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 65, Cited by 0]

Karnataka High Court

H Nagarajaiah vs The State Of Karnataka on 27 January, 2025

                                               -1-
                                                               NC: 2025:KHC:3641
                                                         WP No. 16865 of 2022




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 27TH DAY OF JANUARY, 2025

                                             BEFORE

                              THE HON'BLE MR JUSTICE E.S.INDIRESH

                           WRIT PETITION NO. 16865 OF 2022 (LA-BDA)

                   BETWEEN:


                   1.   H. NAGARAJAIAH
                        AGED ABOUT 56 YEARS,
                        SON OF HONAMARAPPA,
                        R/AT #175, ANUGRAHA
                        6TH STATE, 3RD BLOCK,
                        30TH ROAD,
                        CHIKKAGOWDANA PALYA,
                        TALAGHATTAPURA POST,
                        BANGALORE SOUTH - 560062.

                   2.   NAGARAJAPAP ALIAS NAGARAJ
                        AGED ABOUT 51 YEARS,
                        SON OF KARIYAPPA, #43,
                        CHIKKEGOWDANAPALYA
                        NEAR KABBHALAMMA TEMLPLE,
                        TALAGHATTAPURA
VN                      BANGALORE SOUTH - 560062
BADIGER
                   3.   VAJRAPPA
                        AGED ABOUT 67 YEARS,
Digitally signed
by V N                  SON OF HONMARAPPA, #43,
BADIGER                 CHIKKEGOWDANAPALYA
Date:
2025.01.29              NEAR KABBALAMMA TEMPLE,
15:13:37                TALAGHATTAPURA
+0530
                        BANGALORE SOUTH - 560062
                        (SENIOR CITIZEN BENEFIT NOT CLAIMED)

                   4.   SIDDAGANGAPPA
                        AGED ABOUT 78 YEARS,
                        SON OF MARAPPA, #109,
                        CHIKKEGOWDANAPALYA
                        NEAR KABBHALAMMA TEMPLE,
                        THALAGATTAPURA,
                               -2-
                                              NC: 2025:KHC:3641
                                           WP No. 16865 of 2022




     BANGLAORE SOUTH - 560062.
     (SENIOR CITIZEN BENEFIT NOT CLAIEMED)

                                                   ...PETITIONERS

(BY SRI. UDAY HOLLA, SR. COUNSEL FOR SRI. HANUMANTHRAYAPPA
D. ADVOCATE)


AND:

1.   THE STATE OF KARNATAKA
     VIDHANA SOUDHA,
     DR. B. R. AMBEDKAR VEEDHI,
     BANGALORE - 560001
     REP BY ITS CHIEF SECRETARY

2.   BANGALORE DEVELOPMENT AUTHORITY
     KUMARA PARK WEST,
     T. CHOWDAIAH ROAD,
     BENGALURU - 560020,
     REP BY ITS COMMISSIONER

3.   SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY,
     KUMARA PARK WEST,
     T.CHOWDAIAH ROAD,
     BENGALURU - 560020.


                                                 ...RESPONDENTS

(BY SRI. GURUSWAMY, AGA FOR R1; SRI. G.C. KANNUR, SR.
COUNSEL FOR SRI. BASAVARAJ.H.T., ADVOCATE FOR R2 & R3)


                             ------

       THIS WP IS FILED UNDER ARTICLE 226 AND 227 OF THE
CONSTITUTION   OF   INDIA   PRAYING   TO    DECLARE   THAT,   THE
ACQUISITION PROCEEDINGS INITIATED BY R2 AS AGAINST THE
LANDS BEARING SY.NOS.78/11, 78/12, 78/15, 78/16, 78/21, 94/9,
94/7, 94/14, 94/17, 94/18, 94/24, 97/1, 84, 85 IN HEMMIGEPURA
                                       -3-
                                                       NC: 2025:KHC:3641
                                                WP No. 16865 of 2022




VILLAGE,   KENGERI       AND   SY.NO.16/1      OF     GANKALLU   VILLAGE,
KENGERI HAS LAPSED, SINCE R2 HAS FAILED TO IMPLEMENT THE
SCHEME (ANNEXURE-A, B, D AND E) AND DECLARE THAT, THE
ACQUISITION PROCEEDINGS INITIATED BY R2 AS AGAINST THE
LANDS BEARING SY.NOS.78/11, 78/12, 78/15, 78/16, 78/21, 94/9,
94/7, 94/14, 94/17, 94/18, 94/24, 97/1, 84, 85 IN HEMMIGEPURA
VILLAGE,   KENGERI       AND   SY.NO.16/1      OF     GANKALLU   VILLAGE,
KENGERI STAND ABANDONED, SINCE R2 HAS FAILED TO TAKE
PHYSICAL     POSSESSION        OF       THE    SCHEDULE       PROPERTIES
(ANNEXURE-A, B, D AND E) AND DECLARE THAT, THE RESPONDENTS
HAVE WITHDRAWN LANDS BEARING SY.NOS.78/11, 78/12, 78/15,
78/16, 78/21, 94/9, 94/7, 94/14, 94/17, 94/18, 94/24, 97/1, 84, 85
IN   HEMMIGEPURA         VILLAGE,     KENGERI       AND   SY.NO.16/1   OF
GANKALLU VILLAGE, KENGERIFROM ACQUISITION, BY VIRTUE OF
THE ORDER PASSED BY THE HONBLE CHIEF MINISTER AND
CONSEQUENTLY ISSUE A DIRECTION TO R1 TO GIVE EFFECT TO THE
SAID DECISION BY CAUSING THE PUBLICATION OF A FORMAL
NOTIFICATION AS REQUIRED U/S 48(1) OF THE LAND ACQUISITION
ACT, 1894 (ANNEXURE-K).


      THIS WRIT PETITION HAVING BEEN RESERVED FOR ORDERS,
COMING FOR PRONOUNCEMENT OF ORDERS, THIS DAY, MADE THE
FOLLOWING:


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

                               CAV ORDER


      In   this   Writ    Petition,     petitioners    have   sought   for

declaration that the acquisition proceedings initiated by the

respondent No.2-Bengaluru Development Authority (for short,
                                  -4-
                                                 NC: 2025:KHC:3641
                                            WP No. 16865 of 2022




hereinafter referred to as 'BDA') insofar as the schedule

property has become lapsed, since the respondent No.2-BDA

failed to implement the scheme (Annexure-A, B, D and E) inter-

alia sought for direction to the respondent No.2-BDA to give

effect to the letter addressed by the Hon'ble Chief Minister for

de-notification of the schedule land at Annexure-K under

Section 48(1) of Land Acquisition Act, 1894 (for short,

hereinafter referred to as 'L.A. Act').


        2.   Relevant facts for adjudication of this writ petition

are that, the petitioners claim to be the absolute owner of land

bearing Sy.Nos.78/11, 78/12, 78/15, 78/16, 78/21, 94/9,

94/7,    94/14,   94/17,   94/18,      94/24,   97/1,    84,   85   of

Hemmigepura village, Kengeri Bengaluru South taluk and land

bearing Sy. No.16/1 of Gankallu village, Kengeri. It is stated in

the petition that the respondent No.2-BDA proposed for

acquisition of lands for formation of Banshankari VI stage

layout and as such issued preliminary notification dated

15.11.2000     under   Section   17(1)    and   (3)     of   Bengaluru

Development Authority Act, 1976, (hereinafter referred to as

'BDA Act') and Final Notification dated 21.08.2001 under

Section 19(1) of the BDA Act and same is produced at
                                 -5-
                                               NC: 2025:KHC:3641
                                         WP No. 16865 of 2022




Annexures-A and B, respectively. It is also stated that, awards

came to be passed by the respondent No.3 under Section 11 of

L.A.   Act   on   18.10.2001,    20.10.2001,    05.11.2001   and

20.11.2001 notifying that the possession of land in question

has been as per the notification issued under Section 16(2) of

L.A. Act. A copy of the award and notification under Section

16(2) of the L.A. Act is produced at Annexure-C series and

Annexure-D.       It is also stated in the petition that the

respondent No.2 by letter dated 23.01.2002 (Annexure-E)

stated that the possession of the schedule property has not

been taken, however, petitioners have stated that, possession

notification dated 29.05.2007 is produced at Annexure-H. It is

the case of the petitioners that no possession was taken by the

respondent-authorities and as such the petitioner No.1 has

submitted a representation to the Hon'ble Chief Minister as per

Annexure-J and pursuant to the same, Hon'ble Chief Minister by

order dated 15.12.2010 directed the authorities to take

necessary steps for withdrawal of the acquisition proceedings in

respect of the subject land. However, no action was taken

thereafter and as such petitioner No.1 has made one more
                                -6-
                                                 NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




representation 22.06.2022 (Annexure-L) however, same is

pending consideration before the competent authority.


