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 23, Cited by 0]

Karnataka High Court

Smt Mariyamma vs Executive Engineer on 2 December, 2025

                                                  -1-
                                                             NC: 2025:KHC:50298
                                                          WP NO.11578 OF 2022
                                                                 C/W
                                                          WP NO.14493 OF 2020
                      HC-KAR


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 02ND DAY OF DECEMBER, 2025

                                                BEFORE
                                THE HON'BLE MR. JUSTICE E.S. INDIRESH
                               WRIT PETITION NO.11578 OF 2022 (GM-PP)
                                                 C/W
                          WRIT PETITION NO.14493 OF 2020 (LA-KIADB)

                      IN WP NO.11578/2022

                      BETWEEN:

                      1. SMT. MARIYAMMA
                         W/O LATE VENKATE GOWDA,
                         AGED ABOUT 70 YEARS.

                      2. SHRI. BASAVARAJ
                         S/O LATE VENKATE GOWDA,
                         AGED ABOUT 40 YEARS.

                      3. SHRI. MAHESH
                         S/O LATE VENKATE GOWDA,
                         AGED ABOUT 45 YEARS.

Digitally signed by   4. SMT. MANJULA
ARUNKUMAR M              D/O LATE VENKATE GOWDA,
S
Location: HIGH           AGED ABOUT 43 YEARS.
COURT OF
KARNATAKA
                      5. SHRI. SUNESHA
                         S/O LATE VENKATE GOWDA,
                         AGED ABOUT 47 YEARS.

                      6. SMT. JAYALAKSHMI
                         D/O LATE VENKATE GOWDA,
                         AGED ABOUT 36 YEARS.

                      7. SHRI. VENKATARAM
                         S/O LATE VENKATE GOWDA,
                         AGED ABOUT 35 YEARS.
                            -2-
                                       NC: 2025:KHC:50298
                                   WP NO.11578 OF 2022
                                          C/W
                                   WP NO.14493 OF 2020
HC-KAR



     ALL ARE RESIDING AT:
     NO.550, SY.NO.92,
     HOOTAGALLI VILLAGE,
     MYSURU TALUK,
     MYSURU DISTRICT - 570 027.
                                          ... PETITIONERS
(BY SRI. AJOY KUMAR PATIL, ADVOCATE)

AND:
1.    EXECUTIVE ENGINEER
      KARNATAKA INDUSTRIAL AREAS
      DEVELOPMENT BOARD (KIADB),
      MYSURU ZONAL OFFICE,
      METAGALLI INDUSTRIAL AREA,
      K.R.S. ROAD,
      MYSURU - 570 016.

2.    M/S. RELI-E-MARG SOFTWARE
      CONSULTANTS PVT. LTD
      NO.1, 2ND FLOOR,
      SAMRAT AND GANGANA COMPLEX
      UDAYARAVI ROAD, KUVEMPUNAGAR,
      MYSURU - 570 023.
      REP. BY ITS MANAGING DIRECTOR
      SHRI. NARAYAN MANDAYAM.
                                          ...RESPONDENTS

(BY SRI. ASHOK N. NAIK, ADVOCATE FOR R1;
 SRI. A. MADHUSUDHANA RAO, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO SET-
ASIDE THE ORDER DATED 05TH APRIL, 2022 PASSED BY THE
VI ADDITIONAL DISTRICT AND SPECIAL JUDGE, MYSURU IN
MISCELLANEOUS APPEAL NO.39 OF 2021 VIDE ANNEXURE-M;
QUASH THE ORDER DATED 28TH OCTOBER, 2021 PASSED BY
THE RESPONDENT NO.1 VIDE ANNEXURE-H; AND ETC.
                             -3-
                                     NC: 2025:KHC:50298
                                  WP NO.11578 OF 2022
                                         C/W
                                  WP NO.14493 OF 2020
HC-KAR


IN WP NO.14493 OF 2020

BETWEEN:
1.   SHRI. BASAVARAJ
     S/O LATE VENKATE GOWDA,
     AGED ABOUT 40 YEARS,
     OCC: AGRICULTURE.

2.   SHRI. MAHESH
     S/O LATE VENKATE GOWDA,
     AGED ABOUT 45 YEARS,
     OCC: AGRICULTRUE.

3.   SMT. MANJULA
     D/O LATE VENKATE GOWDA,
     AGED ABOUT 43 YEARS,
     OCC: AGRICULTURE.

4.   SHRI. SUNESHA
     S/O LATE VENKATE GOWDA,
     AGED ABOUT 47 YEARS,
     OCC: AGRICULTURE.

5.   SMT. JAYALAKSHMI
     D/O LATE VENKATE GOWDA,
     AGED ABOUT 36 YEARS,
     OCC: AGRICULTURE.

6.   SHRI. VENKATARAM
     S/O LATE VENKATE GOWDA,
     AGED ABOUT 35 YEARS,
     OCC: AGRICULTURE.
     ALL ARE RESIDING AT:
     NO.550, SY.92
     HOOTAGALLI VILLAGE,
     KASABA HOBLI,
     MYSURU TALUK,
     MYSURU DISTRICT.
                                          ....PETITIONERS
(BY SRI. G.A. SRIKANTE GOWDA, ADVOCATE)
                           -4-
                                        NC: 2025:KHC:50298
                                     WP NO.11578 OF 2022
                                            C/W
                                     WP NO.14493 OF 2020
HC-KAR


AND:

1.   THE STATE OF KARNATAKA
     THE LAND ACQUISITION OFFICER,
     KARNATAKA INDUSTRIAL AREAS
     DEVELOPMENT BOARD (KIADB),
     MYSURU - 570 023.

2.   THE JOINT DIRECTOR
     KARNATAKA INDUSTRIAL AREAS
     DEVELOPMENT BOARD (KIADB),
     MYSURU - 570 023.

3.   THE DEVELOPMENT OFFICER
     KARNATAKA INDUSTRIAL AREAS
     DEVELOPMENT BOARD (KIADB),
     ZONAL OFFICE,
     K.R.S. ROAD,
     MYSURU - 570 016.

4.   THE EXECUTIVE ENGINEER
     KARNATAKA INDUSTRIAL AREAS
     DEVELOPMENT BOARD (KIADB),
     ZONAL OFFICE,
     K.R.S. ROAD,
     MYSURU - 570 016.

5.   M/S. RELI-E-MARG SOFTWARE
     CONSULTANTS PVT. LTD.,
     NO.1, 2ND FLOOR,
     SAMRAT AND GANAGANA COMPLEX,
     UDAYA RAVI ROAD,
     KUVEMPUNAGAR,
     MYSURU - 570 023.
     REP. BY ITS MANAGING DIRECTOR
     SHRI. NARAYAN MUNDAYAM.
                                        ... RESPONDENTS
(BY SRI. MAHANTESH SHETTAR, AGA FOR R1;
 SRI. ASHOK N. NAIK, ADVOCATE FOR R2 TO R4;
 SRI. A. MADHUSUDHANA RAO, ADVOCATE FOR R5)
                                    -5-
                                                 NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE ORDER DATED 21ST DECEMBER, 2019 PASSED BY
THE RESPONDENT NO.4 VIDE ANNEXURE-A; QUASH THE
ORDER DATED 20TH DECEMBER, 2019 PASSED BY THE
RESPONDENT NO.1 VIDE ANNEXURE-F10; DECLARE THAT
ACQUISITION   PROCEEDINGS    INITIATED  UNDER  FINAL
                          TH
NOTIFICATION   DATED   26     NOVEMBER,   2005  VIDE
ANNEXURE-G IS VOID; AND ETC.

      THESE WRIT PETITIONS HAVING BEEN RESERVED FOR
ORDERS, COMING FOR PRONOUNCEMENT, THIS DAY,
E.S. INDIRESH J., MADE THE FOLLOWING:


CORAM:     HON'BLE MR. JUSTICE E.S.INDIRESH


                            CAV ORDER

     In writ petition No.11578 of 2022, the petitioners are

challenging the orders dated 05th April, 2022 (Annexure-M)

passed in Miscellaneous Appeal No.39 of 2021 by the VI

Additional District and Special Judge, Mysuru and Order dated

28th October, 2021 (Annexure-H) passed by the respondent

No.1; inter alia sought for a direction to the respondents not to

dispossess petitioners from the land in question.


     2.        In writ petition No.14493 of 2020, petitioners are

challenging the order dated 21st December, 2019 (Annexure-A)

passed    by    the   respondent    No.4   and   Order   dated   20th

December, 2019 (Annexure-F10) passed by the respondent
                                -6-
                                              NC: 2025:KHC:50298
                                          WP NO.11578 OF 2022
                                                 C/W
                                          WP NO.14493 OF 2020
HC-KAR


No.1; inter alia sought for declaration that the entire acquisition

proceedings initiated as per the Final Notification dated 26th

November, 2005 (Annexure-G) is void.


      3.     For the sake of convenience, the parties in these

petitions are referred to as per their ranking before this Court

in Writ Petition No.14493 of 2020.


FACTS OF THE CASE:


      4.     The relevant facts for adjudication of Writ Petition

No.14493 of 2020 are as follows:


      4.1. Petitioners claim to be the legal heirs of late

Venkategowda and the land in question has been granted to

the grandfather of petitioners viz., Bundegowda as per the

order dated 14th March, 1980 passed by the Land Tribunal.

