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 6, Cited by 0]

Karnataka High Court

Sweta Singh vs Sri Sai Raghava Developers on 23 October, 2025

Author: R Devdas

Bench: R Devdas

                           -1-



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

     DATED THIS THE 23RD DAY OF OCTOBER, 2025

                         BEFORE

          THE HON'BLE MR.JUSTICE R. DEVDAS

       WRIT PETITION NO.32509/2024 (SC-ST)
                      C/W
      WRIT PETITION NO.15309/2024 (GM-POL)
IN W.P. NO. 32509/2024

BETWEEN

1.   SWETA SINGH
     W/O VISHAMBHARNATH PANDEY
     AGED 36 YEARS
     NO. DT3,BLOCK D, ITTINA SARVA APTS-I,
     4TH MAIN, BEGUR ROAD
     HONGASANDRAPOST, BOMMANAHALLI,
     BENGALURU, KARNATAKA 560068.

2.   JAYASURYA E
     S/O.ETHIRAJULU.V.
     AGED ABOUT 60 YEARS
     NO.C 72, BLOCK 6, 3RD FLOOR,
     CENTRAL SILK BOARD STAFF QUARTERS,
     MADIWALA, BENGALURU,
     KARNATAKA 560068

3.   M GOPAL
     S/O. LATE G. MAHADEVAN
     AGED ABOUT 58 YEARS
     NO. D-3, CBS STAFF QUARTERS,
     LALBAGH WEST GATE, BASAVANGUDI,
     BENGALURU, KARNATAKA 560004
                             -2-



4.   BHANUMATHI RAVINDRAN
     W/O. DR. S.RAVINDRAN,
     AGED ABOUT 58 YEARS
     NO. 241, 9TH CROSS,
     2ND STAGE, SRIRAMPURA
     MYSORE, KARNATAKA - 570023

5.   VIKRAM SIMHA B S
     S/O. B.N. SAINATH,
     AGED ABOUT 39 YEARS
     NO.28, DHANVI BEHIND NAL LAYOUT
     JALBHAVAN, JAYANAGAR 4TH T BLOCK,
     BENGALURU, KARNATAKA - 560041

6.   SUPRIYA VENKATESH KADEMANI
     W/O. VENKATESH L. KADEMANI
     AGED ABOUT 36 YEARS
     NO.80 GURU PRASAD VIVEKANAGAR,
     WEST, B-BLOCK, K.K. COLONY.
     BIJAPUR, KARNATAKA - 586101

7.   VARSHA VINAY NADIGER
     W/O.VINAY GUDDU NADIGER
     AGED ABOUT 34 YEARS
     NO.102, AUGUSTUS, LODHA PARADISE,
     MAJIWADA, THANE WEST
     THANE, MAHARASHTRA - 400601

8.   ARZIA PRAVEEN
     W/O.KAZI EMAM
     AGED ABOUT 30 YEARS
     ALI NO. 91/A. 7TH BLOCK, 3RD CROSS,
     KORAMANGALA, BENGALURU,
     KARNATAKA -560095.

9.   LEKSHMI B KRISHNAN
     D/O. K B K NAIR.
     AGED ABOUT 35 YEARS
                              -3-



       NO.102,CAVEREY COMFORTS,
       VENKATAPURA MAIN ROAD,
       1ST BLOCK, KORAMANGALA,
       BENGALURU SOUTH -560034.

10 .   PUSHPAVATHI K M
       AGED ABOUT 40 YEARS
       W/O.SIDHARTHA REDDY.
       NO.1/10, SEVAGANAPALLI(VILL)
       AND (POST) HOSUR TALUK
       KRISHNAGIRI DISTRICT,
       TAMILNADU -635001.

11 .   N LALITHA
       W/O.B.K.JAYASIMHA
       AGED ABOUT 43 YEARS
       MASURI NO. 891, 1ST C MAIN ROAD,
       BDA LAYOUT, 9TH BLOCK 2ND STAGE
       NAGARABHAVI, BENGALURU,
       KARNATAKA -560072.

12 .   S VIJAYAKUMAR
       S/O.G.SRINIVASA MUDALIAR
       AGED ABOUT 54 YEARS
       NO. 454, 40TH CROSS, 2ND BLOCK
       RAJAJINAGAR, BENGALURU,
       KARNATAKA -560010

13 .   RAVI B
       S/O.BYREGOWDA.
       AGED ABOUT 52 YEARS
       #69, NESARA O.B. CHOODAHALLI VILLAGE
       KANAKAPURA ROAD,
       BENGALURU -560082.

14 .   ARUN NL
       S/O.H.N.LAKSHMINARAYANA
       AGED ABOUT 28 YEARS
                              -4-



       NAIBHI HOSAMANE, AGALAGANDI POST,
       KOPPA TALUK CHIKKAMAGALUR,
       KARNATAKA -577139.

15 .   SAKTHI DEVI RAMESH
       W/O.RAMESH PERUMAL
       AGED ABOUT 43 YEARS
       NO. 51, SUJISHRI ILLAM,
       CONCORDE HOMES, KUDLU MAIN ROAD,
       KUDLU BENGALURU,
       KARNATAKA -560068.