      3.     It is further stated in the writ petition that RTC

extracts produced at Annexure-N series stipulates the name of

the petitioners and their family members are in possession of

the schedule properties. It is also stated in the petition that

various lands acquired for acquisition proceedings at Gankallu

village was deleted pursuant to the order passed by this Court

in W.P.No.22025/2012 and W.P.No.3509-3510 of 2009 and

W.P.No.3669/2016 (Annexure-N series). It is stated in the writ

petition that the respondent-authorities have abandoned the

scheme of acquisition under challenge and as such produced

photographs at Annexure-P series to substantiate that the

respondent    authorities   have     abandoned    the   scheme   of

acquisition and as such presented this writ petition.


      4.     Heard Sri. Uday Holla, learned Senior counsel

appearing on behalf of Sri. Hanumantharayappa D. learned

counsel for the petitioners, Manjunath K., learned HCGP for

respondent No.1 and Sri. G.C. Kannur, learned Senior counsel
                                    -7-
                                                    NC: 2025:KHC:3641
                                                WP No. 16865 of 2022




appearing on behalf of Sri. H.T. Basavaraja, learned counsel

appearing for the respondent Nos.2 and 3.


        5.     Sri. Uday Holla, learned Senior counsel appearing

for the petitioners argued that in furtherance of impugned

acquisition notifications, the respondent-authorities have not

taken possession of the land in question and the petitioners are

in possession of land in question and as such the respondent

authorities have abandoned the acquisition proceedings and

therefore, sought for quashing of impugned notifications.

Learned Senior counsel further argued that the respondent-

authorities have deleted the acquisition proceedings insofar as

vast     extent   of    lands   bearing   Sy.    Nos.85,   94,   88   of

Hemmigepura village and Sy. Nos.16/1 and 17 of Gankallu

village. It is also argued by the learned Senior counsel that the

respondent authorities have treated the petitioners in different

footing and as such places reliance on the judgment of Hon'ble

Supreme Court in the case of Hari Ram and another Vs.

State of Hariyana and others1 and Sham Lal and others

Vs. State of Punjab and others2. Emphasizing on these

aspects he also argued that the lands bearing SY. Nos.2/1, 6/2,
1
    (2010) 3 SCC 621
2
    (2013) 14 SCC 393
                                     -8-
                                                        NC: 2025:KHC:3641
                                                 WP No. 16865 of 2022




16/1 to 16/15 and Sy.Nos.19/1 and 19/2, 76/5 and 76/6 of

Gankallu village have been deleted pursuant to the orders

passed by this Court. It is also argued that though the award

has been passed, however, possession of the land has not been

taken for more than 20 years and as such the attempt made by

the respondent - BDA is to harass the petitioners in giving up

their lands is contrary to Article 14 of Constitution of India.

Referring to the fact that, preliminary notification was issued

for an extent of 2138.04 acres however, the possession was

taken   for    about     1203   acres     and    thereafter,      preliminary

notification for further extension was issued wherein, out of

1532 acres, possession was taken for about 395 acres of land

and therefore, he contended that the scheme has lapsed for

non-implementation         under   Section       27   of    the    BDA   Act.

Referring     to   the   RTC    extracts   for    the      year   2022-2023

(Annexure-M series), Sri. Uday Holla, learned Senior counsel

contended that the petitioners are in possession and in

cultivation of the schedule land and therefore, argued that if

the revenue records subsequent to acquisition proceedings,

indicate the name of the owners and same has to be taken into

consideration. Referring to the judgments of this Court at
                                 -9-
                                              NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




Annexure-N     and   N1,   he    argued    that   under   similar

circumstances, this Court quashed the impugned notification

and accordingly, invited the attention of the Court to paragraph

No.4 of the judgment above and further argued that mahazars

are in printed form, details and identity are not forthcoming

etc., and therefore a mahazars cannot be taken as proof of

possession to substantiate the notification under Section 16(2)

of L.A. Act.   It is also the submission made by the learned

Senior counsel that the mahazars are in cyclostyle forms,

names and address of the witnesses have not been stated and

therefore, sought for quashing the impugned notifications

insofar as subject land. In order to buttress his argument

learned Senior counsel appearing for the petitioners refers to

the judgment of Hon'ble Supreme Court in the case of Raghbir

Singh Sehrawat Vs. State of Haryana and others3 and in

the case of S.J.S. Business Enterprises (P) Ltd. Vs. State

of Bihar and others4 . He also refers to the judgment of this

Court in the case of Mrs. Poornima Girish Vs. Revenue

Department5 and in the case of Bengaluru Development



3
  (2012) 1 SCC 792
4
  (2004) 7 SCC 166
5
  ILR 2011 KAR 574
                                - 10 -
                                                 NC: 2025:KHC:3641
                                           WP No. 16865 of 2022




Authority Vs. State of Karnataka and others6 and argued

that, the procedure adopted by the respondent-authorities is

contrary to law.


        6.    Sri. Uday Holla, learned Senior Counsel appearing

for petitioners places reliance on the judgment of this Court in

W.P.No.8873/2011 disposed of on 09.08.2012 and argued that

if the possession of the land has not been taken by the

acquiring authority for more than 15 years and thereafter the

acquiring authority cannot issue notice and seek possession of

the land in question. It is also the submission of the learned

Senior Counsel by referring to the letter dated 23.01.2002

(Annexure-E) wherein the respondent-BDA has addressed letter

stating that the possession of the land has not been taken

despite award has been passed and accordingly sought for

interference of the Court that the entire acquisition proceedings

became lapse on account of procedural illegality by the

respondent-authorities.    Learned      Senior   counsel   for   the

petitioners refers to Annexure-K and further proceedings of the

State Government and contended that the then Chief Minister

has recommended the respondent-authorities to delete the

6
    ILR 2018 KAR 2144
                               - 11 -
                                             NC: 2025:KHC:3641
                                        WP No. 16865 of 2022




acquisition proceedings insofar as 21 acres 18 guntas in

Hemmigepura and Gankallu village including the land belonging

to the petitioners on the ground that the petitioners are

residing in the land in question and the said aspect of the

matter was not considered by the acquiring authority and

therefore, the acquisition proceedings become lapse on account

of not taking possession by the respondent-authorities for more

than two decades. Learned Senior Counsel also refers to the

judgment in the case of S.J.S. Business Enterprises (P)

Ltd., (supra) and contended that the arguments advanced by

the learned Senior Counsel appearing for the respondent-BDA

cannot be accepted insofar as the ground of dismissing the

petition on account of delay and laches in challenging the

acquisition proceedings.


        7.     Per contra, Sri. G. C. Kannur, learned Senior

Counsel appearing for the respondent-BDA contended that the

writ petitions are liable to be dismissed on the ground of delay

and laches. In this regard he refers to the Hon'ble Supreme

Court in the case of Banda Development Authority, Banda

v. Moti Lal Agarwal7 and argued that, the writ petitions are

7
    2011 (5) SCC 394
                                   - 12 -
                                                        NC: 2025:KHC:3641
                                                 WP No. 16865 of 2022




liable to be dismissed as no acceptable ground is urged insofar

as inordinate delay in filing the writ petition. It is also the

submission of the learned Senior Counsel appering for the

respondent-BDA that the possession of the land in question has

been taken as per notification issued under Section 16 of L.A.

