High Court Karnataka High Court

Sri P Sridhar Reddy S/O Sri. Venku … vs The Commissioner on 13 September, 2010

Karnataka High Court
Sri P Sridhar Reddy S/O Sri. Venku … vs The Commissioner on 13 September, 2010
Author: Ram Mohan Reddy
-1-
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 131'" DAY OF SEPTEMBER,j2O 10

BEFORE

THE HON'BLE MR.JUsTIcE RAM    _  

WRIT PETITION No.3s47o of ;2°0_o9 'Irina' '_ 

C[w. 

WRIT PETITION NOS.1'849-18.50 OF  iBI:f~A)II  ,

MISC.W.No. I397/2010 &'VMISC.W.-No.51 1.2/2010
IN w.P.No,3s4fm or 2909 (BDA)./

MISC.W. 1397/20 10 A: 'M1scIE.I:*a\Z;5  0 &
W.P.NO.38470.0F 2009 1  '     1 'A '

  A
PSRIDHARAAREDDTWS A' 

S/Q.,,VENKU_RED'DY\ 
AGE 47 YEARS,

 "  . R/AT / 1,  BLOCK
. jGANQENA§--1AL__L1, BANGALORE --- 32.  PETITIONER

 ~.(E§¥R «sir'<i«'§"'_I#»I'1(}ID{jIA'i\/IED NASIRUDDIN, ADV]

AND  ' - 

"  ~ COMMISSIONER D
 .BANGALORE DEVELOPMENT AUTHORITY
 ._ BELLMQY ROAD, KUMARAPARK WEST
BANGALORE ---- 20. .. .RESPONDENT

(BY SR1. A M VIJAY, ADV]

MK

MISC. W. 1397/10 FILED UNDER SECTION 151 OF
CPC FOR VACATING INTERIM ORDER 5: MISC.W. 5112/I0
FILED UNDER ORDER 6 RULE 17 OF THE CPC”-.R/W
ARTICLE 226 & 227 OF’ THE CONSTITUTION OEfI.ND_IA
PRAYING TO QUASH THE ENTIRE A.<~:~QUwIS_IT*I__ON

PROCEEDINGS AND AWARD PASSEDj' BYV"_
RESPONDENT ON 21.12.1983 AT 8:

PRODUCED BY THE RESPONDENT. 'AALON'GWITH.i'. ITS
OBJECTIC)NINW.P.38470/09. * I.

THIS PE'I'I'I'ION FILED UNDER-.. 1Vx'}"\'1'IC'I,.'I¥3AT.§2v2,6VV<'SI 2272*

OF THE CONSTITUTION OFTNDIA PP{I'–\fYI'1'JC% TO DIRECT
TI-IE RESPONDENT, ITS OFEICIALS._, OR ITS,_l-IENCHMEN
FROM IN ANY WAY 'INTERIi'ERIN'(?; WITH THE PEACEFUL
POSSESSION AND EfI\IJOYMf€»Nv"i' 'THE SCHEDULE
PROPERTY OR, IN AT1fI:MPTING""~-.TO._':_.DEMOLISH THE

STRUCTURES»,STA:N'DING_'THEREON; AND ETC.
W.P.NOs u1849w'l.S.5f)j;1¥Q*~..: '

BE'IWEI<3N :"

T, , I . IvIO}iAMMED”‘R1YAZUDDIN

–. _ .8/OI.,IvIOHAMMED ZIAUDDIN
AGE 46_YEARS
~ R/AT NO. 5, 3RD MAIN RAOD
VASANTHNAGAR (EAST), BANGALORE.

2 ” NAVEED PASHA

I S/O. LATE MOHAMMED ISMAIL
AGE 39 YEARS
R/AT NO. 647, 7TH MAIN, 2ND CROSS
HMT LAYOUT, R T NAGAR, BANGALORE.
.. . PETITIONERS

{BY SR1. A K SUBBAIAH & A S PONNAMMA, ADV)

M

AND:

THE COMMISSIONER M
BANGALORE DEVELOPMENT AUT_H.ORITY_” E
BELLARY ROAD, KUMARAPARK EST’ ‘ .. ”

BANGALORE. E. ..1E»RESPON[i3EN%I’j ‘

{BY SR1. V B SHIVA

THESE PETmO_NS E1LEt)»v.:J1~:pER’ ARTICLE 226 81
227
OF THE CONSTITUTTONVA *’O.EfIND1A PRAYING TO
DIRECT TI-IE RESPONDENT ‘LSSTJE AEPRORRIATE WRIT OR
ORDER OR D1REcT’1OVNV:’THE__ N TGRE_’;G1T PROHIBITION
REsTRAIN1NG.–.TEE Ij3ESP’Q1\TD’EANT, “ITS” OFFICIALS AND
HENcHMAN3..FR-SM DEMOLISHING THE BUILDING OF THE
PETITONERS;HEREIN’~-.STANr51NG IN ASSESSMENT NO.6.
EHOO1?SANE’RA.;_,V1LLAGE’. ~– KASAISA I-IOBLI, BANGALORE
NORTH TALIJK; AND ETC’.

