plaintiff bank only as an alternative claim, and
   it has primarily contended that the title to the
   suit property has been transferred to it by
   registered sale deeds. Hence, this decision may
   not assist the plaintiff bank.
   Defendant No. 1 has relied upon the following
   decisions:
18.      A.I.R. 2004 Andhra Pradesh 390, Kalal
   Thimmanna and others v. Shri Krishna Reddy
   and another - This decision is relied upon by
   Defendant No. 1 with respect to adverse
   possession. However, this Court has already
   noticed that the plea of adverse possession
   taken by the plaintiff bank is only an
   alternative plea, and its main contention is the
   transfer of title by way of a registered sale
   deed. Hence, as this Court has not accepted
   the plea of adverse possession even by the
   plaintiff bank, this decision will not assist
   Defendant No. 1.
19.      2021 SCC Online Karnataka 14870,
   Jeanne Pinto v. Deputy Conservator of Forests,
   Koppa and another; & 2024 SCC Online SC
   3368, State of Haryana and another v/s Amin
   Lal (since deceased) through his L.R.s and
   others; & Appeal (Civil) No. 16899-1996,
   Karnataka Board of Wakf v/s Government of
                     188    O.S. No.7738/2002
                           C/W 9382/2005

   India and others; (2007) 3 SCC 569,
   Krishnamurthy S. Setlur (dead) by L.R.s v/s
   O.V. Narasimha Setty and others; 2025 SCC
   Online SC 1961, Shanti Devi (dead) by her
   L.R.s v/s Jagan Devi and others; (2006) 5 SCC
   353, Prem Singh and others v/s Birbal and
   others; [2022] 18 SCC 489, Kewal Krishan v/s
   Rajesh Kumar and others; (1996) 8 SCC 128,
   Dr. Mahesh Chand Sharma v/s Raj Kumari
   Sharma (Smt.) and others; [2004] Md.
   Mohammad Ali (dead) by L.R.s v/s Jagadish
   Kalita and others; (2007) 14 SCC 308, Annakli
   v/s A. Vedanayagam and others; (2007) 6 SCC
   59 - These decisions are again on the point of
   adverse possession. Since this Court has
   already negatived the plea of adverse
   possession, there is no necessity to consider
   these decisions.
20.      (2011) 12 Inderjit Singh Grewal v/s State
   of Punjab and another & A.I.R. Online 2025
   S.C. 693 - These decisions are relied upon by
   Defendant No. 1 with respect to the allegation
   of fraud against the vendor of the plaintiff
   bank, but in the absence of any explanation
   regarding the entries made in Ex.P. 203, the
   ledger extract of the V Block of Jayanagar
   Extension, this will not come to the aid of
   Defendant No. 1.
21.      (2024) Vasantha (dead) through legal
   representative v/s Rajalakshmi @ Rajam
   (dead) through legal representatives - This
   decision is relied upon by the BDA to contend
   that the plaintiff bank has not sought any
                     189     O.S. No.7738/2002
                            C/W 9382/2005

   relief of possession with respect to the suit
   property, by contending that the possession of
   the suit property was taken by the BDA after
   demolition. But this decision will also not
   come to the aid of the BDA, as the same has
   not taken possession of the suit property
   through the procedure known to law by
   initiating the proceedings under the provisions
   of the Karnataka Eviction of Unauthorised
   Occupants Act, 1971. Mere demolition of the
   structure in violation of law and the order of
   the Hon'ble High Court of Karnataka itself
   cannot be treated as taking possession of the
   property,       that     too      when       no
   panchanama/mahazar was drawn to take
   possession.
22.      Civil Appeal No. 11975 of 2025, Shanti
   Devi (since deceased) through L.R.s Goran v/s
   Jagan Devi and others (Hon'ble Supreme
   Court of India) - This decision is relied upon
   by Defendant No. 1 BDA with regard to fraud,
   but as already noticed by this Court, in the
   absence of any explanation with regard to the
   entry in the ledger extract i.e. Ex.P. 203, this
   decision will not come to the aid of Defendant
   No. 1.
23.      Civil Appeal No. 5470-2025, Hussain
   Ahmed Choudhury and others v/s Habibur
   Rahaman (dead) through L.R.s and others
   (Hon'ble Supreme Court of India) - This
   decision also will not come to the aid of the
   BDA, as the entry in the ledger extract i.e.
   Ex.P. 203, and the sale deeds at Ex.P. 48 and
                     190     O.S. No.7738/2002
                            C/W 9382/2005

