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 7, Cited by 0]

Karnataka High Court

Sri. P. P. Krishnappa vs The Deputy Commissioner on 10 January, 2025

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                       -1-
                                                     NC: 2025:KHC:1001
                                                 WP No. 22712 of 2016
                                             C/W WP No. 36885 of 2016



                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 10TH DAY OF JANUARY, 2025

                                     BEFORE
                   THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                    WRIT PETITION NO. 22712 OF 2016 (SCST)
                                      C/W
                       WRIT PETITION NO. 36885 OF 2016


            IN W.P.No. 22712 OF 2016:

            BETWEEN:

            M.KRISHNAMURTHY
            S/OMUNIVENKATAPPA,
            AGED ABOUT 40 YEARS,
            R/AT DODDAKANNALLI VILLAGE,
            VARTHUR HOBLI,
            BENGALURU EAST TALUK-560 036.
                                                       ...PETITIONER
            (BY SRI. D.R.RAVISHANKAR., SENIOR COUNSEL FOR
Digitally       SRI. M.N.PAWAN KUMAR., ADVOCATE)
signed by
KIRAN
KUMAR R     AND:
Location:
HIGH
COURT OF    1.     THE DEPUTY COMMISSIONER,
KARNATAKA          BANGALORE DISTRICT,
                   K.G.ROAD, BENGALURU-560 009.

            2.     THE ASSISTANT COMMISSIONER,
                   BANGALORE NORTH SUB-DIVISION,
                   BENGALURU-560 009.

            3.     P.KRISHNAPPA.,
                   S/O LATE MUNIPOOJAPPA.,
                   SINCE DEAD BY HIS LRs.,
                           -2-
                                         NC: 2025:KHC:1001
                                     WP No. 22712 of 2016
                                 C/W WP No. 36885 of 2016



3(a) SMT. USHA,
     W/O LATE P.P.KRISHNAPPA.,
     AGED ABOUT 49 YEARS,

3(b) SMT.ARCHANA.K.,
     D/O LATE P.P.KRISHNAPPA.,
     AGED ABOUT 27 YEARS,

3(c) SRI.GOUTHAM.K.,
     S/O LATE P.P.KRISHNAPPA.,
     AGED ABOUT 26 YEARS,

3(d) SRI. PREETHAM.K.,
     S/O LATE P.P.KRISHNAPPA.,
     AGED ABOUT 18 YEARS,

     R-3(a) TO (d) ALL ARE R/AT
     DODDAKANNALLI VILLAGE,
     VARTHUR HOBLI,
     BANGALORE EAST TALUK-560 037
     BANGALORE URBAN DISTRICT.

4.   NARAYASWAMY,
     S/O LATE NARAYANAPPA.,
     AGE NOT KNOWN TO THE PETITIONER,

5.   G.GOPALA,
     S/O LATE GANGAPPA,
     AGE NOT KNOWN TO THE PETITIONER,

6.   K.L.RAMAIAH,
     S/O K.LAKKAPPA,
     AGE NOT KNOWN TO THE PETITIONER,

7.   RAJANNA,
     S/P ABBAYAPPA,
     AGE NOT KNOWN TO THE PETITIONER,

8.   KRISHNAMURTHY,
     S/O ABBAYAPPA.,
     AGED NOT KNOWN TO THE PETITIONER,
9.   MANJUNATHA,
                              -3-
                                           NC: 2025:KHC:1001
                                       WP No. 22712 of 2016
                                   C/W WP No. 36885 of 2016



      S/O ABBAYAPPA.,
      AGED ABOUT NOT KNOWN TO THE PETITIONER,

10.   NAGESH,
      S/O ABBAYAPPA.,
      AGE NOT KNOWN TO THE PETITIONER,

      R-3 TO 10 ARE
      R/O DODDAKANNALLI VILLAGE,
      VARTHUR HOBLI,
      BENGALURU EAST TALUK - 560 037.

11.   B.M.KARUNESH,
      S/O LATE B.M.MADAIAH,
      AGE NOT KNOWN TO THE PETITIONER,
      R/AT No.607, 15TH CROSS,
      6TH PHASE, J.P.NAGAR,
      BENGALURU-560 078.

12.   SHAJI ANTHONY,
      S/O A.J.ANTHONY,
      AGE NOT KNOWN TO THE PETITIONER,
      R/AT No.16, CHANDRA REDDY LAYOUT,
      EJIPURA, VIVEKNAGAR POST,
      BENGALURU-560 047.