16 .   V KANAKA DURGA
       W/O.DR.V.KRISHNA
       AGED ABOUT 56 YEARS
       RAO NO. 102 FRUIT STREET,
       SHIVAJINAGAR
       BENGALURU, KARNATAKA -560001.

17 .   DEEPIKA MANOHARAN
       W/O.MADHU BABU
       AGED ABOUT 29 YEARS
       BHASHYAN , NO. 182, JAY DEEPALLAM,
       NEAR VINTAGE ELITE APARTMENT,
       BTM LAYOUT, 1ST BLOCK, 4TH STAGE,
       BANNERGHATTA ROAD,
       BENGALURU,KARNATAKA -560076.

18 .   H A SUJAYA BABU
       AGED ABOUT 33 YEARS
       S/O.LATE H.N.ATHMARAM
       NO. 3, 6TH B MAIN ROAD,
       THYAGARAJA NAGAR, BENGALURU,
       KARNATAKA -560028

19 .   INDIRA G
       AGED ABOUT 41 YEARS
       D/O.LATE GOPAL.
                             -5-



       NO. 235 B, 13TH A CROSS,
       YELAHANKA NEW TOWN, A SECTOR,
       BENGALURU,KARNATAKA -560064

20 .   MAHESHWARI B R
       AGED ABOUT 25 YEARS
       D/O.B.R.SURYANARAYANA REDDY,
       NO. 203, 2ND FLOOR,
       CHITRA BLOCK, ASWANISITARA,
       RAMAKRISHNAPURA, CHANDAPURA,
       BENGALURU, KARNATAKA -560081.

21 .   L CHANDA MOHAN
       AGED ABOUT 44 YEARS
       S/O.LATE L.BALAVENGAMUNI.
       PRAZA CLINIC, BRAMHIN STREET,
       NEAR TELEPHONE EXCHANGE,
       SARJAPURA BENGALURU,
       KARNATAKA -562125.

22 .   SHASHIDHAR M
       AGED ABOUT 29 YEARS
       S/O. MANJUNATHA M.
       SRI VEERAMAHESHWARAKRUPA 1ST FLOOR,
       SARASWATHIPURAM, CHITRADURGA,
       KARNATAKA -577501.

23 .   SHEWTHA M
       AGED ABOUT 31 YEARS
       W/O.VIJAYKUMAR K.S.
       SRI VEERAMAHESHWARAKRUPA
       1ST FLOOR, 1ST MAIN, SARASWATHIPURAM
       CHITRADURGA, KARNATAKA -577501.

24 .   R MARIYAPPA
       AGED ABOUT 56 YEARS
       S/O.RAMA REDDY
       NO.38, SUKRUTHANILAYA,
                              -6-



       OPP. SYNDICATE BANK. THILAKNAGAR,
       ATTIBELE, BENGALURU,
       KARNATAKA -562107.

25 .   SUDHAKAR BABU N.
       AGED ABOUT 32 YEARS
       S/O. NARAYANAREDDY.M.
       NO.2/53, NAGAREDDY PALYAM VILLAGE,
       ANNIYALAM, DENKANIKOTTAI TALUK,
       KRISHNAGIRI DISTRICT,
       TAMIL NADU -635107.

26 .   V ANJIREDDY
       AGED ABOUT 38 YEARS
       S/O.SUBBAREDDY
       NO.111 TRENDCITYPHASE II,
       CHITTANAPALLI, NALLURROAD,
       HOSUR, KRISHNAGIRI DISTRICT
       TAMIL NADU -635109.

27 .   SUDHEENDRA M V
       AGED ABOUT 41 YEARS
       S/O. VIJAYENDRA. M.
       NO. 03, 2ND FLOOR, BEHIND STSBAKERY,
       RAMANA TRADERS BUILDING,
       THILAK NAGAR, ATTIBELE,
       BENGALURU, KARNATAKA -562107.

28 .   KOYA SURESH
       AGED ABOUT 43 YEARS
       S/O. KOYA BHASKARA RAO
       NO.PLOT NO.47, SAILAYOUT
       SARJAPURA ROAD, ATTIBELE
       BENGALURU, KARNATAKA -562107.

29 .   PURNIMA B R
       AGED ABOUT 36 YEARS
       W/O.WILLIAMS T.
                             -7-



       NO.4, 4TH CROSS, CHOWDAIAH BLOCK
       R.T. NAGAR, BENGALURU,
       KARNATAKA 560032

30 .   ACHYUT SAVANUR
       AGED ABOUT 49 YEARS
       S/O. LAXMAN SAVANUR
       BANASHANKARI 3RD CROSS,
       K R LAYOUT, JP NAGAR 6TH PHASE
       BENGALURU, KARNATAKA -560078.