   49 still stand in the name of the vendor of the
   plaintiff bank, and possession of the suit
   property was parted much earlier.
24.      (1999) 3 Supreme Court Cases 573,
   Vidhyadhar v/s Manikrao and another; (1974)
   4 SCC 335, General Manager, South Central
   Railway, Secunderabad and another v/s
   A.V.R. Siddhantti and others; (1998) 3 SCC
   246, Azhar Hasan and others v/s District
   Judge, Saharanpur and others - These
   decisions are relied upon by Defendant No. 1
   to draw adverse inference against the plaintiff,
   but these decisions will not come to the aid of
   Defendant No. 1 BDA to draw adverse
   inference against the plaintiff bank, since the
   documents produced by the plaintiff bank at
   Ex.P. 203, the ledger extract of Jayanagar,
   show that the site was allotted to the vendor
   Suruli Ramarao Narasimha Murthy, which is
   still in his name, and it is a document
   pertaining to the BDA only. Further, Ex.P. 48
   and 49 sale deeds are registered as per the
   procedure known for the registration of
   documents executed by a public authority. No
   adverse inference can be drawn. Non-
   impleading of the vendor is not fatal to the
   case; this title dispute can be decided even in
   the absence of vendor Suruli Ramarao
   Narasimha Murthy.
25.      (2018) 14 SCC 688, National Highway
   Authority of India v/s Progressive-MVR (JV);
   (2003) 2 SCC 355, B.L. Sreedhar and others
   v/s K.M. Munireddy (dead) and others - These
                      191     O.S. No.7738/2002
                             C/W 9382/2005

   decisions are relied upon by Defendant No. 1
   BDA with regard to estoppel, but these
   decisions are not available to Defendant No. 1,
   because, as already noticed by this Court, the
   title of the plaintiff is transferred as per the
   procedure known to law and the title from the
   BDA is also transferred as per the procedure
   known to law, as the sale deed of BDA is
   registered as per the procedure known to law
   for the registration of a document executed by
   an exempted person. Though the BDA has
   alleged forgery and fraud, no action has been
   taken by the BDA against its employees for the
   entries reflected in Ex.P. 203, which cannot be
   manipulated by any private party.
26.      (2019) 15 SCC 1, Nareshbhai Bhagubhai
   and others v/s Union of India - This decision
   is relied upon by Defendant No. 1 to overcome
   the entries made in the unofficial note
   produced by Defendant No. 1 itself. But even
   otherwise, if the entries are not taken into
   consideration, there is no explanation about
   the entries made in Ex.P. 203, the possession
   certificate, and the bifurcation of the site, etc.;
   so this decision is also not available to
   Defendant No. 1.
27.      (1980) 2 SCC 752, Charles K. Skaria and
   others v/s Dr. C. Mathew and others - This
   decision is not applicable, as the facts and
   circumstances of both cases are entirely
   different.
28.      (1979)    2     SCC    572,    Mohammad
   Hasnuddin v/s State of Maharashtra - This
                      192    O.S. No.7738/2002
                            C/W 9382/2005

   decision is also not applicable to the facts on
   hand, as the cited decision is with respect to
   adjudication     of     jurisdiction   by     the
   authority/court itself.
29.      2008 SCC Online Kar 513, Mrs. Nayana
   B. Mehta v/s BDA, Bangalore and others -
   This authority is relied upon by Defendant No.
   1 BDA with regard to the auction of corner
   sites. But this Court has already considered
   that the present suit schedule property was
   once allotted to the education trust and later
   cancelled; further, at the time of allotting the
   suit schedule property to the vendor of the
   plaintiff bank, the rules regarding corner sites
   were not in force. Hence, it is not applicable to
   the case on hand.
   Defendant No. 2 has relied upon the following
   decisions:
30.      B.T. Sakku v/s Commissioner BDA,
   I.L.R. 1994 Kar 3267 - Already considered by
   this Court.
31.      John B. James and others v/s BDA,
   I.L.R. 2000 Kar 4134 - Already considered by
   this Court.
32.      M. Radhesyamlal v/s V. Sandhya and
   another, (2024) 13 SCC 275; Neelam Gupta &
   others v/s Rajendra Kumar Gupta and
   another, 2024 SCC Online SC 2824 - These
   decisions are with respect to the adverse
   possession plea raised by the plaintiff bank,
   but this Court has already considered that the
   plea of adverse possession of the plaintiff bank
                     193     O.S. No.7738/2002
                            C/W 9382/2005