After the demise of the said Bundegowda, the revenue records

in respect of the land in question transferred in favour of his

son late Venkategowda (father of the petitioners). During the

year-1981,     the   respondent-Karnataka      Industrial    Areas

Development Board proposed to acquire the land in question to

an extent of 2 acre 20 guntas out of 4 acre 37 guntas in Survey

No.92 of Hootagalli Village, Kasaba Hobli, Mysuru Taluk for
                               -7-
                                             NC: 2025:KHC:50298
                                         WP NO.11578 OF 2022
                                                C/W
                                         WP NO.14493 OF 2020
HC-KAR


industrial purpose.    It is also stated that the father of

petitioners viz., late Venkategowda, during the year-1984

borrowed loan from one Mulagi M. Patel by executing a nominal

Sale Deed without delivering the physical possession of the

land. Thereafter, the said late Venkategowda cleared the loan

and as such, the possession of land to an extent of 2 acre 17

guntas in Survey No.92 of Hootagalli Village, remained with late

Venkategowda and his children.      Further, it is averred in the

writ petition that, son of the said Mulagi M. Patel viz., H.M.

Patel filed Original Suit Nos.54 of 2004 and 94 of 2004 against

late Venkategowda and others seeking relief of declaration and

permanent injunction in respect of the land in question.

Thereafter, the said late Venkategowda and others, being a

defendants in the aforesaid suits filed written statement and

contended that the Sale Deed dated 15th June, 1984 is only a

nominal Sale Deed and as such, the said suits came to be

dismissed on 04th September, 2012.


     4.2. It is further stated in the writ petition that the

respondent-KIADB tried to interfere with the possession of late

Venkategowda, father of petitioners in the land in question and

therefore, father of petitioners filed Writ Petition No.2570 of
                                      -8-
                                                     NC: 2025:KHC:50298
                                                 WP NO.11578 OF 2022
                                                        C/W
                                                 WP NO.14493 OF 2020
 HC-KAR


2006.         This   Court,    by   order    dated   18th    August,    2008

(Annexure-C), dismissed the Writ Petition No.2570 of 2006,

holding that the father of petitioners had already instituted civil

suit and therefore he shall agitate his rights over the land in

question in such other forum.                It is also stated that the

respondent-KIADB once again tried to interfere with the land in

question by issuing Notifications for acquisition and as such, the

petitioners being the coparceners and are in continuous

possession and enjoyment of the land in question, filed Writ

Petition      No.27355    of    2010,       challenging     the    acquisition

proceedings and the said writ petition came to be dismissed on

18th April, 2011, considering the dismissal of the earlier Writ

Petition No.2570 of 2006 filed by late Venkategowda.


        4.3    It is further stated that the petitioners continued to

be in possession of the land in question till the year-2017 and

they have not received any notice in respect of passing of

award by the respondent-KIADB, so also, the                       respondent-

KIADB has not taken possession of the land in question from

the petitioners.        In the meanwhile, the respondent-KIADB

issued a Tippani dated 13th January, 2011 (Annexure-D) and

sought to allot the land in question to the respondent No.5-M/s.
                                 -9-
                                                NC: 2025:KHC:50298
                                          WP NO.11578 OF 2022
                                                 C/W
                                          WP NO.14493 OF 2020
HC-KAR


Rali-e-Marg     Software   Consultants   Pvt.   Ltd.   Since,   the

petitioners were in possession of the land in question, the

respondent No.5 was not able to take the possession of the

same and as such, the respondent No.5 filed Writ Petition

No.8516 of 2017 before this Court, seeking direction to remove

the encroachment in the land in question. This Court, by order

dated 23rd September, 2019 (Annexure-E), disposed of the said

petition with a direction to the respondent No.5 and the

petitioners herein to approach the respondent-KIADB to agitate

their rights.     Thereafter, the proceedings were conducted

before the Zonal Office of the respondent-KIADB, Mysuru and

the petitioners have sought for dropping the acquisition

proceedings as per the Resolution dated 27th March, 1999

passed in its 220th Board Meeting. It is also stated in the writ

petition that, without considering the aforementioned aspects,

the respondent-KIADB in order to favour the respondent No.5-

M/s. Rali-e-Marg Software Consultants Pvt. Ltd, tried to

demolish the existing building in the land in question, however,

same was resisted by the petitioners.      In the meanwhile, the

Land Acquisition Act was amended and as such, the new Act

namely, the Right to Fair Compensation and Transparency in
                                  - 10 -
                                                      NC: 2025:KHC:50298
                                                 WP NO.11578 OF 2022
                                                        C/W
                                                 WP NO.14493 OF 2020
HC-KAR


Land Acquisition, Rehabilitation and Resettlement Act, 2013

came into existence.


     4.4. It is further case of the petitioners that, as per

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

Transparency      in   Land     Acquisition,          Rehabilitation   and

Resettlement Act, 2013, acquisition proceedings have to be

held as lapsed for the reason that the respondents neither

taken possession nor paid compensation in respect of the land

in question. Accordingly, the petitioners contended in the writ

petition that, without considering the aforementioned aspects,

the respondent-KIADB passed order dated 21st December, 2019

(Annexure-A) and as such, rejected the claim made by the

petitioners and without application of mind, confirmed the

allotment made in favour of the respondent No.5-M/s. Rali-e-

Marg Software Consultants Pvt. Ltd.               Thereafter, petitioners

have made an application under the Right to Information Act

and pursuant to the same, petitioners came to know that the

land in question is not in the Blue Print Sketch of the

respondent-KIADB as stated in the letter dated 02nd January,

1998 (Annexure-F1) and therefore, the Resolution at Annexure-

F2 was passed by the respondent-KIADB to drop the acquisition
                                  - 11 -
                                                      NC: 2025:KHC:50298
                                                WP NO.11578 OF 2022
                                                       C/W
                                                WP NO.14493 OF 2020
HC-KAR


proceedings in its 220th Board Meeting held on 27th March,

1999. In furtherance of the same, petitioners came to know

about the allotment of land in question made in favour the

respondent No.5-M/s. Rali-e-Marg Software Consultants Pvt.

Ltd.   as   per   Allotment   Letter      dated    28th     October,    2010

(Annexure-F4) and Possession Certificate dated 08th July, 2011

(Annexure-F5).      Hence, petitioners presented Writ Petition

No.14493     of   2020,    challenging       the   proceedings     of    the

respondent-KIADB in respect of acquisition of the land in

question.


       5.    Relevant facts for adjudication of Writ Petition

No.11578 of 2022 are as follows:


       5.1. Petitioners claim to be in possession of the land in

question and the respondent-KIADB issued Show-cause Notice

dated 08th April, 2021 (Annexure-A) under Section 4(1) of the

Karnataka     Public      Premises        (Eviction    of     Unauthorized

Occupants) Act, 1974 (hereinafter referred to as 'the KPP Act-

1974') to the petitioners for compliance of the order passed by

this Court in Writ Petition No.8516 of 2017 decided on 23rd

September, 2019. Pursuant to the same, petitioners addressed

objection/representation dated 12th April, 2021 (Annexures 'B'
                                          - 12 -
                                                           NC: 2025:KHC:50298
                                                       WP NO.11578 OF 2022
                                                              C/W
                                                       WP NO.14493 OF 2020
HC-KAR


and 'C'). Thereafter, petitioners filed Writ Petition No.10045 of

2021, seeking direction to the respondent-KIADB to consider

their representation for granting of reasonable time to file

objections to the Show-cause Notice dated 08th April, 2021.

This Court, by order dated 09th July, 2021 (Annexure-D),

disposed of the petition with a direction to the respondent-

KIADB        to   consider       the   same       in   accordance     with   law.

Thereafter, the respondent-KIADB, by proceedings dated 28th

October, 2021 (Annexure-H) passed an order to declare that

the petitioners herein are in un-authorized occupation of the

land in question.         Being aggrieved by the same, petitioners

preferred appeal in Miscellaneous Appeal No.39 of 2021 before

the VI Additional District and Special Judge, Mysuru and the

learned judge, by order dated 05th April, 2022 (Annexure-M),

dismissed appeal preferred by the petitioners. Being aggrieved

by the same, petitioners preferred Writ Petition No.11578 of

2022.


        6.        Heard   Sri.    Ajoy     Kumar       Patil,   learned   counsel

appearing for petitioners in Writ Petition No.11578 of 2022; Sri.

G.A. Srikante Gowda, learned counsel appearing for petitioners

in Writ Petition No.14493 of 2020; Sri. Mahantesh Shettar,
                                      - 13 -
                                                        NC: 2025:KHC:50298
                                                   WP NO.11578 OF 2022
                                                          C/W
                                                   WP NO.14493 OF 2020
HC-KAR


learned Additional Government Advocate appearing for the

respondent-State;        Sri.     Ashok       N.   Naik,     learned   counsel

appearing for the respondent-KIADB; and Sri. A. Madhusudhan

Rao, learned counsel appearing for the respondent-M/S. Reli-e-

Marg Software Consultants Pvt. Ltd.


     7.       Sri.     G.A.      Srikante      Gowda,      learned     counsel

appearing for petitioners in Writ Petition No.14493 of 2020

contended that the respondent-KIADB committed an error in

not considering the representation filed by the petitioners dated

16th February, 2016 before the competent Authority for

declaring the acquisition proceedings has lapsed in view of not

taking possession and not to proceed further for which the land

has been acquired by the respondent-Authorities. The principal

submission of learned counsel appearing for the petitioners is

that the respondent-KIADB allotted the land in question in

favour of the respondent No.5-M/s. Reli-e-Marg Software

Consultants     Pvt.     Ltd.,    much        before   the     completion   of

acquisition proceedings and got issued the lease in favour of

the respondent No.5-M/s. Reli-e-Marg Software Consultants

Pvt. Ltd., though the said allottee has not paid the entire

allotment cost and therefore, the malafide contention of the
                                 - 14 -
                                               NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR


respondent-Authorities is to be considered. It is further argued

by learned counsel appearing for petitioners that, though the

acquisition notifications issued were upheld by the Hon'ble

Supreme Court, however, the respondent-KIADB before the

Hon'ble Supreme Court suppressed the resolution of the 220th

Board Meeting held on 27th March, 1999, where the Board has

resolved to drop the acquisition proceedings and the said

suppression of material by the respondent-KIADB should be

considered in the present writ petition. It is contended by

learned counsel that the respondents have not produced the

relevant acquisition material before this Court and the Hon'ble

Supreme Court in respect of taking possession or making

deposit of compensation as required under law.         Accordingly,

he sought for interference of this Court.


