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 73, Cited by 0]

Karnataka High Court

Shri Siddaramaiah vs The State Of Karnataka on 24 September, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                           1


                                                     R
Reserved on   : 12.09.2024
Pronounced on : 24.09.2024


       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 24TH DAY OF SEPTEMBER, 2024

                          BEFORE

         THE HON'BLE MR. JUSTICE M. NAGAPRASANNA

         WRIT PETITION No.22356 OF 2024 (GM - RES)



BETWEEN:

SHRI SIDDARAMAIAH
AGED ABOUT 78 YEARS
S/O SHRI SIDDARAME GOWDA
HON'BLE CHIEF MINISTER OF KARNATAKA
RESIDING AT NO.6, CAUVERY CRESCENT
BENGALURU - 560 001.
                                               ... PETITIONER


(BY DR. ABHISHEK MANU SINGHVI, A/W.,
    PROF. RAVI VARMA KUMAR, SR. ADVOCATE FOR
    SRI SHATHABISH SHIVANNA,
    SRI SAMRUDH S.HEGDE, AND
    SRI ABHISHEK J., ADVOCATES)

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS CHIEF SECRETARY
     VIDHANA SOUDHA
                             2




     BENGALURU - 560 001.

2.   THE SPECIAL SECRETARY
     TO HIS EXCELLENCY
     THE GOVERNOR OF KARNATAKA
     RAJ BHAVAN, BENGALURU - 560 001.

3.   MR. ABRAHAM T. J.,
     RESIDING AT ASHIRVAD 2326
     2ND 'A' CROSS, 16 'B' MAIN
     HAL 2ND STAGE, INDIRANAGAR
     BENGALURU - 560 008.

4.   SRI SNEHAMAYI KRISHNA
     AGED ABOUT 54 YEARS
     S/O LATE SIDDAPPA
     RESIDING AT NO.335, BANDIPALYA
     GANAPATHY ASHRAMA POST
     MYSURU - 570 025.

5.   PRADEEPKUMAR S.P.,
     AGED ABOUT 42 YEARS
     S/O S.N.PUTTASWAMY GOWDA
     RESIDING AT NO.30, 1ST FLOOR,
     2ND CROSS, NAGARBHAVI,
     BENGALURU - 560 072.
                                          ... RESPONDENTS


(BY SRI K.SHASHIKIRAN SHETTY, ADVOCATE GENERAL A/W.,
    SRI B.N.JAGADEESHA, ADDL. SPP
    SRI S.ISMAIL ZABI ULLA, ADDITIONAL ADVOCATE GENERAL
    SMT. ANUKANKSHA KALKERI, HCGP FOR R1;
    SRI TUSHAR MEHTA, SOLICITOR GENERAL OF INDIA A/W.,
    SRI ABHISHEK KUMAR,
    SRI KANU AGARWAL,
    SRI TANMAY MEHTA, AND
    SRI KEERTHI REDDY, ADVOCATES FOR R2;
                               3



   SRI RANGANATHA REDDY, ADVOCATE FOR R3;
   SRI MANINDER SINGH, SENIOR ADVOCATE A/W.,
   SRI K.G.RAGHAVAN, SENIOR ADVOCATE
   SMT. LAKSHMY IYENGAR, SENIOR ADVOCATE FOR
   SRI SUSHAL TIWARI N.,
   SRI VASANTHA KUMARA,
   SRI SKANDA ARUN KUMAR,
   SRI PRABHAS BAJAJ,
   SRI NISHANTH KUSHALAPPA,
   SMT. **ANITHA S.M.PATIL, ADVOCATES FOR R4;
   SRI PRABHULING K.NAVADGI, SENIOR ADVOCATE A/W.,
   SRI PRAKASH M. H., ADVOCATE FOR R5)



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED   ORDER    DTD     16.08.2024     PASSED      THE     HON'BLE
GOVERNOR OF KARNATAKA AND FORWARDED BY THE R-2 TO THE
PETITIONER ON 17.08.2024 BEARING NO. GS 40 ADM 2024
GRANTING   PRIOR   APPROVAL       AND   SANCTION       AGAINST    THE
PETITIONER, A COPY OF WHICH IS HEREIN PRODUCED AS
ANNEXURE-A AS BEING ILLEGAL AND AB INTIO VOID.




     THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 12.09.2024, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-




           ** Corrected vide Chamber order dated 24.09.2024.
                                 4



CORAM:      THE HON'BLE MR JUSTICE M.NAGAPRASANNA

                              CAV ORDER



      The petitioner is the Chief Minister of the State of Karnataka.

He is knocking at the doors of this Court, calling in question a

GUBERNATORIAL order, which grants permission or approval

under Section 17A of the Prevention of Corruption Act, 1988 ('the

PC Act' for short) and sanction under Section 218 of the Bharatiya

Nagarik Suraksha Sanhita, 2023 ('BNSS' for short) against him.


      2. Sans details, introductory facts, as borne out from the

pleadings, are as follows:-

      The petitioner is the present Chief Minister of the State of

Karnataka. Before embarking upon the present controversy, I deem

it appropriate to notice the period of power of the present Chief

Minister, at the relevant points in time, which forms the fulcrum of

the lis.   Between the years 1996 and 1999 and during 2004 and

2005, the petitioner was the Deputy Chief Minister. He served as a

Leader of the Opposition on two occasions, between 2009 and 2013

and between 2019 and 2023 and as Chief Minister in two stints -
                                5



one, between 2013 and 2019 and the other, currently from 2023.

Respondents 3, 4, and 5, who are hereinafter referred to as

complainants, seek to register a complaint, initially before the

jurisdictional police. The complaint was not acted upon. The 3rd

respondent approaches the Commissioner of Police in registering

the complaint both in compliance with Section 154(1) and 154(3) of

the Cr.P.C. Again no action was taken. It then transpires that, he

has knocked at the doors of the Special Court invoking Section 200

of the Cr.P.C. seeking registration of the crime.      The concerned

Court, noticing the law laid down by this Court in G.V. ASHOK v.

LOKAYUKTA - Criminal Petition No.531 of 2022 disposed of on

04-04-2023 keeps the proceedings in abeyance awaiting approval

at the hands of the Competent Authority under Section 17A of the

PC Act.


     3.   The   respondents   present   their   petitions   before   the

Governor, in particular, the 3rd respondent - T.J.Abraham who

appears before the Governor in person on 26-07-2024. Since the

facts that led him to the doors of the Governor are completely

narrated in the petition itself, I deem it appropriate to notice the
                                  6



petition that was placed before the Governor by the 3rd respondent

seeking his approval/sanction for prosecuting the petitioner. It

reads as follows:

                                               "Dated 26th July 2024

      To
      His Excellency,
      The Hon'ble Governor of Karnataka
      Raj Bhavan,
      Bengaluru 560 001


      Respected Sir,


            SUB: Request for the Sanction for prosecution of
            Sri. Siddaramiah, the incumbent Chief Minister of
            Karnataka, who is also MLA from No.219 Varuna
            Assembly Constituency, U/s. 218 of the Bharatiya
            Nagarik Suraksha Sanhita, 2023, U/s 17A and S.19
            of the Prevention of Corruption Act, 1988, for being
            actively involved in the Criminal Manipulations for
            Corrupt gains by Corrupt means, for himself & his
            family to enrich themselves illegitimately and
            illegally gaining Rs. Rs.55,80,00,700/-, at the cost
            of the State Exchequer.

     A Complaint/Information was made/given to the
     Karnataka Lokayukta Police at Mysore on 18th July 2024
     and the same was followed up with additional information on
     25-07-2024, for Cognizable offences under Section 173 of the
     Bharatiya Nagarik Suraksha Sanhita, 2023. (Copies attached).

      The illegal manipulations and corrupt steps taken at various
      stages, culminating in the Syphoning away and illegally gaining
      around Rs.55,80,00,700/-, is enumerated herein, for a better
      understanding of the need to grant sanction for prosecution, of
      Sri. Siddaramiah the CM of Karnataka.
                                  7



PREAMBLE

On 25-08-2004, Sri.J.DEVARAJ Son of Sri. Ninga S/o
Javara SOLD THE LANDS measuring 3 Acres & 16 Guntas,
in  Sy.No.464,  of   Kesere Village  TO    Sri. B.M.
MALLIKARJUNASWAMY,      the brother-in-law   of  Sri.
Siddaramiah.

Sri.Ninga S/o Javara the erstwhile owner of the
mentioned lands which were allegedly purchased by him
in the year 1935, had Three Sons. (1) Mallaiah, (2)
Mylaraiah    and    (3)   Devaraju, Sri.Mallaiah  and
Sri.Mylaraiah were since dead.

       SURRENDER OF SHARE & RIGHTS OVER PROPERTY

1. The revenue records indicate that the rights of Sri. Ninga s/o
   Javara has been relinquished by him:

     On 29.10.1968 the eldest son of Ninga-Sri.Mallaiah
and 3rd son of Ninga-Sri J.Devaraj together SURRENDER
THEIR SHARE & RIGHTS, [(ಸ ಾ      ೕಳ )   ೊ ೕ , ಂಗ   ಜವರ
ªÉÄʯÁgÀAiÀÄå ©£ï ºÀPÀÄÌ RįÁ¸É ªÀiÁqÀ¯ÁVzÉ.] over the 3 Acres & 16 Guntas, in
Sy.No.464, of Kesere Village AND also over the 37 Guntas in
Sy.No.462 of Kesere Village, to the Second son of Ninga Sri.
Mylaraiah, after receiving a sum of Rs.300/- from Sri.
Mylaraiah, vide Registered Deed 1982/68-69, dated 29.10.1968.
As such, MYLARIAH BECAME THE SOLE OWNER of 3 Acres
& 16 Guntas, in Sy.No.464, of Kesere Village.

A copy of the revenue records indicating that the rights of
Sri.Ninga S/o Javara has been relinquished/turned over to
one Sri. Mylariah is enclosed herewith and marked as
ANNEXURE-A AND A copy of the Registered Document
Dated 29.10.1968 is enclosed herewith and marked as
ANNEXURE-A-1.

2. The EC - Encumbrance Certificate (Hand written/entered)
since 01-01-1959 to 31-12-2003 indicates that:

       a. On 24.10.1970 Sri. Mylaraiah mortgaged the 3
       Acres & 16 Guntas of lands, in Sy.No.464, of Kesere
                           8



      Village, to/with the Mysore      Taluk Primary Land
      Development Bank, Mysore, for a loan of Rs.4,700/-
      Vide SF Vol 12/PP.131 in Sl.No.156/70-71.

      b. On 24.10.1970 itself, as an additional guarantee for
      the mortgage of Rs.4,700/- Sri.Mylaraiah executes a
      Contract Agreement with the same Mysore Taluk
      Primary Land Development Bank, Mysore, Vide SF Vol
      12/PP.132 in Sl. No.157/70-71.

      C. On 13.08.1973, as per the available records,
      Sri.Mylaraiah executes a Mortgage Deed in favour of
      Sri. Venketappa vide Mortgage Deed No. 1899/1973-74
      dated 13.08.1973, against a loan of Rs.1000/-.

 A    copy   of   the   EC-Encumbrance   Certificate (Hand
written/entered) since 01-01-1959 to 31-12-2003 is enclosed
herewith and marked as ANNEXURE-A-2, AND, a copy of the
Registered document dated 13.08.1973 is enclosed herewith
and marked as ANNEXURE-A-3.

3. The RTC (Hand written/entered) since 1981-82 indicates that
the said lands were suddenly derived as ancestral property and,
ONCE AGAIN in the in ownership & possession of Sri. Ninga
S/o Javara, until the year 90-91.

A copy of the RTC (Hand written/entered) since 1981-82 until the
year 90-91 is enclosed herewith and marked as ANNEXURE-A-4.

4. Since the year 1996-97 the RTC (Hand written/entered) up
to 1998- 99 indicates that the said lands were in the ownership
and possession of J. Devaraj Son of Ninga alias Javara,
transferred to J. Devaraj vide IHR 8/92-93. (ΑΝNEX A-2).

A copy of the RTC (Hand written/entered) since 1996-97 up to
1998-99 is enclosed herewith and marked as ANNEXURE-A-5.

      NOTIFICATION OF LANDS:

5. On 20.08.1997, the lands measuring 3 Acres and 16 Guntas, in
Sy.No.464, in Kesere Village, of Mysore District, claimed to be
belonging to one Sri. Ninga S/o Javara was Notified for
Acquisition vide Order No.NaAaE 577, A.Pra.Vi 96 dated
                           9



20.08.1997, for the formation of the 'Devanuru 3rd Stage', in
Mysore, by the Mysore Urban Development Agency-MUDA.

      AWARD DECLARED:


6. On 30.03.1998, subsequent to the Notification dated:
28.08.1997,  the  Preliminary   Award    Notice   dated
28.08.1997, the Award Decision Notice dated 12.03.1998,
AND the Final Award Notice indicating the Award of
Rs.3,24,700/- was issued on 30.03.1998 to Sri. Ninga
S/o. Javara

A copy of the Preliminary Award Notice dated 28.08.1997, the
Award, Decision Notice dated 12.03.1998 & the Final Award
Notice dated 30.03.1998 are enclosed herewith and marked as
ANNEXURE-B-1, B-2 & B-3.

      POSSESSION WITH MUDA

7. As a consequence, of the Notification dated 20.08.1997, the
entries for the year 1998-99 in the RTC (Hand
written/entered) indicates that the said lands were in the
ownership and possession of MUDA effectuated Vide. MR
No. 17/98-99, up to 2000-2001, (ANNEX A-5)

      DE-NOTIFICATION

8. On 18.05.1998, when Sri.Siddaramiah was the DCM of
Karnataka, within 45 days after the Final Award Notice
(30-03-1998) was issued, the lands bearing measuring 3 Acres
and 16 Guntas, in Sy. No.464, in Kesere Village, Kasaba Hobli,
Mysore Taluk, allegedly were De-Notified in the name of Sri.
Ninga S/o Javara (who was since dead) vide Order
No.NaAaE 499, A.Pra. Vi 96 issued on 18.05.1998, while
the property was in the name of MUDA-Mysore.

A copy of the De-Notification Order dated 18-05-1998, in the
name of an allegedly a DEAD MAN is enclosed herewith and
marked as ANNEXURE-C.

      LAND DEVELOPED BY MUDA
                            10



9. Since the ownership and possession of the lands
measuring 3 Acres and 16 Guntas, in Sy.No.464, in Kesere
Village, Kasaba Hobli, Mysore Taluk WAS WITH MUDA, from
1998-99 (as per the Hand written/entered in the RTC) till
2000-2001, AND further since 2001-2003-04 (as per the
Computerised RTC) the ownership and possession of the
lands was with MUDA. The said lands were rightfully
developed by the Mysore Urban Development Authority-
MUDA, into a residential layout, namely the 'DEVENUR
BADAVANE 3rd STAGE', carving out Residential Sites
forming Roads, Parks and Civic Amenities, etc., and the
DEVELOPED SITES WERE ALREADY SOLD/DISTRIBUTED
AND SALE DEEDS WERE ALSO EXECUTED IN FAVOUR OF
ALLOTEES/BENEFICIARIES.

   Name of Allottee         Site No.       Executed on
  Sri. Ramaswamy           263            29.12.2003
  Sri. Ramaswamy           284            05.11.2003
  Sri Puttalingiah         287            06.01.2004
  Smt.Padma                400            15.06.2004
  Sri.Shivakumar           423            27.05.2004



Sri.Siddaramiah was the DCM of Karnataka.

A copy of the Phani (Computerised land records), indicating the
ownership of MUDA is enclosed herewith and marked as
ANNEXURE-D.

      ILLEGAL SALE DEED

10. The EC-Encumbrance Certificate (Computerised) since
01-01-2004 to 10-07-2024 indicates that:

      On 25-08-2004, MUCH AFTER THE SAID LANDS
      WERE DISTRIBUTED DEVELOPED AND SEVERAL
      SITES    WERE    ALREADY      DISTRIBUTED      by
      27.05.2004 and A FRAUDULENT SALE DEED was
      Executed, FALSELY DECLARING THE SAID LANDS
      AS Kushki/Agricultural lands by Sri. J.Devaraju,
      Smt.M.Sarojamma, Smt.D.Shoba, Sri.D.Dinakar Raj,
      Smt.D.Prabha, Smt.D.Prathiba D.Shashidhar which is
                            11



      Registered in Book 1, No.MYN-1-06088-2004-05, CD
      No.MYND22, Mysore North Sub-Registrar's office, in
      favour Sri. B.M. Mallikarjuna Swamy, the brother-
      in-law    of  Sri.   Siddaramiah,  for   a    Sale
      Consideration of Rs.5,95,000/- ONLY.

11. The seller Sri. J.Devaraju is the one who along with his
brother Mallaiah had already eliminated all his rights by
executing a Registered Deed 1982/68-69, dated 29.10.1968,
after receiving the consideration Rs.300/- from Sri. Mylaraiah.
He cannot automatically become the owner of the transferred
land merely because the legal heirs of the actual owner are
unaware of the Registered Deed in their favour. The Illegal Sale
has been executed by the Mysore North Sub-Registrar's office,
in favour Sri.B.M.Mallikarjuna Swamy, the brother-in-law of Sri.
Siddaramiah, allegedly without any original title deeds in
the name of the Seller Sri.Devaraj and Family, under the
oral instructions from Sri.Siddaramiah.

12. The then Sub-Registrar of the Mysore North Sub-
Registrar's office (Sri.S.K.Siddiah 05-05-2003 to 18-11-
2004, Sri.K.S.Madhaviah 06-03-2002 to 20-12-2004 and Sri
Chickanna 21-07-2002 to 19-11-2004) had connived with
Sri.B.M.Mallikarjuna Swamy, the brother-in-law of Sri.
Siddaramiah     and   family   under   instruction  from
Sri.Siddaramiah to execute a Document, for the already
Developed Lands by calculating and collecting the
Registration Fees as applicable to Agricultural lands, in
Acreages, instead of calculating and collecting the
applicable Registration Fees for the Developed Lands, in
Sq.fts.

A Certified copy of the SALE DEED dated 25-08-2004, is
enclosed herewith and marked as ANNEXURE-E.

      Sri.Siddaramiah was the DCM of Karnataka.

13. The Registration of the SALE DEED WAS BASED ON
FALSE and FRAUDULENT CLAIMS:

      (a) THAT, the nature of the lands measuring 3
      Acres and 16 Guntas, in Sy. No.464, in Kesere Village,
      was Kushki/Agricultural lands. WHILE IN REALITY
                           12



     the said lands had already been developed into
     plots/Sites, with Roads, Parks, Civic Amenity areas,
     etc., by the Mysore Urban Development Authority-
     MUDA and several sites were already sold/dispersed to
     several beneficiaries, before 25-05-2004, itself.

     (b) THAT, he J.Devaraju was paying all the taxes
     for the Agricultural lands measuring 3 Acres and 16
     Guntas, in Sy.No.464, in Kesere Village, till
     25.08.2004, (for the lands already sold as sites by
     MUDA). WHILE IN REALITY the name of J.Devaraju
     s/o. Ninga is reflecting in the Revenue Records - Phani
     (land records) only between 1992-92 to 1998-99, as
     per the available records.

     Sri.Siddaramiah was the DCM of Karnataka.

     (c) THAT, he J.Devaraju was handing over the
     possession of the MENTIONED AGRICULTURAL
     LANDS ON 05.08.2004 to Sri. B.M.Mallikarjuna
     Swamy. WHILE IN REALITY THE POSSESSION OF THE
     SAID LANDS WERE WITH MUDA, AND SEVERAL
     SITES WERE ALREADY SOLD/DISTRIBUTED and
     the SALE DEEDS were executed in favour of
     SEVERAL     ALLOTTEES    by   MUDA,    before
     27.05.2004 itself.

   Name of Allottee        Site No.        Executed on
  Sri. Ramaswamy          263             29.12.2003
  Sri. Ramaswamy          284             05.11.2003
  Sri Puttalingiah        287             06.01.2004
  Smt.Padma               400             15.06.2004
  Sri.Shivakumar          423             27.05.2004

Sri.Siddaramiah was the DCM of Karnataka.

FRAUDULANT LAND CONVERSION

14. On 15-07-2005, after the Lands in question, were
developed by the Mysore Urban Development Authority-MUDA,
and SITES were ALREADY DISTRIBUTED to various
allottees,
                            13



   Name of Allottee         Site No.        Executed on
  Sri. Ramaswamy           263             29.12.2003
  Sri. Ramaswamy           284             05.11.2003
  Sri Puttalingiah         287             06.01.2004
  Smt.Padma                400             15.06.2004
  Sri.Shivakumar           423             27.05.2004
  Smt.Poornima             366             20.09.2004
  Sri.Chennappa            398             19.12.2004
  Sri.Shivanna             399             12.01.2005
  Sri.Nischal Prakash      368             28.03.2005
  Sri.Chotte Sab           396             13.04.2005
  Sri.Purushotam Das       285             21.05.2005
  Smt.Jayamma              422             31.05.2005

based on the Application dated 01-12-2004 for
conversion of lands, that WERE FALSELY AND ILLEGALLY
CLAIMED       TO    BE       AGRICULTURAL          LANDS       by
B.M.Mallikarjuna     Swamy,      (intentionally    avoiding   the
submission of the details of any utilisation of the said lands by
MUDA) the very same ALREADY DEVELOPED AND SOLD
LANDS     WERE      FRAUDULENTLY            CONVERTED        vide
CONVERSION ORDER ALN.(1) 190/2004-05 dated 15-07-
2005, issued by the then DC of Mysore, Sri.S.Selvakumar-
IAS.

A copy of the List of beneficiaries, including sites allotted by
31.05.2005, is enclosed herewith and marked as ANNEXURE-F.

15. The CONVERSION OF THE ALREADY DEVELOPED AND
SOLD lands measuring 3 Acres and 16 Guntas, in Sy.No.464, in
Kesere   Village,  CLAIMING       THAT      THEY     WERE
AGRICULTURAL LANDS WAS MANIFESTLY ILLEGAL
BECAUSE:

Firstly, a BOGUS LETTER was issued by the then Thazildar of
Mysore Sri. Malige Shankar, vide No.LLN1CR134/2004-05 dated
05-03-2005 (as mentioned in the Conversion Order dated 15-
07-2005) recommending the conversion of the lands for
residential purpose, as THERE WAS NO OBJECTIONS from the
villagers for the conversion, WHEN IN REALITY the said lands
had already been developed into Sites, by MUDA and SITES
                           14



WERE ALREADY sold to several beneficiaries, THERE WERE NO
VILLAGERS THERE ON 05.03.2005.


Secondly, the Mischievous and Misleading Letter of the Special
Land Acquisition Officer of MUDA No.LLQ(6)CR.48/96-97 dated
03-09-98, falsely stating THAT MUDA HAS NEVER NOTIFIED
THE SAID LANDS (measuring 3 Acres and 16 Guntas, in
Sy.No.464, in Kesere Village, Kasaba Hobli, Mysore Taluk)
anytime earlier for the purpose of Acquisition by MUDA,
WHEN IN REALITY the said lands were actually Notified for
Acquisition on 18.09.1992, acquiring lands measuring 3
Acres and 16 Guntas, in Sy.No.464, in Kesere Village, for the
formation of the 'Devanur 3rd Stage' Layout, in Mysore.


Thirdly, the FALSE CLAIM and A FRAUDULENT REPORT
THAT the Thazildar of Mysore has conducted the Spot
Inspection on 04-03-2005 (of the Kushki/Agricultural lands
measuring 3 Acres and 16 Guntas, in Sy.No.464, in Kesere
Village, Kasaba Hobli, Mysore Taluk) along with the Revenue
Inspector of Kasaba, Village Accountant and Surveyor,
WHEN IN REALITY the SUPPOSED TO BE AGRICULTURAL
LANDS for which conversion was sought for, HAD
ALREADY BEEN DEVELOPED into a Layout, namely the
Devanur 3rd Stage AND RESIDENTIAL SITES WERE
ALREADY SOLD/DISTRIBUTED as early as 12.01.2005.


Fourthly,   the   FALSE     and    A   FRAUDULENT      SPOT
INSPECTION REPORT submitted by the then DC of Mysore
Sri.G.Kumara Nayak- IAS (currently a MP from the Raichur
Parliamentary Constituency), stating that he had visited the
spot on 17-06-2005 (of the Kushki/Agricultural lands
measuring 3 Acres and 16 Guntas, in Sy.No.464, in Kesere
Village, Kasaba Hobli, Mysore Taluk) before according the
Conversion.

A copy of the CONVERSION ORDER dated 15-07-2005, the
Thazildar's Spot Inspection Report dated 04-03-2005 AND the
DC's Spot Inspection Report of 17-06-2005 are enclosed
                            15



herewith and    marked    as    ANNEXURE-G-1,   G-2   &   G-3
respectively.


Sri.Siddaramiah was the DCM of Karnataka.


     NULL & VOID REGISTERED GIFT DEED:

16. On 20-10-2010, A GIFT DEED (dated 06-10-2010) was
executed by B.M.Mallikarjuna Swamy in favour of his
younger sister Smt.B.M.Parvathi W/o. Sri.Siddaramiah,
which is entered in Book 1, Νο.ΜΥΝ-1-12432-2010-11, CD No.
MYND252, Mysore North Sub-Registrar's office, on 20-10-2010.


17. The GIFT DEED WAS REGISTERED on 20-10-2010,
after the LANDS WERE DEVELOPED by MUDA, into a
residential layout, 'Devenaur Badavane 3rd Stage', and
AFTER     THE    DEVELOPED     SITES WERE    ALREADY
DISTRIBUTED and SALE DEEDS WERE ALREADY EXECUTED
in favour the ALLOTTEES.

     Name of Allottee            Site    Executed on
                                  No.
  Sri. Ramaswamy                 263     29.12.2003
  Sri. Ramaswamy                 284     05.11.2003
  Sri Puttalingiah               287     06.01.2004
  Smt.Padma                      400     15.06.2004
  Sri.Shivakumar                 423     27.05.2004
  Smt.Poornima                   366     20.09.2004
  Sri.Chennappa                  398     19.12.2004
  Sri.Shivanna                   399     12.01.2005
  Sri.Nischal Prakash            368     28.03.2005
  Sri.Chotte Sab                 396     13.04.2005
  Sri.Purushotam Das             285     21.05.2005
  Smt.Jayamma                    422     31.05.2005
  Smt.Malathi Swarnabai          391     19.08.2005
  Sri.Pradeep Kumar              397     24.08.2005
  B.S.Govinde Gowda              283     17.10.2005
  Smt.Annaporna                  264     07.02.2006
  Sri.K.B.Ponacha                369     19.02.2006
                            16



  Sri.Jeevan                    367        19.02.2007
  Sri.Raghavendrachar           392        30.07.2009


The Gift Deed dated 20-10-2010 was executed when
Sri.Siddaramiah was the Leader of the Opposition in the
Karnataka Legislative Assembly.


A copy of the REGISTERED GIFT DEED dated 06-10-2010, is
enclosed herewith and marked as ANNEXURE-H.

ILLEGAL CLAIM FOR ALTERNATIVE SITES and AN
ALLOTMENT OF ALTERNATIVE COMPENSATORY SITES:


18. On 23.06.2014, when Sri.Siddaramiah was the Chief
Minister of Karnataka, Smt.B.M.Parvathi made an application
to MUDA, (nearly 4 years after the Gift Deed) seeking
Compensatory Alternative Sites, totally measuring (equal) 3.16
Acres in any other layout, developed by MUDA, in lieu of the 3
Acres & 16 Guntas, in Sy.No.464, of Kesere Village, belonging to
Smt.B.M.Parvathi W/o. Sri.Siddaramiah, that was utilised for the
formation of the Devanur 3rd Stage, developed and sites
distributed to various beneficiaries since 2001 itself, failing
which she had sought the return the land that belonged
to her, BACK TO HER.

A copy of the application by Smt. B.M.Parvathi to MUDA, dated
23.06.2014, is enclosed herewith and marked as ANNEXURE-
J.

19. On 25.07.2014, when Sri.Siddaramiah was the Chief
Minister of Karnataka, the Secretary UDD sent a
communication to all the Urban Development Departments,
regarding the decisions taken during the Meeting of all the
Urban Development Authorities Progress Review held on
07.06.2014, that an understanding was arrived at for the
resolution of disputes with the farmers, by offering them the
50:50 Ratio, instead of the prevailing 40:60 Ratio, as
compensation.
                            17



A copy of the communication dated 25.07.2014 Secretary
UDD sent a communication to all the Urban Development
Departments, is enclosed herewith and marked as ANNEXURE-
K.


20. On 18.08.2014, when Sri.Sidaramiah was the Chief
Minister of Karnataka, MUDA in response to the application
dated 23.06.2014 by Sri. Siddaramiah's wife Smt. B.M.Parvathi,
MUDA replied stating that, it was decided to derive at a market
rate for the lands belonging to Smt.B.M.Parvathi W/o.
Sri.Siddaramiah, OR IN THE ALTERNATIVE proposed to
allot developed sites in a SIMILAR LAYOUT formed by
MUDA, in a 40:60 Ratio.


A copy of the reply by the Commissioner of MUDA to the
applicant Smt. Parvathi on 18.08.2014, is enclosed herewith
and marked as ANNEXURE-L.


21. On 11.02.2015, when Mr.Siddaramiah was the CM of
Karnataka, the Urban Development Department issued a
Notification Vide Order No: UDD 08 TTP 2014, Bangalore,
Dated:11.02.2015, for an Amendment to Rule 3 of the
Karnataka Urban Development Authorities (Allotment of sites in
lieu of compensation for land acquired) Rules, 2009, BY WHICH
the compensation Ratio was changed from 40:60 to 50:50.


A copy of the Notification Vide Order No: UDD 08 TTP 2014,
Bangalore, dated:11.02.2015, is enclosed herewith and
marked as ANNEXURE-M.


22. With the Notification Vide Order No: UDD 08 TTP
2014, Bangalore, Dated: 11.02.2015 the Quantum of the
COMPENSATION GOT AUTOMATICALLY ENHANCED to a
Ratio    of    50:50,    benefiting   Smt.B.M.Parvathi
W/o.Sri.Siddaramiah.


23. On 15.12.2017 and 30.12.2017, during the Council
Meetings of MUDA, when Mr.Siddaramiah was the CM of
                            18



Karnataka, a decision was taken BY MUDA, THAT, since MUDA
has formed Sites + Roads + Parks formed on the 3 Acres & 16
Guntas, (13,759 Sq. Mts) in Sy.No.464, of Kesere Village,
belonging to Smt.B.M.Parvathi W/o. Sri.Siddaramiah and the
same has been already put to for public use, by transfer of Site
Nos. 396, 397, 398, 399, 400, 421, 422 and 423 measuring 6 x
9 meters each AND Site Nos.386, 387, 388, 389, 390, 391, 366,
367, 368, 369, 365 and 392 measuring 9 x 12 meters each AND
Site Nos. 262, 263, 264, 265, 287, 290, 291, 292, 288 and 289
measuring 12 x 18 meters each, in lieu of the 13,759 Sq. Mts
of land (1,48,104 Sq.fts) used by MUDA, the lands in
possession of MUDA which HAD NOT BEEN DEVELOPED by
the Authority, shall be handed over to the Applicant
Smt.B.M.Parvathi W/o. Sri. Siddaramiah.


A copy of the report of MUDA Council Meetings held on
15.12.2017 and 30.12.2017, is enclosed herewith and
marked as ANNEXURE-N.


24. On 20.03.2021 during the Council MEETING OF MUDA
the subject regarding the Allotment of the Compensatory
Sites to Smt. Parvathi was placed before the MUDA
Council stating that, ALTHOUGH it was decided in the
Meetings of MUDA on 15.12.2017 and 30.12.2017 to provide the
Applicant (Smt.B.M.Parvathi) with lands in possession of
MUDA that have NOT BEEN DEVELOPED by the Authority
shall be handed over to the Applicant. But, since AFTER THE
Amendment to Rule 3 of the Karnataka Urban Development
Authorities (Allotment of sites in lieu of compensation for land
acquired) Rules, 2009 vide No: UDD 08 TTP 2014,
Bangalore Dated: 11.02.2015, there was a provision to
provide compensation to the Farmers in a ratio of 50:50,
the subject is placed before the MUDA Council, for
discussion and appropriate orders.


A copy of the subject placed before the Council MEETING OF
MUDA held on 20.03.2021, is enclosed herewith and marked as
ANNEXURE-O.
                              19



25. The minutes of the Council Meeting of MUDA on
20.03.2021 discloses that, after a detailed discussion and
recalling the history of the file, the Council finally decided that,
"At the request of the Land Owner, the subject has been
deferred/postponed".


26. On 20.03.2021, interestingly Sri.S.Yatindra - MLA from the
Varuna Constituency and son of Sri.Siddaramiah was present
and participated in the proceedings of MUDA held on
20.03.2021, which discussed the issue of the compensatory
land/sites to be allotted to the Applicant Smt.B.M.Parvathi
(W/o. former CM Sri. Siddaramiah), in lieu of the 13,759 Sq.
Mts of land (1,48,104 Sq.fts) used by MUDA and as a request
for the deferment/postponement of a decision on the subject
relating to Smt. Parvathi "was sought for by the land lord",
explicitly revealing that it was Mr. Yatindra the son of the
alleged land lord, who has made the request as a member of
the family. The family which also included the then former CM,
Sri.Siddaramiah.


A copy of the subject discussed and decided by Council of MUDA
held on 20.03.2021, is enclosed herewith and marked as
ANNEXURE-P.

27. On 25.10.2021, when Mr.Siddaramiah was the Leader of
the Opposition in the KLA, (and his son S.Yatindra was a MLA),
his wife Smt.B.M.Parvathi ONCE AGAIN made an application to
MUDA, seeking Compensatory Alternative Developed Sites, in
lieu of the 3 Acres & 16 Guntas, in Sy.No.464, of Kesere Village,
allegedly belonging to Smt.B.M.Parvathi W/o. Sri.Siddaramiah,
that was utilised by MUDA for the formation of the 'Devanur 3rd
Stage', AND MUDA distributing the developed sites to various
beneficiaries since 2001 itself.

A copy of the Application dated 25.10.2021 by Smt. Parvathi for
the allotment of Alternative Compensatory sites, is enclosed
herewith and marked as ANNEXURE-Q.

28. On 23.11.2021, in response to the Application dated
25.10.2021 by Smt. Parvathi seeking the allotment of
                            20



Alternative Compensatory sites, the Special Land Acquisition
Officer of MUDA issued a Notice to Smt. Parvathi,
QUOTING THE DECISIONS of MUDA Council meetings held
on 15.12.2017, 30.12.2017 and 20.03.2021 AND referring
to the two applications/requests by Smt.Parvathi to
MUDA dated 23.06.2014 and 25.10.2021, requiring her to
execute a deed of release of the title of the 3 Acres & 16
Guntas, in Sy.No.464, of Kesere Village, in favour of MUDA,
within 3 days from the receipt of the communication dated
23.11.2021.


A copy of the Reply Notice issued by the SLAO of MUDA to Smt.
Parvathi on 23.11.2021, is enclosed herewith and marked as
ANNEXURE-R.

29. On 25.11.2021, responding to the direction of the SLAO of
MUDA on 23.11.2021, within in two days Smt.Parvathi promptly
got a Relinquishment/Release Deed Registered on 25.11.2021,
by the Additional Registrar-Mysore Development Authority,
transferring the title of the 3 Acres & 16 Guntas, in Sy.No.464,
of Kesere Village, in favour of MUDA.

A copy of the relinquishment/renunciation Deed Registered on
25.11.2021, is enclosed herewith and marked as ANNEXURE-S.

30. On 05.01.2022, Subsequent to the submission of the
Release Deed dated 25.11.2021, Smt. Parvathi W/o. Sri.
Siddaramiah was ALLOTED 14 Compensatory Sites (totally
measuring 37,975 Sq.fts), in the upmarket Vijayanagar, 3rd
Stage, 'C', 'D', 'E' & 'G' Block AND in Vijayanagar 4th
Stage, 2nd Phase, in Mysore District, a layout that was
formed as early as 1999, which according to the Current
Government Guideline Value itself was Rs.8,24,66,496/
AND the MARKET VALUE for those sites in Vijayanagar
ranging between Rs. 12,000/- to Rs. 15,000/- per Sq. Feet's,
the total value of those 14 sites at a (revised/reworked)
rate      Rs.15,000/-    per    Sq.   Feet    would     be
Rs.55,80,00,700/-, as being demanded by Sri.Siddaramiah
publicly.
                            21



A Revised Chart containing the reworked Market Value at the
rate of Rs. 15,000/- per Sq.fts is enclosed herewith & marked as
ANNEXURE-T.

31. Interestingly and most intriguingly, the Allotment
Letters issued on 05.01.2022 to Smt.Parvathi W/o.Sri
Siddaramiah and Mother of Sri.S. Yatindra-MLA, mentions that
the Allotment is done in accordance with the decision
taken during the Meeting of the MUDA Council, held on
20.11.2020.

A copy of the Allotment Letters, issued on 05.01.2022 is
enclosed herewith and marked as ANNEXURE-U.

32. Interestingly and most intriguingly, Sri.S.Yatindra-
MLA and Son of both Sri.Siddaramiah and Smt.Parvathi was
present during the Council Meeting of MUDA held on
20.11.2020. The Minutes of the Meeting of the MUDA Council,
held on 20.11.2020 is allegedly signed by Sri.D.B.Natesh the
Commissioner and Sri.H.V.Rajeev the Chairman of the MUDA.

A copy of the Minutes of the Meeting of the MUDA Council, held
on 20.11.2020 is enclosed herewith and marked as
ANNEXURE-V.


33. WHEN THE DECISION TO ALLOT THE COMPENSATORY
SITES TO Smt. Parvathi HAD ALREADY BEEN TAKEN ON
20-11-2020:

            (a) WHERE WAS THE NEED FOR, the subject
      regarding the Allotment of the Compensatory Sites to
      Smt. Parvathi being placed for consideration before
      the MUDA Council meeting held on 20.03.2021?

             (b) WHERE WAS THE NEED FOR, the subject
      regarding the Allotment of the Compensatory Sites to
      Smt. Parvathi being discussed extensively during the
      MUDA Council meeting held on 20.03.2021?

            (c) WHERE WAS THE NEED FOR, the decision
      regarding the Allotment of the Compensatory Sites to
                             22



      Smt.   Parvathi, getting deferred/postponed TO
      ANOTHER DAY 'At the request of the Land Owner'
      on 20.03.2021?

             (d)   WHERE    WAS      THE   NEED      FOR,
      Smt.B.M.Parvathi W/o.Sri.Siddaramiah and Mother of
      Sri.S.Yatindar-MLA, TO ONCE AGAIN MAKE AN
      APPLICATION TO MUDA, ON 25-10-2021, seeking
      alternative compensatory developed sites, in lieu of
      the 3 Acres & 16 Guntas, Sy. No. 464, of Kesere
      Village?

             (e) WHERE WAS THE NEED FOR, the
      Special Land Acquisition Officer of MUDA to issue
      a Notice on 23.11.2021 to Smt.B.M.Parvathi
      W/o.Sri.Siddaramiah and Mother of Sri.S.Yatindar-
      MLA, on 23.11.2021 QUOTING the decisions of the
      MUDA Council meetings held on 15.12.2017
      30.12.2017 and 20.03.2021 AND referring to the two
      applications/requests by Smt.Parvathi to MUDA dated
      23.06.2014       and      25.10.2021,     WITHOUT
      MENTIONING        THE     DECISION      TO   ALLOT
      COMPENSATORY          SITES     TO     Smt.Parvathi
      ALREADY TAKEN ON 20-11-2020 by MUDA?


34. It is not just doubts/questions that have risen regarding the
complicity of Sri. Siddaramiah with his presence throughout as
an influential entity in the family, as the events and details
shown hereinabove demonstrates and establishes that there
was a criminal conspiracy and a meticulously calculated
fraudulent activity, that culminated into the allotment of the 14
sites to Smt.B.M.Parvathi W/o.Sri.Siddaramiah and
Mother of Sri.S.Yatindar-MLA, issued on 05.01.2022,
which has caused a loss of Rs.55,80,00,700/- to the State
Exchequer AND at the same time causing an illicit
enrichment of Sri.Siddaramiah, his wife Smt.Parvathi and
his     son      Sri.Yatindra-MLA      to     an    extent      of
Rs.55,80,00,700/-. As a result the Criminal Conspiracy,
Cheating, Corruption, Criminal misconduct, dishonest and
fraudulent        misappropriation        of      the      state's
resources/funds, with the involvement of everyone including
Sri.Siddaramiah, Smt.B.M.Parvathi w/o Sri Siddaramiah,
                              23



Sri.S. Yatindar-MLA S/o Smt. Parvathi and Sri.Siddaramiah,
the Commissioner of MUDA Sri.D.B.Natesh, the Chairman of
the MUDA Sri.H.V.Rajeev, the Special Land Acquisition Officer
of MUDA as on 03-09-98, the Thazildar of Mysore as on 04-03-
2005 Sri. Malige Shanker, the then Revenue Inspector on
04.03.2005, the Village Accountant as on 04.03.2005, the
Surveyor as on 04-03-2005, the then Sub-Registrar's of the
Mysore North Sri.S.K.Siddiah from 05-05-2003 to 18-11-2004,
Sri.K.S.Madhaviah from 06-03-2002 to 20-12-2004 and
Sri.Chickanna from 21-07-2002 to 19-11-2004, the then DC
Mysore as on 17-06-2005 Sri.G.Kumar Nayak-IAS (currently
the MP form Raichur District), and the then DC of Муsore as on
15-07-2005     Sri.S.Selvakumar-IAS,          Sri.    J.Devaraju,
Smt.M.Sarojamıma,        Smt.D.Shoba,       Sri.D.Dinakar       Raj,
Smt.D.Prabha, Smt.D.Prathiba and D.Shahidhar, along with
other connected and involved persons, deserves to be
investigated by a competent and independent Agency, such as
the Lokayukta Police, to unravel the truth, in Public Interest.

Wherefore, it is requested of your good office, to kindly Grant
Sanction for the Prosecution of Sri.Siddaramiah, for
offences under Section 7, Section 9, Section 11, Section 12
and Section 15 of the Prevention of Corruption Act, 1988
AND Section 59, 61, 62, 201, 227, 228, 229, 239, 314,
316(5), 318(1), 318(2), 318(3), 319, 322, 324, 324(1),
324(2), 324(3), 335, 336, 338 and Section 340 - of the
Bharatiya Nyaya Sanhita, 2023 and other applicable
provisions of law, in the interest of enforcing probity in
life and service of Public Servants AND upholding the law
of the land.

Yours faithfully,
       Sd/-
Abraham T.J
President.
Anti-Graft/Corruption & Environmental Forum ®
'Ashirwad', 2326, 2nd 'A' Cross,
16th 'B' Main, H.A.L 2nd Stage,
Indiranagar, Bengaluru-560 008.
M-9379916625.
[email protected]."
                                   24



The aforesaid is the petition in its entirety.       The Governor, then

issues a show cause notice to the petitioner, seeking to show cause

as to why approval/sanction as is sought by the complainant should

not be granted. The same is also sent to the Chief Secretary, to

place it before the Cabinet, as necessary in law. The office of the

Governor, thereafter, communicates the order of the Governor to

the State on 17-08-2024.          The decision is, according sanction

against the petitioner/Chief Minister under Section 17A of the PC

Act and Section 218 of the BNSS.        The petitioner challenges the

said order before this Court.



       4. Heard Dr. Abhishek Manu Singhvi along with Prof. Ravi

Varma Kumar, Senior Advocate for Sri Shathabish Shivanna,

Sri Samrudh S.Hegde and Sri Abhishek J., Advocates appearing for

petitioner and Sri K.Shashikiran Shetty, Advocate General along

with   Sri   B.N.Jagadeesha,    Additional   State    Public    Prosecutor,

Sri    S.Ismail    Zabi   Ulla,     Additional       Advocate     General,

Smt. Anukanksha Kalkeri, High Court Government Pleader for R1;

Sri Tushar Mehta, Solicitor General of India along with Sri Abhishek

Kumar, Sri Kanu Agarwal, Sri Tanmay Mehta, and Sri Keerthi
                                   25



Reddy, Advocates for R2; Sri Ranganatha Reddy, Advocate for R3;

Sri Maninder Singh, Senior Advocate along with Sri K.G.Raghavan,

Senior Advocate, Smt. Lakshmy Iyengar, Senior Advocate for

Sri Sushal Tiwari N., Sri Vasantha Kumara,           Sri Skanda Arun

Kumar, Sri Prabhas Bajaj, Sri Nishanth Kushalappa, Smt. Anitha **S.

M.Patil, Advocates for R4 and Sri Prabhuling K. Navadgi, Senior

Advocate along with Sri Prakash M. H., Advocate for R5.



SUBMISSIONS:


Petitioners':


      5. The learned senior counsel Sri Abhishek Manu

Singhvi representing the petitioner would contend that the order of

the   Governor   suffers   from   blatant   non-application    of   mind,

inasmuch as at paragraph 2, two more petitions one from

Snehamayi Krishna, a social activist, the 4th respondent and the

other from Pradeep Kumar S.P., the 5th respondent have been

received at his office with the same allegation. The show cause

notice is issued only on the petition presented by the 3rd

respondent/T.J.Abraham. The learned senior counsel would contend


           ** Corrected vide Chamber order dated 24.09.2024.
                                     26



that, this is in violation of the principles of natural justice, as the

order makes reference to two petitions, but show cause notice is

issued only on one petition.



        5.1. The Governor receives the petition on 26-07-2024. He

issues show cause notice to the Chief Secretary and the petitioner

on the very same day. Therefore, it suffers from want of application

of mind.



        5.2. He would further contend that the Governor has

completely ignored the reply given by the Cabinet - Council of

Ministers while according sanction. He has completely ignored the

reply given by the petitioner to the show cause notice and by one

sentence, observes that he is not satisfied or it cannot be taken

note of.



        5.3. The Governor relies on a particular judgment of the Apex

Court      in   the   case     of    MADHYA    PRADESH        POLICE
                                 27



ESTABLISHMENT v. STATE OF MADHYA PRADESH1 which,

according to the learned senior counsel, has been considered and

distinguished in a subsequent judgment in the case of NABAM

REBIA        v.   DEPUTY    SPEAKER,     ARUNACHAL        PRADESH

LEGISLATIVE ASSEMBLY2.



         5.4. On the facts of the case, the learned senior counsel

would seek to emphasise that the petitioner throughout the period

of allegations has not put a dot of ink on any paper concerning the

issue; neither the file is placed before him at any time when he was

in power. Therefore, he would submit that no decision is taken or

recommendation made by the petitioner, for an approval to be

granted under Section 17A of the Act. All the actions are pointed

against the wife of the petitioner and the brother-in-law of the

petitioner. For the acts of the wife or the brother-in-law, it is the

submission of the learned senior counsel, that the petitioner cannot

be dragged into the web of crime by granting approval/sanction for

prosecution.



1
    (2004) 8 SCC 788
2
    (2016) 8 SCC 1
                                 28



      5.5. On the facts as well he would contend that, every act

right from 1992, till the date of grant of compensation or alternate

14 sites allotted in favour of the wife of the petitioner, are all acts

done in accordance with law. It is not that the petitioner has been

benefited out of any transaction nor the wife of the petitioner was

the sole applicant for grant of compensatory sites. There are 120

people whose lands were taken over by the Mysore Urban

Development Authority ('MUDA' for short), notwithstanding the

lands have either been notified or de-notified or without notification

for acquisition.   This mistake of MUDA has resulted in the MUDA

granting sites on compensation, in terms of a Rule that was in

existence from 2015, to end all litigation against MUDA.