   is only an alternative plea and not the main
   plea; hence, the same is not considered.
33.      2024 SCC Online SC 517, Kizhakke
   Vattakandiyil Madhavan (dead) through L.R.s
   v/s Thiyyurkunnath Meethal Janaki and
   others - This decision is also not applicable to
   the facts on hand, since the allotment of the
   site and issuance of the possession certificate
   is reflected in Ex.P. 203, and Ex.P. 48 and 49
   are registered in accordance with law; further,
   the sale deeds produced at Ex.P. 1 & 2 are
   also registered as per the procedure known to
   law.
34.      P. Kishore Kumar v/s Vittal K. Patkar,
   (2024) 13 SCC 553 - This decision may help
   the plaintiff bank itself rather than the
   defendants, because the allotment of the suit
   schedule property is reflected in the ledger
   extract of the BDA, which is meant to reflect
   the entries of the allotted sites, and the
   original of the said document is missing as per
   their     own    endorsement.      Further,  the
   registration of the sale deeds as per Ex.P. 1 &
   2 is as per the procedure known to law, and
   most importantly, the entries in Ex.P. 203 still
   stand in the name of the vendor of the plaintiff
   bank and have not been cancelled; apart from
   this, all the revenue entries stand in the name
   of the vendor of the plaintiff bank and,
   presently, the plaintiff bank. Hence, it is
   helpful to the plaintiff bank itself.
35.      2025 SCC Online Kar 1124, Somayya
   Belchada v/s Santhosh and others - This
                     194     O.S. No.7738/2002
                            C/W 9382/2005

   decision is relied upon by Defendant No. 2 to
   contend that the relief of declaration is not
   maintainable without seeking the relief of
   possession when the plaintiff is not in
   possession of the said property. But in my
   humble opinion, the cited decision is not
   applicable to the facts on hand, because as on
   the date of filing the suit the plaintiff was in
   possession, which is an undisputed fact;
   further, possession of the suit property has
   not been taken by the BDA as per the
   procedure known to law, i.e., by initiating
   proceedings under the Public Premises
   Eviction Act, and merely demolishing the
   structure does not mean it can contend that it
   has taken possession of the property. Hence, it
   cannot be made applicable to the facts on
   hand.
36.     2025 SCC Online SC 588, Naganna
   (dead) by L.R.s/Smt. Devamma and others v/s
   Siddaramegowda (since deceased) by L.R.s and
   others - This decision is also not applicable to
   the facts on hand, as there is no dispute with
   regard to the identity of the property.
37.     2024 SCC Online Kar 16434, C.M.
   Meerliyakhat Ali v/s Vasanthamma and others
   - This is also with respect to adverse
   possession and proof of documents, but this
   decision is not applicable to the case on hand,
   since Ex.P. 1, 2, 48, and 49 are registered as
   per the procedure known to law, and Ex.P. 203
   is also an internal document of BDA, the
   manipulation of which is not explained and no
                            195      O.S. No.7738/2002
                                    C/W 9382/2005

          action has been taken against any of the
          employees of the BDA.
       38.      [2009] 13 SCC 729, Vishnu Dutta
          Sharma v/s Daya Sapra (Smt.) - This decision
          is relied upon by Defendant No. 2 to contend
          that the judgment of acquittal of the vendor of
          the plaintiff bank is not binding on this Court.
          However, this Court has taken other factors
          also into consideration while deciding the case.
       39.      1994 SCC Online Ori 97, Trilochan
          Dandsena and another v/s State of Orissa and
          others - This decision is with regard to the
          validity of a sale deed executed without
          obtaining the permission of the government in
          the case of Scheduled Caste and Scheduled
          Tribe members. Since the facts and
          circumstances of the case are entirely
          different, it cannot be made applicable.