      8.    Referring to the impugned Final Notification dated

26th November, 2005, learned counsel Sri. G.A. Srikante

Gowda,     appearing   for   petitioners   argued   that    the   said

notification was issued at the behest of the respondent No.5-

M/s. Reli-e-Marg Software Consultants Pvt. Ltd.,           taking into

consideration the suitability of the land to the respondent No.5

without considering the Resolution of 220th Board Meeting with
                                - 15 -
                                               NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR


an intention to help the respondent No.5, which amounts to

collusion, favouritism and fraud in grabbing the land belonging

to the petitioners for the benefit of the respondent No.5. It is

further argued by learned counsel appearing for the petitioners

that, though the petitioners have placed sufficient material to

establish that there is no land in existence namely Survey

No.92/2, however, the respondent-Authorities have issued the

impugned Final Notification illegally to facilitate the respondent

No.5 and therefore sought for interference of this Court. It is

also argued by learned counsel appearing for the petitioners

that, though the Preliminary Notification was issued during the

year-1997, the possession of the land in question has not been

taken till date and no compensation has been deposited before

the competent Civil Court as required under law, which aspect

of the matter was considered by this Court at paragraph 24 in

Writ Petition No.8516 of 2017, wherein the finding has been

recorded, which would suffice that, no award has been passed

nor compensation has been paid to land owners. Accordingly,

he sought for interference of this Court.


      9.    It is further argued by Sri. G.A. Srikante Gowda,

learned counsel appearing for petitioners that, since the fraud
                                 - 16 -
                                                    NC: 2025:KHC:50298
                                              WP NO.11578 OF 2022
                                                     C/W
                                              WP NO.14493 OF 2020
HC-KAR


has been committed by the respondent-Authorities against the

petitioners as well as this Court by misrepresenting the facts,

petitioners have challenged the same by filing Writ Petition

No.14493 of 2020 and therefore, writ petition is maintainable

before this Court.


      10.   Nextly,   by   referring     to   the   letter   dated   02nd

January, 1998 (Annexure-F1), Resolution of the 220th Board

Meeting dated 27th March, 1999 (Annexure-F2), and letter

dated 13th April, 1999 (Annexure-F3), Sri. G.A. Srikante

Gowda, learned counsel appearing for petitioners argued that

the land bearing Survey No.92 has not found place in the Blue

Print of the respondent-KIADB at the time of approval of the

scheme and that apart, the 220th Board Meeting Resolution

envisages for dropping of acquisition proceedings. Accordingly,

he contended that the entire aspect of the matter was not

properly appreciated by the respondent-KIADB in the impugned

order dated 21st December, 2019 (Annexure-A) and as such,

sought for setting-aside the same.


      11.   Further the learned counsel Sri. G.A. Srikante

Gowda, by referring to the impugned Final Notification dated

26th November, 2005 (Annexure-G) argued that there is no
                              - 17 -
                                           NC: 2025:KHC:50298
                                       WP NO.11578 OF 2022
                                              C/W
                                       WP NO.14493 OF 2020
HC-KAR


signature on the impugned Final Notification.   In this regard,

learned counsel refers to the identical Notifications issued by

the Government, wherein the signature of the Under Secretary

to Government is affixed and therefore, he contended that the

impugned Notification dated 26th November, 2005 (Annexure-

G) is bad in law.


      12.   By referring to the letter dated 06th March, 2021

(Annexure-L) issued by the       respondent-KIADB, Sri.   G.A.

Srikante Gowda, appearing for petitioners contended that the

compensation was deposited before the Civil Court belatedly,

despite the fact that the Final Notification was issued on 26th

November, 2005, which would establish the fact that, the

compensation was deposited after two decades from the date

of issuance of preliminary notification.   In this regard, he

further contended that, the intention of the respondent-

Authorities is to grant the land in question in favour of the

respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd., much before the passing of the award and depositing the

compensation and such, actions are arbitrary in nature and

therefore, the entire acquisition proceedings is liable to be

quashed. Learned counsel appearing for petitioners Sri. G.A.
                               - 18 -
                                            NC: 2025:KHC:50298
                                        WP NO.11578 OF 2022
                                               C/W
                                        WP NO.14493 OF 2020
HC-KAR


Srikante Gowda, by referring to Memo dated 10th July, 2012

(Annexure-F9), submits that the State Level Single Window

Committee had decided to allot the land in question in favour of

one 'M/s. Shakthi Timbers', however, without any reason in the

absence of final notification, to favour the respondent No.5,

impugned order dated 21st December, 2019 (Annexure-A) is

passed by the respondent-KIADB, which would makes it clear

that the respondent-Authorities are acting arbitrarily. Further,

Sri. G.A. Srikante Gowda, learned counsel appearing for

petitioners, while referring to Possession Certificate dated 08th

July, 2011 (Annexure-M) agued that the possession of the land

in question was transferred by the respondent-KIADB to the

respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd., and the entire contention of the respondent-Authorities

falsifies the case on record in view of the finding recorded by

this Court in Writ Petition No.8516 of 2017 decided on 23rd

September, 2019. Learned counsel appearing for petitioners, in

this regard, refers to Section 28(6) of the Karnataka Industrial

Areas Development Act, 1966 (for short hereinafter referred to

as 'KIAD-Act') and argued that the entire case of the

respondents is by misrepresenting facts before this Court in the
                                  - 19 -
                                                     NC: 2025:KHC:50298
                                                WP NO.11578 OF 2022
                                                       C/W
                                                WP NO.14493 OF 2020
HC-KAR


earlier proceedings and before the Hon'ble Supreme Court and

as such, the fraud has been committed by the respondents.


      13.    Referring    to   Regulation       7    of   the   Karnataka

Industrial Areas Development Board Regulations, 1969, it is

argued by Sri. G.A. Srikante Gowda, learned counsel for

petitioners that, no material has been produced before this

Court in the present writ petition and in the earlier proceedings

in respect of the notification on the availability of land and

calling for application for allotment of the land in question.

Therefore, he submitted that, in the absence of the same, the

malafide exercise of power by the respondent-Authorities is to

be assessed in the light of absence of fairness and justness on

the   part   of   the   respondents,      and   as    such,     the   entire

proceedings is contrary to Article 14 of the Constitution of

India. Learned counsel appearing for petitioners also refers to

the Annexures 'G1' and 'G2' and contended that, as on 15th

April, 2011, no award was passed and the question relating to

the ownership of the land in question has to be determined and

the said aspect of the matter was ignored by the respondent-

authorities by issuing the impugned order.
                                 - 20 -
                                                  NC: 2025:KHC:50298
                                               WP NO.11578 OF 2022
                                                      C/W
                                               WP NO.14493 OF 2020
HC-KAR


       14.   Lastly, by referring to the judgment of this Court in

Writ Petition No.8516 of 2017 disposed of on 23rd September,

2019, it is argued by the learned counsel Sri. G.A. Srikante

Gowda, appearing for petitioners that, this Court directed the

Development Officer, Karnataka Industrial Areas Development

Board and further      imposed cost of Rs.25,000/- on the

respondent-KIADB for their lethargic way of functioning and the

said   aspect   was   ignored   by       the   respondent-KIADB   and

therefore, the impugned order dated 21st December, 2019

(Annexure-A) passed by the Executive Engineer, Karnataka

Industrial Areas Development Board, Mysuru, required to be

quashed. Accordingly, he sought for interference of this Court.


       15.   In order to buttress his arguments with regard to

the contentions raised by the respondents in the statement of

objections on applicability of res judicata in view of earlier

proceedings before this Court and the Hon'ble Supreme Court,

learned counsel Sri. G.A. Srikante Gowda, refers to the

Judgment of the Hon'ble Supreme Court in the case of A.V.

PAPAYYA SASTRY AND OTHERS vs. GOVERNMENT OF A.P.

AND OTHERS reported in AIR 2007 SC 1546 and contended

that, the respondents herein had obtained the order of
                               - 21 -
                                             NC: 2025:KHC:50298
                                         WP NO.11578 OF 2022
                                                C/W
                                         WP NO.14493 OF 2020
HC-KAR


dismissal of the writ petition on the earlier round of litigation

based on the fraud and misrepresentation and during the

earlier proceedings, the petitioners were not aware about the

contentions raised above as to the malfunctioning of the

respondent-KIADB. In respect of the functioning of the Single

Window      Committee,   learned   counsel   appearing   for   the

petitioners invited the attention of the Court to the judgment of

this Court in Writ Petition No.2862 of 2007 and connected

petitions disposed of on 23rd April, 2024, particularly referring

to paragraphs 42, 49 and 51 and contended that, the entire

proceedings of the Single Window Committee allotting the land

in question in favour of the respondent No.5-M/s. Reli-e-Marg

Software Consultants Pvt. Ltd., requires interference by this

Court.


      16.    Learned counsel Sri. G.A. Srikante Gowda, argued

that the judgment of this Court in Writ Appeal No.6819 of 2017

decided on 28th September, 2022 is fairly applicable to the case

on hand as the respondent-KIADB has not taken possession of

the land in question for more than two decades after issuance

of the preliminary notification and on account of unreasonable

delay in passing the relevant notification, the acquisition
                                 - 22 -
                                            NC: 2025:KHC:50298
                                         WP NO.11578 OF 2022
                                                C/W
                                         WP NO.14493 OF 2020
 HC-KAR


proceedings in respect of the land of the petitioners has lapsed

on account of efflux of time.


