Karnataka High Court
Papanna Alias Sanna Ramappa vs The Deputy Commissioner on 2 July, 2025
Author: R.Devdas
Bench: R.Devdas
-1-
NC: 2025:KHC-D:8295-DB
WA No.100266 of 2025
HC-KAR
IN THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 2ND DAY OF JULY, 2025
PRESENT
THE HON'BLE MR. JUSTICE R.DEVDAS
AND
THE HON'BLE MR. JUSTICE K V ARAVIND
WRIT APPEAL NO.100266 OF 2025 (SCST)
BETWEEN:
PAPANNA @ SANNA RAMAPPA,
S/O LATE SRI HARIJAN MALLAPPA,
AGE: 75 YEARS, OCC.: AGRICULTURE,
R/O M. SUGUR VILLAGE, SIRUGUPPA TALUK,
BALLARI DISTRICT-583120.
- APPELLANT
(BY SRI. K. RAGHAVENDRA RAO AND Ms. V. VIDYA, ADVOCATES)
AND:
1. THE DEPUTY COMMISSIONER, BALLARI,
D.C. COMPOUND, BALLARI-583101.
2. THE ASSISTANT COMMISSIONER,
BALLARI SUB-DIVISION,
BALLARI DISTRICT-583101.
MOHANKUMAR
B SHELAR
Digitally signed by
MOHANKUMAR B SHELAR
Location: High Court of
Karnataka, Dharwad Bench
Date: 2025.07.04 10:17:37
SHRIKANTH GOUDA S/O G. DODDANA GOUDA
+0530
SINCE DECEASED BY LRS RESPONDENTS NO.3 TO 7
3. SMT. NIRMALA W/O SRIKANTHA GOUDA,
AGE: 46 YEARS, OCC.: HOUSEHOLD WORK,
4. SHIVALEELA GUTTIGANOOR D/O SRIKANTHA GOUDA,
AGE: 26 YEARS, OCC.: STUDENT,
5. G. MANJUNATH S/O G. SRIKANTHA GOUDA,
AGE: 24 YEARS, OCC.: STUDENT,
6. G. PURNIMA D/O G. SRIKANTHA GOUDA,
AGE: 22 YEARS, OCC.: STUDENT,
-2-
NC: 2025:KHC-D:8295-DB
WA No.100266 of 2025
HC-KAR
7. G. PREETI D/O G. SRIKANTHA GOUDA,
AGE: 20 YEARS, OCC. STUDENT,
RESPONDENTS NO.3 TO 7 ARE
RESIDENTS OF NO.14, MANNUR SUGUR,
SIRUGUPPA TALUK, BALLARI DISTRICT-583120.
SRI. BASAPPASHETTY
SINCE DECEASED BY HIS LRS.,
8. SMT. A. VENKAMMA D/O BASAPPASHETTY,
W/O IRAYYAVSHETTY, MAJOR, OCC. AGRICULTURE,
9. SRI. MAHANTAPPA S/O BHARMANNA,
MAJOR, OCC. AGRICULTURE,
10. VIJAYARAMAKRISHNA RAJU S/O BHEEMARAJU,
MAJOR, OCC. AGRICULTURE,
RESPONDENTS NO.8 TO 10 ARE RESIDENTS OF
M. SUGUR VILLAGE, SIRUGUPPA TALUK,
BALLARI DISTRICT-583120.
11. THE MANAGER, T.G.B. BANK,
MUDDATTANUR VILLAGE,
SIRUGUPPA TALUK,
BALLARI DISTRICT-583120.
- RESPONDENTS
(BY SRI. T. HANUMAREDDY, A.G.A. FOR R1 AND R2;
SRI. CHETAN MUNNOLI, ADVOCATE FOR R3 TO R7;
NOTICE TO R8 TO R11 IS DEFERRED)
THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH
COURT ACT, 1961, PRAYING TO SET ASIDE THE ORDER PASSED BY
THE LEARNED SINGLE JUDGE IN W.P. NO.83444/2013 (SC-ST)
DATED 21.03.2025 AND RESTORE THE ORDER PASSED BY
RESPONDENT NO.1 IN PTCL/APPEAL/46/2008-09 DATED 18.09.2013
AND ALSO THE ORDER PASSED BY RESPONDENT NO.2 IN
APPLICATION NO.PTCL/21/2004-05 DATED 28.06.2008 & ETC.
THIS WRIT APPEAL, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
CORAM: THE HON'BLE MR. JUSTICE R.DEVDAS
AND
THE HON'BLE MR. JUSTICE K V ARAVIND
-3-
NC: 2025:KHC-D:8295-DB
WA No.100266 of 2025
HC-KAR
ORAL JUDGMENT
(PER: THE HON'BLE MR. JUSTICE R.DEVDAS) The appellants are aggrieved of the impugned order passed by the learned Single Judge in W.P. No. 83444/2013 dated 21.03.2025.