13.   CHACKO THOMAS KATTAPURATHU,
      S/O THOMAS KATTAPARATHU,
      AGE NOT KNOWN TO THE PETITIONER,
      R/AT No.135, CLARION ESTATE,
      DODDAKANNALLI,
      CAREMLARAM POST,
      BENGALURU-560 035.

14.   MATHEWS PAUL,
      S/O LATE I.M.POULOS,
      SINCE DEAD BY LRs.,

14(a) BORIS MATHEW,
      S/O LATE MATHEWS PAUL,
      AGE NOT KNOWN TO THE PETITIONER,
14(b) PAUL MATHEW,
                            -4-
                                          NC: 2025:KHC:1001
                                     WP No. 22712 of 2016
                                 C/W WP No. 36885 of 2016



      S/O LATE MATHEWS PAUL,
      AGE NOT KNOWN TO THE PETITIONER,

      R-14(a) &(b) R/AT No.134
      4th MAIN ROAD, 6TH SECTOR,
      HSR LAYOUT, BENGALURU-560 102.

15.   ABY EIPE,
      S/O A J ANTHONY
      AGE NOT KNOWN TO THE PETITIONER,,
      R/AT No.16, CHANDRA REDDY LAYOUT,
      EJIPURA, VIVEKNAGAR POST,
      BENGALURU-560 047.

16.   EMANUAL THOMAS
      S/O R.J.THOMAS,
      AGE NOT KNOWN TO THE PETITIONER,
      R/AT No.16, CHANDRA REDDY LAYOUT,
      EJIPURA, VIVEKNAGAR POST,
      BENGALURU-560 047.

17.   M.NANDINI, W/O SHANMUGAM,
      AGE NOT KNOWN TO THE PETITIONER,
      R/AT No.2, INDIRA GANDHI STREET
      LINGAIAHNAPALYA, 3RD CROSS,
      ULSOOR, BENGALURU-560 008.

18.   R.LALU,
      S/O M.RAJASEKHARAN NAIR,
      AGE NOT KNOWN TO THE PETITIONER,

19.   R. SHIBU,
      S/O M.RAJASEKHARAN NAIR,
      AGE NOT KNOWN TO THE PETITIONER,

      R-18 AND R-19 ARE R/AT No.28
      'INDRAPRASTHA', 3RD A CROSS ROAD,
      ANNASANDRAPALYA EXTENSION
      HAL POST, BENGALURU-560 047.

20.   D.LAKKANNA,
      S/O LATE DASAPPA,
                             -5-
                                           NC: 2025:KHC:1001
                                       WP No. 22712 of 2016
                                   C/W WP No. 36885 of 2016



      AGE NOT KNOWN TO THE PETITIONER,
      No.308, SHANTHI NILAYA,
      SHANTHI NAGAR,
      BENGALURU-560 027.

21.   ABBAIAH,
      S/O MUTHYALAPPA,
      AGE NOT KNOWN TO THE PETITIONER,

22.   NARAYANASWAMY,
      S/O LATE NARAYANAPPA.,
      AGE NOT KNOWN TO THE PETITIONER,

23.   G.GOPALA,
      S/O LATE NARAYANAPPA.,
      AGE NOT KNOWN TO THE PETITIONER,

      R-21 TO 23 ARE R/AT
      DODDAKANNALLI VILLAGE,
      VARTHU HOBLI,
      BENGALURU EAST TALUK-560 037.

24.   KRISHNA REDDY,
      S/O LATE ANNAIAH REDDY,
      AGE NOT KNOWN TO THE PETITIONER,

25.   VENUGOPAL,
      S/O KRISHNA REDDY,
      AGE NOT KNOWN TO THE PETITIONER,

      R-24 & 25 ARE R/AT No.33/1
      DODDAKANNALLI VILLAGE,
      SARJAPURA MAIN ROAD,
      CARMELARAM POST,
      BENGALURU-560 035.
                                             ...RESPONDENTS

(BY SMT SAVITHRAMMA., AGA FOR R-1 & R-2; SRI. K.N.SUBBA REDDY., ADVOCATE FOR R-3(a TO d), R-4 & R-5;

SRI. DHYAN CHINNAPPA., SENIOR COUNSEL FOR SRI. M.V.SUNDAR RAMAN, ADVOCATE FOR R-11; SRI.JAYAPRAKASH., ADVOCATE FOR R-24; -6-

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 SRI. E.V.GOPALAKRISHNA POTTY, ADVOCATE FOR R-13 & R-14 (A & B) SRI.V.SOMASHEKAR., ADVOCATE FOR R-20; R-6, R-8, R-10 & R-22 ARE SERVED AND UNREPRESENTED; VIDE ORDER DATED:24.11.2016, NOTICE TO R-7, R-9, R-12, R-15, R-16, R-17, R-23 & R-25 IS HELD SUFFICIENT; VIDE ORDER DATED:31.08.2016, NOTICE TO R-18 AND R-19 IS HELD SUFFICIENT;