      5.6. He would therefore contend that, the petitioner having

not done anything, the political parties, inimical to the interest of

the petitioner, have hatched a conspiracy to de-stabilize the

Government. He would submit that if this action is allowed, there is

no need for Article 356 of the Constitution. By this method, elected

Government would get de-stablized.
                                      29



Respondents':

      6. Per-contra, the learned Solicitor General of India

Sri. Tushar Mehta, appearing for the Secretary to the Governor

of the State of Karnataka, would submit that the order of the

Governor    is   not     like   an   order   of   a   Tahsildar   granting

sanction/approval to prosecute a Village Accountant. It is the order

emanating from a high office. The order per se, need not contain

elaborate reasons. The reasons in the order must be those which

are culled out from the file. He would, therefore, place the entire

file before the Court.



      6.1. The order of the Governor did not spring like removing a

rabbit from the hat. It bears complete application of mind. He would

take this Court through the file notings in the original file to contend

that the Governor's consideration prior to passing of the impugned

order is threadbare. Every point which has been made in the reply

to the show cause notice by the petitioner or by the Cabinet has

been completely taken note of.
                                    30



      6.2. He would contend that the judgment on which the

learned senior counsel for the petitioner relies on in NABAM

REBIA, has in fact affirmed M.P.POLICE ESTABLISHMENT supra

and has not distinguished it.



      6.3. He would contend that under Article 163 of the

Constitution of Inida, no doubt the Governor has to act with the aid

and advice of the Council of Ministers. Aid and advice, in the case at

hand, cannot be that the Council of Ministers who are appointed by

the Governor on the advice of the Chief Minister, would recommend

anything against the Chief Minister, particularly setting of the

criminal law into motion. It is, therefore, the Governor rejects the

reply of both the petitioner and the Cabinet, takes an independent

decision on complete application of mind and has accorded

sanction.



      6.4. He would contend that Governor's approval should be

distinct    from   judicial   review   applicable   to   other   prosecution

sanctions. It is not necessary for the Governor to pass a detailed

order on every aspect that has been put forth in the reply to the
                                 31



show cause notice. It would suffice if the file contains details. He

would seek to place reliance upon several judgments on the issue.

Broadly speaking the learned Solicitor General of India, answering

every point of the learned senior counsel for the petitioner would

seek dismissal of the petition, on the score that after all what is

ordered by the Governor is only an approval for conduct of

investigation.



      6.5. Merely because the petitioner is the Chief Minister, why

should he fight shy of facing an investigation, into the allegations?

There are allegations and those allegations have to be investigated

into. The role of the petitioner of any kind, direct or indirect, would

come into light only after the investigation. He would submit that

his role was to answer to the submissions made against the order

of the Governor and he would restrict his submission to the

aforesaid.



      7. The learned counsel Sri Ranganath Reddy representing

the 3rd respondent would take this Court, threadbare to every

document.    It is his submission, that after the final notification in
                                   32



the year 1997, what happens is formation of a layout by MUDA.

The subject land was coming within Kesare Grama. Kesare Grama

has been removed from the records in Mysore Taluk as MUDA

acquired it, converted it, formed a lay-out and distributed sites, in

the lay out. After distribution of sites to 19 people, the brother-in-

law, of the petitioner purchases the land from one Devaraj. Who is

Devaraj, how did he became the owner of the land, is still a

mystery. He sells it to the brother-in-law of the petitioner through

a sale deed showing the land as agricultural land, notwithstanding

the fact that it had lost its status of being an agricultural land, long

ago.



       7.1. What is further shocking is the brother-in-law of the

petitioner applies for conversion before the Deputy Commissioner.

The Deputy Commissioner directs spot inspection and report. Two

people are said to have inspected the property and given a report

that agricultural status of the land still subsists.



       7.2. He would submit that in the land that is converted and

sites are formed where from the agricultural activities can spring.
                                 33



The Deputy Commissioner also is said to have inspected the

property, noted that it is an agricultural land and grants conversion.



      7.3. After conversion is granted, the land is gifted to the wife

of the petitioner in 2010. From here begins the process of claiming

compensation. During the period of gift, the petitioner was the

leader of the opposition. When the wife of the petitioner made a

clam for compensation by submission of representation to MUDA in

the year 2014 the petitioner was the Chief Minister. The resolution

for grant of compensation is taken by the members of MUDA.

Decision is taken therein to amend the Rule. The rule is amended.

The rule is with regard to compensatory alternate site. Notings and

correspondences galore and finally 14 sites are granted to the wife

of the petitioner.



      7.4. Immediately after the grant, the concerned Rule is

withdrawn and an order is passed by Government that henceforth

compensatory sites should be stopped. He would thus submit that

if the petitioner was not involved at all points of time, who else

could have done so. He might not have signed any document, but
                                     34



he is behind all these, as compensatory sites are granted to his wife

by way of grant of 14 sites. It is his submission, that the petitioner

himself proclaims to the media, that if `62/- crores are given him,

he would relinquish all sites.



      7.5. He would, therefore, contend non-existent agricultural

land is purchased; non-existent agricultural land is converted; non-

existent   agricultural    land    is    made   the   subject    matter   of

compensatory sites and for non-existent things `56/- crores

compensatory sites are granted all out of public money. He would

submit that the matter would require investigation in the least.


      8.   Learned        senior    counsel     Sri   Maninder       Singh

representing the 4th respondent/complainant would take this

court through the objections filed by the 4th respondent to contend

that the subject land of **3.16 acres initially was granted at an offset

price, in the year 1935 to one Ninga, a person belonging to

Scheduled Caste.     He had three sons. During his possession or

holding of the family of Ninga, MUDA had issued a preliminary

notification in the year 1992 seeking to acquire the land in Kesere


             ** Corrected vide Chamber order dated 24.09.2024.
                                    35



grama to form a lay-out. The subject land of **3.16 acres was also

formed part of the notification.



      8.1. Pursuant to issuance of the preliminary notification, in

the year 1997 a final notification comes to be issued. After issuance

of the final notification award amount was determined and

deposited before the concerned Court in the year 1998. After

determination of award Government issues a notification de-

notifying the land. Noticing the fact that award had already been

passed and amount had been determined and notified, MUDA went

on to form the lay-out in the land. After forming the lay-out in the

year 2014, it distributes sites.



      8.2. After distribution of sites, it appears the land is

purchased by the brother-in-law of the petitioner.        He applies for

conversion and an order of conversion is passed and the brother-in-

law of the petitioner immediately after its conversion gifts it to the

wife of the petitioner. Claiming that the wife of the petitioner steps

into the shoes of the owner applications/representations were made

contending that MUDA formed the sites in the lands belonging to



           **Corrected vide Chamber order dated 24.09.2024.
                                  36



her and therefore, in terms of extant Rules she is entitled to

compensation or alternate sites.



      8.3. In the year 2015 a notification comes to be issued

changing the Rule from **60:40 to **50:50. 50% of the acquisition

should be compensated by way of alternate sites. It is in this, the

wife of the petitioner gets 14 sites worth `56/- crores, in the midst

of prime land of Mysore.    He would submit that the Court should

take note of three figures - one `350/- offset price that is paid;

`3,56,000/- compensation determined by way of an award and

whooping `56/- crores worth property granted to the wife of the

petitioner by way of 14 sites in an upscale area of Mysore.



      8.4. With regard to the role of the petitioner, the learned

senior counsel would submit that throughout, on and off the

petitioner was in power or leader of the opposition. It is not that he

was not knowing this even to yield any influence. He would

emphatically submit that the beneficiary is not a stranger but the

wife and brother-in-law of the petitioner.




            **Corrected vide Chamber order dated 24.09.2024.
                                 37



      9. Learned senior counsel Sri K.G. Raghavan, who took over

from the learned senior counsel Sri Maninder Singh, albeit on a

different date, would contend that facts are narrated by the learned

senior   counsel   Sri   Maninder    Singh   or   the   learned   counsel

representing the 3rd respondent.      But, he would submit on legal

aspect of the matter. He would re-read Section 17A of the Act, to

contend that there need not be a recommendation or a decision

made by the petitioner, but if it is relatable to any decision or

recommendation that would suffice.         He would emphasise on the

word 'relatable'. The relatability, according to him, would be

known only through an investigation.



      9.1. There is an allegation which should be investigated into

as purity of administration of high office of Chief Minister would

require such investigation.   If there was no problem in the issue,

the State would not have appointed a one man Commission of

Inquiry or a Committee to go into the affairs of MUDA. The State is

aware that there is illegality that is projected in the case at hand.

Therefore, it must be investigated into.
                                38



      10. The learned senior counsel Smt. Lakshmi Iyengar also

representing the 4th respondent/complainant would vehemently

submit that the role of the petitioner should be assessed by drawing

up a check period, like it is drawn while drawing up a source report,

in corruption cases, particularly of disproportionate assets, to the

known source of income.



      10.1. It is her submission that she would paraphrase the term

check period to the tenure for the timeline of power of the

petitioner. The learned senior counsel would draw the time line. It

is her submission that between 1996 and 1999 the petitioner was

the Deputy Chief Minister; all activities happen at this period.

Between 1999 and 2004 he was not in power as he had lost the

election. This the learned senior counsel terms as a lull period.

Again during 2004 and 2005 he was the Deputy Chief Minister.

Therefore, the activities commenced again, is her submission. The

learned senior counsel would further contend that all the resolutions

that were passed and the road map towards benefits all have

happened between 2013 and 2018 at which point in time, he was

the Chief Minister. Certain resolutions of MUDA have taken place
                                    39



when the son of the petitioner was an ex-officio Member of MUDA,

being an MLA of the Constituency. She would therefore, contend

that it is a matter that requires investigation.



      11. The learned senior counsel Sri Prabhuling Navadagi

representing the 5th respondent would toe the lines of other

learned counsel who have made their submissions. He would seek

to place reliance on certain judgments apart from the ones that are

relied upon by the respondents. Barring this, he would adopt the

submissions insofar as application of mind is concerned to the

submissions made by the learned Solicitor General and to the facts

of both the learned senior counsel Sri Maninder Singh, the learned

senior   counsel    Sri   K.G.Raghavan      and    the    learned    counsel

Sri Raghunatha Reddy.



REJOINDER SUBMISSIONS:


      12. The learned senior counsel Sri Abishek Manu Singhvi

appearing   for    the    petitioner    would   trade    lengthy    rejoinder

submissions. He would reiterate that the Governor has not applied
                                40



his mind at all to the facts, the decision of the cabinet that was

conveyed to the Governor nor the reply of the petitioner to the

show cause notice. He would take this Court again threadbare to

the order passed by the Governor.



      12.1. It is his submission that the Governor records that there

is apparent bias on the part of the cabinet to have declined or

recommended rejection of the approval or sanction that was sought

against the petitioner. He would submit that imaginary apparent

bias cannot lead to the Governor exercising discretion of taking a

decision himself.   He has to act with the aid and advice of the

Council of Ministers.



      12.2. He would submit that Section 17A of the Act clearly

mandates that it is the Police Officer alone who should seek

approval from the hands of the Competent Authority as the

language in Section 17A is couched with the word "that no Police

Officer shall conduct any enquiry or inquiry or investigation". He

would elaborate this to contend that the complainant in the case at
                                 41



hand has sought approval from the hands of the Competent

Authority. This is impermissible in law.



      12.3. It is his further contention that the time line that is

shown for the acts of the petitioner can nowhere lead to either a

decision taken by the petitioner or a recommendation made by the

petitioner for him to be drawn into the web of crime by seeking an

approval under Section 17A of the Act. Unless there is material to

demonstrate that the petitioner is involved in the case at hand,

granting of approval under Section 17A would run foul of the very

language of the provision of law.



      12.4. It is his contention that the Governor ought to have

taken a decision only after arriving at a reasoned conclusion that

the action of the Council of Ministers suffers manifest irrationality,

as the Governor has used the words apparent bias, and manifest

irrationality, to take the decision himself without the aid and advice

of the Council of Ministers.     He would take this Court to the

judgment relied on by the Governor while according sanction to

contend that, in the said judgment the argument of apparent bias
                                   42



was not accepted, manifest irrationality did form the reason for the

Apex Court to pass the said order. But, there is material for the

Apex court to hold that it was irrational as the report of the

Lokayukta was not taken note of by the Cabinet while declining to

recommend sanction for prosecution.


     12.5. The Governor therein had reversed the decision. The

reversal of the decision was challenged before the Apex Court. The

Apex Court found no fault with the Governor in according sanction.

It is his submission that those factors cannot be paraphrased into

the subject case as there is copious material here about the fact

that the petitioner's involvement is only imaginary and not in real

terms.



     12.6. In all he would submit that the order which suffers from

blatant non-application of mind eschewing relevant consideration

and taking note of irrelevant consideration cannot but be termed to

be perverse and on the said basis grant of an approval under

Section   17A   of   the   Act,   that   too   for   prosecution   of   the

petitioner/Chief Minister is a frolicsome act on the part of the
                                43



Governor. For these reasons, he would seek quashment of

according of approval.     Insofar as sanction is concerned, the

learned senior counsel would submit that the 2nd respondent has

virtually conceded that the observation of sanction in the impugned

order is an error. Therefore, he would not delve deep into the issue

of sanction or the offence under the BNSS.



      13. The learned senior counsel Sri Ravivarma Kumar again

representing the petitioner would add that all the submissions

made by the learned counsel for the respondents on the facts of the

matter are completely erroneous. It is his submission that the land

vested with Devaraju, one of the sons of Linga. Devaraju had

applied for de-notification. De-notification was made. After de-

notification, the land still remained with Devaraju.   In the lay-out

plan of Devanuru Badavane these lands are shown to be de-

notified.



      13.1. If they are shown to be de-notified and the land still

vest with Devaraju, he would submit where from illegality would

spring that too against the petitioner who is the popular Chief
                                   44



Minister in the history of Karnataka. He would add that the

petitioner has been in power for the last 40 years. He would not

fight for the dÄd© sites.



      13.2. Insofar as the order of the Governor is concerned, he

would only seek to add that the Governor has gone into irrelevant

consideration in granting approval. It is his submission that the

Governor should not have entertained the complainant. Hearing of

the complainant at the stage of Section 17A is unknown. Therefore,

with all these errors granting of approval under Section 17A would

undoubtedly be an error.       Both the learned senior counsel would

project   one     fact   of   criminal   antecedents   of   respondent

No.3/complainant. They would reiterate the paragraph that is

quoted in the body of the petition with regard to criminal

antecedents of the 3rd respondent. In all, they would seek

quashment of the order in its entirety.



      13.3.     The learned Advocate General Sri K Shashikiran

Shetty would take this Court through the documents appended to

the petition, contending that in terms of the judgment of the Apex
                                    45



Court in the case of LALITA KUMARI V. GOVERNMENT OF

UTTAR PRADESH reported in (2014)2 SCC 1 that a preliminary

enquiry was imperative. The conduct of a preliminary enquiry is to

determine the commission of a cognizable offence. Therefore, it is

a prerequisite for seeking approval under Section 17A of the PC Act.

He would seek to elaborate upon the words obtaining in the statute

i.e., Section 17A. Reliance is placed upon the judgment of the Apex

Court in the case of N CHANDRABABU NAIDU. He would further

contend that a preliminary enquiry was directed to be held right

from     the   judgment     of   the    Apex     Court     in   the    case    of

P.SIRAJUDDIN V. STATE OF MADRAS reported in                           (1970) 1

SCC 575. According to him, the appropriate authority to conduct a

preliminary enquiry in terms of the judgment of the Apex Court in

the case of LALITA KUMARI is the police officer, who investigates

into information i.e., received prior to registration of a crime. He

would contend that with these principles, it is only the police officer

who can seek approval from the hands of the Competent Authority.

He     would also   place    reliance upon the           Standard Operating

Procedure notified by the Ministry of Home Affairs for conduct of

preliminary    enquiry,     to   buttress      his   submission       that    the
                                 46



investigating officer should conduct a preliminary enquiry and then

seek approval from the hands of the Competent Authority.           In

effect, he would seek the order of the Governor to be set aside for

all the aforesaid reasons, as also the reasons projected by the

learned senior counsel appearing for the petitioner.



CLARIFICATORY SUBMISSIONS BY THE LEARNED COUNSEL
FOR RESPONDENT NO.3:


      14.   The   learned   counsel   for   respondent   No.3   would

vehemently submit that character assassination of the complainant

cannot mask the real issue before the Court.             Even on the

antecedents of the 3rd respondent, he would contend, that the cost

of `25/- lakhs that was imposed by the Apex Court did not remain

the cost. It was reduced to `1,00,000/-. The petitioner projects as if

the cost imposed is `25/- lakhs. Insofar as other complaint made

by one D.Sudha, he would contend that the complainant had

complained against corrupt activities of D. Sudha which led to

registration of crime against her. As a counter-blast the complaint

for offences punishable under Sections 384, 504 and 506 of the IPC

is registered against the 3rd respondent.
                                47



       14.1. The learned counsel would further clarify that if de-

notification had happened and if the wife of the petitioner did not

know what is happening in the land or if Devaraju was still in

possession of the property, the sale deed or the representation be

noticed. The representation of the wife of the petitioner is that in

2001    itself MUDA   had   formed    lay-out   and   she   should get

compensation at the rate of 50:50 ratio which was not even in

existence on that day. Therefore, it is clear that what would happen

in future is known to the wife of the petitioner. After these

representations comes the amendment to the Rule. Even before the

amendment, the wife of the petitioner had projected that she is

entitled to compensation in the ratio of 50:50 and not 60:40.



CLARIFICATORY SUBMISSIONS BY THE LEARNED SENIOR
COUNSEL FOR RESPONDENT NO.4:


       15. The learned senior counsel Smt. Lakshmi Iyengar would

submit one glaring fact. Devanur Badavane is 40 Kms. away from

Mysore Palace, centre of the City.     In Devanur Badavane Kesare

Grama exist. In Kesare Grama, the brother-in-law of the petitioner

purchases 3 acres 16 guntas.         Even assuming that MUDA had
                                    48



formed a lay-out without acquisition of this land the brother-in-law

or the wife of the petitioner who is donee are entitled to

compensatory sites. But where they were entitled to is necessary to

be noticed. It is area specific.



      15.1. They should have been granted sites in Devanur Layout

or in the adjacent lands of Devanur Layout. Where they have been

granted sites is in the heart of Mysore city that is in Vijayanagar 3rd

Stage. No common man can get this benefit of getting a property

worth `55/- crores for the loss of land somewhere 20 kms. away

from the city, which at best could be valued at `2/- crores.



      15.2. This is the first illegality that requires investigation is

her submission. The learned senior counsel would further submit

the fraud of Devaraju himself. He is also an accused in a private

complaint so registered. Devaraju gave a representation in the year

1998, seeks de-notification of the land on the ground that he has

no other income; his life is dependent on the very land and

therefore seeks de-notification. De-notification is granted. Devaraju

played a fraud with MUDA or the State. Devaraju is a teacher
                                49



working in the Department of Public Instructions.     He gives an

affidavit that he is jobless. Therefore, since then the illegality

sprung, the family of the Chief Minister might have come into the

picture in 2004. Therefore, for the events from 1992 up to 2004

Devaraju is an accused.



     16. All the learned senior counsel both for the petitioner and

the respondents have relied on plethora of judgments rendered by

the Apex Court and this Court. Noting them here and at the

appropriate places would only bulk the judgment, as some of them

overlap with the judgments placed on record by each of them.

Therefore, they would all bear consideration qua their relevance at

the appropriate stage of the order.



     17. I have given my anxious consideration to the submissions

made by the respective learned counsel and have perused the

material on record.    In furtherance whereof, the following issues

would arise for my consideration:
                                 50



ISSUES:

(1)   Whether the petitions before the Governor and the complaints
      before the concerned Court were justified in the fact
      situation?

(2)   Whether the approval under Section 17A of the Act is
      mandatory in the teeth of facts?

(3)   Whether Section 17A of the Act requires only a Police Officer
      to seek approval from the Competent Authority?

(4)   Whether the order of the Governor suffers from want of
      application of mind?

(5)   Whether it would suffice for reasons to be recorded in the file
      of the decision making authority and the same culled out in
      parts in the impugned order?

(6)   Whether the decision taken by the Governor in alleged hottest
      haste of issuing a show cause notice on the same day of
      receipt of the petition has vitiated the entire decision?

(7)   Whether reference to Section 218 of BNSS in the impugned
      order vitiates the entire order?

(8)   Whether prima facie role of the petitioner is established?



Issue No.1:


      Whether the petitions before the Governor and the
      complaints before the concerned Court were justified in
      the fact situation?
                                   51



ACTUAL FACTS AND THE FACTUAL ACTS:

      18. The consideration of this issue would require noticing and

narration of certain facts, for which it is necessary to take a walk in

history. 90 years ago, Kesare Grama came within the precincts of

Mysore Taluk. In the village, a piece of land, measuring 3 acres 16

guntas in Sy.No.464 is granted to one Ninga, a person belonging to

scheduled caste, at an offset price or a free grant is not necessary

to be considered, but it was a grant. This is hereinafter referred to

as the 'subject land'. He was therefore in possession of the

property.   Ninga had three children.      It would suffice if the story

now fast forwarded to 1992. MUDA issues a preliminary notification

under Section 17(1) of the Karnataka Urban Development Act, 1987

on 18-09-1992, seeking to acquire lands in Kesare Grama in which

the subject land was situated, for the purpose of formation of a

residential layout by name 'Devanuru badavane'.                After the

issuance of the preliminary notification, Ninga dies.            **[x.....

...................] Out of the three, two children relinquished their rights

over the subject property in favour of Mylaraiah, the eldest son.

Thus, Mylaraiah was the owner of the subject property.          5 years

after the issuance of the preliminary notification, a final notification


              **Deleted vide Chamber order dated 24.09.2024.
                                      52



on 20th August 1997 comes to be issued in which Sy.No.464 of

Kesare Grama measuring 3 acres and 16 guntas is shown to be a

part of the scheme Devanuru Badavane - 3rd stage. After the

issuance of the final notification, award notice was issued to the

khatedar - Ninga, though he was dead, since his name figured in

the preliminary notification.       The compensation for acquisition of

the land of Ninga, in Sy.No.464 of Kesare Grama was determined at

`3,24,700/-. Since nobody came forward pursuant to the award

notice, the award amount was deposited in the jurisdictional civil

Court.



      19. I now deem it appropriate to notice the preliminary

notification and the award notice insofar as subject land is

concerned. They read as follows:

                             Preliminary Notification

              " ೖಸೂರು ನಗ ಾ ವೃ    !ಾ"# ಾರವ$   ಾವ ಜ ಕರ
                                                  ಕರ ಉಪ(ೕಗPÁÌ) ಈ         ೆಳಕಂಡ
      ಸ,ತ.ನು/ 0ೇವನೂರು 21ೇ ಹಂತ 31ೇ 3ೇ4 ಬ6ಾವ7ೆ8ೋಸ9ರ PɸÀgÉ, ºÀAZÁå. ರಮ;ನಹ<=
      ಜ>ೕನುಗಳನು/     ಾ,#ೕನಪ?@ ೊಳ = 1987ರ ಕ1ಾ ಟಕ ನಗ ಾ ವೃ     !ಾ"# ಾರಗಳ ಾBCಯ
      ಅ# ಯಮ 17(1)ರಂFೆ ಪ"ಕGಸಲು !ಾ"# ಾರವ$ wêÀiÁð¤¹zÉ.

              ಸದ    ಬ6ಾವ7ೆ8ೆ Jೇ ಾಗುವ ಜ>ೕ ನ Kವರ Lಾಗೂ (ೕಜ1ೆಯನು/ Mಾ N         ಾO
      ಲPQೕJಾR ರ ೆ.ಯSTರುವ ನಗ ಾ ವೃ    !ಾ"# ಾರದ ಕUೇ ಯST ಕUೇ   VೇWೆಯST ಾವ ಜ ಕ
      KೕX7ೆ8ಾ) ಇG ರುFಾ. ೆ.
                                                                          53




                                   ೕZಾ9O@ದ           ಬ6ಾವ7ೆ            [ಾ ಣ ೊ9ೕಸ9ರ              ಭೂ ಾ,#ೕನ8ೊಳ =ವ               ಜ>ೕ ನST
                      ^Fಾಸ_.ಯುಳ=ವರು ತಮ; ತಕ ಾ ೇ1ಾದರೂ ಇದCST ಈ ಪ"ಕಟ7ೆ ಪ"ಕG@ದ ಮೂವತು. (30) ವಸಗಳ
                      ಒಳ8ಾ) ನಗ ಾ ವೃ !ಾ"# ಾರದ ಆಯುಕ. 8ೆ Sbತ ಮೂಲಕ c<ಸಬಹುದು.


                             19831ೇ ಭೂ ಾ,#ೕನ                    ಾBCಯ ಅ# ಯಮ 24ರ K#ಯಂFೆ !ಾ"ಥ>ಕ ಪ"ಕಟ7ೆ
                      Lೊರ?@ದ ನಂತರ ಸದ ೕ ಜ>ೕನನು/ ಕ"ಯದ ಮೂಲಕ K¯Éà [ಾಡಲು ಅಥVಾ ಪರeಾ ೆ [ಾಡಲು
                      ಅಥVಾ ಇ1ಾfವ$0ೇ ೕcಯ ದುರ@g ೆಲಸವನು/                               ೖಸೂರು ನಗ ಾ ವೃ            !ಾ"# ಾರದ ಆಯುಕ.ರವರ
                      ಪhವ eಾ« ಮಂಜೂ ಾc ಇಲT0ೆ [ಾ?ದST ಅಂತಹ ವfವLಾರ ೆ9 ತಗಲುವ ಅ#ಕ Vೆಚjವನು/ ಸದ
                      ಜ>ೕ 8ೆ ಪhಣ           ಅಥVಾ eಾಗಶಃ ಭೂ ಾ,#ೕನ ೆ9 ಅಂcಮ ಪ"ಕಟ7ೆಯ ¤zsÀðj¸À§ºÀÄzÁzÀ
                      ¥ÀjºÁgÀzÀ ºÀtPÉÌ ¸ÉÃj¸À¯ÁUÀĪÀÅ¢®è F ಬ8ೆm ^Fಾಸ_.ಯುಳ=ವರು ನಗ ಾ ವೃ                                         !ಾ"# ಾರದ
                      Knೇಷ ಕಂ0ಾಯ ಾಯುತ. ¥ÀjëÃPÀëಕರು ¨sÀƪÀiÁ¥ÀPÀgÀÄ ಅಥVಾ ಇ /ತರ pಾವ$0ೇ C¢üPÁjUÀ¼À
                      ¸ÀzÀjà ಜ>ೕ ನ ಭೂ ಾ,#ೕನದ ಬ8ೆm ಜ>ೕ 1ೊಳ8ೆ ಬರುವ$ದನು/ vÀqÉAiÀÄĪÀÅzÁUÀ°Ã CxÀªÁ
                      ªÀÄzsÀå¥ÀæªÉò¸ÀĪÀÅzÁUÀ°Ã [ಾಡJಾರ0ೆಂದು ಈ ಮೂಲಕ c<ಯಪ?@0ೆ.
                                                                                                              ZËvÀ¥ÀÄð                          dĪÀiÁè
                                                 ಸ,c.ನ Kವರಗಳ
                                                                                                                                                ¨ÉÃPÁzÀ
     ¸À.                    RÄ¶Ì       ¨Á/vÀj          RgÁ§Ä      dĪÀiÁè      PÀAzÁAiÀÄ   ¥ÀƪÀð         ¥À²ÑªÀÄ           GvÀÛgÀ    zÀQët
ಕ"            rಾFೆ0ಾರ/                                                                                                                          «¹ÛÃtð
                            J.UÀÄA.    J.UÀÄA.         J.UÀÄA.    J.UÀÄA.                  ¸À.£ÀA.        ¸À.£ÀA.           ¸À.£ÀA.   ¸À.£ÀA.
     ಸಂ.
ಸಂ            ಅನುಭವ0ಾರರ
              Lೆಸರು
1    2        3             4          5              6           7            8           9              10                11        11        13
40   464      ¤AUÀ G||      3-16                      0-16        3-32         2-59        460            zÉêÀ£ÀÆgÀÄ UÀr   467       461       3-32
              dªÀgÀ



                                                                                     WÉÆÃ±ÁégÉ

                                      PÀæªÀÄ ¸ÀASÉå                   UÁæªÀÄ                         «¹ÛÃtð
                                             1                        PɸÀgÉ                         258-23
                                             2                        ºÀAZÁå                          79-00
                                             3                        gÀªÀÄä£ÀºÀ½î                   125-07
                                                                      MlÄÖ                           462-30

           ¨sÁUÀ 9-J d£ÀªÀj 14 1993                                                         (ಸ^) ಆಯುಕ.ರು
                                                                               ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು"



           After the issuance of the preliminary notification, it is an admitted

           fact that a final notification comes to be issued on 20-08-1997.
                                                        54



Pursuant to the final notification, the amount of compensation was

determined.             A general award was passed on 31-10-1997 which

was approved by the Deputy Commissioner on 12-03-1998 and the

award notice later was issued on 30-03-1998.                                          The award notice

reads as follows:

                                               Award notice


                                                   "CªÁqïð £ÉÆÃnøï
                                     (¨sÀƸÁé¢üãÀ PÁAiÉÄÝAiÀÄ «¢ü 12(2) gÀAvÉ)

                                          ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ
                                     ¸ÉàµÀ¯ï ¯ÁåAqï CQéfµÀ£ï D¦üøïgÀªÀgÀ D¦üù¤AzÀ

                   ªÉÄʸÀÆgÀÄ     vÁ¯ÉÆèÃPÀÄ       PɸÀgÉ   UÁæªÀÄzÀ°ègÀĪÀ    ¤AUÀ      G.    dªÀgÀ           ¤UÉ
          w½AiÀÄ¥Àr¸ÀĪÀÅzÉãÉAzÀgÉ:-

                     ªÉÄʸÀÆgÀÄ vÁ¯ÉÆèÃPÀÄ PÀ¸À§ ºÉÆÃ§½ PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA.464 ¨ÁèQ£À F PɼÀUÉ PÀAqÀ
          ¸ÀéwÛUÉ vÁjÃRÄ 31-10-97 gÀ°è ªÀiÁrgÀĪÀ DªÁqÀð£ÀÄß ¤ªÀÄä w¼ÀĪÀ½ §UÉÎ F PɼÀUÉ £ÀªÀÄÆzÀÄ
          ªÀiÁrgÀÄvÉÛ.

                                                                                         ªÉƧ®UÀÄ
   ¸ÀéwÛ£À vÀ¥À¹Ã®Ä            CPÉéöÊgÀÄ ªÀiÁrPÉÆArgÀĪÀ «¹ÛÃtð
                                                                                  gÀÆ.                   ¥ÉÊ
PɸÀgÉ UÁæªÀÄ                                  J - UÀÄ                        3,24,700              00
¸ÀªÉð £ÀA.464                                  3 - 16

            ªÉÄîÌAqÀ ¸ÀéwÛUÉ DªÁqÁðVgÀĪÀ 3,24,700-00 gÀÆ¥Á¬ÄUÀ¼À£ÀÄß ¤ÃªÀÅ F D¦üùUÉ vÁjÃRÄ
15-4-98 gÀAzÀÄ ¨É½UÉÎ 11 WÀAmÉUÉ F d«Ää£À zÁR¯ÁwUÀ¼À ¸ÀéwÛ£À ªÉÄð£À PÀAzÁAiÀÄ ªÀUÉÊgÉ ¥ÁªÀw
ªÀiÁrgÀvÀPÀÌ zÁR¯ÁwUÀ¼ÀÄ ªÀÄvÀÄÛ F ¸ÀéwÛ£À vÀºÀ¯ïªÀgÉV£À 13 ªÀµÀðUÀ¼À ¨Á§ÄÛ ¸À¨ï jf¸ÁÖçgïgÀªÀgÀ
J£ÀÌA§gÉ£ïì ¸Ànð¦üPÉmï ¸ÀªÉÄÃvÀ ºÁdgÁV ªÉƧ®UÀÄ ¥ÀqÉAiÀÄvÀPÀÌzÀÄÝ. ªÉÄîÌAqÀ ¸ÀévÀÄÛ ¥Áæ¢üPÁgÀzÀ PÉ®¸ÀUÀ½UÉ
¨ÉÃPÁVgÀĪÀÅzÀjAzÀ CzÀ£ÀÄß F £ÉÆÃnøï vÀ®Ä¦zÀ PÀÆqÀ¯É ¢£ÀUÀ¼ÉƼÀUÁV RįÁ¸ÀĪÀiÁr E¯ÁSÉ
ªÀÄdPÀÆjUÉ M¦à¹PÉÆqÀvÀPÀÌzÀÄÝ. vÀ¦àzÀ°è ¯ÁåAqï CQéfµÀ£ï PÁAiÉÄÝ «¢ü 16£Éà ¸ÉPÀë£ï ªÉÄÃ¯É ¸ÀévÀÄÛ ¸Áé¢üãÀPÉÌ
vÉUÉzÀÄPÉÆ¼ÁîUÀÄvÀÛzÉ. C®èzÉ EwÛÃa£À 3 ªÀµÀðzÀ RTC & E.C zÀÈrüÃPÀgÀt ¥ÀvÀæ PÀÄlÄA§ ¸ÀzÀ¸ÀågÀ
zsÀÈrüÃPÀgÀt ¥ÀvÀæ EvÀgÉÀ zÁR¯Áw ¸À°è¸ÀĪÀÅzÀÄ.

vÁjÃRÄ:30/3/98
                                  55




                                                          ¸À»/-
                                            ¸ÉàµÀ¯ï ¯ÁåAqï CQéfµÀ£ï D¦üøÀgï
                                      ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ"



The afore-quoted notice called upon the owner of the property to

produce the RTC, E.C. for the previous 3 years and in the **event of

failure of such production, possession would be taken under Section

16 of the Land Acquisition Act, 1894. Therefore, 3 events happen.

On 18-09-1992 the preliminary notification is issued in terms of

law; on 20-08-1997 the final notification and on 30-03-1998

determination of compensation and the notice of award.                            None

came forward claiming compensation for the acquisition in reply to

the award notice.   MUDA then deposits the compensation amount

before the jurisdictional civil Court. All that is necessary for a land

acquisition to get complete did happen on the deposit of the award

amount before the jurisdictional civil Court.           This was done after

following all the parameters, as necessary in law.



      20. Between the dates of preliminary notification and final

notification, it transpires that one Devaraju claiming to be the son

of Ninga submits a representation to MUDA to drop Sy.No.464




               **Corrected vide Chamber order dated 24.09.2024.
                                                 56



measuring 3 acres 16 guntas from the acquisition proceedings. The

communication dated 13-08-1996 reads as follows:

                                                                                  "¢£ÁAPÀ:13-8-96.
     EAzÀ:
     f.zÉêÀgÁdÄ
     ©£ï ¯ÉÃmï dªÀgÀAiÀÄå
     gÉÆÃqï £ÀA.3406
     4£Éà ªÀÄÄRågÀ¸ÉÛ
     ®µÀÌgï ªÉÆºÀ¯Áè
     GzÀÄð£ÀUÀgÀ, ªÉÄʸÀÆgÀÄ.

     EªÀjUÉ:
     ªÀiÁ£Àå £ÀUÀgÁ©üªÀÈ¢Þ ¸ÀaªÀgÀÄ
     PÀ£ÁðlPÀ ¸ÀPÁðgÀ
     «zsÁ£À¸ËzsÀ, ¨ÉAUÀ¼ÀÆgÀÄ-1.

     ªÀiÁ£ÀågÉÃ,

                   «µÀAiÀÄ: ªÉÄʸÀÆgÀÄ vÁ®ÆèPÀÄ PÀ¸À¨Á PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA.462gÀ°è 0.37,
                            ¸ÀªÉð £ÀA.464gÀ°è 3-16 d«ÄãÀÄ 14.13 C£ÀÄß ¨sÀƸÁé¢üãÀ
                            PÀæªÀÄ¢AzÀ PÉÊ©qÀĪÀ §UÉÎ.

                 £À£ÀUÉ ªÉÄʸÀÆgÀÄ vÁ®ÆèPÀÄ PÀ¸À¨Á ºÉÆÃ§½ PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA.462gÀ°è 0.37
     ªÀÄvÀÄÛ ¸ÀªÉð £ÀA.464gÀ°è 3.16 UÀÄAmÉ RÄ¶Ì 4.13 UÀÄAmÉ RÄ¶Ì d«ÄãÀÄ £À£Àß vÀAzÉAiÀĪÀjAzÀ
     ¦vÁæfðvÀªÁV §A¢zÀÄÝ, ºÁ° £À£Àß ¸Áé¢üãÁ£ÀĨsÀªÀzÀ°èzÀÄÝ, £Á£ÀÄ ¸ÀzÀjà d«ÄãÀ£ÀÄß £ÀA©
     PÀȶ¬ÄAzÀ fêÀ£À ¤ªÀðºÀuÉ ªÀiÁqÀÄwÛzÉÞãÉ. ªÉÄîÌAqÀ d«ÄãÀÄ ©lÄÖ £À£ÀUÉ ¨ÉÃgÉ J°èAiÀÄÆ
     ¸À»vÀ AiÀiÁªÀÅzÉà «zsÀªÁzÀ d«ÄãÀÄ ªÉUÉÊgÉ EgÀĪÀÅ¢®è.            £À£ÀUÉ £Á®ÄÌ d£À UÀAqÀÄ
     ªÀÄPÀ̼ÀÄUÀ½zÀÄÝ CªÀgÉ®ègÀÆ ¤gÀÄzÉÆåÃVUÀ¼ÁVgÀÄvÁÛgÉ. ¥Àæ¸ÁÛ«vÀ RÄ¶Ì d«ÄãÀ£ÀÄß ¸ÀĪÀiÁgÀÄ 10
     ºÀÄt¸ÉêÀÄgÀ, ªÀiÁ«£ÀªÀÄgÀUÀ¼ÀÄ-12, ºÉÆAUɪÀÄgÀ ¸ÀĪÀiÁgÀÄ 25, ºÀvÀÄÛ ªÀµÀðzÀ vÉAV£À ªÀÄgÀ
     ¸ÀĪÀiÁgÀÄ 12 EgÀÄvÀÛzÉ.       ¸ÀzÀjà d«ÄãÀ£ÀÄß vÁªÀÅUÀ¼ÉãÁzÀgÀÆ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀzÀ
     §qÁªÀuÉAiÀÄ GzÉÝñÀPÁÌV ¨sÀÆ ¸Áé¢üãÀ £ÀqÀªÀ½ £ÀqÉ¢zÀÄÝ ¥ÀvÀæzÀ°è ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©lÄÖ
     £ÁªÀÅUÀ¼ÀÄ PÀȶ fêÀ£ÀªÀ£ÀÄß ªÀÄÄAzÀĪÀgɸÀ®Ä CªÀPÁ±À ªÀiÁrPÉÆqÀ¨ÉÃPÉAzÀÄ ¥Áæyð¸ÀÄvÉÛãÉ.

                   ªÀAzÀ£ÉUÀ¼ÉÆA¢UÉ,

                                                                                     vÀªÀÄä «±Áé¹,
                                                                                        ¸À»/-
                                                                                    (f.zÉêÀgÁdÄ)"
                                                    57



MUDA did not act on this, but went on with the acquisition process.

After the final notification was over, it transpires MUDA on 30-08-

1997 drew up some proceedings with regard to dropping of the

subject land from acquisition. The proceedings dated 30-08-1997

reads as follows:

                                  "ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ.

      £ÀA.J¯ïJPÀÆå(4)¹Dgï:48:96-97                                                   vÁ||30-8-1997

      UÉÃ:

      PÁAiÀÄðzÀ²ðAiÀĪÀgÀÄ
      £ÀUÀgÁ©üªÀÈ¢Þ E¯ÁSÉ,
      PÀ£ÁðlPÀ ¸ÀPÁðgÀ,
      §ºÀĪÀĺÀrUÀ¼À PÀlÖqÀ,
      qÁ:©.Dgï.CA¨ÉÃqÀÌgï «Ã¢ü,
      ¨ÉAUÀ¼ÀÆgÀÄ.

      ªÀiÁ£ÀågÉÃ,
                    «µÀAiÀÄ: ªÉÄʸÀÆgÀÄ vÁ:PɸÀgÉ UÁæªÀÄPÉÌ ¸ÉÃjzÀ ¸ÀªÉð £ÀA.462gÀ°è 37 UÀÄAmÉ ¸ÀªÉð
                             £ÀA.464gÀ°è 3 JPÀgÉ 16 UÀÄAmÉ MlÄÖ 4 JPÀgÉ 13 UÀÄAmÉ d«ÄãÀ£ÄÀ ß
                             ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©qÀĪÀ §UÉÎ.
                                                              :-:

                 G¯ÉèÃR: 1. vÀªÀÄä ¥ÀvÀæ ¸ÀASÉå £ÀDE 499: D¥Áæ¤ 96 ¢£ÁAPÀ:3-9-96
                         2. ¥Áæ¢üPÁgÀzÀ ¤tðAiÀÄ ¸ÀASÉå 20, ¢£ÁAPÀ: 24-7-97
                                                         :-:
                 ¢ ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ F ¥ÀæPÀgÀtªÀ£ÀÄß ¥Áæ¢üPÀgÀzÀ ªÀÄÄAzÉ
      ªÀÄAr¸À¯Á¬ÄvÀÄ. PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA§gï 462gÀ°è 37 UÀÄAmÉ ¸ÀªÉð £ÀA§gï 464gÀ°è 3
      JPÀgÉ 16 UÀÄAmÉ MlÄÖ 4 JPÀgÉ 13 UÀÄAmÉ d«ÄãÀÄ ¥Áæ¢üPÁgÀzÀ §qÁªÀuÉAiÀÄ PÉÆ£ÉAiÀÄ
      ¨sÁUÀzÀ°è §gÀÄvÀÛzÉAzÀÄ ¸ÀzÀj d«ÄãÀ£ÀÄß ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©lÖ°è ¥Áæ¢üPÁgÀPÉÌ AiÀiÁªÀÅzÉÃ
      vÉÆAzÀgÉ AiÀiÁUÀzÉ EgÀĪÀÅzÀ£ÀÄß ªÀÄ£ÀUÀAqÀÄ, ºÁUÀÆ ¸ÀzÀj d«Ää£À°è ªÁlgï ¸À¥èÉöÊ
      ¥ÉÊ¥ï¯ÉÊ£ïUÀ¼ÀÄ ºÁzÀÄ ºÉÆÃUÀĪÀ ¸ÁzsÀåvÉ EzÉAiÉÄÃ, MAzÀÄ ªÉÃ¼É AiÀiÁªÀÅzÉà AiÉÆÃd£ÉUÉ zÀPÌÉ
      AiÀiÁUÀzÉ EzÀݰè CfðzÁgÀgÀ d«ÄãÀÄUÀ¼À£ÀÄß ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©qÀĪÀ §UÉÎ ¸ÀPÁðgÀPÌÉ
      ²¥sÁgÀ¸ÀÄì ªÀiÁqÀ§ºÀÄzÉAzÀÄ wêÀiÁð¤¸À¯ÁVzÉ.
                                         58



         PÀ£ÁðlPÀ £ÀUÀgÀ ¤ÃgÀÄ ¸ÀgÀ§gÁdÄ ªÀÄvÀÄÛ M¼ÀZÀgÀAr ªÀÄAqÀ½AiÀÄ ¸ÀA§AzsÀ¥l         À Ö
C¢üPÁjUÀ¼À eÉÆvÉAiÀÄ°è ¸ÀܼÀ vÀ¤SÉ ªÀiÁrzÀÄÝ, ¸ÀܼÀ vÀ¤SÁ ªÀgÀ¢AiÀÄ£ÀÄß F PÀÆqÀ ®UÀwÛ¹zÉ.
¸ÀzÀj d«ÄãÀÄUÀ¼ÀÄ PÉ.AiÀÄÄ.qÀ§Æèöå.J¸ï.£À AiÀiÁªÀÅzÉà ªÉÄÃdgï ¥Áè£ï E£ÀÄß vÀAiÀiÁgÁV®èªÉAzÀÄ
ªÀÄvÀÄÛ ªÉÄüÁ¥ÀÄgÀ ¤ÃgÀÄ ¸ÀgÀ§gÁfUÉ ¸ÀA§AzsÀ¥ÀlÖAvÉ F ¨sÁUÀzÀ°è E£ÀÆß AiÀĪÀÅzÉÃ
AiÉÆÃd£ÉUÀ½®èªÉAzÀÄ ºÁUÀÆ E£ÀÄß AiÀiÁªÀÅzÉà AiÉÆÃd£ÉUÀ¼ÀÄ vÀAiÀiÁj¹®èªÉAzÀÄ w½¹gÀÄvÁÛgÉ.

           ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©qÀĪÀ d«Ää£À «ªÀgÀvÉÆÃj¸ÀĪÀ £ÀPÉë CAwªÀÄ C¢ü¸ÀÆZÀ£ÉUÀ¼À
¥ÀæwUÀ¼ÀÄ, dAn ¸ÀܼÀ vÀ¤SÉ ªÀgÀ¢ J¯Áè ªÀiÁ»wUÀ¼À£ÀÄß ¤AiÀÄ«ÄvÀ £ÀªÀÄÆ£ÉAiÀÄ°è ¸À°è¸À¯ÁVzÉ.
¸ÀzÀj d«ÄãÀÄUÀ¼À£ÀÄß ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©qÀ®Ä M¦àgÀĪÀÅzÀjAzÀ AiÉÆÃd£É ¤gÁätPÉÌ
vÉÆAzÀgÉAiÀiÁUÀĪÀÅ¢®èªÉA§ C©ü¥ÁæAiÀÄzÉÆqÀ£É ªÀgÀ¢AiÀÄ£ÀÄß ¸ÀPÁðgÀPÉÌ ªÀÄÄA¢£À PÀæªÀÄPÁÌV
¸À°è¸À¯ÁVzÉ.
                                                                        vÀªÀÄä £ÀA§ÄUÉAiÀÄ
                                                                           ¸À»/-30/8"

"No.UDD 499 MIB 96
                                       Brief Note

      The Mysore Urban Dev. Authority has resolved in its
meeting held on 24-7-97 to recommend to Govt., to drop the
Acqn. Proceedings in r/o land measuring 0-37gt., in sy.no.462
and an extent of 3A-16gt., in sy.no.464 of Kesare village (total
4A-13 Guntas), This land is at one end of the layout.

      2.      In respect of sy.no.462 of Kesare village measuring
an extent of 0-37gt., final notification under section 19(1) of
KUDA Act-1987 has been issued vide No.UDD 719 MIB 93 dt.16-
4-94. In respect of sy.no.464 measuring an extent of 3A-16gt.,
final notification has been issued vide No.UDD/557/MIB/96
dtd.20-8-1997.

      3.     The SLAO, MUDA along with the other officers of
K.U.W.S.S.B., has visited the spot and found that KUWSSB has
not prepared any major plan in these lands, No plans have been
prepared for Melapura Water Supply Scheme. The Authority has
also opined that if the land in question is denotified the scheme
does not get affected.

      4.     It is intimated that in these cases the award has
not been passed and possession of the land has not been taken
U/S 16(2) of L.A.Act.
                                                59



             5.    In view of the above facts, the matter is placed
       before the Committee to take a decision regarding denotification
       as recommended by the MUDA."


