Karnataka High Court
Sri N G Chandra Reddy vs State Of Karnataka Rep By The Chief Secy on 26 September, 2013
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 26th DAY OF SEPTEMBER 2013
BEFORE
THE HON'BLE Mr.JUSTICE H.BILLAPPA
W.P.No.14536/2009 (KLR-RR/SUR)
BETWEEN:
1. Sri.N.G.Chandra Reddy,
S/o.Late N.C.Gurumurthy Reddy,
Aged about 55 years.
2. Smt.G.Anitha,
W/o.late Balu Reddy,
Aged about 39 years,
and her minor children:
(a) Master B.Harshita,
Aged about 19 years.
(b) Master B.Harish,
Aged about 17 years,
Minor represented by his
mother natural guardian
Smt.G.Anitha.
3. Smt.N.G.Nagaveni,
D/o.late N.C.Gurumurthy Reddy,
Aged about 61 years.
4. Smt.N.G.Suguna,
D/o.late N.C.Gurumurthy Reddy,
Aged about 58 years.
2
5. Smt.N.G.Nirmala,
D/o.late N.C.Gurumurthy Reddy,
Aged about 50 years.
6. Smt.N.G.Girija,
d/o.late N.C.Gurumurthy Reddy,
Aged about 44 years.
All are represented by their brother -
GPA Holder, Sri.N.G.Chandra Reddy.
7. Sri.N.C.Srinivasa Reddy
S/o.late N.Chinnaiah Reddy
since dead by LRs.
7(a) Sri.N.S.Nagaraj Reddy.
S/o.late N.C.Srinivasa Reddy,
Aged about 50 years.
7(b) Sri.N.S.Nandeesha Reddy,
S/o.late N.C.Srinivasa Reddy,
Aged about 38 years.
8. Sri.N.C.Munireddy,
S/o.late Chinnaiah Reddy,
since dead by LRs.
8(a) Sri.N.M.Narendra Reddy,
S/o.late N.C.Munireddy,
Aged about 44 years.
8(b) Sri.N.M.Ravi,
S/o.late N.C.Munireddy,
Aged about 41 years.
8(c) Sri.N.M.Thulasiram,
S/o.late N.C.Munireddy,
Aged about 38 years.
3
9. Sri.N.C.Papaiah Reddy,
S/o.late N.Chinnaiah Reddy,
since dead by L.Rs.
9(a) Sri.N.P.Babu Reddy,
S/o.late N.C.Papaiah Reddy,
Aged about 44 years.
9(b) Sri.N.P.Bhaskar Reddy,
S/o.late N.C.Papaiah Reddy,
Aged about 42 years.
All are R/a.No.222/222
Doddanekkundi, Varthur Hobli
Bangalore-37. ...Petitioners
(By Sri.V.Lakshminarayana, Adv.)
AND:
1. State of Karnataka,
Represented by the Chief Secretary,
Vidhana Soudha
Bangalore-560 001.
2. State of Karnataka,
Represented by the
Secretary to Revenue
Department, M S Building,
Dr.Ambedkar Road
Bangalore-560 001.
3. The Special Deputy Commissioner,
Bangalore District, Bangalore.
Ramanagara-571 511.
4
4. The Assistant Commissioner,
Bangalore East Sub-Division,
Bangalore. ...Respondents
(By Sri.Gopal Bilalmane, HCGP)
******
This W.P. is filed under Articles 226 and 227 of the
Constitution of India, praying to quash the order dated
4.5.2009 passed by R2 vide Annexure-R and quash the order
dated 29.8.2008 passed by R3 vide Annexure-Q only insofar it
relates to stating "that survey records/revenue records show
that Sy.No.17 is a govt. tank" etc.
This W.P coming on for orders this day, the Court made
the following:
ORDER
In this writ petition under Articles 226 and 227 of the Constitution of India, the petitioners have called in question, the order dated 4.5.2009, passed by the 3rd respondent vide Annexure-R and the order dated 29.8.2008, passed by the 4th respondent vide Annexure-Q.
