State of Karnataka - Act
Karnataka Land Revenue Act, 1964
KARNATAKA
India
India
Karnataka Land Revenue Act, 1964
Act 12 of 1964
- Published in Gazette 12 on 6 March 1964
- Assented to on 6 March 1964
- Commenced on 6 March 1964
- [This is the version of this document as it was from 12 January 2012 to None.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Preliminary
1. Short Title, Extent and Commencement.
2. Definitions.
- In this Act, unless the context otherwise requires,-Chapter II
Constitution and Powers of the Revenue Officers
3. Chief controlling authority in revenue matters.
- The State Government shall be the chief controlling authority in all matters connected with land and land revenue administration under this Act.4. State to be [divided into Regions into Districts] [Substituted by Act 21 of 2003 w.e.f. 26.5.2003 by notification. Text of the notification is at the end of the Act and substituted by Act 17 of 2007 w.e.f.5.1.2007.] and Districts to consist of Taluks comprising Circles and Villages.
- [(1) The State Government may, by notification, determine the areas in the State which shall form a region and may, by notification, alter the limits of or abolish the region so formed.] [Inserted by Act 17 of 2007 w.e.f.5.1.2007.]5. Power of State Government to alter limits of or to amalgamate or constitute villages.
- The State Government may, subject to such conditions and in such manner as may be prescribed, alter or add to the limits of any village or amalgamate two or more villages or constitute a new village for the purpose of this Act.6. Procedure for constitution, abolition, etc., of [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003 by notification.], [regions, districts] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.], taluks, circles or villages.
- Before the publication of any notification under section 4 or 5 declaring any area to be a [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003 by notification.], [regions, districts] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.], taluk, circle or village or altering the limits of any [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003 by notification.], [regions, districts] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.], taluk, circle or village, or abolishing any [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003 by notification.], [regions, districts] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.] taluk, circle or village, the State Government shall [except in cases where it considers not necessary so to do] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.] publish in the official Gazette and in such other manner as may be prescribed, a notice of the proposal inviting objections and shall take into consideration any objections to such proposal.7. [ Appointment, duties and functions of Regional Commissioner. [Inserted by Act 17 of 2007 w.e.f. 5.1.2007.]
8. Deputy Commissioner.
9. Special Deputy Commissioner.
10. Assistant Commissioners.
11. Tahsildars.
12. Special Tahsildars.
13. A Tahsildar or a Special Tahsildar may depute subordinates to perform certain of his duties.
- A Tahsildar or a Special Tahsildar may, subject to such orders as may be passed by the [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003.] [Regional Commissioner or Deputy Commissioner] [Substituted by Act 17 of 2007 w.e.f. 5.1.2007.], depute any of his subordinates to perform any portion of his ministerial duties:Provided that all acts of his subordinates when so employed shall be liable to revision and confirmation by such Tahsildar or Special Tahsildar.14. Officers to discharge duties during temporary vacancy.
- [(1) If the Regional Commissioner is disabled from performing his duties, or is on leave or for any reason vacates his office or dies, the Deputy Commissioner stationed at the headquarters of the Regional Commissioner, shall unless other provision is made by the Government, succeed temporarily to his office and shall be deemed to be the Regional Commissioner of the Region under this Act, until the Regional Commissioner resumes charge of his Region, or until the Government appoints a successor to the former Regional Commissioner, and such successor takes charge of his appointment.] [Inserted by Act 17 of 2007 w.e.f. 5.1.2007.]15. Revenue Inspectors.
16. Village Accountant.
17. Village Accountant to keep such records as he may be required to keep and prepare public records.
18. Survey Officers.
18A. [ Appointment of licensed surveyors. [Inserted by Act 14 of 1999 w.e.f. 30.4.1999.]
19. Other Officers.
20. Combination of offices.
- It shall be lawful for the State Government to appoint one and the same person, being otherwise competent according to law, to any two or more of the offices provided for in this Chapter or to confer upon an officer of one denomination all or any of the powers or duties of any other officer or officers within certain local limits or otherwise as may seem expedient.21. Seals.
- The State Government shall, by notification, specify the Revenue Officers, who shall use a seal and prescribe the size and description of the seal to be used by such officers.22. Demands for money, papers, etc., in the hands of a Revenue Officer or other person.
23. Recovery of public money or property from revenue officers or other persons.
Chapter III
Procedure of Revenue Officers
24. Revenue Officers to be Revenue Courts.
- A Revenue Officer, not below the rank of a Tahsildar while exercising power under this Act, or any other law for the time being in force, to inquire into or to decide any question arising, for determination between the State Government and any person or between parties to any proceedings, shall be a Revenue Court.25. Saving of inherent powers of a Revenue Court.
- Nothing in this Act, shall be deemed to limit or otherwise affect the inherent power of the Revenue Court to make such orders as may be necessary for the ends of justice or to prevent the abuse of the process of the Revenue Court.26. Place for holding enquiries or hearing cases.
- Subject to the direction and control of the officer to whom he is subordinate, and except for reasons to be recorded in writing, no Revenue Officer shall enquire into, or hear, any case at any place outside the local limits of the jurisdiction:Provided that where the place of headquarters of a Revenue Officer is outside the local limits of his jurisdiction, he may enquire into, or hear, any case at such place without any such direction or control.27. Power to transfer cases.
- [(1) The Tribunal, on an application made to it in this behalf or otherwise may, if it is of opinion that it is expedient for the ends of justice, order that any case or class of cases arising under this Act, or any other law for the time being in force, be transferred from any Regional Commissioner to any other Regional Commissioner.28. Power to take evidence, summon persons to give evidence and produce documents.
29. Contents of summons and the manner in which it has to be issued and served.
30. Mode of serving notices.
31. Procedure for procuring attendance of witnesses.
- In any formal or summary inquiry, if any party desires the attendance of witnesses, he shall follow the procedure prescribed by the Code of Civil Procedure, 1908, for purposes of applying for summonses for witnesses.32. Compelling attendance of witnesses and examination of witnesses on commission.