2. A brief background in which the respondents No.3 to 7 had filed the writ petition is required to be stated. Initially it was Srikanth Gowda who had filed the writ petition in the year 2013 and after his demise during the course of the proceedings, his legal representatives were brought on record.
3. The appellant herein filed an application before the Assistant Commissioner invoking the provisions of the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 (for short, the 'Act') on 08.10.2004, seeking to declare the sale deeds dated 11.05.1970 executed by Harijana Mallappa is void, in terms of the provisions of the Act. It was -4- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR contended that 6.83 acres of land situated at M. Sugur village, Siruguppa Taluk, Ballari District, was granted in favour of the appellant's father Sri Harijana Mallappa and that the grant came with a condition of non alienation for a period of 15 years. However the lands were sold in favour of three different persons under three separate sale deeds, all dated 11.05.1970, in violation of the conditions of the grant. The Assistant Commissioner, after verifying the records found that under grant order bearing No. DR/RDS/30/67 dated 31.08.1957 the lands in question were granted in favour of Harijana Mallappa, and in terms of the Rules prevailing in the year 1957, namely, Madras Board Standing Orders, the granted lands could not be alienated for a period of 15 years. The Assistant Commissioner found that the lands could not be alienated till 30.08.1972. However since admittedly the lands were sold under three registered sale deeds, dated 11.05.1970, the same was in violation of the conditions of grant. Therefore the Assistant Commissioner proceeded to -5- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR declare that the sale deeds were void and directed the lands to be resumed from the purchasers and to be restored in favour of the legal representatives of the original grantee.
4. Sri Srikanth Gowda, aggrieved by the order passed by the Assistant Commissioner, approached the Deputy Commissioner invoking the appeal provision contained in Sec. 5A of the Act. However the appeal was dismissed at the hands of the Deputy Commissioner on 18.09.2013. The Writ Petition was filed in the year 2013.
5. Learned counsel for the appellant submits that the writ petition has been allowed on the ground that the application before the Assistant Commissioner was filed by the appellant herein on 08.10.2004, after lapse of about 35 years from the date when which the sale deeds were executed. The learned Single Judge has upheld the contentions of the writ petitioners that the Hon'ble Apex Court, in the case of Nekkanti Rama Lakshmi V. State -6- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR of Karnataka and another1 and Vivek M. Hinduja and Others v. Ashwatha and Others2, has declared that if an application is filed before the Assistant Commissioner invoking the provisions of the Act after an inordinate delay, it defeats the right, if any, vested in favour of the applicant and therefore on the ground of delay and laches the application should have been rejected. However, learned counsel for the appellant submits that when similar orders were passed by the Apex Court in the case of Ningappa V. Deputy Commissioner and Others in Civil Appeal No. 3131/2007 dated 14.07.2011, which is subsequently reported in (2020) 14 SCC 236, that since the application invoking the provisions of the Act, was filed after inordinate delay, the Assistant Commissioner should have rejected the application on the short ground that there was considerable delay in filing the same and thus the application is not maintainable, a Co-Ordinate Bench of this Court then headed by His Lordship Justice Vikramjit 1 (2020) 14 SCC 232 2 (2020) 14 SCC 228 -7- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR Sen, as the Chief Justice of this Court, in the case of Sri G.M. Venkatareddy and Another Vs. The Deputy Commissioner, Kolar District and Others3, while referring to catena of decisions, held that the decision in Ningappa (supra) was per incuriam. It was held that there are a series of decisions of the Hon'ble Supreme Court clarifying that the period of prescription of adverse possession against the State government, assuming that the concomitants have been pleaded and proved, is 30 years and therefore the doctrine of laches has no application. It was held that there are concurrent findings against the appellant therein and no arguments have been raised before the Court to arrive at a different conclusion. The Co-Ordinate Bench accordingly dismissed the appeal preferred by the purchasers.
6. Learned counsel would further submit that the decisions in G.M. Venkatareddy (supra) were challenged before the Apex Court in Special leave to Appeal (Civil) 3 2012 SCC OnLine Kar 7533 -8- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR No. 17985/2012 and the Apex Court, by order dated 16.07.2012 has held as follows:
"We have heard Sri V. Giri, learned senior counsel for the petitioner at length and carefully perused the well crafted and well reasoned judgment of the Division Bench of the High Court and are convinced that the learned Single Judge and the Division Bench did not commit any error by refusing to entertain the petitioner's challenge to the orders passed by the competent authority and the appellate authority respectively.
The special leave petition is accordingly dismissed."
7. Learned counsel submits that in another batch of SLPs similar orders were passed by the Apex Court in Special leave to Appeal (Civil) No. 23874/2024, dismissing the SLPs.
