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 14, Cited by 0]

Karnataka High Court

The Commissioner vs Smt Victoria Stephen on 19 January, 2022

Bench: S.Sujatha, Ravi V Hosmani

       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

          DATED THIS THE 19TH DAY OF JANUARY, 2022

                           PRESENT

           THE HON'BLE MRS. JUSTICE S. SUJATHA

                             AND

        THE HON'BLE MR. JUSTICE RAVI V. HOSMANI

                  W.A.No.1105/2021(LA-BDA)

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 001.

2.     THE DEPUTY COMMISSIONER
       (LAND ACQUISITION)
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 001.

       BOTH REPRESENTED BY THE
       BDA DEPUTY SECRETARY-I
       DR. N.N.MADHU
                                                ...APPELLANTS

[BY SRI. GURUDAS S.KANNUR, SENIOR COUNSEL A/W
    SRI. ACHAPPA P.B., ADVOCATE (VC)]

AND:

1.     SMT. VICTORIA STEPHEN
       W/O LATE SRI. A.B.STEPHEN
       AGED ABOUT 88 YEARS
       R/O NO.347, 7TH MAIN ROAD
       VIVEKANAGAR LAYOUT
       BANGALORE-560 047.

2.     THE STATE OF KARNATAKA
       BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
                                    2




      VIKASA SOUDHA
      BANGALORE-560 001.
                                                     ...RESPONDENTS


[BY SRI. SRINIVAS V., ADVOCATE FOR R1 (VC)
    SRI. SHASHIKUMAR G.V., AGA FOR R2 (VC)]

      THIS WA IS FILED UNDER SECTION 4 OF THE KARNATAKA HIGH
COURT ACT PRAYING TO CALL FOR RELEVANT DOCUMENTS AND/OR
THE FILE PERTAINING TO W.P.NO.2812/2016 (LA-BDA) FROM THE
FILES OF THE HIGH COURT OF KARNATAKA, BANGALORE AND ETC.,


      THIS APPEAL COMING ON FOR PRILIMENARY HEARING THIS
DAY, RAVI V. HOSMANI J., DELIVERED THE FOLLOWING:


                          JUDGMENT

Challenging judgment dated 30.03.2021 passed by Learned Single Judge in WP 2812/2016, this appeal is filed.

2. Appellants herein were respondents no.2 and 3; respondent no .2 herein was respondent no.1, while respondent no.1 herein was petitioner in the writ petition. For the sake of convenience, parties shall hereinafter be referred to as per their ranks in writ petition.

3. Brief facts as per writ petition are that petitioner is wife of late Sri A.B. Stephen, was an Ex-serviceman, who served in the Indian Army as Naik for over six years during World War - II. After retirement, he was working in Deccan Herald. He had 3 purchased site no.1 measuring 2700 sq. ft (45 X60) in Sy.No.178/1 situated at Koramangala village, under registered sale deed dated 04.07.1962 from Sri S. Narayan Rao, it's earlier owner, by investing his hard-earned savings. It was further stated that along with him, 34 of his colleagues had also purchased various sites in the same survey number.

4. During 1965, the then CITB acquired Sy.no.178/1 of Koramangala village for formation of Koramangala layout. Possession of land was taken in the year 1974. When owners of respective sites requested appellant no.2 herein for allotment of the very sites purchased by them, appellant no.2 had allotted sites as stray sites to all other 34 persons except petitioner's husband. During his lifetime, petitioner's husband made several representations and requests to respondent no.2, for re- allotment of site. But, they were not considered, even when respondent no.2 had considered case of 34 other individuals and thereby discriminated an ex-serviceman.

5. On one such representation, respondent no.2 had forwarded a proposal dated 04.01.1988 to respondent no.1 awaiting its decision. In the same, there was reference to request of petitioner's husband for re-allotment of site and 4 allotment of stray sites to all 34 persons except petitioner's husband. After death of petitioner's husband on 17.11.2005, their son Philip Stephen, who was also serving in Indian Navy approached the authorities with request for re-allotment of site in question. One such representation was dated 12.12.2006. As it remained without consideration another detailed representation dated 09.07.2014 was given to respondents no.1 and 2 marked as Annexures - G and G1 to writ petition. When they remained without consideration, petitioner filed W.P.No.37688/2014 before this Court seeking for a direction to respondents to allot site in question or any other alternative site of same description in the same locality, by considering representations dated 09.07.2014.