194.     Issue No. 7 (both in O.S.No. 7738/2002 &

O.S.No.9382/2005):- In view of the above reasons I

proceed to pass the following;

                          ORDER

The suits of the plaintiff bank in O.S.No. 7738/2002 and O.S. No. 9382/2005 are hereby decreed with costs. It is declared that the plaintiff bank is the owner of the suit 'A' and 'B' schedule 196 O.S. No.7738/2002 C/W 9382/2005 properties by virtue of the registered sale deeds dated 31-03-1995.

The BDA and its officials are hereby permanently restrained by way of permanent injunction from interfering in the peaceful possession and enjoyment of the suit 'A' and 'B' schedule properties by the plaintiff bank.

It is further decreed that the plaintiff bank is entitled to damages of ₹84,74,490/- together with interest at the rate of 10% per annum from 25-11-2002 till the date of realization.

The BDA is directed to pay the decree amount within 60 days from the date of this judgment and shall be entitled to recover the same from defendant No. 2, Mr. Jayakar Jerome.

Till the payment of the decree amount, defendant No. 2, Mr. Jayakar Jerome, is restrained from executing any deed of conveyance in respect of his personal properties or from creating any third party interest therein.

197 O.S. No.7738/2002

C/W 9382/2005 A separate enquiry for mesne profits shall be conducted under Order XX Rule 12 of the Code of Civil Procedure. The office is directed to draw the decree accordingly.

The original judgment shall be retained in O.S. No. 7738/2002 and a certified copy thereof shall be placed in O.S. No. 9382/2005.

(Dictated to the Stenographer III on Computer and print out taken thereof is revised, corrected, signed and then pronounced by me in Open Court on this the 17th day of April, 2026).

[SATHISHA.L.P.] XCI ADDL.CITY CIVIL AND SESSIONS JUDGE AND SPL.

JUDGE FOR KPIDFE CASES .

C/C VII ADDL. CITY CIVIL AND SESSIONS JUDGE, BENGALURU.

ANNEXURE Witnesses examined on behalf of Plaintiff:

