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 9, Cited by 0]

Karnataka High Court

Society Of Sons Of The vs Additional Special Land on 9 October, 2012

Author: Anand Byrareddy

Bench: Anand Byrareddy

                             1


 IN THE HIGH COURT OF KARNATAKA AT BANGALORE

    DATED THIS THE 9TH DAY OF OCTOBER 2012

                        BEFORE

    THE HON'BLE MR.JUSTICE ANAND BYRAREDDY

        WRIT PETITION No.31892/2009 (LA-BDA)

       C/w.W.P.Nos.32095-32098/2009 (LA-BDA),

           W.P.Nos.377-378/2002 (LA-BDA) &

                   R.F.A.No.259/2010


W.P.No.31892/2009 :

BETWEEN:

Society of Sons of the
Immaculate Conception India,
(Regd.Charitable Society,
S.No.379/89-90)
Nirmalaram,
S.O.S. (Mt.St.Joseph) P.O.
Bangalore-560 076,
Represented by its
President
Further,.Mathew Varghese,
Aged about 39 years,
S/o Mathew.                            .. Petitioner

 ( By Sri Shanmukhappa, Advocate )

AND:

1. Additional Special Land
   Acquisition Officer,
                             2


   Bangalore Development Authority,
   T.Chowdaiah Road,
   Kumara Park West,
   Bangalore-560 020.

 2. Bangalore Development Authority,
    Rep. by its Commissioner,
   T.Chowdaiah Road,
   Kumara Park West,
   Bangalore-560 020.

3. State of Karnataka,
   Department of Housing and
   Urban Development,
   Represented by its Secretary
   Vidanasoudha,
   Bangalore-560 001.

4. Special Deputy Commissioner,
   Bangalore South,
   Bangalore-560 020.                  .. Respondents

  ( By Sri Udaya Holla, Sr.Counsel for
    Sri Basavaraj V. Sabarad, Advocate
    For R-1 and 2 and Sri K.S.Mallikarjunaiah,
    HCGP for R-3 & 4 )

                           -.-.-

      This Writ Petition is filed under Articles 226 and
227 of the Constitution of India praying to quash the
award notice purporting to be dated 16.10.2009 vide
Annexure-a on the alleged ground that the land comprised
in Sy.No.87/8, measuring 5 acres of Kothanoor village has
been acquired by the R1 and etc.,
                            3


W.P.Nos.32095-98/2009 :

BETWEEN :

1. Smt.Susheela N. Reddy,
   W/o late C.Narayan Reddy
   Aged about 58 years,
   Susheela Narayana Nilaya
   Adjacent to Meenakshi Temple,
   13th KM, Bannerghatta Road,
   Bangalore-560 076.

2. N.Swaroop Kumar,
   S/o late C.Narayan Reddy
   Aged about 35 years,
   Susheela Narayana Nilaya
   Adjacent to Meenakshi Temple,
   13th KM, Bannerghatta Road,
   Bangalore-560 076.

3. N.Shashank Kumar,
   S/o late C.Narayana Reddy,
   Aged about 26 years,
   Susheela Narayana Nilaya
   Adjacent to Meenakshi Temple,
   13th KM, Bannerghatta Road,
   Bangalore-560 076.

4. Muni Reddy,
   S/o Late Channappa
   Aged about 61 years,
   No.2, Next to Govt.Hospital,
   Arakere, IIM Post,
   Bannerghatta Road,
   Bangalore-560076.                  .. Petitioners

   ( By Sri G.Krishna Murthy, Advocate )
                             4


AND :

1. The State of Karnataka,
   Urban Development Department
   M.S.Building
   Dr.Ambedkar Road,
   Bangalore-560 001
   Rep.by its Secretary.

 2. The Bangalore Development Authority,
    Dr.T.Chowdaiah Road,
   Kumara Park West,
   Bangalore-560 020.
   Rep.by its Commissioner.

3. Special Land Acquisition Officer,
   Office of the Bangalore
   Development Authority,
   Dr.T.Chowdaiah Road,
   Kumara Park West,
   Bangalore-560 020.                   .. Respondents

  ( By Sri Udaya Holla, Sr.Counsel for
    Sri Basavaraj V. Sabarad, Advocate
    For R-2 and 3 and Sri K.S.Mallikarjunaiah,
    HCGP for R-1 )

        These Writ Petitions are filed under Articles 226 &
 227 of the Constitution of India praying to quash the
 notification    dated    19.8.2000     vide    Annexure-N
 withdrawing the de-notification dated 22.9.1999 in
 respect of the schedule property and etc.,

 W.P.Nos.377-378/2002 :

 BETWEEN :

 1. K.Krishnam Raju,
    S/o late Muniswamy Raju,
                              5


   Aged about 65 years,
   R/o No.41, 5th Temple Street,
   15th Cross,
   Adjacent to Subbamma
   Kalyana Mantap,
   Malleshwaram
   Bangalore-3.
   Since deceased, by LRs:

 1A) K.Srinivasa Murthy,
      S/o late K.Krishnam Raju,
      Aged about 42 years,

 1B) K. Balaji,
      S/o late K.Krishnam Raju,
      Aged about 35 years,

   Both are R/o. No.41, 5th Temple Street,
   15th Cross,
   Adjacent to Subbamma
   Kalyana Mantap,
   Malleshwaram
   Bangalore-3.