      17.   Nextly, Sri. Ajoy Kumar Patil, learned counsel

appearing for petitioners in Writ Petition No.11578 of 2022,

argued on similar lines as that of Sri. G.A. Srikante Gowda,

learned counsel appearing for petitioners in Writ Petition

No.14493 of 2020.      In addition to that, learned counsel Sri.

Ajoy Kumar Patil,    contended that, possession of the land in

question has been not taken as per the order passed by this

Court in Writ Petition No.8516 of 2017. In this regard, he

referred to paragraph 27 of the judgment in Writ Petition

No.8516 of 2017 and argued that the order passed by the Chief

Executive Officer and Executive Member, Karnataka Industrial

Areas Development Board dated 30th March, 2021 (Annexure-

G) is without jurisdiction.


      18.   By referring to order dated 30th March, 2021

(Annexure-G) passed by the Chief Executive Officer and

Executive Member, learned counsel appearing for petitioners

argued that the Chief Executive Officer and Executive Member

of the respondent-KIADB, has no jurisdiction under Section

25(2) of the Karnataka Industrial Areas Development Act,
                                     - 23 -
                                                         NC: 2025:KHC:50298
                                                   WP NO.11578 OF 2022
                                                          C/W
                                                   WP NO.14493 OF 2020
HC-KAR


seeking   eviction   of    the     petitioners      by      stating   that   the

petitioners are the unauthorised occupants and therefore, the

entire proceedings based on the Order dated 30th March, 2021

(Annexure-G) passed by the Chief Executive Officer and

Executive Member requires to be quashed.                      In this regard,

learned   counsel         refers    to       Notification    issued    by    the

respondent-State produced at Annexure-R6 in the statement of

objections and argued that, only the persons specified in the

said Notifications are empowered to issue the eviction notice

under Section 4(1) of the Public Premises Act-1974. It is also

contended by the learned counsel Sri. Ajoy Kumar Patil,

appearing for the petitioners that, no document has been

produced before this Court by the respondent-KIADB in respect

of transfer of land by the State Government to the respondent-

KIADB as required under Section 28(8) of the Karnataka

Industrial Areas Development Act and that apart, State

Government alone is empowered to issue Notice for eviction of

the unauthorised occupants and not the respondent-KIADB.

Accordingly, he sought for setting aside the impugned orders in

these petitions.
                                  - 24 -
                                                  NC: 2025:KHC:50298
                                             WP NO.11578 OF 2022
                                                    C/W
                                             WP NO.14493 OF 2020
HC-KAR


       19.     Nextly, by referring to order dated 28th October,

2021 (Annexure-H) passed by the respondent-KIADB, learned

counsel appearing for petitioners contended that the competent

authority in the said order had observed that the possession of

the land was delivered to the respondent-M/s. Reli-e-Marg

Software Consultants Pvt. Ltd. on 08th July, 2011, however,

there is no material before the said authority to that effect and

the petitioners are in possession of the land in question as

recorded by this Court at paragraph No.24 in Writ Petition

No.8516 of 2017.


       20.     By referring to the finding recorded by the VI

Additional District and Special Judge, Mysuru in the impugned

order dated 05th April, 2022 passed in Miscellaneous Appeal

No.39 of 2021 (Annexure-M), it is argued by the learned

counsel appearing for petitioners that, the learned Trial Judge

has failed to appreciate the material on record in the right

perspective     and   also   given   a    wrong   finding   that,   the

respondent-KIADB had entered into Lease-cum-Sale Agreement

with     the    respondent    No.5-M/s.      Reli-e-Marg     Software

Consultants Pvt. Ltd. on 08th August, 2011, without there being

any material before the Trial Court and therefore, the finding
                                - 25 -
                                              NC: 2025:KHC:50298
                                          WP NO.11578 OF 2022
                                                 C/W
                                          WP NO.14493 OF 2020
HC-KAR


recorded by the learned District Judge and the order dated 28th

October, 2021     (Annexure-H)     passed by    the   incompetent

authority requires to be set-aside.


      21.   Per contra, Sri. Ashok N. Nayak, learned counsel

appearing for the respondent-KIADB submitted that, the writ

petitions are not maintainable on the ground that, the father of

petitioners viz., late Venkate Gowda had filed Writ Petition

No.2570 of 2006, which came to be dismissed and thereafter,

Writ Appeal No.1719 of 2008 filed by the father of the

petitioner came to be dismissed and same is confirmed in SLP

(C) No.28360 of 2010 and that apart, another writ petition filed

by petitioners in Writ Petition No.27355 of 2010 was dismissed

on 18th April, 2011 (Annexure-R5), by imposition of cost and

the said fact would indicate that, the instant writ petition is not

maintainable as the same is hit by res judicata.


      22.   Learned counsel appearing for the respondent-

KIADB submits that, the Chief Executive Officer and Executive

Member of the respondent-KIADB being a chief of the Board, is

empowered to issue Notification for eviction of the petitioners in

Writ Petition No.11578 of 2022 as per Section 25 of the

Karnataka Industrial Areas Development Act and the State
                                    - 26 -
                                                     NC: 2025:KHC:50298
                                                  WP NO.11578 OF 2022
                                                         C/W
                                                  WP NO.14493 OF 2020
 HC-KAR


Government      has   authorised            the   Development/Executive

Engineer under Section 25(2) of the Karnataka Industrial Areas

Development Act to evict the unauthorised occupants. In this

regard, he referred to the Notification dated 24th June, 2020 in

respect of re-designation of the post to the respondent-KIADB

and contended that, the writ petitions are required to be

dismissed. Learned counsel appearing for the respondent-

KIADB by referring to the letter at Annexure-R1, wherein, it is

stated that the land in question was handed over to the

respondent-KIADB under Section 28(8) of the Karnataka

Industrial Areas Development Act and as such, he sought for

dismissal of the writ petitions.


      23.   In order to buttress his arguments, Sri. Ashok N.

Nayak, learned counsel appearing for the respondent-KIADB,

refers to the judgment of the Hon'ble Supreme Court in the

case of SPECIAL LAND ACQUISTION OFFICER, KIADB,

MYSORE AND ANOTHER vs. ANASUYA BAI (DEAD) BY

LEGAL REPRESENTATIVES AND OTHERS reported in (2017)

3 SCC 313 and contended that, once the proceedings are

initiated under the Karnataka Industrial Areas Development

Act, neither Section 11A of the Land Acquisition Act, 1894 nor
                                   - 27 -
                                                       NC: 2025:KHC:50298
                                                  WP NO.11578 OF 2022
                                                         C/W
                                                  WP NO.14493 OF 2020
HC-KAR


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

Transparency       in   Land     Acquisition,          Rehabilitation   and

Resettlement Act, 2013 would be applicable. Referring to the

judgment of the Hon'ble Supreme Court in the case of V.

CHANDRASEKARAN AND ANOTHER vs. ADMINISTRATIVE

OFFICER AND OTHERS reported in (2012) 12 SCC 133, it is

argued by learned counsel appearing for the respondent-KIADB

that, once the land is acquired by the State Government under

Section 28(1) of the Karnataka Industrial Areas Development

Act, the acquired land vest with the State Government and

therefore, the petitioners have no locus standi to challenge the

acquisition proceedings.


     24.    Sri. A. Madhusudhana, learned counsel appearing

for the respondent No.5-M/s. Reli-e-Marg Software Consultants

Pvt. ltd., submitted that, as soon as the Notification under

Section 28(1) of the KIAD Act is issued, the land in question

vests with the State Government as per Section 28(5) of the

Karnataka Industrial Areas Development Act and therefore, the

petitioners have no locus       standi to challenge the acquisition

proceedings.       Emphasising on the proceedings before this

Court and the Hon'ble Supreme Court in respect of the
                                 - 28 -
                                                  NC: 2025:KHC:50298
                                               WP NO.11578 OF 2022
                                                      C/W
                                               WP NO.14493 OF 2020
 HC-KAR


acquisition    proceedings,   which      has   reached   finality,   Sri.

Madhusudhan, learned counsel for respondent No.5-M/s. Reli-e-

Marg Software Consultants Pvt. ltd., argued that the conduct

of the petitioners has to be considered as the petitioners are

not entitled for equitable relief under Article 226 of the

Constitution of India, since they have not approached this Court

with clean hands.


        25.   By referring to the 81st District Level Single Window

Committee meeting held on 26th September, 2005, Sri. A.

Madhusudhan Rao, learned counsel for respondent No.5-M/s.

Reli-e-Marg Software Consultants Pvt. Ltd. submitted that the

respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd.,     had participated in the proceedings and taking into

consideration the requirement of the land to the respondent

No.5, decision was taken by the said Single Window Committee

to allot the same to the respondent No.5 and therefore, the

petitioners have no locus standi to challenge the same.

Accordingly, he sought for dismissal of the Writ Petitions.