2. By the impugned order at Annexure-Q, the 4th respondent has submitted the records to the Deputy Commissioner for further action holding that the land bearing Sy.No.17 of Chinnappanahalli village was a tank. In case 5 No.146/71-72, the Special Deputy Commissioner for Inam Abolition, Bangalore, has granted land in favour of N.C.Gurumurthy Reddy. Thereafter, the 3rd respondent by order dated 4.5.2009 vide Annexure-R has held that the entries made in respect of the land bearing Sy.No.17 measuring 11 acres 10 guntas situated at Chinnappanahalli village in the names of the petitioners and their ancestors are illegal. Consequently, the Tahsildar is directed to take necessary action to delete the names of the petitioners and their ancestors and to enter in the revenue records as 'Government - Tank bed'. Aggrieved by that, the petitioners have filed this petition.
3. The petitioners claim that petitioners 1 to 6 are the LRs of late Sri.N.C.Gurumurthy Reddy. Petitioners 7(a) and 7(b) are the LRs of late N.C.Srinivasa Reddy. Petitioners 8(a) to 8(c) are the LRs of late N.C.Munireddy. Petitioners 9(a) and (b) are the LRs of late N.C.Papaiah Reddy. The property bearing Sy.No.17, measuring 11 acres 10 guntas, situated at 6 Chinnappanahalli village originally belonged to Sri.Hoodi Chikkamuniswamy Reddy. The children of Sri.Hoodi Chikkamuniswamy Reddy executed sale deeds in favour of late Sri N C Gurumurthy Reddy in the year 1972 in respect of Sy.No.17 as per Annexures -A to G. Initially Sy.No.17 had no independent Achukat, though the tank was constructed by Chikkamuniswamy Reddy as he was in possession. The survey records and the mahazar clearly indicate that Sy.No.17 did not belong to the State Government. It was in possession and enjoyment of Chikkamuniswamy Reddy. There is no notification declaring Sy.No.17 as tank belonging to the Government. The sale deeds in favour of N.C.Gurumurthy Reddy have not been challenged. It is stated, Sri.H.M.Veerappa Reddy and his brother who are the children of Chikkamuniswamy Reddy filed application for grant of occupancy rights. It was rejected by the Special Deputy Commissioner on 9.4.1963. When the entire village was declared as inam, the private lakes and other tanks constructed by the private parties are entitled for regrant. 7 The order rejecting the application in respect of Sy.No.17 was challenged in Appeal No.1303/1963. The Appellate Tribunal by its order dated 10/12.6.1963 has ordered to register the appellant who is the son of Chikkamuniswamy Reddy as occupant in respect of Sy.No.17 and two other survey numbers as per Annexure-H. Subsequently, the appeal filed in respect of Sy.No.17 was again subject matter of challenge before the Appellate Tribunal in Appeal Nos.1602/63 and other connected appeals. The Appellate Tribunal by its order dated 10.9.1965 remitted the matter to the Special Deputy Commissioner as per Annexure-J. The Appellate Tribunal has held that Sy.No.17 did not belong to the Government. It belonged to Sri.Chikkamuniswamy Reddy. He had constructed the tank. There was no notification except showing it as a Tank Bed in the year 2000-01 by the Assistant Director of Land Records. At no point of time, the land was declared as a tank belonging to the Government. The initial survey settlement conducted in the year 1957-58 shows that the land did not belong to the Government. The 8 Appellate Tribunal has also recorded a finding that the land is not a government land.
4. After remand, the Special Deputy Commissioner has regranted the land on 10.9.1974 as per Annexure-K. Pursuant to that, the entries have been made in the names of the petitioners and their ancestors. It is stated, the land is cultivable and the petitioners have grown, coconut, mango, sapota and other trees. As per the sale deeds, Chikkamuniswamy Reddy was in possession of the property and subsequently, N.C.Gurumurthy Reddy was in possession. Thereafter, the land was partitioned through partition deed dated 7.1.2004. The petitioners are in possession and enjoyment of the property.