Based upon the said proceeding and notwithstanding the fact that

the amount of award was also deposited before the jurisdicational

civil Court, the land comes to be denotified. This is, on the face of

it, an illegal act on the part of the State. The order of denotification

dated 18-05-1998 reads as follows:

                                      "PÀ£ÁðlPÀ gÁdå ¥ÀvÀæ
                                   C¢üPÀÈvÀªÁV ¥ÀæPÀn¸À¯ÁzÀÄzÀÄ

¸ÀA¥ÀÄl 133          ¨ÉAUÀ¼ÀÆgÀÄ, UÀÄgÀĪÁgÀ, dÆ£ï 4 1998 (eÉåõÀ× 14, ±ÀPÀ ªÀµÀð 1920)          ¸ÀAaPÉ 23

                                         ¨sÁUÀ 3-¸ÉPÀë£ï 1
  ±Á¸À£À§zÀݪÀ®èzÀ DzÀgÉ d«ÄãÀÄ ¸ÀAUÀæºÀt ±Á¸À£ÀzÀ ªÉÄÃgÉUÉ ºÉÆgÀr¹zÀ C¢ü¸Æ
                                                                           À ZÀ£ÉUÀ¼À ¸À»vÀªÁV
                             ¸ÀPÁðgÀzÀ C¢ü¸ÀÆZÀ£ÉUÀ¼ÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¸ÀaªÁ®AiÀÄ

                                        C¢ü¸ÀÆZÀ£É
                ¸ÀASÉå: £ÀCE/499/C¥Áæ«/96, ¨ÉAUÀ¼ÀÆgÀÄ ¢£ÁAPÀ 18£Éà ªÉÄà 1998

                 PÀ£ÁðlPÀ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁjUÀ¼À PÁ¬ÄzÉ 1987gÀ PÀ®A 19(7) ªÀÄvÀÄÛ ¨sÀÆ ¸Áé¢üãÀ
       PÁ¬ÄzÉ 1894gÀ PÀ®A 48(1)gÀ°è ¥ÀæzÀvÀÛªÁzÀ C¢üPÁgÀªÀ£ÀÄß ZÀ¯Á¬Ä¹, PÀ£ÁðlPÀ ¸ÀPÁðgÀªÅÀ
       PÀ£ÁðlPÀ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ PÁ¬ÄzÉ 1987gÀ C¢ü¤AiÀĪÀÄ 19(1)gÀ£ÀéAiÀÄ ªÉÄʸÀÆgÀÄ
       £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀzÀ AiÉÆÃeÉUÉ (zÉêÀ£ÀÆgÀÄ 3£Éà ºÀAvÀ) ¨sÀƸÁé¢üãÀ ¥Àr¹PÉÆ¼Àî®Ä
       C¢ü¸ÀÆZÀ£É ¸ÀASÉå £À.C.E. 557 C¥Áæ« 96, ¢£ÁAPÀ: 20£Éà DUÀ¸ïÖ 1997gÀ°è ¥ÀæPÀn¸À¯ÁzÀ
       d«ÄãÀÄUÀ¼À ¥ÉÊQ F PɼÀV£À C¢ü¸ÀÆZÀ£ÉAiÀÄ°è ¸ÀÆa¹gÀĪÀ d«ÄãÀÄUÀ¼À£ÀÄß ¨sÀƸÁé¢üãÀ
       PÀæªÀÄ¢AzÀ PÉÊ©qÀ¯ÁVzÉ.
                                                      C£ÀĸÀÆa

       f¯Éè: ªÉÄʸÀÆgÀÄ                     vÁ®ÆèPÀÄ: ªÉÄʸÀÆgÀÄ                UÁæªÀÄ: PɸÀgÉ
                                                        60



PÀæªÀÄ.   ¸ÀªÉð      SÁvÉzÁgÀgÀ    RÄ¶Ì zÁUÁAiÀÄÄÛ    RgÁ§Ä     MlÄÖ                                             ¨sÆ
                                                                                                                   À ¸Áé¢üãÀ
¸ÀASÉå    £ÀA.       ºÉ¸ÀgÀÄ       J. UÀÄA            J. UÀÄA   «¹ÛÃtð                                           ¢AzÀ PÉÊ©lÖ
                                                                J. UÀÄA             ZÉPÀÄ̧A¢                    «¹ÛÃtð
                                                                                                                 J. UÀÄA

                                                                          ¥ÀƪÀð ¥À²ÑªÀÄ    GvÀÛgÀ      zÀQët
1)        464        ¤AUÀ          3-16      -        0-16      3-32      460    zÉêÀ      467,        454        3-16
                     GgÀÄ¥sï                                                      £ÀÆgÀÄ    461
                     dªÀgÀ                                                        Uàr

                                                     PÀ£ÁðlPÀ gÁdå¥Á®gÀ DeÁÕ£ÀĸÁgÀ ªÀÄvÀÄÛ CªÀgÀ ºÉ¸Àj£À°è
                                                                         ¹zÀÝgÁªÀÄAiÀÄå
                                                                ¸ÀPÁðgÀzÀ C¢üãÀ PÁAiÀÄðzÀ²ð
                                                                    £ÀUÀgÁ©üªÀÈ¢Þ E¯ÁSÉ."



Notwithstanding the aforesaid denotification, an individual award is

determined in favour of the khatedar on 15-02-1999.                                                              The

determination of individual awarded dated 15-02-1999 reads as

follows:

                                       "«±ÉõÀ ¨sÀƸÁé¢üãÁ¢üPÁjUÀ¼À PÀbÉÃj
                                  ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ

                  ¸ÀASÉå: J¯ï.J.¹.40/97-98                                                      ¢£ÁAPÀ:15.2.99

                                          ªÉÊAiÀÄQÛPÀ CªÁqïð ¤tðAiÀÄ

                    ªÉÊAiÀÄQÛPÀ CªÁqïð ¤tðAiÀÄ ¸ÀASÉå 40 ¢£ÁAPÀ 15.2.99 AiÉÆÃd£ÉAiÀÄ ºÉ¸ÀgÄÀ
          zÉêÀ£ÀÆgÀÄ 3£Éà ºÀAvÀzÀ §qÁªÀuÉAiÀÄ ¤ªÀiÁðtPÁÌV ¥ÁæxÀ«ÄPÀ C¢ü¸ÀÆZÀ£ÉAiÀÄ ¸ÀASÉå
          ¥ÀĨsÀƸÁé 48/92-93 ¢£ÁAPÀ 18-9-92 CAwªÀÄ C¢ü¸ÀÆZÀ£É ¸ÀASÉå £ÀDE 557 C¥Àæ« 96
          ¢£ÁAPÀ 20.8.97 ¸ÁªÀiÁ£Àå DªÁqïð ¤tðAiÀÄ ¸ÀASÉå J¯ïJPÀÆå.PÁ.¹.Dgï.48/92-93
          ¢£ÁAPÀ 31.10.97 ¸ÁªÀiÁ£Àå DªÁqïð ¤tðAiÀÄ ¸ÀPÁðgÀ: «¨sÁUÁ¢üPÁjAiÀÄ:f¯Áè¢üPÁjUÀ¼À
          ªÀÄAdÆgÁy DzÉñÀ ¸ÀASÉå £ÀDE 21 JALn 98 ¢£ÁAPÀ 12.3.98.

                   ªÉÄʸÀÆgÀÄ vÁ®ÆèPÀÄ PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA.464 «¹ÛÃtð 3 JPÀgÉ 16 UÀÄAmɪÀżÀî
          d«ÄãÀ£ÀÄß zÉêÀ£ÀÆgÀÄ 3£Éà ºÀAvÀ AiÉÆÃd£ÉUÉ ¨sÀƸÁé¢üãÀ¥Àr¸ÀĪÀ £ÀqÀªÀ½PÉ £ÀqÉ¢zÀÄÝ,
          ªÉÄð£À DzÉñÀzÀAvÉ ¸ÁªÀiÁ£Àå DªÁqïð ¤tðAiÀÄ vÀAiÀiÁj¹ C£ÀÄªÉÆÃzÀ£ÉUÉ ¸ÀPÁðgÀPÌÉ :
          f¯Áè¢üPÁjAiÀĪÀjUÉ: «¨sÁUÁ¢üPÁjAiÀĪÀjUÉ ¸À°è¸À¯ÁV ¸ÀzÀjAiÀĪÀjAzÀ ªÉÄð£ÀAvÉ CªÁqïð
          ªÀÄAdÆgÁVgÀÄvÀÛzÉ. CzÀgÀAvÉ d«Ää£À ¥ÀjºÁgÀzÀs£À «ªÀgÀ F PɼÀPÀAqÀAvÉ EgÀÄvÀÛzÉ.
                                                  61




                                                      ¥ÀjºÁgÀ«ªÀgÀ

                  UÁæªÀÄ             PɸÀgÉ
                  ¸ÀªÉð £ÀA.         464
                  vÀgÀºÉ             RĶÌ
                  ¨sÀƸÁé¢üãÀ¥Àr¹zÀ «¹ÛÃtð 3 JPÀgÉ 16 UÀÄAmÉ
                  d«ÄãÀÄ ¨É¯É JPÀgÉ 1PÉ gÀÆ.50,000=00gÀÆ £ÀAvÉ 3 JPÀgÉ 16 UÀÄAmÉUÉ
                  MlÄÖ d«Ää£À ªÉƧ®UÀÄ gÀÆ.                             1,70,000=00
                  ±ÉÃPÀqÀ 30gÀ ±Á¸À£À§zÀÞ ¨sÀvÉå gÀÆ.                      51,000=00
                  ±ÉÃPÀqÀ 12gÀ C¢üPÀ ¨É¯É gÀÆ.
                  ¢£ÁAPÀ 18.9.92 jAzÀ 18.10.97 gÀªÀgÉ«UÉ                1,03,700=00
                  ±ÉÃPÀqÀ 9gÀ §rØ ¢£ÁAPÀ-----
                  jAzÀ gÀÆ.------gÀªÀgÉUÉÀ                                  -
                  ±ÉÃPÀqÀ 15gÀ §rØ ¢£ÁAPÀ-------
                  jAzÀ gÀÆ.------gÀªÀgÉUÉ                                   -
                  ªÀiÁ°Ì ¨É¯É gÀÆ.                                          -
                                                                      -----------

MlÄÖ dĪÀiÁè gÀÆ.3,24,700=00

-----------

gÀÆ.Three lakhs twenty four thousand seven hundred only ¸ÁªÀiÁ£Àå CªÁqïð ¤tðAiÀÄzÀ ¥ÀæPÀgÀtzÀ°è F PɼÀPÀAqÀªÀgÀÄ DªÁqïðzÁgÀgÁVgÀÄvÁÛgÉ.


         ¸ÀªÉð £ÀA.                  «¹ÛÃtð             SÁvÉzÁgÀgÀÄ: CªÁqïðzÁgÀgÀÄ
                                     J. UÀÄA.           ²æÃ.¤AUÀ G|| dªÀgÀ
         464                         3-16

ªÀÄ®èAiÀÄå gÀªÀgÀÄ ¢£ÁAPÀ 18.4.98 gÀAzÀÄ CªÁqïð £ÉÆÃnøÀ£ÀÄß ¥ÀqÉ¢gÀÄvÁÛgÉ. FªÀgÉ«UÀÆ AiÀiÁgÀÆ ¸ÀºÀ zÁR¯ÉUÀ¼À£ÀÄß ¸À°è¹ ºÀPÀÄÌ zÀÈrüÃPÀj¹ ¥ÀjºÁgÀ ºÀt ¥ÀqÉ¢gÀĪÀÅ¢®è. DzÀÝjAzÀ ¨sÀƸÁé¢üãÀ PÁAiÉÄÝ PÀ®A 31(2) gÀ C£ÀéAiÀÄ £ÁåAiÀiÁ®AiÀÄPÉÌ oÉêÀt ªÀiÁqÀ®Ä wêÀiÁð¤¸À¯ÁVzÉ.

¸À»/-

«±ÉõÀ ¨sÀƸÁé¢üãÁ¢üPÁj ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ ªÉÄʸÀÆgÀÄ."

The individual award notice would clearly indicate that despite Mallaiah or Mylaraiah who has received the notice on 18-04-1998 has not come forward to claim compensation, therefore in terms of 62 Section 31(2) of the Land Acquisition Act, the amount is deposited before the jurisdictional civil Court. Here lies the choke. If the land had been denotified, why at all did MUDA, after such denotification determine individual award. The MUDA does not stop at that, continues to form the layout and distributes sites in favour of allottees. From 1998 till 31-12-2003, the owner of Sy.No.464 is shown as MUDA. The Encumbrance Certificate also reflects the name of MUDA. Upto the date of acquisition, it reflected the name of Mylaraiah. Nowhere it reflected the name of Devaraju.

21. Here springs into the picture the family of the Chief Minister. One Devaraju who claiming to be the son of Ninga, executed a sale deed in favour of B.N. Mallikarjunaiah.

B.N. Mallikarjunaiah is the brother-in-law of the petitioner. The sale deed is executed on 25-08-2004, by then, on 15-06-2004 sites were formed, areas were demarcated for park and other amenities and several sites had already been distributed to the allottees, they were 19 in number. The names of the allottees and the dates of distribution are as follows:

"PɼÀPÀAqÀAvÉ ¤ªÉñÀ£ÀUÀ¼À£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁr PÀæAiÀÄ¥ÀvÀæUÀ¼À£ÀÄß FUÁUÀ¯Éà ¤ÃqÀ¯ÁVzÉ.
                                            63




       ಕ"ಮ      Vೇಶನ   ಮಂಜೂ ಾc0ಾರರ Lೆಸರು w"ೕ / w"ೕಮc         ಕ"ಯಪತ" ೕ?ದ
       ಸಂrೆf   ಸಂrೆf                                           1ಾಂಕ
       1       263        ಾಮ ಾ,>                              29.12.2003
       2       264      ಅನ/ಪhtð                               07.02.2006
       3       283         .ಎ4.8ೋKಂದ8ೌಡ                     17.10.2005
       4       284        ಾಮ ಾ,>                              05.11.2003
       5       285      ಪ$ರು„ೋತ.ಮ 0ಾ4                       21.05.2005
       6       287      ಪ$ಟ Sಂಗಮ;                             06.01.2004
       7       391      [ಾಲc ಸ,ಣ JಾR                          19.08.2005
       8       392        ಾಘVೇಂದ"†ಾ '                        30.07.2009
       9       366      ಪhO [ಾ                                20.09.2004
       10      367      ‡ೕವ                                   19.02.2007
       11      368         ಶjಲ ಪ" ಾˆ                          28.03.2005
       12      369       ೆ. .ಪ$ಣ‰ಚj                           19.02.2006
       13      396      †ೋŠೋ ಾ‹                           13.04.2005
       14      397      ಪ" ೕŒ ಕು[ಾ                            24.08.2005
       15      398      ಚನ/¥Àà                                19.12.2004
       16      399      wವಣ‰                                  12.01.2005
       17      400      ಪದ;                                   15.06.2004
       18      422      ಜಯಮ;                                  31.05.2005
       19      423      wವಕು[ಾ                                27.05.2004"




It now becomes interesting to notice the sale deed executed by one Devaraju, in favour of the brother-in-law of the petitioner on 25-08- 2004. It reads as follows:
"¹ÜgÀ ¸ÀéwÛ£À ±ÀÄzÀÞ PÀæAiÀÄ ¥ÀvÀæ ¢£ÁAPÀ:25-08-2004 64 ಸ ಎರಡು ಾKರದ 1ಾಲ91ೇ ಇಸK ಆಗ4 [ಾLೇ Fಾ RÄ ಇ¥ÀàvÉÊದರಲೂT ೖಸೂರು ¹n, †ಾಮ ಾಜ •ಹZಾT, ಕುVೆಂಪ$ನಗರ, G. ೆ.Zೇಔ• 41ೇ ಹಂತ, 31ೇ ಾ"4, ಮ1ೆ ನಂ: 1245 ರST VಾಸVಾ)ರುವ w"ೕ ಮ Sಂಗಯfರವರ ಮಗ w"ೕ «.ಎಂ ಮST ಾಜು ನ ಾ,> ರವ 8ೆ, Jೆಂಗಳ•ರು @G, ೆ.ಎ4. Šೌ , 101ೇ ಾ"4, 11ೇ ಮುಖf ರ ೆ., ಮ1ೆ ನಂ ನಂ..117ರST VಾಸVಾ)ರುವ w"ೕ dªÀgÀ ರವರ ªÀÄಗ w"ೕ. ‡. 0ೇವ ಾಜು ಒಂದು ನನ/ ಧಮ ಪc/ w"ೕಮc ಎಂ. ಸ ೋಜಮ; ಮತು. ನಮ;ಗಳ ಮಕ9ಳ ಗWಾದ ಒಂದ1ೇ ಮಗಳ ?. nೆ"ೕeಾ, ಎರಡ1ೇ ಮಗ ?. ನಕ ಾ", ಮೂರ1ೇ ಮಗಳ ?. ಪ"eಾ, 1ಾಲ91ೇ ಮಗಳ . ಪ"ceಾ, LzÀ1ೇ 1ೇ ಮಗ ?, ±À²zsÀ ಆದ 1ಾವ$ಗಳ ೇ ಬ ೆ@ ೊಟ ಶುದ ಕ"ಯಪತ"ದ ಕ"ಮªÉãÉAದ ೆ, ±ÉqÀÆå•ನST ನಮೂದು [ಾ?ರುವ ಸ,ತು. ನಮ8ೆ -Fಾ"‡ ತVಾ) ಬಂ ಬಂದು ದು, ನಮ;ಗಳ !ೈ_ ಒಂದ1ೇ --ೆ. 0ೇವ ಾಜು ಆದ ನನ/ Lೆಸ ನST rಾFೆ Lೊಂ ದುC, ±Àಹ• ಹ•ವ ಹ•ವ ೆK)ನ ಕಂ0ಾಯವನು/ ಕG ೊಂಡು LಾSೕ ನಮ; ಸಂಪhtð [ಾSೕಕತ, ಮತು. ಹಕು9 JಾಧfFೆ8ೆ ೇ ಾ,#ೕ1ಾಮಭವದSTರುವ ಸ,Fಾ.)ರುತ.0ೆ.
!ೆಡೂf• ಸ,ತ.ನು/ 1ಾವ$ ನಮ; ಇ„ಾ £ÀĸÁರ «ಕ"Rಸಲು ಸಂಪh ಣ ಸ,ತಂತ" ಾ)ಯೂ ಾನೂನು ಪ" ಾರ ಹಕು9ಳ=ವ ಾ)ಯೂ ಸLಾ ಇರುFೆ.ೕVೆ. „ೆಡೂf• ಸ,c.8ೆ 1ಾವಲT0ೆ ಮFಾ.ರು Vಾರಸು0ಾರರು ಹಕು9 ಪ6ೆಯುವವರು ಸಹ ಇರುವ$ ಲT.
!ೆಡೂf• ¸Àéತ.ನು/ ನಮ; ದರದು >ತ. ಅಂದ ೆ ನಮ; ೈ ಾಲ cೕ ಸಲು ಮತು. ಗೃಹಕೃತ,ದ ಖ˜ 8ಾ) ಹಣದ ಅವಶfಕFೆ ಇರುವ$ದ ಂದ „ೆಡೂf• ಸ,ತ.ನು/ eಾರತ ಸ ಾ ರದST ಚZಾವ7ೆಯSTರುವ ನಗದು 8ೌರ ಂ• ರೂ. 5,95,000/- (ಐದು ಲXದ FೊಂಭFೆšದು ಾKರ ರೂ!ಾR) ಗ<8ೆ ಶುದC ಕ"ಮ ೆ9 ೊG ರುFೆ.ೕVೆ.
PÀæಯದ ಪ"cಫಲದ •ಬಲಗು ರೂ. 5,95,000/- (ಐದು ಲXದ Fೊಂಭತು. ಾKರ ರೂ!ಾR) ಗಳನು/ ಈ ೆಳಕಂಡ ಾPಗಳ ಸಮXಮ ಪ6ೆದು ೊಂ?ರುFೆ.ೕVೆ. ಈ ೕcpಾ) ಕ"ಯದ ¥ÀÆtð ªÉƧ®UÀÄ ಸಂ0ಾಯVಾ)ರುತ.0ೆ. ಈ ಕ"ಯದ ವfವLಾರ1ಾ/) ªÀÄvÁåªÀ ಪ"cಫಲ Jಾ_ ಬರJೇ ಾ)ಸುವ$ ಲT.
ಕ"ಯದ ಸ,c.ನ ಾ,#ೕನವನು/ ಸವ [ಾSೕಕತ,0ೊಡ1ೆ ಈ ವಸ0ೇ ಮ; ಾ,#ೕನ ೆ9 ಟು ೊG ರುFೆ.ೕVೆ. !ೆಡೂf• ಸ,c.ನST ನಮ)ರುವಂತಹ ಆಸ_. Kwಷ ಹಕು9 JಾಧfFೆಗಳನು/ ಸLಾ ವ^@ರುFೆ.ೕVೆ. ¸ÀéwÛ8ೆ ಸಂಬಂಧಪಟ ಎZಾT C¸Àಲು ಾಗದಪತ"ಗಳನು/ ಮ; ವಶ ೆ9 ೊG gÀÄFೆ.ೕVೆ.
                                            65



              !ೆqÀÆå• ಸ,c.8ೆ ಈ     ನದ Zಾ8ಾಯು.       ೕVೇ ಸಂಪhಣ [ಾSೕಕ ಾ) ಹಕು90ಾರ ಾ)
     !ೆಡೂf• ಸ,c.ನ ಎZಾT Kಧದ rಾFೆಗಳನು/           ಮ; Lೆ
                                                  Lೆಸ
                                                    ಸ 8ೆ ವ8ಾ R@ ೊಂಡು          ಮ; ಇ„ಾ £ÀĸÁರ
ಕ"ಯ, 0ಾನ. ಪ ವತ 1ೆಗWೆಂಬ ವfವLಾರಗಳST ಸ,ತಂತ" ಾ) ವfವಹ ಸಲು Jಾಧf ಾ) ಮ; ಪ$ತ"

!ೌತ" ªÀA±À¥ÁgÀA¥ÀgÀAiÀĪÁ J¯Áè PÁ®PÀÆÌ ¸ÀÄRªÁV C£ÀĨsÀ«¹PÉÆAqÀÄ §gÀĪÀÅzÀÄ.

!ೆಡೂf• ಸ,ತು. ಪರzsÁ ೆ, ‡ೕವ1ಾಂಶ, eಾ8ಾಂತ, 1ಾfpಾಲಯಗಳ 1ಾfpಾಲಯಗಳ ಜ-œಗ<8ೆ ಇತರ ಹಕು9ಗ<8ೆ ಮತು. ೖನ ಹಕು9ಗ<8ೆ F6ಾ)ರುವ$ ಲTVೆಂದು ಪhಣ ನಂ ೆ ಮತು. ಭರವ ೆಯನು/ ೊG ರುFೆ.ೕVೆ. nೆಡೂf• ಸ,c.ನ K†ಾರದST pಾವ$0ೇ KಧVಾದ ತಂŠೆ ತಕ ಾರುಗಳ ಕಂಡುಬಂದST ಅದನು/ 1ಾVೇ ನಮ; ಸ,ಂತ ಖ˜ ಂದ ಪ ಹ @ ೊಡುFೆ.ೕVೆ. ತ-œದST, ಆದ ಂದ ಂದ ಮ8ೆ ಉಂŠಾಗ ಬಹು0ಾದ Kwಷ , ಖಚು Vೆಚj ನµÀÖ ಸLಾ ನ>;ಂದಲೂ ನಮ; ಇತರ ಚರ @gರ ಆ@.ಗ<ಂದ ಸೂಲು [ಾ? ೊಳ=ಬಹುದು.

PÀæಯದ ಸ,c.ನST ಇSTಂದ ಮುಂ0ೆ ನಮ8ಾಗSೕ ನಮ; ಪರ ಮFಾ. ಗೂ ಆಗS pಾವ KಧVಾದ ಹಕು9 JಾಧfFೆಗಳ• ಸಹ ಇರುವ$ ಲT ಎಂದು ಒ-œ ಬ ೆ@ ೊಟ @gರಸ,c.ನ ಶುದC PÀæಯಪತ"

ಸ^.
-:Lೆಡೂf• ಸ,c.ನ Kವರ :-
ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮ ೆ9 ೇ ದ ಸVೆ ನಂ. 464 ರSTರುವ 3-16 (ಮೂರು ಎಕ ೆ ಹ 1ಾರು ಗುಂಟು) ಗುಂಟು) ಖು¦Ì ಜ>ೕ 8ೆ †ೆಕು9 ಬಂ .

     ಪhವ ೆ9 : ಸªÉðನಂ, 462 ರ ಜ>ೕನು                       ಪwjಮ ೆ9: ಸªÉðನಂ, 467 ರ ಜ>ೕನು
                                                             ೆ9: ಸ
     ಉತ.ರ ೆ9 : ಸVೆ ನಂ. 466 ರ ಜ>ೕಮ                      ದPಣ ೆ9:
                                                           ೆ9: ಸVೆ ನಂ. 462 ರ ಜ>ೕನು

              ಈ ಮŸೆf ಇರುವ 3-16 (ಮೂರು ಎಕgÉ ಹ 1ಾರು ಗುಂŠೆ)
                                                 ಗುಂŠೆ) ಖು¶Ì ಹಕು9ಗWೆ• ಡ1ೆ ಶುದC ಕ"ಯ ೆ9
ೊG ರುFೆ.ೕVೆ. ಎಂದು ಒ-œ ನಮ; ಆತ; ಸಂFೋಷ ಂದಲೂ ಮತು. ಖುದುC ಾ‡Rಂದಲೂ ಬ ೆದು ೊಟ ೊಟ ಶುದ ಕ"ಯಪತ" ಸ^ ಸದ ಸ,ತು. @ದSಂಗಪ$ರ 8ಾ"ಮ ಪಂ†ಾR. Vಾf-.8ೆ ಬರುತ.0ೆ."

(Emphasis supplied) What is discernible from the sale deed is, none of the factors that have happened from 1992 are even noticed. Devaraju was aware 66 that the subject land was included in the preliminary notification;

he was award that final notification also included his lands, as he had submitted representation for denotification. Passing of the award is also within the knowledge of Devaraju. Deliberately all these factors are suppressed and a sale deed is executed as if it is free from all history. It is interesting to notice the schedule to the sale deed. 3 acres 16 guntas of land in Sy.No.464 is shown as agricultural land, whereas 7 years ago, MUDA had formed the layout and one year prior to the sale deed, MUDA had distributed sites after formation of layout. I fail to understand how the land still remained as agricultural land after all these events. But, agricultural land, which ceases to be agricultural land, is shown to be purchased by the brother-in-law of the petitioner. The narration in the sale deed is that the vendor G.Devaraju has been paying taxes till the date of sale deed. This is another blush of illegality.

After the brother-in-law of the petitioner coming into possession of the property, the brother-in-law applies for conversion of the property. The aforesaid order of conversion is on the basis of two inspection reports of the Tahsildar dated 05-03-2005 and the 67 Deputy Commissioner himself on 17-06-2005. The report reads as follows:

"ಸgಳ ತ rಾ GಪœO ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ. 464 ರST 3-16 ಗುಂŠೆ ಜ>ೕ ನST, ವಸc ಉ0ೆCೕಶ ಾ9) ಭೂಪ ವತ 1ೆ ೋ w"ೕ .ಎಂ.ಮST ಾಜು ಾ,> ಮ Sಂಗಯf, ೖಸೂರು ಇವರು ಸST@ರುವ ಅ‡ ಯ ಬ8ೆm Fಾ: 17-06-2005 ರಂದು ಸgಳ ತ rೆ ನ6ೆ@ರುFೆ.
ನ6ೆ @ರುFೆ.ೕ1ೆ. FಾಲೂTಕು ತಹwೕZಾCರರು Lಾಗೂ ಇತ ೇ @ಬ¡ಂ ಯವರು Lಾಜ ದCರು.
ೖಸೂರು FಾಲೂTಕು ತಹ@ೕZಾC ರವರ ಪತ"ದ ನಂ.ಎ ಎ•ಎ 134/04-05, 1ಾಂಕ :
05-03-2005ರ ಪ" ಾರ ಪ" ಾ.Kತ ಜ>ೕನು ಅ‡ 0ಾರ 8ೆ ಕ"ಯದ ಮೂಲಕ ಬಂ ದುC rಾFೆ ಆ), ಾ,#ೕ1ಾನುಭವದSTರುFಾ. ೆ.
ಸgಳ ಪ wೕಲ1ೆ wೕಲ1ೆ ಸಮಯದST ಕಂಡು ಬಂದಂFೆ, ಪ" ಾ.Kತ ಜ>ೕ ನ ೕZೆ Kದುf¢ Vಾಹಕ ತಂc Lಾದು Lೋ)ರುವ$ ಲT. ಸದ ಪ"0ೇಶದST ಮರ [ಾS9ಗಳ ಇರುವ$ ಲT. ಜ>ೕ ನST ಅನ#ಕೃತ ಕಟ ಡಗಳ ಇರುವ$ ಲT. ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು ರವರ ಪತ"ದ ನಂ.ಎ• ಎ ಕೂf(6)@ಆ 48/96-97, 1ಾಂಕ: 03.09.1998 ರಂFೆ ಭೂ ಾ,#ೕನ ಕ"ಮ ಂದ ೈ ಡZಾ)0ೆ ಎಂದು ^ಂಬರಹ ೕ?ರುFಾ. ೆ Lಾಗೂ ಪತ"ದ ನಂ. ೖನ!ಾ"/ ನ(ೕ/ಭೂಬ/566/05- 06 1ಾಂಕ : 29.04.2005 ರಂFೆ ವಸc ವಲಯ ೆ9 ಾRC ಸZಾ)ರುತ.0ೆ.

ಸgಳ ತ rಾ ಸಮಯದST ಕಂಡುಬಂದಂFೆ, ಪ" ಾ.Kತ ಪ"0ೇಶವ$ ಸಮತŠಾ )ದುC ವಸc ಉ0ೆCೕಶ ೆ9 (ೕಗfVಾ)ರುತ.0ೆ.

¸À»/-

                                                                      ‡ZಾT# ಾ ,
                                                                 ೖಸೂರು ‡ZೆT,     ೖಸೂರು."


                                                               (Emphasis supplied)



The narration in the spot inspection report by the Deputy Commissioner is, that there are no electric lines passing, no trees are grown, no structures have come up and the land has been 68 dropped from acquisition. It is unundertandable, what did they inspect, as the very existence of agricultural land then was in doubt as by then, MUDA had formed sites and distributed sites to the allottees. What conversion from agriculture to residential was inspected is a mystery. A spot inspection actually took place or the report was drawn sitting in the airconditioned chambers, is to be enquired into. Even then, an official memorandum is issued granting conversion on 15-07-2005 by the Deputy Commissioner.

It reads as follows:

                        "‡ZಾT# ಾ ಗಳ ಾpಾ ಲಯ,               ೖಸೂರು ‡ZೆT,,   ೖಸೂರು

      ¸ÀASÉå: J.J¯ï.J£ï(1)190/2004-05                                      ¢£ÁAPÀ: 15.07.2005
                                            ಅ#ಕೃತ £ಾಪನ

              Kಷಯ:       ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸ.ನಂ. 464 ರST 3.16

ಎಕ ೆ K@.ೕಣ ದ ವfವ ಾಯ ಜ>ೕನನು/ ವಸc ಉ0ೆCೕಶ ಾ9) ಭೂಪ ವತ 1ೆ ಮಂಜೂ ಾc ೋ w"ೕ .ಎಂ.ಮST ಾಜು ನ ಾ,> ಮ Sಂಗಯf, ನಂ.1245, G. ೆ.ಬ6ಾವ7ೆ, ೖಸೂರು ರವರು ಸST@ರುವ ಅ‡ ಯ K†ಾರ G¯ÉèÃR: 1. gÁdå ¸ÀPÁðgÀzÀ ¸ÀÄvÉÆÛïÉAiÀÄ ¸ÀASÉå Dgï.r.7 J¯ï. f. ¦ 95 ¢£ÁAPÀ 7.6.1999 ªÀÄvÀÄÛ 7.6.2000.

2. ತಹwೕZಾCರರು, ೖಸೂರು FಾಲೂTಕು, ೖಸೂರು.ರವರ ಪತ"ದ ¸ÀASÉå:

J.J¯ï. J£ï.1.¹Dgï.134/2004-05 ¢£ÁAPÀ: 5.3.2005.
***** ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸ.ನಂ. 464 ರST 3.16 ಎಕ ೆ K@.ೕಣ ದ ವfವ ಾಯ ಜ>ೕನನು/ ವಸc ಉ0ೆCೕಶ ಾ9) ಭೂಪ ವತ 1ೆ ಮಂಜೂ ಾc ೋ ಜ>ೕ ನ rಾFೆ0ಾರ ಾದ w"ೕ .ಎಂ.ಮST ಾಜು ನ ಾ,> ರವರು ಅ‡ ಸST@ದುC, ಉZೆTೕಖ 2 ರ ಪತ"ದST ತಹwೕZಾC ರವರು ಪ" ಾ.ವ1ೆ ಸST@ ಉZೆTೕಖ 1 ರ ಾಜf ಸ ಾ ರದ ಸುFೊ.ೕZೆಯST c<@ರುವ ಎZಾT ಅಂಶಗ<8ೆ Kವರ ೕ? ಪ"ಕರಣದ ಸVೆ ನಂಬ 8ೆ ಜ>ೕನನು/ ವಸc ಉ0ೆCೕಶ ಾ9) 69 ಬಳಸಲು ಭೂಪ ವತ 1ೆಯನು/ ಮಂಜೂರು [ಾಡಲು 8ಾ"ಮಸg ಂದ pಾವ$0ೇ ಆ¤ೇಪ7ೆ ಇಲT0ೆ ಇರುವ$ದ ಂದ ವಸc ಉ0ೆCೕಶ ಾ9) ಬಳಸಲು (ೕಗfVಾ)ರುವ$ದ ಂದ ಅ‡ 0ಾರರ ೋ ೆಯಂFೆ ವಸc ಉ0ೆCೕಶ ೆ9 ಭೂ ಪ ವತ 1ೆ ಮಂಜೂರು [ಾಡಲು w3ಾರಸುN [ಾ?ರುFಾ. ೆ.
ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ ನಗರ (ೕಜ1ಾ ಸದಸfರ ಪತ"ದ ಸಂ. ೖನ¥Áæ. ನ(ೕ.ಭೂಉ. 566/2005-06 1ಾಂಕ 29.4.2005 ರಂFೆ ಪ" ಾ.-ತ ಜ>ೕನನು/ ವಸc ಮತು. ಉ0ೆCೕwತ ರ ೆ. ಉ0ೆCೕಶ ೆ9 ಾRC @ರುವ$0ಾ) ಕಂಡು ಬರುತ.0ೆ. Lಾಗೂ ಈ ಪತ"ದST ವfವ ಾBೕತರ ಉ0ೆCೕಶಗ<8ೆ ಭೂಪ ವತ 1ೆ ಪ6ೆಯುವ$ದ ೆ9 ಈ ಪತ"ವನು/ ಬಳಸ Jಾರ0ೆಂದು c<ಸZಾ)ರುತ.0ೆ.
ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ Knೇಷ ಭೂ ಾ,#ೕ1ಾ# ಾ ಗಳ ಪತ" J¯ïJPÀÆå (6) ¹ Dgï 48/96-97 ¢£ÁAPÀ 3.9.98 gÀAvÉ ¥Àæ¸ÁÛ¦vÀ d«ÄãÀ£ÀÄß ¥Áæ¢üPÁgÀªÀÅ ಭೂ ಾ,#ೕನ ಪ?@ ೊಳ=ಲು ಈವ ೆVೆಗೂ ಅ#ಸೂಚ1ೆ Lೊರ?@ರುವ$ ಲTVೆಂದು c<ಯ ಪ?@0ೆ.
ಪ"ಕರಣದ ಜ>£Àನು/ ತಹwೕZಾC , ೖಸೂರು ಇವರು 1ಾಂಕ 4.3.2005 ರಂದು ಕಂ0ಾಯ @ಬ¡ಂ ಗಳ --ೊFೆ ಸgಳ ಪ wೕಲ1ೆ ನ6ೆ@ರುFಾ. ೆ.
ಅ‡ 0ಾರ 8ೆ ಈ ಪ"ಕರಣ ೆ9 ಸಂಬಂ#@ದಂFೆ ಯ[ಾನು ಾರ ಜ>ೕನು ಭೂ ಪ ವತ 1ೆ Jಾ§ÄÛ ಸ ಾ ರ ೆ9 !ಾವcಸJೇ ಾದ ಶುಲ9ವನು/ !ಾವcಸುವಂFೆ cಳ ವ< ೆ ೕಡZಾ)ದುC ಅ‡ 0ಾರರು !ಾವcಸJೇ ಾ)ದC ಪ ವತ 1ಾ ಶುಲ9 ರೂ. 1,11,075.00 ಮತು. ¥ೕrü ¦üà ರೂ. 55.00 ಒಟು ರೂ. 1,11,130.00 ನು/ !ಾವcಸುವಂFೆ cಳ ವ< ೆ ೕಡZಾ)ದುC, ಅ‡ Ÿಾರರು ಕ"ಮVಾ) d®£ï ನಂ. 23 1ಾಂಕ 16.7.2005 ರST ಸ ಾ ರ ೆ9 ಜ[ಾ [ಾ?ರುFಾ. ೆ ಮತು. ಚಲ 1ೊಡ1ೆ ಭೂಪ ವತ 1ೆ pಾವ ಉ0ೆCೕಶ ೆ9 ಮಂಜೂ ಾ)0ೆ(ೕ ಅ0ೇ ಉ0ೆCೕಶ ಾ9) ಉಪ(ೕ)@ ೊಳ =ವ$0ಾ) Lಾಗೂ ಸ ಾ ರ K#ಸುವ pಾವ$0ೇ ಷರc.8ೆ ಬದ ಾ)ರುವ$0ಾ) ಕ ಾರು ಪತ"ವನು/ Lಾಜರು ಪ?@ರುFಾ. ೆ. ಆದC ಂದ ಈ ಆ0ೇಶ.
10 ಅ‡ 0ಾರರು ನಗ ಾ ವೃ !ಾ"# ಾರದ ಭೂ ಉಪ(ೕಗದಂFೆ ನ¤ೆ ಅನು•ೕದ1ೆ ಪ6ೆಯತಕ9ದುC. ಭೂ ಉಪ(ೕಗದಂFೆ ಉ0ೆCೕwತ ರ ೆ.8ೆ ಾRC @ರುವ ಜ>ನನು/ !ಾ"# ಾರ ೆ9 ಟು ೊಡುವ ಪರc.8ೆ ಒಳಪG ರುತ.0ೆ.
11. ಭೂ ಪ ವತ 1ೆ ಜ>ೕ ನ K†ಾರದST pಾವ$0ೇ @K• VಾfಜfKದCST 1ಾfpಾಲಯದ ಆ0ೇಶದಂFೆ ನ6ೆದು ೊಳ=ಲು ಅ‡ 0ಾರರು ಬದ ಾ)ರತಕ9ದುC.
12. ೕಲ9ಂಡ pಾವ$0ೇ ಷರತು.ಗಳನು/ ಉಲTಂ¦@ದST Lಾಗೂ ಪ" ಾ.-ತ ಜ> ನ ಹ_9ನ ಬ8ೆm 'pಾವ$0ೇ @K• Vಾfಜfಗ<ದCST ಈ ಭೂಪ ವತ 1ೆ ಆ0ೇಶವನು/ pಾವ$0ೇ ಸೂಚ1ೆ ೕಡ0ೆ ರದುC8ೊ<ಸZಾಗುವ$ದು ಮತು. ಕ1ಾ ಟಕ ಭೂ ಕಂ0ಾಯ ಾR0ೆಯ 1964ರ ಕಲಂ 96 ರಂFೆ ದಂಡ 70 ಶುಲ9ವನು/ K#@ ಮುಂ ನ ಕ"ಮ Fೆ8ೆದು ೊಳ=Zಾಗುವ$ದು. ಅಲT0ೆ ಈ ಜ> ನST ಅನ#ಕೃತVಾ) ಕG 0ೆ ಕಟ ಡಗಳನು/ pಾವ$0ೇ ಪ Lಾರ ೕಡ0ೆ ೆಡವಲು ಕ"ಮ Fೆ8ೆದು ೊಳ=Zಾಗುವ$ದು Lಾಗೂ ಇದ ೆ9 ತಗಲುವ Vೆಚjವನು/ ಭೂಕಂ0ಾಯ Jಾ_ ಎಂದು rಾFೆ0ಾರ ಂದ ವಸೂS [ಾಡZಾಗುವ$ದು.

„ೆಡೂf• Kವರ ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸ.ನಂ. 464 ರST 3.16 ಎಕ ೆ K@.ೕಣ ದ ವfವ ಾಯದ ಜ>ೕನನು/ ವಸc ಉ0ೆCೕಶ ಾ9) ಭೂಪ ವತ 1ೆ [ಾ?ರುವ ಜ> ನ ಚಕು9ಬಂ .( ೆKನೂf ೆ9§ ನಂFೆ) PÀæ¸ÀA ¸ÀªÉð £ÀA «¹ÛÃtð ¥ÀƪÀð ¥À²ÑªÀÄ GvÀÛgÀ zÀQët 1 PɸÀgÉ 3.16 ¸À£ÀA.464/ ¸À£ÀA.465 ¸À£ÀA ¸À£ÀA.462 gÀ ¸À£ÀA.464 JPÀgÉ J gÀ gÀ d«ÄãÀÄ 466 gÀ d«ÄãÀÄ d«ÄãÀÄ ªÀÄvÀÄÛ gÀ¸ÀÛ d«ÄãÀÄ ೆ.ಟ.C. ೕ.

¸À»/-

‡ZಾT# ಾ ಗಳ ಪರVಾ) ೖಸೂರು ‡ZೆT. ¥Àæcಯನು/:

1 vÀಹwೕZಾC , ೖಸೂರು ಇವ 8ೆ ಮೂಲ ಕಡತ Lಾಗೂ ಚಲ 1ೊಂ 8ೆ ಕಳ ^ಸುFಾ. (¥ÀÄl 1 jAzÀ) ಈ ಆ0ೇಶದ ಪ" ಾರ ಸಂಬಂಧಪಟ ಸ.ನಂ. ಭೂಪ ವತ 1ೆpಾ)0ೆ ಎಂದು ಸಂಬಂಧಪಟ ಆ .G.@.ಯST ನಮೂ ಸತಕ9ದುC ಮತು. ಈ ಜ>ೕ 8ೆ rಾFೆ0ಾರರ Zೆಕ9ದST ಸದ ಜ>ೕ ನ ಭೂಕಂ0ಾಯವನು/ ಕ? 8ೊ<ಸುವ$ದು.
2. (ೕಜ1ಾ ಸದಸfರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು ಇವ 8ೆ ಸೂಕ. ಕ"ಮ ಾ9) ಕಳ ^@0ೆ.
3.ಉಪKeಾ8ಾ# ಾ ಗಳ , ೖಸೂರು ಉಪKeಾಗ, ೖಸೂರು.
4.‡ZಾT# ಾ ಗಳ ಭೂ[ಾಪನ Fಾಂc"ಕ ಸLಾಯಕರು ಮತು. ಪದ >ತ. ಭೂ0ಾಖZೆಗಳ ಉಪ 0ೇ ಶಕರು, ‡ZಾT# ಾ ಗಳ ಾpಾ ಲಯ, ೖಸೂರು.
                 5.ಅ‡ 0ಾರ ಾದ w"ೕ        .ಎಂ.ಮST ಾಜು ನ ಾ,>                ಮ Sಂಗಯf, ನಂ.1245, nÃPÉ
       ಬ6ಾವ7ೆ,      ೖಸೂರು '



Thus, the brother-in-law of the petitioner purchases the so called agricultural land and gets it converted from agricultural to non-
71

agricultural purposes on the score that the land was kept for residential purpose. It is necessary here to again observe that MUDA had already distributed sites to the allottees in this very property.