Act (Annexure-R1) and same was transferred to the planning

authority for further action in the matter. He also refers to the

award notice issued under Section 12(2) of the LA                   Act and

contended    that   compensation           has   been    released   to   the

concerned persons after drawing mahazar on 12.12.2001. It is

his further submission that for some of the claimants are

concerned, amount of compensation was deposited before the

Civil Court on 29.05.2002 and therefore contended that the

petitioners cannot be permitted to challenge the acquisition

proceedings. It is the specific contention of the leaned Senior

Counsel appearing for respondent-BDA that award was passed

on 12.11.2001 insofar as Survey No.78/6 and so also insofar as

other lands belonging to the petitioners herein and at this

stage, after the deposit of compensation in Civil Court, no

interference is called for in this petition and accordingly sought

for dismissal of the petitions.
                                        - 13 -
                                                         NC: 2025:KHC:3641
                                                     WP No. 16865 of 2022




        8.        Nextly, it is contended by the learned Senior

Counsel appearing for the respondent-BDA that once the land is

vested with the State, it cannot be divested into the land

owners and also as the possession of land in question has been

taken        by   the    respondent-authorities        and    as   such,   no

interference is called for in this petition. In this regard, learned

Senior Counsel places reliance on the judgment of the Hon'ble

Supreme Court in the case of Indore Development Authority

v. Manoharlal and others8 and contended that the writ

petition is liable to be dismissed. It is also argued by the

learned Senior Counsel by referring to Section 27 of the BDA

Act     that      the   factors   to   be       considered   for   substantial

implementation of the scheme is with regard to taking the

entire acquisition of the land made by the respondent-

authorities as a whole and even if the pockets of the land of

minimum area has not been taken possession for some reason,

same cannot be a ground to interfere with the acquisition

proceedings. In this regard, he refers to the judgment of this

Court in the case of S.Hareesh and others v. State of




8
    2020 (3) SCR 1
                                       - 14 -
                                                      NC: 2025:KHC:3641
                                                 WP No. 16865 of 2022




Karnataka and others9, and accordingly sought for dismissal

of this Court.


         9.     Learned AGA argued on similar lines of the learned

Senior        Counsel   for   the   respondent-BDA     and     sought   for

dismissal of the writ petition.


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

counsel appearing for the parties it is not in dispute that the

petitioners are the owners of the land in question. The

respondent-authorities         have     issued   preliminary   notification

dated 15.11.2000 (Annexure-A) under section 17(1) of BDA

Act, followed by issuance of final notification dated 21.08.2001

(Annexure-B) under section 19(1) of BDA Act and sought to

acquire the schedule lands for the purpose of formation of

Banashankari VI Stage. The respondents have also issued

notification under Section 16(2) of L.A. Act, published, on

08.05.2003 (Annexure-D) claiming that the possession of land

in question has been taken and also award came to be passed

as per Annexure-C series.             Perusal of the Annexure-E would

indicate that the respondent-BDA has addressed letter dated

23.01.2002 to the respondent No.1 stating that, the possession

9
    2018 (5) KLJ 7
                               - 15 -
                                              NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




of the land in question has not been taken. It is also to be

noted that the respondent-authorities have issued preliminary

notification   dated   07.11.2002      (Annexure-F)   and   final

notification dated 10.09.2003 (Annexure-G) for the purpose of

formation of further extension of Banashankari VI Stage and in

furtherance of the same, notification under Section 16(2) of LA

Act was issued on 29.05.2007 (Annexure-H). It is also

forthcoming from the writ petition that since the possession of

the land in question has not been taken and in furtherance of

the same, the petitioners have approached the then Chief

Minister for dropping the acquisition proceedings and pursuant

to the same, the then Chief Minister, as per Annexure-K,

directed the Government to drop the acquisition proceedings

insofar as the land in question. Thereafter, the petitioners have

approached the respondent-authorities as per letter dated

22.06.2022 and sought for implementation of the order to drop

the acquisition proceedings. Petitioners have also produced the

RTC extracts to substantiate their possession in respect of the

schedule lands as per Annexure-M series. It is pertinent to

mention here that, the neighbouring owner of the land bearing

Survey No.2/1 and 6/2 of Gankallu village has challenged the
                                  - 16 -
                                                     NC: 2025:KHC:3641
                                               WP No. 16865 of 2022




acquisition proceedings in W.P.No.22025/2012 and this Court

by order dated 03.01.2014 quashed the acquisition proceedings

and this Court at paragraph 4 to 7 reads as under;


                  "4. However, it is pointed out by the
           learned counsel for the petitioners that the
           documents sought to be produced by way of a
           memo unsupported by any affidavit of any officer
           of the respondent is not maintainable in law and
           is liable to be rejected. Annexure-R1 is supposed
           to be a mahazar taking possession of Sy.No.6/2
           measuring 29 guntas of Ganakallu village. On the
           face of it, Annexure-R1 cannot be acted upon
           because it is in a printed form and does not
           record whether the owner was present or not and
           is drawn mechanically. Four witnesses alleged to
           have signed cannot be identified, as no details are
           forthcoming. The names are simply scribbled and
           appear to be in the handwriting of one person.
           Such a mahazar cannot be taken as a fact of
           taking possession and the subsequent notification
           based on such a mahazar dated 8.5.2003 under
           Section 16(2) of the L.A. Act cannot also be
           accepted. The documents now sought to be
           produced cannot be believed because in paras 10
           and 11 of the Statement of Objections, the
           respondent asserts to have taken possession of
           Survey Nos.2/1 and 6/2 together on the same
           day and the notification under Section 16(2) also
           is   factually   incorrect     because   admittedly,   in
                          - 17 -
                                                    NC: 2025:KHC:3641
                                              WP No. 16865 of 2022




respect of Survey No.2/1, neither an award is
passed nor is possession taken. If possession
were    to   be    taken       as       contended,         the    first
respondent could not have written to the second
respondent as per Annexure-S dated 8.9.2011, to
find   out   as   to     who      is    actually         in physical
possession of the land. The petitioner believes
that   the      query     is      not     answered          by     the
respondents.

       5. Since the respondents did not actually
take physical possession                 of        the    lands      in
question,    they       were      not     able       to implement
the Scheme even to this day. The strong reason
as to why they did not take actual possession is
admittedly, Survey No.6/2, according to their own
document, did not form part of the layout.
Though the respondents claim that 8 guntas of
land was required for formation of the road, no
road    as   on     today         is    formed.          The     latest
photographs       of     Survey          No.6/2          taken      on
22.11.2013         are         produced             herewith        to
demonstrate the same. The copies of the latest
photographs are produced as Annexure-T.

       It is important to note that under the same
notification,     Survey       No.88          of    Hemmigepura
Village measuring 5 Acres, 24 Guntas which
belonged to the first              petitioner was notified,
possession is taken, award is passed which is
received by the petitioner and it is part of the
layout. It cannot be believed that petitioner who
                       - 18 -
                                          NC: 2025:KHC:3641
                                    WP No. 16865 of 2022




co-operated in respect of Sy.No.88 could not have
co-operated insofar as Sy.No.6/2 is concerned.
The petitioners were not notified before drawing
up   of   the   so-called      mahazar    of   possession
because,    the   respondents      have    never   taken
possession.
      6. In the light of the above contentions, it
is seen from the record that the respondents
claim that the layout in question has been formed
and the Scheme is substantially implemented. It
is not however, claimed by the respondents that
the land of the petitioners, in question, has been
utilized in the formation of the layout. Therefore,
it would be necessary to examine whether from
the material on record, it could be said that the
respondents have indeed taken possession of the
land in question.
      On a plain examination of the Mahazar,
under which the respondents claim to have taken
possession of the lands, it is seen that as pointed
out by the learned counsel for the petitioner, on
the face of it, the same cannot be acted upon,
because it is in a printed form and does not
record whether the owner was present or not and
is drawn mechanically. The four witnesses alleged
to have signed cannot be identified, as no details
are forthcoming. The names are simply scribbled
and appeared to be in the handwriting of one
person. Therefore, such a mahazar cannot be
taken as a fact of taking possession and the
subsequent notification based on such a mahazar
                           - 19 -
                                                 NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




dated 8.5.2003 under Section 16(2) of the L.A.
Act cannot also be accepted.
        The documents now sought to be produced
cannot be taken note of as the respondent, in its
Statement of Objections, asserts to have taken
possession of Survey Nos.2/1 and 6/2 together on
the same day and the notification under Section
16(2)        also   is    factually     incorrect       because
admittedly, in respect of Survey No.2/1, neither
an award is passed nor is possession taken.
        It     is   further     evident       that   since   the
respondents         did   not      actually     take    physical
possession of the lands in question, they were not
able to implement the Scheme even to this day.
Though the respondents claim that 8 guntas of
land was required for formation of the road, no
road as on today is formed, which is evident from
the     latest      photographs        produced         by   the
petitioners.
        Coupled with this, it was reported more
than     once       by    the      respondent's        personnel
themselves that the lands were not included in
the layout plan.          Therefore, if it can be said
that the factum of taking of possession is in
conformity with the established conditions that
require to be met, which are succinctly set out by
the apex court in the case of Banda Development
Authority vs Moti Lal Agarwal & Others, (2011)5
SCC 394, as under :
                          - 20 -
                                               NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