8. Learned counsel submits that although the decisions in Ningappa (supra) was held to be per incuriam and was not followed by the Apex Court, it was not noticed by the Apex Court in the subsequent judgments commencing from Chhedi Lal Yadav and -9- NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR Others V. Hari Kishore Yadav (dead) through legal representatives and others4, Nekkanti Rama Lakshmi (supra), Vivek M. Hinduja (supra), etc. Learned counsel would therefore submit that the decisions relied upon by the learned Single Judge, namely, Nekkanti Rama Lakshmi, Vivek M. Hinduja, and Union of India and others V. N. Murugesan and Others5, have not laid down the correct legal position.
9. Learned counsel submits that in fact Murugesan (supra) does not arise out of the provisions of the PTCL Act and the same could not have been relied upon at the instance of the contesting respondents.
10. Per contra, learned counsel for the contesting respondents would submit that commencing from Chhedi Lal Yadav (supra), a series of judgments have been rendered by the Apex Court considering the provisions of the Act and the Rules therein. Those judgments have 4 (2018) 12 SCC 527 5 (2022) 2 SCC 25
- 10 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR consistently held that although there is no period of limitation prescribed in the Act for filing an application invoking Sec. 5 of the Act, nevertheless it is a well settled position of law that even in case where the period of limitation is not prescribed, action should be taken within a reasonable time.
11. Learned counsel would also submit that pursuant to the judgments rendered by the Apex Court commencing from Chhedi Lal Yadav upto Shakuntala Vs. State of Karnataka & Others6, the Apex Court has consistently held that the annulment of the illegal transfers could not be sustained owing to the delay. It was held that even if no limitation is prescribed in the statute, the party concerned ought to approach the concerned Court or authority, within a reasonable time, beyond which no relief can be granted.
12. Learned counsel submits that here is a case where the application was filed before the Assistant 6 AIR 2023 SC 2867
- 11 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR Commissioner after long lapse of 35 years and therefore the learned Single Judge is right in allowing the writ petition and setting aside the orders passed by the Assistant Commissioner and the Deputy Commissioner.
13. We have heard the learned counsel for the appellant, the contesting respondents, the learned Additional Government Advocate and perused the appeal memo.
14. What is required to be noticed is that the first of the decisions in the series, namely, Ningappa (supra) where the Apex Court held that the application filed after inordinate delay was required to be rejected at the hands of the Assistant Commissioner, was held to be per incuriam at the hands of Co-Ordinate Bench of this Court and the fact that the said decision in G.M. Venkatareddy (supra) has been upheld at the hands of the Apex Court. We have culled out the observations of the Apex Court in its order dated 16.07.2022 in the case of Champalal
- 12 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR Bhandari V. Jayaprakash & Ors. in Special Leave to Appeal (Civil) No. 17985/2012. It is noticeable that the Apex Court has held that it has carefully perused the well crafted and well reasoned judgment of the Division Bench and the Apex Court was convinced that the learned Single Judge and the Division Bench did not commit any error by refusing to entertain the petitioner's challenge to the orders passed by the competent authority and the appellate authority respectively. This aspect of the matter has not been noticed in any of the subsequent judgments rendered by the Apex Court commencing from Chhedilal Yadav upto the recent judgment in Shakuntala (supra).
15. We have gone through the judgment rendered by the Co-Ordinate bench in G.M.Venkatareddy (supra) and we find that the Co-Ordinate Bench has considered the judgments of the Apex Court commencing from Manchegowda and others V. State of Karnataka and
- 13 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR others7, where the constitutionality of the provisions of the Act were questioned and considered.
16. The Co-Ordinate Bench considered a catene of judgments of judgments of the Apex Court in G.M.Venkatareddy (supra) which covers not only the doctrine of adverse possession but also how it is to be applied to the provisions of the PTCL Act. It would be appropriate to extract paragraph No. 11 of the judgment in G.M. Venkatareddy where reasons have been assigned for holding the judgment in Ningappa as per incuriam, which are as follows:
"11. Reliance is invariably placed on the extracted observations of the Supreme Court in Manchegowda -Vs- State of Karnataka, AIR 1984 SC 11511(1984) 3 SCC 301 to posit the proposition that on the efflux of the period of prescription prescribed for claiming adverse possession the vendee would become insulated from dispossession. Their Lordships did not think it necessary to reiterate the well-entrenched concomitants of such a defence, and clarified that only if the claim stood substantiated would it be available as a shield to dispossession of the Vendee.7
(1984) 3 SCC 301
- 14 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR The Court did not state that a mere passage of twelve/thirty years would ipso facto, with more, establish such a defence. This is our comprehension of the oft relied upon passage from Manchegowda.