5. It is stated, the Tahsildar reported the matter through letter dated 16.12.2000 that the land was in cultivation of the petitioners and though the pahanies were entered in respect of Sy.No.17 as Government land. Thereafter, on 8.12.2000, a spot inspection has been 9 conducted. It reveals that coconut, sapota and mango trees were grown in Sy.No.17. The Deputy Commissioner by order dated 3.11.2006 referred the matter to the Assistant Commissioner to examine the records as per Annexure 'P'. Thereafter, the Assistant Commissioner has submitted his report stating that the land has been regranted but it is a Government Tank. The Assistant Commissioner has clearly recorded a finding that N.C.Gurumurthy Reddy, the petitioners' ancestor was cultivating the land and the land was regranted. But, the revenue records show that it is a government land. Based on that, the Deputy Commissioner has passed an order dated 4.5.2009 stating that the names of the petitioners and their ancestors be deleted from the revenue records and in the revenue records it may be entered as 'Government-Tank bed'. Aggrieved by that, the petitioners have filed this writ petition.
6. The respondents have filed statement of objections contending that the writ petition is not 10 maintainable. It is stated, the Special Deputy Commissioner, Bangalore District, based on the report of the Tahsildar, Bangalore East Taluk has initiated proceedings under Section 136(3) of the Karnataka Land Revenue Act, 1964. The Tahsildar, Bangalore East Taluk through letter dated 16.12.2000 has reported that land bearing Sy.No.17 measuring 11 acres 10 guntas of Chinnappanahalli village is classified as tank (kere) and there are no original entries in the revenue records in the names of the petitioners in respect of land bearing Sy.No.17 measuring 11 acres 10 guntas of Chinnappanahalli village vide order dated 3.11.2006, the matter has been referred to the Assistant Commissioner, Bangalore North Sub-Division, Bangalore with a direction to procure the records from the office of the Special Deputy Commissioner for Inams Abolition and examine the same as to whether the matter in respect of the land in question was taken up on remand by the Karnataka Appellate Tribunal. Till such time, the entries in the revenue records shall continue as they exist. Thereafter, the Assistant 11 Commissioner, Bangalore North Sub-Division, Bangalore has referred the matter to the Special Deputy Commissioner, Bangalore to initiate proceedings under Section 136(3) of the Karnataka Land Revenue Act.
7. It is stated, on earlier occasion, the 3rd respondent i.e., the Special Deputy Commissioner, Bangalore having considered the case referred the matter to the Assistant Commissioner, Bangalore North Sub-division, Bangalore to verify the original records relating to the alleged conferment of occupancy rights in respect of the land in question in favour of N.C.Gurumurthy Reddy by the Special Deputy Commissioner for Inams Abolition. The Assistant Commissioner, Bangalore North Sub-Division, Bangalore, having held an enquiry has come to the conclusion that as per the documents made available, N.C.Gurumurthy Reddy was conferred with the occupancy rights in respect of the land in question by the Special Deputy Commissioner for Inams Abolition by order dated 10.9.1974 in case 12 No.A146/71-72. However, according to the entries in the survey records, it is clear that the land in question is classified as sarkari kere. Sy.No.17 of Chinnapanahalli village is a Government Tank and occupancy rights cannot be granted in respect of the tank bed. The Special Deputy Commissioner after giving an opportunity has held that the land in question is a tank bed and there was no grant of occupancy rights in respect of the land in question and therefore has directed to cancel the entries made in the name of the petitioners and their ancestors and enter the name of the government in the revenue records as 'Government -Tank bed'. Therefore, the respondents have prayed for dismissal of the writ petition.
8. The learned counsel for the petitioners contended that the impugned order cannot be sustained in law. He also submitted that the land was regranted in favour of N.C.Gurumurthy Reddy by order dated 10.9.1974 as per Annexure-K. Thereafter, the mutation has been effected. 13 The petitioners and their ancestors have been in possession and enjoyment of the land in question. The 4th respondent by order dated 29.8.2008 has referred the matter to the 3rd respondent stating that there are documents showing that the Special Deputy Commissioner for Inams Abolition has granted the land, but in the records, the land has been shown as government land. Based on that, the 3rd respondent has passed the impugned order vide Annexure-R holding that the entries in respect of the land bearing Sy.No.17 measuring 11 acres 10 guntas situated at Chinnappanahalli village made in the name of petitioners and their ancestors are illegal. The Tahsildar has been directed to enter the name of government in the revenue records as 'Government - Tank bed' which is totally incorrect. Further he submitted that the regrant made in favour of N.C.Gurumurthy Reddy has become final. Mutation has been effected. The petitioners are in possession and enjoyment of the land in question. They have grown coconut, mango and sapota and other trees. The 3rd and 4th 14 respondents have considered this. Therefore, the impugned order cannot be sustained in law.
