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 10, Cited by 0]

Karnataka High Court

Prakash S/O Parameshwarappa vs The State Of Karnataka on 9 July, 2012

Author: Aravind Kumar

Bench: Aravind Kumar

                        1



IN THE HIGH COURT OF KARNATAKA AT BANGALORE

       DATED THIS THE 09TH DAY OF JULY 2012

                     BEFORE

    THE HON'BLE MR. JUSTICE ARAVIND KUMAR

            W.P.No.2556/2012 (KLR-RES)


BETWEEN:

SRI.PRAKASH
S/O PARAMESHWARAPPA
AGED ABOUT 40 YEARS
R/AT SHAMANUR VILLAGE,
DAVANAGERE TALUK AND DISTRICT ..PETITIONER

(BY SRI.P.M.SIDDAMALLAPPA, ADVOCATE FOR M/S.
MYLARAIAH ASSOCIATES )

AND:

1 THE STATE OF KARNATAKA
 REP BY ITS PRINCIPAL SECRETARY
 DEPARTMENT OF REVENUE
 VIDHANA SOUDHA,
 BANGALORE 560 001


2 THE SENIOR ASSISTANT COMMISSIONER,
 DAVANAGERE SUB DIVISION
                            2

DAVANAGERE

3 THE TAHSILDAR
 CHANNAGIRI TALUK
 DAVANAGERE DISTRICT                ...RESPONDENTS

(BY SRI.R.B.SATHYANARAYANA SINGH, HCGP)



    THIS WRIT PETITION IS FILED UNDER ARTICLES
226 & 227 OF THE CONSTITUTION OF INDIA PRAYING
TO QUASH THE ORDER DATED 07.03.2009 PASSED
BY RESPONDENT NO.3 TAHSILDAR CHANNAGIRI IN
MR 138/08-09 VIDE ANNEXURE-B AND SO ALSO
QUASH THE ORDER DATED 02.11.2011 PASSED BY
RESPONDENT NO.2-SR.ASSISTANT COMMISSIONER,
DAVANAGERE SUB-DIVISION, BANGALORE VIDE
ANNEXURE-D.


     THIS PETITION COMING ON FOR PRELIMNARY
HEARING THIS DAY THE COURT MADE THE
FOLLOWING:

                        ORDER

Though the matter is listed for preliminary hearing, by consent of learned advocates it is taken up for final disposal.

Heard Sri.Siddamallappa, learned counsel for 3 petitioner and Sri.R.B.Sathyanarayana Singh, learned HCGP appearing for respondents, who was directed to take notice on behalf of respondents. Perused the writ papers.

2. Petitioner claims to have purchased the land bearing Sy.No.202/2 measuring 4 acres 4 guntas of Kathalagere Village, Channagiri Taluk, Davanagere vide sale deed Annexure-A. On a request for mutating the revenue records in his name third respondent in M.R.138/2008-09 by order dated 07.03.2009 rejected the claim on the ground that petitioner has violated the provisions of Section 79A and 79B of Karnataka Land Reforms Act, 1961 (hereinafter referred to as 'Act' for brevity) while purchasing the land in question as reflected in Annexure-B. Being aggrieved by this order petitioner filed an appeal under section 136(2) of the Karnataka Land Revenue Act before second respondent 4 who in turn has treated these proceedings as though it is proceedings under section 82 and after issuing notice to the petitioner has recorded a finding that petitioner has failed to establish his claim that there is no violation of Section 79A and 79B of the Karnataka Land Reforms Act and thereby rejected the appeal by order dated 02.11.2011 Annexure-C, which is impugned in the present writ petition.

3. It is the contention of Sri.Siddamallappa, that without initiating proceedings as required under Karnataka Land Revenue Act, revenue authorities namely both second and third respondent exceeded their jurisdiction in not considering the claim of petitioner to mutate the revenue records which is mandatory as per section 128 and 129 of the Karnataka Land Revenue Act and as such he seeks for quashing of the order dated 07.03.2009 Annexure-B and order 5 dated 02.11.2011 Annexure-C passed by third and second respondents respectively.

4. Per contra, learned HCGP would support the impugned order as also entry made by third respondent and seeks for dismissal of Writ Petition.

5. Petitioner herein claims to have purchased the land referred to supra under a registered sale deed dated 07.01.2008 Annexure-A. Thereafter he has sought for mutating revenue records in his name. At that point of time, third respondent has called for documents from the petitioner to ascertain as to whether there is violation of provisions of Section 79A and 79B of the Karnataka Land Reforms Act. Third respondent ought to have forwarded a report to the second respondent for taking further steps in the matter. However, without conducting any enquiry third 6 respondent has proceeded to make an entry in the mutation register on 08.03.2011 as per Annexure-B rejecting the claim of the petitioner to mutate the revenue records to his name and holding that there is violation of provisions of Section 79A and 79B by petitioner.

6. There cannot be any dispute to the fact that third respondent is the prescribed authority under Karnataka Land Reforms Act to arrive at such a conclusion. When section 82 is read in conjunction with Rule 36 of the Karnataka Land Reforms Rules, 1974 it would clearly establish that "Assistant Commissioner" of the revenue Sub-Division in which a land is situated is the "Prescribed Authority" for the purpose of section 82. An enquiry is required to be conducted by the Assistant Commissioner to ascertain as to whether the sale transaction is in violation of section 79A & 79B of the 7 Act and this power can be exercised only by Assistant Commissioner and not Tahsildar. Though petitioner filed an appeal against mutation entry dated 08.03.2011 made by third respondent before second respondent by invoking 136(2) of Karnataka Land Revenue Act, impugned order dated 02.11.2011 Annexure-C passed against petitioner would go to show that it is an order passed under the provisions of Land Reforms Act by issuing notice to petitioner and calling upon him to produce documents and arriving at a conclusion that there is violation of Section 79A and B. In view of the fact that no proceedings has been initiated by second respondent as required under section 82 of Karnataka Land Reforms Act, impugned endorsement as well as order at Annexures B and C cannot be sustained and they are liable to be quashed. In a proceedings under chapter XI Revenue Authorities would not be empowered to examine the issue regarding violation of 8 provisions of Karnataka Land Reforms Act, since said proceedings are governed by provisions of Karnataka Land Reforms Act, 1961 and recourse will have to be taken under said Act only.

7. However, it is also to be observed that quashing of this order would not come in the way of second respondent initiating proceedings against petitioner in accordance with the provisions of Karnataka Land Reforms Act and it is also made explicitly clear that petitioner cannot take umbrage under this order to contend before second respondent that proceedings if initiated as belated in as much as impugned order at Annexure-B relates to period 2008-

09. With this observation and by reserving liberty to second respondent to initiate proceedings against petitioner for alleged violation of provisions of 79A and 79B of Karnataka Land Reforms Act impugned orders 9 are being quashed.

In the result, following order is passed:

ORDER
1. Writ petition is hereby allowed.
2. Endorsement dated 08.03.2011 entered by third respondent in M.R.No.138/2008-09 at Annexure-

B and order dated 02.11.2011 passed by second respondent at Annexure-C are hereby quashed.

3. Second respondent is reserved liberty to initiate proceedings against petitioner for any alleged violation of section 79A and 79B in accordance with law as observed herein. Ordered accordingly.

4. Third Respondent shall consider the claim of the petitioner for making entry in Revenue records independently without being influenced by his earlier order dated 07.03.2009 Annexure-B and in accordance with law.

10

5. No costs.

Shri.R.B. Sathyanarayana Singh learned HCGP is permitted to file memo of appearance within three weeks from today.

Sd/-

JUDGE SBN