31 .   P MADHUSUDHAN
       AGED ABOUT 48 YEARS
       S/O. LATE MUNIRAMA
       NAIDU NO. 1-55, BANDARALAPALLE,
       A RANGAMPET (POST)
       CHANDRAGIRI(MANDAL)
       CHITTOR DISTRICT,
       ANDHRAPRADESH -517102

32 .   RAMESH BAPU KHOT
       AGED ABOUT 32 YEARS
       S/O.BAPURAJARAM KHOT
       CHINNAPPA BUILDING, SADASHIVNAGAR,
       ATTIBELE, ANEKAL TALUK, BENGALURU,
       KARNATAKA -562107.

33 .   SANGMESH NAIDU MADINENI
       AGED ABOUT 29 YEARS
       S/O M. SANKAR NAIDU.
       NO.14D,CITYLIGHTAPPT, BELLANDUR,
       BENGALURU,KARNATAKA -560103

34 .   SHILPA S G
       AGED ABOUT 32 YEARS
       W/O. LATE VISHWANATH REDDY. SREE
       VEERABHADRASWAMY NILAYA,
       BEHIND KEB, SARJAPURA ROAD,
                             -8-



       ATTIBELE, ANEKAL TALUK,BENGALURU,
       KARNATAKA -562107.

35 .   DILIP MAITY
       AGED ABOUT 53 YEARS
       S/O.LATE MANMATHA NATH MAITY.
       NO.49/5, VENKATESHWARA NILAYA,
       SARJAPURA ROAD, THILAK NAGAR,
       ATTIBELE, ANEKALTALUK, BENGALURU,
       KARNATAKA -562107.

36 .   MADHUSUDHAN MAJI
       AGED ABOUT 49 YEARS
       S/O.LATE GOBARDHAN MAJI.
       NO.F4, ANANDANIKETAN BUILDING,
       MANCHANAHALLI ROAD,
       BEHIND KUMAR LAYOUT,
       BHUVANESHWARINAGAR, ATTIBELE,
       ANEKALTALUK, BENGALURU,
       KARNATAKA -562107.

37 .   K B SIDDAGANGAIAH
       AGED ABOUT 50 YEARS
       S/O. BYRAPPA
       TARABANAHALLI, NEAR CHURCH,
       CHICKBANAVARA POST, BENGALURU,
       KARNATAKA -560090.

38 .   JAYAMAHESWARIA
       AGED ABOUT 43 YEARS
       W/O.K.S.ASHOK KUMAR
       NO.62/35, EAST SENGUNTHAR STREET,
       VANGARAMPETTAI, PAPANASAM,
       THANJAVUR DISTRICT, TAMIL NADU-614205.

39 .   PRASHANTH DEVARAJAPPA
       AGED ABOUT 36 YEARS
       S/O.DEVARAJAPPA BHEEMAIAH
                              -9-



       NO. E 18, 3RD CROSS,
       OPP.OLDMARAMMA TEMPLE,
       K.G. NAGAR, BENGALURU,
       KARNATAKA -560019.

40 .   G MALATHI
       AGED ABOUT 45 YEARS
       W/O. G. SRINIVAS
       NO.661,BLOCK-45, CPWD QUARTERS,
       HSR LAYOUT, BENGALURU,
       KARNATAKA -560102

41 .   LAVANYAKANCHI
       AGED ABOUT 44 YEARS
       W/O. UMASHANKAR
       KANCHI FLAT NO. 104, AUGUSTUS,
       LODHA PARADISE, MAJIWADA HIGHWAY,
       THANE WEST, MAHARASHTRA - 400601.

42 .   LOGANATHAN SARAVANAN
       S/O.LATE M.D.SARAVANAN
       AGED ABOUT 45 YEARS
       #46/86, SHANMUGANARSTREET,
       TIRUPATTUR, VELORE DISTRICT,
       TAMILNADU - 632001

43 .   KOMATHI. S.
       AGED ABOUT 40 YEARS
       W/O.S.SURESH.
       454, 40TH CROSS, 2ND BLOCK,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA - 560010.

44 .   KRISHNA PRASAD DAS
       AGED ABOUT 52 YEARS

       S/O.LATEMANORANJAN
       DAS. 1532/2, SARJAPURA,
                             -10-



       OPP. IBP PETROL BUNK, SARJAPURA ROAD
       ANEKAL TALUK, BENGALURU,
       KARNATAKA - 562125.

45 .   SUBIR KUMAR
       AGED ABOUT 35 YEARS
       S/O.YADUNANDAN PRASAD.
       G-04, VANDANA CORAL,
       ANUGRAHA LAYOUT,
       NEAR MITRA SUPERMARKET,
       BELLAKAHALLI, BENGALURU,
       KARNATAKA - 560076.

46 .   CHAYADEVI N
       W/O. NAGESH RAO T. R.
       AGED ABOUT 25 YEARS
       THADIGOL VILLAGE, SRINIVASAPURA TALUK,
       KOLAR DISTRICT, KARNATAKA - 563135.

47 .   R SUMAN
       AGED ABOUT 43 YEARS
       S/O. RAVICHANDRAN.
       93/94, SAI LAYOUT, JIGALA CROSS,
       ATTIBELE, BENGALURU,
       KARNATAKA - 562107.