33. Formal inquiry.
34. Summary inquiry.
- When a summary inquiry is prescribed for determination of any question by or under this Act or any law for the time being in force, the officer conducting such inquiry shall himself, as such inquiry proceeds, record in his own hand, in Kannada or in English or in any other language of the taluk or village as declared by State Government, the summary of the evidence and a minute of the proceedings containing the material averment made by the parties interested, the decision and the reasons for the same:Provided that it shall at any time be lawful for the officer, if he deems fit, to conduct an inquiry directed by this Act to be summary, under all or any of the provisions applicable to a formal inquiry.35. Formal and summary inquiry to be deemed judicial proceedings.
- A formal or a summary inquiry under this Act shall be deemed to be "judicial proceedings" within the meaning of sections 193, 219 and 228 of the Indian Penal Code, and the officer or any authority holding a formal or summary inquiry shall be deemed to be a Civil Court for the purposes of such inquiry.36. Hearing and decisions to be in public and after notice.
37. Inquiries other than formal or summary.
- An inquiry which this Act does not require, either to be formal or summary, or which any Revenue Officer may, on any occasion, deem to be necessary to make in the execution of his lawful duties, shall be conducted according to such rules applicable thereto, whether general or special, as may have been prescribed by the State Government, and, subject to such rules, according to the discretion of the officer in such a way as may seem best calculated for the ascertainment of all essential facts and the furtherance of the public good.38. Power to enter upon any lands or premises for the purposes of measurements, etc.
- Whenever necessary, for the purposes of measurement, fixing or inspecting boundaries, classification of soil, or assessment or for any other purpose connected with the lawful exercise of his office under the provisions of this Act, or of any other law for the time being in force, relating to land revenue, any Revenue Officer and, when under his observation and control, his servants and workmen, when so directed, may enter any land or premises, whether belonging to the State Government or to any other person:Provided that no person shall enter into any building used as a dwelling house or upon any enclosed court or garden attached to a dwelling house, unless with the consent of the occupier thereof, without giving such occupier previous notice of not less than seven days and in making such entry, due regard shall be paid to the social and religious sentiments of the occupier.39. Manner of evicting any person wrongfully in possession of land.
- Whenever it is provided by this Act or any other law for the time being in force that the Deputy Commissioner may or shall evict any person wrongfully in possession of land or where any order to deliver possession of land has been passed against any person under this Act, such eviction shall be made or such order shall be executed, as the case may be, in the following manner, namely:-Chapter IV
Constitution and Powers of the [Karnataka Revenue Appellate Tribunal] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.]
40. Constitution of the Revenue Appellate Tribunal.
41. Conduct of business of the Tribunal.
42. Sittings of the Tribunal.
43. Powers of the Tribunal.
44. Powers of review.
45. Finality of the orders of the Tribunal.
- Notwithstanding anything contained in any law, but subject to the provisions of section 44 every decision of the Tribunal shall be final and shall not be called in question in any Court.46. Powers of the Tribunal to call for returns, etc.
- The Tribunal may, in respect of matters subject to its appellate or revisional jurisdiction, do all or any of the following, namely:-47. Proceedings of Tribunal to be judicial proceedings.
- Any proceeding before the Tribunal shall be deemed to be a judicial proceeding within the meaning of sections 193 and 228 and for the purpose of section 196 of the Indian Penal Code and the Tribunal shall be deemed to be a civil court for all the purposes of section 195 and Chapter XXXV of the Code of Criminal Procedure, 1898 (Central Act 5 of 1898).48. Power to make regulations.
Chapter V
Appeal and Revision
49. Appeals from original orders.
- Save as otherwise expressly provided, an appeal shall lie from every original order passed under this Act or the rules made thereunder, [and from every order made in exercise of the powers conferred by section 54 of the Code of Civil Procedure, 1908 (Central Act 5 of 1908)] [Inserted by Act 33 of 1975 w.e.f. 10.7.1975.],-50. Second Appeal.
51. Limitation of Appeals.
- No appeal shall lie,-52. Application of the Limitation Act.
- Save as otherwise provided in this Act, the provisions of sections 4, 5 and 12 of the Limitation Act, 1963 (Central Act 36 of 1963) shall mutatis mutandis apply to all appeals under this Act.53. Copy of the order to accompany petition of appeal.
- Every petition of appeal shall be accompanied by a certified copy of the order appealed from, unless the production of such copy is dispensed with by the appellate authority.54. Powers of appellate authority.
- The appellate authority may, for reasons to be recorded in writing either annul, reverse, modify or confirm the order appealed from, or may direct the officer making the order by himself or by any of his subordinate officers, to make further inquiry or to take additional evidence on such points as the appellate authority may specify, or the appellate authority may itself make such inquiry or take such additional evidence:Provided that no additional evidence, whether oral or documentary shall be directed to be taken, unless,-55. Stay of execution of orders.
56. Power of Revision.
57. Orders expressly made final under the act.
- Whenever in this Act it is declared that an order of a revenue officer shall be final, such expression shall be deemed to mean that no appeal lies from such order. The Tribunal alone shall be competent to modify, annul or reverse any such order under the provisions of section 56.58. Amendment of orders.
- Clerical or arithmetical mistakes in orders arising therein from any accidental slip or omission may at any time be corrected by the Revenue Officer passing the order or by any of his successors in office, either on his own motion or on the application of any of the parties concerned:Provided that no such correction shall be made without giving a reasonable opportunity to the parties to be heard.59. Orders not reversible by reason of error or irregularity not occasioning failure of justice.
- No order passed by a Revenue Officer shall be reversed or altered in appeal or revision on account of an error, omission, or irregularity in the summons, notice, proclamation, warrant or order or any other proceedings under this Act, unless such error, omission or irregularity has, in fact, occasioned a failure of justice.Chapter VI
Revenue Jurisdiction
60. Definitions.
- In this Chapter, unless the context otherwise requires,-61. Exclusive Jurisdiction of Revenue Courts and bar of jurisdiction of Civil Courts.