 2. Smt.Lakshmamma
    W/o K.Krishnam Raju,
    Aged about 56 years,
    R/o. No.41, 5th Temple Street,
    15th Cross,
    Adjacent to Subbamma
    Kalyana Mantap,
    Malleshwaram
    Bangalore-03.                       .. Petitioners
    ( By Sri Jayakumar S. Patil, Sr.Counsel)

 AND :

1. The State of Karnataka,
   By its Secretary to the
                            6


  Department of
  Urban Development
  M.S.Building
  Dr.Ambedkar Road,
  Bangalore-560 001
  Rep.by its Secretary.

 2. The Bangalore Development Authority,
    By its Commissioner,
    Dr.T.Chowdaiah Road,
    Kumara Park West,
    Bangalore-560 020.

3. The Town Planning Member,
   Bangalore Development Authority,
   Dr.T.Chowdaiah Road,
   Kumara Park West,
   Bangalore-560 020.

 4. The Special Land Acquisition
    Officer,
    Bangalore Development Authority,
    Dr.T.Chowdaiah Road,
    Kumara Park West,
    Bangalore-560 020.                 .. Respondents

  ( By Sri K.s.Mallikarjunaiah, HCGP for R-1,
    Sri Udaya Holla, Sr.Counsel for Sri Basavaraj
    V. Sabarad, for R-2 )


      These Writ Petitions are filed under Articles 226 &
  227 of the Constitution of India praying to declare that
  the Bangalore Development Authority Act, 1976 is
  unconstitutional, ultravires and void      abinitio and
  therefore unenforceable for lack of the assent of the
  President and etc.,
                            7


  RFA.No.259/2010 :

  BETWEEN :

  The Commissioner
  Bangalore Development Authority,
  Bangalore.                            .. Appellant

    ( By Sri Basavaraj V. Sabarad, Advocate )


  AND :

  Smt.Lakshmamma,
  W/o Krishnam Raju,
  Aged about 62 years,
  R/o No.12, New No.39
  4th Temple Road,
  15th Cross,
  Malleswaram,
  Bangalore-560 003.                    .. Respondent

  ( By Sri Somanagowda S. Patil, Advocate
    for C/R)


      This Appeal is filed under Section 96 r/w. Order 41
 Rule 1 of CPC against the judgment and decree dated
 2.11.2009 passed in O.S.No.401/2007 on the file of the
 IX Addl.City Civil and Sessions Judge, Bangalore,
 decreeing the suit for declaration and permanent
 injunction.

        These Writ Petitions and RFA are coming on for
preliminary hearing `B' group this day, the Court made
the following:
                              8


                         ORDER

These Writ Petitions and the Regular First Appeal coming on for preliminary hearing in the `B' group, with the consent of the learned Counsel on both sides, the petitions and appeal are disposed of having regard to the facts and circumstances.

2. Heard Sri Shanmukhappa, learned counsel appearing for the petitioner in W.P.No.31892/2009, Sri G.Krishna Murthy, learned counsel appearing for the petitioners in W.P.Nos.32095-98/2009, Sri Jayakumar S. Patil, learned Senior Advocate appearing for the counsel for the petitioners in W.P.Nos.377-378/2002, Sri Udaya Holla, learned Senior Advocate appearing on behalf of Sri Basavaraj V. Sabarad, learned counsel appearing for Bangalore Development Authority in all these writ petitions and Sri K.S.Mallikarjunaiah, learned Government Pleader appearing for the respondent-State.

9

3. The common ground on which these petitions are filed is that the petitioners are the owners of different sub-divisions of the land bearing Survey No.87 of Kothanur Village, Uttarahalli Hobli, Bangalore South Taluk. It is stated that the land in Survey No.87 was government land, measuring totally about 67 acres 6 guntas and was described in the records as "Sarakari Muffat kaval" or gomal land. The said land was divided into eight sub-numbers as 87/1 to 87/8 favouring several holders on 7.9.1992 which is indicated hereinbelow in a tabular form :