        26.   In the light of the submissions made by the learned

counsel appearing for the parties, I have carefully examined

the arguments advanced by the learned counsel appearing for
                                  - 29 -
                                                NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR


the parties and perused the available records. It is forthcoming

from the records that, the land in question bearing Survey

No.92 of Hootagalli Village, Mysuru Taluk and District was

granted    in   favour   of   one   Bundegowda        (grandfather    of

petitioners) to an extent of 4 acres 37 guntas. On 08th

February, 1981, the respondent-KIADB acquired 2 acre 20

guntas out of 4 acres 37 guntas of land and had left the

remaining extent of 2 acres 17 guntas from the acquisition. It

is also forthcoming from the writ petitions that, as there is a

dispute between late Venkategowda (father of the petitioners)

with one H.M. Patel, Original Suit Nos.54 of 2004 and 94 of

2004 were filed before the competent Civil Court at Mysuru

based on the Sale deed dated 15th June, 1984 and the said

suits came to be dismissed. In the meanwhile, the respondent-

Authorities have issued the Preliminary Notification dated 05th

May,     1997   (Annexure-F11)      under   Section    28(1)   of    the

Karnataka Industrial Areas Development Act and sought to

acquire 2 acres 17 guntas of land in Survey No.92 and other

two adjacent lands for industrial purposes.           It is also to be

noted that, as per the 220th Board Meeting of the respondent-

KIADB held on 27th March, 1999, the Board resolved to drop
                                 - 30 -
                                                 NC: 2025:KHC:50298
                                              WP NO.11578 OF 2022
                                                     C/W
                                              WP NO.14493 OF 2020
HC-KAR


the acquisition proceedings on the ground that, the land in

question has not found place in the Blue Print of the Hootagalli

Industrial Area Development and also the residential houses

are constructed in the land in question, which is situated in

Gram Thana. However the respondent-Authorities have issued

the Final Notification dated 26th November, 2005 (Annexure-G)

under    Section   28(3)   of   the      Karnataka   Industrial   Areas

Development Act. It is also to be noted that the father of the

petitioners viz., Venkategowda had challenged the acquisition

proceedings before this Court in Writ Petition No.2570 of 2006

and the said writ petition came to be dismissed on 18th August,

2008. The aforementioned order was confirmed in Writ Appeal

No.1719 of 2008 on 19th July, 2010 (Annexure-R3) and SLP (C)

No.28360 of 2010 before the Hon'ble Supreme Court as per

order 22nd October, 2010 (Annexure-R4). It is also pertinent to

mention here that, petitioners herein have challenged the

acquisition proceedings in Writ Petition No.27355 of 2010 and

this Court, by order dated 18th April, 2011 (Annexure-R5)

dismissed the writ petition by imposing cost as writ petition is

not maintainable.
                                 - 31 -
                                                   NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR


      27.   Learned counsel appearing for respondents argued

that the acquisition proceedings have been questioned before

this Court and upheld as per the orders passed by this Court

and the Hon'ble Supreme Court and therefore, the principle of

res   judicata   is   applicable.   In   this     regard,   on   careful

consideration of the writ papers would indicate that the

petitioners have made application to the respondent-Authorities

under the Right to Information Act and have produced the

documents at Annexure-F series, which would indicate that the

aforementioned documents at Annexure-F series were not

within the knowledge of the petitioners at the time of

conclusion of the proceedings before this Court as well as

before   the     Hon'ble   Supreme       Court.       Therefore,    the

maintainability of the present writ petitions have to be

considered as the petitioners are alleging element of fraud

against the respondent-Authorities to help the respondent

No.5-M/s. Reli-e-Marg Software Consultants Pvt. Ltd.               It is

pertinent to mention here that the respondent-KIADB had

taken decision to drop the acquisition proceedings in their 220th

Board Meeting held on 27th March, 1999 (Annexure-F2),
                                     - 32 -
                                                     NC: 2025:KHC:50298
                                                WP NO.11578 OF 2022
                                                       C/W
                                                WP NO.14493 OF 2020
HC-KAR


however, Final Notification is issued ignoring the said factual

aspects.


        28.   On   careful    examination       of   Tippani   dated   13th

January, 2011 (Annexure-D), wherein the respondent-KIADB

has stated that the Mysuru District Level Single Window

Committee had taken decision on 26th September, 2005 to allot

the land bearing Survey No.92 to an extent of 2 acre 22 guntas

in favour of the respondent No.5-M/s. Reli-e-Marg Software

Consultants Pvt. Ltd. It is pertinent to mention here that, as on

26th September, 2005, the           respondent-Authorities have not

issued the Final Notification under Section 28(4) of the

Karnataka Industrial Areas Development Act, which aspect is to

be considered, since the Final Notification was issued by

respondent-Government under Section 28(4) of the Act on 26th

November, 2005 (Annexure-G). Therefore, what emerges from

the facts of the case is that, even prior to issuance of Final

Notification under Section 28(4) of the Karnataka Industrial

Areas    Development         Act   on    26th   November,      2005,   the

respondent-Authorities have taken decision to allot the land in

favour of the respondent No.5-M/s. Reli-e-Marg Software

Consultants Pvt. Ltd., which amounts to arbitrary exercise of
                                      - 33 -
                                                       NC: 2025:KHC:50298
                                                  WP NO.11578 OF 2022
                                                         C/W
                                                  WP NO.14493 OF 2020
HC-KAR


power by the respondent-Authorities to help the respondent

No.5-M/s. Reli-e-Marg Software Consultants Pvt. Ltd., while

concluding the acquisition proceedings. The said aspect of the

matter is further emphasised that the land in question bearing

Survey No.92 to an extent of 2 acre 22 guntas belonged to the

petitioners is not found place in the Blue Print of the Layout as

per the Layout Plan approved on 03rd November, 2010, which is

forthcoming     in   the     Tippani      dated    13th   January,       2011

(Annexure-D). That apart, this Court, in Writ Petition No.8516

of 2017 disposed of on 23rd September, 2019 (Annexure-E) at

paragraphs 24 and 25 held as follows:


              "24. Very strangely, the KIADB has not produced
     any record before this Court, except admitting the
     allotment and execution of lease cum sale agreement
     and has not stated about anything with regard to
     possession taken from the owners and it is not the
     case of the KIADB that KIADB has cancelled the
     allotment made in favour of the petitioner for non
     payment of balance amount as alleged by respondent
     Nos.7 to 13.

              25.    Under the provisions of the KIADB Act,
     which acquiring property of individual owners, it is the
     duty of the KIADB to complete the acquisition by
     taking     possession     and      pass    award     and      pay
     compensation      to    the   lawful     owners   who   are    in
                                - 34 -
                                               NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

     possession as on the date of the notifications, based on
     the Khata or RTC etc.      Admittedly, the KIADB has
     neither passed any award nor paid compensation.
     Thereby, litigation is created by the KIADB by not
     paying compensation to the lawful owners.

                                        (emphasis supplied)



     29.   This Court, in the aforesaid Writ Petition No.8516 of

2017 had categorically held that the respondent-Authorities

neither passed award nor paid compensation to the petitioners

and further the possession of the land in question was not

taken by the respondent-KIADB. The aforementioned finding is

to be accepted as the petitioners have not challenged the order

of this Court passed in Writ Petition No.8516 of 2017 and same

has reached finality. In the backdrop of these aspects, whether

the arguments advanced by learned counsel appearing for

respondents that the principle of res judicata or constructive

res judicata is applicable to the case on hand is to be

considered. It is to be noted that the respondent-KIADB issued

Memorandum dated 10th July, 2012 (Annexure-F9), wherein,

the respondent-KIADB resolved to allot the land in question to

one M/s. Shakthi Timbers as per the State Level Single Window

Committee Resolution.       On perusal of the report of the
                                - 35 -
                                             NC: 2025:KHC:50298
                                         WP NO.11578 OF 2022
                                                C/W
                                         WP NO.14493 OF 2020
HC-KAR


Tahsildar dated 25th February, 2012 (Annexure-F7) addressed

to the Assistant Commissioner, Mysuru Sub-Division, Musuru

reveals that the land in question is situated adjacent to the

Hootagalli Village Layout and further there are four residential

houses.     It is also pertinent to mention here that the

respondent-KIADB issued Possession Certificate dated 08th July,

2011 (Annexure-F5) stating that the possession has been

handed over to the respondent No.5-M/s. Reli-e-Marg Software

Consultants Pvt. Ltd., which is per se arbitrary and illegal on

the ground that, this Court had already given a finding that the

possession of the land in question is with the petitioners.


      30.   On careful consideration of Annexure-F2 would

indicate that the land in question has not find place in the Blue

Print and situate in the Hootagalli Gram Thana and therefore,

the respondent-KIADB in its 220th Board Meeting held on 27th

March, 1999 resolved to drop the acquisition proceedings.

However, the said aspect of the matter was ignored by the

respondent-KIADB while issuing the impugned order dated 21st

December, 2019 (Annexure-A). It is not forthcoming from the

submission of the respondent-KIADB as to on what basis the

Final Notification dated 26th November, 2005 (Annexure-G)
                               - 36 -
                                            NC: 2025:KHC:50298
                                        WP NO.11578 OF 2022
                                               C/W
                                        WP NO.14493 OF 2020
HC-KAR


came to be issued without considering the resolution of the

220th Board Meeting held on 27th March, 1999, where, the

respondent-Board resolved to drop the acquisition proceedings

in respect of the land in question. It is also to be noted that

the Special land Acquisition Officer of the respondent-KIADB

was made known by the Special Deputy Commissioner as per

letter dated 02nd January, 1998 (Annexure-F1) with regard to

non-inclusion of the land in question in the Blue Print of the

original layout plan of the respondent-KIADB in respect of

acquisition   proceedings.     Having    taken   note    of   the

aforementioned aspects as urged by learned counsel appearing

for petitioners and by taking into account the relevant

documents i.e., Annexure-F series in Writ Petition No.14493 of

2020, I am of the view that, those documents have been issued

to the petitioners under the Right to Information Act, which

were not produced before this Court in the earlier writ petitions

as well as before the Hon'ble Supreme Court in SLP(C)

No.28360/2010 and therefore, I am of the view that, it is a

clear case of colourable exercise of power by the respondent-

KIADB and the Government to acquire the land in question

belonging to the petitioners to aid/support the cause of the
                                - 37 -
                                               NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR


respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd. It is a clear case of fraud committed by the respondent-

KIADB to acquire the property belonging to the petitioners and

to allot the same in favour of the respondent No.5-M/s. Reli-e-

Marg Software Consultations Pvt. Ltd.         In this regard, it is

relevant to extract paragraph 26 and 31 in the case of A.V.