6. W.P.No.37688/2014 was disposed of on 14.10.2014 directing respondent no. 2 to verify its records, secure details with regard to nature of consideration made by first respondent in respect of proposal dated 04.01.1988 and if any decision has been taken by Government to inform the same to petitioner and if no decision was taken, respondent no.2 was directed to consider representations dated 09.07.2014 and to resubmit proposal to first respondent. On such submission, respondent 5 no.1 was directed to take a decision thereon and intimate second respondent of the result within an outer limit of three months. In order to enable consideration, petitioner was directed to submit fresh representation along with copies of earlier representations and order passed in writ petition.

7. In terms of said direction, petitioner filed representation on 25.10.2014. As there was non-compliance of direction, contempt proceedings in CCC No.236/2015 were initiated. During its pendency, respondents issued endorsement dated 24.03.2015 rejecting petitioner's claim for re-allotment. Challenging said endorsement, petitioner filed W.P.No.2812/2016.

8. On service of notice in said writ petition, respondents no.2 and 3 entered appearance and filed statement of objections. Purchase of site no.1 measuring 45ft. X 60ft. situated in Sy.no.178/1 of Koramangala village by petitioner's husband, under registered sale deed dated 04.07.1962 was admitted. It was stated that said land was acquired for formation of Koramangala Layout. It was also stated that in pursuance of representations submitted by petitioner's husband, matter was placed before the authority on 11.12.1987 vide subject no.807, wherein it was resolved to refer the matter to Government for 6 decision. A detailed report was also submitted to Government. Thereafter, report dated 04.06.1988 was also submitted to Government bringing to its notice that after acquisition of land Sy.No.178/1 of Koramangala Village, possession was taken on 21.06.1974 and handed over to Engineering department for formation of layout. It was further stated that said land was not covered under re-allotment or re-conveyance scheme and therefore, request of A.B. Stephen for re-allotment was not considered and decision of Government, was awaited. It was further stated that after disposal of W.P.No.37688/2014, Government called upon respondents to submit report vide letters dated 04.12.2014 and 11.02.2015.

9. In response, respondents no.2 and 3 informed Government vide letter dated 16.03.2015 about acquisition of land for formation of Koramangala layout by issuing final notification on 28.09.1965 in the name of Sri Ankanna Reddy S/o ChikkaVeerappa, the Khatedar. The award was passed on 31.05.1974, possession was taken on 21.06.1974 and compensation of Rs.17,753/- was deposited in City Civil Court under Section 30 and 31(2). It was also stated that acquired land did not come within purview of re-allotment or re- 7 conveyance scheme and therefore land loser may approach Civil Court for compensation. It was further stated that Government vide letter dated 19.03.2015, directed respondent no.2 and 3 to issue suitable endorsement to petitioner rejecting his request. In terms thereof, endorsement dated 24.03.2015 was issued. It was specifically contended that petitioner had approached this Court belatedly and had not offered any justification for delay and as acquisition proceedings had concluded long back, petitioner did not have any vested legal right and sought for dismissal of writ petition.

10. However, learned Single Judge was pleased to allow writ petition without proper consideration of facts and circumstances of case and contentions urged by respondents. Aggrieved by the same, this writ appeal is filed.

11. Sri. Gurudas S. Kannur, learned Senior Counsel appearing for Sri. P.B. Achappa, advocate for respondents no.2 and 3, submitted that impugned order was contrary to law and facts of the case and it was passed without proper application of mind, was cryptic and non-speaking. Particulars of consideration and reasons mentioned in endorsement were not taken into consideration. It was submitted that land was acquired in the 8 year 1965, award was passed and possession was taken in the year 1974 and compensation was deposited before Civil Court on 11.08.1975. As on said date, there was no provision either in City Improvements Trust Board Act or in the Bangalore Development Authority Act for re-conveyance of acquired land. It was further submitted that petitioner had not challenged acquisition and same had attained finality. As compensation was deposited before Civil Court and as there was no provision for re- conveyance, even if there was allotment of sites in respect of others, same would be in violation and no direction could be issued to act contrary to law. It was submitted that relief sought for by petitioner amounted to seeking negative equality which has been held to be not tenable. It was further submitted that as land was acquired in accordance with law and compensation had been deposited, therefore, the only subsisting right of petitioner was to approach competent court for compensation and there was no vested right in petitioner to seek for re-conveyance. Therefore, respondents were under no legal duty to re-convey acquired site. As learned Single Judge had issued positive directions directing allotment of site, even petitioner has no legal 9 right, impugned order was contrary to law and liable to be set aside.

12. It was further submitted that several decades after acquisition, had attained finality, petitioner filed writ petition. Though same was suffering from delay and laches, learned single Judge without any justified reasoning entertained writ petition. As the same is illegal, impugned order is liable to be set aside.