22. The story fast forwards by 4 years, comes 2010. On 06-10-2010 the brother-in-law of the petitioner executes a gift deed in favour of the wife of the petitioner. The Gift Deed reads as follows:

"zÁ£À¥ÀvÀæ ¢£ÁAPÀ: 06.10.2010 ಸ ಎರಡು ಾKರದ ಹತ.1ೇ ಇಸK ಅ ೊ ೕಬ [ಾLೇ Fಾ ೕಖು ಆರರಲೂT Jೆಂಗಳ•ರು @G, Kಜಯನಗರ, ಎಂ.@. Zೇ ಔ•, 161ೇ ಾ"4, ಮ1ೆ ನಂ: 206 ರST VಾಸVಾ)ರುವ Lಾಗು LಾSೕ ೖಸೂರು FಾZೊTೕಕು, ವರು7ಾ Lೋಬ<, @ದC ಾಮಯfನಹುಂ? 8ಾ"ಮದSTರುವ w"ೕ. Zೇ•. ಮ Sಂಗಯf ರವರ ಮಗಳ Lಾಗೂ w"ೕ: @ದC ಾಮಯf ರವರ ಧಮ ಪc/ಯೂ ಆದ w"ೕಮc. .ಎಂ. !ಾವ c ರವ 8ೆ, ೖಸೂರು @G, Fೊಣ˜ ೊಪœಲು, ಾಂತ ಾಜ ಅರಸು ರ ೆ., 31ೇ ೖ , ಮ1ೆ ನಂ. 1245ರST VಾಸVಾ)ರುವ w"ೕ. Zೇ•. ಮ Sಂಗಯf ರವರ ಮಗ Lಾಗೂ ನ/ ಒಡ ಹುG ದ ಅಣ‰ w"ೕ .ಎಂ. ಮST ಾಜು ನ ಾ,> ಆದ 1ಾನು ಬ ೆದು ೊಟ 0ಾನಪತ"ದ ಕ"ಮVೇ1ೆಂದ ೆ, „ೆಡೂf•ನST ನಮೂದು [ಾ?ರುವ ೖಸೂರು FಾZೊTೕಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ. 464ರSTನ 3-16 ಎಕ ೆ ವfವ ಾಯ ಜ>ೕನನು/ 1ಾನು 1ಾಂಕ 25-08-2004ರಂದು w"ೕ. f. 0ೇವ ಾಜು ಮತು. ಕುಟುಂಬ ವಗ ದವ ಂದ ಶುದ ಕ"ಯ ೆ9 ಪ6ೆ ರುFೆ.ೕ1ೆ. ಸದ ಕ"ಯಪತ"ವ$ ಅ0ೇ ವಸ ೖಸೂರು ಉತ.ರ ಉಪ1ೋಂದ7ಾ# ಾ ಯವರ ಕUೇ ಯ 11ೇ ಪ$ಸ.ಕದST ಎಂ.Vೈ.ಎ .?. 221ೇ ನಂಬ @.?.ಯST ಎಂ.Vೈ.ಎ . -1-060881ೇ ನಂಬ ಆ) ನನ/ Lೆಸ 8ೆ 1ೋಂದO ಆ)ರುತ.0ೆ. ಆನಂತರ ಸದ ಈ ಜ>ೕ ನ ಆ .G.@., ಮುfŠೇಷ ನಗಳನು/ ನನ/ Lೆಸ 8ೆ ವ8ಾ R@ ೊಂಡು ನನ/ Lೆಸ ನST ಕಂ0ಾಯವನು/ !ಾವc@ರುFೆ.ೕ1ೆ. ಷಡೂf• ಸ,ತು. ನನ/ ಸಂಪhಣ 72 ಹ_9ಗೂ, [ಾSೕಕತ,ಕೂ9 ಸLಾ ಒಳಪಟು , LಾSೕ ನನ/ ಾ,#ೕ1ಾನುಭವದSTರುವ ಸ,pಾ‡ ತ ಸ,Fಾ.)ರುತ.0ೆ.
„ೆಡೂf• ಸ,ತು. ನನ/ ಸ,ಯಂ ಸಂ!ಾದ1ೆRಂದ ಕ"ಯ ೆ9 ಪ6ೆ ರುವ ಸ,pಾ‡ ತ ಸ,Fಾ.)ದುC ಈ ಸ,c.8ೆ 1ಾನಲT0ೇ Jೇ ೆ pಾರು VಾರಸುN ಹಕು9 ಪ6ೆಯುವವರು ಇರುವ$ ಲT. ಸದ ಈ ನನ/ ಸ,pಾ‡ ತ „ೆಡೂf• ಸ,ತ.ನು/ 1ಾನು ನನ/ ಇ„ಾ ನು ಾರ 0ಾನ [ಾಡಲು ಸಂಪhಣ ಸ,ತಂತ"1ಾ)ಯೂ, ಾನೂನು ಪ" ಾರ ಹಕು9ಳ=ವ1ಾ)ಯೂ ಸLಾ ಇರುFೆ.ೕ1ೆ.
ೕಲ9ಂಡ w"ೕಮc. .ಎಂ. !ಾವ c ಆದ ೕನು ನನ/ ಒಡ ಹುG ದ ತಂ) ಆ)ದುC ನ/ ೕZೆ ನನ)ರತಕ9 -"ೕc Knಾ,ಸಗಳ ಸಲುVಾ) „ೆಡೂf•ನST ನಮೂ @ರುವ ಸ,ತ.ನು/ ನ8ೆ 0ಾನVಾ) ೊಡJೇ ೆಂಬ ದೃಢ ಸಂಕಲœ[ಾ? ಈ ನ Kwಷ ಹಕು9ಗWೆ• ಡ1ೆ 1ಾನು ಈ ^ಂ0ೆ Vಾ8ಾCನ [ಾ?ದಂFೆ ನ8ೆ ನಮ; ಕುಲ0ೇವರ -"ೕತfಥ Vಾ) 0ಾನVಾ) ೊG ರುFೆ.ೕ1ೆ.
„ೆಡೂf• ಸ,c.ನ ಾ,#ೕನವನು/ ಸವ [ಾSೕಕತ,0ೊಡ1ೆ ಈ ನVೇ ನ/ ವಶ ೆ9 ಟು ೊG ರುFೆ.ೕನ. 0ಾಖZೆ ಪತ"ಗಳನು/ ನ/ ವಶ ೆ9 ೊG ರುFೆ.ೕ1ೆ. „ೆಡೂf• ಸ,c.8ೆ ಈ ನZಾ8ಾಯು. ೕ1ೇ ಸಂಪhಣ [ಾSೕPÀWಾ) ಹಕು90ಾರWಾ) ಸ,c.ನ ಎZಾT Kಧದ rಾFೆಗಳನು/ ನ/ Lೆಸ 8ೆ ವ8ಾ R@ ೊಂಡು ನ/ ಇ„ಾನು ಾರ ಕ"ಯ, 0ಾನ, ಪ ವತ 1ೆಗWೆಂಬ ವfವLಾರಗಳST ಸ,ತಂತ"Wಾ) ವfವಹ ಸಲು eಾದfWಾ) JಾfಂಕುಗಳST Lಾಗೂ ಇತರರST ಾಲ ಪ6ೆಯಲು ನ/ ವಂಶ !ಾರಂಪgÀåVಾ) ಎZಾT ಾಲಕೂ9 ಸುಖVಾ) ಅನುಭK@ ೊಂಡು ಬರತಕ9ದುC. „ೆಡೂf• ಸ,ತು. ಪರeಾ ೆ, ‡ೕವ1ಾಂಶ, eಾ8ಾಂಶ 1ಾfpಾಲಯಗಳ ಜ-.ಗ<8ೆ ಈ6ಾ)ರುವ$ ಲT ಎಂದು ಪhಣ ನಂ ೆ ಮತು. ಭರವ ೆಯನು/ ೊG ರುFೆ.ೕ1ೆ. „ೆಡೂf• ಸ,c.ನST ಇSTಂದ ಮುಂ0ೆ ನನ8ಾಗSೕ ನನ/ ಪರ ಮFಾf ಗೂ pಾವ KಧದಲೂT ಹಕು9eಾದfFೆಗಳ ಇರುವ$ ಲT ಎಂದು ಒ-œ ಬ ೆ@ ೊಟ 0ಾನಪತ" ಸ^.
„ೆಡೂf• ಸ,c.ನ Kವರ ೖಸೂರು FಾZೊTೕಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ. 464 ರSTನ 3-16 ಗುಂŠೆ ಜ>ೕ 8ೆ †ೆಕು9ಬಂ .
                             ಪhವ ೆ9                  :        ಸVೆ ನಂ. 462 ರ ಜ>ೕನು
                            ಪwjಮ ೆ9                  :        ಸVೆ ನಂ. 467 ರ ಜ>ೕನು
                            ಉತ.ರ ೆ9                  :        ಸVೆ ನಂ. 466 ರ ಜ>ೕನು
                            ದPಣ ೆ9               :           ಸವ ನಂ. 462 ರ ಜ>ೕನು
                                           73



ಈ ಮŸೆf ಇರುವ 3-16 ಗುಂŠೆ (ಮೂರು ಎಕ ೆ ಹ 1ಾರು ಗುಂŠೆ) ಜ>ೕನು ಈ 0ಾನಪತ" ೆ9 ಒಳಪG ರುತ.0ೆ. ಈ 0ಾನಪತ" ೆ9 ನನ/ FಾR w"ೕಮc. ಮಹ0ೇವಮ;, ನನ/ ಧಮ ಪc/ w"ೕಮc, ಭುವ1ೇಶ, ಮತು. ನನ/ ತಮ; w"ೕ. .ಎಂ. ಜಗ ೕˆ Lಾಗು ಈತನ ಪc/ w"ೕಮc. ರ‡ ರವರುಗಳ ಾP ಸ^ [ಾ?ರುFಾ.ರ.
ಾPಗಳ :-
      1) ¸À»/-                                                         ¸À»/-
        w"ೕಮc, ಮಹ0ೇವಮ; ೋಂ, Zೇ• ಮ Sಂಗಯf                       0ಾನ ೊಡುವವರ ಸ^
      2). ¸À»/-                                                        ¸À»/-
         w"ೕಮc. ಭುವ1ೇಶ,    ೋಂ. .ಎಂ. ಮST ಾಜು ನ ಾ,>          0ಾನ @,ೕಕ ಸುವವರ ಸ^

      3) ¸À»/-
        w"ೕ. .ಎಂ. ಜಗ ೕˆ       . Zೇ• ಮ Sಂಗಯf

      4) ¸À»/-
        w"ೕಮc. ರಜ      ೋಂ. .ಎಂ. ಜಗ ೕˆ

                                                                 ¸À»/-
                                                        gÁzsÁPÀȵÀÚ Dgï., ©.J¹ì
                                               ‡ZಾT ಪತ" ಬರಹ8ಾರರು, Zೈ.ನಂ. 02/2009-10
                                                       ೖಸೂರು FಾಲೂTಕು ಮತು. ‡ZೆT,
                                                   ªÉÆ: 94482-08178/9886014313".



The Gift Deed again narrates the history of the brother-in-law of the petitioner coming into possession of the property and him executing the Gift Deed after getting the lands converted agriculture to residential purposes.
74

23. After the Gift Deed is executed, begins the efforts of claiming compensation. A representation emanates from the wife of the petitioner on 23-06-2014, it reads as follows:

"ಇವ 8ೆ ಆಯುಕ.ರು ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ ೖಸೂರು.

      [ಾನf ೆ,

                Kಷಯ:-      ೖಸೂರು FಾಲೂTಕು ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂಬ        464 ರ 3-16 ಎಕ ೆ
                         ಜ>ೕನನು/ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ಸ ಾ ರ            ೈ G ದCರೂ ಕೂಡ
                         !ಾ"# ಾರವ$ ಸದ     ಜ>ೕನST ಬ6ಾವ7ೆ ರ˜@ದುC, ಈ Jಾ§ÄÛ ಇ„ೇ
                         K@.ೕಣ ದ ಬದS ಜ>ೕನು ೕಡುವ ಬ8ೆm.
                                              *****
                   ೖಸೂರು FಾಲೂTಕು ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂಬ      464 ರST 3-16 ಎಕ ೆ ಜ>ೕ 8ೆ 1ಾನು
      ಭೂ[ಾSೕಕWಾ)ದುC, ಸದ          ಜ>ೕ 8ೆ !ಾ"# ಾರವ$       1ಾಂಕ 31.10.1992 ರST 0ೇವನೂರು
31ೇಹಂತ ಬ6ಾವ7ೆ ರ˜ಸಲು ಭೂ ಾ,#ೕನಪ?@ ೊಳ=ಲು ಅಂcಮ ಅ#ಸೂಚ1ೆ Lೊರ?@ರುತ.0ೆ. ಸದ ಜ>ೕನನು/ ಸ ಾ ರವ$ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ೈ ಟು ಆ0ೇಶ ಸಂrೆf ನಅಇ 499 ಅ!ಾ"K 96 1ಾಂಕ 18.5.1998 ರST ಅ#ಸೂಚ1ೆ Lೊರ?ಸZಾ)ರುತ.0ೆ.
ಸದ d«ÄäUÉ [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ಅನf ಾಂತ ಆ0ೇಶVಾ)ರುತ.0ೆ (DzÉñÀ ¸ÀASÉå J J¯ï J£ï (1) 190/2004-05 ¢£ÁAPÀ :15/07/2005). ಆದರೂ ಸ ಾ ರ ಂದ ಅ#ಸೂಚ1ೆRಂದ ೈ ಟ ಜ>ೕನನು/ ಮತು. [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ಅನ, ಾ"ಂತVಾದ ಜ>ೕನನು/ !ಾ"# ಾರವ$ 0ೇವನೂರು, 31ೇ ಹಂತದ ಬ6ಾವ7ೆ ರ˜ಸಲು ಉಪ(ೕ)@ ೊಂಡು 3-16 ಎಕ ೆ ಜ>ೕ ನST Vೇಶನ, ಬ6ಾವ7ೆ ರ ೆ. ಮತು. ಾವ ಜ ಕ ಉ0ಾfನವನು/ ಅ ವೃ ಪ?@ 2001ರST ಸದ ಬ6ಾವ7ೆಯST Vೇಶನ ºÀAaPÉ [ಾಡZಾ)ರುತ.0ೆ.
sd/-
Parvathi"
75

It is interesting to notice the representation. The representation indicates few factors. They are, the MUDA had formed the layout and distributed the sites in the year 2001 itself. If the wife of the petitioner was aware that MUDA had distributed the sites in 2001 itself, how did her brother purchase a property which was already with MUDA and how it was accepted by way of a gift. It is here the needle of lurking suspicion about the transaction emanates. This representation is taken forward by a communication from Commissioner, MUDA to the Secretary, Urban Development Department. A communication then comes from the Commissioner, MUDA to the wife of the petitioner on 18-08-2004. The communication reads as follows:

                           " ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ,               ೖಸೂರು

     £ÀA.J.¹40/1997-98                                                    ¢£ÁAPÀ:18.08.2014
                                       w¼ÀĪÀ½PÉ ¥ÀvÀæ

            Kಷಯ:        ೖಸೂರು FಾಲೂTಕು ೆಸ ೆ 8ಾ"ಮದ ಸVೆ              ನಂ. 464 ರ 3-16 ಎಕ ೆ

ಜ>ೕನನು/ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ಸ ಾ ರ ೈ G ರುವ ^ನ/ZೆಯST ಬದS ಜ>ೕನು ೇ<ರುವ ಕು ತು.

ಉZೆTೕಖ: 1ಾಂಕ: 23.06.2014 ರ ಮ; ಮನK ***** ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ 0ೇವನೂರು 31ೇ ಹಂತದ ಬ6ಾವ7ೆ8ಾ) ಸ ಾ ರವ$ 1ಾಂಕ: 20.08.1997 ರST ಅಂcಮ ಅ#ಸೂಚ1ೆ Lೊರ?@ದ ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ. 464 ರ 3- 16 ಎಕ ೆ ಜ>ೕನನು/ ಸ ಾ ರ 1ಾಂಕ: 18.05.1998 ರ ಅ#ಸೂಚ1ೆ ಮೂಲಕ ಭೂ ಾ,#ೕನ 76 ಕ"ಮ ಂದ ೕಲ9ಂಡ ಜ>ೕನನು/ ೈ ಟು ಅ#ಸೂಚ1ೆಯನು/ Lೊರ?ಸZಾ)ತು.. ಆದ ೆ ಸ ಾ ರದ '?1ೋGª ೇಷ ನಡವ<ಯು !ಾ"# ಾರದ Fಾಂc"ಕ nಾrೆಯ ಗಮನ ೆ9 Jಾರ0ೆ ಇರುವ$ದ ಂದ ಈ ಜ>ೕನನು/ ಪhಣ ಪ"[ಾಣದST !ಾ"# ಾರವ$ ಅ ವೃ ಪ?ಸZಾ)ತು..

ತಮ; ೋ ೆಯಂFೆ ತಮ; ಜ>ೕ 8ೆ ಬದZಾ) ಭೂ ಾ,#ೕನ ಪ?@ದ ಜ>ೕನನು/ ೕಡಲು !ಾ"# ಾರದ ವಶದST LಾS ಜ>ೕನು ಲಭfKರುವ$ ಲT. ಆದC ಂದ ಮ; ಜ>ೕ 8ೆ [ಾರುಕŠೆ ದರದST ದರವನು/ ಗ#ಪ?@ ಭೂ>ಯ ಪ Lಾರ ೕಡಲು ಅಥVಾ 60:40 ರ ಅನು!ಾತದST ಅ ವೃ ಪ?@ದ Vೇಶನಗಳನು/ ತತN[ಾನ ಬ6ಾವ7ೆಗಳST ೕಡಲು !ಾ"# ಾರವ$ ಪ wೕS@ ಮ; ೋ ೆಯನು/ ಪ ಗOಸZಾಗುವ$ದು. ೕಲ9ಂಡ ಎರಡು ಅಂಶಗಳ K†ಾರದST ತಮ; ಸœಷ ಅ !ಾ"ಯವನು/ ಕೂಡZೇ c<ಸJೇ ಾ) ೋ 0ೆ."

¸À»/- 18/8/24 DAiÀÄÄPÀÛgÀÄ ªÉÄʸÀÆgÀÄ£ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ.

UÉ, ²æÃªÀÄw ¥ÁªÀðw ªÀÄ£É £ÀA.206, 16£Éà PÁæ¸ï JA.¹.¯ÉÃOmï, «dAiÀÄ£ÀUÀgÀ, ¨ÉAUÀ¼ÀÆgÀÄ.

¸À»/-

ªÀåªÀ¸ÁÜ¥ÀPÀgÀÄ ºÁUÀÆ ¸ÁªÀðd¤PÀ ªÀiÁ»w ºÀPÀÄÌ C¢üPÁj (¨sÀÆ ¸Áé¢üãÀ ±ÁSÉ, ªÉÄÊ£À¥Áæ. ªÉÄʸÀÆgÀÄ)."

Pending consideration of the application/representation of the petitioner, the Rule i.e., Karnataka Urban Development Authorities (Allotment of sites in lieu of compensation for land acquired) (Amendment)Rules, 2014, for grant of compensatory sites comes to be amended. The amendment Rule is as follows:

"URBAN DEVELOPMENT DEPARTMENT 77 NOTIFICATION No.UDD 03 TTP 2014, Bangalore, Dated 11-02-2015 Whereas the draft of the Karnataka Urban Development Authorities (Allotment of sites in lieu of compensation for land acquired) (Amendment)Rules, 2014, was published as required by Section 112 of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (Central Act 30 of 2013) in notification No.UDD 08 TTP 2014, dated 1.12.2014 in part-IVA of Karnataka Extraordinary Gazette, dated 1- 12-2014 inviting objections and suggestions from all persons likely to be affected within thirty days from the date of its publication in the official Gazette.
And whereas, the said Gazette was made available to public on 1-12-2014.
And whereas, no objections and suggestions have been received by the State Government.
Now, therefore, in exercise of the powers conferred by Section 71 of the Karnataka Urban Development Authorities Act, 1987 (Karnataka Act 34 of 1987), the Government of Karnataka hereby makes the following rules, namely:-
RULES
1. Title and commencement:- (1) These rules may be called the Karnataka Urban Development (Allotment of sites in lieu of compensation for land acquired) (Amendment) Rules, 2015.

(2) They shall come into force from the date of their final publication in official Gazette.

2. Amendment to Rule 3:- In rule 3 of the Karnataka Urban Development Authorities (Allotment of sites in lieu of compensation for land acquired) Rules, 2009, -

(i) The words and figures "Notwithstanding anything contained in the Karnataka Land Acquisition Rules, 1965 and" shall be omitted;

(ii) For the words and figures "Land Acquisition Act, 1984"

occurring in two places, the words, figures and brackets "Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and 78 Resettlement Act, 2013 (Central Act 30 of 2013)" shall be respectively substituted; and
(iii) in clause (b), for the figures "40", the figures "50"

shall be substituted.

By order and in the name of the Governor of Karnataka R.RAJENDRA Under Secretary to Government, Urban Development Department."

(Emphasis supplied) The compensation was earlier in the ratio of 60:40 i.e., 60% to the acquired authority and 40% to the land loser. The 40% of the total extent of land acquired was to become the determination for compensation. The aforesaid notification amends the Rule by making the ratio of 60:40 to 50:50.

24. After all these proceedings, MUDA passes a resolution.

The agenda for the resolution of MUDA insofar as the subject land is concerned reads as follows:

ಈ ಜ>ೕನನು/ w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ಏ ಮ Sಂಗಯf ಇವರು Rjâ ªÀiÁrzÀÄÝ EªÀgÀ ºÉ¸ÀjUÉ PÀAzÁAiÀÄ zÁR¯ÉUÀ¼À£ÀÄß ªÀÄUÁð¬Ä¹PÉÆAqÀÄ ¢£ÁAPÀ 15.07.2005 gÀ C¢üPÀÈvÀ eÁÕ¥À£ÁzÀ£ÀéAiÀÄ ªÀiÁ£Àå f¯Áè¢üPÁjUÀ¼ÀÄ ªÀ¸Àw GzÉÝÃಶPÁÌV F d«Ää£À ¨sÀÆ¥ÀjªÀvÀð£É ªÀiÁr DzÉñÀ [ಾ?ರುFಾ. ೆ.(ಆ0ೇಶ ಪ"c ಅನುಬಂಧ-2), ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ ಲ9ಂಡ ಜ>ೕನನು/ ಸ ಾ ರವ$ ಭೂ ಾ,#ೕನ ನಡುವ<Rಂದ ೈ ಡZಾ)ದCರೂ ಕೂಡ ಈ ಜ>ೕನನು/ ಅ ವೃ ಪ?@ರುವ ಸಮಯದST ೕಲ9ಂಡ ಜ>ೕನನು/ ಸಹ ಅ ವೃ ಪ?@ ೊಂಡು ಉ0ಾfನವನ, ರ ೆ. Lಾಗೂ Vೇಶನಗಳನು/ ರ˜@ 79 ಫZಾನುಭKಗ<8ೆ Vೇಶನಗಳನು/ Kತರ7ೆ [ಾಡZಾ)ರುತ.0ೆ. (ಬ6ಾವ7ೆ ನ¤ೆ ಪ"c ಅನುಬಂಧ-3 ಮತು. Vೇಶನಗಳ ಆ ಾಂPಗ<8ೆ Vೇಶನಗಳನು/ಮಂಜೂರು [ಾಡZಾ)ರುವ [ಾ^c ಅನುಬಂಧ-4).
w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ಇವ ಂದ ಪ ವತ 1ೆpಾದ 3-16 ಎಕ ೆ ಜ>ೕನನು/ ಖ ೕ @ರುವ w"ೕಮc.!ಾವ c, Kಜಯನಗರ Vಾ@ Jೆಂಗಳ•ರು ಇವರು 1ಾಂಕ 23.03.2014 ರಂದು ಮನK ಸST@ ತಮ8ೆ ೇ ದ ಜ>ೕ ನST !ಾ"# ಾರ ಈ8ಾಗZೇ ಬ6ಾವ7ೆ ರ˜@ Vೇಶನಗಳನು/ ಹಂಚZಾ)0ೆ Lಾಗೂ ಉ0ಾfನವನ ಮತು. ರ ೆ.ಯನು/ > @ರುವ$ದ ಂದ ತಮ; ಜ>ೕ ನ ಬದS8ೆ ಅ„ೇ K@.ೕಣ ದ ಜ>ೕನನು/ !ಾ"# ಾರದ ಸಮ1ಾಂತರದ ಬ6ಾವ7ೆಯST ೕ?ರುವಂFೆ ' ೋ ರುFಾ. ೆ.
ಅ‡ 0ಾರ ಾದ w"ೕಮc !ಾವ ತಮ;, ಇವ 8ೆ [ಾರುಕŠೆ ದರದST ಜ>ೕ ನ ಪ Lಾರ ೕಡುವ$0ಾ)ಯೂ ಅಥVಾ 40:60ರ ಅನು!ಾತದST Vೇಶನ ೕಡುವ$0ಾ) c<ಸZಾ)ತು.. ಆದ ೆ !ಾ"# ಾರದ ಈ ಸಲLೆ8ೆ ಅವರು ಒ-œ8ೆ ೕಡ0ೆ ಇದುC, ಬದS ಜ>ೕನನು/ ೕಡುವಂFೆ ಒFಾ.R@ರುFಾ. ೆ.

                          ೕಲ9ಂಡ ಪ"ಕಣರದST !ಾ"# ಾರವ$ 0ೇವನೂರು 31ೇ 'ಹಂತದ ಬ6ಾವ7ೆ                    > ಸುವ
                ಸಮಯದST ಸ ಾ ರ          ೈ G ರುವ     ೆಸ ೆ 8ಾ"ಮದ ಸ.ನರ.464 ರST 3-16 ಎಕ ೆ ಜ>ೕನನು/
                !ಾ"# ಾರವ$    ಅ ವೃ ಪ?@ ೊಂ?ರುವ$ದ ಂದ                ಭೂ[ಾSೕಕರ       ೋ ೆಯನು/
                                                                                     ೆಯನು/     ಪ ಗOಸುವ
K†ಾರದST !ಾ"# ಾರ ಸeೆಯST ಚ˜ @ cೕ[ಾ ನ Fೆ8ೆದು ೊಳ =ವ ಸಂಬಂಧ Kಷಯವನು/ ಸeೆ8ೆ ಮಂ?ಸZಾ)ತು..
1ಾಂಕ 10.11.2017ರಂದು ನ6ೆದ ಸeೆಯST K¸ÀÛçತ ಚ†ೆ ನ6ೆದು, ಸಂಪhಣ [ಾ^c(ಂ 8ೆ ಮುಂ ನ ಸeೆ8ೆ ಮಂ?ಸಲು ?@ KಷಯªÀನು/ ಮುಂದೂಡZಾ)0ೆ. [ಾನf !ಾ"# ಾರದ ಸeೆಯ cೕ[ಾ ನದ ಪ" ಾರ ಪ"ಕರಣದST ಸಮಗ"Vಾ) ಸgಳ ತ rೆ(ಂ 8ೆ ಪ wೕS@ ಈ ೆಳಕಂಡ [ಾ^cಯನು/ ಸST@0ೆ.
ೆಸ ೆ 8ಾ"ಮ ಸVೆ ನಂ-464ರ 3-16 ಗುಂ˜ K@.ೕಣ ದ ಜ>ೕನನು/ 0ೇವನೂರು 31ೇ ಹಂತ ಬ6ಾವ7ೆಯ [ಾ ಣ ೆ9 ಉಪ(ೕ)@ ೊಳ=Zಾ)0ೆ. ಸದ ಪ"0ೇಶದST ರ˜@ರುವ Vೇಶನಗಳ Kವರ ಈ ೆಳಕಂಡಂc0ೆ.
ಕ"ಸಂ Vೇಶನ ರ˜@ರುವ ಮೂZೇ ರ˜@ರುವ ಉಪ(ೕ)@ gÀa¹gÀĪÀ ªÀÄzsÀåAvÀgÀ ¤ªÉñÀ£ÀUÀ¼À «ªÀgÀ ದ ಅಳFೆ Vೇಶನ ಸಂrೆfಗಳ ಒಟು ೊಂ?ರುವ ಸಂrೆfಗಳ ಒಟು ಸಂrೆfಗಳ ಒಟು Vೇಶನಗಳ MlÄÖ «¹ÛÃtð (ಚ.>ೕ 80 ಗಳST) 1 6x9 396, 397, 398, 399, 08 - - 08 432.00 400, 421, 422, 423 2 9x12 386, 387, 388, 389, 390, 10 365,392 0 12 1296.00 391, 366, 367, 368, 369 2 3 12x18 262, 263, 264, 265, 08 288, 289 0 10 2160.00 287, 290, 291, 292 2 MlÄÖ 30 3888.00 ೕSನ [email protected]ðzÀ°è ºÀ®ªÀÅ ¥ÀÆt𠤪ÉñÀ£ÀUÀ¼ÀÄ ºÁUÀÆ ¨sÁUÀ±ÀB ¤ªÉñÀ£ÀUÀ¼ÀÄ ¸ÀzÀj ¸ÀªÉð £ÀA§gÀß°è ¸ÉÃjgÀÄvÀÛzÉ. ªÉÄîÌAqÀ ¥ÀæPÁgÀ gÀa¹gÀĪÀ Vೇಶನಗಳನು/ ಮಂಜೂರು [ಾ?ದುC ಈವ ೆKಗೂ 15 ಪ"ಕರಣಗಳST ಕ"ಯಪತ" ೕಡZಾ)0ೆ.

CzÀ®èzÉ, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ-464ರST ರ ೆ., ಉ0ಾfನವನ ರ˜@ದುC ಸದ K@.ೕಣ ದ Kವರಗಳ ಈ ೆಳಕಂಡಂc0ೆ.

PÀæ¸ÀA 'ರ ೆ.ಯ K@.ೕಣ ಒಟು K@.ೕಣ ಉ0ಾfನವನದ K@.ೕಣ ಒಟು K@.ೕಣ 1 9x160«Äà 1440.00 ZÀ.«Äà 6255.00 100.00 x(35.00+90.00)/2 ZÀ.«Äà 2 12x125 «Äà 1500.00 ZÀ.«Äà 3 18x55 «Äà 990.00 ZÀ.«Äà 3930.00 ZÀ.«Äà - 6255.00 ZÀ.«Äà ೆಸರ 8ಾ"ಮದ ಸVೆ ನಂ-464ರST Vೇಶನ + ರ ೆ. + ಉ0ಾfನವನ ಾ9) ಒŠಾ ೆ 13759.00 ಚ.>ೕ K@.ೕಣ ದ ಪ"0ೇಶವನು/ ಉಪ(ೕ)@ ೊಳ=Zಾ)0ೆ.

ಆದುದ ಂದ, !ಾ"# ಾರವ$ 0ೇವನೂರು 31ೇ ಹಂತದ ಬ6ಾವ7ೆ > ಸುವ ಸಮಯದST ಸಾ ರ ೈ G ರುವ ೆಸ ೆ 8ಾ"ಮದ ಸ.ನಂ.464 ರST 3-16 ಎಕ ೆ ಜ>ೕನನು/ !ಾ"# ಾರವ$ ಉಪ(ೕ)@ ಅ ವೃ ಪ?@ ಾವ ಜ ಕ ಉಪ(ೕಗ ೆ9 ೕ?ರುವ$ದ ಂದ ಭೂ[ಾSೕಕರ ೋ ೆಯನು/ ಪ ಗOಸುವ K†ಾರದST !ಾ"# ಾರ ಸeೆಯST ಚ˜ @ cೕ[ಾ ನ Fೆ8ೆದು ೊಳ =ವ ಸಂಬಂಧ Kಷಯವನು/ ಸeೆ8ೆ ಮಂ?ಸZಾ)0ೆ.

¤tðAiÀÄ:

81
ಸದ ಪ"ಕರಣದST, ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ೕಲ9ಂಡ ಜ>ೕನನು/ ೈ ಡZಾ)ದCರೂ, !ಾ"# ಾರದ ವcRಂದ ಅ ವೃ ಪ? ಉಪ(ೕ)@ ೊಂ?ದುC !ಾ"# ಾರ ಂದ vÀ¥ÁàVgÀĪÀÅzÀjAzÀ PɸÀgÉ UÁæªÀzÀ ¸À.¸ÀA 464 ರST 3-16 ಎಕ ೆ ಜ>ೕನನು/ !ಾ"# ಾರವ$ ಉಪ(ೕ)@ ಅ ವೃ ಪ?@ Vೇಶನ, ಉ0ಾfನವನ ರ ೆ.ಗಳನು/ ಾವ ಜ ಕ ಉಪ(ೕಗ ೆ9 ೕಲ9ಂಡಂFೆ ೕ?ರುವ$ದ ಂದ !ಾ"# ಾರದ ಾ,#ೕನದSTದುC ಅ ವೃ ಪ?ಸ0ೆ ಇರುವ ಜ>ೕನನು/ ಅ‡ 0ಾರ 8ೆ ಬದSpಾ) ೕಡುವ$ದು ಎಂದು cೕ[ಾ ಸZಾRತು."
                           ".....                ....                  ....

   •       ೖಸೂರು ನಗ ಾ ವೃ     !ಾ"# ಾರವ$ 0ೇವನೂರು 31ೇ ಹಂತದ ಬ6ಾವ7ೆ8ಾ) ೆಸ ೆ
       8ಾ"ಮದ ಸ.ನಂ.464 ರST w"ೕ. ಂಗ            ಜವರ ಇವರ Lೆಸ ನSTದC 3-16 ಎಕ ೆ ಜ>ೕನನು/
       ಭೂ ಾ,#ೕನಪ?ಸಲು !ಾ"# ಾರವ$             1ಾಂಕ 18.09.1992 ರಂದು !ಾ"ಥ>ಕ ಅ#ಸೂಚ1ೆ
       Lಾಗೂ     1ಾಂಕ 20.08.1997 ರಂದು ಸ ಾ ರವ$ ಅಂcಮ ಅ#ಸೂಚ1ೆ Lೊರ?@ದುC, ಈ
       ಜ>ೕ 8ೆ ರೂ.3,24,700/-ಗಳನು/ ಅVಾ¬            ಗ#ಪ?@ ಭೂ ಾ,#ೕನ ಪ?@ ೊಳ=Zಾ)ತು..

• ನಂತರ ಸ ಾ ರದ ಅ#ಸೂಚ1ೆ ಸಂrೆf.ನಅಇ 499 ಅ!ಾ"K 96, 1ಾಂಕ 18.05.1998 ರ ಪ"ಕಟ7ೆಯಂFೆ ೕಲ9ಂಡ 3-16 ಎಕ ೆ -ಜ>ೕನನು/ ಸ ಾ ರವ$ ಭೂ ಾ,#ೕನ ನಡವ<Rಂದ ೈ ಟು ಪ"ಕಟ7ೆ Lೊರ?@ರುತ.0ೆ.
• ಪ"w/ತ ಭೂ>ಯನು/ w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ಮ Sಂಗಯf ಇವರು ಖ ೕ [ಾ?ದುC, 1ಾಂಕ:15.07.2005 ರ ಅ#ಕೃತ £ಾಪ1ಾದನ,ಯ, [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ವಸc ಉ0ೆCೕಶ ಾ9) ಜ>ೕನು ಭೂಪ ವತ 1ೆpಾ)ರುತ.0ೆ.
• ಪ" ಾ.-ತ ಭೂ>ಯನು/ ಅ#ಸೂಚ1ೆRಂದ ರದುCಪ?ಸುವ ಪhವ ದST, ಬ6ಾವ7ೆ ಅ ವೃ ಪ?@ರುವ ಸಮಯದST ೕಲ9ಂಡ ಜ>ೕನನು/ ಸಹ ೇ @ ಅ ವೃ ಪ?ಸZಾ)ದುC, ಉ0ಾfನವನ, ರ ೆ. Lಾಗೂ Vೇಶನಗಳನು/ ರ˜@, ಫZಾನುಭKಗ<8ೆ Vೇಶನಗಳನು/ ಹಂ˜ ೆ [ಾಡZಾ)ರುತ.0ೆ.
• ¸ÀzÀj 3-16 ಎಕ ೆ ಜ>ೕನನು/ w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ರವರು w"ೕಮc.!ಾವ c ರವ 8ೆ [ಾರಟ [ಾ?ದುC, ಪ"ಸು.ತ ²æÃªÀÄw ¥ÁªÀðw gÀªÀgÀÄ ಅ‡ ಸST@ ಭೂ ಾ,#ೕನ ಂದ ºÉÆgÀvÀÄ ¥Àr¹gÀĪÀ ¨sÀÆ«ÄAiÀÄ£ÀÄß ¥Áæ¢üPÁgÀªÅÀ ಉd¥ÀAiÉÆÃ)@ ೊಂ?ರುವ$ದ ಂದ ತಮ; ಜ>ೕ ನ ಬದS8ೆ ಅ„ೇ K@.ೕಣ ದ ಜ>ೕನನು/ ¥Áæ¢üPÁgÀªÀ ಸಮ1ಾಂತರ ಬ6ಾವ7ೆಯST ¤ÃqÀĪÀAvÉ PÉÆÃjzÀÝgÀ ªÉÄÃgÉUÉ, ¢:
15.12.2017 ಮತು. ¢::30.12.2017 gÀ !ಾ"# ಾರದ ಸeೆಯST ಸದ ಜ>ೕ 8ೆ 82 ಬದSpಾ) ಅ ವೃ ಪ?ಸ0ೇ ಇರುವ ಜ>ೕನನು/ ೕಡುವ$0ೆಂದು ಣ RಸZಾ)ರುತ.0ೆ.

ಕ.ನ.!ಾ" (ಭೂ ಾ,#ೕನ ಪ?@ ೊಂ?ರುವ$ದ ೆ9 ಪ Lಾರಗಳ ಬದS8ೆ Vೇಶನಗಳ ಹಂ˜ ೆ) (cದುCಪ?) ಯಮಗಳ 2015 ರ?ಯST ±ÉÃ:50:50 ಅನು!ಾತದST ಪ Lಾರ ೕಡಲು ಅವ ಾಶKದುC, ಈ ಸಂಬಂಧ !ಾ"# ಾರದ ಸeೆಯST K¸ÀøÛ ತ ಚ†ೆ Lಾಗೂ ಸೂಕ. ಣ ಯ ಾ9) Kಷಯವನು/ ಸeೆ8ೆ ಮಂ?@0ೆ.

                ¸À»/-                    ¸À»/-                           ¸À»/-
        «±ÉõÀ ¨sÀƸÁé¢ü£Á¢üPÁj     ಅ#ೕXಕ ಅ ಯಂತರರು,                    DAiÀÄÄPÀÛgÀÄ
       ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ       ೖಸೂರು ನಗ ಾ ವೃ /!ಾ"# ಾರ,     ೖಸೂರು ನಗ ಾ ವೃ /!ಾ"# ಾರ,
                 ೖಸೂರು.                   ೖಸೂರು                          ೖಸೂರು."



It was resolved that in the ratio of 50:50 the compensation was to be given to the wife of the petitioner. Again the issue lies in cold storage for some time as after 2017 the next date on which it is decided to compensate the wife of the petitioner comes about on 20-03-2021. Proceedings on 20-03-2021 read as follows:

                             " ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ,        ೖಸೂರು.
               1ಾಂಕ: 20.03.2021 ರಂದು ನ6ೆದ         ೖಸೂರು ನಗ ಾ ವೃ       !ಾ"# ಾರದ ಾ[ಾನf
     ಸeೆಯ ನಡವ<ಯ ಉದರಣ (ಎ-N Šಾ"PïÖ).
     XXXX                                     XXXX                                    XXXX

              20.    ೆಸ ೆ 8ಾ"ಮದ ಸVೆ    ನಂ. 464 ರST 3-16 ಎಕ ೆ ಭೂ>ಯನು/ ಸ ಾ ರ

ಭೂ ಾ,#ೕನ ಂದ ೈ G ದCರೂ !ಾ"# ಾರವ$ ಉಪ(ೕ)@ ೊಂ?ದುC, ಭೂ[ಾSೕಕರು ಬದS ಭೂ> ೋ ರುವ ಬ8ೆm • ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ 0ೇವನೂರು 31ೇ ಹಂತದ ಬ6ಾವ7ೆ8ಾ) ೆಸ ೆ 8ಾ"ಮದ ಸ.ನಂ.464 ರST w"ೕ. ಂಗ ಜವರ ಇವರ Lೆಸ ನSTದC 3-16 ಎಕ ೆ ಜ>ೕನನು/ ಭೂ ಾ,#ೕನಪ?ಸಲು !ಾ"# ಾರವ$ 1ಾಂಕ 18.09.1992 ರಂದು !ಾ"ಥ>ಕ ಅ#ಸೂಚ1ೆ Lಾಗೂ 1ಾಂಕ 20.08.1997 ರಂದು ಸ ಾ ರವ$ ಅಂcಮ ಅ#ಸೂಚ1ೆ Lೊರ?@ದುC, ಈ ಜ>ೕ 8ೆ ರೂ.3.24,700/-ಗಳನು/ ಅVಾ¬ ಗ#ಪ?@ ಭೂ ಾ,#ೕನ ಪ?@ ೊಳ=Zಾ)ತು..

83

• ನಂತರ ಸ ಾ ರದ ಅ#ಸೂಚ1ೆ ಸಂrೆfನಅಇ 499. ಅ!ಾ"K 96, 1ಾಂಕ 18.05.1998 ರ ಪ"ಕಟ7ೆಯಂFೆ. ೕಲ9ಂಡ 3-16 ಎಕ ೆ ಜ>ೕನನು/ ಸ ಾ ರವ$ ಭೂ ಾ,#ೕನ ನಡವ<Rಂದ ೈ ಟು ಪ"ಕಟ7ೆ Lೊರ?@ರುತ.0ೆ.

• ಪ"w/ತ ಭೂ>ಯನು/ w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ಮ Sಂಗಯf ಇವರು ಖ ೕ [ಾ?ದುC, 1ಾಂಕ:15.07.2005 ರ ಅ#ಕೃತ £ಾಪ1ಾದನ,ಯ, [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ವಸc ಉ0ೆCೕಶ ಾ9) ಜ>ೕನು ಭೂಪ ವತ 1ೆpಾ)ರುತ.0ೆ.

• ಪ" ಾ.-ತ ಭೂ>ಯನು/ ಅ#ಸೂಚ1ೆRಂದ ರದುCಪ?ಸುವ ಪhವ ದST, ಬ6ಾವ7ೆ ಅ ವೃ ಪ?@ರುವ ಸಮಯದST ೕಲ9ಂಡ ಜ>ೕನನು/ ಸಹ ೇ @ ಅ ವೃ C ಪ?ಸZಾ)ದುC, ಉ0ಾfನವನ ರ ೆ. Lಾಗೂ Vೇಶನಗಳನು/ ರ˜@, ಫZಾನುಭKಗ<8ೆ Vೇಶನಗಳನು/ ಹಂ˜ ೆ [ಾಡZಾ)ರುತ.0ೆ.

• ಸದ 3-16 ಎಕ ೆ ಜ>ೕನನು/ w"ೕ. .ಎಂ.ಮST ಾಜು ನ ಾ,> ರವರು w"ೕಮc.!ಾವ c ರವ 8ೆ [ಾರಟ [ಾ?ದುC, ಪ"ಸು.ತ w"ೕಮc.!ಾವ c ರವರು ಅ‡ ಸST@ ಭೂ ಾ,#ೕನ ಂದ Lೊರತು, ಪ?@ರುವ ಭೂ>ಯನು/ !ಾ"# ಾರವ$ ಉಪ(ೕ)@ ೊಂ?ರುವ$ದ ಂದ ತಮ; ಜ>ೕ ನ ಬದS8ೆ ಅ„ೇ K@.ೕಣ ದ ಜ>ೕನನು/ !ಾ"# ಾರದ ಸಮ1ಾಂತರ ಬ6ಾವ7ೆಯST ೕಡುವಂFೆ ೋ ದCರ ೕ ೆ8ೆ, :15.12.2017 ಮತು. :30.12.2017 ರ !ಾ"# ಾರದ ಸeೆಯST ಸದ ಜ>ೕ 8ೆ ಬದSpಾ) ಅ ವೃ ಪ?ಸ0ೇ ಇರುವ ಜ>ೕನನು/ ೕಡುವ$0ೆಂದು ಣ RಸZಾ)ರುತ.0ೆ. ಕ.ನ.!ಾ". (ಭೂ ಾ,#ೕನ ಪ?@ ೊಂ?ರುವ$ದ ೆ9 ಪ Lಾರಗಳ ಬದS8ೆ Vೇಶನಗಳ ಹಂ˜ ೆ) (cದುCಪ?) ಯಮಗಳ 2015 ರ?ಯST nೇ.50:50 ಅನು!ಾತದST ಪ Lಾರ ೕಡಲು ಅವ ಾಶKದುC, ಈ ಸಂಬಂಧ !ಾ"# ಾರದ ಸeೆಯST Kಸ®ತ ಚ†ೆ Lಾಗೂ ಸೂಕ. ಣ ಯ ಾ9) Kಷಯವನು/ ಸeೆ8ೆ ಮಂ?@0ೆ.

¤tðAiÀÄ:

ಭೂ [ಾSೕಕರು ಪ"ಕರಣದ Kಷಯವನು/ ಮುಂದೂಡುವಂFೆ Kನಂc@ರುವ ೕ ೆ8ೆ Kಷಯವನು/ ಮುಂದೂಡZಾRತು.
XXXX                                 XXXX                                  XXXX

                         " ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ,      ೖಸೂರು.
1ಾಂಕ: 20.03.2021 ರಂದು ನ6ೆದ !ಾ"# ಾರದ ಾ[ಾನf ಸeೆ ನ6ಾವ<ಗಳ Lಾಜ ದC ಸದಸfರು:
84
1. w"ೕ Lೆ§.K. ಾ‡ೕ¯ ಅಧfXರು, ೖ.ನ.!ಾ", ೖಸೂರು
2. w"ೕ. ಮ cJೆ¡ೕ8ೌಡ, KŸಾನ ಪ ಷ¢ ಸದಸfರು,
3. w"ೕ ‡.G.0ೇVೇ8ೌಡ, KŸಾನ ಸeಾ ಸದಸfರು,
4. w"ೕ ಸಂ0ೇˆ 1ಾಗ ಾ", KŸಾನ ಪ ಷ¢ ಸದಸfರು,
5. w"ೕ ೆ.G.w"ೕಕಂ ೇ8ೌಡ, KŸಾನ ಪ ಷ¢ ಸದಸfರು,
6. w"ೕ ಆ .ಧಮ ೇನ, KŸಾನ ಪ ಷ¢ ಸದಸfರು,
7. w"ೕ ಎ•.1ಾ8ೇಂದ", KŸಾನ ಸeಾ ಸದಸfರು,
8. w"ೕ ರKೕಂದ" w"ೕಕಂಠಯf, KŸಾನ ಸeಾ ಸದಸfರು,
9. w"ೕ ಹಷ ವಧ ನ. , KŸಾನ ಸeಾ ಸದಸfರು,
10. 6ಾ ಯcೕಂದ" ಎ4 KŸಾನ ಸeಾ ಸದಸfರು,
11. w"ೕ ಎ4. .ಎಂ, ಮಂಜು, ಸದಸfರು, ೖ.ನ.!ಾ", 12, w"ೕಮc.ಲPQೕ0ೇK, ಸದಸfರು, ೖ.ನ.!ಾ",
13. w"ೕ ನKೕ ಕು[ಾ , ಸದಸfರು, ೖ.ನ.!ಾ", ೖಸೂರು,
14. w"ೕ ‡.Sಂಗಯf, ಸದಸfರು, ೖ.ನ.!ಾ", ೖಸೂರು,
15. w"ೕ [ಾ0ೇಶ, ಸದಸfರು, ೖ.ನ.!ಾ", ೖಸೂರು,
16. 6ಾ ನŠೇˆ, ?. ಆಯುಕ.ರು, ೖ.ನ.!ಾ",
17. w"ೕ ಜಯ@ಂಹ, ನಗರ (ೕಜ1ಾ ಸದಸfರು, ೖ.ನ.!ಾ",
18. w"ೕ ಶಂಕ ಅ ಯಂತ ಸದಸfರು, ೖ.ನ.!ಾ".,
19. w"ೕ Lೆ§.1ಾ8ೇˆ, ಅ#ೕXಕ ಅ ಯಂತರರು,(«),†ಾ.K.ಸ. . , ೖಸೂರು.
20. w"ೕ G ಜಯಣ‰, ಾಯ !ಾಲಕ ಅ ಯಂತರರು, ಕ.ನ. ೕ.ಸ. ಮತು.
                                                ಒ.ಚ.ಮಂಡ<,       ೖಸೂರು.
                  ¸À»/-
               DAiÀÄÄPÀÛgÀÄ
     ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢üÝ ¥Áæ¢üPÁgÀ
               ªÉÄʸÀÆgÀÄ.                                                ¸À»/-
                                                                        CzsÀåPÀëgÀÄ
                                                           ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ
                                                                    ªÉÄʸÀÆgÀÄ."