62. Savings of certain suits.
- Nothing in section 61 shall be held to prevent the Civil Courts from entertaining any of the following suits, namely:-63. Plaintiff to exhaust his right of appeal before instituting a suit or other proceeding against Government.
- No Civil Court shall entertain any suit or other proceeding against the State Government on account of any act or omission of the State Government or any Revenue Officer, unless the plaintiff first proves that previously to the institution of the suit or other proceeding, he has presented all such appeals allowed by the law for the time being in force as, within the period of limitation allowed for bringing such suit or proceeding, it was possible to present.64. Power of Tribunal to refer questions for decision of High Court.
65. Power of Civil Court to refer questions of jurisdiction to High Court.
66. Composition of Bench.
- Every reference under section 64 or section 65 shall be heard by a Bench consisting of not less than two judges of the High Court.Chapter VII
Land and Land Revenue Land
67. Public roads, etc., and all lands which are not the property of others belong to the Government.
68. Extinction of rights of public and individuals in or over any public road, street, lane or path not required for use of public.
69. [ Disposal of lands or other property belonging to State Government under section 67. [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.]
- Subject to such rules as may be made in this behalf, [the State Government, the Regional Commissioner] [Substituted by Act 33 of 1975 w.e.f. 10.7.1975.] [xxx] [Omitted by Act 21 of 2003 w.e.f. 26.5.2003.], the Deputy Commissioner, the Assistant Commissioner in-charge of a Taluk or Taluks and the Tahsildar, may dispose of land or other property belonging to the State Government under section 67 or otherwise, for purposes of agriculture, industry or any public utility and subject to the provisions of Chapter XII for the construction of buildings.]69A. [ Disposal of lands or other property belonging to the State Government by public auction. [Substituted by Act 18 of 2007 w.e.f. 10.5.2007.]
70. Right to mines and mineral products to vest in Government.
- [Notwithstanding anything contained in] [Substituted by Act 20 of 1993 w.e.f. 1.4.1964.] any law in force before the commencement of this Act or under the terms of any grant made or of any other instrument of transfer executed, by or on behalf of the Government for the time being, the right to mines, minerals and mineral products, shall vest absolutely in the State Government and the State Government shall, subject to the provisions of the Mines and Minerals (Regulation and Development) Act, 1957 (Central Act No. 67 of 1957), have all the powers necessary for the proper enjoyment or disposal of such rights.71. Lands may be assigned for special purposes and when assigned, shall not be otherwise used without sanction of the Deputy Commissioner.
- Subject to the general orders of the State Government, Survey Officers, whilst survey operations are proceeding under this Act, and at any other time, the Deputy Commissioner, may set apart lands, which are the property of the State Government and not in the lawful occupation of any person or aggregate of persons in any village or portions of a village, for free pasturage for the village cattle, for forest reserves or for any other public purpose; and lands assigned specially for any such purpose shall not be otherwise used without the sanction of the Deputy Commissioner; and in the disposal of lands under section 69 due regard shall be had to all such special assignments.72. Regulation of use of pasturage.
- The right of grazing on free pasturage lands shall extend only to the cattle of the village or villages to which such lands belong or have been assigned, and shall be regulated by rules or orders made generally or in any particular instance, by the State Government. The decision for the Deputy Commissioner in any case of dispute as to the said right of grazing shall be final.73. Recovery of value of natural product unauthorisedly removed from certain lands.
74. Right to trees in villages to which survey settlement has not been introduced.
- In any village or portions of a village to which survey settlement has not been introduced under this Act or under any of the Acts repealed by this Act, the right to all tees, except such as are reserved by the Government under any law for the time being in force, shall be deemed to vest in the occupant, if any, of the land upon which they may be standing, except when such tress are the property of the State Government.75. Right to trees in villages, to which survey settlement has been introduced.
76. Trees and forests vesting in the Government.
- The rights to all trees specially reserved under the provisions of section 75 and to all trees, brush-wood, jungle or other natural product, wherever growing, except in so far as the same may be the property of any person or of aggregate of persons capable of holding property, vest in the State Government; and such trees, brush-wood, jungle or other natural product shall be preserved or disposed of in such manner as the State Government may from time to time direct.77. Roadside trees.
- All road-side trees on lands held by any person which have been planted and reared by or under the orders of and at the expense of the State Government and all trees which have been planted and reared at the expense of any local authority by the side of any road, belonging to the State Government, vest in the State Government; but in the event of such trees dying, or being blown down, or being cut down by order of the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.], the timber shall become the property of the holder of the land in which they were growing; and the usufruct including the loppings of such trees shall also vest in the said holder:Provided that the trees shall not be lopped except under the orders of the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.].78. Recovery of value of trees, etc., unauthorisedly appropriated.
79. Regulation of supply of firewood and timber for domestic or other purposes.
80. All land liable to pay land revenue, unless specially exempted.
- All land, whether applied to agricultural or other purposes and wherever situate, is liable to the payment of land revenue to the State Government according to the provisions of this Act, except such as may be wholly exempted under the provisions of any special contract with the Government or any provision of this Act or any other law for the time being in force.[Provided that the State Government may, by notification or order and subject to such conditions if any, as may be specified therein, for reasons to be recorded in writing, exempt either prospectively or retrospectively any class of lands in any area or areas or any part thereof from the payment of land revenue.] [Proviso inserted by Act 10 of 1985 w.e.f. 1.4.1964.]81. Alluvial land and its liability to land revenue.
82. Remission of assessment in cases of diluvion.
- Every holder of land paying land revenue in respect thereof shall be entitled, subject to such rules as may be prescribed, to a decrease of assessment, if any portion thereof, not being less than half an acre in extent, is lost by diluvion.83. Manner of assessment, commutation of no.
- agricultural assessment and prohibition of use of land for certain purposes.-(1) Save as otherwise provided by or under this Act, the land revenue leviable on any land under this Act, shall be assessed or shall be deemed to have been assessed, with reference to the use of the land for the purpose of agriculture.84. Assessment by whom to be fixed.
