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 15, Cited by 0]

Karnataka High Court

Raja Naik vs The Deputy Commissioner on 20 January, 2025

                                                  -1-
                                                           NC: 2025:KHC:3035-DB
                                                             WA No. 900 of 2023




                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 20TH DAY OF JANUARY, 2025

                                               PRESENT
                              THE HON'BLE MR. N.V. ANJARIA, CHIEF JUSTICE
                                                  AND
                                  THE HON'BLE MR. JUSTICE M.I. ARUN
                                  WRIT APPEAL NO. 900 OF 2023 (SC-ST)
                       BETWEEN:

                       1.   RAJA NAIK
                            S/O CHANDRA NAIK
                            AGED ABOUT 45 YEARS
                            R/AT WARD NO.30
                            BEHIND BHOVI HOSTEL
                            HARISCHANDRA GHAT
                            HIRIYUR TOWN AND TALUK
                            CHITRADURGA DISTRICT-572143
                                                                  ...APPELLANT
                       (BY SRI MD. AKRAM, ADVOCATE FOR
                        SRI RAHAMATHULLA KOTHWAL, ADVOCATE)

Digitally signed by
                       AND:
VASANTHAKUMARY
BK
Location: High Court   1.   THE DEPUTY COMMISSIONER
of Karnataka
                            CHITRADURGA DISTRICT
                            CHITRADURGA-577501

                       2.   THE ASSISTANT COMMISSIONER
                            CHITRADURGA SUB-DIVISION
                            CHITRADURGA-577501

                       3.   MEENAKSHI
                            W/O KRISHNASWAMY
                            AGED ABOUT 71 YEARS
                             -2-
                                        NC: 2025:KHC:3035-DB
                                         WA No. 900 of 2023




4.   K LAKSHMI
     D/O KRISHNASWAMY
     AGED ABOUT 31 YEARS

5.   KANMANI
     W/O PALANISWAMY
     AGED ABOUT 63 YEARS

6.   INDRANI
     W/O AYYAPPASWAMY
     AGED ABOUT 56 YEARS

     R-3 TO 6 ARE R/AT
     MASKALMATTI VILLAGE
     HIRIYUR TALUK
     CHITRADURGA DISTRICT-572143
                                           ...RESPONDENTS

(BY SRI K S HARISH, GOVERNMENT ADVOCATE FOR R-1 & 2;
 SRI R SHASHIDHARA, ADVOCATE FOR R-3 TO 6)


      THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO SET
ASIDE THE FINAL ORDER PASSED BY THE LEARNED SINGLE
JUDGE IN W.P.NO.5325/2020 (SC/ST) DATED 27.08.2021 AND
ALLOW THE WRIT PETITION FILED BY THE APPELLANT IN
W.P.NO.5325/2020 (SC/ST).


      THIS   APPEAL,   COMING      ON   FOR   PRELIMINARY
HEARING, THIS DAY, JUDGMENT WAS DELIVERED THEREIN
AS UNDER:
                                  -3-
                                              NC: 2025:KHC:3035-DB
                                               WA No. 900 of 2023




CORAM: HON'BLE THE CHIEF JUSTICE MR. JUSTICE
       N. V. ANJARIA
       and
       HON'BLE MR JUSTICE M.I.ARUN


                         ORAL JUDGMENT

(PER: HON'BLE THE CHIEF JUSTICE MR. JUSTICE N. V. ANJARIA) Heard learned advocate Mr. Md. Akram for learned advocate Mr. Rahamathulla Kothwal for the appellant, learned Government Advocate Mr. K.S. Harish for respondent Nos.1 and 2 and learned advocate Mr. R. Shashidhara for respondent Nos.3 to 6.

2. The appellant is the original petitioner who has challenged the judgment and order dated 27.08.2021 of learned Single Judge, whereby the writ petition of the petitioner came to be dismissed. 2.1 The challenge in the writ petition was against the order dated 06.11.2019 passed by the Deputy Commissioner. The petitioner, who was the heir of the original grantee of the land, was aggrieved by the orders of the Assistant Commissioner confirmed by the Deputy Commissioner who rejected the application of the petitioner for restoration and restitution of the land under the provisions of the -4- NC: 2025:KHC:3035-DB WA No. 900 of 2023 Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978.