The son of the petitioner Dr. Yathindra.S who was an MLA of the very same constituency - Varuna participates in the said meeting, which resolves as aforequoted. The wife of the petitioner, after the 85 aforesaid resolution, again submits a representation seeking compensatory sites in lieu of usage of the lands as aforesaid, in terms of the Rules. The said representation dated 25-10-2021 reads as follows:
"¢£ÁAPÀ: 25.10.2021 ಇಂದ:
w"ೕಮc !ಾವ c ªÀÄ£É £ÀA.206, 16 £Éà PÁæ¸ï, Kಜಯನಗರ, Jೆಂಗಳ•ರು.
ರವ 8ೆ DAiÀÄÄPÀÛgÀÄ ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ ೖಸೂರು.
[ಾನf ೆ, Kಷಯ: ೖಸೂರು FಾZೊTೕಕು, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ. 464ರ 03 ಎಕ ೆ 16 ಗುಂŠೆ ಜ>ೕನನು/ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ಸ ಾ ರ ೈ G ದCರೂ ಕೂಡ !ಾ"# ಾರವ$ ಸದ ಜ>ೕ ನST ಬ6ಾವ7ೆ ರ˜@ದುC, ಈ Jಾ§ÄÛ nೇ 50:50 ರಷು Vೇಶನವನು/ ಬದSpಾ) ೕಡಲು ೋ .
**** ೕSನ Kಷಯ ೆ9 ಸಂಬಂ#@ದಂFೆ, ೖಸೂರು FಾZೊTೕಕು, ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ: 464ರ 03 ಎಕ ೆ 16 ಗುಂŠೆ ಜ>ೕ 8ೆ 1ಾನೂ ಭೂ[ಾSೕಕWಾ)ದುC, ಸದ ಜ>ೕ 8ೆ !ಾ"# ಾರವ$ 1ಾಂಕ: 31.10.1992 ರST 0ೇವನೂರು 31ೇ ಹಂತ ಬ6ಾವ7ೆ ರ˜ಸಲು ಭೂ ಾ,#ೕನಪ?@ ೊಳ=ಲು ಅಂcಮ ಅ#ಸೂಚ1ೆ Lೊರ?@ರುತ.0ೆ. ಸದ ಜ>ೕನನು/ ಸ ಾ ರವ$ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ೈ ಟು ಆ0ೇಶ ಸಂrೆf: ನಅಇ 499 ಅ!ಾ"K 96 1ಾಂಕ 18.05.1998 ರST ಅ#ಸೂಚ1ೆ Lೊರ?ಸZಾ)ರುತ.0ೆ.
ಸದ ಜ>ೕ 8ೆ [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ಅನf ಾ"ಂತ ಆ0ೇಶVಾ)ರುತ.0ೆ. (ಆ0ೇಶ ಸಂrೆf: ಎಎ•ಎ (1)190/2004-05, 1ಾಂಕ 15.07.2005) ಆದರೂ ಸ ಾ ರ ಂದ ೈ ಟ ಜ>ೕನನು/ ಮತು. [ಾನf ‡ZಾT# ಾ ಗ<ಂದ ಅನf ಾ"ಂತVಾದ ಜ>ೕನನು/ !ಾ"# ಾರವ$ 0ೇವನೂರು 86 31ೇ ಹಂತ ಬ6ಾವ7ೆ ರ˜ಸಲು ಉಪ(ೕ)@ ೊಂಡು 3-16 ಎಕ ೆ ಜ>ೕ ನST Vೇಶನ, ಬ6ಾವ7ೆ ರ ೆ. ಮತು. ಾವ ಜ PÀ ಉ0ಾfನವನು/ ಅ ವೃ ಪ?@ 2001 ರST ಸದ ಬ6ಾವ7ೆಯST Vೇಶನ ಹಂ˜ ೆ [ಾಡZಾ)ರುತ.0ೆ.
ನನ/ ಜ>ೕನನು/ !ಾ"# ಾರವ$ ಉಪ(ೕ)@ ೊಂ?ರುವ Jಾ§ÄÛ ಇದೂವ ೆKಗೂ pಾವ$0ೇ ಪ Lಾರವನು/ ೕ?ರುವ$ ಲT. ಆದC ಂದ ನನ8ೆ ೕSನ ಜ>ೕ 8ೆ ಪ LಾರVಾ) ಪ"ಸು.ತ nೇ 50:50 ರ ಅನು!ಾತದST ಲಭfVಾಗುವ ಅ ವೃ ಪ?@ದ ಬ6ಾವ7ೆಯSTನ nೇ 55% ವಸc Vೇಶನಗಳನು/ ೕಡJೇ ೆಂದು ತಮ;ST ೋರುFೆ.ೕ1ೆ.
¸À»/-
ತಮ; Knಾ,@"

After the said representation, a communication is made on 23-11-2021 directing the wife of the petitioner to submit all the documents and also execute a relinquishment deed. It reads as follows:

"ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ ¸ÀASÉå: J¯ïJ¹40/97-98 ¢£ÁAPÀ:23.11.2021 w¼ÀĪÀ½PÉ ¥ÀvÀæ «µÀAiÀÄ: ªÉÄʸÀÆgÀÄ vÁ®ÆèPÀÄ, PÀ¸À¨Á ºÉÆÃ§½, PɸÀgÉ UÁæªÀÄzÀ ¸À.£ÀA.464 gÀ 3-16 JPÀgÉ d«ÄãÀ£ÀÄß ¸ÀPÁðgÀ ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©nÖzÀÝgÀÆ PÀÆqÀ ¥Áæ¢üPÁgÀªÅÀ ¸ÀzÀj d«Ää£À°è §qÁªÀuÉ gÀa¹zÀÄÝ, F ¨Á§ÄÛ ±Éà 50:50 gÀµÀÄÖ ¤ªÉñÀ£À ¤ÃqÀĪÀAvÉ PÉÆÃjgÀĪÀ §UÉÎ G¯ÉèÃR: 1. ¥Áæ¢üPÁgÀzÀ ¤tðAiÀÄ ¢:15.12.2017, 30.12.2017 ªÀÄvÀÄÛ 20.03.2021.
2. ªÀiÁ£Àå DAiÀÄÄPÀÛgÀ DzÉñÀ ¢:29.10.2021.
3. CfðzÁgÀgÀ PÉÆÃjPÉ ¢:23.06.2014 ªÀÄvÀÄÛ ¢:25.10.2021 ******** ªÉÄʸÀÆgÀÄ vÁ®ÆèPÀÄ, PÀ¸À¨Á ºÉÆÃ§½, PɸÀgÉ UÁæªÀÄzÀ ¸À.£ÀA.464 gÀ°è 3-16 JPÀgÉ d«ÄãÀ£ÀÄß ¸ÀPÁðgÀ ¨sÀƸÁé¢üãÀ¢AzÀ PÉÊ©nÖzÀÝgÀÆ PÀÆqÀ ¥Áæ¢üPÁgÀªÀÅ ¸ÀzÀj d«Ää£À°è §qÁªÀuÉ gÀa¹zÀÄÝ, F ¨Á§ÄÛ 50:50 gÀµÀÄÖ ¤ªÉñÀ£À ¤ÃqÀĪÀAvÉ CfðzÁgÀgÀÄ PÉÆÃjgÀÄwÛÃj.
87
¨sÀƸÁé¢üãÀ PÀæªÀÄ¢AzÀ PÉÊ©lÖ ¥Àæ¸ÁÛ¦vÀ ¸ÀªÉð £ÀA§gï d«Ää£À ¥ÀÆtð «¹ÛÃtðªÀ£ÀÄß zÉêÀ£ÀÆgÀÄ 3£Éà ºÀAvÀ ªÀ¸Àw §qÁªÀuÉ ¤ªÀiÁðt GzÉÝñÀPÁÌV gÀ¸ÉÛ, GzÁå£ÀªÀ£À ºÁUÀÆ ««zsÀ ¤ªÉñÀ£ÀUÀ¼À£ÀÄß ¤ªÀiÁðt ªÀiÁqÀ®Ä G¥ÀAiÉÆÃV¹ PÉÆ¼Àî¯ÁVgÀĪÀÅzÀjAzÀ G¯ÉèÃR(3)gÀ ¤ªÀÄä ªÀÄ£À«AiÀÄ£ÀÄß ¥Àj²Ã°¸À¯ÁVzÀÄÝ, G¥ÀAiÉÆÃV¹PÉÆ¼Àî¯ÁVgÀĪÀ ¥Àæ²ßvÀ d«Ää£À «¹ÛÃtðPÉÌ C£ÀÄUÀÄtªÁV G¯ÉèÃR (1)gÀ ¥Áæ¢üPÁgÀzÀ ¸À¨sÉAiÀÄ ¤tðAiÀÄzÀAvÉ ªÀÄvÀÄÛ G¯ÉèÃR(2)gÀ C£ÀÄªÉÆÃzÀ£ÉAiÀÄAvÉ PÀæªÀÄ PÉÊUÉÆ¼ÀÄîªÀ ¸À®ÄªÁV ¸À.£ÀA.464 gÀ 3-16 JPÀgÉ d«ÄäUÉ ¸ÀA§A¢¹zÀ ºÀPÀÄÌ zÁR¯ÁwUÀ¼À£ÀÄß ºÁdgÀÄ¥Àr¹ ¥Áæ¢üPÁgÀzÀ ºÉ¸ÀjUÉ F ¥ÀvÀæ vÀ®Ä¦zÀ 03 ¢£ÀUÀ¼ÉƼÀUÁV ¥ÀjvÁåd£À ¥ÀvÀæ ªÀiÁrPÉÆqÀĪÀAvÉ ºÁUÀÆ ªÀÄÆ® zÁR¯ÁwUÀ¼À£ÀÄß ºÁdgÀÄ¥Àr¹ ¥Áæ¢üPÁgÀzÀ ¸ÀÄ¥À¢ðUÉ ¸À°è¸ÀĪÀAvÉ w½¹zÉ.
¸À»/-
«±ÉõÀ ¨sÀƸÁé¢üãÁ¢üPÁj ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ.
gÀªÀjUÉ, ²æÃªÀÄw ¥ÁªÀðw #206, 16£Éà PÁæ¸ï «dAiÀÄ£ÀUÀgÀ, ¨ÉAUÀ¼ÀÆgÀÄ."

(Emphasis supplied) In terms of the aforesaid representation, the relinquishment deed is executed immediately on 25-11-2021. The relinquishment deed reads as follows:

"ಪ Fಾfಜನ ಪತ"

ಸ ಎರಡು ಾKರದ ಇಪœFೊ.ಂದ1ೇ ಇಸK ನVೆಂಬ [ಾLೆ 1ಾಂಕ ಇಪFೆšದರST (25.11.2021 ) ಘನFೆVೆತ. ಾಜf!ಾಲರು, ಕ1ಾ ಟಕ ಾಜf ಸ ಾ ರದ ಪರVಾ) ಆಯುಕ.ರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, --ೆ.ಎ•. . ರ ೆ., ೖಸೂರು, ಇವರನು/ ಪ"c #ಸುವವರು ²æÃ PÉ.¹.GªÉÄñï, ¥Àæ.zÀ.¸À, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು (ಈ ಅ ವf_.ಯು ಅದರ ಪದದSTನ ಉತ. ಾ# ಾ ಗಳನು/ Lಾಗೂ ಇವರ ಾನೂನುಬದ ಪ"c #ಗಳನು/ ಒಳ8ೊಂಡಂFೆ ಸ,c.ನ ಹ ಾ.ಂತ @ ೊಳ =ವವರು) Jೆಂಗಳ•ರು @G, Kಜಯನಗರ, 161ೇ ಾ"4, ಮ1ೆ ನಂ. 206ರST VಾಸVಾ)ರುವ & w"ೕ @ದC ಾಮಯf ರವರ ಧಮ ಪc/pಾದ ಸು[ಾರು 58 ವಷ ವಯ@Nನ w"ೕಮc ¥ÁªÀðw 88 (DzsÁgï ¸ÀASÉå: 9577 0592 7480) (ಈ ಅ ವf_.ಯು ಅವರ Vಾರಸು0ಾರರು, Vಾ ಹಕರು, ಆಡ<ತ8ಾರರು, ಹ ಾ.ಂತರ ಾರರು, ಉತ. ಾ# ಾ ಗಳನು/ Lಾಗೂ ಇವರ ಾನೂನು ಬದ ಪ"c #ಗಳನು/ M¼À8ೊಂಡಂFೆ ಸ,ತ.ನು/ ಹ ಾ.ಂತ ಸುವವರು) ಆದ 1ಾನು ಬ ೆದು ೊಟ ಪ Fಾfಜನ ಪತ"ದ ಕ"ಮVೇ1ೆಂದ ೆ.

•ದಲ1ೇ ಪX ಾರರು ಮತು. ಎರಡ1ೇ ಪX ಾರರು ಸಂeೋ#ಸಲœಡುVಾಗ ಅಥ , ಸಂಧeಾ ನು ಾರVಾ), ಅಥ ಆeಾಸVಾಗ ದC ಪXದST ಈ 0ಾಖZೆಯ ಪX ಾರರು, ಅವರ Vಾರಸು0ಾರರು ಅವರು 1ೇಮ ಾc8ೊ<@ದ ಆಡ<Fಾ# ಾ ಗಳ , ಅವರು ಅನು•ೕ @ರುವ ಪX ಾರರು ಅವರ ಹಕು9ಗಳನು/ --ಾ 8ೊ<ಸುವಂತಹವರು, CxÀªÁ ಅವರವರ Lಾ ಯST ಾನೂ1ಾತ;ಕ ಹಕು9ಳ=ವ ಾ)ರುವಂತಹವರು ಸLಾ ¸ÉÃ¥ÀðqÉ pಾಗುವಂತಹವ ೆಂದು ಧೃ±ೕಕ ಸZಾ)0ೆ.

ಈ ಹ ಾ.ಂತರಣ / ಪ Fಾfಜ/ ಪತ"ದ „ೆಡೂf•ನST Kವ @ರುವ ಸ,ತು. ಅಂದ ೆ ೖಸೂರು FಾಲೂTಕು, ಕಸ¨Á ºÉÆÃ§½, PɸÀgÉ UÁæಮ ೆ9 ೇ ದ ¸ÀªÉð £ÀA.464 ರSTರುವ 3.16 ಗುಂmÉ RÄ¶Ì d«ÄãÀÄ ªÀÄÆ®vÀ: w"ೕ. ಂಗ © ಜವರ ಮೃತ ಾ)ರುFಾ. ೆ. ಸದ d«ÄãÀ£ÀÄß ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ ೆಸ ೆ 31ೇ ಹಂತ ಬ6ಾವ7ೆ [ಾ ಣ [ಾಡುವ$ದ ಾ9) ಭೂ ಾ,#ೕನ ಪ?@ ೊಳ=ಲು ಅ#ಸೂಚ1ೆ ಸಂrೆf ನ.C.E 557 ಅ.!ಾ" E 96 1ಾಂಕ 20.8.1997 ರಂvÉ ಅ#¸ÀÆಚ1ೆ Lೊರ?@ ಭೂ ಾ,#ೕನ ಪ?@PÉÆAqÀÄ ಅVಾ¬ ಣ R@ರುFಾ. ೆ. ಆನಂತರ ಭೂ [ಾSೕಕರು ಸ ಾ ರ ೆ9 ಮನK ಸST@ „ೆಡೂf• ಸ,c.8ೆ Lೊರ?@ರುವ ಭೂ ಾ,#ೕನ ಪ"_"Bಯನು/ ರದುC8ೊ<@ „ೆಡೂf• ಸ,ತ.ನು/ Vಾಪ4 ಭೂ [ಾSೕಕ 8ೆ ೕಡJೇ ೆಂದು ಮನK ಸST@ದುC ನಗ ಾ ವೃ ಸ˜Vಾಲಯವ$ ಅ#ಸೂಚ1ೆ ಸಂrೆf ನ.ಆ.ಇ/499/ಆ.!ಾ".K./96. Jೆಂಗಳ•ರು 1ಾಂಕ 18.5.1998 ರಂದು ಅ#ಸೂಚ1ೆ Lೊರ?@ „ೆಡೂf• ಸ,ತ.ನು/ ಭೂ ಾ,#ೕನ ಕ"ಮ ಂದ ೈ ಟು ಆ0ೇw@ರುತ.0ೆ.

„ೆಡೂf• ಸ,ತ.ನು/ ಮೂಲ [ಾSೕಕ ಾದ ಂಗ ಜವರ ಮೃತ ಾ)ದುC ಅವರ ಾZಾ ನಂತರ ಅವರ ಒಬ¡1ೇ ಮಗ1ಾದ w"ೕ †ೆ. 0ೇವ ಾಜು ರವರು ತಮ; Lೆಸ 8ೆ rಾFಾ ವ8ಾ ವ7ೆ [ಾ? ೊಂಡು ಕಂ0ಾಯ !ಾವc@ ಅವರ ಸಂಪhಣ ಹಕು9 [ಾSೕಕತ, ೆ9 ಒಳಪಟ ಸ,Fಾ.)ದುC ಸದ w"ೕ --ೆ. 0ೇವ ಾಜು ಮತು. ಅವರ ಕುಟುಂಬದವರು „ೆಡೂf• ಸ,ತ.ನು/ 1ಾಂಕ 25.8.2004 1ೊಂ0ಾRತ ಕ"ಯಪತ"ದ ಮೂಲಕ w"ೕ .ಎಂ. ಮST ಾಜು ನ ಾ,> ಮ Sಂಗಯf ರವ 8ೆ [ಾ ಾಟ [ಾ?ದುC ಸದ ಕ"ಯಪತ"ವ$ ೖಸೂ ನ ಉತ.ರ ಉಪ1ೋಂದ7ಾ# ಾ ಯವರ ಕUೇ ಯST 11ೇ ಪ$ಸ.ಕದ ದ ಾ.Vೇಜು ನಂ, MYN-1-06088-2004-05 CD NANDE No.MYND2 1ಾಂಕ 25.8.2004 ರಂದು 1ೊಂದOpಾ)ರುತ.0ೆ. ಅನಂತರ ಸದ .ಎಂ.ಮST ಾಜು ನ ಾ,> 89 ತಮ; Lೆಸ 8ೆ rಾFೆ ವ8ಾ R@ ೊಂಡು ಅವರ ಸಂಪhಣ ಹಕು9 [ಾSೕಕತ, ಮತು. ಾ,#ೕ1ಾನುಭವದSTರುವ ಸ,Fಾ.)ರುತ.0ೆ.

!ೆಡೂf• ಸ,ತ.ನು/ ೕಲ9ಂಖ .ಎಂ.ಮST ಾಜು ನ ಾ,> ವfವ ಾಯ ಉ0ೆCೕಶ ಂದ ವfವ ಾBೕತರ ಅಂದ ೆ ವಸc ಉ0ೆCೕಶ ೆ9 ಅನfPÁæAvÀ [ಾ? ೊಡುವಂFೆ ‡ZಾT# ಾ ಗ<8ೆ ಮನK ಸST@ದುC [ಾನf ‡ZಾT# ಾ ಗಳ 1ಾಂಕ 15.7.2005 ರಂದು ವಸc ಉ0ೆCೕಶ ಾ9) ಭೂ ಪ ವತ 1ೆ [ಾ? ಅನfPÁæAvÀ ಆ0ೇಶ Lೊರ?@ರುFಾ. ೆ. ಆ ಮೂಲಕ „ೆಡೂf• ಸc.8ೆ [ಾನf ‡ZಾT# ಾ ಗಳ ಆ0ೇಶದಂFೆ ಗ ತ ಶುಲ9 !ಾವc@ ಅನfPÁæAvÀ ಆ0ೇಶವನು/ ಪ6ೆದು ೊಂ?ರುFಾ. ೆ.

„ೆಡೂf• ಸ,ತ.ನು/ ಸದ .ಎಂ.ಮST ಾಜು ನ ಾ,> ರವರು 1ಾಂಕ 6.8.2010 ರಂದು 1ೊಂ0ಾRತ 0ಾನ ಪತ"ದ ಮೂಲಕ ೕಲ9ಂಡ .ಎಂ. !ಾವ c ರವ 8ೆ „ೆಡೂf• ಸ,ತ.ನು/ ಅವರ ೕSನ -"ೕc ಮತು. Knಾ,ಸಗಳ ಸಲುVಾ) 0ಾನ ಪತ"ದ ಮೂಲಕ ೕ?ದುC ಸದ 0ಾನ ಪತ"ವ$ ೖಸೂರು ಉತ.ರ ಉಪ1ೋಂದ7ಾ# ಾ ಯವರ ಕUೇ ಯST ಪ$ಸ.ಕದ ದ ಾ.Vೇಜು ಸಂrೆf MYN-1- 12432-2010-11 CD No.MYND252 1ಾಂಕ:20.10.2010 ರಂದು 1ೊಂ0ಾRಸಲœG ರುತ.0ೆ. ಆ ಮೂಲಕ „ೆಡೂf• ಸ,c.ನ rಾFೆಯನು/ ತಮ; Lೆಸ 8ೆ ವ8ಾ R@ ೊಂಡು ಸಂಪhಣ ಕಂ0ಾಯ !ಾವc@ „ೆಡೂf• ಸ,c.ನ ಸಂಪhಣ [ಾSೕಕತ, ಹಕು9JಾದfFೆ ಮತು. ಾ,#ೕ1ಾನುಭವದSTರುವ ಸ,pಾ‡ ತ ಸ,Fಾ.)ರುತ.0ೆ. ಆ ೕFಾf „ೆಡೂf• ಸ,ತ.ನು/ ತಮ; ಇ†ಾ»ನು ಾರ KZೇVಾ [ಾಡುವ ಸಂಪhಣ ಹಕು9ಳ=ವ ಾ)ರುFಾ. ೆ.

ಈ ಹಂತದST ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ ಅಂ ನ Kಶ,ಸgಮಂಡ< ಯವರು ೖಸೂರು FಾಲೂTಕು ಕಸJಾ Lೋಬ< ೆಸ ೆ 8ಾ"ಮದ ಸVೆ ನಂ.464 ರST 3.16 ಗುಂŠೆ ಪhಣ ಜ>ೕನನು/ ಅಂದ ೆ „ೆಡೂf• ಸ,ತ.ನು/ ಈ8ಾಗZೇ ಭೂ ಾ,#ೕನ ಪ"_"BRಂದ ನಗ ಾ ವೃ ಸ˜Vಾಲಯ ಭೂ ಾ,#ೕನ ಕ"ಮ ಂದ ೈ G ದCರೂ ಸಹ ಮತು. ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ !ಾ"# ಾರದ (ೕಜ1ಾ ನ¤ೆಯST ೕಲ9ಂಡ ಜ>ೕನನು/ ೈ ಡZಾ)ದCರೂ ಕೂಡ ಜ>ೕನನು/ ಅ ವೃ ಪ?ಸುವ ಸಮಯದST „ೆಡೂf• ಸ,ತ.ನು/ ಸಹ ಅ ವೃ ಪ?@ ಉ0ಾfನವನ, ರ ೆ. Lಾಗೂ ಬ6ಾವ7ೆ ರ˜@ Vೇಶನಗಳನು/ ಪZಾನುಭKಗ<8ೆ ಹಂಚZಾ)ರುತ.0ೆ. ಸದ VೇಶನಗಳST ಮಂಜೂ ಾc0ಾರರು ಕಟ ಡ [ಾ ಣ [ಾ? VಾಸVಾಡುc.ದುC, ಸದ „ೆಡೂf• ಸ,ತು. ಈ8ಾಗZೇ !ಾ"# ಾರದ ಬ6ಾವ7ೆpಾ) [ಾ!ಾ 6ಾ)ರುತ.0ೆ.

ತದನಂತರ „ೆಡೂf• ಸ,c.ನ [ಾSೕಕ ಾದ w"ೕಮc .ಎಂ.!ಾವ c ರವರು 1ಾಂಕ 23.6.2014 ರಂದು !ಾ"# ಾರ ೆ9 ಅ‡ ಸST@ „ೆಡೂf• ನST Kವ @ರುವ 3 ಎಕ ೆ 16 ಗುಂŠೆ ಜ>ೕನನು/ ಭೂ ಾ,#ೕನ ಪ"_"B Rಂದ ೈ ಟು ಅ#ಸೂಚ1ೆ Lೊರ?@ದCರೂ ಸಹ ೕಲ9ಂಡ ೆಸ ೆ 90 31ೇ ಹಂತ ಬ6ಾವ7ೆ [ಾ ಣ ಾ9) ಉಪ(ೕ)@ ೊಂ?ರುವ$ದ ಂದ ಸದ ಜ>ೕ 8ೆ ಬದZಾ) 50 : 50 ಅನು!ಾತದST ಅ ವೃ ಪ?@ದ ಸgಳದST Vೇಶನಗಳನು/ ಮಂಜೂರು [ಾ? ೊಡJೇ ೆಂದು ಮನK ಸST@ರುFಾ. ೆ.

ಅದರಂFೆ ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ ಸದ Kಷಯವನು/ Kಷಯ ಸಂrೆf 30 ರ jÃvÁå ¢£ÁAPÀ 15.12.2017 ಮತು. 1ಾಂಕ 30.12.2017 ರ !ಾ"# ಾರದ ¸À¨ÉsAiÀÄ°è ªÀÄAr¹zÀÄÝ, ¥Áæ¢üPÁgÀ ¸À¨ÉsAiÀÄ ¤tðAiÀÄzÀAvÉ ¥Áæ¢üPÁgÀªÀÅ ಉಪ(ೕ)@ ೊಂ?ರುವ ಅಂದ ೆ „ೆಡೂf• ನST ನಮೂ @ರುವ ಸ,ತ.ನು/ ಭೂ [ಾSೕಕ ಂದ ಪ6ೆದು ೊಂಡು 50 :50 ರ ಅನು!ಾತದST ಅ‡ 0ಾರ 8ೆ ಅ ವೃ ಪ?@ರುವ ಬ6ಾವ7ೆಯST Vೇಶನದ ರೂಪದST ೕಡಲು ಬಹುಮತ ಂದ ಣ ಯVಾ)ರುತ.0ೆ. ಈ ಣ ಯವ$ !ಾ"# ಾರದ Kಷಯ ಸಂrೆf 29ರ 1ಾಂಕ 20.11.2020ರST ಇಂತಹ ಪ"ಕರಣಗ<8ೆ ಸಂಬಂ#@ದಂFೆ Lೊರ?@ರುವ ¤tðAiÀĪÀ£ÀÄß ಪ ಗO@, !ಾ"# ಾರದ ಣ ಯದಂFೆ ಜ>ೕ ನ [ಾSೕಕರು !ಾ"# ಾರ ೆ9 ಸದ „ೆಡೂf• ಸ,c.ನST ತಮ)ರುವಂತಹ ಹಕ9ನು/ ಪ Fಾfಜನ ಪತ"ದ ಮೂಲಕ ಟು ೊG ರುFಾ. ೆ. „ೆಡೂf• ಸgcನST 21ೇ !ಾG 0ಾರ 8ೆ ಇರತಕ9ಂತಹ ಹಕ9ನು/ !ಾ"# ಾರ ೆ9 ಈ ನVೇ ಟು ೊG ರುFಾ. ೆ.

„ೆಡೂf• ಸ,c.8ೆ ಸಂಬಂ#@ದ ಎZಾT ಮೂಲ 0ಾಖZಾc ಪತ"ಗಳನು/ Lಾಗೂ ಾಗದ ಪತ"ದ ಸ ೕತ ಸವ [ಾSೕಕತ,0ೊಡ1ೆ 3ೆಡೂf• ಸ,c.ನ ಾ,#ೕನವನು/ ಮ8ೆ ಈ ನVೇ ವ^@ರುFೆ.ೕ1ೆ. ಇSTಂದ ಮುಂ0ೆ ಷಡೂf• ಸ,c.ನSTರಬಹು0ಾದ ಜಲ,ತರು!ಾ„ಾ7ಾ ಅಷ eೋಗ Fೇಜ ೌಮfಂಗ<ಗೂ ೕVೇ ಹಕು90ಾರ ಾ), ಅವ$ಗಳ ಆ eೋಗ, ಪ ಾ#ೕನ, 0ಾನ, ಚತುಷ ಯಂಗ<ಗೂ ೕVೇ ಸಂಪhಣ ಹಕು9 JಾಧfFೆಗWೆ• ಡ1ೆ [ಾSೕಕತ,ವನು/ Lೊಂ ಮ; ಇ†ಾ»ನುಸರ ಅನುಭK@ ೊಂಡು Lೋಗುವ ಸಂಪhಣ ಹಕು9ಳ=ವ ಾ)ರುc.ೕ . ಈ ನದವ ೆKಗೂ ಎZಾT jÃwAiÀÄ ಕಂ0ಾಯ !ೆ1ಾS ವ8ೈ ೆಗಳನು/ ಸಂಬಂಧಪಟ ಕUೇ ಗ<8ೆ !ಾವcಸZಾ)0ೆ. „ೆಡೂf• ಸ,ತ.ನು/ pಾವ$0ೇ ಋಣeಾರರ^ತVಾ) ಎZಾT ಪhVಾ #ಗಳನು/ Fೆ 8ೆ Lಾಗೂ ಇತ ೆ Jಾ_ಗಳ ಮತು. pಾವ$0ೇ PÉèöÊಮುಗ<ಂದ ಅವರ Vೈಯ_.ಕ Lಾಗೂ ರು!ಾ#ಕVಾ) „ೆಡೂf• ಸ,ತ.ನು/ LಾS ಮ8ೆ ೕ?ೕರುವ$0ೇ Kನಃ ಈ ^ಂ0ೆ ಸದ ಸ,c.8ೆ ಸಂಬಂಧಪಟ ಂFೆ pಾವ$0ೇ KಧVಾದ ಕ"ಯ, ಕ"ಯದ ಕ ಾರು, ಆŸಾರ, ಪರeಾ ೆ, eೋಗf ಪ ಾ#ೕನ. ವ8ೈ ೆಗ<8ೆ ಈಡು [ಾ?ರುವ$ ಲT.

3ೆಡೂf• ಸ,c.8ೆ ಸಂಬಂಧಪಟ ಂFೆ ನನ/ನು/ Lೊರತು ಪ?@ Jೇ ೆpಾ ಗೂ ಸಹ pಾವ$0ೇ KಧVಾದ ಹಕು9, ^Fಾಸ_., eಾ8ಾಂಶ ವ8ೈ ೆ ಇರುವ$ ಲT. „ೆಡೂf• ಸ,ತು. ನನ/ ಸ,pಾ‡ ತ ಸ,Fಾ.)ರುತ.0ೆ. ಇನು/ ಮುಂ0ೆ ಷಡೂf• ಸ,c.ನ rಾFೆ Lಾಗೂ ಇತ ೆ ೆKನೂf 0ಾಖZಾcಗಳನು/ ತಮ; Lೆಸ 8ೆ [ಾ?@ ೊಳ=ಲು ಸಂಪhಣ ಒ-œ8ೆ ಇರುತ.0ೆ. „ೆಡೂf• ಸ,ತ.ನು/ ಉತ.ಮ ೕcಯST 91 ಅನುಭKಸಲು Jೇ ಾಗುವ pಾವ$0ೇ ಾಗದಪತ", ಕ"ಮವ8ೈ ೆಗಳನು/ ವ ^@ ೊಡಲು ಬದ ರುFಾ. ೆಂದು ಈ ಮೂಲಕ ಒ-œರುFಾ. ೆ.

ಈ ಪ Fಾfಜನ ಪತ"ವ$ ಕ1ಾ ಟಕ ನಗ ಾ ವೃ !ಾ"# ಾರ ( ಭೂ>ಯನು/ ಸ, ಇ†ೆ»Rಂದ ಟು ೊಡುವ$ದ ಾ9) ¥"ೕFಾNಹ0ಾಯಕ (ೕಜ1ೆ) ಯಮಗಳ 1991 ರST # ಷ ಪ?@ರುವ ಮತು. ಷರತು.ಗ<8ೆ ಒಳಪG ರುತ.0ೆ. ಮತು. ಸದ ಭ ಂಧಗಳ ಮತು. ಷರತು.ಗಳ ಈ ಪ Fಾfಜನ ಪತ"ದ ಒಂದು eಾಗVಾ)ರುವ$ದು ಎಂದು eಾKಸತಕ9ದುC. ಒಂದು VೇWೆ „ೆಡೂf• ಸ,c.ನ ೕZೆ ಇರುವ Kwಷ ಹಕು9 eಾದfFೆಗWೇ1ಾದರೂ 0ೋಷಪh ತVಾ)ದುC, „ೆಡೂf• ಸ,c.ನ ೕZೆ ಪhಣ ಅಥVಾ eಾಗಶಃ ಹಕು9 eಾದfFೆ8ೆ ಧ ೆ9ಯುಂŠಾದ ೆ ನಷ½ವನು/ ತುಂ ೊಡಲು ಬದ ಾ)ರುFಾ. ೆ. Lಾಗೂ „ೆಡೂf• ಸ,c.ನ ೕZೆ pಾವ$0ೇ ಋಣeಾರಗWಾಗSೕ, ತಂŠೆತಕ ಾರುಗWಾಗSೕ, ೖನ ಹಕು9 eಾದfFೆಗWಾಗSೕ 1ಾfpಾಲಯದ ಜ-. ಅಥVಾ PÉèöÊಮುಗWಾಗSೕ ಇರುವ$ ಲTVೆಂದು ಭರವ ೆ ೕ?ರುFಾ. ೆ. ಒಂದು VೇWೆ ಮುಂ0ೇ1ಾದರ „ೆಡೂf• ಸ,c.8ೆ ಸಂಬಂಧಪಟ ಂFೆ ತಂŠೆ ತಕ ಾರುಗಳ ಕಂಡುಬಂದಂತಹ ಪXದST 1ಾVೇ RÄzÀÄÝ ªÀÄÄAzÉ ¤AvÀÄ ಬ8ೆಹ @ ೊಡುವ$0ಾ) ಒ-œರುFೆ.ೕVೆ. Lಾ8ೊಂದು VೇWೆ ಅಂತಹ pಾವ$0ೇ ತಂŠೆ ತಕ ಾರು ಉದ¾K@ದST ಅದನು/ ಪ ಹ @ ೊಡುವ$0ಾ) ಒ-œರುFಾ. ೆ Lಾಗೂ ಅಂತಹ ತಕ ಾರು ಬಂದST ನಮ; ಇತರ ಚರ ಮತು. @gರ ಸ,ತು.ಗ<ಂದ ಸದ ನಷ ವನು/ ವಸೂS [ಾ? ೊಳ=ಲು ನ>;ಂದ pಾವ$0ೇ ೕcಯ ತಂŠೆ ತಕ ಾರುಗಳ ಇರುವ$ ಲT. ಇSTಂದ ಮುಂ0ೆ „ೆಡೂf• ಸ,c.ನ ೕZೆ ನಮ8ಾಗSೕ ನಮ; ಪರ Vಾರಸು0ಾರ 8ಾಗSೕ ಇಲTVೇ ಇತರ Jೇ ೆ pಾ ಗೂ pಾವ$0ೇ KಧVಾದ ಹಕು9 JಾಧfFೆ, ^Fಾಸ_., [ಾSೕಕತ, ವ8ೈ ೆಗ<ರುವ$ ಲTVೆಂದು ಒ-œ ಬ ೆದು ೊಟ ಪ Fಾfಜನ ಪತ"ದ ಸ^.

- : !ೆಡೂf• :-

ೖಸೂರು FಾಲೂTಕು, ಕಸJಾ Lೋಬ<, ೆಸ ೆ 8ಾ"ಮ ೆ9 ೇ ದ ಸVೆ ನಂ. 464 ರ 3 ಎಕ ೆ 16 ಗುಂŠೆ ಖು¶Ì ಜ>ೕ 8ೆ ಚಕು9ಬಂ# :-
ಪhವ ೆ9 : ಸVೆ ನಂ. 462 ರ ಜ>ೕನು ಪwjಮ ೆ9: ಸVೆ ನಂ. 467 ರ ಜ>ೕನು ಉತ.ರ ೆ9: ಸVೆ ನಂ. 466 ರ ಜ>ೕನು ದPಣ ೆ9 : ಸVೆ ನಂ. 462 ರ ಜ>ೕನು 92 ೕಲ9ಂಡ ಎZಾT ಅಂಶಗಳನು/ ಓ @, ೇ< ಸ pಾ)0ೆ ಎಂದು ಒ-œ, ನಮ;ಗಳ ಆತ; ಸಂFೋಷ ಂದಲೂ ಮತು. ಖುದುC ಾ‡Rಂದಲೂ ೖಸೂರು ನಗರದST ೕಲ9ಂಡ 1ಾಂಕದಂದು ೆಳಕಂಡ ಾPಗಳ ಸಮXಮದST ಒ-œ ಸ^ [ಾ?ರುFೆ.ೕVೆ.
ಾPಗಳ : 1. ಸ^/-
ಸ^/-
2. ಸ^/- ಹ ಾ.ಂತ ಸುವವರು ಸ^/-

ಹ ಾ.ಂತ @ ೊಳ =ವವರು."

The MUDA then orders allotting 38,284 sq. ft. to the petitioner. The same was determined by way of 14 sites on 05-01-2022. The order dated 05-01-2022 and what was appended to it, both read as follows:

"ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ, ªÉÄʸÀÆgÀÄ zÉêÀ£ÀÆgÀÄ 3£Éà ºÀAvÀ §qÁªÀuÉ ¤ªÀiÁðtPÁÌV ¨sÀƸÁé¢üãÀ ¥Àr¹PÉÆAqÀ d«Ää£À ¥ÀjºÁgÀPÉÌ §zÀ¯ÁV ¤ÃrgÀĪÀ ¤ªÉñÀ£À ªÀÄAdÆgÁw ¥ÀvÀæ J¯ï ¦ J J J¯ï J¯ï ¢£ÁAPÀ: 05.01.2022 ²æÃªÀÄw ¥ÁªÀðw ©.JA.
PÉÆÃA.²æÃ ¹zÀÝgÁªÀÄAiÀÄå £ÀA.206, 16£Éà PÁæ¸ï «dAiÀÄ£ÀUÀgÀ, ¨ÉAUÀ¼ÀÆgÀÄ ¹n.
ªÉÄʸÀÆgÀÄ £ÀUÀgÀ PÀ¸À¨Á ºÉÆÃ§½, PɸÀgÉ UÁæªÀÄzÀ ¸ÀªÉð £ÀA.464 gÀ 3-16 JPÀgÉ ¥ÀæzÉñÀªÀ£ÄÀ ß ¥Áæ¢üPÁgÀªÀÅ G¥ÀAiÉÆÃV¹PÉÆArgÀĪÀÅzÀjAzÀ ¸ÀPÁðgÀzÀ C¢ü¸ÀÆZÀ£É ¸ÀASÉå AiÀÄÄrr/08 nn¦/2014 ¢£ÁAPÀ 11.02.2015 gÀAvÉ ¨sÀÆ ªÀiÁ°ÃPÀjUÉ 50:50 gÀ C£ÀÄ¥ÁvÀzÀ°è ¤ªÉñÀª£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁqÀ¨ÉÃPÁVgÀÄvÀÛzÉ. CzÀgÀAvÉ, ¢£ÁAPÀ:20.11.2020gÀ ¥Áæ¢üPÁgÀzÀ ¤tðAiÀÄzÀAvÉ vÁAwæPÀ ±ÁSɬÄAzÀ ¨sÀÆ ªÀiÁ°ÃPÀgÀ «¹ÛÃtðPÀÌ£ÀÄUÀÄtªÁV ªÀÄAdÆgÀÄ ªÀiÁqÀ¨ÉÃPÁVgÀĪÀÅzÀjAzÀ F PɼÀUÉ £ÀªÀÄÆ¢¹gÀĪÀ «ªÀgÀ ªÀÄvÀÄÛ µÀgÀvÀÄÛUÀ¼À£ÀÄß M¼ÀUÉÆAqÀAvÉ ¤ªÉñÀ£À ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ.
1. d«ÄãÀÄ PÀ¼ÉzÀÄPÉÆAqÀ ¨sÀÆ ªÀiÁ°ÃPÀgÀ ºÉ¸ÀgÀÄ ²æÃªÀÄw ¥ÁªÀðw ©.JA.
2. d«ÄãÀÄ ©lÄÖPÉÆlÖ UÁæªÀÄ PɸÀgÉ UÁæªÀÄ
3. PÀ¼ÉzÀÄPÉÆAqÀ d«Ää£À «¹ÛÃtð ¸ÀªÉð £ÀA. 464 gÀ°è 3-16 JPÀgÉ 93 4. ªÀÄAdÆgÁzÀ ¤ªÉñÀ£ÀzÀ ¸ÀASÉå 5
5. ¤ªÉñÀ£À ªÀÄAdÆgÁzÀ §qÁªÀuÉ ªÀÄvÀÄÛ ¨ÁèPï «dAiÀÄ£ÀUÀgÀ, 3£Éà ºÀAvÀ 'f' ¨ÁèPï
6. ¤ªÉñÀ£ÀzÀ C¼ÀvÉ («ÄÃlgïUÀ¼À°è) 12.00 x 18.00 «ÄÃlgï
7. ¤ªÉñÀ£ÀzÀ ¨Á§ÄÛ ±ÉÃPÀqÀ 50:50 gÀ C£ÀÄ¥ÁvÀzÀ°è zÀgÀ gÀ»vÀªÁV
8. ¸ÁAPÉÃwPÀ zÀgÀ 1000/-
1. PÁ®A - 8gÀ°è £ÀªÀÄÆ¢¹gÀĪÀ ºÀtªÀ£ÀÄß ªÀÄAdÆgÁw ¥ÀvÀæ ¹éÃPÀj¹zÀ 90 ¢£ÀUÀ¼ÉƼÀUÁV ¥Áæ¢üPÁgÀzÀ ZÀ®£ï ªÀÄÆ®PÀ ¨ÁåAPï D¥sï §gÉÆÃqÀ, £ÀUÀgÁ©üªÈÀ ¢Þ ¥Áæ¢üPÁgÀzÀ PÀlÖqÀ, ªÉÄʸÀÆgÀÄ E°è ¥ÁªÀw¸ÀvÀPÀÌzÀÄÝ CxÀªÁ DAiÀÄÄPÀÛgÀÄ, £ÀUÀgÁ©üªÈÀ ¢Þ ¥Áæ¢üPÁgÀ ªÉÄʸÀÆgÀÄ EªÀjUÉ AiÀiÁªÀÅzÁzÀgÀÆ gÁ¶ÖçÃPÀÈvÀ ¨ÁåAQ¤AzÀ ¥ÀqÉzÀ qÁæ¥ïÖ CxÀªÁ ¥Éà DqÀðgï ªÀÄÆ®PÀ ¥ÁªÀw ªÀiÁqÀ§ºÀÄzÀÄ. vÀ¦àzÀ°è AiÀiÁªÀ w¼ÀĪÀ½PÉAiÀÄ£ÀÆß ¤ÃqÀzÉ ªÀÄAdÆgÁwAiÀÄ£ÀÄß gÀzÀÄÝ¥Àr¸À¯ÁUÀĪÀÅzÀÄ.
2. F ¤ªÉñÀ£ÀªÀ£ÀÄß ªÁ¸ÀzÀ GzÉÝñÀPÉÌ ªÀiÁvÀæ G¥ÀAiÉÆÃV¸ÀvÀPÀÌzÀÄÝ. ¤ªÉñÀ£ÀªÀ£ÄÀ ß «¨sÁUÀ ªÀiÁqÀ¯ÁUÀĪÀÅ¢®è. ¨sÀÆ«ÄAiÀÄ G¥ÀAiÉÆÃUÀzÀ AiÀiÁªÀÅzÉà §zÀ¯ÁªÀuÉUÁV PÀ£ÁðlPÀ ¥ÀlÖt ªÀÄvÀÄÛ £ÀUÀgÀ AiÉÆÃd£É C¢ü¤AiÀĪÀÄ 1961 gÀ ªÉÄÃgÉUÉ ¥Áæ¢üPÁgÀzÀ ¥ÀƪÁð£ÀĪÀÄwAiÀÄÄ CªÀ±ÀåPÀªÁVgÀÄvÀÛzÉ.
3. PÀæAiÀÄ¥ÀvÀæªÀ£ÀÄß ¥ÀqÉAiÀÄĪÀÅzÀPÁÌV vÀUÀ®ÄªÀ £ÉÆÃAzÀt ªÉZÀÑUÀ¼À£ÀÄß ºÀAaPÉ ¥ÀqÉzÀªÀgÉ ¨sÀj¸ÀvÀPÀÌzÀÄÝ.
ªÀÄAdÆgÁwzÁgÀgÀ gÀÄdÄ ¸À»/- 05.01.2022 DAiÀÄÄPÀÛgÀÄ ªÉÄʸÀÆgÀÄ £ÀUÀgÁ©üªÀÈ¢Þ ¥Áæ¢üPÁgÀ ªÉÄʸÀÆgÀÄ."

The relinquishment deed narrates entire history as to how the wife of the petitioner becomes the owner of the property. After relinquishment deed dated 25-11-2021 MUDA determines number of sites to be granted in favour of the wife of the petitioner. The alternate sites in lieu of 3 acres 16 guntas of land in terms of Government order dated 5-01-2022 which was to be in terms of the prevailing market value is as follows:

94
"Guidelines Value in the year 2018, for the Alternative Sites allotted in lieu of the 3 Acres & 16 Guntas, in Sy.No.464, of Kesere Village, belonging to Smt.B.M.Parvathi W/o Sri.Siddaramiah, utilised by MUDA, for the formation of the Devanur 3rd Stage, Mysore, in accordance with the GO dated UDD/TTP/2014 dated 05-01-2022 and the decision of the MUDA dated 20-11-2020.
Although the prevalent Market Value in Vijayanagar is between 10 & 12 thousand, calculating the MARKET RATE at a rate of approximately Rs.15,000/- Per Sq. Feet, as being demanded Mr.Siddaramiah in public.


Sl.   Allottee           Site No.   Measuring          Location         Guidelines        Market
No.                                                                     Value / & total   Rate/Sq.fts
                                                                        cost for total    & Total cost
                                                                        Sq.Mts            for     total
                                                                                          Sq.Fts
1     Smt.Parvathi       25         15 X    24=360     Vijaynagar,      Rs.24,000/-       Rs.5,81,25,150/-
      B.M                           Mts                3rd Stage, 'C'   Rs.86,40,000/-
                                    3875.01 Sq.Fts     Block
2     Smt.Parvathi       331        12 x 18 =216       Vijaynagar,      Rs.24,000/-       Rs.3,48,75,000/-
      B.M                           Mts                3rd Stage, 'D'   Rs.51,84,000/-
                                    2325 Sq.Fts        Block
3     Smt.Parvathi       332        12 x 18 =216       Vijaynagar,      Rs.24,000/-       Rs.3,48,75,000/-
      B.M                           Mts                3rd Stage, 'D'   Rs.51,84,000/-
                                    2325 Sq.Fts        Block
4     Smt.Parvathi       213        15 X    24=360     Vijaynagar,      Rs.24,000/-       Rs.5,81,25,150/-
      B.M                           Mts                3rd Stage, 'E'   Rs.86,40,000/-
                                    3875.01 Sq.Fts     Block
5     Smt.Parvathi       214        15 X    24=360     Vijaynagar,      Rs.24,000/-       Rs.5,81,25,150/-
      B.M                           Mts                3rd Stage, 'E'   Rs.86,40,000/-
                                    3875.01 Sq.Fts     Block
6     Smt.Parvathi       215        15 X    24=360     Vijaynagar,      Rs.24,000/-       Rs.5,81,25,150/-
      B.M                           Mts                3rd Stage, 'E'   Rs.86,40,000/-
                                    3875.01 Sq.Fts     Block
7     Smt.Parvathi       5          12 x 18 =216       Vijaynagar,      Rs.25,000/-       Rs.3,48,75,000/-
      B.M                           Mts                3rd Stage, 'G'   Rs.54,00,000/-
                                    2325 Sq.Fts        Block
8     Smt.Parvathi       5108       09 x 12= 108       Vijaynagar,      Rs.23,312/-       Rs.1,74,37,500/-
      B.M                           Mts                4th Stage, 2nd   Rs.25,17,696/-
                                    1162.5 Sq.Fts      Phase
9     Smt.Parvathi       5085       09 x 12= 108       Vijaynagar,      Rs.23,312/-       Rs.1,74,37,500/-
      B.M                           Mts                4th Stage, 2nd   Rs.25,17,696/-
                                    1162.5 Sq.Fts      Phase
10    Smt.Parvathi       11189      12 x 18 =216       Vijaynagar,      Rs.23,312/-       Rs.3,48,75,000/-
                                            95



     B.M                     Mts                4th Stage, 2nd   Rs.50,35,392/-
                             2325 Sq.Fts        Phase
11   Smt.Parvathi    10855   12 x 18 =216       Vijaynagar,      Rs.23,312/-      Rs.3,48,75,000/-
     B.M                     Mts                4th Stage, 2nd   Rs.50,35,392/-
                             2325 Sq.Fts        Phase
12   Smt.Parvathi    12065   12 x 15=180        Vijaynagar,      Rs.23,312/-      Rs.2,90,62,500/-
     B.M                     Mts                4th Stage, 2nd   Rs.41,96,160/-
                             1937.5 Sq.Fts      Phase
13   Smt.Parvathi    12068   12 x 15=180        Vijaynagar,      Rs.23,312/-      Rs.2,90,62,500/-
     B.M                     Mts                4th Stage, 2nd   Rs.41,96,160/-
                             1937.5 Sq.Fts      Phase
14   Smt.Parvathi    216     15 X 24=360        Vijaynagar,      Rs.24,000/-      Rs.5,81,25,150/-
     B.M                     Mts                3rd Stage, 'E'   Rs.86,40,000/-
                             3875.01 Sq.Fts     Block

       GUIDELINE VALUE                          MARKET VALUE at the rate of
       Rs.12,000/- Per Sq.Feet.