48 .   KANNAN ARUMUGAM
       S/O. L.A. ARUMUGAM.
       AGED ABOUT 47 YEARS
       48, KAVINAYAAGAM, CONCORDE HOMES,
       KUDLUMAIN ROAD, KUDLU,
       BENGALURU, KARNATAKA - 560068.

49 .   KALAIVANI SARAVANAN
       W/O.KANNAN ARUMUGAM

       AGED ABOUT 37 YEARS
       48, KAVINAYA AGAM, CONCORDE HOMES,
                               -11-



        KUDLUMAIN ROAD, KUDLU,
        BENGALURU, KARNATAKA - 560068

50 .    MEGHA
        W/O.PRAVIN KUMAR
        AGED ABOUT 37 YEARS
        G-15,D-BLOCK, SLS SPRINGS,
        SOMASUNDARAPALYA, HSRSEC-2
        BENGALURU, KARNATAKA - 560102.

51 .    MANJUNATH M
        S/O MARIYAPPA B
        AGED ABOUT 28 YEARS
        67, 3RD CROSS, RAJATHADRI LAYOUT
        KOTHANUR DINNE, BENGALURU
        KARNATAKA-560076.

        SL.NO. 1 TO 51 ARE REP BY THEIR
        GPA HOLDER MR. B. RAVI
        S/O BYREGOWDA
                                            ...PETITIONERS
(BY MR. P S RAJGOPAL., SENIOR COUNSEL A/W
    MR K PUTTEGOWDA., ADVOCATE )

AND

1.     SRI SAI RAGHAVA DEVELOPERS
       NO.19, 2ND MAIN ROAD, 15TH CROSS,
       LAKKASANDRA, BENGALURU-560030.
       IT'S A PARTNERSHIP FIRM
       REPRESENTED BY ITS PARTNER,
       SRI. G. SURESH KUMAR.

2.     THE DEPUTY COMMISSIONER
       BENGALURU DISTRICT,
       BENGALURU-560009.
3.     THE ASSISTANT COMMISSIONER,
       BENGALURU SOUTH SUB-DIVISION,
                             -12-



     BENGALURU-560009.

4.   M/S TERRACON PROJECTS,
     NEAR ATTIBELE SCHOOL, JIGALA ROAD,
     ATTIBELE, BENGALURU DISTRICT-562107.

     REP. BY ITS PROPRIETOR
     SRI S V BABU
     S/O. LATE RAMABADRASHETTY,
     AGED ABOUT 60 YEARS
     R/AT NO.927, 18TH A MAIN 5TH BLOCK,
     RAJAJINAGAR, BENGALURU-560010.

5.   SMT. MOTAMMA
     W/O. LATE PAPANNA
     AGED ABOUT 78 YEARS

6.   SMT. CHANNAMMA
     D/O. LATE PAPANNA
     AGED ABOUT 52 YEARS

7.   SRI. ANJINAPPA
     S/O. LATE PAPANNA
     AGED ABOUT 50 YEARS

8.   SMT. VENKATALAKSHMAMMA
     D/O. LATE PAPANNA
     AGED ABOUT 48 YEARS

9.   SRI. MANJUNATH
     S/O. LATE PAPANNA
     AGED ABOUT 43 YEARS

10 . SRI. SRINIVAS
     S/O. LATE PAPANNA,
     AGED ABOUT 41 YEARS.
                           -13-



    RESPONDENT NOS. 5 TO 10

PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILUANEKAL TOWN BENGALURU RURAL DISTRICT-562106. 11 . SRI. NARAYANASWAMY S/O. PAPANNA AGED ABOUT 50 YEARS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106. 12 . SRI. ANANDAPPA S/O. MUNISWAMAPPA AGED ABOUT 60 YEAERS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106. 13 . SRI. SHAMANNA S/O. MUNISWAMAPPA AGED ABOUT 52 YEAERS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106. 14 . SRI. SRINIVAS S/O. MUNISWAMAPPA AGED ABOUT 50 YEAERS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106. 15 . SRI. RAMESH S/O. YALLAPPA AGED ABOUT 50 YEAERS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN -14- BENGALURU RURAL DISTRICT-562106 16 . SRI. YELLAPPA S/O.VENKATARAMANAPPA AGED ABOUT 76 YEAERS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106 17 . SRI. NARAYANAPPA S/O. LATE NAGAPPA PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT-562106 18 . SRI. LAKSHMANA S/O. LATE NAGAPPA R/A SHAMSUNDAR BUILDING ATTIBELE, ANEKAL ROAD BENGALURU RURAL DISTRICT-562106. 19 . SRI. CHANDRAPPA S/O. LATE NAGAPPA R/A SHAMSUNDAR BUILDING ATTIBELE, ANEKAL ROAD BENGALURU RURAL DISTRICT-562106. 20 . SMT. KOTHA KRISHNA KUMARI W/O. K NAGA MALLESWARA RAO R/O KODIHALLI EXTENSION H A L II STAGE BENGALURU-560008.