85. Register of alienated lands.
- A register shall be kept by the Deputy Commissioner in such form as may, from time to time, be prescribed by the Government, of all lands the alienation of which has been established or recognised under the provisions of any law for the time being in force; and when it shall be shown to the satisfaction of the Deputy Commissioner that a sannad granted in relation to any such alienated lands has been permanently lost or destroyed, he may, subject to the rules and the payment of such fees as may be prescribed, grant to any person whom he may deem entitled to the same, a certified extract from the said register which shall be endorsed by the Deputy Commissioner to the effect that it has been issued in lieu of the sannad said to have been lost or destroyed, and shall be deemed to be as valid a proof of title as the said sannad.86. Settlement of assessment with whom to be made.
- The settlement of the assessment of each portion of land or survey number to the land revenue shall be made with the person who, under the provisions of this Act, is primarily responsible to the State Government for the same.87. Land Revenue to be a paramount charge on the land.
88. Forfeited holdings may be taken possession of and otherwise disposed.
- The [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] may, in the event of the forfeiture of the holding through any default in payment or other failure occasioning such forfeiture under section 87 or any law for the time being in force, take immediate possession of such holding and dispose of the same by placing it in the possession of the purchaser or other person entitled to hold it according to the provisions of this Act or any other law for the time being in force.89. Receipts.
90. Penalty for failure to grant receipts.
- Any person contravening the provisions of section 89 shall, after summary enquiry before the Deputy Commissioner, be liable to pay as fine such amount as the Deputy Commissioner may specify, not exceeding three times the amount received for which a receipt was not duly granted.[Chapter VIIA] [Inserted by Act 20 of 1986 w.e.f. 13.5.1986.] Construction of Water Course through Land of Another.90A. Construction of Water Course through land belonging to other persons.
90B. Failure to pay rent and to keep water course in good repair.
- If the applicant in whose favour an order under sub-section (2) of section 90A was made,-90C. Removal or discontinuance of water course.
Chapter VIII
Grant, Use and Relinquishment of Unalienated Land
91. Unoccupied land may be granted on conditions.
- Subject to such rules as may be made by the State Government in this behalf, the Deputy Commissioner may require the payment of a price for unalienated land or sell the same by auction and annex such conditions to the grant as he may deem fit before permission to occupy such land is given under section 93. The price, if any, for such land shall include the price of the Government's right to all trees not specially reserved under the provisions of section 75, and shall be recoverable as an arrear of land revenue.92. Grant of alluvial land vested in Government.
93. Permission for taking up unoccupied land.
94. Penalties for unauthorised occupation of land.
94A. [ Regularisation of certain cases of unauthorised occupation by constituting committee etc. [Inserted by Act 2 of 1991 w.e.f. 20.3.1991 by notification. Text of the notification is at the end of the Act.]
| [Sl. No. [Substituted by Karnataka Act No. 11 of 2018, dated 17.3.2018.] | Places | Distances |
| 1 | 2 | 3 |
| 1 | Bruhat Bengaluru Mahangarpalike under theKarnatakaMunicipal Corporations Act, 1976 | 18 Kms. |
| 2 | The Cities of Belagavi, Kalaburagi, Hubballi-Dharawada,Mangaluru and Mysuru respectively underprovisions of theKarnataka Municipal Corporations Act,1976;And Other Municipal Corporations under the provisionsof the Karnataka Municipal Corporations Act, 1976 | 10 Kms. |
| 3 | All City Municipal Councils (CMCs) under theprovisionsof the Karnataka Municipalities Act, 1964 | 5 Kms. |
| 4 | All Town Municipal Councils (TMCs) and TownPanchayats under the provisions of the KarnatakaMunicipalities Act, 1964. | 3 Kms.] |
94B. [ Grant of land in certain cases. [Section 94B inserted by Act 22 of 1998 w.e.f. 1.11.1998 by notification. Text of the notification is at the end of the Act.]
94C. [ Grant of land in case of construction of dwelling house in occupied land. [Inserted by Act 26 of 1999 w.e.f. 1.1.2000 by notification. Text of the notification is at the end of the Act.]
- Notwithstanding anything contained in this Act and except as hereinafter provided in this section the prescribed authority, if satisfied after holding such enquiry as it deems fit that any person is in unauthorised occupation of any land belonging to the Government and has constructed a dwelling house on such land, since prior to the [first day of January, 2015] may on an application made to it by such person within such period in such form along with such fee and on payment of such amount, as may be prescribed grant in such manner and subject to such restriction and conditions as may be prescribed such land to the extent covered by the house to be specified in the order of grant:Provided that nothing in this section shall apply to forest land:Provided further that nothing in this section shall apply to any unauthorised construction made on Government land and in respect of which application is made under the Karnataka Regularisation of Unauthorised Constructions in Urban Areas Act, 1991.]94CC. [ Grant of Land in case of construction of dwelling house in occupied land in urban area. [Inserted by Karnataka Act No. 07 of 2015, dated 12.1.2012.]
- Notwithstanding anything contained in this Act and except as hereinafter provided in this section, the prescribed authority, if satisfied after holding such enquiry as it deems fit that any person is in unauthorized occupation of any revenue land belonging to Government and has constructed a dwelling house on such land, prior to [first day of January, 2015], in an urban area may on an application made to it by such person within such period, in such form along with such fee and on payment of such amount, as may be prescribed grant in such manner and subject to the following conditions and such other restrictions and conditions as may be prescribed, such land to the extent covered by the house to be specified in the order of grant, namely,-| Sl.No. | Places | Distance |
| 1 | Bruhat Bangalore Mahanagaraplaike under theKarnataka Municipal Corporations Act, 1976 | 18 kms |
| 2 | The Cities of Belgaum, Gulbarga, Hubli-Dharwad,Mangalore and Mysore respectively under the provisions ofKarnataka Municipal Corporations Act, 1976 | 10 kms |
| 3 | All City Municipalities under the KarnatakaMunicipalities Act, 1964 | 5 kms |
| 4 | Other Municipal Corporations under the KarnatakaMunicipal Corporations Act, 1976 | 10 kms |
| 5 | TMCs and Town Panchayats | 3 kms |
95. Uses of agricultural land and the procedure for use of agricultural land for other purpose.
96. Penalty for using agricultural land for other purpose without permission.
97. Diversion of non-agricultural land held for a specific purpose.
- The provisions of sections 95 and 96 shall mutatis mutandis be applicable in respect of the diversion or use of any land held free of assessment on condition of being used for a specific non-agricultural purpose to any other non-agricultural purpose.98. Permission may be granted on terms.