VIDE ORDER DATED: 27.10.2016, PETITION AS AGAINST R-21 STANDS ABATED) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, QUASH THE COMMON ORDER DATED:10.03.2016 IN APPEAL Nos.K.SC.ST.21 & 64/2011-12 PASSED BY THE R-1 VIDE ANNEXURE-E, IN SO FAR AS DISMISSAL OF APPEAL No.K.SC.ST.21/2011-12 AND CONSEQUENTLY TO ALLOW THE SAID APPEAL No.K.SC.ST.21/2011-12, ETC. IN W.P.No.36885 OF 2016:

BETWEEN:
1. SRI. P.P.KRISHNAPPA., S/O LATE MUINIPOOJAPPA., SINCE DEAD BY HIS LRs., 1(a) SMT. USHA, W/O LATE SRI.P.P.KRISHNAPPA., AGED ABOUT 49 YEARS, 1(b) SRI. ARCHANA.K., D/O LATE SRI.P.P.KRISHNAPPA., AGED ABOUT 27 YEARS, 1(c) SRI.GOUTHAM.K., S/O LATE SRI.P.P.KRISHNAPPA., AGED ABOUT 26 YEARS, -7- NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 1(d) SRI.PREETHAM.K., S/O LATE SRI.P.P.KRISHNAPPA., AGED ABOUT 18 YEARS,
2. SRI. NARAYANASWAMY, S/O LATE NARAYANAPPA., AGED ABOUT 44 YEARS,
3. SRI. GOPALA.G., S/O LATE GANGAPPA., AGED ABOUT 50 YEARS, ALL ARE R/AT DODDAKANNELLI VILLAGE, VARTHUR HOBLI, BENGALURU URBAN DISTRICT.

...PETITIONERS (SMT. USHA-PETITIONER No.1(a), SMT. ARCHANA.K., PETITIONER No.1(b), SRI.GOUTHAM.K., PETITIONER No.1(c); SRI. PREETHAM.K., PETITIONER No.1(d) SRI. NARAYANASWAMY., PETITIONER No.2 AND SRI. GOPALA.G., PETITIONER No.3 (ABSENT)) AND:

1. THE DEPUTY COMMISSIONER, BENGALURU URBAN DISTRICT, KANDAYA BHAVAN, K.G.ROAD, BENGALURU-560 009.
2. THE ASSISTANT COMMISSIONER, BENGALURU NORTH SUB-DIVISION KANDAYA BHAVAN., K.G.ROAD, BENGALURU-560 009.
3. SRI. B.M.KARUNESH, S/O LATE B.M.MADAIAH, AGED ABOUT 50 YEARS, R/AT No.607, 15TH CROSS, 6TH PHASE, J.PNAGAR, -8- NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 BENGALURU-560 078.
4. SRI.SAII ANTHONY, S/O SRI.A.J.ANTHONY, AGED ABOUT 49 YEARS, R/AT No.16, CHANDRA REDDY LAYOUT, EJIPURA, VIVEKNAGAR POST, BENGALURU-560 047.
5. SRI. CHACKO THOMAS KATTAPURATHU, S/O SRI.THOMAS KATTAPURATHU, AGED ABOUT 55 YEARS, R/AT No.135, CLARION ESTATE, DODDAKANNELLI, CARMELARAM POST, BENGALURU-560 035.
6. SRI. MATHEWS PAUL, S/O LATE I.M.POLOS, SINCE DEAD BY HIS LRs., 6(a) MR. BORIS MATHEW, S/O LATE MATHEW PAUL, AGED MAJOR, 6(b) MR.PAUL MATHEW, S/O LATE MATHEW PAUL, AGED MAJOR, BOTH ARE R/AT No.L-134, 4TH MAIN, 14TH CROSS, 6TH SECTOR, HSR LAYOUT, BENGALURU-560 102.
7. SRI. ABY EIPE, S/O SRI. A.J.ANTHONY, AGED ABOUT 50 YEARS, R/AT No.16, CHANDRA REDDY LAYOUT, EJIPURA, VIVEKNAGAR POST, BENGALURU-560 047.
8. SRI. EMANUAL THOMAS, -9- NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 S/O SRI. R.J.THOMAS, AGED ABOUT 59 YEARS, R/AT No16, CHANDRA REDDY LAYOUT, EJIPURA, VIVEKNAGAR POST, BENGALURU-560 047.
9. SMT. NANDINI.M., W/O SRI.SHANMUGAM, AGED ABOUT 31 YEARS, R/AT No.2, INDIRA GANDHI STREET, LINGAIAHNAPALYA, 3RD CROSS, ULSOOR, BENGALURU-560 008.
10. SRI.S.KOTHANDARAMAN, S/O SRI SHANMUGAM, AGED ABOUT 65 YEARS, R/AT No.1, INDIRA GANDHI STREET, LINGAIAHNAPALYA, 3RD CROSS, ULSOOR, BENGALURU-560 008.
11. SRI. LALU.R., S/O SRI.M.RAJASHEKARAN NAIR, AGED ABOUT 48 YEARS, 12 SRI.SHIBU.R., S/O SRI.M.RAJASHEKARAN NAIR., AGED ABOUT 41 YEARS, R-11 AND R-12 ARE R/AT No.38, INDRAPRASTHA, ANNASANDRAPALYA EXTENSION, HAL POST, BENGALURU-560 017.
13. SRI. D.LAKKANNA., S/O LATE DURGAPPA, AGED ABOUT 74 YEARS, R/AT No.308, SANTHI NILAYA, SHANTHINAGARA,
- 10 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 BENGALURU-560 027 ALSO R/AT No.121, 5TH BLOVK, 10TH CROSS, 1ST MAIN KORAMANGALA, BENGALURU-560 034.