P.W.1 - Sri. N.L. Sridhar P.W.2- B.N. Ravichandra Reddy P.W.3- Krishanjaneyulu P. 198 O.S. No.7738/2002 C/W 9382/2005 P.W.4- T. Satish Babu Documents marked on behalf of Plaintiff :
Sale deeds Ex.P.1 & 2 Ex.P.3 Statement Memos Ex.P.4 & 5 Ex.P.6 Special Notice Endorsement Ex.P.7 Ex.P.8 & 9 Extracts of property registers Ex.P.10 & 11 Sketch Letter Ex.P.12 Ex.P.13 Reply letter Advertisement notices Ex.P.14 & 15 Certificate Ex.P.16 199 O.S. No.7738/2002 C/W 9382/2005 Letter Ex.P.17 Ex.P.18 Notice Encumbrance Certificates Ex.P.19 to 26 Ex.P.27 Demand notice Ex.P.28 to 36 Receipts Ex.P.37 Acknowledgment Ex.P.38 to 41 Receipts Ex.P.42 Acknowledgment Ex.P.43 Receipt Ex.P.44 & 45 Receipts Ex.P.46 & 47 Agreements of sale Ex.P.48 & 49 Sale deeds 200 O.S. No.7738/2002 C/W 9382/2005 Ex.P.50 Certificate is marked Ex.P.51 to 61 Bills Ex.P.62 Bill Ex.P.63 Receipt Ex.P.64 Bill Ex.P.65 Receipt Ex.P.66 Bill Ex.P.67 Receipt Ex.P.68 Bill Ex.P.69 Receipt Ex.P.70 Bills Ex.P.71 Receipt 201 O.S. No.7738/2002 C/W 9382/2005 Ex.P.72 Bill Ex.P.73 Receipt Ex.P.74 Bill Ex.P.75 Receipt Ex.P.76 Bill Ex.P.77 Receipt Ex.P.78 Bill Ex.P.79 Receipt Ex.P.80 to 86 Bills Ex.P.87 Receipt Ex.P.88 to 92 Bills Ex.P.93 Receipt 202 O.S. No.7738/2002 C/W 9382/2005 Ex.P.94 to 97 Bills Ex.P.98 Receipt Ex.P.99 Bill Ex.P.100 Receipt Ex.P.101 & 102 Bills Ex.P.103 Receipt Ex.P.104 Bill Ex.P.105 Receipt Ex.P.106 Bill Ex.P.107 Receipt Ex.P.108 Bill Ex.P.109 Receipt 203 O.S. No.7738/2002 C/W 9382/2005 Ex.P.110 Bill Ex.P.111 Receipt Ex.P.112 Bill Ex.P.113 Receipt Ex.P.114 Bill Ex.P.115 Receipt Ex.P.116 Bill Ex.P.117 Receipt Ex.P.118 Bill Ex.P.119 Receipt Ex.P.120 Bill Ex.P.121 Bill 204 O.S. No.7738/2002 C/W 9382/2005 Ex.P.122 Receipt Ex.P.123 Bill Ex.P.124 Receipt Ex.P.125 Bill Ex.P.126 Receipt Ex.P.127 Bill Ex.P.128 Receipt Ex.P.129 Bill Ex.P.130 Receipt Ex.P.131 Bill Ex.P.132 Receipt Ex.P.133 Bill 205 O.S. No.7738/2002 C/W 9382/2005 Ex.P.134 Receipt Ex.P.135 Bill Ex.P.136 Receipt Ex.P.137 Bill Ex.P.138 Receipt Ex.P.139 Bill Ex.P.140 Receipt Ex.P.141 Bill Ex.P.142 Receipt Ex.P.143 Bill Ex.P.144 Receipt Ex.P.145 Bill 206 O.S. No.7738/2002 C/W 9382/2005 Ex.P.146 Receipt Ex.P.147 Bill Ex.P.148 Receipt Ex.P.149 Bill Ex.P.150 Receipt Ex.P.151 Bill Ex.P.152 Receipt Ex.P.153 Bill Ex.P.154 Receipt Ex.P.155 Bill Ex.P.156 Receipt Ex.P.157 Bill 207 O.S. No.7738/2002 C/W 9382/2005 Ex.P.158 Receipt Ex.P.159 Bill Ex.P.160 Receipt Ex.P.161 Bill Ex.P.162 Receipt Ex.P.163 Bill Ex.P.164 Receipt Ex.P.165 Bill Ex.P.166 Receipt Ex.P.167 Bill Ex.P.168 Receipt Ex.P.169 Bill 208 O.S. No.7738/2002 C/W 9382/2005 Ex.P.170 Receipt Ex.P.171 Bill Ex.P.172 & 173 Receipts Ex.P.174 Bill Ex.P.175 to 190 Telephone bills Ex.P.191 Certified copy of the orders passed in W.P.No.28601-602/2002 Ex.P.192 Attested copy of notarized copy of attorney Ex.P.193 Certified copy of the orders passed in CCC.No.1535/2002 Ex.P.194 Assessment report Ex.P.195 Copy of the legal notice Ex.P.196 to 201 Photographs 209 O.S. No.7738/2002 C/W 9382/2005 Ex.P.202 Valuation report Ex.P.203 Ledger Extract of Jayanagar V Block Ex.P.204 Charge sheet in CC.No.23341/2008 Ex.P.205 Certified copy of Order sheet in CC.No.23341/2008 Ex.P.206 Certified copy of Deposition of Venkateshappa in CC.No.23341/2008 Ex.P.207 Certified copy of Judgment in CC.No.23341/2008 Ex.P.208 Certified copy of Deposition of G. Ramachandra Ex.P.209 Certified copy of the Complaint dated 14/08/2002 lodged by BDA to Sheshadripuram Police Station Ex.P.210 Certified copy of requisition of G. Ramachandra dated 13/08/2002 submitted to BDA Ex.P.211 Court Certified copy of the Lease cum 210 O.S. No.7738/2002 C/W 9382/2005 Sale Agreement dated 20.12.1988 which was marked as Ex.P.3 in C.C No.23341/2008 before the Court of 1st ACMM, Banglaore Ex.P.212 Court Certified copy of the Lease cum Sale Agreement dated 03.05.1989 which was marked as Ex.P.4 in C.C No.23341/2008 before the Court of 1st ACMM, Banglaore Ex.P.213 Case Status of C.C.No.2713/2004 as published in CIS Ex.P.214 Case Status of C.C.No.27639/2005 as published in CIS Ex.P.215 Case Status of C.C.No.14975/2006 as published in CIS Ex.P.216 Case Status of C.C.No.27442/2006 as published in CIS Ex.P.217 Case Status of C.C.No.20673/2003 as published in CIS Ex.P.218 Certificate U/s 63 of BSA - 2023 with regard to Ex.P.213 to Ex.P.217 211 O.S. No.7738/2002 C/W 9382/2005 Witnesses examined on behalf of Defendant DW.1 : K.S. Venkateshappa DW.2 : S. Mruthyunjaya B.E DW.3 : Fedrick D'souza DW.4 : H.S. Revanna DW.5 : Chandrashekar D.A DW.6 : G. Ramachandra DW.7 : Jayakar Jerome Documents marked on behalf of Defendants: Ex.D.1 Authorization letter issued by BDA dated 20-12-2018 to DW.1 Ex.D.2 Notary attested copy comprehensive layout plan Ex.D.2(a) Portion of site No.527 shown in Ex.D.2 Ex.D.3 Status report of dated 30-07-2002 Ex.D.4 Demolition order dated 30-07- 2002 212 O.S. No.7738/2002 C/W 9382/2005 Ex.D.5 Demolition order dated 25-11- 2002 Ex.D.6 Police Complaint written in Kannada dated 25-11-2002 Ex.D.7 Police Complaint written in English dated 25-11-2002 Ex.D.8 Order as to removal dated 25-11-
                   2002