- Nothing in sections 95 and 96 shall prevent the granting of the permission aforesaid in special cases on such terms and conditions as may be agreed to between the Deputy Commissioner and the occupant, in accordance with and subject to the terms and conditions specified in the rules made in this behalf by the State Government.99. Rights of occupants.
- An occupant is entitled to the use and occupation of his land for the period, if any, to which his tenure is limited, or if the period is unlimited, or a survey settlement has been extended to the land in perpetuity, conditional on the payment of the amount due on account of the land revenue for the same, according to the provisions of this Act or of any rules made thereunder, or of any other law for the time being in force, and on the fulfilment of any other terms or conditions lawfully annexed to his tenure:Provided that nothing in this or any other section shall make it, or shall be deemed ever to have made it unlawful for the Deputy Commissioner at any time to grant permission to any person to occupy any unalienated unoccupied land, for such period and on such conditions as he may prescribe, subject to rules made by the State Government in this behalf, and in any such case, the occupancy shall, whether a survey settlement has been extended to the land or not, be held only for the period and subject to the conditions so prescribed.100. Occupancy not transferable without sanction of prescribed authority nor liable to process of a Civil Court.
- In any case, where an occupancy is not transferable without the previous sanction of the prescribed authority and such sanction has not been granted to a transfer which has been made or ordered by a Civil Court or on which the Court's decree or order is founded,-101. Occupancy right transferable and heritable.
- Subject to the provisions contained in section 87, and to any conditions lawfully annexed to the tenure and save as otherwise prescribed by law, an occupancy shall be deemed to be a heritable and transferable property.102. Relinquishment.
- An occupant may relinquish his land, that is, resign it in favour of the State Government, but subject to any rights, tenures, encumbrances or equities lawfully subsisting in favour of any person (other than the State Government or the occupant), by giving notice in writing to the Tahsildar of the Taluk in which the land is situate, before the 31st March in any year or before such other date as may from time to time be prescribed in this behalf, by the State Government, and such relinquishment shall have effect form the close of the current year:Provided that no portion of land which is less in extent than the whole survey number or sub-division of a survey number may be relinquished except with the previous approval of the Deputy Commissioner.103. Right of way to relinquished or forfeited land or to land used for purpose of agriculture.
104. Summary eviction of person unauthorisedly occupying land.
- Notwithstanding anything contained in the [Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] Public Premises (Eviction of Unauthorised Occupants) Act, 1961 ([Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] Act 3 of 1962) any person unauthorisedly occupying or wrongfully in possession of any land which is not transferable by virtue of any condition lawfully annexed to the tenure, under the provisions of section 91, section 98, or section 99 may be summarily evicted by the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] and any crop including trees raised in the land shall be liable to forfeiture and any building or other construction erected thereon shall also, if not removed by him after written notice, as the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] may deem reasonable, be liable to forfeiture or summary removal.105. To prevent forfeiture of occupancy certain persons other than occupant may pay land revenue.
Chapter IX
Revenue Survey, Division of Survey Numbers and Partition of Estates
106. Revenue Survey may be introduced by State Government into any part of the State.
107. Power of Survey Officer to require assistance from land holders.
- A Survey Officer deputed to conduct or take part in any revenue survey under section 106 may, by special order or by general notice to be published in the prescribed manner, or by summons, require the attendance of holders of lands and of all persons interested therein to assist in the measurement or classification of the lands to which the revenue survey extends and when hired labour is employed for purposes incidental to the revenue survey, such Survey Officer may assess and apportion the cost thereof, with all contingent expenses on the land surveyed, and such costs and expenses shall be collected as land revenue due on such lands.108. Minimum extent of a survey number.
109. Division of Survey Numbers into Sub-divisions.
- Subject to the provisions of any law in force for the Prevention of Fragmentation and Consolidation of Holdings in the State,-110. Provisions applicable on relinquishment or forfeiture of a sub-division.
- Subject to the provisions of any law in force for the Prevention of Fragmentation and Consolidation of Holdings in the State, if any sub-division of a survey number is relinquished under section 102, or is forfeited for default in payment of land revenue, the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] shall offer such sub-division at such prices as he may consider reasonable to the occupants of the other sub-division of the same survey number adjacent thereto in such order as, in his discretion, he may think fit; in the event of all such occupants refusing the same, it shall be disposed of as the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] shall deem fit.111. Recovery of expenses of partition.
- When any estate paying land revenue to the State Government is to be partitioned under the decree or order of a court or otherwise, expenses properly incurred in making such partition, shall be recovered as a land revenue demand in such proportions as the Deputy Commissioner may think fit, from the sharers at whose request the partition is made, or from the persons interested in the partition.112. The State Government may direct a fresh survey.
- The State Government may at any time direct a fresh survey or any operation subsidiary thereto:Provided that when a general classification of the soil of any area has been made and approved by the State Government as final, no such classification shall be again made with a view to the revision of assessment of such area.113. Preparation of statistical and fiscal records.
- It shall be the duty of the Survey Officer or the Settlement Officer on the occasion of making or revising a settlement of land revenue, to prepare a register to be called the "Settlement Register" showing the area and assessment of each survey number, with any other particulars that may be prescribed and also other records in accordance with such orders as may from time to time be made in this behalf by the State Government.Chapter X
Assessment and Settlement of Land Revenue of Agricultural Land
114. Government may direct an original or revision settlement of land revenue of any land.
114A. [ Revision of settlement of land revenue in certain cases. [Inserted by Act 7 of 1969 w.e.f. 17.4.1969.]