PAPAYYA SHASTRI (supra) which reads as under:


     "26.   Allowing the appeal and setting aside the orders,
     this Court stated;


     "It is unrealistic to expect the appellant company to
     resist a claim at the first instance on the basis of the
     fraud because appellant company had at that stage no
     knowledge about the fraud allegedly played by the
     claimants. If the Insurance Company comes to know of
     any dubious concoction having been made with the
     sinister object of extracting a claim for compensation,
     and if by that time the award was already passed, it
     would not be possible for the company to file a statutory
     appeal against the award. Not only because of bar of
     limitation to file the appeal but the consideration of the
     appeal even if the delay could be condoned, would be
     limited to the issues formulated from the pleadings
     made till then.

     Therefore, we have no doubt that the remedy to move
     for recalling the order on the basis of the newly
     discovered facts amounting to fraud of high degree,
                                 - 38 -
                                               NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

     cannot be foreclosed in such a situation. No Court or
     tribunal can be regarded as powerless to recall its own
     order if it is convinced that the order was wangled
     through fraud or misrepresentation of such a dimension
     as would affect the very basis of the claim.

           The allegation made by the appellant Insurance
     Company, that claimants were not involved in the
     accident which they described in the claim petitions,
     cannot be brushed aside without further probe into the
     matter, for, the said allegation has not been specifically
     denied by the claimants when they were called upon to
     file objections to the applications for recalling of the
     awards. Claimants then confined their resistance to the
     plea that the application for recall is not legally
     maintainable. Therefore, we strongly feel that the
     claim must be allowed to be resisted, on the
     ground of fraud now alleged by the Insurance
     Company. If we fail to afford to the Insurance
     Company an opportunity to substantiate their
     contentions it might certainly lead to serious
     miscarriage of justice".

                                  ******

           31.    The matter can be looked at from a
     different angle as well. Suppose, a case is decided by a
     competent Court of Law after hearing the parties and an
     order is passed in favour of the applicant/plaintiff which
     is upheld by all the courts including the final Court. Let
     us also think of a case where this Court does not dismiss
     Special Leave Petition but after granting leave decides
                                     - 39 -
                                                    NC: 2025:KHC:50298
                                               WP NO.11578 OF 2022
                                                      C/W
                                               WP NO.14493 OF 2020
 HC-KAR

      the appeal finally by recording reasons. Such order can
      truly be said to be a judgment to which Article 141 of
      the    Constitution applies. Likewise, the doctrine         of
      merger also gets attracted. All orders passed by the
      courts/authorities   below,      therefore,   merge   in   the
      judgment of this Court and after such judgment, it is not
      open to any party to the judgment to approach any
      court or authority to review, recall or reconsider the
      order. The above principle, however, is subject to
      exception of fraud. Once it is established that the order
      was obtained by a successful party by practicing or
      playing fraud, it is vitiated. Such order cannot be held
      legal, valid or in consonance with law. It is non-existent
      and non est and cannot be allowed to stand. This is the
      fundamental principle of law and needs no further
      elaboration. Therefore, it has been said that a judgment,
      decree or order obtained by fraud has to be treated as
      nullity, whether by the court of first instance or by the
      final court. And it has to be treated as non est by every
      Court, superior or inferior."

      31.     At this stage, it is also relevant to cite the judgment

of Hon'ble Supreme Court in the case of STATE OF ODISHA

AND OTHERS SULEKH CHANDRA PRADHAN AND OTHERS

reported in AIR 2022 SC 2030, wherein at paragraphs 36 and

37, it is held as under:

            "36. That leaves us with the submission of Shri R.
      Balasubramanian, learned Senior Counsel that since the
      view taken by the Tribunal has been affirmed by the
                                 - 40 -
                                                NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

     High Court and the special leave petition challenging the
     same has been dismissed, the view of the Tribunal has
     become final. In this respect, reliance could be placed on
     the judgment of this Court in Kunhayammed v. State of
     Kerala   and another, wherein this Court has held as
     under:

         "27. A petition for leave to appeal to this Court may
     be dismissed by a non-speaking order or by a speaking
     order. Whatever be the phraseology employed in the
     order of dismissal, if it is a non-speaking order i.e. it
     does not assign reasons for dismissing the special leave
     petition, it would neither attract the doctrine of merger
     so as to stand substituted in place of the order put in
     issue before it nor would it be a declaration of law by the
     Supreme Court under Article 141 of the Constitution for
     there is no law which has been declared. If the order of
     dismissal be supported by reasons then also the doctrine
     of merger would not be attracted because the
     jurisdiction exercised was not an appellate jurisdiction
     but merely a discretionary jurisdiction refusing to grant
     leave to appeal. We have already dealt with this aspect
     earlier. Still the reasons stated by the Court would
     attract applicability of Article 141 of the Constitution if
     there is a law declared by the Supreme Court which
     obviously would be binding on all the courts and
     tribunals in India and certainly the parties thereto. The
     statement contained in the order other than on points of
     law would be binding on the parties and the court or
     tribunal, whose order was under challenge on the
     principle of judicial discipline, this Court being the Apex
     Court of the country. No court or tribunal or parties
     would have the liberty of taking or canvassing any view
     contrary to the one expressed by this Court. The order
     of the Supreme Court would mean that it has declared
     the law and in that light the case was considered not fit
     for grant of leave.

           The declaration of law will be governed by Article
     141 but still, the case not being one where leave was
     granted, the doctrine of merger does not apply. The
     Court sometimes leaves the question of law open. Or it
     sometimes briefly lays down the principle, may be,
     contrary to the one laid down by the High Court and yet
                                  - 41 -
                                                  NC: 2025:KHC:50298
                                              WP NO.11578 OF 2022
                                                     C/W
                                              WP NO.14493 OF 2020
HC-KAR

      would dismiss the special leave petition. The reasons
      given are intended for purposes of Article 141. This is so
      done because in the event of merely dismissing the
      special leave petition, it is likely that an argument could
      be advanced in the High Court that the Supreme Court
      has to be understood as not to have differed in law with
      the High Court."


      37. It is thus clear that a mere dismissal of the special
   leave petition would not mean that the view of the High
   Court has been approved by this Court. As such, the
   contention in that regard is rejected.

                                              (emphasis supplied)


      32.   In the light of the aforementioned judgments of the

Hon'ble Supreme Court, I am of the view that the contention

raised by learned counsel appearing for respondents that the

land once acquired cannot be restored to the land owners and

therefore principle of res judicata is applicable to the present,

cannot be accepted and as such, the judgments referred to by

learned counsel appearing for the respondent-KIADB are not

applicable to the case on hand.           It is also to be noted that,

immediately after issuance of Preliminary Notification dated

05th May, 1997 under Section 28(1) of the Karnataka Industrial

Areas Development Act, the respondent-KIADB had taken a

decision in its 220th Board meeting held on 27th March, 1999

(Annexure-F2) to drop the acquisition proceedings in respect of
                                  - 42 -
                                                 NC: 2025:KHC:50298
                                              WP NO.11578 OF 2022
                                                     C/W
                                              WP NO.14493 OF 2020
HC-KAR


the land in question, however, after a belated period of six

years, issued Final Notification dated 26th November, 2005

(Annexure-G) during the year-2005. This fact would makes it

clear that the respondent-Authorities have no intention to

acquire the land of the petitioners however the cause for

issuance of Final Notification is to facilitate the respondent

No.5-M/s. Reli-e-Marg Software Consultants Pvt Ltd. It is also

forthcoming from the perusal of Endorsement dated 15th April,

2011 (Annexures-G1) and letter dated 26th August, 2011

(Annexure-G2) that the possession of the land in question has

not been taken and award has not been passed. Perusal of the

letter dated 06th March, 2021 (Annexure-L) would indicate that

the   respondent-KIADB      had       taken   decision   to   deposit

compensation before the competent Court after an inordinate

delay of more than two decades from the date of issuance of

the acquisition notifications.   It is well settled principle in law

that, unless the passing of award and compensation is

deposited before the competent Court, any allotment made in

favour of third party much less the respondent No.5-M/s. Reli-

e-Marg Software Consultants Pvt. Ltd., in the present case is

bad in law. The aforementioned aspect makes it clear that the
                                  - 43 -
                                               NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
 HC-KAR


respondent-KIADB suppressed the entire facts on record in the

earlier proceedings before this Court as well as before the

Hon'ble Supreme Court and have acted arbitrarily. Accordingly,

an element of fraud is forthcoming from the documents

narrated    above   and   same      would   substantiate   that   the

respondent-Authorities being an instrumentality under Article

12 of the Constitution of India, have not followed the provisions

contained under the KIAD Act and the settled principle of law

by this Court and the Hon'ble Supreme Court in respect of the

acquisition proceedings. Therefore, the petitioners have made

out a case for interference in these writ petitions to interfere

with the acquisition proceedings as the respondents have not

made out a case as to bring home their actions within the rule

of principles of law.


      33.   It is also to be noted that the entire discussion

made by the competent authority while passing the impugned

order dated 21st December, 2019 (Annexure-A) is without

considering the original records and the entire discussion made

by the respondent-KIADB in the said order is arbitrary in nature

and to help the respondent No.5-M/s. Reli-e-Marg Software

Consultants Pvt. Ltd., in allotment of the land in question. In
                                      - 44 -
                                                      NC: 2025:KHC:50298
                                                  WP NO.11578 OF 2022
                                                         C/W
                                                  WP NO.14493 OF 2020
HC-KAR


this regard and even with regard to the competency of the

Officer to pass the impugned order in the present case, the

arguments advanced by the learned counsel appearing for

respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd., cannot be accepted as the same is contrary to judgment

passed by this Court in Writ Petition No.8516 of 2017.