3. Noticing the basic facts, the land bearing Survey No.11 of Maskal Hobli, Kasaba Hobli, Hiriyur Taluka, admeasuring 5 Acres was granted to one Ganga Naik by the order dated 07.12.1955. The grantee sold the land to one Mari Tevar by the Sale Deed dated 11.09.1967. Thereafter, a transaction of Gift Deed dated 27.10.2009 took place and the land came to be gifted in favour of one Meenakshi.

3.1 It appears that an application was made by Ganga Naik, who was the original grantee, before the Assistant Commissioner in the year 2015 invoking the provisions of the aforesaid Act of 1978 seeking restoration on the ground that the alienation of the land was in breach of the provisions of the Act. 3.2 It appears that the Assistant Commissioner notices that the land was granted on 07.12.1995 for upset price. In terms of the then prevailing Mysore Land Revenue Rules, the land was granted on the condition that it shall not be alienated for a period of ten years from the date of grant. The Assistant Commissioner noted -5- NC: 2025:KHC:3035-DB WA No. 900 of 2023 that the first transaction was, however, after ten years of the grant and was in compliance of the Rules. The Assistant Commissioner, therefore, held that the transaction was not in violation of the conditions of grant. Thereafter, the order of the Assistant Commissioner rejecting the application was challenged before the Deputy Commissioner in a statutory appeal which was dismissed. 3.3 In addition to the above aspect that the transaction was found not to be in violation of the conditions of grant, learned Single Judge noted that there was a delay of 35 years when the original grantee approached the authorities under the aforesaid Act of 1978. It was observed and held on the basis of the decision of the Hon'ble Supreme Court in NEKKANTI RAMA LAKSHMI Vs STATE OF KARNATAKA AND ANOTHER ([2020] 14 SCC 232) that 35 years was unreasonable delay and on the ground of delay and laches, the authorities rightly not entertained the application.

4. The legal provisions and development of law in the subject deserve to be noticed. While 'granted land' is defined in Section 3(b) of the Act, Section 4 of the Act deals with the prohibition of transfer of granted lands, to provide that notwithstanding anything in any law, agreement, contract or instrument, any transfer of -6- NC: 2025:KHC:3035-DB WA No. 900 of 2023 granted land made either before or commencement of the Act, in terms of the contravention of the grant or in contravention of the law in that regard or in breach of sub-Section (2) of Section 4, such transfer shall be treated as null and void, not to give any right, title or interest in favour of the person to whom the land is transferred. 4.1 As per sub-Section (2), no person shall after commencement of this Act, transfer or acquire by transfer any granted land without the previous permission of the Government. Under sub-Section (3), the provisions in sub-Sections (1) and (2) are made applicable to the sale of any land in execution of any decree or award, etc., of the Court. Section 5 of the Act deals with the resumption and restitution of granted lands.

4.2 Section 5 as it stood originally, reads as under, "5. Resumption and restitution of granted lands- (1) Where, on application by any interested person or on information given in writing by any person or suo-motu, and after such enquiry as he deems necessary, the Assistant Commissioner is satisfied that the transfer of any granted land is null and void under Sub-section (1) of Section 4, he may,-

(a) by order take possession of such land after evicting all persons in -7- NC: 2025:KHC:3035-DB WA No. 900 of 2023 possession thereof in such manner as may be prescribed:

Provided that no such order shall be made except after giving the person affected a reasonable opportunity of being heard;
(b) restore such land to the original grantee or his legal heir. Where it is not reasonably practicable to restore the land to such grantee or legal heir; such land shall be deemed to have vested in the Government free form all encumbrances. The Government may grant such land to a person belonging to any of the Scheduled Castes or Scheduled Tribes in accordance with the rules relating to grant of land.
(1-A) After an enquiry referred to in Sub-section (1) the Assistant Commissioner may, if he is satisfied that transfer of any granted land is not null and void pass an order accordingly.
(2) Subject to the orders of the Deputy Commissioner under Section 5-А, any order passed under sub-sections (1) and (1-A) shall be final and shall not be questioned in any court of law and no injunction shall be granted by any court in respect of any proceeding taken or about to be taken by the Assistant Commissioner in pursuance of any power conferred by or under this Act.
(3) For the purposes of this Section, where any granted land is in the possession of a person, other then the original grantee or his legal heir, it shall be presumed, until the contrary is proved, that such person has acquired the land by a -8- NC: 2025:KHC:3035-DB WA No. 900 of 2023 transfer which is null and void under the provisions of sub-section (1) of Section 4."