     "i) No hard and fast rule can be laid down
as to what act would constitute taking of
possession of the acquired land.

     ii) If the acquired land is vacant, the act of
the State authority concerned to go to the spot
and prepare a panchnama will ordinarily be
treated as sufficient to constitute taking of
possession.

     iii) If crop is standing on the acquired land
or building/structure exists, mere going on the
spot by the authority concerned will, by itself,
be    not     sufficient          for    taking    possession.
Ordinarily,        in    such       cases,    the     authority
concerned will have to give notice to the
occupier      of    the        building/structure      or   the
person who has cultivated the land and take
possession in the presence of independent
witnesses and get their signatures on the
panchnama. Of course, refusal of the owner of
the land or building/structure may not lead to
an    inference         that      the    possession    of   the
acquired land has not been taken.

iv) If the acquisition is of a large tract of land,
it    may          not         be       possible    for     the
acquiring/designated authority to take physical
possession of each and every parcel of the
land and it will be sufficient that symbolic
possession is taken by preparing appropriate
document in the presence of independent
                                    - 21 -
                                                        NC: 2025:KHC:3641
                                                  WP No. 16865 of 2022




              witnesses and getting their signatures on such
              document.

              v) If beneficiary of the acquisition is an
              agency/instrumentality of the State and 80%
              of the total compensation is deposited in terms
              of Section 17(3A) and substantial portion of
              the     acquired     land     has   been    utilised   in
              furtherance of the particular public purpose,
              then the Court may reasonably presume that
              possession of the acquired land has been
              taken."

                    7. The further circumstance that the land in
           question is not utilized in any manner for the
           formation of the layout would attract Section 27
           of the BDA Act, in that, though the Scheme of
           formation      of   the    layout      may    have    been
           substantially implemented, the pocket of land of
           the petitioners is left untouched and the Scheme
           would to that extent lapse.

                    Consequently, the writ petition is allowed, it
           is declared that the acquisition proceedings in so
           far as the subject lands are concerned are null
           and void for the reasons stated above."



     11.   Petitioners      have      also     produced      order        dated

11.03.2016 in W.P.No.3509-3510 & 3669/2016 (Annexure-N1)

filed by one Smt.Sunita Gupta challenging the acquisition
                                     - 22 -
                                                      NC: 2025:KHC:3641
                                                 WP No. 16865 of 2022




notifications insofar as land bearing Survey No.20/10 and

Survey No.28/11B of Somapura village and this Court was

pleased to quash the acquisition proceedings and same has

reached finality. It is also not disputed by the respondent-

authorities that the lands bearing Survey No.2/1, 6/2, 16/1 to

16/5 and Survey No.19/1 and 19/2, 76/5 and 76/6 of Gankallu

village,   which    are     the   subject    matter   in   the    impugned

acquisition proceedings have been deleted from acquisition

proceedings, in view of the orders passed by this Court. Though

the learned Senior Counsel appearing for the respondent

argued that the writ petition is deserves to be dismissed on the

ground of delay and laches, however, the said submission

cannot be accepted on the sole ground that the respondents

have not taken possession of the land in question, as major

portion of the land sought to be acquired under the impugned

notification has been deleted as per the order passed by this

Court, so also, the Government, the contention raised by the

respondent-authorities cannot be accepted. At this stage, it is

relevant to cite the judgment of the Hon'ble Supreme Court in

the   case   of    S.J.S.    Business        Enterprises    (P)    Ltd.   At

paragraph 13, it is held as follows:
                          - 23 -
                                                    NC: 2025:KHC:3641
                                         WP No. 16865 of 2022




"13. As a general rule, suppression of a material
fact by a litigant disqualifies such litigant from
obtaining any relief. This rule has been evolved
out of the need of the Courts to deter a litigant
from abusing the process of Court by deceiving
it. But the suppressed fact must be a material
one     in   the   sense     that      had     it    not    been
suppressed it would have had an effect on the
merits of the case. It must be a matter which
was material for the consideration of the Court,
whatever view the Court may have taken . Thus
when the liability to Income Tax was questioned
by an applicant on the ground of her non-
residence, the fact that she had purchased and
was maintaining a house in the country was held
to be a material fact the suppression of which
disentitled her from the relief claimed. Again
when in earlier proceedings before this Court,
the appellant had undertaken that it would not
carry on the manufacture of liquor at its
distillery and the proceedings before this Court
were concluded on that basis, a subsequent writ
petition     for   renewal        of     the        licence     to
manufacture liquor at the same distillery before
the High Court was held to have been initiated
for oblique and ulterior purposes and the interim
order    passed     by     the    High    Court        in     such
subsequent application was set aside by this
Court. Similarly, a challenge to an order fixing
the price was rejected because the petitioners
had suppressed the fact that an agreement had
                                      - 24 -
                                                          NC: 2025:KHC:3641
                                                       WP No. 16865 of 2022




                been entered into between the petitioners and
                the Government relating to the fixation of price
                and that the impugned order had been replaced
                by another order."

         12.   In this regard, it is relevant to cite the judgment of

Hon'ble Supreme Court in the case of Kolkata Municipal

Corporation and Another vs. Bimal Kumar Shah and

Others10. Paragraphs 28 to 31 reads as under:


               "28.    These   seven          rights    are   foundational
               components of a law that is tune with Article
               300A, and the absence of one of these or some
               of them would render the law susceptible to
               challenge. The judgment of this Court in K.T.
               Plantations (supra)13          declares     that   the   law
               envisaged under Article 300A must be in line
               with the overarching principles of rule of law,
               and must be just, fair, and reasonable. It is, of
               course, precedentially sound to describe some of
               these sub-rights as 'procedural', a nomenclature
               that often tends to undermine the inherent worth
               of these safeguards. These seven sub-rights may
               be procedures, but they do constitute the real
               content of the right to property under Article
               300A, non- compliance of these will amount to



10
     2024 SCC Online 968
                        - 25 -
                                             NC: 2025:KHC:3641
                                     WP No. 16865 of 2022




violation of the right, being without the authority
of law.

29. These sub-rights of procedure have been
synchronously incorporated in laws concerning
compulsory acquisition and are also recognised
by our constitutional courts while reviewing
administrative actions for compulsory acquisition
of   private     property.         The       following   will
demonstrate how these seven principles have
seamlessly become an integral part of our Union
and State statutes concerning acquisition and
also the constitutional and administrative law
culture that our courts have evolved from time
to time.

30. Following are the seven principles:

30.1. The Right to notice: (i) A prior notice
informing the bearer of the right that the State
intends to deprive them of the right to property
is a right in itself; a linear extension of the right
to   know      embedded         in Article    19(1)(a). The
Constitution does not contemplate acquisition by
ambush. The notice to acquire must be clear,
cogent and meaningful. Some of the statutes
reflect this right.

(ii) Section    4 of    the     Land     Acquisition     Act,
1894, Section 3(1) of the            Requisitioning and
                          - 26 -
                                                NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




Acquisition      of       Immovable             Property      Act,
1952, Section           11 of      the         Right   to     Fair
Compensation           and        Transparency         in     Land
Acquisition, Rehabilitation and Resettlement Act,
2013, and Section 3A of the National Highways
Act,    1956     are     examples         of    such   statutory
incorporation      of     the     right    to    notice     before
initiation of the land acquisition proceedings.

(iii)   In   a   large     number         of     decisions,    our
constitutional         courts       have          independently
recognised the right to notice before any process
of acquisition is commenced 14.

30.2. The Right to be heard: (i) Following the
right to a meaningful and effective prior notice of
acquisition, is the right of the property-bearer to
communicate his objections and concerns to the
authority acquiring the property. This right to be
heard against the proposed acquisition must be
meaningful and not a sham.

(ii) Section     5A of      the    Land        Acquisition    Act,
1894, Section 3(1) of the                 Requisitioning and
Acquisition      of       Immovable             Property      Act,
1952, Section           15 of      the         Right   to     Fair
Compensation           and        Transparency         in     Land
Acquisition, Rehabilitation and Resettlement Act,
2013, and Section 3C of the National Highways
                         - 27 -
                                            NC: 2025:KHC:3641
                                         WP No. 16865 of 2022




Act, 1956, are some statutory embodiments of
this right.