21 . SRI. A. SATHYANARAYANA S/O TATHAIAH R/A NO.1227 4TH CROSS HAL 3RD STAGE NEW THIPPASANDRA BENGALURU-560075.

-15-

22 . SRI. KIRAN KUMAR S/O. N. M. VEERA JANENDRA (RETD. C E) R/A NO.581 12TH A MAIN J P NAGAR 2ND PHASE BENGALURU-560078.

23 . SRI. MUNISWAMAPPA S/O. VENKATARAMAMANAPPA AGED ABOUT 86 YEARS PRESENTLY R/A JAMBAVA NAGAR HOSUR BAGILU, ANEKAL TOWN BENGALURU RURAL DISTRICT 562106 ...RESPONDENTS (BY MR SRIRANGA S, ADVOCATE FOR R1 MR VIJAY V BAJENTRI, ADVOCATE FOR R2 & R3 MR PUNEETH K, ADVOCATE FOR R4 TO R6) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASHING THE IMPUGNED ORDER DTD 20.11.20 PASSED BY THIS HONBLE COURT IN WP 14163/2013 AT ANNEXURE-H AS IT WAS OBTAINED BY PLAYING FRAUD ON THIS HONBLE COURT AND ALSO BECAUSE IT IS NOT BINDING ON THE PARTIES AND DIRECTING THE RESPONDENTS TO NOT INTERFACE WITH THEIR COLLECTIVE PEACEFUL POSSESSION OF LAND MEASURING 2 ACRES 25 GUNTAS, ORIGINALLY IDENTIFIED AS SURVEY NO. 173, NOW RE NUMBERED AS SURVEY NO. 214, SITUATED IN IDNLABELE VILLAGE, ATTIBELE HOBLI, ANEKAL TALUK AND ETC. IN W.P. NO.15309/2024 BETWEEN M/S SRI SAI RAGHAVA DEVELOPERS REGISTERED UNDER COMPANIES ACT NO.19, 2ND MAIN ROAD, 15TH CROSS, LAKKASANDRA, BENGALURU-560 030 REP. BY ITS PARTNER -16- SRI G. SURESH KUMAR ...PETITIONERS (BY SMT. SUSHEELA S., SR. ADVOCATE FOR SRI. SHIVARAJU M.K., ADVOCATE) AND

1. THE DIRECTOR GENERAL AND IGP STATE OF KARNATAKA, NRUPATHUNGA ROAD, BENGALURU - 560 002

2. THE COMMISSIONER OF POLICE, BENGALURU CITY, INFANTRY ROAD, BENGALURU - 560 001

3. THE SUPERINTENDING POLICE, BENGALURU RURAL DISTRICT BENGALURU - 560052

4. THE STATION HOUSE OFFICER, ATTIBELE POLICE STATION, ATTIBELE, ANEKAL TALUK-562106

5. M/S. TERRACON PROJECTS, REGISTERED UNDER COMPANIES ACT NEAR ATTIBELE SCHOOL, JIGALA, ATTIBELE, BENGALURU - 562 107 REP. BY ITS PROPRIETOR, S. V.BABU, S/O. LATE RAMABADRA SHETTY, AGED ABOUT 60 YEARS, R/AT NO. 927, 18TH 'A' MAIN, 5TH BLOCK, RAJAJINAGAR, BENGALURU - 560 010.

6. SWETHA SINGH W/O VISHAMBHAR NATH PANDEY #DT3, BLOCK D, ITTINS SARVA APTS-1 -17- 4TH MAIN, BEGUR ROAD, HONGASANDRA POST BOMMANAHALLI BENGALURU-560068.

REP. BY THEIR GPA HOLDER DR.R.NO.SINGH

7. VIKRAM SIMHA B S S/O. B.N. SAINATH, AGED ABOUT 39 YEARS NO.28, DHANVI BEHIND NAL LAYOUT JALBHAVAN, JAYANAGAR 4TH T BLOCK, BENGALURU, KARNATAKA - 560041

8. RAVI B S/O BYREGOWDA NO.35, 2ND MAIN, PP LAYOUT KATHRIGUPPE WATER TANK BANASHANKARI 3RD STAGE BENGALURU-560085.

9. V KANAKA DURGA W/O.DR.V.KRISHNA AGED ABOUT 56 YEARS RAO NO. 102 FRUIT STREET, SHIVAJINAGAR BENGALURU, KARNATAKA -560001.

10. MAHESHWARI B R D/O.B.R.SURYANARAYANA REDDY, NO. 203, 2ND FLOOR, CHITRA BLOCK, ASWANISITARA, RAMAKRISHNAPURA, CHANDAPURA, BENGALURU, KARNATAKA -560081.

11. ABSHISHEKA N S/O NARASIMHA REDDY M NO.2/18, VARADHAREDDY PALYAM VILLAGE KENDIGANAPALLI, DENKANIKOTTA TALUK -18- KRISHNAGIRI DISTRICT TAMILNADU -635107.