14. SRI. K.L.RAMAIAH, S/O LATE LAKKAPPA, AGED ABOUT 76 YEARS, R/AT DODDAKANNELLI VILLAGE, VARTHU HOBLI, BENGALURU EAST TALUK-560 035.

15. SRI. MUNIVENKATAPPA, S/O MUNIGA @ MUNISWAMY, AGED ABOUT 78 YEARS, R/AT DODDAKANNELLI VILALGE, VARTHUR HOBLI, BENGALURU EAST TALUK-560 035.

16. SRI. A.KRISHNA REDDY, S/O LATE ANNAIAH REDDY, AGED ABOUT 73 YEARS, R/AT No.33/1, DODDAKANNELLI VILLAGE, SARJAPURA MAIN ROAD, CARMELARAM POST, BENGALURU - 560 035.

17. SRI. K.VENUGOPAL, S/O A.KRISHNA REDDY, AGED ABOUT 48 YEARS, R/AT DODDAKANNELLI VILLAGE, VARTHUR HOBLI, CARMELARAM POST, BENGALURU-560 035.

...RESPONDENTS (BY SMT. SAVITHRAMMA, AGA FOR R-1 & R-2; SRI. DHYAN CHINNAPPA., SENIOR COUNSEL FOR SRI. M.V.SUNDAR RAMAN, ADVOCATE FOR R-3; SRI. E.V. GOPALAKRISHNAN POTTY, ADVOCATE FOR R-5,

- 11 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 R-6(A & B) SRI. K.MANIK PRABHU., ADVOCATE FOR R-16; R-4, R-7, R-8 TO R-15 & R-17 ARE SERVED AND UNREPRESENTED) THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF THE CONSTITUTION OF INDIA, CALL FOR ENTIRE RECORDS IN K.SC.ST/APPEAL No.21/2011-12 AND APPEAL No.64/2011-12 ON THE FILE OF THE R-1 AND QUASH THE IMPUGNED ORDER VIDE ANNEXURE-A DATED:10.03.2016 IN SO FAR AS THE ORDER IN APPEAL No.K.SC.ST/64/2011-12 IS CONCERNED AND CONSEQUENTLY ALLOW THE APPEAL IN No.K.SC/ST No. 64/2011-12 ON THE FILE OF THE R-1, ETC.

THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 17.12.2024, COMING ON FOR PRONOUNCEMENT THIS DAY, THE COURT MADE THE FOLLOWING:

CORAM: THE HON'BLE MR JUSTICE N S SANJAY GOWDA CAV ORDER
1. An application for resumption and restoration of land
-- bearing Sy. No. 11 (new Sy. No. 140) measuring 5 acres situated at Doddakkanahalli village, Varthur Hobli, Bangalore East Taluk, which was said to have been granted to Muniga, son of Muniga --was preferred by his great grandchildren P. Krishnappa (the great grandson through his first son Poojappa),
- 12 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 Narayanswamy (his great grandson through his second son Chikkagantalappa) and Gopal (his grandson through his third son Gangappa).