4.3 It would be noticed from the aforesaid provision that there is no prescription of time limit for resumption or restitution of the land which is null and void under Section 4(1) of the Act. However, various judicial decisions, prominent amongst is Nekkanti Rama Lakshmi (supra), which was in the very context of Sections 4 and 5 of the Act. It was held therein that the application made for restitution of the land after delay of 25 years, was not liable to be acceptable in law, as it was after unreasonable delay. It was held that there was no annulment of transfer could be allowed. 4.3.1 It was observed and held in Nekkanti Rama Lakshmi (supra), "However, the question that arises is with regard to terms of Section 5 of the Act which enables any interested person to make an application for having the transfer annulled as void under Section 4 of the Act. This section does not prescribe any period within which such an application can be made. Neither does it prescribe the period within which suo motu action may be taken. This Court in Chhedi Lal Yadav & Ors. vs. Hari Kishore Yadav & Ors., [2017 (6) Scale 459] and also in the case of Ningappa vs. Deputy Commissioner & Ors. [C.A. No. 3131 of 2007, decided on 14.07.2011] reiterated a settled position in law that whether statute provided for a -9- NC: 2025:KHC:3035-DB WA No. 900 of 2023 period of limitation, provisions of the statute must be invoked within a reasonable time. It is held that action whether on an application of the parties, or suo motu, must be taken within a reasonable time.'' (para 8) 4.3.2 It was further stated, "An application for restoration was made after 24 years and was allowed. It is in that background that this Court upheld that it was unreasonable to do so. We have no hesitation in upholding that the present application for restoration of land made by respondent Rajappa was made after an unreasonably long period and was liable to be dismissed on that ground. Accordingly, the judgments of the Karnataka High Court, namely, R. Rudrappa vs. Deputy Commissioner, 2000 (1) Karnataka Law Journal, 303 and G. Maregouda vs. The Deputy Commissioner, Chitradurga District, Chitradurga and Ors, 2000(2) Kr. L.J.Sh. N.4B holding that there is no limitation provided by Section 5 of the Act and, therefore, an application can be made at any time, are overruled. ......"

4.4 While the aforesaid law that relief of setting aside of transfer could not be granted after unreasonably long period and the applications made under Section 5 for restitution or resumption of the land by a person could not be acted upon in favour of such person on the ground of delay, the legislature intervened to proceed to amend Section 5 by virtue of the Karnataka Scheduled

- 10 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 Caste and Scheduled Tribes (Prohibition of Transfer of Certain Lands) (Amendment) Act, 2023, notified in the Gazette Notification dated 27.07.2023. Thereby sub-clauses (c) and (d) were inserted, namely, "(c) Notwithstanding anything contained in any law, there shall be no limitation of time to invoke the provisions of this Act.

(d) The provisions of clause (c) shall apply to all cases pending before all the competent authorities and all Courts of Law adjudicating the cases under this section."

4.5 It was stated at the bar that the validity of the aforesaid amendment is challenged in Writ Petition No.27496 of 2023 which is pending before the learned Single Judge of this Court. This judgment does not touch anything on merits of the said validity proceedings and it is clarified that the said proceedings before learned Single Judge shall be decided on their own merits. 4.6 However, the aspects which emerged in light of the law laid down in Nekkanti Rama Lakshmi (supra), vis-à-vis the amendment in Section 5 and the situation obtained, came to be dealt with by the Coordinate Bench of this Court at Dharwad in Smt. Gouramma alias Gangamma vs. Deputy Commissioner,

- 11 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 Haveri, which was Writ Appeal No.100101 of 2024 decided on 29.07.2024.