9. As against this, the learned Government Pleader supported the impugned order. He submitted that the land in question is a government land and the 3rd respondent considering the material on record and the documents has held that the land in question is a government land and consequently has directed to cancel the entries made in the name of the petitioners and their ancestors and to enter the name of the Government as 'Government- Tank bed'. Therefore, the impugned order does not call for interference.
10. I have carefully considered the submissions made by the learned counsel for the parties.
11. It is relevant to note, the petitioners claim that originally the land bearing Sy.No.17, measuring 11 acres 10 guntas, situated at Chinnnappanahalli village belonged to Hoodi Chikkamuniswamy Reddy. The children of Hoodi 15 Chikkamuniswamy Reddy have sold the land in favour of late N.C.Gurumurthy Reddy in the year 1972 as per Annexures 'A' to 'G'. Thereafter, Sri.H.M.Veerappa Reddy and his brother who are the children of Chikkamuniswamy Reddy have filed an application for grant of occupancy rights. It has been rejected by the Special Deputy Commissioner on 9.4.1963. It was challenged in Appeal No.1303/1963. The Appellate Tribunal by its order dated 10/12.06.1963 has ordered to register the appellant therein as occupant in respect of Sy.No.17 and two other Sy.Nos. Subsequently, the appeal filed in respect of Sy.No.17 was again the subject matter of challenge before the Appellate Tribunal in Appeal Nos.1602/63 and other connected appeals. The Appellate Tribunal by its order dated 10.09.1965 remitted the matter to the Special Deputy Commissioner as per Annexure 'J'. The Special Deputy Commissioner by order dated 10.9.1974 has regranted the land as per Annexure-K in favour of N.C.Gurumurthy Reddy. Pursuant to that, mutation has been effected and the entries have been made in the revenue 16 records right from 1974 onwards. The 4th respondent by order 29.8.2008 has submitted the records to the 3rd respondent for further action holding that Sy.No.17 (old No.6) of Chinnappanahalli village was originally a tank. In case No.146/71-72, the Special Deputy Commissioner for Inam Abolition has granted land in favour of N.C.Gurumurthy Reddy. The 3rd respondent by his order dated 4.5.2009 has held that the entries made in respect of the land in Sy.No.17 measuring 11 acres 10 guntas situated at Chinnappanahalli village in the name of the petitioners and their ancestors are illegal and has ordered to delete the entries. The Tahsildar has been directed to take action to delete the names of the petitioners and their ancestors and to enter in the revenue records as 'Government-Tank bed'. While passing the impugned order, the 3rd respondent has not considered that the land was re-granted in favour of N.C.Gurumurthy vide Annexure-K. Pursuant to that, mutation was effected in the name of N.C.Gurumurthy Reddy and thereafter, the petitioners. The documents produced by the petitioners show 17 that they have grown coconut, mango, sapota and other trees. This aspect has not been considered while passing the impugned order. The regrant made in favour of N.C.Gurumurthy Reddy has become final. In the circumstances, the matter requires reconsideration.
Accordingly, the writ petition is allowed and the impugned order dated 4.5.2009 passed by the 2nd respondent vide Annexure-R and the impugned order dated 29.8.2008 passed by the 3rd respondent vide Annexure-Q are hereby quashed. The matter is remitted to the 3rd respondent with a direction to reconsider the same, in accordance with law, in the light of the observations made above, by giving opportunity to the parties concerned.
Till the matter is considered, it is directed to maintain status quo regarding possession, nature and entries as it exist now.
Sd/-
JUDGE Bkm.