- Notwithstanding anything contained in this Act or in any other law,-115. The term of settlement.
- A Settlement shall remain in force for a period of thirty years:Provided that, when, in the opinion of the State Government, a revision settlement is inexpedient, or when the introduction of such settlement has for any cause been delayed, the State Government may extend the term of the settlement for the time being in force for such period as it may think fit.116. Assessment how determined.
117. Increase in average yield due to improvements by holders not to be taken into account.
- If during thirty years immediately preceding the date on which the settlement for the time being in force expires any improvements have been effected in any land by or at the expense of the holder thereof, the increase in the average yield or crops of such land due to the said improvements shall not be taken into account in fixing the revised assessment thereof.118. Procedure to be followed by the Settlement Officer in making a settlement.
- In making a settlement, the Settlement Officer shall proceed as follows:-119. Publication of the Settlement Report.
120. Deputy Commissioner to submit to Government the Settlement Report with statement of objections, etc., and his opinion thereon.
- After taking into consideration such objections as may have been received by him, and after giving an opportunity to be heard to such objectors as desire to be heard the Deputy Commissioner shall forward to the State Government through the [Director of Survey, Settlement and Land Records] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.], the Settlement Report with the statement of objections and his remarks thereon.121. Settlement Report to be approved by State Legislature.
122. Introduction of Settlement.
- After the State Government has passed orders under section 121 and notice of the same has been given in the prescribed manner, the settlement shall be deemed to have been introduced and the land revenue according to such settlement shall be levied from [such date, which may be prospective or retrospective, as the State Government may, by notification, specify] [Substituted by Act 9 of 1965 w.e.f. 1.4.1964.]:[Provided that where the settlement is introduced during the course of any revenue year, the retrospective date so specified shall not be any date other than the date of commencement of that revenue year.] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.]122A. [ Notice of assessment to occupants. [Inserted by Act 7 of 1969 w.e.f. 1.4.1964.]
122B. Determination of assessment of lands.
123. Determination of assessment of lands wholly exempt from payment of land revenue.
- Nothing in this Chapter shall be deemed to prevent the Settlement Officer from determining and registering the proper full assessment on lands wholly exempt from the payment of land revenue.124. The fixing of assessment under Act limited to ordinary land revenue.
- The fixing of the assessment under the provisions of this Act shall be limited to the assessment of the ordinary land revenue and such fixation shall not preclude the levy of any rate for the use of water or of any cess, which may be imposed under [any law for the time being in force.] [Substituted by Act 9 of 1965 w.e.f. 1.4.1964.][Explanation. - 'ordinary land revenue' means the land revenue payable in respect of any land when no advantage by the use of water from a source of water which is the property of the State Government, accrues to such land.] [Inserted by Act 9 of 1965 w.e.f. 1.4.1964.]125. Power of State Government to direct assessment for irrigation facilities.
- Notwithstanding anything contained in this Chapter, the State Government may [at any time direct] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] that any land in respect of which a settlement is made under this Chapter, shall be liable to be assessed to additional land revenue during the term of the settlement for additional advantages accruing to it from water received on account of irrigation works or improvements in existing irrigation works completed after the State Government has directed the settlement under section 114, and not effected by or at the expense of the holder of the land. Such land revenue shall be leviable only when no water rate in respect of such additional advantage is levied under the [Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] Irrigation (Levy of Betterment Contribution and Water Rate) Act, 1957 ([Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] Act No. 28 of 1957):Provided that the State Government shall, before making such direction publish a notice in this behalf in the village concerned in Kannada and in such language of the village, if any, as may be directed by the State Government in this behalf, and shall consider the objections, if any, received to the proposal contained therein and no such direction shall be made until after the expiry of the period of six months from the date of publication of such notice.126. Continuance of certain Survey and Settlement operations.
- Notwithstanding anything contained in this Chapter or in any enactment or law repealed by section 202,-Chapter XI
Record of Rights
127. Record of Rights.
128. Acquisitions of rights to be reported.
129. Registration of mutations and register of disputed cases.
129A. [ Patta Book. [Inserted by Act 23 of 1982 w.e.f. 15.7.1982.]
130. Obligation to furnish information.
131. Requisition of assistance in preparing maps.
- Subject to rules made in this behalf by the State Government,-132. Certified copies of records to be annexed to plaint or application.
133. Presumption regarding entries in the records.
- An entry in the Record of Rights and a certified entry in the Register of Mutations [or in the patta book] [Inserted by Act 23 of 1982 w.e.f. 15.7.1982.] shall be presumed to be true until the contrary is proved or a new entry is lawfully substituted therefor.134. Certified copies.
- Applications for certified copies of entries in the Record of Rights or the Register of Mutations may be made to and such copies may be given by the prescribed officers.135. Bar of suits.
- No suit shall lie against the State Government or any officer of the State Government in respect of a claim to have an entry made in any record or register that is maintained under this Chapter or to have any such entry omitted or amended:Provided that if any person is aggrieved as to any right of which he is in possession, by an entry made in any record or register maintained under this Chapter, he may institute a suit against any person denying or interested to deny his title to such right, for a declaration of his right under Chapter VI of the Specific Relief Act, 1877; and the entry in the record or register shall be amended in accordance with any such declaration.136. Appeal and Revision.
Chapter XII
Boundaries and Boundary Marks
137. Determination of village boundaries, etc.
- The boundaries of villages, survey numbers, sub-divisions of survey numbers or holdings shall be fixed and all disputes relating thereto shall be determined, by Survey Officers or by such other officers as may be appointed by the State Government for the purpose in accordance with the provisions of this Chapter and the Rules, if any, made in this behalf.138. Settlement of village boundaries by agreement.