      34.     Insofar    as    the      acquisition    proceedings    are

concerned, it is not in dispute that the Preliminary Notification

was issued on 05th May, 1997 (Annexure-F11) and Final

Notification came to be issued on 26th November, 2005

(Annexure-G) and that apart the compensation was deposited

before the competent Civil Court as per letter dated 06th March,

2021 (Annexure-L) after a period of more than two decades

and the said aspect makes it clear that the respondent-

Authorities    have     not   acted      within   a   reasonable   period.

Therefore, the entire acquisition proceeding requires to be set-

aside. In this regard, it is relevant to follow the dictum of this

Court in the case of THE SPECIAL LAND ACQUISTION

OFFICER AND OTHERS vs. SRI. K.B. LINGARAJU AND

OTHERS made in Writ Appeal No.6819 of 2017 decided on 28th
                                 - 45 -
                                                      NC: 2025:KHC:50298
                                                WP NO.11578 OF 2022
                                                       C/W
                                                WP NO.14493 OF 2020
HC-KAR


September, 2022, wherein at paragraph 9 to 12, it is held as

under:


            "9.   We have considered the submissions made
     on both the side and have perused the record.               The
     Supreme Court in M.NAGABHUSHANA vs. STATE OF
     KARNATAKA has held that the KIAD Act is a self
     contained code and is a law relating to acquisition of
     land   for   public   purpose       and    for    payment    of
     compensation.       It was further held that once the
     proceedings for acquisition of land is initiated under the
     KIAD Act, the provisions under Section 11A of the Act of
     1894 do not apply to the acquisition under the KIAD Act.
     The aforesaid decision was relied upon in SLAO, KIADB
     MYSORE vs. ANASUYA BAI DEAD BY LRS. Thus, it is
     evident that the Act is a self contained code and the
     time limits prescribed under the Act of 1894 do not
     apply in respect of the land acquired under the KIAD
     act. The proceedings under the KIAD Act cannot be held
     to have been lapsed if the award is not passed within a
     period of two years in view of the timeline prescribed
     under Section 11A of the Act of 1894.

            10.   We are aware that the KIAD Act does not
     prescribe any time limit for conclusion of the proceeding
     and a Constitution Bench of Hon'ble Supreme Court in
     OFFSHORE       HOLDINGS         PRIVATE          LIMITED    vs.
     BANGALORE        DEVELOPMENT              AUTHORITY        AND
     OTHERS which has been subsequently adverted to in
     BANGALORE        DEVELOPMETN              AUTHORITY        AND
     ANOTHER       vs.     STATE     OF        KARNATAKA        AND
                                    - 46 -
                                                     NC: 2025:KHC:50298
                                                WP NO.11578 OF 2022
                                                       C/W
                                                WP NO.14493 OF 2020
HC-KAR

     ANOTHERS has held that the provisions of Section 11-A
     of the Act of 1894 cannot be read into the provisions of
     the Bangalore Development Authority Act, 1976.

           11.     It is well settled in law that the right to hold
     the property is a constitutional right guaranteed under
     Article 300-A of the Constitution of India. No citizen can
     be   deprived of his property without following due
     process of law. It is well settled legal proposition that
     where a statute does not provide for time limit of
     performance of an act, such act has to be preformed
     within a reasonable time and what would be the
     reasonable time has to be decided in the facts and
     circumstances of the cases. (See: MEHER RUSHI
     DALAL vs. UNION OF INDIA, P.K. SREEKANTAN vs.
     P. SREEKUMARAN NAIR and K.B. NAGUR vs. UNION
     OF INDIA).      Therefore, in the facts of the case, we
     have to ascertain whether the acquisition proceedings
     initiated by KIADB is vitiated on account of inordinate
     delay in conclusion of the same.

           12.     However,       in   the     instant     case,   the
     preliminary   notification    was      issued   on    15.09.2000
     whereas, the final notification under Section 28(4) of the
     KIAD Act was issued on 13.05.2005..                 Event after a
     period of 7 years from the date of decision of the
     Division Bench of this Court, i.e., on 16.12.2010, no
     action was taken by KIADB to conclude the proceeding
     of land acquisition. No explanation has been offered for
     the delay of 7 years in concluding the proceeding which
     is fatal. Therefore, the learned Single Judge in the facts
     of the case and in the absence of the any explanation on
                                     - 47 -
                                                         NC: 2025:KHC:50298
                                                   WP NO.11578 OF 2022
                                                          C/W
                                                   WP NO.14493 OF 2020
 HC-KAR

       behalf of the appellants for the delay in concluding the
       land acquisition proceedings has rightly held that the
       land acquisition proceedings insofar as it pertains to
       lands of the respondents have lapsed on account of
       efflux of time.

              For the aforementioned reasons, we do not find
       any ground to divert with the view taken by the learned
       Single Judge.

              In the result, the appeal fails and is hereby
       dismissed."



      35.     It is also pertinent to mention here that the purpose

of the respondent-KIADB is to facilitate the formation of

industrial establishment and development and in this regard, it

is the duty of the respondent-Authorities to acquire the

property and the duty cast on the respondent-KIADB as per the

KIAD Act is nothing to do with granting of clearance under the

Facilitation Act.      The object of the Facilitation Act is to provide

for   grant   of    approvals/clearances          and    such   approval     or

clearances     would     not     lead   to    and       inference    that   the

respondent-KIADB         would    have       to   initiate   the    acquisition

proceeding whenever an applicant/investor like the respondent

No.5-M/s. Reli-e-Marg Software Consultants Pvt. Ltd. seeks

allotment of the land in question. The acquisition of the land by
                                     - 48 -
                                                 NC: 2025:KHC:50298
                                             WP NO.11578 OF 2022
                                                    C/W
                                             WP NO.14493 OF 2020
HC-KAR


the State Government is by exercising its power under eminent

domain and the State Government has to exercise its sovereign

power to initiate acquisition proceedings for public purpose only

and not to help or support the firms like the respondent No.5

herein.       Therefore, the entire exercise of the respondent-

Authorities in the present case would contravene the provisions

under Section 28 and 29 of the KIAD Act as well as usurping

the jurisdiction of the State Government to facilitate the

respondent No.5-M/s. Reli-e-Marg Software Consultants Pvt.

Ltd. In that view of the matter, the entire action of the

respondent-Authorities to acquire the land in question requires

to be set-aside. In this regard, the judgment referred to by the

learned counsel appearing for the respondent-KIADB is not

applicable to the facts of the present case.


        36.      In Writ Petition No.11578 of 2022, petitioners have

challenged the order dated 05th April, 2022 (Annexure-M)

passed in Miscellaneous Appeal No.39 of 2021 on the file of the

VI Additional District and Special Judge, Mysuru and the order

dated     28th    October,   2021     (Annexure-H)   passed   by   the

respondent-KIADB.            The   aforementioned    proceedings   are

arising out of the eviction proceedings initiated against the
                                 - 49 -
                                                 NC: 2025:KHC:50298
                                             WP NO.11578 OF 2022
                                                    C/W
                                             WP NO.14493 OF 2020
HC-KAR


petitioners by the respondent-KIADB. Taking into consideration

the forgoing reasons, as I have arrived at a conclusion that the

entire acquisition proceedings have to be quashed on the

ground   of    element   of   fraud      being   committed   by   the

respondent-KIADB to acquire the land in question to facilitate

the respondent No.5-M/s. Reli-e-Marg Software Consultants

Pvt. Ltd., I am of the view that the entire finding recorded in

Miscellaneous Appeal No.39 of 2021 (Annexure-M) and the

order dated 28th October, 2021 (Annexure-H) requires to be

quashed as even according to the respondent-KIADB, no

possession was taken from the petitioner/land owners and

therefore, the petitioners cannot be considered as unauthorised

occupants under the provisions of Public Premises Act-1974.

In this regard, it is relevant to cite the judgment of Hon'ble

Supreme Court in the case of S.P. CHENGALVARAYA NAIDU

(DEAD) BY LRS. vs. JAGANNATH (DEAD) BY LRS. AND

OTHERS reported in (1994) 1 SCC 1, wherein at paragraphs 5

and 6 reads as under:

         "5.   The High Court, in our view, fell into patent
     error. The short question before the High Court was
     whether in the facts and circumstances of this case,
     Jagannath obtained the preliminary decree by playing
                                  - 50 -
                                                NC: 2025:KHC:50298
                                            WP NO.11578 OF 2022
                                                   C/W
                                            WP NO.14493 OF 2020
HC-KAR

     fraud on the court. The High Court, however, went
     haywire   and   made    observations   which   are   wholly
     perverse. We do not agree with the High Court that
     "there is no legal duty cast upon the plaintiff to come to
     court with a true case and prove it by true evidence".
     The principle of "finality of litigation" cannot be pressed
     to the extent of such an absurdity that it becomes an
     engine of fraud in the hands of dishonest litigants. The
     courts of law are meant for imparting justice between
     the parties. One who comes to the court, must come
     with clean hands. We are constrained to say that more
     often than not, process of the court is being abused.
     Property-grabbers, tax-evaders, bank-loan-dodgers and
     other unscrupulous persons from all walks of life find the
     court-process a convenient lever to retain the illegal
     gains indefinitely. We have no hesitation to say that a
     person, who's case is based on falsehood, has no right
     to approach the court. He can be summarily thrown out
     at any stage of the litigation.