2. Their genealogy, as stated by them, is as follows:

Muniga Poojappa Chikkagantalappa Gangappa Munipoojappa Obalappa Narayanappa Krishnappa G.Gopal (P3) P.Krishnappa (P1) Poojappa Narayanaswamy (P2)

3. They contended that the land granted to Muniga (son of Muniga) had been succeeded to by his three sons -- Poojappa, Chikkagantalappa and Gangappa who were in joint possession, and on their death, their sons -- Munipoojappa, Obalappa, Narayanappa, Krishnappa and Gopal had succeeded to the property, and they had partitioned the property amongst themselves.

- 13 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

4. In this partition, they stated that the granted land had been divided in the following manner:

i. To the branch of the 1st son of Muniga i.e., Poojappa represented by his grandson P. Krishnappa, an extent of 1 acre was allotted;
ii. To the branch of the 2nd son of Muniga i.e., Chikkagantalappa represented by his two sons; i.e., to Obalappa -- an extent of 1 acre 06 guntas, and to Narayanappa -- an extent of 17 guntas were allotted.
iii. To the branch of the 3rd son of Muniga i.e., Gangappa represented by his two sons; Krishnappa and Gopal, an extent of 35 guntas had been allotted and 1 acre 25 guntas was retained with the joint family.

5. They also stated that this land had been phoded as Sy.Nos.140/1, 140/2, 140/3, 140/4 and 140/5.

6. They further sought to contend that the following alienations had been made by persons who had no

- 14 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 right over the lands bearing Sy. Nos. 140/1 and 140/2:

In respect of Sy. No. 140/1 -
i. 10.09.1993: Abbaiah had sold 1 acre 27 guntas in Sy.
No. 140/1 to K. Srinivas Reddy.
ii. 1995: K. Srinivas Reddy, in turn sold this land to Wilson Menezes.
iii. 24.07.2002: Wilson Menezes had sold this land to B.M. Karunesh.
In respect of Sy. No. 140/2 -
i. 10.11.1993: Gopal and Krishnappa (the 3rd branch of Muniga) had sold 35 guntas that had been allotted to them to D. Lakanna.
ii. 15.10.2001: D. Lakkanna had sold 6 ½ guntas out of the 35 guntas to Saji Anthony.
iii. 15.10.2001: D. Lakkanna had sold another 8 ½ guntas out of the 35 guntas to Mathews Paul.
- 15 -
NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 iv. 09.11.2001: D. Lakkanna had sold 20 guntas out of the 35 guntas to Chacko Thomas Kattapurathu.
In respect of Sy. No. 140/3 -
i. 10.11.1993: Narayanaswamy son of Narayanappa sold the 17 guntas that had been allotted to Narayanappa to D. Lakkanna.
ii. 15.10.2001: D. Lakkanna had sold 6 ½ guntas out of the 17 guntas to Aby Eipe.
iii. 15.10.2001: D. Lakkanna had sold 2 ½ guntas out of the 17 guntas to Emmanuel Thomas.
iv. 15.10.2001: D. Lakkanna had sold 8 guntas out of the 17 guntas to Mathews Paul.

In respect of Sy. No. 140/4 -

v. 1993: P. Krishnappa and his father Munipoojappa had sold 36 guntas out of the 1 acre allotted to Munipoojappa to D. Lakkanna.

- 16 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 vi. 2001: D. Lakkanna had sold 5 ½ guntas out of 36 guntas to Emmanuel Thomas.

vii. 2001: D. Lakkanna had sold 3 ½ guntas out of the 36 guntas Mathews Paul.

viii. 27 guntas had been retained by D. Lakkanna.

In respect of Sy. No. 140/5 -

i. 10.11.1993: Obalappa and his son Poojappa (2nd branch of Muniga) had sold 1 acre 03 guntas allotted to them to D Lakkanna.

ii. 26.03.2001: D Lakkanna had sold 1 gunta out of the 1 acre 03 guntas to Nandini.

iii. 25.02.2002: D Lakkanna had sold 2 ½ guntas out of the 1 acre 03 guntas to S. Kothandaraman. iv. 2001: D Lakkanna had sold 9 ½ guntas out of the 1 acre 03 guntas to R. Lalu and R. Shibu. v. 20 guntas had been retained by D Lakkanna.

- 17 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

7. They contended that the above alienations were in contravention of Section 4(2) of the Karnataka Scheduled Castes and Scheduled Tribes (Prohibition of Transfer of Certain Lands) Act, 1978 ("the PTCL Act") and were thus null and void, and that they were required to be resumed and restored to them as they were the legal heirs of the original grantee -- Muniga (son of Muniga).

8. During the pendency of these proceedings, KL Ramaiah sought to be impleaded on the ground that he had a right in the granted lands, but his application was rejected, against which, an appeal was filed wherein he was ordered to be impleaded as an additional respondent and accordingly, he was impleaded as the 4th petitioner.