4.6.1 After noticing the amendment in Section 5, the Division Bench observed thus, in para 3(d), "The Amendment Act that is made applicable with retrospective effect is only a duplication of the existing legal position. Such duplication happened even in English legislative history, hardly needs to be mentioned. The question of delay is a matter of limitation which this statute is silent about. Clauses (c) and (d), now introduced to Section 5(1) of the Act, do not bring any change in the statutory scheme. At the most, they are declaratory of what the statute has been all through, so far as the limitation period is concerned. Nobody disputes that there was no limitation period earlier and there is no limitation period now too. Laches, which would involve a host of factors, pertains to the Domain of Equity." 4.6.2 It was observed that in Nekkanti Rama Lakshmi (supra), did not speak of limitation period, but focused on the long lapse of time in making the application for restitution of the land, by quoting paragraph 8 above from the said decision, the Division Bench then held as per para 3(f), "It may be true, that the legislative debates might have taken place about the observations of the Apex Court in Nekkanti and other such cases

- 12 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 while passing the Amendment Bill. That per se does not lend credence to the contention that the said amendment intends to invalidate the law declared by the highest court of the country which it did after considering all aspects of the matter including the sense of equity & justice. If the Legislature intended to silence the voice of Nekkanti, it would have employed a different terminology. We repeat that, ordinarily, delay is decided by computing the period of limitation prescribed by law, whereas "laches" is decided keeping in view a host of factors. Cases are repleat in Law Reports relating to delay and laches in writ jurisdiction under Articles 12, 226 & 227 of the Constitution of India. This is only to illustrate."

4.7 From the decision of the Supreme Court in Union of India vs. N. Murugesan [(2022) 2 SCC 25], the Division Bench highlighted the nice distinction between 'delay and laches', as against 'limitation'. It was observed that the 'limitation' is a prescription of time for taking an action as contemplated by the legislature, whereas the concept of 'delay and laches' has a different connotation to operate.

4.8 The Coordinate Bench of this Court in Smt. Gouramma (supra), proceeded on the above reasoning to clarify that the issues were examined without touching the aspects of validity of amendment which is pending adjudication. It was held in

- 13 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 Smt. Gouramma (supra) that on the ground of laches, the court would be justified in denying the relief of setting aside the transfer and restoring the land to the applicant when he has approached the court after unreasonable delay and his approaching the court is marred by laches.

5. The Supreme Court in N. Murugesan (supra), explained the word 'laches' thus, "The word "laches" is derived from the French language meaning "remissness and slackness". It thus involves unreasonable delay or negligence in pursuing a claim involving an equitable relief while causing prejudice to the other party. It is neglect on the part of a party to do an act which law requires while asserting a right, and therefore, must stand in the way of the party getting relief or remedy."

(para 21) 5.1 The Supreme Court proceeded to observe that the remedy for which the party knocks the doors of the Court may not be provided to him on equitable grounds when such party is guilty of indolence and his action suffers from laches, "Two essential factors to be seen are the length of the delay and the nature of acts done during the interval. As stated, it would also involve acquiescence on the part of the party approaching

- 14 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 the court apart from the change in position in the interregnum. Therefore, it would be unjustifiable for a Court of Equity to confer a remedy on a party who knocks its doors when his acts would indicate a waiver of such a right. By his conduct, he has put the other party in a particular position, and therefore, it would be unreasonable to facilitate a challenge before the court. Thus, a man responsible for his conduct on equity is not expected to be allowed to avail a remedy."

(para 22) 5.2 Though the principles governing overlap, the delay and laches has the facet in equity. Delay is the genus to which the laches and acquiescence are species. The jurisprudential concepts of delay, laches and acquiescence have their own colour and connotation and conceptually often different from crossing the period of limitation prescribed in the statutory provision. Limitation binds the litigant in terms of initiating a legal action or filing any proceedings. Laches concedes an element of culpability in allowing time to pass by in commencing the action in law.

6. In light of the above discussion and the position of law that would emerge, in the facts of the case, the restoration of the land cannot be permitted after 35 years. The question of laches would come into play. 35 years having been passed, it would be highly unreasonable, unjust and inequitable, as well as against law to

- 15 -

NC: 2025:KHC:3035-DB WA No. 900 of 2023 grant any relief to the original grantee-the petitioner-appellant, permitting restoration of the land and to treat the transfer of the land taken place long back to be null and void. 6.1 In view of the reasons and discussion as above, the judgment and order of the learned Single Judge does not book any error.

7. The appeal is meritless and the same is dismissed.

Sd/-

(N. V. ANJARIA) CHIEF JUSTICE Sd/-

(M.I.ARUN) JUDGE BKV List No.: 1 Sl No.: 76