12. G MALATHI W/O. G. SRINIVAS NO.661,BLOCK-45, CPWD QUARTERS, HSR LAYOUT, BENGALURU, KARNATAKA -560102.

13. SUDHEENDRA M V S/O. VIJENDRA. M. NO. 03, 2ND FLOOR, BEHIND STS BAKERY, RAMANA TRADERS BUILDING, THILAK NAGAR, ATTIBELE, BENGALURU, KARNATAKA -562107.

14. MANJUNATH M S/O MARIYAPPA B AGED ABOUT 28 YEARS 67, 3RD CROSS, RAJATHADRI LAYOUT KOTHANUR DINNE, BENGALURU KARNATAKA-560076.

...RESPONDENTS (BY SRI ARUNA G.S, HCGP FOR R1 TO R4 SRI S. BASAVARAJ, SENIOR ADVOCATE FOR SRI. TRIVIKRAM S. ADVOCATE FOR R5 SRI. CHANDRASHEKAR L., ADVOCATE FOR R6 TO R14) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT THE R1 TO 4 TO GIVE AND GRANT POLICE PROTECTION TO THE PETITIONER AGAINST THE R5 AND ITS HENCHMEN, WHO ARE MAKING ILLEGAL AND FRANTIC ATTEMPS TO MEDDLE WITH THE PEACEFUL POSSESSION AND ENJOYMENT OF THE PETITIONER OVER THE PROPERTY IN QUESTION I.E. ALL THAT PIECE AND PARCEL OF THE CONVERTED LAND BEARING SY. NO. 214, MEASURING 2 ACRES 25 GUNTAS SITUATED AT INDLABELE VILLAGE, ATTIBELE HOBLI, ANEKAL TALUK, BENGALURU URBAN DISTRICT, TILL THREAT -19- PERSIST AND ETC.

THESE WRIT PETITIONS HAVING BEEN HEARD AND RESERVED ON 01.09.2025 AND COMING ON FOR PRONOUNCEMENT OF ORDERS, THIS DAY, R.DEVDAS. J., MADE THE FOLLOWING:

CORAM: HON'BLE MR JUSTICE R DEVDAS CAV COMMON ORDER (PER: HON'BLE MR JUSTICE R DEVDAS) Writ Petition No.15309/2024 is filed by M/s.Sri Sai Raghava Developers against M/s.Terracon Projects and others with a prayer to issue a writ of mandamus directing respondents No.1 to 4 - police to give protection to the petitioner against respondent No.5 - M/s. Terracon Projects and its henchmen, protecting the petitioner from illegal attempts of interference in respect of the petition schedule property viz., land bearing Sy.No.214 of Indlabele village, Attibele Hobli, Anekal Taluk, Bangalore Urban District, measuring in all 2 acres 25 guntas of converted land. After the said writ petition was filed, some of the respondents, along with many others who claimed to have purchased -20- individual residential sites formed in the petition schedule property, filed W.P.No.32509/2024 with a prayer to review/recall the order dated 20.11.2020 passed in W.P.No.14163/2013, on the ground that the same is not binding on them. The petitioners have also prayed for a writ of mandamus directing M/s.Sai Raghava Developers and the legal heirs of the original grantee, not to interfere with the collective peaceful possession of the petition schedule property, enjoyed at the hands of the writ petitioners. Therefore, since the subject matter of both the writ petitions arise out of the petition schedule property, the matters were clubbed, heard together and are being disposed of by this common order.
2. Undisputed facts leading to the two writ petitions are that 2 acres and 25 guntas of land in Sy.No.173 of Indlabele Village was granted to Sri Venkataramanappa under the provisions of the Mysore Land Revenue Code, 1888, in the year 1936-37. The said land was renumbered as Sy.No.214, -21- after phodi and dhurasth. The said Sri Venkataramanappa sold 1 acre of land in favour of Sri Shukoor Sab under registered Sale Deed dated 20.04.1966. Sri Shukoor Sab sold it in favour of Sri Nagappa. Sri Nagappa got the land converted to non-agricultural purposes on 25.06.1994. It is interesting to notice that the other extent of 1 acre 25 guntas which were retained by Sri Venkataramanappa were also converted on the same day i.e., 25.06.1994. The legal representatives of Sri Venkataramanappa sold 1 acre 25 guntas in favour of Sri Sai Raghava Developers, through a Power of Attorney holder. Sri Papanna and Sri Narayanaswamy, legal heirs of Sri Venkataramanappa initiated proceedings under Section 5 of the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 (for short 'the Act'), seeking a declaration that the sale deeds executed in favour of Sri Shukoor Sab and Sri Sai Raghava Developers are null and void and accordingly sought for resumption and restoration of lands in favour of the -22- legal heirs of Sri Venkataramanappa. The Assistant Commissioner allowed the petition and directed resumption and restoration of lands in favour of the legal heirs of Sri Venkataramanappa. The Deputy Commissioner dismissed the appeal filed by Sri Sai Raghava Developers. Aggrieved, M/s.Sri Sai Raghava Developers filed W.P.No.14163/2013. In the meanwhile, the legal heirs of Sri Venkataramanappa sought for permission to sell the property and the State Government issued directions to the Deputy Commissioner, granting permission to sell the property in favour of Sri S.V.Babu on 17.05.2013. On the Strength of the permission accorded by the Government, in terms of Section 4(2) of the Act, the legal heirs of Sri Venkataramanappa sold the petition schedule property in favour of M/s.Terracon Projects, Proprietory concern of Sri S.V.Babu, under registered sale deed dated 21.06.2013, during the pendency of W.P.No.14163/2013. On 20.11.2020, W.P.No.14163/2013 was allowed while setting -23- aside the orders passed by the Assistant Commissioner and the Deputy Commissioner.