   Ex.D.9          Modified notification


   Ex.D.10         CD


   Ex.D.11         65-B Affidavit


   Ex.D.12         General receipt register extract


   Ex.D.13         Letter dated 27-10-2022


   Ex.D.14         Certified copy of Page No.3 Deccan
Herald dated 03-09-2002 Witnesses examined as court witness 213 O.S. No.7738/2002 C/W 9382/2005 CW.1 : Syed Asgar Imani Documents marked on behalf of CW.1 Ex.C.1 Handwriting expert report (Sathisha.L.P.). C/C. VII A.C.C. & S.J., BENGALURU.
OS.No.7738/2002 SCHEDULE-A All that land and residential house consisting of Ground Floor and First Floor put up on the site bearing No.527-A, 44th Cross, 11th 41, Corporation Division Main, V Block, Jayanagar, Bangalore No.60, measuring North to South 100 Feet and East to West 75 Feet and totally measuring 7,500 Sq. Feet and bounded on: East by: Property No. 527-B West by: property No. 528-A North by: Road 44th Cross, and South by: Property No.526 SCHEDULE -B All that land developed into Garden with Well on the site bearing No.527-B, 214 O.S. No.7738/2002 C/W 9382/2005 44th Cross, 11th Main, V Block, Jayanagar, Bangalore 41, Corporation Division No. 60, measuring North to South: 100 Feet and East to West 75 Feet and totally measuring 7,500 Sq. Feet and bounded on:
East by : Road 11th Main West by : Property No. 527-A North by : Road 44th Cross, and South by : Property No.526 OS.No.9382/2005 SCHEDULE-A All that land and residential house consisting of Ground Floor and First Floor put up on the site bearing No.527 A, 44th Cross, 11th Main, 5th Block, Jaynagar, Bangalore-41, Corporation Division No.60, measuring North to South; 100 feet and East to West: 75 feet and totally measuring 7,500 sq. Feet and bounded on:
East by : Property No.527B; West by : Property No.528A; North by : Road 44th Cross; and South by : Property No.526.
SCHEDULE- B All that land developed into Garden with well on the site bearing No.527 B, 44th Cross, 11th Main, 5th Block, Jaynagar, Bangalore - 41, Corporation Division No.60, measuring North to South; 100 feet and East to West: 75 feet and totally measuring 7,500 Sq. Feet and bounded on:
215 O.S. No.7738/2002
C/W 9382/2005 East by : Road 11th Main; West by : Property No.527A; North by : Road 44th Cross; and South by : Property No.526.
LP Digitally signed by L P SATHISH SATHISH Date: 2026.04.21 16:56:01 +0530 (Sathisha.L.P.). C/C. VII A.C.C. & S.J., BENGALURU.