(iii) Judicial opinions recognizing the importance
of this right are far too many to reproduce.
Suffice to say that that the enquiry in which a
land holder would raise his objection is not a
mere formality.

30.3. The Right to a reasoned decision: i) That
the authorities have heard and considered the
objections is evidenced only through a reasoned
order. It is incumbent upon the authority to take
an informed decision and communicate the same
to the objector.

(ii) Section   6 of      the       Land    Acquisition   Act,
1894, Section 3(2) of the                Requisitioning and
Acquisition       of     Immovable           Property    Act,
1952, Section          19 of       the     Right   to    Fair
Compensation           and       Transparency      in    Land
Acquisition, Rehabilitation and Resettlement Act,
2013 and Section 3D of the National Highways
Act, 1956, are the statutory incorporations of
this principle.

(iii)   Highlighting         the    importance      of    the
declaration of the decision to acquire, the Courts
have held that the declaration is mandatory,
                     - 28 -
                                         NC: 2025:KHC:3641
                                     WP No. 16865 of 2022




failing which, the acquisition proceedings will
cease to have effect.

30.4. The Duty to             acquire    only for      public
purpose: (i) That the acquisition must be for a
public purpose is inherent and an important
fetter on the discretion of the authorities to
acquire. This requirement, which conditions the
purpose of acquisition must stand to reason with
the larger constitutional goals of a welfare state
and distributive justice.

(ii) Sections 4 and 6 of the Land Acquisition Act,
1894, Sections               3(1) and 7(1) of            the
Requisitioning and Acquisition of Immovable
Property    Act,     1952, Sections             2(1), 11(1),
15(1)(b) and 19(1) of          the      Right     to     Fair
Compensation       and        Transparency        in    Land
Acquisition, Rehabilitation and Resettlement Act,
2013     and Section         3A(1) of     the      National
Highways    Act,    1956        depict    the      statutory
incorporation of the public purpose requirement
of compulsory acquisition.

(iii) The decision of compulsory acquisition of
land is subject to judicial review and the Court
will   examine     and       determine     whether       the
acquisition is related to public purpose. If the
court arrives at a conclusion that that there is no
public purpose involved in the acquisition, the
                        - 29 -
                                               NC: 2025:KHC:3641
                                           WP No. 16865 of 2022




entire process can be set-aside. This Court has
time and again reiterated the importance of the
underlying objective of acquisition of land by the
State to be for a public purpose.

30.5.    The     Right          of     restitution      or       fair
compensation: (i) A person's right to hold and
enjoy   property       is    an      integral    part      to    the
constitutional        right          under Article           300A.
Deprivation or extinguishment of that right is
permissible only upon restitution, be it in the
form of monetary compensation, rehabilitation or
other similar means. Compensation has always
been considered to be an integral part of the
process of acquisition.

(ii) Section   11 of        the      Land     Acquisition       Act,
1894, Sections 8 and 9 of the Requisitioning and
Acquisition      of     Immovable              Property         Act,
1952, Section         23 of          the     Right      to      Fair
Compensation          and         Transparency        in        Land
Acquisition, Rehabilitation and Resettlement Act,
2013, and Sections 3G and 3H of the National
Highways       Act,     1956           are      the     statutory
incorporations of the right to restitute a person
whose land has been compulsorily acquired.

(iii) Our courts have not only considered that
compensation is necessary, but have also held
                     - 30 -
                                            NC: 2025:KHC:3641
                                     WP No. 16865 of 2022




that a fair and reasonable compensation is the
sine qua non for any acquisition process

30.6. The Right to an efficient and expeditious
process: (i) The acquisition process is traumatic
for more than one reason. The administrative
delays in identifying the land, conducting the
enquiry and evaluating the objections, leading to
a final declaration, consume time and energy.
Further, passing of the award, payment of
compensation        and         taking         over      the
possession are equally time consuming. It is
necessary for the administration to be efficient in
concluding the process and within a reasonable
time. This obligation must necessarily form part
of Article 300A.

(ii) Sections 5A(1), 6, 11A, and 34 of the Land
Acquisition Act, 1894, Sections 6(1A) and 9 of
the Requisitioning and Acquisition of Immovable
Property Act,1952, Sections 4(2), 7(4), 7(5),
11(5),     14, 15(1),    16(1), 19(2),         25,    38(1),
60(4), 64 and 80 of          the      Right      to      Fair
Compensation       and       Transparency        in     Land
Acquisition, Rehabilitation and Resettlement Act,
2013 and Sections 3C(1), 3D(3) and 3E(1) of the
National    Highways     Act,       1956,    prescribe    for
statutory    frameworks       for    the    completion of
                          - 31 -
                                                NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




individual steps in the process of acquisition of
land within stipulated timelines.


(iii) On multiple occasions, upon failure to
adhere to the timelines specified in law, the
courts     have        set        aside     the     acquisition
proceedings.

30.7.     The    Right       of    conclusion:       (i)    Upon
conclusion of process of acquisition and payment
of compensation, the State takes possession of
the     property    in     normal     circumstances.             The
culmination of an acquisition process is not in
the payment of compensation, but also in taking
over the actual physical possession of the land.
If possession is not taken, acquisition is not
complete.       With     the      taking     over    of    actual
possession       after     the     normal       procedures        of
acquisition, the private holding is divested and
the right, title and interest in the property,
along-with possession is vested in the State.
Without     final      vesting,      the     State's,      or     its
beneficiary's right, title and interest in the
property    is     inconclusive       and       causes     lot    of
difficulties.    The     obligation        to    conclude        and
complete the process of acquisition is also part
of Article 300A.
                          - 32 -
                                             NC: 2025:KHC:3641
                                       WP No. 16865 of 2022




ii) Section    16 of       the     Land     Acquisition        Act,
1894, Sections 4 and 5 of the Requisitioning and
Acquisition     of        Immovable          Property          Act,
1952, Sections 37 and 38 of the Right to Fair
Compensation         and          Transparency         in     Land
Acquisition, Rehabilitation and Resettlement Act,
2013, and Sections 3D and 3E of the National
Highways Act, 1956, statutorily recognise this
right of the acquirer.

iii) This step of taking over of possession has
been a matter of great judicial scrutiny and this
Court has endeavoured to construe the relevant
provisions     in    a     way      which     ensures         non-
arbitrariness in this action of the acquirer 20. For
that matter, after taking over possession, the
process of land acquisition concludes with the
vesting of the land with the concerned authority.
The culmination of an acquisition process by
vesting has been a matter of great importance.
On this aspect, the courts have given a large
number of decisions as to the time, method and
manner by which vesting takes place.


31.     The   seven       principles      which    we         have
discussed are integral to the authority of law
enabling      compulsory           acquisition    of        private
property. Union and State statutes have adopted
these    principles       and      incorporated        them      in
                                - 33 -
                                                      NC: 2025:KHC:3641
                                              WP No. 16865 of 2022




           different   forms   in    the    statutes     provisioning
           compulsory acquisition of immovable property.
           The importance of these principles, independent
           of   the    statutory        prescription     have   been
           recognised by our constitutional courts and they
           have become part of our administrative law
           jurisprudence.

     13.   It is also pertinent to mention here that, even

otherwise, it is well settled principle of law that if the

possession of the land is not taken by the acquiring authorities

where a reasonable period as in the present case for more than

two decades and in such an event, the acquisition proceedings

are liable to be quashed as bad in law. In this regard, this

Court, in the case of B.A.Srinivas Gupta v. State of

Karnataka in W.P.No.8873/2011 disposed of 09.08.2012 at

paragraph 7 held as follows:


           "7. Be that as it may, in the instant case, as
           noticed the respondents also admit to the fact
           that the extent of 18 Guntas only was taken
           possession on 06.11.1997 under the Mahazar at
           Annexure-H     to   the        petition.    In   such
           circumstance, in respect of the remaining extent
           of 17 Guntas, when the possession had not been
           taken and nearly 15 years have lapsed by now
           and further when no material is made available
                                            - 34 -
                                                                    NC: 2025:KHC:3641
                                                             WP No. 16865 of 2022




               on the records to indicate that the possession of
               that extent was also taken and the said property
               had      vested    in     the    Bangalore           Development
               Authority, the Bangalore Development Authority
               cannot issue the notice as has been presently
               done as per Annexure-R. In that regard, the
               Hon'ble Supreme Court in the above cited
               decision has also indicated that respondents
               would have to reacquire the property, if the
               same is found necessary and shall not seek for
               possession of the same after the scheme has
               lapsed. Therefore, keeping this aspect in view, I
               am    of    the    opinion       that       the    notice    dated
               24.02.2011, Annexure-R is not sustainable and
               the same is accordingly quashed."