3. M/s. Terracon Projects challenged the order in W.A.No.612/2021 and the same was dismissed on 24.09.2021. M/s.Terracon Projects filed Special Leave Petition (C) No.10517/2022 before the Hon'ble Supreme Court and the same was dismissed, without issuing leave, on 24.02.2023. However, M/s.Terracon Projects filed a review petition in Diary No.51362/2023 and the review petition was also dismissed on 03.04.2024. It is pointed out that the petitioners in W.P.No.32509/2024 (house site owners) also filed an SLP in Diary No.23838/2024 and the same was dismissed on 22.07.2024.

4. It is in this background that Sai Raghava Developers are before this Court seeking a writ of mandamus directing respondents No.1 to 4 - police to provide protection, to enable the developers to form a layout. On the other hand, the petitioners in the other writ petition are contending that -24- they have purchased residential sites at the hands of M/s. Terracon Projects. It is contended that there are 51 petitioners in W.P.No.32509/2024, who are in lawful possession of individual residential sites purchased under registered sale deeds, which have been produced at Annexure- G to G53. It is contended that the local authority - Village Panchayat has issued katha certificates in favour of the individual site owners. It is therefore contended that the prayer made by Sai Raghava Developers, for police protection, should not be granted.

5. Learned Senior Counsel Smt. S.Susheela, appearing for Sri Sai Raghava Developers submitted that Terracon Projects filed the Writ Appeal in the year 2021, raising a challenge to the orders passed in the writ petition and raised all contentions, including the fact that it purchased the petition schedule property after obtaining prior sanction, in compliance of Section 4(2) of the Act. However, the Division Bench of this Court did not accept such contentions, since -25- admittedly the lands were purchased during the pendency of the writ petition. The SLP filed at the hands of Terracon Projects was also dismissed by the Apex Court. Such being the position, there should be no impediment for this Court to direct respondents No.1 to 4 to provide police protection.

6. Learned Senior Counsel Smt. S.Susheela, submitted that even before the first proceedings were initiated at the hands of Sri Papanna and Sri Narayanaswamy in the year 2004, seeking resumption and restoration, admittedly the lands were converted to non-agricultural purposes in the year 1994. It is submitted that a Full Bench of this Court, in the case of Sri Munnaiah And Others /vs./ The Deputy Commissioner and Others - 2021 SCC OnLine KAR 14869, has held that if the granted lands are converted from agricultural to non-agricultural purposes, the provisions of the PTCL Act will not be attracted. It is submitted that Terracon Projects were aware of the fact the lands were converted in the year 1994 and Sri Sai Raghava Developers had purchased -26- converted lands and the writ petition filed by Sri Sai Raghava Developers was pending consideration before this Court. Under such circumstances, when this Court and the Hon'ble Supreme Court have rejected such contention raised at the hands of Terracon Projects, the subsequent purchasers of individual sites have been set up to file one more writ petition seeking to re-open the decided issues. It is submitted that the subsequent purchasers will have no say in the matters arising out of the PTCL Act.

7. Learned Senior Counsel submits that under similar circumstances, a Division Bench of the this Court, in the case of Mr.Umar Khatri /vs./ Mr.Bettaiah and others in W.A. No.88/2020, dated 13.09.2022, noticed such contention that during the pendency of the appeal before the Deputy Commissioner, the legal heirs of the original grantee obtained permission from the State Government and sold the property in favour of respondent No.1 therein. The Division Bench therefore held that the lands were purchased pendente lite -27- and by law a purchaser pendente lite is bound by the orders passed in the proceedings which were pending consideration as on the date of the transaction. It is submitted that a co- ordinate bench of this Court, in the case of Mr.H.R.Suresh /vs./ State of Karnataka and others in W.P.No.13200/2023 and connected matters, has imposed costs of Rs.10,00,000/- on the State Government for granting permission to sell the restored lands, during the pendency of the writ proceedings. It was held that the root cause of the trauma and damage caused to the prior purchaser is the permission granted by the Government, without verifying the facts and the pendency of the litigation.