- When in any two or more adjoining villages one or more Panchayats are established under the [Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] Village Panchayats and Local Boards Act, 1959, and such Panchayat or Panchayats agree to any given line of boundary as the boundary common to their respective villages, the officer determining the boundary shall record such agreement and get it duly signed by the Chairman, Vice-Chairman or the members of the Panchayats concerned, as the case may be. The officer determining the boundary shall then mark off the boundary in the manner agreed upon. Any village boundary so marked off shall be deemed to be finally settled.139. Procedure in case of disagreement or dispute.
140. Determination of boundaries of lands forming a survey number or a holding.
141. Settlement of boundary dispute by arbitration.
142. Effect of the settlement of a boundary.
143. Construction and repair of boundary marks.
144. Description of boundary marks.
- The boundary marks shall be of such description, and shall be constructed, laid out, maintained or repaired, in such manner and shall be of such dimension and materials as may, subject to rules made by the State Government in this behalf, be determined by the [Joint Director of Land Records] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973.] or any other officer appointed for the purpose.145. Responsibility for the maintenance of boundary marks.
- Every land-holder shall be responsible for the maintenance and good repair of the boundary marks of his holding, and for any charges reasonably incurred on account of the same by the Revenue Officers in case of alteration, removal or disrepair. It shall be the duty of the village accountant and officers and servants of the Panchayat to prevent the destruction or unauthorised alteration of the village boundary marks.146. Deputy Commissioner to have charge of boundary marks after introduction of the survey settlement.
- After the introduction of survey settlement in a district, the charge of the boundary marks shall devolve on the Deputy Commissioner and it shall be his duty to take measures for their construction, laying out, maintenance and repair, and for this purpose, the powers conferred on Survey Officers by section 142 and section 143 shall vest in him.147. Penalty for injuring boundary marks.
Chapter XIII
Survey and Settlement of Lands and of Boundary Disputes Within the Sites of Villages and the Limits of Towns and Cities
148. Limits of sites of villages, towns and cities, how to be fixed and assignment of building sites.
149. Disposal of building sites.
- The Deputy Commissioner may dispose of lands set apart for building sites under section 148 other than such lands as are vested in the local authority having jurisdiction over the village, town or city, in such manner as may be directed by rules made by the State Government in this behalf.150. Existing exemptions to be continued in certain cases.
- The existing exemptions from payment of land revenue or non-agricultural assessment on land situate within the sites of villages and the limits of towns and cities shall be continued,-151. Right to exemption to be determined by the Deputy Commissioner.
152. Survey of lands and their boundaries within sites of villages or the limits of cities and towns how to be conducted.
- If the State Government shall at any time deem it expedient to direct a survey of any land or any boundary of such land, within the site of any village or the limits of any city or town, under the provisions of section 106 or a fresh survey thereon under the provisions of section 112, such survey shall be conducted and all its operations shall be regulated according to the provisions of Chapters IX and XII of this Act, due regard being had to all existing exemptions from payment of land revenue continued by section 150:Provided that nothing contained in section 107, section 138 or section 139 thereof shall be considered applicable to any such survey in any city, town or village containing more than five thousand inhabitants.153. Procedure in certain cases of survey under section 152 and charge of a survey fee.
154. Certificate to be granted without extra charge.
155. Duties of local authority for protecting boundary or survey marks.
- It shall be the duty of every local authority,-156. Contributions payable by local authority.
- When the survey of any land or boundary directed under section 152, within the limits of any city or town has been completed in accordance with the provisions of this Act, the expenses incurred in connection with such survey shall, in such proportion as may be fixed by the State Government, be payable by the local authority concerned to the State Government.Chapter XIV
Realisation of Land Revenue and Other Public Demands
157. Liability for revenue.
158. Claim of State Government to have precedence over all others.
159. Land Revenue when becomes due and payable.
160. Arrear of land revenue and defaulter.
161. Process for recovery of arrears.
- An arrear of land revenue may after serving a written notice of demand on the defaulter under section 162 be recovered by any one or more of the following processes, namely:-162. Notice of demand.
163. Forfeiture of occupancy or alienated holding.
164. Distraint and sale of moveable property.
165. Attachment and sale of immoveable property.
- When the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] is of opinion that the processes referred to in clauses (a) and (b) of section 161 are inexpedient or insufficient for the recovery of an arrear, he may, in addition to or instead of any of these processes, cause any immoveable property of the defaulter to be attached and sold.166. Attachment how to be made.
167. Claims to immoveable property attached.
168. Procedure in effecting sale of immoveable property.
169. The sale to be by auction.
- All sales of property, moveable or immoveable, under this Chapter shall be by public auction held in accordance with such rules as may prescribed.170. Prohibition to bid at auction.
- No officer having any duty to perform in connection with any sale by auction under section 169 and no person employed by or subordinate to such officer, shall, either directly or indirectly bid for or acquire any property.171. Purchase of property by Government.
172. Sale of perishables.
- Nothing in section 169 applies to the sale of perishable articles. Such articles shall be sold by auction with the least possible delay and such sale shall be finally concluded by the officer conducting the sale, subject to such orders as may from time to time be made by the Deputy Commissioner either generally or specially in this behalf.173. Sale not to be excessive.
- The property to be sold moveable or immoveable, under the provisions of this Chapter, shall, as far as may be practicable, be proportionate to the amount of the arrear of land revenue to be recovered and the expenses of attachment and sale.174. Deposit by purchaser of immoveable property.
- In all cases of sale of immoveable property, the party declared to be the purchaser shall be required to deposit immediately twenty-five per cent of the amount of his bid, and the balance within fifteen days from the date of the sale.175. Failure to make deposit.
176. Setting aside sale.
177. Confirmation of sale.
- If, on the expiration of ninety days from the date of sale of any immoveable property, no application has been made for setting aside the sale or if any such application has been made and rejected, the Deputy Commissioner shall make an order confirming the sale:Provided that for reasons to be recorded, the Deputy Commissioner may set aside the sale subject to such conditions as he may deem proper, notwithstanding that no application therefor has been made, or on grounds other than those alleged in any application which has been made and rejected.178. Refunds.