13. Learned Senior Counsel further submitted that only reason assigned for interference viz., impugned endorsement was cryptic and suffered from non-application of mind, could not have entailed a positive direction to allot site. At best, learned Single Judge ought to have quashed endorsement and directed for fresh consideration. Failure to do so, calls for interference in the peculiar facts and circumstances of this case.

14. Learned Senior Counsel also drew attention of this Court to endorsement dated 26.08.2021 issued to petitioner informing her about rejection of her representation for allotment of alternative site. It was further submitted that respondents had mentioned several reasons for rejection of petitioner's representation. However, without appreciation of the 10 same, learned Single Judge arrived at a conclusion that endorsement was unreasoned, non-speaking and cryptic issued without application of mind and also without considering all the facts and circumstances of the case including earlier order passed. Therefore, impugned order passed by learned Single Judge also suffered from the vice of being cryptic.

15. In support of his submissions, learned Senior Counsel relied decision of Hon'ble Supreme Court in the case of State of Haryana Vs. Subhash Chander Marvaha and others reported in(1974) 3 SCC 220, wherein it is held in paragraph no.11 as under:

"11. It must be remembered that the petition is for a mandamus. This Court has pointed out in Dr Rai Shivendra Bahadur v. Governing Body of the Nalanda College [AIR 1962 SC 1210 : 1962 Supp (2) SCR 144 : (1962) 2 SCJ 208 : (1962) 1 Lab LJ 247 :
(1962) 4 FIR 507.] that in order that mandamus may issue to compel an authority to do something, it must be shown that the statute imposes a legal duty on that authority and the aggrieved party has a legal right under the statute to enforce its performance.

Since there is no legal duty on the State Government to appoint all the 15 persons who are in the list and the petitioners have no legal right under the rules to enforce its performance the petition is clearly misconceived".

11

16. He also relied upon decision in the case of State of Orissa Vs. Pyarimohan Samantaroy and others reported in (1977) 3 SCC 396, it has held in paragraph no.6 as under:

"6. It would thus appear that there is justification for the argument of the Solicitor-General that even though a cause of action arose to the petitioner as far back as 1962, on the rejection of his representation on November 9, 1962, he allowed some eleven years to go by before filing the writ petition. There is no satisfactory explanation of the inordinate delay for, as has been held by this Court in Rabindra Nath Bose v. Union of India [(1970) 1 SCC 84 : (1970) 2 SCR 697] the making of repeated representations, after the rejection of one representation, could not be held to be a satisfactory explanation of the delay. The fact therefore remains that the petitioner allowed some 11 years to go by before making a petition for the redress of his grievances. In the meantime a number of other appointments were also made to the Indian Administrative Service by promotion from the State Civil Service, some of the officers received promotions to higher posts in that service and may even have retired. Those who continued to serve could justifiably think that as there was no challenge to their appointments within the period prescribed for a suit, they could look forward to further promotion and higher terminal benefits on retirement. The High Court therefore erred in rejecting the argument that the writ petition should be dismissed because of the inordinate and unexplained delay even though it was "strenuously"

urged for its consideration on behalf of the Government of India".

12

17. Our attention was also drawn to decision of this Court in the case of G. Umadevi Vs. Bangalore Development Authority, Bangalore and others reported in (1998) 5 KLJ 199, it is held in paragraph no.11 as under:

"11. As regards the merits of the case, it is to be remembered that in order to claim the issuance of writ of mandamus or an order in the nature of writ of mandamus, the burden is on the petitioner seeking that relief first to establish his statutory legal right. He has then to establish that the authorities inspite of being called upon by the notice, reminder or representation to exercise their power and to perform a duty upon which the petitioner's rights depends, have failed to perform their statutory legal obligation and their failure has resulted in causing injury in law or in fact. Keeping these basic principles in view regarding issuance of writ of mandamus, it has to be examined whether the petitioner has got any right of reconveyance. It has to be remembered that the right of the petitioner to reconveyance depends if at the time of acquisition of the property i.e., Site No. 3 in Sy. No. 15/2, there has been anything or any provision in any Act providing for reconveyance. If there has been no provision for reconveyance either in Act or rules, whatsoever resolution passed by the authority entitling a person for reconveyance, it will not have the effect of conferring any right of reconveyance in favour of the person seeking reconveyance. Neither will doctrine of estoppel will apply because if a person has got no right to reconvey or authority had got no power to reconvey, the pretension of passing of resolution to reconvey being beyond the jurisdiction and power of the authority, the doctrine of estoppel will not have its play. When I so observe, I find support from the decision of this Court in the case of B.N. Sathyanarayana Rao, supra, vide observations contained in paragraph 5 of page 795, the learned 13 Single Judge observes that it is not possible to apply to rule of estoppel where there is no provision contained in the Act or rules framed therein enabling the Bangalore Development Authority to allot or reconvey the site in the manner proposed to be done. Similar view has been expressed by another Hon'ble Single Judge in the case of B. Venkataswamy Reddy, supra. As regards the possession, the right of reconveyance it might have been mentioned in the sale deed Annexure-A. But the question whether there is any Act or rules for reconveyance. I called upon the learned Counsel for the petitioner to show any provision of law under the Act or the rules which may be said to be conferring a right of reconveyance. Learned Counsel for the petitioner only brought to my notice Section 38-C which has been introduced in BDA Act, 1976 by the Karnataka Act 17 of 1994. This Karnataka Act 1994 came into force with immediate effect of its being published by the Government. May be from 1994 May vide Section 5 of Act No. 17 of 1994, Sections 38-B and 38-C were introduced in the principal Act. It has to be taken note of that land has been acquired in this case in 1968 or at the most in 1971. Because final notification was published in 1971. Section 5 of Act No. 17 of 1994 very clearly states and provides as under.--
"Section 5 of Act No. 17 of 1994 reads, "After Section 38-A of the principal Act, the following shall be deemed to have been inserted with effect from the 20th day of December, 1975 namely Sections 38-B and 38-C have been mentioned therein in extenso".

18. Reference was also made to decision of this Court in the case of B. Venkataswamy Reddy Vs. State of Karnataka, reported in ILR 1989 KAR 75, in paragraph no.12, it has held as under:

14

"12. It is further submitted by the Counsel for the petitioner that in similar cases the B.D.A. had passed resolutions on the lines made in their favour and the Government had also issued notifications denotifying the lands from the acquisition proceedings. In my view, this decision taken by the B.D.A. and the Government is opposed to the provisions of the Act and beyond their powers. The Government had done an act without a proper understanding of its powers under the Act. But on that ground the petitioner cannot invoke the extraordinary jurisdiction of this Court under Article 226 of the Constitution and ask this Court to compound the errors made by the Government by invoking Article 14 of the Constitution. It is well settled that every departure from a rule or regulation will not enure to the benefit of the parties for invoking the provisions of Article 14 of the Constitution. A similar argument was advanced before the Division Bench of this Court in Writ Appeal No. 581 of 1975 [Rachappa v. State of Karnataka.] and in para 2 of the Judgment of the Division Bench it was ruled thus:
"Assuming for the sake of argument that the other lands which have been acquired by the Trust Board have been reconveyed that by itself is not sufficient to hold that the appellants have a legal right in their favour for getting the lands acquired from them reconveyed to them. When the lands are acquired by the Trust Board they become the property of the Trust Board and the Trust Board has to deal with its own sites in accordance with law. In the absence of a statutory provision entitling the appellants to get reconveyance they would not be entitled to seek any relief from this Court under Article 226 of the Constitution on the ground that the Trust Board has in similar cases reconveyed lands in favour of persons from whom they were acquired. Hence this prayer cannot be granted."
15

19. On above submissions, learned Senior Counsel sought for allowing the writ appeal, setting aside of order passed by learned Single Judge and for dismissal of petitioner's writ petition.

20. On the other hand, Sri. Srinivas V., learned counsel for petitioner and learned Additional Government Advocate supported impugned order and sought dismissal of appeal.

21. Heard learned counsel for the parties and perused the record. Insofar as contention urged regarding delay and laches and legal right, it is seen that respondents in their statement of objections admitted that petitioner had been making representations. They also admitted having submitted proposal to Government for consideration of petitioner's request. Petitioner was not informed about deposit of compensation by BDA until issuance of endorsement impugned in writ petition. The earlier writ petition does not appear to have been opposed on these grounds. Immediately, after issuance of direction, petitioner submitted representation to respondents. Petitioner also initiated contempt proceedings when respondents failed to comply with direction. It was at that stage, i.e. after receipt of 16 notice in contempt proceedings, respondents issued an endorsement dated 24.03.2015. Instant writ petition filed after issuance of endorsement cannot be said to be suffering from delay. Having received representation and forwarded proposal to Government for approval, a direction having been issued by this Court in petitioner's writ petition, which was not challenged by them, respondents cannot now turn around and question petitioner's legal right. They are estopped from urging said contention in this appeal, especially, when delay and laches is not the reason for rejection of petitioner's representation.