       Rs.86,40,000/-x5=Rs.4,32,00,000/-       Rs.5,81,25,150/-
       X5=Rs.29,06,25,750/-
       Rs.51,84,000/-x2=Rs.1,03,68,000/-       Rs.3,48,75,000/-
       X5=Rs.17,43,75,000/-
       Rs.54,00,000/-x1=Rs. 54,00,000/-        Rs.1,74,37,500/-X2=Rs.
       3,48,75,000/-
       Rs.25,17,696/-x2=Rs. 50,35,392/-        Rs.2,90,62,500/-X2=Rs.
       5,81,25,000/-
       Rs.50,35,392/-x2=Rs.1,00,70,784/-
       Rs.41,96,160/-x2=Rs. 83,92,320/-
       Total Rs.8,24,66,496/-    Total Rs.55,80,00,750/-"




The guidance value for entire sites that are allotted is ` 8,24,000/-
but the market value is `55,80,00,000/-. The total market value of 14 sites is `55,80,00,750/-, close to `56/- crores. Therefore, the figures would go like this. The purchase of the property on an offset price in the year 1935 was at `300/-; the determined compensation amount in favour of the owner of the land is at 96 `3,56,000/- in the year 1997 and in 2021 this becomes `56 crores as compensation to the owner; the owner is wife of the petitioner.
On 5-01-2022 sites are allotted in favour of wife of the petitioner by issuance of 14 allotment letters and khatas are changed by MUDA in favour of the wife of the petitioner for all 14 sites. Therefore, the wife of the petitioner becomes the owner of 14 sites value. Its value is as indicated hereinabove. Then comes 14 sale deeds registered in faovur of the petitioner on 12-01-2022. The aforesaid facts are all borne out of records. All these things have happened between 1996 to 2022. This is the period in which the petitioner was at the helm of affairs twice; a law maker twice; the Chief Minister once.
25. From 1996 to 1999 the petitioner was the Deputy Chief Minister of Karnataka State. Again in 2004 and 2005 he was the Deputy Chief Minister; from 2013 to 2018 he was the Chief Minister and between 2018 and 2023 son of the petitioner was an MLA.
Therefore, intermittently on and off, the petitioner has been at the helm of affairs. Notwithstanding the aforesaid period of the petitioner at the helm of affairs, the vehement contention of the petitioner is that he made no recommendation nor has signed any 97 document nor has any connection to the transaction. It is rather difficult to accept that the beneficiary of the entire transaction to which compensation is determined at `3.56 lakhs to become `56/-
crores is not the family of the petitioner. In the decision making process at certain time son of the petitioner was a party to the meeting which took a decision finally to allot 14 sites. It is too bleak contention meriting any acceptance albeit prima facie that the petitioner was not behind every thing standing just behind the curtain. It is not behind the smoke screen but behind the curtain even.
26. If events or the link in the chain of events are noted, there are few dots to be connected. It is that connection of dots that would require an inquiry or an investigation in the least. I say so for the reason that immediately after 14 sale deeds were registered in favour of the wife of the petitioner, the Urban Development Department issues directions to the Commissioner, MUDA to stop allocation of compensatory sites till guidelines are formulated. Therefore, the law was completely towards prima facie illegality only to favour the wife of the petitioner as the very 98 allotment of sites as compensation is said to be contrary to the Compensation for Land Acquired Rules 2009 and Incentive Scheme of Voluntary Surrender of Land Rules,1991. In the Assembly elections of 2023, the petitioner swings back as Chief Minister. On 27.10.2023 the Government cancels the resolution dated 14.09.2020. What is the resolution dated 14-09-2020 is the one that led to a decision for allotment of 14 sites in favour of the wife of the petitioner in which the son of the petitioner was a participant.
27. After cancelling the resolution it appears that a Technical Committee was appointed by Government to go into the illegalities of MUDA. The Technical Committee is said to have submitted its report highlighting huge corruption and fraud played by MUDA officials. When all these inquiries were going on a complaint comes to be registered by 3rd and 4th respondents before the jurisdictional police on 3-07-2024. The jurisdictional Police though acknowledged the complaint, did not take it further. On 12-07-2024 both the 3rd and 4th respondents register complaints before the Commissioner of Police. This was in compliance with clause (1) of sub-section (2) of Section 154 of the Cr.P.C.. Even then, no action is taken. The 4th 99 respondent then approaches the Lokayukta on 26-07-2024 to register a complaint against the petitioner. When things stood thus, the 3rd and 4th respondents file their respective private complaints before the Special Court constituted exclusively to deal with criminal cases against MPs and MLAs. It is then, the 3rd respondent knocks at the doors of the Governor seeking approval/sanction to prosecute the petitioner as obtaining under Section 17A of the Act.
The facts narrated would clearly justify the complaints/petitions by the complainants. The issue is answered accordingly.
Issue Nos.2 & 3:
(2) Whether the approval under Section 17A of the Act is mandatory in the teeth of facts?
& (3) Whether Section 17A of the Act requires only a Police Officer to seek approval from the Competent Authority?

Since issues 2 and 3 are intertwined, the two are considered together. It therefore becomes necessary to go back to the genesis of Section 17A of the PC Act.

100

GENESIS OF SECTION 17A OF THE PC ACT:

28. The Prevention of Corruption Act (Amendment Bill) when it was first introduced in the year 2014, it did not contain any clauses akin to Section 17A. The Standing Committee of Rajya Sabha on Personnel, Public Grievances, Law and Justice and the Law-Commission had proposed certain amendments. Amongst them was a new Section 17A. A question arose as to who should grant approval. It was initially envisaged that the Lokpal or the Lokayukta should be empowered to grant approval, on a requisition or application under Section 17A as Section 17A was thought of a protective filter or an entry check point. It is then the bill was referred to the select committee which presented its report in the month of August 2016. The bone of contention as to who should grant approval, was changed from Lokpal or Lokayukta, to the Competent Authority who is empowered to grant sanction under Sectiion 19 of the PC Act for prosecution, to be the authority to grant approval under Section 17A. The present statute as it stands today is what is chiseled after 4 years of deliberation. The purport of Section 17A need not detain this Court for long or delve deep 101 into the matter. This Court in W.P.200356 of 2021 disposed on 26-03-2021 while considering the importance of Section 17A, has held as follows:
"13. The amendment dated 26.07.2018 introduced several changes to the Prevention of Corruption Act, 1988. One such amendment was introducing Section 17A with an object of giving protection to public servants who have done or ordered or approved certain actions as public servants in the bonafide discharge of their official functions without any dishonesty or malafide intentions. The amendment in the form of this new Section was necessitated owing to certain unfortunate circumstances where even honest officers were prosecuted under the Prevention of Corruption Act.
14. Since the marrow of the lis lies in consideration and interpretation of the newly introduced Section 17A of the Prevention of Corruption Act, 1988 which was brought into force on 26.07.2018, Section 17A is extracted for the purpose of quick reference:
"17-A. Enquiry or inquiry or investigation of offences relatable to recommendations made or decision taken by public servant in discharge of official functions or duties.--(1) No police officer shall conduct any enquiry or inquiry or investigation into any offence alleged to have been committed by a public servant under this Act, where the alleged offence is relatable to any recommendation made or decision taken by such public servant in discharge of his official functions or duties, without the previous approval -
(a) in the case of a person who is or was employed, at the time when the offence was alleged to have been committed, in connection with the affairs of the Union, of that Government;
(b) in the case of a person who is or was employed, at the time when the offence was alleged to have been committed, in connection with the affairs of a State, of that Government;
102
(c) in the case of any other person, of the authority competent to remove him from his office, at the time when the offence was alleged to have been committed:
Provided that no such approval shall be necessary for cases involving arrest of a person on the spot on the charge of accepting or attempting to accept any undue advantage for himself or for any other person:
Provided further that the concerned authority shall convey its decision under this section within a period of three months, which may, for reasons to be recorded in writing by such authority, be extended by a further period of one month."
In terms of the above extracted provision of law introduced by an amendment, no Police Officer shall conduct any enquiry or inquiry or investigation into any offence alleged to have been committed by a public servant under the Prevention of Corruption Act, where the alleged offence is relatable to any recommendation made or decisions taken by such public servant in discharge of his official functions or duties without the previous approval of the officer or authority concerned.
15. Clause (a) thereof provides that in case of public servant who is or was employed in connection with the affairs of the Union at the time when the offence alleged to have been committed, the previous approval of the Central Government shall be obtained. Clause (b) likewise provides that in case of a public servant who is or was an employee in connection with the affairs of the State at the time when the offence was alleged to have been committee, the approval of the State Government shall be obtained before proceeding. Clause (c) provides that in case of any other person who comes within the definition of public servant previous approval of the competent authority to remove him from office at the time when the offence alleged to have been committee should be obtained. The narrative hereinabove cannot but indicate that the object of the Section was to protect public servants from malicious, vexatious or baseless prosecution. However, if enquiry into the circumstances in which the alleged administrative or official act was done by the public servant or where malfeasance committed by the public servant which would involve an 103 element of dishonesty or impropriety is to be proceeded against, the approval of the competent authority is required.
16. In my considered view Section 17A and its purport must be observed with complete strictness bearing in mind public interest and protection available to such officers against whom offences are alleged, failing which many a time it would result in a malicious prosecution. Section 17A is clearly a filter that the prosecution must pass in order to discourage or avoid vexatious prosecution, though cannot be considered as a protective shield for the guilty, but a safeguard for the innocent.
17. The provision (supra) was also considered by the Apex Court in the case of YESHWANTH SINHA v. CENTRAL BUREAU OF INVESTIGATION reported in (2020) 2 SCC 338.

The Apex Court though did not consider as to how the previous approval of the competent authority has to be taken, but considered the amendment and its importance in the following paragraphs:

"117. In terms of Section 17-A, no police officer is permitted to conduct any enquiry or inquiry or conduct investigation into any offence done by a public servant where the offence alleged is relatable to any recommendation made or decision taken by the public servant in discharge of his public functions without previous approval, inter alia, of the authority competent to remove the public servant from his office at the time when the offence was alleged to have been committed. In respect of the public servant, who is involved in this case, it is clause (c), which is applicable. Unless, therefore, there is previous approval, there could be neither inquiry or enquiry or investigation. It is in this context apposite to notice that the complaint, which has been filed by the petitioners in Writ Petition (Criminal) No. 298 of 2018, moved before the first respondent CBI, is done after Section 17-A was inserted. The complaint is dated 4.10.2018. Para 5 sets out the relief which is sought in the complaint which is to register an FIR under various provisions. Paras 6 and 7 of the complaint are relevant in the context of Section 17-A, which read as follows:
"6. We are also aware that recently, Section 17-A of the Act has been brought in by way of an amendment to introduce the 104 requirement of prior permission of the Government for investigation or inquiry under the Prevention of Corruption Act.
7. We are also aware that this will place you in the peculiar situation, of having to ask the accused himself, for permission to investigate a case against him. We realise that your hands are tied in this matter, but we request you to at least take the first step, of seeking permission of the Government under Section 17-A of the Prevention of Corruption Act for investigating this offence and under which, "the concerned authority shall convey its decision under this section within a period of three months, which may, for reasons to be recorded in writing by such authority, be extended by a further period of one month".

(emphasis supplied)

118. Therefore, the petitioners have filed the complaint fully knowing that Section 17-A constituted a bar to any inquiry or enquiry or investigation unless there was previous approval. In fact, a request is made to at least take the first step of seeking permission under Section 17- A of the 2018 Act. Writ Petition (Criminal) No. 298 of 2018 was filed on 24.10.2018 and the complaint is based on non-registration of the FIR. There is no challenge to Section 17-A. Under the law, as it stood, both on the date of filing the petition and even as of today, Section 17-A continues to be on the statute book and it constitutes a bar to any inquiry or enquiry or investigation. The petitioners themselves, in the complaint, request to seek approval in terms of Section 17-A but when it comes to the relief sought in the writ petition, there was no relief claimed in this behalf.

119. Even proceeding on the basis that on petitioners' Complaint, an FIR must be registered as it purports to disclose cognizable offences and the Court must so direct, will it not be a futile exercise having regard to Section 17-A. I am, therefore, of the view that though otherwise the petitioners in Writ Petition (Criminal) No. 298 of 2018 may have made out a case, having regard to the law actually laid down in Lalita Kumari [Lalita kumari v. State of U.P., (2014) 2 SCC 1: (2014) 1 SCC (Cri) 524], and more importantly, Section 17-A of the Prevention of corruption Act, in a review petition, the petitioners cannot succeed. However, it is my view that the judgment sought to be reviewed, would not stand in the way of the first respondent in Writ Petition (Criminal) No. 298 of 2018 from taking action on Ext. P-1, complaint in accordance with law and subject to first respondent obtaining previous approval under Section 17-A of the Prevention of Corruption Act."

105

The Apex Court has considered the importance of previous approval of the competent authority in the afore-extracted judgment.

18. Section 17A casts an obligation of application of mind on the part of the Competent Authority in three situations. The Section makes it clear that no officer shall conduct any enquiry or inquiry or investigation without previous approval. Therefore, the approving authority will have to look into the materials, apply its mind in all the three contingencies i.e., enquiry or inquiry or investigation. Though, enquiry and inquiry are often used interchangeably, there exists a difference between the two. Etymologically, the source of both enquiry and inquiry could be the same as 'en' is derived from French and 'in' is from Latin. Inquiry has a formal and official ring to it. Enquiry is informal and can be unofficial. Enquiry could even mean, to question; Inquiry is a formal investigation; investigation is a search. Therefore, the act casts an obligation of application of mind upon the authority to consider whether approval is sought for an enquiry, inquiry or an investigation. It becomes imperative for the authority to apply its mind to what is brought before it, as application of mind is the bedrock of any order that an authority passes, failing which, it would be contrary to the principles of natural justice, as non-application of mind is in itself violative of principles of natural justice."

This Court considered the importance and purport of Section 17A.

The petitioner is a public servant and the allegations against him are wanting to be investigated into. If investigation has to ensue, it must pass through the gates of 17A. Therefore, an approval under Section 17A from the hands of the Competent Authority is imperative, as it is the mandate of the statute. Without an approval under Section 17A, no enquiry, inquiry or investigation can 106 commence against a public servant. The who of it, I mean, who should seek approval, has become the bone of contention.

29. The submission of the learned senior counsel for the petitioner that only a Police Officer is required to seek approval for enquiry or inquiry and nobody else is noted only to be rejected. In a complaint so registered under Section 154(1) of the Cr.P.C. against a public servant or even a complaint to the higher ups under Section 154(3) are taken or acted upon, there would be no problem. It is only those officers will have to seek approval under Section 17A for commencement of enquiry, inquiry or investigation.

It is trite that the criminal law can be set into motion by any person, concept of locus is alien to criminal law. If the criminal law can be set into motion by any person which is inclusive of offences under the Act, the vacuum emerges when a private citizen would knock at the jurisdictional police or the Lokayukta seeking to register a complaint and if no action is taken on the complaint both at the level of Section 154(1) and Section 154(3) of the Cr.P.C., the complainant would be left with no choice but to approach the learned Magistrate invoking Section 200 of the Cr.P.C. or the 107 Special Court. Here the Police is yet to come into picture, as the concerned Court would not have referred the matter for investigation under Section 156(3) of the Cr.P.C. or Section 175(3) of the BNSS. The police would come into picture only after referring the matter for investigation. If the matter is referred for investigation, the jurisdictional Police or to whom the reference is made, would have no choice but to register the crime and once the crime is registered, investigation has to commence. Section 17A, in these circumstances, would be rendered redundant. Therefore, it is necessary that whoever complains against a public servant by registering a private complaint, it is his burden to seek approval from the hands of the Competent Authority before the matter is referred under Section 156(3) of the Cr.P.C. or Section 175 of the BNSS, failing which the protective filter to a public servant would have no meaning. It is the aforesaid concept that led this Court to pass an order in DR. ASHOK V. v. STATE. It is for this reason the complainant would approach the Competent Authority, in the case at hand the Governor seeking approval under Section 17A of the Act so that the private complaint would be referred for investigation. Therefore, no fault can be found with the complainant 108 approaching the Governor/Competent Authority seeking approval prior to any reference being made by the concerned Court.

30. This Court, in DR. ASHOK V. v. STATE3 has held as follows:

"In the light of Section 17A creating a protective filter for vexatious and frivolous prosecution and complaints to pass muster to the rigors of Section 17A, I am of the considered view that it must be observed with complete strictness bearing in mind public interest, and protection available to such officers against whom offences are alleged, failing which many a time it would result in a vexatious prosecution. This cannot however, be considered as a protective shield for the guilty, but a safeguard for the innocent. Therefore, its observance becomes mandatory ... ... ......
.....What would unmistakably emerge is, forum be it any; proceedings be it any; if offences punishable under the Prevention of Corruption Act, 1988 / 2018 is alleged, approval under Section 17A of the Prevention of Corruption Act for registration of the crime and investigation is mandatory, except in circumstances which do not require such approval. The case at hand involves registration of a private complaint invoking Section 200 of the Cr.P.C. It is not registered before the police wing of the Investigating Agency, but before the concerned Court and the concerned Court refers the matter for investigation, which results in immediate registration of a FIR. The offences alleged are an amalgam of offences punishable under the Prevention of Corruption Act, 1988 and the IPC. This Court has come across several cases where private complaints are preferred by the complainants where, they do not approach the Investigating Agency like the Karnataka Lokayukta, but choose an alternate route of knocking at the doors of the Magistrate or the Sessions Judge. At that stage, what the Magistrate/Sessions Judge would do, is refer the matter 3 Criminal Petition No.531 of 2022 decided on 4th July 2023 109 under Section 156 (3) for investigation. Once the matter is referred for investigation, the Police/Lokayukta would have no choice but to register a crime. What happens in this process is the protective filter for vexatious, frivolous or malicious prosecution against the public servants created by the Parliament by the amendment in the year 2018 bringing in Section 17A to the Act is rendered illusory. Therefore, such complaints, which do not accompany with prior approval under Section 17A with the private complaint or before referring the matter for investigation, should not be entertained by the Magistrate/Sessions Judge, as the case would be.
14. The case at hand forms a classic illustration of misuse and abuse of law by the 2nd respondent/ complainant. If the 2nd respondent had preferred a complaint before the Karnataka Lokayukta, the complaint would have been forwarded to the competent authority seeking permission under Section 17A to register a crime and crime would have been then registered only after prior approval from the competent authority. Invoking Section 200 of the Cr.P.C., the complainants or complainant in the case at hand are seeking to circumvent the rigor of Section 17A of the Act. If this practice is permitted, it would only open gates for frivolous and vexatious litigation by the complainants.
15. In the light of the aforesaid analysis and the unfolding of issues, it becomes necessary to direct the learned Sessions Judges/Special Court who would entertain complaints against public servants filed by private persons alleging offences punishable under the provisions of the Prevention of Corruption Act, 1988 even if it is an amalgam not to entertain such complaints if they do not comply with the following:
(i) The complaint should narrate that the complainant has made his efforts to register a crime before the Karnataka Lokayukta and no action is taken by the police on the complaint.
Mere statement in the complaint would not suffice but documentary evidence to demonstrate such fact should be appended to the private complaint.
110
(ii) The private complaint should also append prior approval granted by the competent authority to register a private complaint, akin to a prior approval for an FIR to be registered by the Investigating Agency as obtaining under Section 17A of the Act. This would become a prerequisite to the concerned Court to refer the matter for investigation under Section 156(3) of the Cr.P.C.
(iii) The aforesaid direction (ii) would be applicable only if the offences alleged would be the ones punishable under the Prevention of Corruption Act or the allegation would be an amalgam of offences both under the Prevention of Corruption Act and the Indian Penal Code. This direction at
(ii) will not be applicable if the alleged offences are only of the Indian Penal Code.

(Emphasis supplied) These directions become necessary in the light of the fact that once the matter is referred for investigation the Police will have no choice but to register the crime. Therefore, such approval being appended to the private complaint is sine qua non for maintainability of the complaint, except in cases concerning disproportionate assets. Such complaints shall bear scrutiny at the hands of the Magistrate or the Sessions Judge as the case would be, for compliance with the aforesaid directions. The private complaint shall also be accompanied by an affidavit of the complainant, not a verifying affidavit, but an affidavit as obtaining under the Oaths Act, 1969. It is only then the learned Sessions Judge can entertain a private complaint against public servants."

(Emphasis supplied)

31. The aforesaid were the directions issued by this Court in ASHOK.V. supra. Pursuant to the said directions, the High Court has issued a circular to all the concerned Court, for implementation 111 of the said directions. In the light of the preceding analysis, I answer issue No.2 holding that approval under Section 17A of the PC Act is mandatory to be obtained, in the teeth of the obtaining facts, qua Issue No.3, I hold that it is not necessary for the police officer to seek approval from the hands of the Competent Authority, in a private complaint. It is the complainant, whomsoever it is, should discharge the duty of seeking approval from the hands of the Competent Authority, a caveat, only in a private complaint registered under Section 200 of the Cr.P.C. or under Section 223 of the BNSS.

Issue Nos.4 & 5:

(4) Whether the order of the Governor suffers from want of application of mind?

& (5) Whether it would suffice for reasons to be recorded in the file of the decision making authority and the same culled out in parts in the impugned order?

Since both the issues are intertwined, they are considered together.

112

PROCEEDINGS BEFORE THE GOVERNOR:

32. As observed hereinabove, the complainant/3rd respondent approaches the jurisdictional Police, no action is taken for 7 days, approached the Commissioner, no action is taken, then he seeks to knock at the doors of the Governor and simultaneously files a private complaint before the Special Court invoking Section 200 of the Cr.P.C. In terms of law laid down by this Court in ASHOK supra and the circular issued by this Court, the 3rd respondent submits a petition before Governor on 26-07- 2024 seeking approval to prosecute the petitioner. The petition submitted by the 3rd respondent is quoted hereinabove. What happens in the aftermath is what is required to be considered.

On receipt of the petition from the 3rd respondent, on 26-07- 2024 what action is taken is borne out from the records. The proceedings of the day are as follows:

"File No.GS 40 ADM 2024 Subject: Sanction for prosecution of Sri Siddaramaiah, Hon'ble Chief Minister of Karnataka.
Reference: Petition submitted 1) Sri T.J.Abraham dated 26-07- 2024.
113
01. Kindly peruse the petition submitted by Sri T.J. Abraham dated 26-07-2024 placed in the file.
02. Wherein, the petitioner has requested for sanction for offences under Section 7, 9, 11, 12 & 15 of t he Prevention of Corruption Act, 1988 and Sections59, 61, 62, 201, 227, 228, 229, 239, 314, 316(b), 318(1)(2)(3), 319, 322, 324, 324(1)(2)(3), 335, 336, 338 & 340 of Bharatiya Nyaya Sanhita, 2023 and other applicable provisions of law, in the interest of enforcing probity in life and service of Public Servants and upholding the law of land.
03. Further, he has submitted an addendum requesting Not to shield the corrupt and brought to the notice that the Sanctioning Authority has to only see, whether a prima facie case for commission of offence is made out or not, and that the allegation scan be proved beyond reasonable doubt only after appreciation of evidence by the trial Court at the conclusion of the trial. In support of the above, he has submitted a circular issued by the Hon'ble High Court of Karnataka on 23-09-2023 vide No.R(J) No.188/2023 and Office order No.31/05/05 issued by the Central Vigilance Commission on 21-05-2005.
04 On account of grave charges being presented by the petitioner against the sitting Chief Minister and Hon'ble Governor being the Appointing Authority and in the background of the circular of the High Court and the office order of the CVC, the file may kindly be placed before the Hon'ble Governor for further orders.
For perusal and orders. Sd/- 26/07 (O5) W.S.) - on training.
(O6) Special Secretary) Please peruse preparas. The complaint and addendum submitted by Shri T.J. Abraham may be perused in the file. He has requested sanction of prosecution against the sitting Chief Minister Sri Siddaramaiah under 114 various provisions quoted in para-2 n/f. With this fact, the file is submitted for further orders.
                                                 Sd/- (R.Prabhushankar)
     (07)    Hon'ble Governor]

(08) I have heard Sri T.J.Abraham in person and gone through the petition and supporting documents submitted by him. Prima facie, I am of the view that there might be irregularities and misuse of power.

Hece, issue show cause notice to Sri Siddaramaiah, Chief Minister calling explanation within 7 days.

Sd/- (Thaawarchand Gehlot) Sanction for prosecution (08) As per the order of the Hon'ble Governor, draft copy of the letter is placed in the file for kind perusal and approval.

                                                                   Sd/- 26/07
     (09)    (W.S) - On training.
     (10)    Special Secretary                               Sd/- 26/07/2024
     (11)    Hon'ble Governor
                                                              Sd/-26-07-2024.

     (12)    As per the above approval, fair copies are submitted for kind
             signature.
                                                         Sd/- 26-07-2024
     (13)    Hon'ble Governor                            Sd/- 26-07-2024
                                                     (Emphasis supplied)

Noticing that the allegations were grave and on hearing the 3rd respondent and having gone through the petition and the supporting documents, the Governor was of the prima facie view that there may be irregularities and misuse of power. Therefore, directs issuance of show cause notice to the petitioner calling for explanation within 7 days from 26-07-2024. The show cause notice resulted in two replies - one submitted by the petitioner and the 115 other by the Cabinet, which is communicated by the Chief Secretary. On 1-08-2024 the Council of Ministers resolved to advice the Governor to withdraw the notice issued to the petitioner and reject the petition seeking sanction so filed by the 3rd respondent.

The Cabinet was presided over by Sri D.K. Shivakumar, Deputy Chief Minister of the State of Karnataka as he was nominated to do so by the Chief Minister. The preamble reads as follows:

"Show cause notice issued by the Hon'ble Governor of Karnataka to the Chief Minister to respond within 7 days as to why sanction for prosecution should ot be granted as requested by one Shri T.J. Abraham in his application dated 26-07-2024 - reg.
CABINET DECISION The Cabinet meeting was presided over by Shri D.K. Shivakumar, Deputy Chief Minister and the Minister for Bengaluru Development and Water Resources, as he was nominated to do so by the Chief Minister vide his note dated 27-07-2024, under Rule 28(1) of the Karnataka Government (Transaction of Business) Rules, 1977, in view of the conflict of interest. The Cabinet perused the cabinet note, the show cause notice dated 26-07-2024 issued by the Hon'ble Governor to the Chief Minister, the petition filed by Shri T.J.Abraham before the Hon'ble Governor on 26-07-2024, along with the annexure and the legal opinion given by the learned Advocate General, along with the list of case laws. Thereafter the Cabinet discussed the matter in detail. The Secretary, Urban Development Department briefed the Cabinet about the facts of the case based on the records available with the Department. The following issues were discussed more specifically."
116

The petitioner does not participate in the deliberations. Proceedings of the Council of Ministers headed by the Deputy Chief Minister, results in a detailed narration. What was ultimately deduced by the Cabinet, is as follows:

"The cabinet/council of ministers, after having threadbare discussed the issue of issuance of show cause notice to the Hon'ble Chief Minister, Government of Karnataka, dated 26- 07-2024, by the Hon'ble Governor of Karnataka on taking note of the entire factual matrix as well as the well settled legal position and for the reasons herein mentioned, unanimously resolved to advise the Hon'ble Governor as follows:
i. The Hon'ble Governor ought to have, under the present set of facts and circumstances, acted only on the aid and advise of the council of ministers and not in his discretion.
ii. The Hon'ble Governor while proceeding to issue the show cause notice has failed to consider the material available on record. The Governor ought to have taken into consideration the reply submitted by the Chief Secretary dated 26-07- 2024, received by him at around 6.30 p.m. in person on the same day. It is to be noted that the Chief Secretary in his reply has, inter alia, highlighted that direction contained in Governor's letter dated 15-07-2024 was already acted upon by way of constitution of a Judicial Commission of Enquiry under the Chairmanship of Justice P.N.Desai, vide Government order of 14.07.2024. The issuance of show cause notice, without consideration of these and all other relevant material available on the record, suffers from total non-application of mind.
iii. The Hon'ble Governor has failed to take note of the fact that the application for sanction dated 26.07.2024 suffers from serious legal infirmities and was not maintainable on a reading of the provision is of Section 17A, 19 of the 117 Prevention of Corruption Act, 1988 and Section 218 of the Bharatiya Nagarik Suraksha Sanhita, 2023 along with settled legal position, as envisaged under the judgments referred to in the cabinet note. An application for previous approval under Section 17A of the Prevention of Corruption Act, 1988 can be made only by Police Officer and not private person.
iv. The Hon'ble Governor failed to take note of the fact that the application for sanction was also premature since the applicant had filed a complaint to the Lokayukta Police on 18-07-2024 and thereafter had also not followed the mandatory procedure as laid down by the Hon'ble Supreme Court in Priyanka Srivastava in (2015) 6 SCC 287 and Lalitha Kumari (2014) 2 SCC 1.
v. The Hon'ble Governor failed to take note of the fact that the entire allegations made by the applicant do not reveal any offence punishable under the provisions of the Prevention of Corruption Act, 1988 or the BNSS 2023.
vi. The Hon'ble Governor failed to take note of the fact that T.J. Abraham comes with criminal antecedents having criminal cases of blackmail and extortion registered against him and his conduct in misusing the public interest jurisdiction has also been frowned upon by the Hon'ble Supreme Court, levyig costs on him. His acts are motivated and lacks bona fides and suffers from factual and legal mala fides.
vii. The Hon'ble Governor in issuing the show cause notice has acted in undue haste, throwing to wind all procedural requirements. The fact that the Governor has proceeded to issue the notice on the very same day as he received the petition and on a petition by a person with criminal antecedents and without examining the records, relevant material as well as the reply of the Chief Secretary dated 26- 07-2024,added to the fact that several applications, such as the proposal for prior approval under Section 17Aof the Prevention of Corruption Act, 1988 against Smt. Shashikala Jolle, former Minister, dated 9.12.2021, the proposal dated 26-02-2024 against Shri Murugesh Nirani, former Minister, and the application for sanction under Section 19 of the Prevention of Corruption Act, dated 13-05-2024 against Shri Janardhana Reddy, MLA and former Minister, before him are 118 long pending., is therefore an act that suffers from legal mala fides as laid down by the Hon'ble Supreme Court in a catena of judgments including the ones referred to supra.
viii. A reading of the show cause notice, more so the finding by the Governor that "on perusal of the request, it is seen that the allegations against you are of serious nature and prima facie seem plausible" leads to an undeniable conclusion that there is pre-judging of the issue, disregarding the report of the Chief Secretary dated 26-07-2023.
ix. The entire sequence of events and the admitted facts and circumstances based on the available records lead to an unequivocal conclusion that there is gross misuse of the constitutional office of the Governor and a concerted effort is being to destabilize a lawfully elected majority government in Karnataka for political considerations.
Therefore, under Article 163 of the Constitution, the Council of Ministers, for all the aforesaid facts and reasons, strongly advises the Hon'ble Governor to withdraw the notice dated 26-07- 2024 issued by him to the Hon'ble Chief Minister, based on the petition and addendum dated 26-07-2024, filed by one T.J. Abraham, and to proceed forthwith to reject the said application by denying prior approval and sanction as requested by the petitioner Abraham.
Sd/- (D.K.Shivakumar) Deputy Chief Minister 1-08-2024."

(Emphasis supplied) On 3-08-2024, the petitioner also submits his reply. The reply of the petitioner refers to the cabinet decision of 1-08-2024. The preamble of the reply reads as follows:

     "SIDDARAMAIAH                            VIDHANA SOUDHA,
                            119



CHIEF MINISTER                        BENGALURU-560 001
                                      Date: 3-08-2024.

D.O.Letter No.UDD/248/MUD/2024(E)

Dear Sir,

1. With reference to the show cause notice bearing No.GS 40 ADM 2024, dated 26-07-2024, issued to and addressed to me, I would like to bring to your notice as follows:-

2. The notice was received by my office at around 3.00 p.m. on 27-07-2024. The notice was accompanied with a copy of the petition dated 26-07-2024 and all annexures filed by one Sri T.J. Abraham, seeking sanction for prosecution against me, under Section 17A and 19 of the Prevention of Corruption Act, 1988 and Section 218 of BNSS (Section 197 Cr.P.C.), to proceed against me for the offences punishable under Sections 7, 9, 11, 12 and 15 of the Prevention of Corruption Act, 1988 and Sections 59, 61, 62, 201, 227, 228, 229, 239, 314, 316(5), 318(1), 318(2), 318(3), 319, 322, 324, 324(1), 324(2), 324(3), 335, 336, 338 and Section 340 of the Bharatiya Nyaya Sanhita, 2023 (hereinafter referred to as BNS).

3. On perusal of the 'show cause notice' along with the enclosed petition of one Shri T.J. Abraham and all the annexed documents, keeping in mind the mandate of Article 163 of the Constitution and underlying constitutional principles of a parliamentary form of democracy, I thought it fit to place the matter before the council of ministers to take a decision in the matter. Since the issue relates to me, I, recused myself from the meeting and in terms of rule 28 of the Transaction of Business Rules nominated Sri D.K. Shivakumar, Deputy Chief Minister to chair the meeting. Accordingly, the Urban Development Department placed the matter before the Council of Ministers with all records, opinion of Advocate General and Cabinet Note. The Council of Ministers met on 1- 08-2024, and after detailed discussion for the reasons mentioned therein resolved to advice you as hereunder:

"The Council of Ministers advise the Hon'ble Governor to withdraw the notice dated 26-07-2024, issued to the Hon'ble 120 Chief Minister based on the petition and addendum dated 26- 07-2024, filed by one T.J. Abraham and proceed to forthwith reject the said application for sanction".

The decision of the Council of Ministers and the entire file was placed before me for my information, by the Urban Development Department since I had recommended to place the matter before the Council of Ministers. I have gone through the entire records as well as the detailed decision of the Cabinet.

4. I would to categorically establish, for your kind perusal and judicious action, as to why the notice issued by you is grossly illegal, unconstitutional, patently lacking in jurisdiction, suffers from total non-application of mind and ultra vires the provisions of Section 17A, 19 Prevention of Corruption Act and Section 218 BNSS.

5. That, being the competent authority to grant sanction under the provisions of the Prevention of Corruption Act, 1988, insofar as the Ministers and the Chief Minister is concerned, the fundamental question that would arise is whether the Governor in such matters would totally bypass the mandate of Article 163 of Constitution of India and the various judgments of the Hon'ble High Courts and the Hon'ble Supreme Court of India. Is the Hon'ble Governor jurisdictionally competent to directly receive application is for sanctions in the Raj Bhavan and without ensuring suitable enquiry including examination of official records available with the concerned department, proceed further on such application or decide such application. The fact remains, that the application filed by Sri T.J. Abraham was received by you on 26-07-2024 and, within few hours of receipt of such application you have proceeded to issue me with the show cause notice in question. It is rather ironical that a constitutional office required to discharge its functions in the manner provided under the Constitution, has chosen to, iin extreme urgency, proceed in the matter, bypassing all known constitutional requirements and procedures in this context, please take note of the following:"

121
The reminder portion of the reply is verbatim similar to what the Cabinet decision was. The crux of the reply contains from paras 128 onwards and it reads as follows:
"128. It is necessary to also point out that apart from all these legal infirmities in the manner and the issuance of the show cause notice, the entire action suffers from legal mala fides. In light of all this, it is my view as well that -
i. You ought to have under the present set of facts and circumstances acted only on the aid and advise of the council of ministers and not in his discretion.
ii. You, while proceeding to issue the show cause notice, have failed to apply his mind to the facts of the case and not considered the material available on record. The Governor ought to have taken in to consideration the reply submitted by the Chief Secretary dated 26.07.2024, received by him at 7.00 p.m. on the same day. The issuance of show cause notice without consideration of the relevant material available on record suffers from total non-application of mind.
iii. You have failed to take note of the fact that the application for sanction dated 26-07-2024, suffers from serious legal infirmities and was not maintainable on a reading of the provisions of Section 17A, 19 of the Prevention of Corruption Act, 1988 and Section 218 of the BNS 2023 along with settled legal position as envisaged from the judgments referred to in the cabinet note. An application for previous approval under Section 17A of the Prevention of Corruption Act, 1988, can be made only by police officer and not anyone else.
iv. You have failed to take note of the fact that the application for sanction was also premature since the 122 applicant had filed a complaint to the Lokayukta Police on 18-07-2024 and thereafter had also mot followed the mandatory procedure as laid down by the Hon'ble Supreme Court in Priyanka Srivastava in (2015) 6 SCC 287 and Lalitha Kumari (2014) 2 SCC 1.
v. You have failed to take note of the fact that the entire allegations made by the applicant does not reveal any offence punishable under the provisions of the Prevention of Corruption Act, 1988 or the BNS 2023.

vi.    You have Governor failed to take note of the fact
       that   T.J.    Abraham    comes  with   criminal
antecedents having criminal case of blackmail and extortion registered against him and his conduct in misusing the public interest jurisdiction has also been frowned upon by the Hon'ble Supreme Court, levying `25 lakh as costs on him. His acts are politically motivated and lacks bona fides and suffers from factual and legal mala fides.
vii. You, in issuing the show cause notice, have acted in undue haste, throwing to wind all procedural requirements. The fact that the Governor has proceeded to issue the notice on the very same day as he received the petition and on a petition by a person with criminal antecedents and without examining the records, relevant material as well as the reply of the Chief Secretary dated 26-07-2024, added to the fact that several applications for sanction before him are long pending, such as proposal for prior approval u/s 17A of the Prevention of Corruption Act, 1988, dated 9.12.2021 against one Shashikala Jolle, former Minister and another proposal dated 26.02.2024 against Murgesh Nirani, former Minister and a permission for sanction under Section 19 of the Prevention of Corruption Act, 1988, dated 13-05-2024 against Janardhana Reddy, Member of Legislative Assembly and Former Minister. Therefore, the issuance of the show cause notice, is an act that suffers from legal mala fides as laid down by the Hon'ble Supreme 123 Court in a catena of judgments including the ones referred to supra.
viii. The entire sequence of events and the admitted facts and circumstances based on the available records lead to an unequivocal conclusion that a concerted attempted is being made to destabilize the lawfully elected majority Government in Karnataka for political consideration.
130. In a democracy those entrusted with constitutional authority ought to exercise the same in accordance with law. Upon consideration of the 'notice' I am constrained to point out that the same has been issued in a hurried manner and I am sure that if the allegations in the complaint are looked into with due consideration for the facts, the show cause notice would not have been issued, as there is no material for grant of sanction.
131. I, therefore, request you to peruse my reply, as well as the advice rendered by the Cabinet, vide its resolution dated 1-08-2024, which I presume has been sent to you by the Chief Secretary, and withdraw the notice to me and deny prior approval and sanction sought by the petitioner by rejecting his application.
Warm regards, Yours sincerely, Sd/-
(SIDDARAMAIAH)"

(Emphasis supplied) Both the Cabinet decision or the resolution and the reply of the petitioner are placed before the Governor. This happens on 6-08-2024. On 6-08-2024 when the reply was received, the file notings are as follows:

124
"14. Kindly peruse the letter dated 3-08-2024 received from Sri Siddaramaiah, Hon'ble Chief Minister and letter dated 1-08- 2024 received from Chief Secretary to Government placed in the file.
15. The Chief Secretary has submitted the Cabinet decision dated 1-08-2024 along with enclosures. The Cabinet note is of 91 pages long with relevant copies of the judgments and legal opinion in reply to the show cause notice dated 26-07-2024 issued to Hon'ble Chief Minister (Received at 10-00 p.m. on 1.08.2024 in this secretariat).
16. Further, Hon'ble Chief Minister has submitted his reply to the show cause notice dated 26-07-2024 along with legal opinion and relevant records which runs through 60+ odd pages. (Received at 3.00 p.m. on 04-08-2024).
17. The State Cabinet for the facts and reasons mentioned in the Cabinet decision has strongly advised the Hon'ble Governor to withdraw the notice dated 26-07- 2024 issued to the Hon'ble Chief Minister based on the petition and addendum dated 26-07-2024, filed by one T.J. Abraham, and to proceed forthwith to reject the said application by denying prior approval and sanction as requested by the petitioner Abraham.
18. The Hon'ble Chief Minister in his reply has requested to peruse his reply, as well as the advice rendered by the Cabinet, vide its resolution dated 1-08-2024, and to withdraw the notice issued to him and to deny prior approval and sanction sought by the petitioner by rejecting his application.
19. With the above details and along with records submitted, the file is placed before the Hon'ble for kind perusal and orders.
Sd/- (R.Prabhushankar) Special Secretary to Governor 6-08-2024
20. Hon'ble Governor] 125 Put up along with comparative statements of petitions, Chief Minister reply and cabinet decision.
Sd/- 8-08-2024."

(Emphasis supplied) It appears that the Governor perused the file, directs putting of comparative statements of the objections - Chief Minister's reply and the Cabinet decision. This is complied with and placed before the Governor on 14-08-2024. The notings made on 14-08-2024 in the file read as follows:

"21. As directed at para-20, comparative statement of petitions received, from (1) Sri T.J.Abraham, (2) Sri Snehamayi Krishna and (3) Sri Pradeepkumar S.P and Chief Minister's reply and Cabinet decision are placed in the file for kind perusal of the Hon'ble.
Sd/- 14-08-2024
22. Hon'ble Governor] Perused the file, discussed the issues, hence re-submit the file along with notes/analysis points as dictated, based on the comparative statement and available documents and petitioins.
                                                           Sd/- 14-08-2024
      (23)   Spl.Secy] Sd/- 14-08-2024
      (24)   US (A)       Sd/- 14-08-2024."



On 16-08-2024 the Governor peruses the entire papers and then passes the order, which reads as follows:
126
"25. Prepara's may kindly be perused. The petitions received from:
1. Sri T.J.Abraham dated 26-07-2024 (page Nos: 01-
240) & clarification dated 29-07-2024 (page No: 247-
275) and petition with additional documentation daed 06-08-2024 (page Nos. 694-824).
2. Petition from Sri Pradeep Kumar S.P. dated 14.08.2024 (page Nos. 686-1150), and
3. Petition from Sri Snehamayi Krishna dated 05.07.2024 (page Nos.826-866) Requesting grant of sanction for prosecution in respect of irregularities conducted and corrupt practices adopted by Shri Siddaramaiah, Hon'ble Chief Minister of Karnataka.
4. the reply to the show cause notice dated 3.08.2024 along with the annexures (page Nos. 443-693),
5. the opinion of Ld.Advocate General and the resolution of Council of Ministers dated 1-08-2024 placed in file at pages 276-442 may kindly be perused.

and also, the petitions from various persons both requesting expediting and opposing the proposal seeking sanction for prosecution is placed below the file

26. As directed, the file along with the above details, documents and comparative statements, dictated notes by Hon'ble, is placed before the Hon'ble for further necessary orders.

Sd/- (R.Prabhushankar) Special Secretary to Governor 16-08-2024 Hon'ble Governor.

27. Petitions received from Sri T.J. Abraham dated 26.07.2024 (page Nos. 01-240) & clarification dated 29-07-2024 (page nos. 247-275) and petition with additional documentation dated 06-08-2024 (page nos.694-824), petition from Sri Pradeep Kumar S.P. dated 14-08-2024(page Nos. 686-1150), and petition 127 from Snehamayi Krishna dated 5-07-2024 (page nos. 826-866) requesting grant of sanction for prosecution in respect of irregularities conducted and corrupt practices adopted by Shri Siddaramaiah, Hon'ble Chief Minister of Karnataka concerning allotment of alternative sites by Mysore Urban Development Authority ("MUDA") under various sections of PC, Act, 1988 and BNSS, 2023 has been perused.

28. In view of the allegations and on prima facie perusal of the petitions for grant of sanction for prosecution and materials in support of the allegations, a show cause notice dated 26-07-2024 along with the copy of the petition by T.J. Abraham and materials in support of the allegations was issued to Sri Siddaramaiah, Hon'ble Chief Minister of Karnataka. The reply to the show cause notice dated 3-08-2024 along with the annexures was received at the office of His Excellency the Governor of Karnataka on 4.08.2024.

29. It appears from the materials annexed to the reply to the show cause notice that vide note dated 27.07.2024 Sri Siddaramaiah, Hon'ble Chief Minister of Karnataka requested the Chief Secretary to place the show cause notice along with the copy of the petition and the materials in support of the allegations before the Council of Ministers for further consideration and examination. The Chief Secretary on 31-07-2024 took the opinion of Ld. Advocate General and the Council of Ministers vide resolution dated 1-08-2024 concluded as follows:

"Therefore, under Article 163 of the Constitution, the council of Ministers, for all the aforesaid facts and reasons, strongly advises the Hon'ble Governor to withdraw the notice dated 26-07- 2024, issued by him to the Hon'ble Chief Minister, based on the petition and addendum dated 26-07-2024, filed by one T.J. Abraham, and to proceed forthwith to reject the said application by denying prior approval and sanction as requested by the petitioner Abraham".
128

30. It is pertinent to note that that the Council of Ministers in reaching the aforesaid decision vide meeting dated 1-08- 2024 considered and relied upon the following assertions:

30.1 The Hon'ble Governor ought to have, under the present set of facts and circumstances, aced only on the aid and advice fo the council of ministers and not in his discretion.
30.2 The Hon'ble Governor while proceeding to issue the show cause notice has failed to consider the material available on record. The Governor ought to have taken into consideration the reply submitted by the Chief Secretary dated 26-07-

2024, received by him at around 6.30 p.m. in person on the same day. It is to be noted that the Chief Secretary in his reply ha, inter alia, highlighted that direction contained in Governor's letter dated 15-07-2024 was already acted upon by way of constitution of a Judicial Commission of enquiry under the Chairmanship of Justice P.N. Desai, vide Government Order of 14.07.2024. The issuance of show cause notice, without consideration of these and all other relevant material available on the record, suffers from total non-application of mind.

30.3 The Hon'ble Governor has failed to take note of the fact that the application for sanction dated 26.07.2024 suffers from serious legal infirmities and was not maintainable on a reading of the provision is of Section 17A, 19 of the Prevention of Corruption Act, 1988 and Section 218 of the Bharatiya Nagarik Suraksha Sanhita, 2023 along with settled legal position, as envisaged under the judgments referred to in the cabinet note. An application for previous approval under Section 17A of the Prevention of Corruption Act, 1988 can be made only by Police Officer and not private person.

30.4 The Hon'ble Governor failed to take note of the fact that the entire allegations made by the applicant do not reveal any offence punishable under the provisions of the Prevention of Corruption Act, 1988 or the BNSS 2023.

30.5 A reading of the show cause notice, more so the finding by the Governor that "on perusal of the request, it is seen that the allegations against you are of serious nature and prima 129 facie seem plausible" leads to an undeniable conclusion that there is pre-judging of the issue, disregarding the report of the Chief Secretary dated 26-07-2023.

31. In view of the averments made in the aforementioned petitions seeking grant of sanction for prosecution and the materials in support of the same, the subsequent issuance of show cause notice dated 26-07-2024, reply to the show cause notice by Shri Siddaramaiah, Hon'ble Chief Minister of Karnataka dated 3-08-2024, legal opinion of the Ld. Advocate General dated 31-07- 2024 and the decision of the Council of Ministers dated 1-08-2024, I am of the opinion, that, in exercise of my powers under Article 163(1) of the Constitution of India considering aforesaid materials placed before me and the facts and circumstances of the present matter, as a matter of propriety, I shall exercise my discretion by independently examining the aforesaid materials for following reasons:

31.1 It is seen from the resolution of Council of Minister that the conclusion has been arrived at by the Council of Ministers by non-consideration of relevant facts and materials. For instance, the Council of Ministers has taken into considerations that absence of 'possession notification' and/or a mahzar taking possession was mandatory. However, the Revenue Transfer Certificate as provided under Annexure-A-5 of the petition by T.J. Abraham clearly stated that the possession of the alleged land (3 acres and 16 guntas) was with MUDA.

Further, the fact that the alleged land was developed by MUDA and the same was allotted to private beneficiaries and subsequently registration of the same was also completed. These aforesaid aspects have not been examined and considered by the Council of Ministers.

31.2 The Chief Minister is the head of the Council of Ministers. The Council of Ministers is normally required to act fairly and in a bona fide manner. However, the Council of Ministers is appointed on the recommendation of the Chief Minister, it is but natural that the stance of the Council of Ministers is in support 130 of the Chief Minister. Hence, in such extraordinary circumstances, it is hard to ascertain that the Council of Ministers have acted fairly and in a bona fide manner.

31.3 The Governor under Article 163 of the Constitution of India is required to act under the aid and advice of the Council of Ministers.. However, an exception may arise when consideration is being done for grant of sanction for prosecution of the Chief Minister and the decision of Council of Ministers is affected by the apparent bias. As regards the application of doctrine of aid and advise is concerned, this has been conclusively settled in the State of Maharashtra v. R.S. Naik AIR 1982 SC 1249 that sanction to prosecute the Chief Minister is the exclusive function of the Governor to be exercised by him in his discretion followed by the decision in Dr. J.Jayalalitha v. Dr. Channa Reddy (1995) 2 MLJ 187, wherein it was further amplified that it is erroneous to say that the view of the Supreme Court was based on a concession made by counsel and a perusal of the relevant part of the judgment shows that the Court has expressed its opinion that such concession was rightly made. 31.4 In the present matter, the allegations and the materials in support of the allegations would prima facie indicate that the said land was given to SC person by due course of law. The records of the said land was transferred from the father to childrens and again from childrens to father, this mystery was not considered by the State Cabinet. When the notification for land acquisition issued and the de-notification order was issued, Sri Siddaramaiah was the Member of Legislative Assembly from Chamundeshwari Constituency as well as Member of Mysuru Urban Development Authority, and further, this land was purchased by the brother-in-law of Sri Siddaramaiah, wherein, the seller was from the constituency of Chamundeshwari, and later on after getting the lnd converted in to the residential purpose gifted it to the wife of Sri Siddaramaiah, who became the owner of the property and the application for allocation of alternative sites come to be moved on the basis of 131 relinquishment of agriculture land. On the basis of this application MUDA passed a resolution pursuant to the amendment to allot alternative sites. It has been specifically averred that the Rule was specifically amended from 40:60 to 50:50 to aid this transaction when Sri Siddaramaiah was the Chief Minister. Further, the petition seeking grant of sanction for prosecution and the materials provided clearly indicate that Sri Yateendra, son of Sri Siddaramaiah participated in MUDA meeting which resulted in allotment of alternative site in very prima layout called Vijayanagar. These facts were placed before the Council of Ministers. The aforesaid brief facts when co- related with the material in support of grant of sanction clearly establish that there is apparent bias in the decision taken by the Council of Ministers in favour of Sri Siddaramaiah. Due to the apparent bias, the present matter requires my independent application of mind to the petitions seeking grant of sanction for prosecution and the materials in support of the same.