9. Apart from the above, one Munivenkatappa also sought to be impleaded as a petitioner contending that the proceedings for resumption based on an alleged grant of the year 1927-28 could not be

- 18 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 entertained since the land bearing Sy. No. 140 was actually granted to him in the year 1964 and an attempt was being made to usurp his land. This application was also allowed and Munivenkatappa was also impleaded as an additional petitioner.

10. The Assistant Commissioner, after hearing the parties and after holding an enquiry, proceeded to pass an order on 14.11.2011, rejecting the application. In this order, he held that the grant of land made in favour of Muniga, son of Muniga in Sy. No.11 (after Durasthi Sy.No.140) measuring 5 acres could not be verified as the Thasildar had not furnished the original records, but since even according to the applicants, the land had been granted during the year 1927-28, this period was a "No Rule period" and hence, the question of there being a bar for non-alienation would not arise. He accordingly dismissed the application filed for resumption by the great grandchildren of Muniga (son of Muniga).

- 19 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

11. He also went on to hold that there were no original grant records which established that there had been a grant in the year 1963-64 to Munivenkatappa and, therefore, the question of considering his claim did not arise.

12. Being aggrieved by this rejection of the resumption application and the finding that the grant of 1964 had not been established, an appeal was preferred before the Deputy Commissioner by M. Krishnamurthy, son of Munivenkatappa (who had gotten himself impleaded in the resumption proceedings) and also by the great grandchildren of Muniga i.e., P. Krishnappa and Narayanswamy and grandchild of Muniga i.e., G.Gopala (who had filed the application for resumption).

13. The Deputy Commissioner by an order dated 10.03.2014 allowed the appeal of Munivenkatappa's son--M. Krishnamurthy after coming to the conclusion that the grant sought to be set up of the year 1927-28

- 20 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 was doubtful, as the grant records produced by the applicants in support of the grant had described the land in the year 1927 as being situated in Doddakannalli village in Bangalore South Taluk but, as a matter of fact, Bangalore South Taluk had only been created in 1940.

14. He also came to the conclusion that the grant made in favour of Munivenkatappa in the year 1964 was a valid grant and since this granted land had been transferred in contravention of the terms of the grant, the sale deeds were liable to be declared as null and void and the land was required to be resumed.

15. Being aggrieved by this order, the purchaser B.M. Karunesh preferred a writ petition in WP.17016/2014 before this Court and this Court after hearing the parties, proceeded to allow the writ petition by an order dated 24.07.2014, after noticing that the Deputy Commissioner had not afforded an opportunity of hearing to the parties. This Court, accordingly,

- 21 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 proceeded to remand the matter to the Deputy Commissioner for fresh consideration.

16. The Deputy Commissioner, on remand, proceeded to dismiss the appeals filed by Munivenkatappa's son and also the appeal filed by the applicants who had originally sought resumption.

17. In this order, the Deputy Commissioner had recorded a finding that the land had been granted in the year 1927-28 to Muniga (son of Muniga) and that the same had been transferred on 31.03.1958 and 03.05.1960. He stated that on the basis of the index of land and record of rights, the grant had been established even though the original land grant records had not been submitted.

18. He also recorded a finding that land bearing Old Sy. No. 133 after Durasthi had been assigned Sy. No. 140 and the old Sy. No. 11 had also been assigned after

- 22 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 Durasthi Sy. No. 140, and this factor was the cause for the confusion.

19. He also held that when the land bearing Sy. No. 140 (after Durasthi and prior to it Sy. No. 11) had already been granted in 1927, the question of it being once again granted in 1964 to Munivenkatappa did not arise and, therefore, the documents produced by him contending that there was a grant in his favour could not be accepted.

20. He ultimately concluded that the applicants had not produced records to substantiate that there had been a grant made in the year 1927-28 but he also held that the proceedings for resumption had been invoked only in 2005 i.e., 26 years after the PTCL Act had come into force and due to this inordinate delay, the claim could not be entertained. He accordingly allowed the appeals of the purchasers and proceeded to reject the application that had been filed for resumption.

- 23 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

21. Being aggrieved by this order passed by the Deputy Commissioner rejecting said application, Munivenkatappa's son M. Krishnamurthy, and the original applicants have also filed these writ petitions.

22. In the petition filed by the applicants, i.e., the great grandchildren of the original grantee Muniga, who had sought resumption, the counsel appearing for the petitioners was permitted to retire by an order dated 12.07.2024, since it was stated by him that the parties had taken back the papers to engage another counsel. This Court thereafter directed the printing of the name of the petitioners and also made it clear that if alternative arrangements were not made by the next date of hearing, the writ petition would be dismissed for non-prosecution. Despite this order, neither alternative arrangements were made nor did the petitioners appear to make their submissions.