"24. Though we have come to the conclusion that the Act is valid, yet, in our opinion, we have to make certain aspects clear. Granted lands which had been transferred after the expiry of the period of prohibition do not come within the purview of the Act, and cannot be proceeded against under the provisions of this Act. The provisions of the Act make this position clear, as Sections 4 and 5 become applicable only when granted lands are transferred in breach of the condition relating to prohibition on transfer of such granted lands. Granted lands transferred before the commencement of the Act and not in contravention of prohibition on transfer are clearly beyond the scope and purview of the present Act. Also in case where granted lands had been transferred before the commencement of the Act in violation of the condition regarding prohibition on such transfer and the transferee who had initially acquired only a voidable title in such granted lands had perfected his title in the granted lands by prescription by long and continuous enjoyment thereof in accordance with law before the commencement of the Act, such
- 15 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR granted lands would also not come within the purview of the present Act, as the title of such transferees to the granted lands has been perfected before the commencement of the Act. Since at the date of the commencement of the Act the title of such transferees had ceased to be voidable by reason of acquisition of prescriptive rights on account of long and continued user for the requisite period, the title of such transferees could not be rendered void by virtue of the provisions of the Act without violating the constitutional guarantee. We must, therefore, read down the provisions of the Act by holding that the Act will apply to transfers of granted lands made in breach of the condition imposing prohibition on transfer of granted lands only in those cases where the title acquired by the transferee was still voidable at the date of the commencement of the Act and had not lost its defeasible character at the date when the Act came into force. Transferees of granted lands having a perfected and not a voidable title at the commencement of the Act must be held to be outside the pale of the provisions of the Act. Section 4 of the Act must be so construed as not to have the effect of rendering void the title of any transferee which was not voidable at the date of the commencement of the Act.
- 16 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR Further in paragraph No. 30 of the judgment the Co-
Ordinate Bench has held as follows:
"Reliance has been placed on the Order passed by the Apex Court dated 14.07.2011 in Ningappa V. Deputy Commissioner (Supra), which we have already discussed above. There are a series of decisions of the Hon'ble Supreme Court clarifying that the period of prescription for adverse possession against the State Government, assuming that the concomitants have been pleaded and proved, is 30 years and therefore, the doctrine of laches has no application. There are concurrent findings against the appellant all throughout and no arguments have been raised before us/ for us to arrive at a different conclusion. The appeal ought to be dismissed with exemplary costs, but considering the fact that we are not imposing any costs in other cases, we desist ourselves from doing so. The concurrent findings are affirmed. The appeal is devoid of merits and is dismissed."
17. However, a series of judgments have been rendered by the Apex Court, thereafter, commencing from Cheddilal Yadav upto Shakuntala, consistently holding that an application invoking Sec. 5 of the Act is required to be filed within reasonable period from the date when
- 17 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR which the cause of action arose for filing the application. It has been held that insofar as the transactions that have taken place prior to the commencement of the Act, the applications are required to be filed within a reasonable time from the date of commencement of the Act, i.e., 01.01.1979. Insofar as the transactions that have taken place subsequent to the commencement of the Act and for specific violation of the provisions contained in Sec. 4(2) of the Act which requires prior permission of the Government before alienating the granted lands, the cause of action would commence from the date of transaction and the application will have to be filed within reasonable period.
18. We have to notice here that since the transactions were made on 11.05.1970, before the commencement of the Act, the time starts ticking from 01.01.1979 and therefore the delay will be 26 years and not 35 years.
19. Nevertheless, we are not in a position to consider the submission made by the learned counsel for the appellant.
- 18 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR It is left to the appellant to canvass these aspects before the Hon'ble Apex Court.
20. Consequently we proceed to dismiss the appeal.
At this juncture learned counsel for the appellant submits that pursuant to the orders passed by the Assistant Commissioner and the Deputy Commissioner, the lands in question have been restored in favour of the appellant herein, although during the course of the writ proceedings. Learned counsel would therefore submit that for a reasonable period the orders passed by the learned Single Judge and this Court may be stayed to enable the appellant to seek appropriate interim orders at the hands of the Apex Court.
Learned counsel for the contesting respondents would object to such a submission made at the hands of the learned counsel for the appellant.
Having regard to the reasons for rejecting the appeal, we are of the considered opinion that reasonable
- 19 -
NC: 2025:KHC-D:8295-DB WA No.100266 of 2025 HC-KAR time should be given to the appellant to protect their possession till appropriate orders are secured at the hands of the apex Court. Accordingly we direct that the directions given by the learned Single Judge to the Deputy Commissioner, Ballari District, to restore the lands to the possession of the writ petitioner and to restore the name of the petitioners in the revenue records, shall stand stayed for a period of two months commencing from today.
In view of disposal of the appeal on merits, pending interlocutory applications are also disposed.
Sd/-
(R.DEVDAS) JUDGE Sd/-
(K V ARAVIND) JUDGE BVV CT:VP LIST NO.: 1 SL NO.: 4