31.5 It is seen from the decision taken by the Council of Ministers that a committee under the chairmanship of Shri Venkatachalapathy, IAS was constituted to look into the present matter. However, the Government upon considering the facts of the present matter as reported in the media/newspapers appointed a high-level single member inquiry committee under the 'Commission of Inquiry Act 1952' . It appears from the terms of reference of the high- level single member inquiry committee that there are serious allegation involving illegal allotment of alternative sites, illegal allotment of land and irregularities in allocation of land. Further, the constituting of a committee under an IAS officer and immediately constituting one more committee under a retired Judge of the High Court and the Governments own acceptance that there is a potential big ticket scam in the allotment of sites by MUDA does not inspire much confidence. It is well settled legal principle that the person against who, allegations are made, should not be empowered to decide the course of action. Even after such grave allegations being involved in the present matter and the fact that the materials prima facie support the allegations, 132 therefore, the decision taken by the Council of Ministers is irrational as even after the appointment of high-level single member inquiry committee on such serious allegation the council of Ministers do not consider the entire material in support of the allegation.

31.6 The subject of binding of the advice of the Council of Ministers for Governor and discretionary power of the Governor during special circumstances is well discussed and decided in the case of Madhya Pradesh Police Establishment v. State of Madhya Pradesh, (2004) 8 SCC p.788 at pages 802, 805, the five Judges bench of Supreme Court has held that "If on these facts and circumstances, the Governor cannot act in his own discretion there would be a complete break- down of rule of law inasmuch as it would then be open for Governments to refuse sanction in spite of overwhelming material showing that a prima facie case is made out. If, in cases where prima facie is clearly made out, sanction to prosecute high functionaries is refused or withheld, democracy itself will be at stake. It would then lead to a situation where people in power may break the law with impunity safe ini the knowledge they will not be prosecuted as the requisite sanction will not be granted.

31.7 On the point raised by the Council of Ministers that an application for previous approval under Section 17A of the Prevention of Corruption Act, 1988, can be made only by Police Officer and not private person, Section 17A of Prevention of Corruption Act, 11988 provides that no enquiry or inquiry or investigation shall be conducted by a police officer into any offence alleged to have been committed by a public servant under the PC Act without prior approval from appropriate authority. However, either it is said that private person cannot request for the prior approval from the competent authority, nor only the Investigating Agency will seek the sanction from the Competent Authority. The only thing is to understand that the Police will not inquire without prior sanction. It is important that Police should start the investigation process only after getting the sanction from the 133 Competent Authority, it is immaterial who does the effort to get the sanction. The decision of the Hon'ble High Court of Karnataka in Criminal Petition No.531 of 2022 in Dr. Ashok V v. The state by Lokayuktha Karnataka and the various high Courts, the High Court of Karnataka has issued guidelines to be followed in the cases related to prosecution of public servants for the alleged offences during the discharge of duties vide circular dated 23-09-2023. This circular stipulates the procedure and pre-requisites for registering the cases of prosecution against the public servants. Point No.(ii) of the circular reads as "The private complaint should also append prior approval granted by the competent authority to register a private complaint, akin to a prior approval for an FIR to be registered by the Investigating Agency as obtaining under Section 17A of the Act. This would become a prerequisite to the concerned court to refer the matter for investigation under Section 156(3) of the Cr. Prevention of Corruption". Hence,, the above circular of the Hon'ble Court makes it compulsory that the previous sanction is necessary to file a private complaint in the Court of Law by private persons.

31.8. In view of the aforesaid it emerges that the present situation amounts to peril to democratic principles and therefore, requires independent application of mind and my subjective satisfaction and objective assessment of the facts and materials provided.

31.9 Since the sanction is sought against the Chief Minister himself, the surrounding circumstances of placing the show cause notice dated 26-07-2024 before the Cabinet and the decision of the Cabinet advising me to withdraw the notice, would not inspire confidence to act on such advice of the Cabinet.

31.10 Upon perusal of the petition along with the materials in support of the allegations in the petitions and subsequent reply of Sri Siddaramaiah and the advice of the State Cabinet along with the legal opinion, it seems to be that there are two versions in relation to the same set of facts. It is very necessary that a neutral, objective and non-partisan investigation should be conducted, I am prima facie satisfied that 134 the allegations and the supporting materials disclose commission of offences.

31.11 In view of the above facts and circumstances, I am satisfied that sanction can be accorded against the Chief Minister Shri Siddaramaiah on the allegations of having committed the offences as mentioned in the petitions of Sri T.J.Abraham, Sri Pradeep Kumar S.P. and Sri Snehamayi Krishna.

32. Hence, I hereby accord sanction against Chief Minister Sri Siddaramaiah, under Section 17A of the Prevention of Corruption Act, 1988 and Section 218 of the Bharatiya Nagarik Suraksha Sanhita, 2023 for the commission of the alleged offences as mentioned in the petitions.

Sd/- (Thaawarchand Gehlot) 16-08-2024."

(Emphasis supplied) The aforesaid decision of the Governor is communicated to the Chief Secretary, Government of Karnataka on 17-08-2024. The communication encloses the decision of the Competent Authority.

The decision that is communicated reads as follows:

"Decision of the competent authority under Section 17A of Prevention of Corruption Act, 1988 and218 of Bharatiya Nagarik Suraksha Sanhita, 2023.
01. Petition from Sri T.J.Abraham seeking grant of sanction for prosecution of Shri Siddaramaiah, Hon'ble Chief Minister of Karnataka for commission of offences under Sections 7, 9, 11, 12 and 15 of the Prevention of Corruption Act, 1988 ("PC Act") ad Sections 59, 61, 62, 201, 227, 228, 229, 239, 314 316(5), 318(1), 318(2), 318(3), 319, 322, 324, 324(1), 324(2), 324(3), 335, 336, 338 and 340 of the Bharatiya 135 Nyaya Sanhita ("BNS". The said petition seeks grant of sanction for investigation under Section 17A of the PC Act and grant of sanction for prosecution under Section 218 of the Bharatiya Nagarik Suraksha Sanhita, 2023 ("BNSS") and Section 19 of the PC Act. The petitioner has also annexed 29 documents in support of the allegations.
02. Two more petitions from Sri Pradeep Kumar S.P., and from Sri Snehamayi Krihna, Social Activist, have been received at my office in respect of the same allegations.
03. Upon perusal of the petitions and the materials in support of the allegations in the petitions, I had issued Show Cause Notice dated 26-07-2024 to Shri Siddaramaiah to show cause as to why permission for prosecution should not be granted. Upon receipt of the said Show Cause Notice dated 26-07-2024, the Chief Minister, Shri Siddaramaiah vide reply dated 3-08-2024 denied the allegations as made against him in the petition dated 26-07-2024. My office has received the resolution of the Cabinet dated 1-08-2024 on 1-08-2024. My office has also received the reply of Shri Siddaramaiah dated 3.08.2024, denying the allegations along with certain documents on 4-07-2024.
04. It is seen from the decision taken by the Council of Ministers that a committee under the chairmanship of Shri Venkatachalapathy, IAS was constituted to look into the present matter. However, the Government upon considering the facts of the present matter as reported in the media/newspapers appointed a high-level single member inquiry committee under the 'Commission of Inquiry Act, 1952'. It appears from the terms of reference of the high- level single member inquiry committee that there are serious allegation involving illegal allotment of alternative sites, illegal allotment of land and irregularities in allocation of land. Further, the constituting of a committee under an IAS officer and immediately constituting one more committee under a retired Judge of the High Court and the Governments own acceptance that there is a potential big ticket scam in the allotment of sites by MUDA does not inspire much confidence. It is well settled legal principle that the person against who, allegations are made, should not be empowered to decide the course of action. Even after such 136 grave allegations being involved in the present matter and the fact that the materials prima facie supports the allegations, therefore, the decision taken by the Council of Ministers is irrational.
05. The operative part of the Resolution of the Cabinet dated 1-08-2024 reads as follows:
"Therefore, under Article 163 of the Constitution, the Council of Ministers, for all the aforesaid facts and reasons, strongly advises the Hon'ble Governor to withdraw the notice dated 26-07-2024, issued by him to the Hon'ble Chief Minister, based on the petition and addendum dated 26-07-2024, filed by one T.J. Abraham and to proceed forthwith to reject the said application by denying prior approval and sanction as requested by the petitioner Ahraham."

06. I have considered the decision of the Cabinet dated 1-08- 2024 and the file in relation to the issue at hand. It is noticed from the said file that Shri Siddaramaiah had asked the Chief Secretary to convene a meeting of the Cabinet and to place the show cause notice dated 26-07-2024 and all other materials before the Cabinet. Accordingly, the Cabinet meeting was convened on 1-08-2024, wherein the show cause notice dated 26-07-2024 and other materials were discussed and the aforesaid Resolution dated 1-08-2024 came to be passed. I have also taken note of the fact that the said Cabinet meeting was not presided over by Shri Siddaramaiah the Chief Minister.

07. In the present case, the petitions have been filedseeking grant of sanction against Shri Siddaramaiah. The resolution dated 1-08-2024 of the Cabinet has been passed by the Cabinet colleague of Shri Siddaramaiah who have been appointed on his advice. In view of the above and considering the fact that the petitions have been filed seeking sanction for investigation and prosecution against Shri Siddaramaiah, Chief Minister, I have independently examined the petitions and documents submitted in support of the same.

137

08. Since the sanction is sought against the Chief Minister himself, the surrounding circumstances of placing the show cause notice dated 26-07-2024 before the Cabinet and the decision of the Cabinet advising me to withdraw the notice, would not inspire confidence to act on such advice of the Cabinet.

09. The subject of binding of the advice of the Council of Ministers for Governor and discretionary power of the Governor during special circumstances is well discussed and decided in the case of Madhya Pradesh Police Establishment v. State of Madhya Pradesh, (2004)8 SCC p.788 at pages 802, 805, the five Judges Bench of Supreme has held that "If on these facts and circumstances, the Governor cannot act in his own discretion there would be a complete break- down of Rule of law inasmuch as it would then be open for Governments to refuse sanction in spite of overwhelming material showing that a prima facie case is made out. If, in cases where prima facie is clearly made out, sanction to prosecute high functionaries is refused or withheld, democracy itself will be at stake. It would then lead to a situation where people in power may break the law with impunity safe in the knowledge they will not be prosecuted as the requisite sanction will not be granted."

10. Upon perusal of the petition along with the materials In support of the allegations in the petitions and subsequent reply of Sri Siddaramaiah and the advise of the State Cabinet along with the legal opinion, it seems to me that there are two versions in relation to the same set of facts. It is very necessary that a neutral, objective and non-partisan investigation should be conducted. I am prima facie satisfied that the allegations and the supporting materials disclose commission of offence.

11. In view of the above facts and circumstances, I am satisfied that sanction can be accorded against Chief Minister Shri Siddaramaiah on the allegations of having committed the offences as mentioned in the petitions of Sri T.J.Abraham, Sri Pradeep Kumar S.P. and Sri Snehamayi Krishna.

138

12. Hence, I hereby accord sanction against Chief Minister Sri Siddaramaiah under Section 17A of the Prevention of Corruption Act, 1988 and Section 218 of the Bharatiya Nagarik Suraksha Sanhita, 2023 for the commission of the alleged offences as mentioned in the petitions.

Sd/- (Thaawarchand Gehlot) 16-08-2024"

(Emphasis supplied) This brings the petitioner to this Court.
THE CONTENTIONS OF THE PETITIONER ON THE PROCEEDINGS OF THE GOVERNOR:
33. The learned senior counsel appearing for the petitioner would raise 5 fold submissions against the order of the Governor:
(i) The Governor ought not to have rejected the Cabinet decision as he is bound by the aid and advice of the Council of Ministers under Article 163 of the Constitution;
(ii) The Governor has presumed apparent bias of the Cabinet to exercise independent discretion. This is contrary to law;
(iii) The Governor refers to a decision of the Apex Court in the case of M.P. SPECIAL POLICE ESTABLISHMENT v.

STATE OF M.P. - (2004) 8 SCC 788 which is subsequently distinguished in NABAM REBIA & BAMANG FELIX v. DEPUTY SPEAKER - (2016) 8 SCC 1;

(iv) The order of the Governor suffers from blatant non-

application of mind;

139

(v) The order should be tested on what is communicated to the petitioner and not on what the notings in the file are to arrive at a conclusion whether the Governor has applied his mind before according approval as obtaining under Section 17A;

I deem it appropriate to unfold the said folds.

34. Article 163 of the Constitution reads as follows:

"163. Council of Ministers to aid and advise Governor.--(1) There shall be a Council of Ministers with the Chief Minister at the head to aid and advise the Governor in the exercise of his functions, except in so far as he is by or under this Constitution required to exercise his functions or any of them in his discretion.
(2) If any question arises whether any matter is or is not a matter as respects which the Governor is by or under this Constitution required to act in his discretion, the decision of the Governor in his discretion shall be final, and the validity of anything done by the Governor shall not be called in question on the ground that he ought or ought not to have acted in his discretion.
(3) The question whether any, and if so what, advice was tendered by Ministers to the Governor shall not be inquired into in any court."

Article 163 deals with Council of Ministers to aid and advice the Governor. It reads that there shall be a Council of Ministers with the Chief Minister at the head to aid and advice the Governor in exercise of his functions except insofar as he is required to exercise 140 his functions or any of them in his discretion. Article 164 of the Constitution reads as follows:

"164. Other provisions as to Ministers.--(1) The Chief Minister shall be appointed by the Governor and the other Ministers shall be appointed by the Governor on the advice of the Chief Minister, and the Ministers shall hold office during the pleasure of the Governor:
Provided that in the States of Chhattisgarh, Jharkhand, Madhya Pradesh and Odisha, there shall be a Minister in charge of tribal welfare who may in addition be in charge of the welfare of the Scheduled Castes and backward classes or any other work.
(1-A) The total number of Ministers, including the Chief Minister, in the Council of Ministers in a State shall not exceed fifteen per cent of the total number of members of the Legislative Assembly of that State:
Provided that the number of Ministers, including the Chief Minister, in a State shall not be less than twelve:
Provided further that where the total number of Ministers, including the Chief Minister, in the Council of Ministers in any State at the commencement of the Constitution (Ninety-first Amendment) Act, 2003 exceeds the said fifteen per cent or the number specified in the first proviso, as the case may be, then, the total number of Ministers in that State shall be brought in conformity with the provisions of this clause within six months from such date as the President may by public notification appoint.
(1-B) A member of the Legislative Assembly of a State or either House of the Legislature of a State having Legislative Council belonging to any political party who is disqualified for being a member of that House under Paragraph 2 of the Tenth Schedule shall also be disqualified to be appointed as a Minister under clause (1) for duration of the period commencing from the date of his disqualification till the date on which the term of his office as such member would expire or where he contests 141 any election to the Legislative Assembly of a State or either House of the Legislature of a State having Legislative Council, as the case may be, before the expiry of such period, till the date on which he is declared elected, whichever is earlier.
(2) The Council of Ministers shall be collectively responsible to the Legislative Assembly of the State.
(3) Before a Minister enters upon his office, the Governor shall administer to him the oaths of office and of secrecy according to the forms set out for the purpose in the Third Schedule.
(4) A Minister who for any period of six consecutive months is not a member of the Legislature of the State shall at the expiration of that period cease to be a Minister.
(5) The salaries and allowances of Ministers shall be such as the Legislature of the State may from time to time by law determine and, until the Legislature of the State so determines, shall be as specified in the Second Schedule."

(Emphasis supplied) Article 164 deals with the other provisions as to Ministers. The Chief Minister will be appointed by the Governor and the other Ministers shall be appointed by the Governor on the advice of the Chief Minister. A question arose before the Apex court with regard to granting of sanction for prosecution of Ministers. Whether the Governor should act on the aid of the Council of Ministers or can take his independent decision in the matter. The Apex Court in M.P. SPECIAL POLICE ESTABLISHMENT supra holds as follows:

".... .... ...

142

8. The question for consideration is whether a Governor can act in his discretion and against the aid and advice of the Council of Ministers in a matter of grant of sanction for prosecution of Ministers for offences under the Prevention of Corruption Act and/or under the Penal Code, 1860.

.... .... ...

12. Mr Sorabjee relies on the case of Samsher Singh v. State of Punjab [(1974) 2 SCC 831 : 1974 SCC (L&S) 550] . A seven-Judge Bench of this Court, inter alia, considered whether the Governor could act by personally applying his mind and/or whether, under all circumstances, he must act only on the aid and advice of the Council of Ministers. It was inter alia held as follows:

(SCC pp. 848-49, paras 54-56) "54. The provisions of the Constitution which expressly require the Governor to exercise his powers in his discretion are contained in articles to which reference has been made. To illustrate, Article 239(2) states that where a Governor is appointed an administrator of an adjoining Union Territory he shall exercise his functions as such administrator independently of his Council of Ministers. The other articles which speak of the discretion of the Governor are paragraphs 9(2) and 18(3) of the Sixth Schedule and Articles 371-A(1)(b), 371-A(1)(d) and 371-A(2)(b) and 371-

A(2)(f). The discretion conferred on the Governor means that as the constitutional or formal head of the State the power is vested in him. In this connection, reference may be made to Article 356 which states that the Governor can send a report to the President that a situation has arisen in which the Government of the State cannot be carried on in accordance with the provisions of this Constitution. Again Article 200requires the Governor to reserve for consideration any Bill which in his opinion if it became law, would so derogate from the powers of the High Court as to endanger the position which the High Court is designed to fill under the Constitution.

55. In making a report under Article 356 the Governor will be justified in exercising his discretion even against the aid and advice of his Council of Ministers. The reason is that the failure of the constitutional machinery 143 may be because of the conduct of the Council of Ministers. This discretionary power is given to the Governor to enable him to report to the President who, however, must act on the advice of his Council of Ministers in all matters. In this context Article 163(2) is explicable that the decision of the Governor in his discretion shall be final and the validity shall not be called in question. The action taken by the President on such a report is a different matter. The President acts on the advice of his Council of Ministers. In all other matters where the Governor acts in his discretion he will act in harmony with his Council of Ministers. The Constitution does not aim at providing a parallel administration within the State by allowing the Governor to go against the advice of the Council of Ministers.

56. Similarly Article 200 indicates another instance where the Governor may act irrespective of any advice from the Council of Ministers. In such matters where the Governor is to exercise his discretion he must discharge his duties to the best of his judgment. The Governor is required to pursue such courses which are not detrimental to the State."

The law, however, was declared in the following terms:

(SCC p. 885, para 154) "154. We declare the law of this branch of our Constitution to be that the President and Governor, custodians of all executive and other powers under various articles shall, by virtue of these provisions, exercise their formal constitutional powers only upon and in accordance with the advice of their Ministers save in a few well-known exceptional situations. Without being dogmatic or exhaustive, these situations relate to (a) the choice of Prime Minister (Chief Minister), restricted though this choice is by the paramount consideration that he should command a majority in the House; (b) the dismissal of a Government which has lost its majority in the House, but refuses to quit office; (c) the dissolution of the House where an appeal to the country is necessitous, although in this area the head of State should avoid getting involved in politics and must be advised by his Prime Minister (Chief Minister) who will eventually take the responsibility for the step. We do not examine in detail the constitutional proprieties in these predicaments except to utter the caution that even here the action must be compelled by the peril to democracy and the 144 appeal to the House or to the country must become blatantly obligatory. We have no doubt that de Smith's statement (Constitutional and Administrative Law -- by S.A. de Smith -- Penguin Books on Foundations of Law) regarding royal assent holds good for the President and Governor in India:
'Refusal of the royal assent on the ground that the Monarch strongly disapproved of a Bill or that it was intensely controversial would nevertheless be unconstitutional. The only circumstances in which the withholding of the royal assent might be justifiable would be if the Government itself were to advise such a course -- a highly improbable contingency -- or possibly if it was notorious that a Bill had been passed in disregard to mandatory procedural requirements; but since the Government in the latter situation would be of the opinion that the deviation would not affect the validity of the measure once it had been assented to, prudence would suggest the giving of assent.' "
Thus, as rightly pointed out by Mr Sorabjee, a seven- Judge Bench of this Court has already held that the normal rule is that the Governor acts on the aid and advice of the Council of Ministers and not independently or contrary to it. But there are exceptions under which the Governor can act in his own discretion. Some of the exceptions are as set out hereinabove. It is, however, clarified that the exceptions mentioned in the judgment are not exhaustive. It is also recognised that the concept of the Governor acting in his discretion or exercising independent judgment is not alien to the Constitution. It is recognised that there may be situations where by reason of peril to democracy or democratic principles, an action may be compelled which from its nature is not amenable to Ministerial advice. Such a situation may be where bias is inherent and/or manifest in the advice of the Council of Ministers.
.... .... ...
16. In the case of A.K. Kraipak v. Union of India [(1969) 2 SCC 262] the question was whether a selection made by the Selection Board could be upheld. It was noticed that one of the candidates for selection had become a member of the Selection Board. A Constitution Bench of this Court considered the 145 question of bias in such situations. This Court held as follows:
(SCC pp. 270-71, paras 15-16) "15. It is unfortunate that Naqishbund was appointed as one of the members of the Selection Board. It is true that ordinarily the Chief Conservator of Forests in a State should be considered as the most appropriate person to be in the Selection Board. He must be expected to know his officers thoroughly, their weaknesses as well as their strength. His opinion as regards their suitability for selection to the all-India service is entitled to great weight. But then under the circumstances it was improper to have included Naqishbund as a member of the Selection Board. He was one of the persons to be considered for selection. It is against all canons of justice to make a man judge in his own cause. It is true that he did not participate in the deliberations of the committee when his name was considered. But then the very fact that he was a member of the Selection Board must have had its own impact on the decision of the Selection Board. Further admittedly he participated in the deliberations of the Selection Board when the claims of his rivals particularly that of Basu was considered. He was also party to the preparation of the list of selected candidates in order of preference. At every stage of his participation in the deliberations of the Selection Board there was a conflict between his interest and duty.

Under those circumstances it is difficult to believe that he could have been impartial. The real question is not whether he was biased. It is difficult to prove the state of mind of a person. Therefore what we have to see is whether there is reasonable ground for believing that he was likely to have been biased. We agree with the learned Attorney General that a mere suspicion of bias is not sufficient. There must be a reasonable likelihood of bias. In deciding the question of bias we have to take into consideration human probabilities and ordinary course of human conduct. It was in the interest of Naqishbund to keep out his rivals in order to secure his position from further challenge. Naturally he was also interested in safeguarding his position while preparing the list of selected candidates.

16. The members of the Selection Board other than Naqishbund, each one of them separately, have filed affidavits in this Court swearing that Naqishbund in no manner influenced their decision in making the selections. In a group deliberation each member of the group is bound 146 to influence the others, more so, if the member concerned is a person with special knowledge. His bias is likely to operate in a subtle manner. It is no wonder that the other members of the Selection Board are unaware of the extent to which his opinion influenced their conclusions. We are unable to accept the contention that in adjudging the suitability of the candidates the members of the Board did not have any mutual discussion. It is not as if the records spoke of themselves. We are unable to believe that the members of Selection Board functioned like computers. At this stage it may also be noted that at the time the selections were made, the members of the Selection Board other than Naqishbund were not likely to have known that Basu had appealed against his supersession and that his appeal was pending before the State Government. Therefore there was no occasion for them to distrust the opinion expressed by Naqishbund. Hence the Board in making the selections must necessarily have given weight to the opinion expressed by Naqishbund."

17. On the basis of the ratio in this case Mr Sorabjee rightly contends that bias is likely to operate in a subtle manner. Sometimes members may not even be aware of the extent to which their opinion gets influenced.

.... .... ...

19. Article 163 has been extracted above.

Undoubtedly, in a matter of grant of sanction to prosecute, the Governor is normally required to act on aid and advice of the Council of Ministers and not in his discretion. However, an exception may arise whilst considering grant of sanction to prosecute a Chief Minister or a Minister where as a matter of propriety the Governor may have to act in his own discretion. Similar would be the situation if the Council of Ministers disables itself or disentitles itself.

.... .... ...

23. Mr Tankha is not right when he submits that the Governor would be sitting in appeal over the decision of the Council of Ministers. However, as stated above, 147 unless a situation arises as a result whereof the Council of Ministers disables or disentitles itself, the Governor in such matters may not have any role to play. Taking a cue from Antulay [Ed.: See R.S. Nayak v. A.R. Antulay, (1984) 2 SCC 183. Other connected Antulay cases are reported at (1984) 2 SCC 500; (1984) 3 SCC 86; (1986) 2 SCC 716; 1986 Supp SCC 510; (1988) 2 SCC 602] , it is possible to contend that a Council of Ministers may not take a fair and impartial decision when their Chief Minister or other members of the Council face prosecution. But the doctrine of "apparent bias", however, may not be applicable in a case where a collective decision is required to be taken under a statute in relation to former Ministers. In a meeting of the Council of Ministers, each member has his own say. There may be different views or opinions. But in a democracy the opinion of the majority would prevail.

.... .... ...

32. If, on these facts and circumstances, the Governor cannot act in his own discretion there would be a complete breakdown of the rule of law inasmuch as it would then be open for Governments to refuse sanction in spite of overwhelming material showing that a prima facie case is made out. If, in cases where a prima facie case is clearly made out, sanction to prosecute high functionaries is refused or withheld, democracy itself will be at stake. It would then lead to a situation where people in power may break the law with impunity safe in the knowledge that they will not be prosecuted as the requisite sanction will not be granted.

33. Mr Tankha also pressed into play the doctrine of necessity to show that in such cases of necessity it is the Council of Ministers which has to take the decision. In support of this submission he relied upon the cases of J. Mohapatra and Co. v. State of Orissa [(1984) 4 SCC 103] , Institute of Chartered Accountants v. L.K. Ratna [(1986) 4 SCC 537 :

(1986) 1 ATC 714] , Charan Lal Sahu v. Union of India [(1990) 1 SCC 613] , Badrinath v. Govt. of T.N. [(2000) 8 SCC 395 :
2001 SCC (L&S) 13] , Election Commission of India v. Dr. Subramaniam Swamy [(1996) 4 SCC 104] , Ramdas Shrinivas Nayak [(1982) 2 SCC 463 : 1982 SCC (Cri) 478] and State of 148 M.P. v. Dr. Yashwant Trimbak [(1996) 2 SCC 305 : 1996 SCC (L&S) 510 : (1996) 33 ATC 208]. In our view, the doctrine of necessity has no application to the facts of this case. Certainly, the Council of Ministers has to first consider grant of sanction. We also presume that a high authority like the Council of Ministers will normally act in a bona fide manner, fairly, honestly and in accordance with law. However, on those rare occasions where on facts the bias becomes apparent and/or the decision of the Council of Ministers is shown to be irrational and based on non- consideration of relevant factors, the Governor would be right, on the facts of that case, to act in his own discretion and grant sanction."
(Emphasis supplied) The Constitution Bench of the Apex Court considers this very issue and holds that normally the Governor is required to act on the aid and advice of the Council of Ministers, but if it is a matter of sanction to prosecute, it may carve out an exception whilst considering the grant of prosecution of Chief Minister or a Minister whether as a matter of propriety the Governor may have to act on his own discretion. Similar would be the situation if the Council of Ministers disable itself or disentitles itself. The Apex Court also considers what would be apparent bias, though the plea of apparent bias is held to be an exception to the general rule.
149
35. The learned counsel appearing for the petitioner has strenuously contended that a 9 Judge Bench in the case of NABAM REBIA supra has distinguished the said judgment, alas, it has not.

The Apex Court in the case of NABAM REBIA has held as follows:

"155. We may, therefore, summarise our conclusions as under:
155.1. Firstly, the measure of discretionary power of the Governor, is limited to the scope postulated therefor, under Article 163(1).
155.2. Secondly, under Article 163(1) the discretionary power of the Governor extends to situations, wherein a constitutional provision expressly requires the Governor to act in his own discretion.
155.3. Thirdly, the Governor can additionally discharge functions in his own discretion, where such intent emerges from a legitimate interpretation of the provision concerned, and the same cannot be construed otherwise.
155.4. Fourthly, in situations where this Court has declared that the Governor should exercise the particular function at his own and without any aid or advice because of the impermissibility of the other alternative, by reason of conflict of interest.
155.5. Fifthly, the submission advanced on behalf of the respondents, that the exercise of discretion under Article 163(2) is final and beyond the scope of judicial review cannot be accepted.

Firstly, because we have rejected the submission advanced by the respondents, that the scope and extent of discretion vested with the Governor has to be ascertained from Article 163(2), on the basis whereof the submission was canvassed. And secondly, any 150 discretion exercised beyond the Governor's jurisdictional authority, would certainly be subject to judicial review.

155.6. Sixthly, in view of the conclusion drawn at fifthly above [para 155.5], the judgments rendered in Mahabir Prasad Sharma case [Mahabir Prasad Sharma v. Prafulla Chandra Ghose, (1968) 72 CWN 328 : 1968 SCC OnLine Cal 3] , and Pratapsingh Raojirao Rane case [Pratapsingh Raojirao Rane v. Governor of Goa, AIR 1999 Bom 53 : 1998 SCC OnLine Bom 351] , by the High Courts of Calcutta and Bombay, respectively, do not lay down the correct legal position. The constitutional position declared therein, with reference to Article 163(2), is accordingly hereby set aside.

        ...                 ...                  ...
Conclusions


361. Under Article 163(1) of the Constitution, the Governor is bound by the advice of his Council of Ministers. There are only three exceptions ["except insofar as"] to this:

(i) The Governor may, in the exercise of his functions, act in his discretion as conferred by the Constitution;
(ii) The Governor may, in the exercise of his functions, act in his discretion as conferred under the Constitution;

and

(iii) The Governor may, in the exercise of his functions, act in his individual judgment in instances specified by the Constitution.

362. The development of constitutional law in India and some rather peculiar and extraordinary situations have led to the evolution of a distinct category of functions, in addition to those postulated or imagined by the Constitution and identified above. These are functions in which the Governor acts by the Constitution and of constitutional necessity in view of the peculiar and extraordinary situation such as that which arose in M.P. Special Police 151 Establishment [M.P. Special Police Establishment v. State of M.P., (2004) 8 SCC 788 : 2005 SCC (Cri) 1] and as arise in situations relating to Article 356 of the Constitution or in choosing a person to be the leader of the Legislative Assembly and the Chief Minister of the State by proving his majority in the Legislative Assembly."

(Emphasis supplied) Nowhere the Apex Court in NABAM REBIA has distinguished the judgment in the case of M.P.SPECIAL POLICE ESTABLISHMENT.

In fact is it more than once discussed and reiterated in the afore-

quoted paragraph-paragraph 362 of NABAM REBIA. The learned senior counsel for the petitioner has taken this Court through the judgment in SAMSHER SINGH v. STATE OF PUNJAB - (1974) 2 SCC 831 and the judgment in the case of STATE OF MAHARASHTRA v. RAMDAS SHRINIVAS NAIK - (1982) 2 SCC

463. There can be no qualm about the principles laid down therein. They were dealing with the role of the Governor in certain circumstances and not the circumstance which has emanated in the case at hand. Noticing the judgment of the Apex Court in M.P. SPECIAL POLICE ESTABLISHMENT's case supra what would unmistakably emerge is that in certain situation the Governor has 152 to take an independent decision exercising his independent discretion for the reason that it could be any kind of bias.

36. Bias has different hues and forms. They are depicted in various ways. Unconscious bias and apparent bias are two facets of bias. Apparent bias is judged upon what would a common citizen think of a particular action. In the case at hand, the entire sheet anchor of the submission of the learned senior counsel is that the Governor should not have declined to accept the Cabinet decision or the resolution of the Council of Ministers as the petitioner did not participate in the deliberations, but nominated the Deputy Chief Minister, to preside over the said meeting. It need not bear scientific accumen to prima facie hold that the Council of Ministers who are appointed on the advice of the Chief Minister would go against the Chief Minister and pass a resolution that permission should be accorded for grant of approval by the Governor for prosecution . Such a situation cannot be contemplated today as, if such a situation emerges, it would be an utopian land, while it is not. Therefore, testing the decision of the Cabinet on the bedrock of bias, I find no fault in the discretion exercised by the Governor, on 153 the foundation of law, as laid down by the Apex Court in the case of M.P. SPECIAL POLICE ESTABLISHMENT's case.

37. It becomes apposite to refer to the judgment of the Apex Court wherein the Apex Court has delineated the concept of bias or likelihood of bias. In the case of S. PARTHASARATHI v. STATE OF ANDHRA PRADESH4, it is held as follows:

"14. The test of likelihood of bias which has been applied in a number of cases is based on the "reasonable apprehension"

of a reasonable man fully cognizant of the facts. The courts have quashed decisions on the strength of the reasonable suspicion of the party aggrieved without having made any finding that a real likelihood of bias in fact existed (see R. v. Huggins [(1895) 1 QB 563] ; R. v. Sussex, JJ., ex. p. McCarthy [(1924) 1 KB 256] ; Cottle v. Cottle [(1939) 2 All ER 535] ; R. v. Abingdon, JJ. ex. p. Cousins [(1964) 108 SJ 840].) But in R. v. Camborne, JJ. ex. p Pearce [(1955) 1 QB 41 at 51] the Court, after a review of the relevant cases held that real likelihood of bias was the proper test and that a real likelihood of bias had to be made to appear not only from the materials in fact ascertained by the party complaining, but from such further facts as he might readily have ascertained and easily verified in the course of his inquiries.

15. The question then is: whether a real likelihood of bias existed is to be determined on the probabilities to be inferred from the circumstances by court objectively, or, upon the basis of the impressions that might reasonably be left on the minds of the party aggrieved or the public at large.

4

(1974) 3 SCC 459 154

16. The tests of "real likelihood" and "reasonable suspicion" are really inconsistent with each other. We think that the reviewing authority must make a determination on the basis of the whole evidence before it, whether a reasonable man would in the circumstances infer that there is real likelihood of bias. The Court must look at the impression which other people have. This follows from the principle that justice must not only be done but seen to be done. If right minded persons would think that there is real likelihood of bias on the part of an inquiring officer, he must not conduct the enquiry; nevertheless, there must be a real likelihood of bias. Surmise or conjecture would not be enough. There must exist circumstances from which reasonable men would think it probable or likely that the inquiring officer will be prejudiced against the delinquent. The Court will not inquire whether he was really prejudiced. If a reasonable man would think on the basis of the existing circumstances that he is likely to be prejudiced, that is sufficient to quash the decision [see per Lord Denning, H.R. in Metropolitan Properties Co. (F.G.C.) Ltd. v. Lannon [(1968) 3 WLR 694 at 707] ] We should not, however, be understood to deny that the Court might with greater propriety apply the "'reasonable suspicion" test in criminal or in proceedings analogous to criminal proceedings."

(Emphasis supplied) The Apex Court holds that the likelihood of bias which has been applied in number of cases is based upon reasonable apprehension of a reasonable man, fully cogzinent of the facts. The Apex Court holds that the question whether real likelihood of bias existed is to be determined on the probabilities to be inferred from the circumstance. If the rightminded person would think that there is 155 real likelihood of bias it would be enough to annul the decision. A little later the Apex Court in the case of RANJIT THAKUR v.

UNION OF INDIA5 has held as follows:

"15. The second limb of the contention is as to the effect of the alleged bias on the part of Respondent 4. The test of real likelihood of bias is whether a reasonable person, in possession of relevant information, would have thought that bias was likely and is whether Respondent 4 was likely to be disposed to decide the matter only in a particular way.
... ... ...
17. As to the tests of the likelihood of bias what is relevant is the reasonableness of the apprehension in that regard in the mind of the party. The proper approach for the Judge is not to look at his own mind and ask himself, however, honestly, "Am I biased?"; but to look at the mind of the party before him."

(Emphasis supplied) Considered on the touchstone of the principles of bias, as laid down by the Apex Court and on the perusal of the preamble of the Cabinet note supra what would unmistakably emerge it that the decision of the Cabinet - the cabinet nominated by the Chief Minister, would not be free from bias or being partisan towards their leader. It is in such exceptional circumstance, independent discretion is imperative; the Governor has thus taken an 5 (1987) 4 SCC 611 156 appropriate decision to independently assess the matter, exercise his independent discretion and pass the order. I find no fault with the discretion exercised by the Governor acting on the Aid and advice of the Council of Ministers is normal imder Article 163 and exceptionally the Governor need not be bound by it - one such exception is the sanction/approval against the Chief Minister.

38. Whether the order of the Governor suffers from non-

application of mind. The order that is communicated to the petitioner is quoted supra. Complete proceedings in the file maintained in the Secretariat of the Governor are also quoted supra. The Secretary of the Governor has communicated the decision of the Governor which thus contains all the material though excerpts of the decision. The decision runs into several pages. I have perused the entire file; the documents that are in the file run into 1200 pages. The comparative chart of the complaint, replies and the analysis are in great elaboration. This Court is not testing the order passed by the Disciplinary Authority or an Officer of the State. It is testing the order passed by the high functionary. The high functionary in the case on hand is the Governor. Though the 157 order that is communicated does not suffer from any want of application of mind, since elaborate submissions are made with regard to the order of the Governor not being reasoned at all, it becomes apposite to notice the judgment of the Apex Court in the case of UNION OF INDIA v. E.G. NAMBUDRI6 wherein it is held as follows:

"6. Entries made in the character roll and confidential record of a government servant are confidential and those do not by themselves affect any right of the government servant, but those entries assume importance and play vital role in the matter relating to confirmation, crossing of efficiency bar, promotion and retention in service. Once an adverse report is recorded, the principles of natural justice require the reporting authority to communicate the same to the government servant to enable him to improve his work and conduct and also to explain the circumstances leading to the report. Such an opportunity is not an empty formality, its object, partially, being to enable the superior authorities to decide on a consideration of the explanation offered by the person concerned, whether the adverse report is justified. The superior authority competent to decide the representation is required to consider the explanation offered by the government servant before taking a decision in the matter. Any adverse report which is not communicated to the government servant, or if he is denied the opportunity of making representation to the superior authority, cannot be considered against him. See: Gurdial Singh Fijji v. State of Punjab [(1979) 2 SCC 368 : 1979 SCC (L&S) 197 : (1979) 3 SCR 518]. In the circumstances it is necessary that the authority must consider the explanation offered by the government servant and to decide the same in a fair and just manner. The question then arises whether in considering and deciding the representation against adverse report, the authorities are duty bound to record 6 (1991) 3 SCC 38 158 reasons, or to communicate the same to the person concerned. Ordinarily, courts and tribunals, adjudicating rights of parties, are required to act judicially and to record reasons. Where an administrative authority is required to act judicially it is also under an obligation to record reasons. But every administrative authority is not under any legal obligation to record reasons for its decision, although, it is always desirable to record reasons to avoid any suspicion. Where a statute requires an authority though acting administratively to record reasons, it is mandatory for the authority to pass speaking orders and in the absence of reasons the order would be rendered illegal. But in the absence of any statutory or administrative requirement to record reasons, the order of the administrative authority is not rendered illegal for absence of reasons. If any challenge is made to the validity of an order on the ground of it being arbitrary or mala fide, it is always open to the authority concerned to place reasons before the court which may have persuaded it to pass the orders. Such reasons must already exist on records as it is not permissible to the authority to support the order by reasons not contained in the records. Reasons are not necessary to be communicated to the government servant. If the statutory rules require communication of reasons, the same must be communicated but in the absence of any such provision absence of communication of reasons do not affect the validity of the order.
... ... ...
10. There is no dispute that there is no rule or administrative order for recording reasons in rejecting a representation. In the absence of any statutory rule or statutory instructions requiring the competent authority to record reasons in rejecting a representation made by a government servant against the adverse entries the competent authority is not under any obligation to record reasons. But the competent authority has no licence to act arbitrarily, he must act in a fair and just manner. He is required to consider the questions raised by the government servant and examine the same, in the light of the comments made by the officer awarding the adverse entries and the officer countersigning the same. If the representation is rejected after its consideration in a fair and just manner, 159 the order of rejection would not be rendered illegal merely on the ground of absence of reasons. In the absence of any statutory or administrative provision requiring the competent authority to record reasons or to communicate reasons, no exception can be taken to the order rejecting representation merely on the ground of absence of reasons. No order of an administrative authority communicating its decision is rendered illegal on the ground of absence of reasons ex facie and it is not open to the court to interfere with such orders merely on the ground of absence of any reasons. However, it does not mean that the administrative authority is at liberty to pass orders without there being any reasons for the same. In governmental functioning before any order is issued the matter is generally considered at various levels and the reasons and opinions are contained in the notes on the file. The reasons contained in the file enable the competent authority to formulate its opinion. If the order as communicated to the government servant rejecting the representation does not contain any reasons, the order cannot be held to be bad in law. If such an order is challenged in a court of law it is always open to the competent authority to place the reasons before the court which may have led to the rejection of the representation. It is always open to an administrative authority to produce evidence aliunde before the court to justify its action."

(Emphasis supplied) The Apex Court observes that perusal of the file is a permissible mode of examination by the constitutional courts in judicial review, to arrive at a conclusion as to whether actual reasons behind the order are found or not. As quoted hereinabove, the order that is communicated though is not bald, laconic or cryptic, as is alleged, 160 the file contains elaborate reasons. The gist of these reasons is also quoted hereinabove. Therefore, it is not a case where there is no reason, in the file, or even in the order. There are elaborate reasons in the order, and there is abundant reasoning in the file.

Therefore, it does fall within the test of E.G. NAMBUDRI's case supra. Painstaking submissions are made that the order of the Governor does not have semblance of reasoning. If what is quoted hereinabove is noticed 'it is not semblance, but abundance of reasoning'. The Governor is not acting on any material of investigation, to direct prosecution against the petitioner, it is at the threshold as to whether approval should be granted under Section 17A of the Act. Approval is only for the purpose of beginning of investigation, enquiry or inquiry. In the considered view of this Court, it is not a stage where any **gallivant would become necessary by the Competent Authority by going deep into the facts of the case.

39. Placing reliance upon the judgment of the Apex Court in the case of MOHINDER SINGH GILL V. CHIEF ELECTION **Corrected vide Chamber order dated 24.09.2024.

161

COMMISSIONER7 strenous contentions are advanced by the learned senior counsel for the petitoner that reasons that are absent in the order cannot be supplemented by reasons in the statement of objections. Que is drawn from paragraph 8 of the aforesaid judgment of the Apex Court, wherein the Apex Court has held as follows:

"8. The second equally relevant matter is that when a statutory functionary makes an order based on certain grounds, its validity must be judged by the reasons so mentioned and cannot be supplemented by fresh reasons in the shape of affidavit or otherwise. Otherwise, an order bad in the beginning may, by the time it comes to court on account of a challenge, get validated by additional grounds later brought out. We may here draw attention to the observations of Bose, J. in Gordhandas Bhanji [Commr. of Police, Bombay v. Gordhandas Bhanji, 1951 SCC 1088 : AIR 1952 SC 16] :
"Public orders, publicly made, in exercise of a statutory authority cannot be construed in the light of explanations subsequently given by the officer making the order of what he meant, or of what was in his mind, or what he intended to do. Public orders made by public authorities are meant to have public effect and are intended to affect the actings and conduct of those to whom they are addressed and must be construed objectively with reference to the language used in the order itself."

Orders are not like old wine becoming better as they grow older."

(Emphasis supplied) 7 (1978) 1 SCC 405 162 There can be no qualm about the principles laid down therein. It is no doubt true that reasons cannot be supplied by way of statement of objections. That would be a situation where there are no reasons even in the file. Therefore, the said judgment would not become applicable to the facts of the case. Copious reasons are found in the file and even in the impugned order. I have no hesitation to hold that it does bear application of mind. Therefore, the submission of the learned senior counsel for the petitioner qua application of mind would tumble down like a pack of cards. Issue Nos.4 and 5 are accordingly answered.

Issue No.6:

Whether the decision taken by the Governor in alleged hottest haste of issuing a show cause notice on the same day of receipt of the petition has vitiated the entire decision?

40. It is submitted that decision was taken in undue haste as the 3rd respondent submits his petition on 26-06-2024; on the same day proceedings are drawn and show cause notice is issued.

Therefore, it is in undue haste and this undue haste would vitiate the proceedings. This submission is again noted only to be rejected 163 as the decision taken in undue haste would not vitiated the decision unless the decision suffers from non-application of mind. The complainant is heard, petition and the documents produced are perused and a show cause notice is issued. What else is required in law is ununderstandable. The allegations in the complaint were, according to the Governor, grave. Therefore, immediate action was taken in issuing the show cause notice. This cannot be imagined to result in vitiating the entire order itself. It is apposite to refer to the judgment of the Apex Court in this regard in the case of B.P.L.LIMITED v. S.P. GURURAJA8 wherein it is held as follows:

"34. Undue haste also is a matter which by itself would not have been a ground for exercise of the power of judicial review unless it is held to be mala fide. What is necessary in such matters is not the time taken for allotment but the manner in which the action had been taken. The court, it is trite, is not concerned with the merit of the decision but the decision-making process. In the absence of any finding that any legal malice was committed, the impugned allotment of land could not have been interfered with. What was only necessary to be seen was as to whether there had been fair play in action.
35. The question as to whether any undue haste has been shown in taking an administrative decision is essentially a question of fact. The State had developed a policy of single- window system with a view to get rid of red tapism generally prevailing in the bureaucracy. A decision which has been taken after due deliberations and upon due application of 8 (2003) 8 SCC 567 164 mind cannot be held to be suffering from malice in law on the ground that there had been undue haste on the part of the State and the Board. (See Bangalore Medical Trust v. B.S. Muddappa [(1991) 4 SCC 54] and Pfizer Ltd. v. Mazdoor Congress [(1996) 5 SCC 609 : 1996 SCC (L&S) 1286].)"

(Emphasis supplied) The Apex Court holds that undue haste is a matter which by itself would not have been a ground for exercise of judicial review unless it is mala fide. The decision taken after due deliberation and application of mind if it is taken in undue haste would not vitiate the proceedings. Therefore, the contention that it is in undue haste is also repelled, as the gubernatorial act of issuing show cause notice on the same day, has not vitiated the proceedings. The issue is accordingly answered.

41. A feeble attempt is made by the learned senior counsel for the petitioner that the Governor refers to two other petitions, but no show cause notices were issued on those two petitions.

Those petitions are of respondents 4 and 5. The Governor though in three lines of a particular paragraph observes that there are petitions of other petitioners also; he does not deliberate upon the contents of those petitions and it is no law that prior to grant of an 165 approval under Section 17A the person against whom the approval is sought should be heard in the matter. If natural justice is stretched to the extent of hearing the person against whom a complaint is registered prior to registration of the crime it would be stretching it to an unimaginable extent. If the submission of the learned senior counsel for the petitioner is to be accepted, every person against whom approval is sought, a notice will have to be issued to the person against whom such approval is sought under Section 17A of the act. It is akin to hearing an accused before registering the FIR. This is not the purpose of law. Merely because the Governor has in the case at hand issues a show cause notice only to seek a reply from the hands of the petitioner or the Cabinet, it does not mean that it must comply with the principles of natural justice. The Governor has issued a notice to elicit reply only on the allegations that were found in enormity in the file. Therefore, the bleak plea of failure of principles of natural justice is also sans countenance. **Reference being made to the judgment of the Apex Court in the case of THE CHAIRMAN, BOARD OF MINING **Corrected vide Chamber order dated 24.09.2024.