8. Reliance is also placed on A.Nawab John and others /vs./ V.N.Subramaniyam - (2012) 7 SCC 738, where it was held, "It is settled legal position that the effect of Section 52 is not to render transfers effected during the pendency of a suit by a party to the suit void; but only to render such transfers subservient to the rights of the parties -28- to such suit, as may be, eventually, determined in the suit. In other words, the transfer remains valid subject, of course, to the result of the suit. The pendente lite purchaser would be entitled to or suffer the same legal rights and obligations of his vendor as may be eventually determined by the court."

9. That being the position, it is submitted that the claim of the subsequent individual site purchasers to review and recall the orders passed by this Court, which have been confirmed at the hands of the Apex Court, is required to be rejected. For the same reason, since the matter has attained finality, the private respondents are not entitled to cause interference with the peaceful possession of the petition schedule property and therefore appropriate directions should be issued to respondents No.1 t 4 - police to provide protection to the writ petitioner - Sri Sai Raghava Developers.

10. Per contra, learned Senior Counsels Sri Vivek Subba Reddy and Sri S.Basavaraj, appearing for the writ petitioners in the connected writ petition No.32509/2024 -29- (individual site owners) and M/s. Terracon Projects, submitted that at no point of time have Sri Sai Raghava Developers questioned the permission granted by the State Government, although they were aware of such permission granted by the Government in the year 2013. Even after Terracon Projects filed the writ appeal, questioning the orders passed in W.P.No.14163/2013, Sri Sai Raghava Developers did not raise a challenge to the permission accorded by the State Government. Moreover, Terracon Projects has proceeded to form a residential layout and has sold individual sites in favour of several purchasers, including the petitioners in W.P.No.32509/2024. Registered sale deeds at Annexures-G to G53, executed and registered between the years 2017 to 2018 have been produced along with the writ petition. Under such admitted circumstances, this Court should not grant the prayer made by Sri Sai Raghava Developers. On the other hand, since admittedly the individual site owners were not impleaded as party respondents in the writ petition filed at the -30- hands of Sri Sai Raghava Developers or the writ appeal filed by M/s.Terracon Projects, they are entitled to seek review of the orders passed by this Court in W.P.No.14163/2013.

11. Heard the learned Senior Counsels Smt. Susheela, Sri Vivek Subba Reddy and the learned Counsel Sri Basavaraj, and perused the petition papers.

12. On facts, it is necessary to notice that although it is true that during the pendency of the writ petition filed by Sri Sai Raghava Developers, in W.P.No.14163/2013, by order dated 17.05.2013, permission was granted by the State Government to the legal heirs of Sri Venkataramanappa to sell the petition schedule property in favour of Sri S.V.Babu, Proprietor of M/s. Terracon Projects. No steps were taken by Sri Sai Raghava Developers, to question such permission granted by the Government and in no proceedings declaration is made regarding the validity of the permission granted by the Government. Neither the sale deed dated 21.06.2013 by which M/s. Terracon Projects purchased the petition schedule -31- property nor the individual sale deeds executed and registered in favour of the petitioners in W.P.No.32509/2024 have been declared void.

13. This is probably the reason why the Apex Court, while dismissing the SLP filed by M/s.Terracon Projects in Special Leave to Appeal (C) No.10517/2022 dated 24.02.2023 made it clear that the SLP is dismissed in the peculiar circumstances and on the ground of delay and laches only and not on the ground whether the prior permission was necessary or not. The Hon'ble Supreme Court has not decided the issue regarding the subsequent permission granted by the Government in favor of the legal heirs of Sri Venkataramanappa, to sell the property in favour of Sri S.V.Babu. The learned Senior Counsels are therefore right in their submissions that since the validity of the sale permission granted by the Government is not questioned and the subsequent sale deeds, be it the sale deed executed in favour of M/s. Terracon Projects nor the individual sale deeds -32- executed in favour of the site purchasers have not been declared void by any authority or court, this Court cannot assume that the sale deeds are void. The judgment cited by learned Senior Counsel Smt.S.Susheela in A.Nawab John (supra) reiterates the position that the effect of Section 52 of the Transfer of Property Act, is not to render transfers effected during the pendency of a suit by a party to the suit void. The provision seeks to render such transfers subservient to the rights of the parties to such suit, as may be, eventually, determined in the suit. The Apex Court has declared that the transfers remained valid subject to the result of the suit.

14. The situation here is further complicated by the permission granted by the State Government, having regard to the express provisions contained in Section 4(2) of the Act. The issue as to whether the State Government could have accorded permission during the pendency of the writ petition cannot be gone into in these proceedings. On the other hand, while deciding such an issue, the competent court will have to -33- take into consideration the subsequent developments and third party rights created even before such an action is questioned.

15. This Court is also of the considered opinion that the prayer made by the individual site owners in W.P.No.32509/2024 to review and recall the order dated 20.11.2020 in W.P.No.14163/2013, cannot be acceded to. However, all contentions are left open for the writ petitioners in both the petitions and the private respondents to work out their remedy in accordance with law.

16. Both the writ petitions are accordingly disposed of.

17. Pending I.As., if any, stand disposed of.

Sd/-

(R DEVDAS) JUDGE KLY CT:JL