         6. The facts of the present case leave no manner of
     doubt that Jagannath obtained the preliminary decree by
     playing fraud on the court. A fraud is an act of deliberate
     deception with the design of securing something by
     taking unfair advantage of another. It is a deception in
     order to gain by another's loss. It is a cheating intended
     to get an advantage. Jagannath was working as a clerk
     with Chunilal Sowcar. He purchased the property in the
     court auction on behalf of Chunilal Sowcar. He had, on
     his own volition, executed the registered release deed
     (Ex. B-15) in favour of Chunilal Sowcar regarding the
                                - 51 -
                                                NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

     property in dispute. He knew that the appellants had
     paid the total decretal amount to his master Chunilal
     Sowcar. Without disclosing all these facts, he filed the
     suit for the partition of the property on the ground that
     he had purchased the property on his own behalf and
     not on behalf of Chunilal Sowcar. Non-production and
     even non-mentioning of the release deed at the trial is
     tantamount to playing fraud on the court. We do not
     agree with the observations of the High Court that the
     appellants-defendants could have easily produced the
     certified registered copy of Ex. B-15 and non-suited the
     plaintiff. A litigant, who approaches the court, is bound
     to produce all the documents executed by him which are
     relevant to the litigation. If he withholds a vital
     document in order to gain advantage on the other side
     then he would be guilty of playing fraud on the court as
     well as on the opposite party."


     37.   In the case of MEGHMALA AND OTHERS vs. G.

NARASIMHA REDDY reported in 2010 AIR SCW 5281 at

paragraphs 28 to 36, Hon'ble Supreme Court held as under:


     "Fraud/Misrepresentation:-
           28. It is settled proposition of law that where an
     applicant    gets    an     order/office    by   making
     misrepresentation or playing fraud upon the competent
     authority, such order cannot be sustained in the eye of
     the law.
                  "Fraud  avoids    all judicial  acts,
           ecclesiastical or    temporal."   (Vide S.P.
           Chengalvaraya     Naidu (dead)    by    LRs.
                                 - 52 -
                                                NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

            v. Jagannath (dead) by LRs and Others AIR
            1994     SC     853).    In Lazarus   Estates
            Ltd. v. Beasley 1956 All. E.R.349), the Court
            observed without equivocation that "no
            judgment of a court, no order of a Minister,
            can be allowed to stand if it has been
            obtained     by   fraud.     Fraud   unravels
            everything."

         29.     In Andhra      Pradesh     State      Financial
     Corporation. v. M/S. GAR Re-Rolling Mills [(1994) 2 SCC
     647, this Court observed that a writ court, while
     exercising its equitable jurisdiction, should not act as to
     prevent perpetration of a legal fraud as the courts are
     obliged to do justice by promotion of good faith. "Equity
     is always known to defend the law from crafty evasions
     and new subtleties invented to evade law."


         30. In Smt. Shrisht Dhawan v. M/s. Shaw Brothers.
     AIR 1992 SC 1555], it has been held as under:
            "20. Fraud and collusion vitiate even the
         most solemn proceedings in any civilised system
         of jurisprudence. It is a concept descriptive of
         human conduct."

         31. In United India Insurance Co. Ltd. v. Rajendra
     Singh & Others AIR 2000 SC 1165, this Court observed
     that "Fraud and justice never dwell together" (fraus et
     jus nunquam cohabitant) and it is a pristine maxim
     which has never lost its temper over all these centuries.


         32. The ratio laid down by this Court in various cases
     is that dishonesty should not be permitted to bear the
     fruit and benefit to the persons who played fraud or
     made misrepresentation and in such circumstances the
                                      - 53 -
                                                         NC: 2025:KHC:50298
                                                    WP NO.11578 OF 2022
                                                           C/W
                                                    WP NO.14493 OF 2020
HC-KAR

     Court       should       not      perpetuate         the        fraud.
     (See Vizianagaram Social Welfare Residential School
     Society v. M.    Tripura       Sundari    Devi [(1990)      3     SCC
     655; Union of India v. M. Bhaskaran [1995 Supp (4)
     SCC     100];     Vice     Chairman,       Kendriya        Vidyalaya
     Sangathan v. Girdharilal Yadav (2004) 6 SCC 325; State
     of       Maharashtra v. Ravi             Prakash       Babulalsing
     Parmar (2007) 1 SCC 80; Himadri Chemicals Industries
     Ltd. v. Coal Tar Refining Co.             AIR 2007 SC 2798;
     and Mohammed Ibrahim v. State of Bihar (2009) 8 SCC
     751].


          33. Fraud is an intrinsic, collateral act, and fraud of
     an egregious nature would vitiate the most solemn
     proceedings of courts of justice. Fraud is an act of
     deliberate deception with a design to secure something,
     which is otherwise not due. The expression "fraud"
     involves two elements, deceit and injury to the person
     deceived. It is a cheating intended to get an advantage.
     [Vide Dr.    Vimla v. Delhi      Admnistration AIR         1963    SC
     1572; Indian      Bank v. Satyam           Fibres     (India)     (P)
     Ltd. (1996) 5 SCC 550; State of A.P. v. T. Suryachandra
     Rao (2005) 6 SCC 149; K.D. Sharma v. SAIL (2008) 12
     SCC     481;    and Central      Bank     of   India v. Madhulika
     Guruprasad Dahir (2008) 13 SCC 170]


          34. An act of fraud on court is always viewed
     seriously. A collusion or conspiracy with a view to
     deprive the rights of the others in relation to a property
     would render the transaction void ab initio. Fraud and
     deception are synonymous. Although in a given case a
                                    - 54 -
                                                       NC: 2025:KHC:50298
                                                  WP NO.11578 OF 2022
                                                         C/W
                                                  WP NO.14493 OF 2020
HC-KAR

     deception may not amount to fraud, fraud is anathema
     to all equitable principles and any affair tainted with
     fraud cannot be perpetuated or saved by the application
     of any equitable doctrine including res judicata. Fraud is
     proved when it is shown that a false representation has
     been made (i) knowingly, or (ii) without belief in its
     truth, or (iii) recklessly, careless whether it be true or
     false. Suppression of a material document would also
     amount     to     a   fraud    on      the   court.    [Vide S.P.
     Chengalvaraya          Naidu (1994)           1       SCC        1;
     Gowrishankar v. Joshi         Amba           Shankar        Family
     Trust [(1996) 3 SCC 310; Ram Chandra Singh v. Savitri
     Devi (2003)      8     SCC    319; Roshan          Deen v. Preeti
     Lal [(2002) 1 SCC 100; Ram Preeti Yadav v. U.P. Board
     of High School & Intermediate Education (2003) 8 SCC
     311; and Ashok Leyland Ltd. v. State of T.N. (2004) 3
     SCC 1]


         35. In Kinch v. Walcott (1929 AC 482, it has been
     held that: "... mere constructive fraud is not, at all
     events after long delay, sufficient but such a judgment
     will not be set aside upon mere proof that the judgment
     was obtained by perjury".
         Thus, detection/discovery of constructive fraud at a
     much belated stage may not be sufficient to set aside
     the judgment procured by perjury.


         36. From the above, it is evident that even in judicial
     proceedings, once a fraud is proved, all advantages
     gained by playing fraud can be taken away. In such an
     eventuality     the   questions     of non-executing        of   the
                                 - 55 -
                                               NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR

      statutory remedies or statutory bars like doctrine of res
      judicata are not attracted. Suppression of any material
      fact/document amounts to a fraud on the court. Every
      court has an inherent power to recall its own order
      obtained by fraud as the order so obtained is non est."
      38.   Following the law declared by Hon'ble Supreme

Court in the aforementioned cases, though the respondent-

KIADB had taken decision to drop the acquisition proceedings

as per their 220th Board Meeting held on 27th March, 1999, had

issued Final Notification dated 26th November, 2005 (Annexure-

G) during the year-2005 at the instance of the respondent

No.5-M/s. Reli-e-Marg Software Consultants Pvt. Ltd. and the

District Level Single Window Committee had taken a decision to

allot the land in question to the respondent No.5-M/s. Reli-e-

Marg Software Consultants Pvt. Ltd, I am of the opinion that,

interference be called for in these writ petitions. Be that, as it

may, the entire proceedings are liable to be quashed on the

ground that the possession of the land in question has not been

taken and deposit of compensation before the competent Civil

Court was made as per letter dated 06th March, 2021

(Annexure-L), after a delay more than two decades and the

said aspect of the matter was ignored by the respondent-KIADB

while issuing the impugned order dated 21st December, 2019
                                 - 56 -
                                                NC: 2025:KHC:50298
                                           WP NO.11578 OF 2022
                                                  C/W
                                           WP NO.14493 OF 2020
HC-KAR


(Annexure-A). Therefore, petitioners have made out a case for

interference under Article 226 of the Constitution of India and I

am of the considered opinion that the entire action of the

respondent-Authorities     to   acquire   the   land    in     question

belonging to petitioners is to allot the same to the respondent

No.5-M/s.    Reli-e-Marg    Software      Consultants        Pvt.   Ltd.

Therefore, I pass the following:

                            ORDER

a) Writ Petition No.11578 of 2022 allowed;

b) Writ Petition No.14493 of 2020 allowed;

c) Order dated 05th April, 2022 (Annexure-M) passed in Miscellaneous Appeal No.39 of 2021 on the file of the VI Additional District and Special Judge, Mysuru and order dated 28th October, 2021 (Annexure-H) passed by the respondent-KIADB, which are challenged in Writ Petition No.11578 of 2022 are hereby quashed;

d) Order dated 21st December, 2019 (Annexure-A) passed by the respondent-KIADB and Order dated 20th December, 2019 (Annexure-F10) passed by the respondent No.1, which are challenged in Writ Petition No.14493 of 2020 are hereby quashed;

- 57 -

NC: 2025:KHC:50298 WP NO.11578 OF 2022 C/W WP NO.14493 OF 2020 HC-KAR

e) Consequently, the entire acquisition proceedings as per Final Notification dated 26th November, 2005 in respect of the land bearing Survey No.92 measuring 2 acre 20 guntas of Hootagalli Village, Mysuru Taluk is hereby declared as void and contrary to law.

Ordered accordingly.

SD/-

(E.S.INDIRESH) JUDGE ARK List No.: 1 Sl No.: 56