         14.   It is also pertinent to mention here that this Court

in the case of Mrs.Poornima Girish v. Revenue Department

Government of Karnataka and others11, at paragraph 4 to

10 has held as under:


               4. If such is the factual position, the acquisition
               proceedings            insofar       as     the   petitioner      is
               concerned has become stale and inconclusive,
               having taken possession of the subject property,
               though      Notified       for       acquisition      under     the
               provisions        of     the     Bangalore           Development
               Authority     Act,       1976        [for    short    'the    Act'].

11
     ILR 2011 KAR 574
                             - 35 -
                                                    NC: 2025:KHC:3641
                                             WP No. 16865 of 2022




Automatically,         notifications         issued     for     the
purpose acquiring the lands will not enure to the
benefit of the Authority insofar as this particular
parcel of land is concerned as it is now conceded
that the Authority has not taken possession has
allowed petitioner to remain in possession so
far.


5. It is the duty of this Court to protect interest
of     the    citizens      from       being       subjected     to
harassment by the arbitrary and whimsical
exercise of power by public authorities. It was
definitely open to the Authority to have saved
the situation even in terms of the order that had
come to be passed by this Court earlier in writ
petition      No.16133          of    2004     and    connected
matters disposed of on 6.6.2006 by offering the
petitioner      any    alternative        solution,     but     the
authority having kept quiet and non-responsive
to this writ petition as well as travails of the
petitioner          even        having    disregarded           the
orders/observations/directions contained in the
order of this Court dated 6.6.2006 passed in
writ petition No.16133 of 2004 and connected
matters,       it    only       betrays      not     only     gross
irresponsibility           on     part    the        respondent-
Authority, but also discriminatory manner of
functioning as it is obvious that some other
persons like the petitioner have been provided
relief by the authority itself whereas many
others       including      the      present    petitioner     are
                          - 36 -
                                                 NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




driven to approach Courts for relief, which again
only    demonstrates         the    erratic      manner    of
functioning of this authority, purporting to be
created under the statute for the development
of Bangalore city and surrounding areas.


6.     What     is   happening       in    the     name    of
development is nothing short of destruction and
haphazard        manner      of    functioning      to    the
detriment of persons/citizens like the petitioner.


7. In the wake of the inaction on the part of the
authority itself and which is now conceded in
terms of the report placed before this Court by
the authority, it is obvious that the situation is
more akin to the one covered by the provisions
of Section 20 of the Act under which provision
the authority if it is not acquiring any land within
the area earmarked for development, then if the
authority is of the opinion that as a result of the
development in the surrounding area, the land
owner whose land is left untouched stands to
gain, then the authority can claim and levy
betterment tax and it will be open to the
authority       to   take    action       to   claim     such
betterment tax in accordance with law, after
issue of necessary notice to the petitioner in this
regard.


8.     Having    heard      Sri    Krishnappa,      Learned
Counsel for the petitioner and Sri Abdul Khader,
Learned Counsel for the respondent-Authority
                            - 37 -
                                                     NC: 2025:KHC:3641
                                               WP No. 16865 of 2022




on merits, it is found that the situation is one
which is irredeemable and irretrievable for the
Authorities as the Authority by its own inaction
and letharginess has allowed the acquisition
proceedings         insofar         as    the     petitioner       is
concerned to lapse. Therefore, the acquisition
proceedings         in    terms          of    the    Preliminary
Notification under Section 17 of the Act and
Final Notification under Section 19 of the Act are
hereby quashed only insofar as it relates to the
land in possession of the petitioner in terms of
the   report    now         placed        before      the    Court
according      to        which      the       petitioner     is    in
possession of site measuring 40 feet by 60 feet


9. It is also open to the authority to ensure that
the structure, if any, on the site is brought in
conformity     with        the      building     bye-laws         and
regulations which are in force in the concerned
area. It is rather surprising nay annoying that a
public authority like the Bangalore Development
Authority    behaves          in     a    most       irresponsible
manner to remain inactive without responding
to either the land owners' travails and even has
the tenacity to ignore and bypass even Court
orders, as if this Court had in a situation similar
and in a cause brought before this court earlier
by a group of land owners, has already passed
orders [passed in writ petition No.16133 of 2004
and   connected            matters            disposed      of     on
6.6.2006], it is the bounden duty of the public
                                  - 38 -
                                                     NC: 2025:KHC:3641
                                                 WP No. 16865 of 2022




           Authority    like   the   Bangalore      Development
           Authority to have implemented and obeyed that
           order in letter and spirit and not to drive every
           citizen to seek relief only before this Court.


           10. Though Sri Abdul Khader, Learned Counsel
           for the respondent - authority would bring to the
           notice of the court that this writ petition had
           been dismissed for default and had come to be
           recalled on 12.7.2010, that in no way absolves
           the authority from its insensible, irresponsible
           conduct. The authority was put on notice about
           this writ petition way back in the year 2004 and
           if   the   public   authority    is   insensitive   and
           irresponsible to the notice issued by this Court
           to examine the grievance and for granting relief
           as is sought for in the writ petition and as has
           been extended by the very authority to other
           similarly placed persons, then it is nothing short
           of a most irresponsible conduct on the part of
           the public of the authority which is always
           expected to not only respond to the needs and
           travails of the citizens of the country, but is also
           duty bound to obey and respect Court orders.
           The    Bangalore     Development       Authority    has
           miserably failed in meeting either of these
           requirements.


     15.   The    aforementioned          judgment    in   the   case   of

Mrs.Poornima Girish (supra) was confirmed in Writ Appeal
                                         - 39 -
                                                             NC: 2025:KHC:3641
                                                       WP No. 16865 of 2022




No.4824/2010 A/w Misc.W.No.12486/2010 disposed of on

01.03.2014. It is also pertinent to mention here that the

Division Bench of this Court in the case of Bangalore

Development Authority v. State of Karnataka12 held that if

the possession of the acquired land is not taken within a

reasonable period and as such, quashed the acquisition

proceedings. In this regard it is relevant to extract paragraph 5

to 10, which reads as under.


               "5. It is no longer res-integra that power
               conferred       on     any    authority      be    exercised
               reasonably and reasonable exercise of power
               includes    exercise         of   the   same       within   a
               reasonable period. An acquisition proceeding
               once initiated has to be completed by passing an
               award and paying compensation followed by
               taking over possession within a reasonable
               period. This has to be strictly followed even in
               the absence of any statutory limit prescribed for
               passing of award and completing the acquisition
               proceedings. In this regard, reliance can be
               placed     on    the    judgment        in   the    case    of
               RAMCHAND & OTHERS vs. UNION OF INDIA
               & OTHERS13. The Apex Court has laid down in
               para 14 as under:


12
     ILR 2018 KAR 2144
13
     1994 (1) SCC 44
                                           - 40 -
                                                                     NC: 2025:KHC:3641
                                                               WP No. 16865 of 2022




               "14. The Parliament has recognised and taken
               note of the inaction and non-exercise of the
               statutory power on the part of the authorities,
               enjoined        by   the   provisions           of    the    Act   to
               complete the acquisition proceedings within a
               reasonable time and because of that now a
               time-limit has been fixed for making of the
               award, failing which the entire proceeding for
               acquisition shall lapse. But, can it be said that
               before     the       introduction          of    the        aforesaid
               amendment in the Act, the authorities were at
               liberty     to       proceed        with        the    acquisition
               proceedings, irrespective of any schedule or
               time-frame and to complete the same as and
               when they desired? It is settled that in a statute
               where for exercise of power no time-limit is
               fixed, it has to be exercised within a time which
               can be held to be reasonable. ..."