     Sy.No.       Extent
 1   87/1         2-06 As per RTC Sarakari Muffath
                         Kaval
 2   87/2         10-00 R.Ramaiah S/o Ranganna
 3   87/3         15-00 Armugam Mudaliar
 4   87/4         05-00 Narasogi Rao
 5   87/5         05-00 Bar Bar Venkataswamy
 6   87/6         05-00 N.Mada Rao
 7   87/7         05-00 K.Anantha Rao
 8   87/8         20-0 Vasanthapura Vallabai
                        Ramaswamy
                               10



      However, it transpires              that    the    Bangalore

Development Authority (BDA) sought to acquire these lands for the purposes of formation of the Jayaprakash Narayan Layout by issuing a Preliminary Notification dated 23.3.1988 under Section 17 of the Bangalore Development Act, 1976 (hereinafter referred to as `the BDA Act' for short), duly published in the Official Gazette on 2.6.1988. Significantly, in the preliminary notification, the land was shown as Survey No.87, totally measuring 57 acres 11 guntas, without indicating the sub-numbers which were already allotted as reflected from the records and was described as `Sarakari Muffat kaval'. Therefore, it was evident that none of these petitioners were notified in respect of the land which was sub-divided from out of Survey No.87. Thereafter, a Final Notification dated 19.10.1994 was issued under Section 19 of the BDA Act and was 11 duly published in the Official Gazette on the same day. This was in pursuance of the Deputy Commissioner by his letter dated 7.9.1992 having informed the Bangalore Development Authority that the land in Survey No.87 was sub-divided as 87/1 to 87/8 and was under the ownership of several persons, namely the petitioners herein and this was in response to a clarification sought by the Bangalore Development Authority to find out as to whether the land in Survey No.87 was government land or otherwise, Notwithstanding the same, the final notification was issued subsequently.

4. The petitioners in Writ Petition Nos.32095- 32098/2009 had filed Writ Petition Nos.3324- 3325/1995 before this Court challenging the said notifications on the ground that they had not been notified of the acquisition and that there was a delay 12 of six years in issuing the final notification and the entire acquisition was not preceded by any sanction as required under Section 18(3) of the BDA Act. This Court had ultimately quashed the final notification by an order dated 26.9.1996 on the footing that there was no sanction under Section 18(3) of the BDA Act and the BDA was directed to hand over possession to the land owners till acquisition was completed in accordance with law. Liberty was reserved to the authorities to proceed with the acquisition from the stage of considering the enquiry report and directed to complete the acquisition proceedings within one year from the date of order of this Court, in accordance with law.

Since there was partial relief granted to the petitioners, the same was challenged in Writ Appeal Nos.10022 & 10023/1996 in respect of the liberty 13 being reserved to the respondent-authorities to proceed with the impugned acquisition from the stage of considering the report. In the Writ Appeals, an interim order was granted pending disposal of the writ appeals. It is subsequently that on 17.9.1997, a final notification was issued under Section 19(3) of the BDA Act in respect of 7 acres 30 guntas, by noting that there was a direction for maintenance of status quo in respect of 16 acres out of the land belonging to the said petitioners. The Writ Appeals were dismissed by the Division Bench of this Court on 3.7.1998 by observing that the view of the learned Sing Judge that the sanction as required under Section 18(3) of the BDA Act is mandatory and that the contention of the petitioners that their names were not indicated, would be considered at the time of issuing a fresh final notification. But, however, on 22.9.1999, the 1st respondent in exercise of the 14 power vested under Section 48(1) of the Land Acquisition Act, issued a notification withdrawing the subject properties from acquisition proceedings initiated as per the Preliminary Notification dated 23.3.1998, and Final Notifications dated 19.10.1994 and 17.9.1997. Significantly, it is pointed out that even in the notification issued under Section 48(1) of the Land Acquisition Act, the land is again described as 87, albeit the names of above petitioners were shown without indicating the sub-divisions of the land. Thereafter, yet another Final Notification was issued on 7.10.1999 while withdrawing the notification, de-notifying the lands.

5. In so far as Writ Petition Nos.377 & 378/2002 are concerned, the petitioners have also challenged the notifications in the year 1996 in Writ Petition No.34015/1996 and Writ Petition 15 No.4/1997, and same were simultaneously disposed of on the ground of delay and laches.

In so far as the petitioner in Writ Petition No.31892/2009 is concerned, they had challenged the very same notifications in Writ Petition No.8783/1995 which was again dismissed on the ground of delay and laches. Subsequently, the 1st respondent had issued a Final Notification dated 7.10.1999 in respect of 28 acres 30 guntas again showing the land in Survey No.87 without indicating the sub-divisions. This is possibly excluding the land which was de-notified in so far as the petitioners in Writ Petition Nos.32095-98/2009 were concerned.