23. Since both the petitions filed by Munivenkatappa's son and the original applicants i.e.., the great

- 24 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 grandchildren of the grantee were clubbed together, the arguments advanced by the learned Senior Counsel against the order of the Deputy Commissioner, which would also apply to the other writ petition, were considered and the matter was heard on merits instead of being dismissing for non- prosecution.

24. Learned Senior Counsel Sri. D.R. Ravishankar, appearing for Munivenkatappa's son contended that the Deputy Commissioner, though had noticed the glaring fact that the grant set up in the year 1927 which indicated that the land was situated in Bangalore South Taluk, when Bangalore South Taluk had come into existence only in 1940, this would, by itself, establish the falsity of the claim and the Deputy Commissioner had thus erred in holding that the grant of 1927 had been established. He submitted that this falsity in the grant records produced would also prove that the grant made in favour of Munivenkatappa in

- 25 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 1964 was bound to be valid. He submitted that the Deputy Commissioner had actually not doubted the 1964 grant and he had only held that there could not have been an overlapping grant.

25. He also submitted that the Deputy Commissioner had basically held that the grant in favour of Munivenkatappa was invalid and this finding would seriously prejudice Munivenkatappa and his son as they would have no remedy against this finding.

26. Learned Senior Counsel appearing for the purchasers, Sri.Dhyan Chinnappa submitted that the Deputy Commissioner had basically held that the proceedings for resumption had been initiated 26 years after the PTCL Act had come into force and, as per the decision of the Apex Court in Nekkanti Rama Lakshmi's case1 as well as N. Murugesan2, which have been relied upon by the Division Bench of this Court in 1 Nekkanti Rama Lakshmi vs. State of Karnataka, (2020) 14 SCC 232. 2 Union of India v. N. Murugesan, (2022) 2 SCC 35.

- 26 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 Gouramma's case3, if the proceedings for resumption are initiated belatedly, the proceedings are liable to be annulled on the ground that they are hit by Doctrine of Laches. This decision rendered in Gouramma's case was also followed by another Division Bench of this Court in Akkayamma's case4, thus affirming said position of law. Even in Manjula's case5, a Division Bench of this Court, has affirmed the decision rendered in Gouramma's case to deny the relief of restoration of granted land, since the applicants had approached the relevant authorities or the Court with an unreasonable delay. Thus, he contends that the impugned order could not be found fault with.

27. He also submitted that on 17.09.2021 this Court had, after noticing that there were two claims in respect of Sy. No.140, based on a grant of the year 1927-28 and another, based on a grant of the year 1964, had 3 Gouramma @Gangamma v the Depuy Commissioner & Ors, 2024:KHC- D:10666-DB.

4

Smt. Akkayamma v. the State of Karnataka & Ors., 2024:KHC:48227-DB. 5 Smt. M. Manjula & Ors. v. the Deputy Commissioner & Ors., 2024:KHC:51015-DB.

- 27 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 passed an order that it would be essential to call for records and information from the Thasildar regarding the two survey numbers, and information was required to be provided as to whether Sy. Nos. 11 and 140 were two different sets of lands or whether Sy. No. 11 was later re-numbered as Sy. No. 140 or whether some other survey number was assigned.

28. In response to this, Smt. Savithramma, learned Additional Government Advocate placed on record a communication addressed to her by the Thasildar dated 23.09.2021, in which, it is stated by him that as per the report secured from the ADLR, the original Akar Band of Sy. No. 11, measured 29 acres 30 guntas and in 1981, Sy. Nos. 146 to 153 had been carved out of this Sy. No. 11 and again in 1987, Sy. No. 154 had been carved out and in 2014, Sy. No. 160 had been carved out and there remained an extent of 0-06.08 guntas in Sy. No. 11.

- 28 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

29. It is also stated in the letter that from the original Sy. No. 100, in the year 1928, Sy. No. 140 had been carved out. He also stated that Sy. No. 11 and 140 had not been phoded and he has lastly stated that presently, Sy. No. 140 had been subdivided into Sy. No. 140/1 to 140/5.

30. In light of the above, the principal question that arises for consideration in these writ petitions is as to -- whether the Deputy Commissioner was justified in upholding the order of the Assistant Commissioner refusing to resume the land as sought.

31. As narrated above, an application seeking resumption was filed by three persons who claimed to be the great grandchildren and grandchild of Muniga and this application was filed in 2005-2006 in which it was stated that Muniga had been granted land bearing Sy. No. 11 (new Sy. No. 140) measuring 4 acres 36

- 29 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 guntas and this had been sold in contravention of the terms of the grant.