179. Certificate of purchase.
- When a sale held under this Chapter is confirmed, the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] shall put the person declared to be the purchaser in possession of the property and shall cause his name to be entered in the land records and shall grant him a certificate in the prescribed form to the effect that he has purchased the property specified therein and such certificate shall be deemed to be a valid transfer of such property.180. Removal of obstruction.
181. Application of proceeds of sale.
- The proceeds of the sale of any property under this Chapter shall be applied in defraying the expenses of the sale, which shall be determined in the prescribed manner and the balance shall be applied to the payment of the arrears on account of which the sale was held and the surplus, if any, shall be paid to the person whose property has been sold.182. Liability of certified purchaser.
- The person who has purchased any land and to whom a certificate of purchase has been granted shall not be liable for the land revenue in respect of the land for any period prior to the date of the sale.183. Recovery by attachment of the defaulter's village and taking it under management.
- If the holding, in respect of which an arrear is due, consists of an entire village or of a share of a village, and the adoption of any of the other processes specified in section 161 is deemed inexpedient, the Deputy Commissioner may, with the previous sanction of the State Government, cause such village or share of a village to be attached and taken under the management of himself or any agent whom he appoints for that purpose.184. Lands of such village to revert to Government free of encumbrances.
185. Application of surplus profits.
- All surplus profits of the lands attached under section 183, beyond the cost of such attachment and management, including the payment of the current revenue and the cost of the introduction of a revenue survey, which the Deputy Commissioner is hereby empowered to introduce, shall be applied in defraying the said arrear.186. Restoration of village so attached.
187. Village, etc., to vest permanently in the State Government if not redeemed within twelve years.
- If no application be made for the restoration of a village or share of a village attached under section 183 within the aforesaid period of twelve years, or if after such application has been made, the superior holder fails to pay the balance, if any, still due by him within the period specified by the Deputy Commissioner in this behalf, the said village or share of a village shall thenceforward vest in the State Government, free from all encumbrances created by the superior holder or any of the sharers or any of his or their predecessors in title or in any wise subsisting as against such superior holder or any of the shares, but without prejudice to the rights of the persons in actual possession of the land.188. Precautionary measures in certain cases.
189. Precautionary measures to be relinquished on security being furnished.
- Precautionary measures authorised by section 188 shall be relinquished if the person primarily responsible for the payment of revenue or any person who would be responsible, for the same, if default were made by the person primarily responsible, shall pay the costs lawfully incurred by the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.], up to the time of such relinquishment and furnish security to the satisfaction of the [Tahsildar] [Substituted by Act 5 of 1970 w.e.f. 23.10.1969.] for the payment of the revenue, at the time at which or in the instalment in which, it is payable under the provisions of this Chapter.190. Recovery of other public demands.
- The following moneys may be recovered under this Act in the same manner as an arrear of land revenue, namely:-191. Recovery of moneys from surety.
- Every person who may have become a surety by or under any of the provisions of this Act or under any other enactment or any grant, lease or contract whereunder the sum secured is recoverable from the principal as an arrear of land revenue, shall, on failure to pay the amount or any portion thereof, which he may have become liable to pay under terms of his security bond, be liable to be proceeded against, under the provisions of this Chapter in the same manner as for an arrear of land revenue;192. Recovery of arrears due in any one district by Deputy Commissioner of another district.
192A. Offences and Penalties.
- Notwithstanding anything contained in the Act or the rules made thereunder whoever commits any of the offence specified in column (2) of the Table below, shall on conviction by a judicial Magistrate of first class for each of such offence be punishable with the sentence indicated in column (3) thereof,-| Sl.No. | Offence | Punishment |
| 1 | 2 | 3 |
| 1 | Unlawfully enters oroccupies on any Government land with the intention of holdingthat Government land.Provided that it shall not apply to cases ofJamma, Bane lands in Coorg District or encroached governmentlands regularised or pending for regularization before theCommittee constituted under sections 94A, 94B and 94C of the Act. | Imprisonment for one year and fine of rupeesfive thousand. |
| 2 | Cheats and thereby dishonestly creates documentsfor the purpose of selling, mortgaging or transferring by gift orotherwise of any Government land. | Imprisonment for three years and fine of rupeesten thousand. |
| 3 | Creates a forged document regarding Governmentlands with an intention to use it for that purpose or to grabsuch land. | Imprisonment for three years and fine of rupeesfive thousand |
| 4 | Being a RevenueOfficer entrusted with the responsibility of reporting unlawfuloccupation of Government land or initiating action to remove suchunauthorised occupiers fails to report or take action to removesuch unlawful occupants.Provided that it shall not apply to cases ofJamma, Bane lands in Coorg District or encroached governmentlands regularised or pending for regularization before theCommittee constituted under sections 94A, 94B and 94C of the Act: | Imprisonment for three years and fine of rupeesten thousand. |
| 5 | Sells anyagricultural land for non-agricultural purposes without gettingsuch land converted or without obtaining prior approval of thecompetent authority.Provided that it shall not apply to cases whichare regularized by the government by formulating a special schemein this behalf. | Imprisonment for three years and fine of rupeesten thousand. |
| 6 | Creates a forged document, regarding conversionof agricultural land for non-agricultural use or authorising theholder of agricultural land to use for non-agricultural purpose. | Imprisonment for one year and fine of rupeesfive thousand. |
| 7 | Being a publicservant entrusted with the responsibility of maintaining recordsor entrusted with the responsibility of reporting unlawfulconversion to the competent authority fails to report to thecompetent authority or to initiate action against unlawfulconversion of revenue lands for non-agricultural purposes.Provided that it shall not apply to cases whichare regularized by the government by formulating a special schemein this behalf. | Imprisonment for three years and fine of rupeesten thousand. |
| 8 | Contravenes any lawful order passed under thisAct. | With fine which may extend to five thousandrupees for the first offence and five times the fine for thesecond and subsequent offences. |