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 5, Cited by 0]

Karnataka High Court

Sri V.Gopal Reddy vs Bruhath Bangalore Mahanagara Palike on 20 November, 2019

Author: S.Sunil Dutt Yadav

Bench: S. Sunil Dutt Yadav

                                1


 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 20TH DAY OF NOVEMBER, 2019

                           BEFORE

     THE HON'BLE MR.JUSTICE S. SUNIL DUTT YADAV

        WRIT PETITION No. 50767/2019 (LB-BMP)

Between:

1.     Sri. V. Gopal Reddy
       S/o. Late Venkataswamy Reddy,
       Aged about 73 years,
       Residing at No.55, 5th 'A' Block,
       Koramangala,
       Bangalore - 560095.

2.     Sri. V. Jayappa
       S/o. Late Venkataswamy Reddy,
       Aged about 63 years,
       Residing at No.17/1,
       Lakshmi Temple Road,
       8th Block, Koramangala,
       Bangalore - 560095.
                                              ... Petitioners

(By Sri. B. Pramod, Advocate)

And:

1.     Bruhath Bangalore Mahanagara Palike,
       N.R. Square,
       Bangalore - 560 002,
       Rep. by its Commissioner.

2.     Joint Commissioner,
       Bommanahalli Zone,
       Bruhath Bangalore Mahanagara Palike,
                               2


      Begur Main Road,
      Bangalore - 560 068.

3.    The Assistant Revenue Officer,
      Bommanahalli Sub-Division,
      Bruhath Bangalore Mahanagara Palike,
      Begur Main Road,
      Bangalore - 560 068.             ... Respondents

(By Smt. Saritha Kulkarni, Advocate)

       This Writ Petition is filed under Articles 226 and 227
of the Constitution of India, praying to restrain the
respondents or their officials or their workers from
acquiring/taking possession the property of the petitioners
or demolishing the building in the schedule property without
following the procedure for acquisition as laid down by the
Karnataka Municipal Corporation Act, 1976 and also
framing a scheme as prescribed under Chapter-V of the
Karnataka Town and Country Planning Act, 1961 and etc.

      This Writ Petition coming on for preliminary hearing
this day, the Court, made the following:


                          ORDER

Petitioners claim to be the absolute owners of properties as described in the schedule situated Hongasandra Village, Begur Hobli, Bangalore South Taluk. It is submitted that the petitioners are in enjoyment of the properties and have revenue records mutated in their names and have been paying taxes. 3

2. Petitioners submit that they were served with notice on 03.01.2019 whereby the respondent has expressed its intention of widening Begur Road and for that purpose had called upon the petitioners to submit title documents and revenue records. It is further submitted that the respondent - BBMP has published notification at Annexure-E whereby the property owners were called upon to exercise their option of accepting the benefit of Transferable Development Rights (TDR) in lieu of monetary compensation. It is further submitted that the properties of the petitioners find reference at notification at Annexure-E.

3. Petitioners in the present writ petition have sought for a direction to restrain the respondent - BBMP from taking possession of the property without following the procedure for acquisition. Petitioners further submit that pursuant to the notification at Annexure-E and the notice at Annexure-D, petitioners 4 addressed representations at Annexures-F, H and H1 making out their stand that they do not intend to accept TDR Certificate as is offered under the notification. It is submitted that despite such representations, respondent - BBMP intends to make use of the properties of the petitioners for road widening and have been calling upon the petitioners to accept the TDR Certificate in lieu of monetary compensation.

4. The learned counsel appearing for the respondent-BBMP, however, contends that the notification under Section 14-B of the Karnataka Town and Country Planning Act, 1961 (for short 'the Act') has to be read in proper context and under Section 14-B, it is clear that what has been offered to the petitioners as TDR is in lieu of monetary compensation as would be payable under the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 or any other law as may be 5 applicable and that position is made clear on a plain reading of Section 14-B(6), which states that, if the owner does not agree to surrender his area, such land may be acquired by the respondent-BBMP in accordance with law that is applicable.

5. It is further submitted by respondent-BBMP that the proposed road widening/formation of road is in light of the Revised Master Plan-2015 and states that they intended the road widening/formation of road pursuant to the proposal in the Revised Master Plan- 2015 and in fact, the intention is made clear in the notification issued under Section 14-B of the Act itself. It is submitted that the apprehension of the petitioners is ill-founded and the respondent-BBMP being a public Authority would proceed strictly in accordance with law.

6. Having heard the learned counsel appearing for the petitioners as well as the learned counsel appearing for the respondents, it is clear that the 6 notification under Section 14-B of the Act that has been made by the respondent-BBMP is only an offer made to the property owners to give up their properties voluntarily in return for grant of TDR Certificates, which would be in lieu of monetary compensation. In fact, Section 14-B(6) of the Act would clarify the said position. The said provision reads as follows:-

"14-B. Benefit of development rights.-
(6) If the owner does not agree to surrender his 'Area' required by a Public Authority for any public purpose, for the Development Rights and demands for monetary compensation, then the Public Authority may acquire such 'Area' by providing compensation as per the provisions of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 or any other law prevailing."

7. In light of the provisions of Section 14-B(6) of the Act, it is clear that, if the petitioners were unwilling to accept the 'Development Rights Certificates,' which was being offered in lieu of monetary compensation, the 7 respondent-BBMP would have to resort to acquisition under the provisions of Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 or any other law prevailing.

8. Hence, it is made clear that in light of the rejection of offer made by the respondent-BBMP, the BBMP would not interfere with the rights of the properties of petitioners. However, the respondent- BBMP is entitled to:-

(a) Initiate appropriate proceedings for acquisition of properties of the petitioners as may be required for the purpose of implementing their project under the provisions of Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 or any other law prevailing;
8
(b) They are entitled to obtain transfer of properties of the petitioners to the extent as may be required for the purpose of implementation of the project by negotiations after obtaining the Deed of Conveyance.
(c) All other contentions of the parties are kept open and without prejudice to the rights of the petitioners.

Subject to the above, this petition is disposed off.

Sd/-

JUDGE VP