32. The Assistant Commissioner has come to the conclusion that the applicants had not produced any original documents relating to the land grant of the year 1927-28 and even if their claim was accepted, as the land had been granted in the year 1927-28 during which period there were no rules prescribing the period of non alienation, the alienations made cannot be annulled since the power to resume under the PTCL Act would be available only when there was an alienation in contravention of the terms of the grant.

33. The Deputy Commissioner, while confirming this order has also held that the original grant records had not been furnished, however, he has further gone on to state that the proceedings for resumption had been initiated belatedly i.e., 26 years after the Act had come into force, and hence they could not be entertained.

- 30 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

34. In my view, this dismissal of the resumption application cannot be found fault with for the following reason-

35. Three Division Benches of this Hon'ble Court in the cases of -- Gouramma, Akkayamma and Manjula (supra) -- have held that an application for resumption filed belatedly cannot be entertained, and these judgments have been passed placing reliance on the decision of the Apex Court in Nekkanti Rama Lakshmi's case (supra). In fact, the Division Benches have said that notwithstanding the amendment made to the PTCL Act in 2023, which had stated that an application for resumption cannot be dismissed on the ground of limitation, nevertheless, the doctrine of laches would have to be applied. In fact, in the latest decision rendered in Manjula's case, the Division Bench has held that a delay of 12 years in initiating the resumption proceedings had rendered the resumption proceedings invalid.

- 31 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016

36. In light of the above judgments, the reasoning of the Deputy Commissioner for dismissing the appeal of the applicants on the ground that the proceedings had been initiated 26 years after the PTCL Act had come into force cannot be found fault with. Admittedly, in the instant case, the proceedings for resumption were initiated only in 2005 i.e., 26 years after the Act came into force and there was clearly an inordinate delay of more than a quarter of a century in initiating the resumption proceedings. Thus, the writ petition filed by the applicants who claimed to be the legal heirs of Muniga, the original grantee i.e., W.P.No.36885/2016 lacks merit and will have to be dismissed, and is accordingly dismissed.

37. In respect of W.P.No.22712/2016 filed by Munivenkatappa's son, contending that his father had been granted land in Sy. No. 140 and that the grant set up of the year 1927 by the legal heirs of Muniga was bogus, in my view, cannot be considered in a

- 32 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 resumption proceedings under the PTCL Act. In my view, this question ought not to have been raised in resumption proceedings initiated by the legal heirs of an alleged grantee, under the PTCL Act, and even if it had been raised, neither the Assistant Commissioner nor the Deputy Commissioner could have embarked upon an enquiry and could have recorded any finding on this aspect of the matter.

38. It is to be stated here that in a resumption proceedings under the PTCL Act, the questions to be considered by the authorities is whether the applicants, who would be either the grantee or the legal heirs of the grantee, had proved that they were the legal heirs of the grantee; whether the land claimed for resumption and restoration was a granted land as defined under the PTCL Act; and whether the granted land had been transferred in contravention of the terms of the grant. Apart from these questions, no

- 33 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 other question can either be raised or considered by the authorities.

39. It is therefore clear that Munivenkatappa's claim that he had been granted land bearing Sy. No.140 measuring 5 acres in 1964 and the grant set up by Muniga's legal heirs that Muniga had been granted land in 1927 was a bogus grant, could neither have been raised nor be considered in the resumption proceedings as they were beyond the scope of an enquiry for resumption of a granted land under the PTCL Act.

40. Consequently, the writ petition filed by Munivenkatappa's son i.e., W.P.No.22712/2016 is also dismissed. However, liberty is reserved to him to pursue his remedies before an appropriate forum which possesses the jurisdiction to adjudicate upon his contention that land bearing Sy. No. 140 measuring 5 acres had been granted to his father in 1964 and the

- 34 -

NC: 2025:KHC:1001 WP No. 22712 of 2016 C/W WP No. 36885 of 2016 grant of the land bearing Sy. No. 11 (New No. 140) in favour of Muniga in the year 1928 was a bogus grant.

41. It is made clear that any observation made in these resumption proceedings relating to the validity of the grant made in 1964 in favour of Munivenkatappa shall not be held against his son i.e., petitioner in W.P.No.22712/2016 in such proceedings that he may hereinafter initiate.

42. Consequently W.P.No.36885/2016 is dismissed, and W.P.No.22712/2016 is also dismissed, but subject to the liberty reserved to the petitioner in W.P.No.22712/2016 as stated above.

Sd/-

(N S SANJAY GOWDA) JUDGE PKS List No.: 1 Sl No.: 95