166

EXAMINATION AND CHIEF INSPECTOR OF MINES V. RAMJEE9 wherein the Apex Court has held as follows:

"13. The last violation regarded as a lethal objection is that the Board did not enquire of the respondent, independently of the one done by the Regional Inspector. Assuming it to be necessary, here the respondent has, in the form of an appeal against the report of the Regional Inspector, sent his explanation to the Chairman of the Board. He has thus been heard and compliance with Regulation 26, in the circumstances, is complete. Natural justice is no unruly horse, no lurking landmine, nor a judicial cure-all. If fairness is shown by the decision-maker to the man proceeded against, the form, features and the fundamentals of such essential processual propriety being conditioned by the facts and circumstances of each situation, no breach of natural justice can be complained of. Unnatural expansion of natural justice, without reference to the administrative realities and other factors of a given case, can be exasperating. We can neither be finical nor fanatical but should be flexible yet firm in this jurisdiction. No man shall be hit below the belt -- that is the conscience of the matter."

(Emphasis supplied) The Apex Court holds that natural justice is no unruly horse, no lurking land mine nor a judicial cure-all. It cannot be stretched to an unnatural extent. If the submission of the learned senior counsel for the petitoner is accepted, it would undoubtedly be stretching natural justice to an unnatural extent, as prior to 9 (1977)2 SCC 256 167 registration of the crime, every accused will have to be heard.

Likewise, prior to approval being granted, the person against whom approval is sought will have to be heard. This is turning the law topsy-turvy. Therefore, the multi-pronged attack on the order of the Governor, on the aforesaid contention/s, does not hold water, as none of the submissions of the learned senior counsel for the petitioner against the order of the Governor qua the approval under Section 17A are acceptable.

Issue No.7:

Whether reference to Section 218 of BNSS in the impugned order vitiates the entire order?

42. What was sought before the Governor in the petition filed by the 3rd respondent was in fact approval under Section 17A of the Act. Though the petition was worded sanction, it was in fact not a sanction, but an approval under Section 17A of the Act. The operative portion of the order of the Governor is indicative of the fact that both approval and sanction under Section 218 are granted.

The crime is yet to be registered and investigated into. Therefore, 168 granting of sanction under Section 218 of BNSS would not arise at this juncture as investigation itself is yet to take place. The learned Solicitor General has admitted that observation or grant of sanction under Section 218 of BNSS at this juncture was erroneous. The order could be considered only as an order under Section 17A of the Act. Therefore, no submissions are made qua Section 218 of BNSS by any of the counsel representing the parties. It is, therefore, I deem it appropriate to restrict and read the order only as an approval under Section 17A of the Act and not an order for grant of sanction under Section 218 of BNSS. The issue is answered accordingly.

Issue No.8:

Whether prima facie role of the petitioner is established?
THE NUCLEUS OF THE CONUNDRUM - Alleged role of the petitioner Answer to this issue would be a sequel to what is answered qua issue No.1.
169
- Timeline of power:

43. The petitioner has been in political life spanning over 40 years. He comes to the helm of affairs, for the first time, when he becomes the Deputy Chief Minister, in the State of Karnataka and holds the said post for three years between 1996 and 1999, being an MLA from Chamundeswari Constituency, in whose precincts MUDA functions. After 1999, the petitioner was not a law maker, as he had lost the elections. He swings back, as a law maker and again becomes a Deputy Chief Minister during 2004-2005. He continued to be a Member of the Legislative Assembly upto 2013. In 2013, he becomes the Chief Minister of the State of Karnataka and continued to be the Chief Minister, upto 2018. From 2018 to 2023, he continues to be a law maker, as also the Leader of Opposition. From 2023, he is again the Chief Minister of the State. This is the tenure of the petitioner. The tenure of the son of the petitioner is also necessary to be noticed. The son of the petitioner Dr. S. Yathindra, was an MLA of Varuna constituency between 2018 and 2023, under whose precincts as well, the MUDA comes. Therefore, the 170 allegations against the family are built up by the respondents between 1996 to 2023.

44. The genesis of the problem, to iterate, what is quoted hereinabove and as vehemently submitted by the learned counsel appearing for the respondents, dates back to 1992 when the subject land - 3 acres 16 guntas existing in Kesare grama became subject matter of acquisition for the purpose of development of Devanur Badavane scheme. The preliminary notification issued in the year 1992 contained the said land. The final notification was issued in the year 1997 including the subject land. Thereafter, award amount is determined and amount of award is deposited in the civil Court.

45. Devaraju submits a representation contending that he is dependant on the land and has no other income and therefore, the land be dropped from acquisition. MUDA recommends for dropping of the land and Government issues notification accordingly.

Devaraju at the time when he submits the representation, is said to be working as a Teacher, in the Department of Public Instructions.

171

Therefore, it was on a false pretext that Devaraju sought de-

notification of the land and the land is de-notified. The de-

notification itself is contrary to law, as the land is de-notified after the deposit of the award in the civil Court. Notwithstanding this, the land is de-notified owing to falsehood of Devaraju. Devaraju could not have claimed the land being son of the original owner, as he has already relinquished his rights over the land in favour of his brother Mylarappa. Mylarappa does not apply for de-notification. It is Devaraju who applies. Nonetheless the land is de-notified.

Notwithstanding de-notification, MUDA shows the land as one acquired, forms sites, in the aforesaid Devanur Badavane and also distributes the sites. Even after distribution of sites, on forming layout, to the allottees, Devaraju sells the land in favour K.B. Mallikarjunaswamy, brother of the wife of the petitioner and brother-in-law of the petitioner. It is surprising how he buys the subject land in which MUDA had already formed the layout. It is here, the family of the petitioner comes into the story.

46. The brother-in-law of the petitioner applies for conversion of the land from agriculture to residential. The Revenue Inspector, 172 the Tahsildar and the Deputy Commissioner visit the spot and prepare reports that there is not development in the land and it is entitled for conversion from agriculture to residential purposes. The land is converted. The allegation is, that the land in which sites had already been formed and distributed to the allottees could not have been converted from agriculture to residential purpose. It cannot but be prima facie construed that the reports were prepared by the Revenue Inspector, Tahsildar or the Deputy Commissioner sitting in the respective chambers. After conversion comes the gift in the year 2010 in favour of the wife of the petitioner. The petitioner was in power, has been in power, from 2004 till date. In 2010, a gift deed is executed by the brother of the wife of the petitioner in favour of his wife.

47. The petitioner then in 2013 becomes the Chief Minister.

On becoming the Chief Minister, the wife of the petitioner submits representation to MUDA contending that MUDA had already acquired and formed sites in her lands in 2001 itself and, therefore, she is entitled to compensation or compensatory sites in the ratio of 50:50. The application/representation dated 23.06.2014 submitted 173 by the wife of the petitioner, during which time the petitioner was the Chief Minister. After the representation a communication is sent by the Secretary, Urban Development Department to all Commissioners of Urban Development Department to identify the development made without acquisition and make them eligible for compensatory sites in the ratio of 50:50 in terms of the Rules. This is communicated to the wife of the petitioner. By that time, 50:50 ratio compensatory sites had not yet been notified and the rule that was existing, when the representation was made or communications were sent, was 60:40. The Rule then comes to be amended in the year 2015. Resolutions were passed by MUDA in 2017 and thereafter, upon the representation/s submitted by the wife of the petitioner claiming compensatory sites. During the deliberation of MUDA, wherein MUDA resolves to grant sites at 50:50 ration, the son of the petitioner participated as a part of the deliberations, as he was the MLA of a constitutency under which MUDA functioned.

48. The submission is that the son of the petitioner was a silent spectator in the deliberations and did not utter a word. This 174 submission, to say the least, is preposterous. It can hardly be justified that a law maker, son of the former Chief Minister and the present leader of the opposition, would be a silent spectator in the deliberations. Nonetheless, the beneficiary of the deliberations is his mother, the wife of the petitioner. After the resolution, the wife of the petitioner was asked to execute a relinquishment deed. The relinquishment deed is executed by the wife of the petitioner. The allotment letter is issued in favour of the wife of the petitioner. One such allotment letter is dated 05-01-2022.

49. What is discernible from the allotment letter is the land that is relinquished is in Kesare grama. The sites that are allotted in favour of the wife of the petitioner are in Vijayanagar III Stage 'G, block, in the heart of Mysore City. Kesare grama is said to be 15 Kms. away from the Mysore city. If compensatory sites had to be granted, it could be either in the very land or in adjacent lands of Kesere grama or any layout that is subsequently formed by MUDA and not in a layout that had already been formed in the year 1991, as Vijaynagar, III stage was a layout that was formed 175 wayback in the year 1991, or at best prior to Devanuru Badavane.

It exists in the upscale area of the City of Mysore.

50. The sale deed is executed by MUDA of 14 sites. It now becomes necessary to notice one of the sale deeds. The sale deed 12-01-2022 reads as follows:

                         '' ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ,               ೖಸೂರು'
                                            ಕ" ಯ ಪ ತ"

             2022 ರ ಜನವ         121ೇ     1ಾಂಕದಂದು. ಇದರST ಇನು/ ಮುಂ0ೆ [ಾ ಾಟ8ಾರ ೆಂದು
      ಕ ೆಯZಾಗುವ ಆಯುಕ.ರು/Knೇಷ ತಹ@ೕZಾC ,                 ೖಸೂರು ನಗ ಾ ವೃ         !ಾ"# ಾರ, (ಈ

ಅ ವf_.ಯು 'ಅದರ ಪದದSTನ ಉತ. ಾ# ಾ ಗಳನು/ ಒಳ8ೊಳ =ತ.0ೆ ಎಂದಥ ) ಇವರು ಒಂದು ಕ6ೆ ಮತು. ನಂ: 208, 161ೇ ಾ"4, Kಜಯನಗರ, Jೆಂಗಳ•ರು, ರST Vಾ@ಸುವ w"ೕ @ದC ಾಮಯf ರವರ ಪc/pಾದ 58 ರ ವ(ೕ[ಾನದ w"ೕಮc !ಾವ c .ಎಂ.(ಆŸಾ ಸಂrೆf: 9577 0592 7480) ಈ ವf_.ಗಳ ' (ಆವನ, ಅವಳ Vಾರಸು0ಾರರು, Vಾ ಹಕರು, ಆಡ<ತ8ಾರರು ಮತು. ಹ ಾ.ಂತರ ಾರಕರನು/ ಒಳ8ೊಳ =ತ.0ೆ 'ಎಂದಥ ) ಇವರು ಮFೊ.ಂದು ಕ6ೆ ಾPpಾ) ಉಪ1ೊಂದ7ಾ# ಾ ಯವರ ಕUೇ ಯST' 'ಈ ಕ"ಯಪತ"ವನು/ [ಾ? ೊಂ?0ಾC ೆ.

ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, (ಭೂ>ಯನು/ ಸ,ಇ†ೆ»Rಂದ ಟು ೊಡುವ$ದ ಾ9) ¥"ೕFಾNಹ0ಾಯಕ (ೕಜ1ೆ) ಯಮಗಳ 1991 ರ ೕ ೆ8ೆ 1ಾಂಕ: 05.01.2022 ರ ಹಂ˜ ೆ ಪತ" ಸಂrೆfಯ ೕ ೆ8ೆ ಈ ೆಳ)ನ ಅನುಸೂ˜ಯST ¥ಣ Vಾ) Kವ ಸZಾ)ರುವ 332 ಆ Vೇಶನವನು/ [ಾ ಾಟ8ಾರರು ಖ ೕ 0ಾರ 8ೆ ಪhಣ Vಾ) [ಾ ಾಟದST ಹಂ˜ ೆ [ಾ?ರುವ$ದ ಂದ ಖ ೕ 0ಾರರು ರೂ.1,000=00 (ಒಂದು ಾKರ ರೂ!ಾRಗಳ [ಾತು") ರೂ!ಾRಗಳನು/ Vೇಶನದ ಪhಣ [ೌಲfವನು/ ಸಂ0ಾಯ ೊಂ?ರುವ$ದ ಂದ [ಾ?ದುC, [ಾ ಾಟ8ಾರರು ಅದನು/ @,ೕಕ ಸುವ$ದ ೆ9 ಒ-œ ಈಗ ಈ ಕ ಾರು1ಾ ೕಯ, [ಾ ಾಟ8ಾರರು ರು!ಾ#ಕ [ಾSೕಕ1ಾ) ಖ ೕ 0ಾರ ಂದ ರೂ.1,000=00 ರೂ!ಾRಗಳ [ೌಲfದ ಪ"cಫಲವನು/ @,ೕಕ @ದುದ ೆ9 ಾPpಾ)ದುC, ಈ ಮೂಲಕ ಖ ೕ 0ಾರರನು/ ಅನುಸೂ˜ತ Vೇಶನದ Vಾಸ.ವ ಾ,#ೕನ ೆ9 ಒಳಪ?ಸುತ.0ೆ ಮತು. ಎZಾT ಸ,ತಂತ"À Knೇ„ಾ# ಾ ಗಳ . ಅನುeೋಗ ಮತು. ಸದ 176 ಸ,c.8ೆ ೇ ೊಂ?ರುವ pಾವ$0ಾದ ೊಂ 8ೆ ಎZಾT ಪhVಾ #ಗಳ , ಾನೂನುಬದ Lೊರದೂ? ೆ, Fೆ 8ೆ, Jಾ_ಗಳ ಇತ ೆ Jಾ_ಗಳ ಮತು. pಾವ$0ೇ ೕcಯ PÉèÃಮುಗ<ಂದ ಮುಕ.Vಾ)@, ಅವನ/ಅವಳ Vೈಯ_.ಕ ಮತು. ರು!ಾ ಕ ಸ,ತು. ಎಂಬಂFೆ ಖ ೕ 0ಾರ 8ೆ ಅನುಸೂ˜ತ Vೇಶನದ ಎZಾT ಮುಖf eಾಗವನು/ ಪ6ೆಯಲು, Ÿಾರಣ. [ಾಡಲು ಮತು. ಅದನು/ ಸ0ಾ ಾಲ nಾಂcಯುತVಾ) ಅನುಭKಸಲು ಒ-œಸುತ.0ೆ.

[ಾ ಾಟ8ಾರರು, ಈ ೆಳ8ೆ Kವ ಸZಾ)ರುವ ಅನುಸೂ˜ತ ಭೂ>ಯನು/ pಾ ೊಬ¡ ಗೂ pಾವ$0ೇ ೕcಯST ಪರeಾ ೆ [ಾಡುವ$ ಲTVೆಂದು ಮತು. [ಾ ಾಟ8ಾರ ಂ0ಾಗS ಅಥVಾ 1ಾfಸದSTರುವ$ದರ ಮೂಲಕ PÉèÃಮು [ಾಡುವ pಾ ಂ0ಾಗSೕ ಎZಾT ಪhVಾ #ಗ<ಂದ ಸದ Vೇಶನಗಳ ಮುಕ.Vಾ)0ೆBಂದು ಭರವ ೆ ೕಡುFಾ. ೆ.

ಅಲT0ೆ [ಾ ಾಟ8ಾರರು ಸಂದಭ ಗಳ ಅಗತfಪ?@0ಾಗZೆಲT ಅಂಥ ಎZಾT ಕೃತfಗಳನು/ [ಾಡಲು ಅಥVಾ [ಾಡುವಂFೆ [ಾಡಲು ಮತು. [ಾ ಾಟದ ಬ8ೆm Lೆಚುj ಷÁಷ Vಾ) ಭರವ ೆ ೕಡಲು ಅಥVಾ ದೃಢಪ?ಸಲು ಮತು. ಖ ೕ#0ಾರರನು/ ಎZಾT ಕೃತfಗಳ 0ಾVೆಗಳ PÉèÃಮುಗಳ , ತ8ಾ0ೆಗಳ :

ಮತು. ಸದ ಒಡಂಬ? ೆಗಳ ಅಥVಾ ಅವ$ಗಳ !ೈ_ pಾವ$0ೊಂದರ pಾವ$0ೇ ಉಲTಂಘ1ೆಯ ಾರಣ ಂದ ಅಥVಾ ಅದ ಾ9) ಗು pಾದ ನಷ ಗಳ ಮತು. ಉಂŠಾದ Lಾ ಯ Kರುದ ಖ ೕ 0ಾರ 8ೆ ನಷ ಭc [ಾ? ೊಡಲು Lೊ7ೆ8ಾರ ಾ)ರುFಾ. ೆ.' ಈ ಕ"ಯಪತ"ವ$ ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ (ಭೂ>ಯನು/ ಸ,ಇ†ೆ»Rಂದ ಟು ೊಡುವ$ದ ಾ9) ¥"ೕFಾNಹ0ಾಯಕ (ೕಜ1ೆ) ಯಮಗಳ 1991ರST # ಷ ಪ?@ರುವ ಬ ಂಧಗಳ ಮತು. ಷರತು.ಗ<8ೆ ಒಳಪG ರುತ.0ೆ 0ೆ. ಮತು. ಸದ ಬ ಂಧಗಳ ಮತು. ಷರತು.ಗಳ .
PÀæಯಪತ"ದ ಯಪತ"ದ ಒಂದು eಾಗVಾ)ರುವ$ದು ಎಂದು eಾKಸತಕ9ದುC. ಅನುಸೂ˜ ೖಸೂರು ನಗರದ Kಜಯನಗರ 31ೇ ಹಂತ '?' JಾT- ಬ6ಾವ7ೆಯSTರುವ 332 1ೇ ಸಂrೆfಯST Lೊಂ ರುವ ಅಳFೆ ಪhವ ಂದ ಪwjಮ ೆ9 12.00 >ೕಟ ಉತ.ರ ಂದ ದPಣ ೆ9 18.00 >ೕಟ ಅಳFೆಯ ಒಟು 216.00 ಚದರ >ೕಟ ಗಳ ಈ Vೇಶನದ †ೆಕು9ಬಂ ಈ ಮುಂ ನಂc0ೆ ಎಂದ ೆ:-
ಪhವ ೆ9 : Vೇಶನ ಸಂrೆf 333 ಪwjಮ ೆ9 : Vೇಶನ ಸಂrೆf 331 ಉತ.ರ ೆ9 : ರ ೆ. ದPಣ ೆ9 : Vೇಶನ ಸಂrೆf. 328 & 327 ಇದ ೆ9 ಾPpಾ) [ಾ ಾಟ8ಾರರು ೕZೆ ಸೂ˜@ರುವ ವಷ , cಂಗಳ ಮತು. 1ಾಂಕದಂದು ಈ ಕ"ಯಪತ"ದST ತನ/ ಮು0ೆ" ಮತು. ಸ^ಯನು/ Lಾ_ರುFಾ. ೆ.
177
ಾP0ಾರರು:
¸À»/-
¸À»/-
¸À»/-
«±ÉõÀ vÀºÀ¹Ã¯ÁÝgÀgÀÄ, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ ೖಸೂರು."
What is perceptible from the sale deed is, that it is executed in terms of the incentive scheme rules, namely Mysore Urban Development Authorities (Incentive Scheme for Voluntary Surrender of Land) Rules, 1991. A perusal at the said Rules would indicate that a citizen who relinquishes the property in MUDA would be entitled to 2 sites measuring 40x60' which would amount to 4,800 sq.ft. for relinquishing more than 3 acres. It shocks the conscience of the Court as to how much is given to the petitioner as against 4,800 sq.ft., it is 38,284 sq.ft. 2 sites become 14 sites.
The wife of the petitioner is now the proud owner of 14 sites worth `56/- crores.

51. How and why the Rule was bent in favour of the family of the Chief Minister is what is required to be investigated into. If this 178 does not require investigation, I fail to understand what other case can merit investigation, as the beneficiary is the family of the petitioner and the benefit is by leaps and bounds, it is in fact a windfall. If the beneficiary were to be a stranger, this Court would have shown the complainants their door of exit, while it is not. The beneficiary is, the family of the petitioner, not today, right from 2004, the day on which the Brother-in-law purchases the property and more so, from 2010 when he gifts the property to the wife of the petitioner. Even if it is taken that there are allegations from 2010, it would suffice for an investigation, in the light of the preceding analysis/findings.

52. The issue now would be whether there is any act of the petitioner that would pin him down not for sanction for prosecution but for investigation. The learned Solicitor General of India has submitted that there is an allegation. The allegation is required to be investigated into. The allegations are as afore-narrated. The learned counsel Sri K.G. Raghavan would submit that there is needle of suspicion with regard to the role of the petitioner, it needs investigation. The learned counsel Sri Ranganatha Reddy appearing 179 for the 3rd respondent has also vehemently projected that fraud is played by the family of the petitioner as non-existent land is now projected to be loss of land and `55/- crores worth compensatory sites are granted. The learned senior counsel Smt. Lakshmi Iyengar contends that but for the wife of the petitioner being an applicant the files would not have moved so fast and compensatory sites are granted in the heart of the city when relinquishment of land is 15 kms. away from Mysore city.

53. All the aforesaid allegations, in the considered view of the Court, would require investigation in the least, for the reason that if the petitioner was not in the seat of power, helm of affairs, the benefit with such magnitude would not have flown. It has highterto never flown to any common man, nor can it, in future flow. It is unheard of for a common man to get these benefits in such quick succession bending the rule from time to time. Therefore, the petitioner may not have put his signature, made a recommendation or taken a decision, for bringing him into the offence against him under the Act, but the beneficiary is not a stranger. The beneficiary of these acts is the wife of the petitioner. It is the open 180 proclamation which is in public domain by the petitioner himself that if MUDA gives him `62 crores, he would give back the property.

Therefore, merely because the wife of the petitioner has indulged in all these acts, legal or illegal, the petitioner cannot be said to be completely ignorant of what is happening in the life of his wife, qua these factors. It, prima facie, depicts stretching of the arms of undue influence and portrays abuse of power of the seat of the Chief Minister or any other post held by the petitioner.

54. It now becomes germane to notice the provisions under which approval is sought. They are under Sections 7, 9, 11, 12 and 15 of the Act. They read as follows:-

"7. Offence relating to public servant being bribed.--Any public servant who,--
(a) obtains or accepts or attempts to obtain from any person, an undue advantage, with the intention to perform or cause performance of public duty improperly or dishonestly or to forbear or cause forbearance to perform such duty either by himself or by another public servant;

or

(b) obtains or accepts or attempts to obtain, an undue advantage from any person as a reward for the improper or dishonest performance of a public duty or for forbearing to perform such duty either by himself or another public servant; or 181

(c) performs or induces another public servant to perform improperly or dishonestly a public duty or to forbear performance of such duty in anticipation of or in consequence of accepting an undue advantage from any person, shall be punishable with imprisonment for a term which shall not be less than three years but which may extend to seven years and shall also be liable to fine.

Explanation 1.--For the purpose of this section, the obtaining, accepting, or the attempting to obtain an undue advantage shall itself constitute an offence even if the performance of a public duty by public servant, is not or has not been improper.

Illustration.--A public servant, 'S' asks a person, 'P' to give him an amount of five thousand rupees to process his routine ration card application on time. 'S' is guilty of an offence under this section.

Explanation 2.--For the purpose of this section,--

(i) the expressions "obtains" or "accepts" or "attempts to obtain" shall cover cases where a person being a public servant, obtains or "accepts" or attempts to obtain, any undue advantage for himself or for another person, by abusing his position as a public servant or by using his personal influence over another public servant; or by any other corrupt or illegal means;

(ii) it shall be immaterial whether such person being a public servant obtains or accepts, or attempts to obtain the undue advantage directly or through a third party.

... ... ...

9. Offence relating to bribing a public servant by a commercial organisation.--(1) Where an offence under this Act has been committed by a commercial organisation, such organisation shall be punishable with fine, if any person associated with such commercial organisation gives or promises to give any undue advantage to a public servant intending--

182

(a) to obtain or retain business for such commercial organisation; or

(b) to obtain or retain an advantage in the conduct of business for such commercial organisation:

Provided that it shall be a defence for the commercial organisation to prove that it had in place adequate procedures in compliance of such guidelines as may be prescribed to prevent persons associated with it from undertaking such conduct.
(2) For the purposes of this section, a person is said to give or promise to give any undue advantage to a public servant, if he is alleged to have committed the offence under Section 8, whether or not such person has been prosecuted for such offence.
(3) For the purposes of Section 8 and this section,--
(a) "commercial organisation" means--
(i) a body which is incorporated in India and which carries on a business, whether in India or outside India;
(ii) any other body which is incorporated outside India and which carries on a business, or part of a business, in any part of India;
(iii) a partnership firm or any association of persons formed in India and which carries on a business whether in India or outside India; or
(iv) any other partnership or association of persons which is formed outside India and which carries on a business, or part of a business, in any part of India;
(b) "business" includes a trade or profession or providing service;
183
(c) a person is said to be associated with the commercial organisation, if such person performs services for or on behalf of the commercial organisation irrespective of any promise to give or giving of any undue advantage which constitutes an offence under sub-section (1).

Explanation 1.--The capacity in which the person performs services for or on behalf of the commercial organisation shall not matter irrespective of whether such person is employee or agent or subsidiary of such commercial organisation.

Explanation 2.--Whether or not the person is a person who performs services for or on behalf of the commercial organisation is to be determined by reference to all the relevant circumstances and not merely by reference to the nature of the relationship between such person and the commercial organisation.

Explanation 3.--If the person is an employee of the commercial organisation, it shall be presumed unless the contrary is proved that such person is a person who has performed services for or on behalf of the commercial organisation.

(4) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), the offence under Sections 7-A, 8 and this section shall be cognizable.

(5) The Central Government shall, in consultation with the concerned stakeholders including departments and with a view to preventing persons associated with commercial organisations from bribing any person, being a public servant, prescribe such guidelines as may be considered necessary which can be put in place for compliance by such organisations.

... ... ...

11. Public servant obtaining 11[undue advantage], without consideration from person concerned in proceeding or business transacted by such public servant.--Whoever, being a public servant, accepts or obtains or attempts to obtain for himself, or for any other person, any undue advantage without consideration, or for a 184 consideration which he knows to be inadequate, from any person whom he knows to have been, or to be, or to be likely to be concerned in any proceeding or business transacted or about to be transacted by such public servant, or having any connection with the official functions or public duty of himself or of any public servant to whom he is subordinate, or from any person whom he knows to be interested in or related to the person so concerned, shall be punishable with imprisonment for a term which shall be not less than six months but which may extend to five years and shall also be liable to fine.

"12. Punishment for abetment of offences.--Whoever abets any offence punishable under this Act, whether or not that offence is committed in consequence of that abetment, shall be punishable with imprisonment for a term which shall be not less than three years, but which may extend to seven years and shall also be liable to fine.

15. Punishment for attempt.--Whoever attempts to commit an offence referred to in 20[clause (a)] of sub-section (1) of Section 13 shall be punishable with imprisonment for a term 21[which shall not be less than two years but which may extend to five years] and with fine."

Section 7 deals with offence relating to public servant being bribed.

Section 9 deals with offence relating to bribing of public servant by a commercial organization. Section 11 deals with a public servant obtaining undue advantage without consideration from a person concerned in a proceeding or a business transaction by the public servant. Section 12 deals in abetment of offence. Section 15 deals with punishment for all the aforesaid. Section 7 is the soul of the allegation. Clause (c) of Section 7 has two explanations. The first 185 explanation deals with obtaining, accepting or attempt to obtain undue advantage shall itself constitute an offence even if the performance of a public duty by public servant, is not or has not been improper. Explanation-2 deals with expression to obtain or accept or attempt to obtain shall cover cases where a person being a public servant attempts to obtain any undue advantage for himself or for any other person by abusing his position as a public servant or using his personal influence over another public servant or by any other corrupt or illegal means. The explanations are very clear. Even if the act of the public servant is not improper or cannot be held to be illegal, if any undue advantage is obtained for himself or for any other person by abusing his position as a public servant, he would attract the wrath of the section. The words 'for himself or any other person' found in the explanation is imperative. All the facts narrated hereinabove would touch on the ingredients of these allegations as prima facie, the family of the petitioner obtained undue advantage. 'Undue advantage' I deem it appropriate to use for the reason that relinquishment of land happens *15 kms. away but compensatory land spring within the heart of Mysore city. This is enough circumstance for undue influence by a public servant to *Corrected vide chamber order dated 24.09.2024 186 benefit his own family. For usage of undue influence there need not be any recommendation or any order being passed by a public servant. The petitioner, is undoubtedly, behind the smoke screen for every benefit that has flown to the wife of the petitioner. If the benefit had flown to a stranger outside the family, the petitioner could not have been alleged of any offence. The benefit in fact has flown to the family and the benefit is to the family prima facie due to the power of the petitioner. Not a single instance is shown where a person who has relinquished land in Kesare Grama, has been granted compensatory land in the upscale area of Mysore City.

It is no doubt true that it is not only in the case of the petitioner that compensatory land by way of sites is granted. But it is only in the case of the wife of the petitioner that it is granted in Vijaynagar, III Stage.

55. What is further surprising is, the moment benefit is flown to the hands of the wife of the petitioner proceedings begin to withdraw the Rule of grant of compensatory land in the ratio of 50:50. A direction is issued by the Urban Development department 187 on 14-03-2023 to stop allocation of compensatory sites. This reads as follows:

"ಕ1ಾ ಟಕ ಸ ಾ ರ ¸ÀASÉå: £ÀCE 71 ªÉÄÊC¥Áæ 2023(E) ಕ1ಾ ಟಕ ಸ ಾ ರದ ಸ˜Vಾಲಯ K ಾಸ ೌಧ Jೆಂಗಳ•ರು, 1ಾಂಕ:14.03.2023 ಇವ ಂದ:-
ಸ ಾ ರದ ಾಯ ದw , ನಗ ಾ ವೃ ಇZಾrೆ.
K ಾಸ ೌಧ, Jೆಂಗಳ•ರು.
ಇವ 8ೆ:
ಆಯುಕ.ರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು.

      [ಾನf ೆ,

                Kಷಯ:      ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದST KKಧ ಸeೆಗಳSTನ KಷಯಗಳST
                         ಬದS     Vೇಶನಗಳನು/     ಮಂಜೂರು      [ಾಡಲು     !ಾ"# ಾರವ$
                         cೕ[ಾ   @ರುವ$ದು/ಕ"ಮವ^@ರುವ ಬ8ೆm. .

                                              *****


                  ೕಲ9ಂಡ Kಷಯ ೆ9 ಸಂಬಂ#@ದಂFೆ,        ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರವ$ 1ಾಂಕ 10-
05-2019 ªÀÄvÀÄÛ 1ಾಂಕ: 20-05-2019, 1ಾಂಕ 14-09-2020, 1ಾಂಕ 06-11-2020, 1ಾಂಕ 27- 08-2021, 1ಾಂಕ:22-06-2022 ರ !ಾ"# ಾರದ ಸeೆಗಳ KKಧ KಷಯಗಳST ಬದS Vೇಶನಗಳನು/ ಮಂಜೂರು [ಾಡಲು !ಾ"# ಾರವ$ cೕ[ಾ @ರುತ.0ೆ/ಕ"ಮವ^@ರುತ.0ೆ Lಾಗೂ !ಾ"# ಾರದ ಸದ ಸeೆಗಳST [ಾತ"ವಲT0ೇ Lೆ˜jನ ಎZಾT ಸeೆಗಳಲೂT ಇ0ೇ ೕc ಣ ಯಗಳನು/ ೈ8ೊಂ?ರುವ$ದು ಸ ಾ ರದ ಗಮನ ೆ9 ಬಂ ರುತ.0ೆ.
188
ಕ1ಾ ಟಕ ನಗ ಾ ವೃ !ಾ"# ಾರ ( Vೇಶನಗಳ ಹಂ˜ ೆ) ಯಮಗಳ , 1991ರ ಯಮ 16 ರST ಬದS Vೇಶನಗಳನು/ ಹಂ˜ ೆ [ಾಡಲು ಅವ ಾಶ ಕSœಸZಾ)0ೆ. ಆದ ೆ !ಾ"# ಾರವ$ ಸದ ಯಮ ೆ9 ವfc ಕ.Vಾ) ಹಲVಾರು ಪ"ಕರಣಗಳST !ಾ"# ಾರ Lಾಗೂ ಆಯುಕ.ರು, ೕಲ9ಂಡ ಯಮ 16(1)ರ ಅವ ಾಶಗಳನು/ ಉಲTಂ¦@ ಬದS Vೇಶನ ಮಂಜೂರು [ಾಡುವ ಬ8ೆm, ಕ"ಮವ^@ರುವ$ದು ಕಂಡು ಬಂ ರುತ.0ೆ.

ಹಲVಾರು ಪ"ಕರಣಗಳST ಭೂ [ಾSಕ 8ೆ ಪ Lಾರ ೕ?ಲTVೆಂದು ಬದSpಾ) ಅ ವೃ Lೊಂ ದ --ಾ8ೆಯST JೆZೆ Jಾಳ ವ ಆ@.ಗಳನು/ ಹಂ˜ ೆ [ಾಡುc.ರುವ$ದು Lಾಗೂ nೇ.50:50ರ ಅನು!ಾತವನು/ ಅನುಸ @ರುವ$ದು ಕಂಡು ಬಂ ದುC, pಾವ ಯಮಗಳ? ಕ"ಮ ೈ8ೊಳ=Zಾ)0ೆ ಎಂಬ Kವರಗಳನು/ ಸeೆಯ Kಷಯಗಳ GಪœOಗಳST ಉZೆTೕb@ರುವ$ ಲT. ತುಂಡು ಭೂ> ಹಂ˜ ೆ, ಭೂ ಪ LಾರVಾ) ಬದS --ಾಗ ೕ?ರುವ ಪ"ಕರಣಗಳST ಾBC ಮತು. ಯಮಗ<8ೆ ವfc ಕ.Vಾ) ಕ"ಮ ೈ8ೊಂಡST !ಾ"# ಾರPÉÌ, ಆÂ ಕ ನಷ ಉಂŠಾಗುವ ಸಂಭವ ಇರುತ.0ೆ. Lಾ8ಾ) ^ಂ ನ ಪ"ಕರಣಗ<8ೆ !ಾ"# ಾರVೇ ಜVಾJಾC pಾ)ರುತ.0ೆ.

ತುಂಡು ಭೂ> ಹಂ˜ ೆ, ಭೂ ಪ LಾರVಾ) --ಾಗ ೕಡುವ ಕು ತು [ಾಗ ಸೂ˜ ತpಾ ಸುವ$ದು ಅವಶfಕFೆ ಇರುತ.0ೆ. ಸದ [ಾಗ ಸೂ˜ಯು ತpಾ ಸುವವ ೆಗೂ ಇಂತಹ ಪ"ಕರಣಗಳST pಾವ$0ೇ ಣ ಯಗಳನು/ ೈ8ೊಳ=ದಂFೆ ತಮ8ೆ c<ಸಲು 0ೇ wಸಲœnÖ0ೆCೕ1ೆ.

ತಮ; ನಂಬುUÉAiÀÄ ¸À»/- 14.03.2023 (¸Àwñï PÀ¨Ár) ಸ ಾ ರದ ಅ#ೕನ ಾಯ ದw (ಅ ವೃ !ಾ"# ಾರ ಮತು. ನ.(ೕ. ¸ÉÃ) ನಗ ಾ ವೃ ಇZಾrೆ"

The Urban Development department issues directions to the Commissioner, MUDA to stop allocation of compensatory sites till guidelines are formulated. As an icing on the cake, on 27-10-2023 when the petitioner is again the Chief Minister, the Government withdraw the resolution of MUDA, which was for grant of 189 compensatory land at 50:50 ratio, in which the son of thepetitoner had participated. The Government Order dated 27-10-2023 reads as follows:
"ಕ1ಾ ಟಕ ಸ ಾ ರದ ನಡವ<ಗಳ Kಷಯ: ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ 1ಾಂಕ 14.09.2020ರ ಸeಾ ನಡವ<ಯ Kಷಯ ಸಂrೆf:18ರST ೈ8ೊಂ?ರುವ ಣ ಯವನು/ ರದುC8ೊ<ಸುವ ಬ8ೆm.
ಓದZಾ)0ೆ: 1. ಆಯುಕ.ರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ ರವರ ಪತ" ಸಂrೆf:
ೖನ!ಾ"/ಸeೆ1/176/2020-21: 1ಾಂಕ :17.10.2020..
2. ‡ZಾT# ಾ , ೖಸೂರು ‡ZೆT ರವ 8ೆ ಬ ೆಯZಾದ ಪತ" ಸಂrೆf:ನಅಇ 296 ೖಅ!ಾ" 2021 1ಾಂಕ: 18.06.2021, 18.03.2022
3. ‡ZಾT# ಾ , ೖಸೂರು ‡ZೆT ರವ 8ೆ ಬ ೆಯZಾದ ಅ ೆ ಸ ಾ ಪತ"

ಸಂrೆf:ನಅಇ 296 ೖಅ!ಾ" 2021 1ಾಂಕ: 22.09.2022 ªÀÄvÀÄÛ 03.03.2023 ಪ" ಾ.ವ1ೆ:

ೕZೆ ಓದZಾದ ಕ"ಮ ಸಂrೆf(1)ರ ಪತ"ದST ಆಯುಕ.ರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು ರವರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ 1ಾಂಕ 14.09.2020ರ ಸeೆಯ ನಡವ<ಯನು/ ಸ ಾ ರದ ಅನು•ೕದ1ೆ8ೆ ಸST@ರುFಾ. ೆ.
ಸದ ಸeೆಯ Kಷಯ ಸಂrೆf:18ರST !ಾ"# ಾರದ ಬ6ಾವ7ೆ ಮತು. ಇತ ೆ . ಉ0ೆCೕಶಗ<8ೆ ಭೂ ಾ,#ೕನ ಪ"_"B ಪhಣ 8ೊ<ಸ0ೇ, ಪ Lಾರ ೕಡ0ೇ ಜ>ೕನನು/ ಉಪ(ೕ)@ದ ಪ"ಕರಣಗಳST nೇ. 50:50 ಅನು!ಾತದST Vೇಶನ ೕಡುವ ಕು ತು ಕ"ಮ ಜರು)ಸಲು !ಾ"# ಾರದ ಸeೆಯST ಣ RಸZಾ)ರುತ.0ೆ. ೕZೆ ಓದZಾದ ಕ"ಮ ಸಂrೆf(2) ಮತು. (3)ರ ಪತ"ಗಳ ಮತು. ಅ ೆ ಸಾ ಪತ"ಗಳST ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ 1ಾಂಕ 14.09.2020ರ ಸeೆಯ Kಷಯ ಸಂrೆf 18ರSTನ ಣ ಯದ ‡ZಾT# ಾ ೖಸೂರು ‡ZೆT ರವ ಂದ ಅ !ಾ"ಯ/ವರ ಯನು/ ೋರZಾ)ದುC, pಾವ$0ೇ ಅ !ಾ"ಯ/ವರ ಯು ‡ZಾT# ಾ , ೖಸೂರು ‡ZೆT ರವ ಂದ @,ೕಕೃತVಾ)ರುವ$ ಲT.
190
ನಗ ಾ ವೃ !ಾ"# ಾರದ ಸeೆಗಳST ೈ8ೊಳ =ವ ಯಮJಾ^ರ ಣ ಯಗಳನು/ !ಾ"# ಾರದ ಆಯುಕ.ರು ಕ1ಾ ಟಕ ನಗ ಾ ವೃ !ಾ"# ಾರಗಳ ಾBC, ' 1987ರ ಕಲಂ 13(2)(ಎ)ರ !ಾf ಾ-2ರನ,ಯ ಅಂತಹ ಣ ಯ ೈ8ೊಂಡ 15 ವಸಗWೆ• ಳ8ೆ ಸ ಾ ರ ೆ9, ಮುಂ ನ ಆ0ೇಶ ಾ9) ಕಳ ^ಸJೇ ಾ)ರುತ.0ೆ. ಇಂತಹ ಪ"ಕರಣಗಳST ಸ ಾ ರ ಂದ ಸೂಕ. ಆ0ೇಶ @,ೕಕೃತVಾಗುವವರ8ೆ ಅಂತಹ ಣ ಯವನು/ --ಾ 8ೊ<ಸಲು !ಾ"# ಾರದ ಆಯುಕ.ನು ಬದC1ಾ)ರತಕ9ದಲT ಎಂಬ ಅವ ಾಶವನು/ ಕSœಸZಾ)ರುತ.0ೆ. ಆದ ೆ ಆಯುಕ.ರು, ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರ, ೖಸೂರು ರವರು ೖಸೂರು ನಗ ಾ ವೃ !ಾ"# ಾರದ 1ಾಂಕ 14.09.2020ರ ಸeೆಯ Kಷಯ ಸಂrೆf:18ರSTನ ಯಮJಾ^ರ ಣ ಯದ ಬ8ೆm pಾವ$0ೇ ಕ"ಮ ವ^@ರುವ$ ಲT.
ಅದರಂFೆ ಪ$ ಾ.ವ1ೆಯನು/ ಕೂಲಂಕಷVಾ) ಪ wೕS@, ಈ ೆಳಕಂಡಂFೆ ಆ0ೇw@0ೆ.
                         ಸ ಾ ರದ ಆ0ೇಶ ಸಂrೆf: ನಅಇ 296         ೖಅ!ಾ" 2020,
                                 Jೆಂಗಳ•ರು, 1ಾಂಕ:27.10.2023

            ಪ$ ಾ.ವ1ೆಯST Kವ @ರುವ ಅಂಶಗಳ ^1ೆ/ZೆಯST,           ೖಸೂರು ನಗ ಾ ವೃ          !ಾ"# ಾರದ
1ಾಂಕ:14.09.2020ರ ಸeೆಯ Kಷಯ ಸಂrೆf:18ರST !ಾ"# ಾರದ ಬ6ಾವ7ೆ ಮತು. ಇತರ ಉ0ೆCೕಶಗ<8ೆ ಭೂ ಾ,#ೕನ ಪ"_"B ಪhಣ 8ೊ<ಸ0ೇ, ಪ Lಾರ ೕಡ0ೇ ಜ>ೕನನು/ ಉಪ(ೕ)@ದ ಪ"ಕರಣಗಳST nೇ.50:50 ಅನು!ಾತದST Vೇಶನ ೕಡುವ ಕು ತು ೈ8ೊಂ?ರುವ ಯಮJಾ^ರ ಣ ಯವನು/ ಕ1ಾ ಟಕ ನಗ ಾ ವೃ !ಾ"# ಾರಗಳ ಾBC, 1987ರ ಕಲಂ 67ರ?ಯST ಪ"ದತ.Vಾದ ಅ# ಾರದನ,ಯ ರದುCಪ?@ ಆ0ೇw@0ೆ.
ಕ1ಾ ಟಕ ಾಜf!ಾಲರ ಆ0ೇnಾನು ಾರ ಮತು. ಅವರ Lೆಸ ನST ¸À»/-
(®vÁ PÉ.) ಸ ಾ ರದ ಅ#ೕನ ಾಯ ದw (ಅ ವೃ !ಾ"# ಾರ ಮತು. ನ(ೕ ೇ) ನಗ ಾ ವೃ ಇZಾrೆ."
It is sought to be withdrawn on the ground that while so resolving, the opinion of the Deputy Commissioner or his report is not 191 forthcoming. Therefore, if the grant of sites, as compensatory to usage was under the resolution, is itself withdrawn to be contrary to law, what happens to the 14 sites that is granted on the basis of an illegal resolution, is a matter that requires investigation.
56. If this were to be a case of common man, he would not have fought shy of facing the investigation. In the opinion of the Court, the Chief Minister, a leader of the proletariat, the bourgeois and of any citizen, should not fight shy of any investigation. There is lurking suspicion, looming large allegations, and the beneficiary of `56 crores, is the family of the Chief Minister
- the petitioner. Judged from these spectrums and analyzed from the aforesaid premises, the irresistible conclusion is, an investigation becomes necessary. The issue is answered accordingly.
57. There are plethora or glut of judgments relied on by the learned senior counsel for the petitioner, the learned Solicitor General of India, the learned senior counsel representing the respondents and the learned Advocate General. All of them run into 192 volumes. Most of them overlap, but all of them would become inapplicable to the facts of the case at hand, except the ones that are referred to in the course of the order. They are all rendered in different fact circumstances that were obtaining before the Apex Court or this Court in those cases. There can be no qualm about the principles laid down therein. In that light, considering every judgment and making them part of this order would only bulk the judgment. Therefore, those judgments are not quoted in the order, for them to be observed to be not applicable to the facts of the case on hand. The judgments which the learned counsel for the petitioner and the respondents contended to be their sheet anchor have been noted and considered. None of the armoury that sprang from the arsenal of the learned senior counsel for the petitioner did lend any assistance, that would lead to quashment of the order impugned.
58. Much is spoken about the criminal antecedents of the 3rd respondent, while all that has been contended are contrary to records. The submission of criminal antecedents of the 3rd respondent cannot and can never mask the real issue that he has 193 brought before the Governor. Even otherwise, all the allegations are absolutely unfounded and deliberate mudslinging upon the 3rd respondent. I deem it appropriate to observe that, whistleblowers would sometimes face such allegations, particularly when they blow the whistle of corruption.
58. On the last day of the conclusion of the submissions, certain contentions are advanced with regard to discriminatory treatment at the hands of the Governor. Quoting an illustration of another law maker Smt. SHASHIKALA JOLLE whose approval under Section 17A is rejected and two of their approvals pending are sent back to the State, to swing back to the original submission of violation of Article 14 in the act of the Governor. The case of Smt. SHASHIKALA JOLLE is not before this Court to consider as to why approval under Sectiion 17A is denied in that case and it is granted in this case. This case has been decided or a decision in the case at hand is arrived at, on the material available before the Court.
194

SUMMARY OF FINDINGS:

i. The complainants were justified in registering the complaint or seeking approval at the hands of the Governor.
ii. The approval under Section 17A of the PC Act is mandatory in the fact situation.
iii. Section 17A nowhere requires Police Officer to seek approval in a private complaint registered under Section 200 of the Cr.P.C./223 of BNSS against a public servant for offences punishable under the provisions of the Act.

It is the duty of the complainant to seek such approval.

iv. The Governor in the normal circumstance has to act on the aid and advice of the Council of Ministers as obtaining under Article 163 of the Constitution of India, but can take independent decision in exceptional circumstances and the present case is one such exception.

195

v. No fault can be found in the action of the Governor exercising independent discretion to pass the impugned order.

vi. It would suffice if the reasons are recorded in the file of the decision making authority, particularly of high office, and those reasons succinctly form part of the impugned order. A caveat, reasons must be in the file.

Reasons for the first time cannot be brought before the constitutional Court, by way of objections.

vii. The Gubernatorial order nowhere suffers from want of application of mind. It is not a case of not even a semblance of application of mind, by the Governor, but abundance of application of mind.

viii. Grant of an opportunity of hearing prior to approval under Section 17A is not mandatory. If the authority chooses to do so, it is open to it.

196

ix. The decision of the Governor of alleged hottest haste has not vitiated the order.

x. The order is read to be restrictive to an approval under Section 17A of the Act and not an order granting Sanction 218 of BNSS.

xi. The facts narrated in the petition would undoubtedly require an investigation. In the teeth of the fact that the beneficiary of all these acts is not anybody outside, but the wife of the petitioner.

Before I say omega, I deem it appropriate to quote what BENJAMIN DISRAELI had to say:

"I repeat... that all power is a trust - that we are accountable for its exercise - that, from the people, and for the people, all springs, and all must exist".
197

59. For the praefatus reasons, the petition lacking in merit, would necessarily meet its dismissal, and is accordingly dismissed.

Interim order of any kind subsisting today, shall stand dissolved.

The applications, if any, stand disposed as unnecessary.

Sd/-

(M. NAGAPRASANNA) JUDGE bkp CT:SS