6. Apart from the Final Notification dated 7.10.1999, the 1st respondent issued a notification seeking to withdraw the earlier de-notification dated 16 23.9.1999, and purportedly seeking to revive the acquisition proceedings which was however not gazetted. The petitioners in Writ Petition Nos.32095- 98/2009 had therefore requested for withdrawal of the notifications withdrawing the de-notification. Such a request was made to the Hon'ble Chief Minister's Secretariat. A report is said to have been called for from the Commissioner, Bangalore Development Authority, who in turn, in his report dated 3.7.2001 had detailed the sordid course of events that had taken place as aforesaid and had recommended that the lands notified may be dropped from acquisition. The Government, in turn, on 5.3.2003 had directed the matter to be placed before a committee constituted by it to recommend whether or not the lands could be dropped from acquisition proceedings. In the meanwhile, one of the petitioners requested the Chief Minister to consider the request 17 to withdraw the notification under which de- notification was withdrawn and the Chief Minister was also of the opinion that the lands could be dropped from the acquisition proceedings. It is pursuant to these sequence of events that the present order is passed by the Bangalore Development Authority which is sought to be challenged in these petitions.

7. Incidentally, in so far as the vendors of the petitioner in Writ Petition No.31892/2009 is concerned, they had also challenged the acquisition proceedings independently in Writ Petiton No.34796/1996 & connected matters, which were all allowed in part, holding that the final notification was quashed while keeping alive the preliminary notification. The petitioners therein being aggrieved, had filed Writ Appeal Nos.4899-4902/1998. A 18 Division Bench of this Court by its order dated 7th January 2005, proceeded to quash the Final Notification, as well as the Preliminary Notification in relation to the lands of the appellants therein are concerned. That has attained finality.

8. In so far as these petitions are concerned, it is not in serious dispute that in the Preliminary Notification, as well as in the Final Notification, the land in Survey No.87 has been notified without indicating the sub-divisions or the names of individual holders of the sub-divisions. This defect is not capable of correction at this point of time. At this juncture, Shri Udaya Holla, learned Senior Advocate contends that, if at all the Final Notification is quashed on the ground that the acquisition proceedings are defective on account of incorrect description of the lands in question, the authorities 19 be permitted to recommence the proceedings from the stage of calling for a report, and that any correction in so far as sub-divisions and inclusion of the names of the individual holders of the lands could be incorporated at the stage of notification and that would cure the defect, if any, as the lands are required for a public purpose and if the proceedings are quashed at this point of time, it will affect the public at large. Such a request is made in the face of a Division Bench of this Court having taken a view that partially quashing the acquisition proceedings was not proper.

9. By that token of reasoning, these petitions have to be allowed on the ground that neither the sub-divisions of the land in Survey No.87 were indicated nor the names of individual holders who had all purchased the lands, much prior to the issuance of the notifications and whose names were 20 reflected in the revenue records had not been indicated. It is only by hind sight that steps have been taken for course correction from time to time in the acquisition proceedings which was again flawed and invalid. Therefore, the inexplicable method of withdrawing a de-notification and seeking to issue a further notification, is a practice which is unacceptable and cannot be sustained as it is clearly illegal and illogical. Therefore, the petitions are to be allowed on the ground that the owners of the lands have not been notified at any point of time. Even after the defect is brought to the attention of the authority, it has continued to proceed on such a defective basis.

Therefore, the Writ Petitions are allowed and the impugned Annexures in the respective petitions are quashed.

21

10. Incidentally, it is brought on record during the pendency of the proceedings that in so far as the petitioners in Writ Petition Nos.32095-98/2009 are concerned, that the petitioners therein had grown eucalyptus which was ready for harvest and the respondents had proceeded to invade the lands and had cut and removed the trees. According to the petitioners, the value of the timber that was sold by such means was in excess of Rs.20,00,000/-. However, the BDA has disputed the same and has furnished a report to show that the value of the timber was only Rs.1,90,000/-. This is a dispute which could be resolved amicably through mediation.

Therefore, while disposing of these petitions, in so far as the above dispute is concerned, as a special case, the same is referred to Mediation. The counsel for the petitioner and the petitioner and the counsel for the Bangalore Development Authority are directed 22 to appear before the Mediation Centre, Bangalore, on 16th November 2012.

The office is directed to dispatch the papers pertaining to Writ Petition No.32095-98/2009 to the Mediation Centre, Bangalore.

In so far as RFA.No.259/2010 is concerned, the same arises out of a civil suit filed in O.S.No.401/1997 before the Court of IX Addl.City Civil & Sessions Judge, Bangalore, by one of the petitioners. The same has been decreed by a judgment and decree dated 2nd November 2009, declaring that the lands were not the subject matter of acquisition proceedings and that the plaintiffs were the owners of such property. The same is under challenge in the said RFA filed by the BDA. 23

Since the writ petitions are allowed, the said appeal does not survive for consideration and accordingly, the same is dismissed.

Sd/-

JUDGE *bk/-