22. Further respondents have not disputed fact that there was allotment of sites to 34 other persons, who had purchased sites in Sy. no.178/1 of Koramangala village along with petitioner. Even in subsequent endorsement dated 26.08.2021, it is not unequivocally denied. In fact, there is a specific admission about forwarding of proposal in terms of petitioner's representation to Government for appropriate direction.

23. In Subhash Chander Marwaha's case (supra), writ petition was filed by selected candidate for issuance of writ of mandamus directing appointing authority to issue appointment orders. Hon'ble Supreme Court held that mere existence of 17 vacancies did not give legal right to selected candidates for appointment and it was always available to appointing authority to decide how many posts it required to fill. It was held that in the absence of legal right, a writ of mandamus could not be issued.

24. In Pyarimohan's case (supra), writ petition was filed 11 years after date of rejection of petitioner's representation that too without satisfactory explanation for inordinate delay. Under such circumstances, Hon'ble Supreme Court taking note of fact in the meanwhile, number of other appointments by promotion were made by State, held that petitioner therein was not entitled for indulgence as challenge to promotions was made belatedly. Admittedly, respondents herein have not informed petitioner about decision taken on her representation for re-allotment of site. In fact, respondents submitted proposal to Government. No decision was taken or informed until after disposal of first round of writ petition filed by petitioner. Therefore, delay and laches cannot be attributed to petitioner. In any case, it is held that respondents were estopped from taking such contention.

25. In G. Umadevi's, case (supra), writ petition was filed for re-allotment of site on ground that BDA had re-conveyed 18 sites in many other similarly situated persons. However, facts of said case reveal that site was purchased by petitioner therein on 10.04.1974, whereas acquisition notification was issued on 09.05.1968. Therefore purchase of site by noticing that petitioner's vendor was not in possession of land on date of conveyance, it was held that petitioner did not have any legal right for claiming relief. The Court also noticed that site in question was allotted in favour of allotees who had paid allotment price, raised constructions and were living therein, since 1985, whereas writ petition was filed in the year 1995. Above facts clearly distinguish present case from the above.

26. In B. Venkataswamy Reddy's (supra) case, this Court was considering challenge to withdrawal of a resolution de- notifying acquired land. This Court after considering submission that similar resolutions were passed in other cases, held that extraordinary jurisdiction cannot be invoked for compounding by invoking Article 14 of Constitution of India. In that case, petitioner had received award notices and not challenged acquisition. Therefore, it was held that he could not be permitted to challenge acquisition proceedings after withdrawal of notification de-notifying acquired lands. In the instant case, 19 acquisition proceedings were concluded behind the back of petitioner's husband, even though he had purchased site several years prior to initiation of acquisition proceedings. Further respondents did not inform petitioner about deposit of compensation before Civil Court. Same appears to have been disclosed only after disposal of earlier writ petition. Therefore, ratio of decisions relied upon do not come to avail of appellants herein.

27. Further even contention that after having come to conclusion that impugned endorsement was cryptic, unreasoned and passed without application of mind, learned Single Judge erred in not remanding matter to respondents for consideration afresh, instead of issuing positive direction, does not merit consideration for two reasons. Firstly, entire acquisition was behind back of petitioner. Secondly, petitioner was not informed about deposit of compensation before civil court and there is enormous delay in consideration of petitioner's representation for re-allotment, when admittedly it did not deny having considered case of other similarly situated persons. The assertion that acquisition of land for formation of Koramangala layout was not covered under scheme for re-allotment/re-conveyance rendered 20 untenable. Therefore, as none of the reasons assigned were tenable and yet respondents had rejected petitioner's representation, issuance of positive direction would be justified. Mere lack of adequate reason would not justify exercise of jurisdiction in appeal.

28. Even submission of learned Senior Counsel that petitioner was seeking for allotment of site of larger dimension than land lost by him towards acquisition, is required to be noted only to be rejected as direction issued is only to allot alternative site in any appropriate locality. In fact, learned counsel for petitioner stated before this Court that petitioner would not press for allotment of exactly equal site and would accept appropriate site.

29. At this stage, learned Senior Counsel submitted that as respondents had sought to challenge order passed by learned Single Judge, time limit fixed for allotment of alternative site had lapsed, therefore, they may be granted some reasonable extension of time for taking action for compliance. Said submission deserves consideration.

21

30. Having regard to the peculiar facts and circumstances of the case, we find no grounds to interfere with the order impugned. Hence, we pass the following ORDER Writ appeal stands dismissed.

The time granted by the learned Single Judge to comply the order within a period of three months from the date of receipt of a copy of the order stands extended.

Compliance shall be by two months from the date of the receipt of certified copy of this order.

Sd/-

JUDGE Sd/-

JUDGE BVK