               6. In the case of TUKARAM KANA JOSHI &
               OTHERS THROUGH POWER OF ATTORNEY
               HOLDER vs. M.I. D.C. AND OTHERS14, the
               Apex Court has, while dealing with the issue of
               legal obligation on the part of the authorities to
               complete such acquisition proceedings and to
               make payment of requisite compensation has
               observed in paras 17 & 18 as follows:


               "17.      The    appellants         have        been        seriously
               discriminated against qua other persons, whose

14
     AIR 2013 SC 565
                         - 41 -
                                                 NC: 2025:KHC:3641
                                          WP No. 16865 of 2022




land was also acquired. Some of them were
given     the    benefits     of   acquisition,       including
compensation in the year 1966. This kind of
discrimination not only breeds corruption, but
also dis- respect for governance, as it leads to
frustration and to a certain extent, forces
persons to take the law into their own hands.
The findings of the High Court, that requisite
records     were      not     available,       or     that        the
appellants      approached         the   authorities         at    a
belated stage are contrary to the evidence
available       on   record      and     thus,      cannot        be
accepted and excused as it remains a slur on
the system of governance and justice alike, and
an anathema to the doctrine of equality, which
is the soul of our Constitution. Even under valid
acquisition      proceedings,          there     is    a     legal
obligation on the part of the authorities to
complete such acquisition proceedings at the
earliest, and to make payment of requisite
compensation. The appeals etc. are required to
be decided expeditiously, for the sole reason
that, if a person is not paid compensation in
time, he will be unable to purchase any land or
other immovable property, for the amount of
compensation that is likely to be paid to him at
a belated stage


18. While dealing with the similar issue, this
Court in K. Krishna Reddy & Ors. v. The Special
Dy. Collector, Land Acquisition Unit II, LMD
                                     - 42 -
                                                         NC: 2025:KHC:3641
                                                  WP No. 16865 of 2022




               Karimnagar, Andhra Pradesh, AIR 1988 SC
               2123, held as under:


               "....After all money is what money buys. What
               the claimants could have bought with the
               compensation in 1977 cannot do in 1988.
               Perhaps, not even one half of it. It is a common
               experience that the purchasing power of rupee
               is dwindling. With rising inflation, the delayed
               payment may lose all charm and utility of the
               compensation. In some cases, the delay may be
               detrimental to the interests of claimants. The
               Indian    agriculturists      generally    have    no
               avocation. They totally depend upon land. If
               uprooted, they will find themselves nowhere.
               They are left high and dry. They have no
               savings to draw. They have nothing to fall back
               upon. They know no other work. They may even
               face starvation unless rehabilitated. In all such
               cases, it is of utmost importance that the award
               should be made without delay. The enhanced
               compensation must be determined without loss
               of time....".


               7. Similarly, a Division Bench of this Court in the
               case of SRI.H.N SHIVANNA AND OTHERS vs.
               THE      STATE      OF        KARNATAKA           AND
               ANOTHER15, has held as follows:


               "39 .............As held by the Apex Court in Ram


15
     2013 (4) KCCR 2793 (DB)
                           - 43 -
                                                NC: 2025:KHC:3641
                                         WP No. 16865 of 2022




Chand's case, two years is held to be a
reasonable time within which a final declaration
has to be issued, if there are no hurdles placed
in the acquisition by the land owners or if there
are no hurdles in law. ........................ Even in
the absence of any such prescriptions expressly
under the statute, having regard to the fact that
the right to property is a constitutional right and
the person whose land is sought to be acquired
is entitled to compensation at the market rate,
such a compensation has to be paid to him at
the   earliest    and      therefore,     the    power        of
acquisition      should      be    exercised         within   a
reasonable time so that the person who lost the
land is duly compensated at the earliest point of
time."


8. In the present cases, though final notification
was issued in the year 1971 so far, neither
award has been passed nor possession has been
taken over by paying compensation. Therefore,
the acquiring body has neither exercised its
powers in a reasonable manner nor has it
completed the acquisition proceeding within a
reasonable period.          Hence, acquisition having
been abandoned stands lapsed on account of
omission and commission on the part of the
CITB/BDA           in          respect          of        writ
petitioners/respondents' herein in so far as the
land is concerned.
                          - 44 -
                                                NC: 2025:KHC:3641
                                         WP No. 16865 of 2022




9. At this stage, as rightly contended by
Sri.Kannur G S, Learned Counsel appearing for
BDA,       the   observations        made       and     finding
recorded by the Learned Single Judge stating
that acquisition proceedings stood lapsed on
account of the provisions contained in Section
24(2) of Central Act 30/2013 or for that matter,
the Scheme had lapsed in light of the provisions
contained under the BDA Act are larger issues
which may have to be decided in appropriate
case and hence, they have to be kept open. We
agree with the contention of Sri.Kannur G S, in
this regard. These legal questions are kept open
to    be    decided     in    appropriate       proceedings.
Hence,       the    question        of    law     regarding
applicability of Section 24 of Central Act 30 of
2013 to the acquisition made under the BDA Act
is kept open to be decided in an appropriate
case.


10. It is also brought to our notice that in
respect of the abutting land which is part of the
same survey number acquired for the same
purpose under the same notification by the BDA,
the     owner      of   the       said   land     had     filed
W.P.Nos.3596-97/2014. The said writ petitions
were allowed on 26-02-2014 declaring that the
land having not been utilized for the purpose for
which it was acquired and since no award had
been passed, the acquisition proceedings could
not be permitted to be pursued. Admittedly, no
                                      - 45 -
                                                          NC: 2025:KHC:3641
                                                     WP No. 16865 of 2022




             appeal is filed against the said order passed in
             respect     of    the    land     which      is     situated
             immediately abutting the land in question.
             Indeed the proceedings maintained by BDA
             produced     at    Annexure-T          discloses    that    a
             conscious decision was taken by the BDA not to
             prefer any appeal keeping in mind various facts
             such as non passing of award, not taking over
             possession of land and existence of structure
             thereon."
       16.   In the backdrop of these factual aspects and the

law declared by this Court and Hon'ble Supreme Court, though

the learned Senior Counsel appearing for the respondent-BDA

invited the attention of the Court to Annexure-R1 to R36 that

the possession of the land in question has been taken and

notification under Section 16 of LA                 Act is issued, however

same    cannot   be      accepted      on     the     sole      ground   as   the

respondent-BDA addressed letter dated 23.01.2002 to the

respondent Government stating that the possession of the land

in question has not been taken and further, the RTC extracts

stand in the name of the petitioners, and as such, it is relevant

to cite the judgment of the Hon'ble Supreme Court in the case

of Raghbir Singh Sehrawat (supra) wherein paragraph 39 to

43 reads as under:
                        - 46 -
                                              NC: 2025:KHC:3641
                                       WP No. 16865 of 2022




"39. In this context, it is necessary to remember
that the rules of natural justice have been
ingrained in the scheme of Section 5-A with a
view to ensure that before any person is
deprived of his land by way of compulsory
acquisition, he must get an opportunity to
oppose the decision of the State Government
and/or its agencies/instrumentalities to acquire
the particular parcel of land. At the hearing, the
objector can make an effort to convince the
Land     Acquisition            Collector     to      make
recommendation against the acquisition of his
land. He can also point out that the land
proposed to be acquired is not suitable for the
purpose specified in the             notification issued
under Section 4(1). Not only this, he can
produce evidence to show that another piece of
land is available and the same can be utilised for
execution of the particular project or scheme.


40. Though it is neither possible nor desirable to
make a list of the grounds on which the
landowner can persuade the Collector to make
recommendations          against        the        proposed
acquisition of land, but what is important is that
the Collector should give a fair opportunity of
hearing to the objector and objectively consider
his plea against the acquisition of land. Only
thereafter, he should make recommendations
supported by brief reasons as to why the
particular piece of land should or should not be
                        - 47 -
                                        NC: 2025:KHC:3641
                                   WP No. 16865 of 2022




acquired and whether or not the plea put
forward by the objector merits acceptance. In
other words, the recommendations made by the
Collector must reflect objective application of
mind to the objections filed by the landowners
and other interested persons.


41. Before concluding, we deem it necessary to
observe that in recent past, various State
Governments      and     their   functionaries    have
adopted very casual approach in dealing with
matters relating to the acquisition of land in
general and the rural areas in particular and in a
large number of cases, the notifications issued
under Sections 4(1) and 6(1) with or without
the aid of Section 17 and the consequential
actions have been nullified by the courts on the
ground of violation of the mandatory procedure
and the rules of natural justice. The disposal of
cases filed by the landowners and others take
some time and the resultant delay has great
adverse    impact   on      implementation   of    the
projects of public importance. Of course, the
delay in deciding such cases may not be of
much significance       when the     State   and    its
agencies want to confer benefit upon private
parties by acquiring land in the name of public
purpose.


42. It is difficult, if not impossible, to appreciate
as to why the State and its instrumentalities
                             - 48 -
                                                  NC: 2025:KHC:3641
                                            WP No. 16865 of 2022




resort to massive acquisition of land and that
too without complying with the mandate of the
statute. As noted by the National Commission
on Farmers, the acquisition of agricultural land
in   the    name       of     planned       development    or
industrial growth would seriously affect the
availability      of        food       in    future.    After
independence, the administrative apparatus of
the State has not spent enough investment in
the rural areas and those who have been doing
agriculture       have      not      been    educated     and
empowered to adopt alternative sources of
livelihood. If land of such persons is acquired,
not only the current but the future generations
are ruined and this is one of the reasons why
the farmers who are deprived of their holdings
commit suicide.


43. It     also    appears           that   the    authorities
concerned are totally unmindful of the plight of
those sections of the society, who are deprived
of their only asset like small house, small
industrial unit, etc. They do not realise that
having one's own house is a lifetime dream of a
majority of the population of this country.
Economically affluent class of society can easily
afford to have one or more houses at any place
or locality in the country but other sections of
the society find it extremely difficult to purchase
land and construct house. Majority of the people
spend their lifetime savings for building a small
                                    - 49 -
                                                            NC: 2025:KHC:3641
                                                     WP No. 16865 of 2022




           house so that their families may be able to live
           with a semblance of dignity. Therefore, it is
           wholly unjust, arbitrary and unreasonable to
           deprive such persons of their houses by way of
           the    acquisition   of     land     in    the     name    of
           development          of            infrastructure          or
           industrialisation. Similarly, some people set up
           small industrial units after seeking permission
           from the competent authority. They do so with
           the hope of generating additional income for
           their family. If the land on which small units are
           established    is    acquired,       their       hopes    are
           shattered. Therefore, before acquiring private
           land     the    State       and/or         its     agencies/
           instrumentalities should, as far as possible, use
           land belonging to the State for the specified
           public purposes. If the acquisition of private
           land becomes absolutely necessary, then too,
           the authorities concerned must strictly comply
           with the relevant statutory provisions and the
           rules of natural justice."


     17.   It is also relevant to observe that, the notification

issued under Section 16 of the L.A. Act and the mahazar for

having taken possession produced by the respondents at

Annexure-R1 to R34, makes it clear that the mahazar has been

in the form of printed-cyclostyle form, which does not indicate

the name and address of witnesses and therefore, submission
                                    - 50 -
                                                    NC: 2025:KHC:3641
                                               WP No. 16865 of 2022




made by the learned Senior Counsel appearing for the

respondent-BDA cannot be accepted. At this stage, it is

relevant to draw the attention of this Court to the judgment of

this Court in the case of Dr.A. Parthasarathy and others v.

State of Karnataka, by its Principal Secretary16, wherein

paragraph 10 and 11 reads as follows:


               10. The facts in the case before the Apex Court
               in the case of TAMIL NADU HOUSING BOARD v.
               A. VISWAM17 were different from the facts of the
               present case and as such, the ratio laid down in
               the said judgment would not be applicable to
               these cases. Possession of land so notified for
               acquisition has to be taken in a proper and valid
               manner. The findings recorded by the Learned
               Single Judge, that there was no independent
               witness which had signed the mahazar, nor the
               names and addresses to show the identity of the
               alleged witnesses was given, would be sufficient
               to show that the 'mahazar' was not prepared in
               a valid and legal manner. The same was done in
               a mechanical manner on a cyclostyle form, and
               the Learned Single Judge has rightly held that 'it
               is hard to give any credence to such mahazar'.
               Learned Counsel for respondents has also not
               denied the fact that no notice was ever given to


16
     ILR 2017 KAR 3489
17
     AIR 1986 SC 3377
                         - 51 -
                                           NC: 2025:KHC:3641
                                       WP No. 16865 of 2022




the appellants for handing over possession and
straight away the 'mahazar' had been prepared,
the authenticity of which is extremely doubtful.


11. Besides this, the other facts as noticed by
the Writ Court, are also very relevant and have
not been disputed by the parties. The appellants
had been depositing betterment charges and
property tax relating to the land in question till
the    year   2007.     The      building plan    on    the
schedule property had also been sanctioned by
the concerned authority. The BDA itself had
passed a resolution on 24.9.1992 to denotify the
lands of Sy.No.4 belonging to the appellants,
from acquisition. The Joint Director of Town
Planning of the BDA had also, on 13.1.1993,
certified that there existed residential building,
with wells and pump house as well as trees
standing on the said land. The said Authority
also   stated    that   the      BDA   would     have   no
objection in the land being developed by the
appellants for residential purpose. The


BDA had gone to the extent of passing a
resolution requesting the State Government to
denotify the acquisition of Sy.No.4 belonging to
the appellants. All this would clearly go to show
that possession of the land remained with the
appellants and that BDA was not inclined to
utilize the land of the appellants to the purpose
of its scheme.
                                  - 52 -
                                                 NC: 2025:KHC:3641
                                            WP No. 16865 of 2022




         18.   On similar lines, the Division Bench of this Court in

the case of Bengaluru Development Authority and others

v. Hanumanthappa and others18 has held that, when

mahazar is in cyclostyle pro-forma and same does not indicate

name and addresses of witnesses, same cannot be a basis to

arrive at a conclusion that the possession of the land is taken

and therefore, I find force in the submission made by the

learned Senior Counsel appearing for the petitioners that the

relief sought for in the writ petition is to be accepted.


         19.   Though the learned Senior Counsel appearing for

the respondent-BDA submitted that the scheme of acquisition

has been substantially implemented, however looking into the

material on record would indicate that the total extent of land

sought to be acquired by the BDA is 2138.04 Acres and the

respondents have not produced the records pertaining to the

substantial implementation of the scheme and also it is to be

noted that this Court has quashed impugned notification in

respect of portion of the land in question under the very same

impugned notification. It is also to be noted that though the

lands of other owners have been deleted from acquisition

18
     2023:KHC:8944:DB
                                - 53 -
                                                NC: 2025:KHC:3641
                                           WP No. 16865 of 2022




proceedings and relevant notifications have been issued,

however, no such notification for detention has been issued in

respect of the subject land and it is a clear case of

discrimination by the respondent-BDA, which is in violation of

Article 14 of the Constitution of India. It is also to be noted that

since the possession of the land in question has not been taken

for more than 24 years and therefore, I find force in the

submission made by the learned senior counsel appearing for

the petitioners.


      20.   Though the learned Senior Counsel appearing for

the respondent-BDA refers to the order dated 06.02.2024 in

W.P.No.52299/2019 (Annexure-R39) wherein the petitioner has

challenged the preliminary notification dated 15.11.2000 and

has not challenged the final notification and further proceedings

insofar as the acquisition proceedings are concerned, and

further even if such a contention of the learned Senior Counsel

for the respondent is accepted, however, in view of not taking

possession of the land in question, the contention raised by the

learned Senior Counsel appearing for the respondent cannot be

accepted and therefore, the averments made in the additional

statement of objections to the same cannot be accepted.
                                         - 54 -
                                                         NC: 2025:KHC:3641
                                                      WP No. 16865 of 2022




       21.     Taking into consideration the observation made

above and in view of not taking possession of the land in

question and majority of the lands in the impugned acquisition

proceedings has been deleted pursuant to the order passed by

this Court and the Government, the contention raised by the

respondents herein cannot be accepted that scheme has been

substantially implemented. In the result, I pass the following:


                                   ORDER

i) Writ petition is allowed.

ii) It is hereby declared that the acquisition proceedings initiated by the respondents insofar as the land bearing Sy.Nos.78/11, 78/12, 78/15, 78/16, 78/21, 94/9, 94/7, 94/14, 94/17, 94/18, 94/24, 97/1, 84, 85 of Hemmigepura village, Kengeri Bengaluru South taluk and land bearing Sy. No.16/1 of Gankallu village, Kengeri is held to be bad in law as the respondent authorities abandoned the scheme of acquisition in respect of the subject land in question.

Sd/-

(E.S.INDIRESH) JUDGE SMM/YAN Ct:ANB, List No.: 19 Sl No.: 4