THESE MISCf;W;s__}LNI3 PETITIONS COMING ON FQR
PRLHEARING IN ‘E5 GROUP THIS DAY, THE COURT MADE
THE. FOLLOw1NG;–. *

_ . . . .

questions Of fact and that Of

Sr-ise Vforivticfieeision making, with the consent of learned

_cOurz1sei for the parties, the petitions are clubbed

O gttcgether, finaliy heard and are disposed Of by this

—-Common Order.

bk

-4-

2. It is not in dispute that land

guntas in Sy.No.6 of Boopasandra V111age,oL1t’oi”

the petitioner claim to purchased

sites, was acquired alonggvzith 1ar_g”‘e- tracts.

the formation of Rajarnahalnéiii’ Stage,”-Cfoiiui:’}IImStage,
Extension layout, Vifieyelopment
Authority, for, short… preliminary
notification Pfvinaiwjnotification dated
of possession was
nofified dated 3.1.1985 under

Sectionxi1§d3d(2) Land Acquisition Act, 1894,

the”«1ay_out has been formed. According to

— BDA, the notified kathedars did not

acquisition proceedings while one Raziya 5

Bee; ‘W’/o. Abdul Jabbar Khan claiming to have; an

in the immovable property in question

___5instituted O.S.No.3502/89 for permanent injunction

arraigning the respondent-BDA as party~defendant

which when dismissed by judgment and decree dated

5*

-6-

3. Aithough a faint effort was made by’

counsel for the petitioners that

permitted to challenge the noitificateionscp it

lands in question, I am afraid neither suchajp conte_ij.1tion_–‘*.

cannot be countenanced in
the light of the decision Imnvsnuss LTD
vs. STATE or p OTHERSI
disentitling in question the

acquis_i_tior1~ couért of law.

4. iA~Fut1c1 this Court in POORNAPRAJNA

H_o*Us1Es: tpmilnnzwoz COOPERATIVE SOCIETY vs.

DODDA BAILAMMA & OTHERS? hgiq

“28. Writ appeals 2090434/93 arising
out of wit petition Nos.480 to 484/93 have
been filed by the purchasers of the lands
after the issuance of notification under

Section 4(1) of the Act. Now it is a well

‘ (2003) 5 scc 365 M

_-7..

settled proposition of law that a perso;1*-Wl1o_:”‘.j’

purchases the land subsequent {the

issuance of the notificat.io’n–under _, .S”ectio11._f,

4(1) of the Act, cannot be to

owner. Such a pu:~’ch__aser7has no.”ri’ght_ to’;

challenge the acquisitionl’it_self,” he

is entitled to claim b3dr’VVi1’tue of

sale made in title and

interest ;of__ his A 1 Reference may

be Ina-deb t’l1e”Supreme Court

in it jji’i1’§’J’i._3ui;A sR1. SHIVKUMAR
I’l’BHAF§t}Al?}}”‘&:”Ofi’i-IERS”{JT 1995 (6) so 274)
* ‘

A T V of the Government
ind_i_c_ates that the person whose land
was acquired means the owner as on

‘-date. notification was notified for

‘V dll’-ijacajuisition, and he alone will be
t ‘V entitled to allotment of alternative site.
A person who purchases land
subsequent to the Notification may be
entitled to claim compensation by
virtue of sale made in his favour,

namely, the right title and interest the

3 ELR 2.998 KAR E441

-8-

predecessor had but, he cannot

said to be the owner for a11otrn”ent..’ it

since the right of ownership Wouid_beA_f

determined with refere’nee’4to theedtate V

on which Notificationi’ufi_der

4(1) was pubIished’.~..-WasVt}1e”V’.ijewVV

of this Court in another oases ‘white

considering: the Judgment

of the De1hi4Hi_gh” these

circtariistancet V’ it Ttllowed.

S h’e””considered

dddd “‘tto:.:ivi}3’eTV’::ii§he ‘”_’as””on the date of

_ ” Section 4(1)

= the Gazette. The

direction given by the learned Single

“eiudged ‘accordingly quashed. The
:Wi}it.Petition stands dismissed.

it “Reference can also be made to the

subsequent Judgments of the Supreme
Court in SMT. SNEH PRABI-IA vs. STATE OF
U.P. 8: ANOTHER (AIR 1996 SC 540}; U.P.
JAL NIGAM, LUCKNOW THROUGH ITS
CHAIRMAN AND ANOTHER vs. M/S. KALRA

UR

-9-

PROPERTIES (P) LTD., LUCKl\?OW;~””;~’\;[\lf_)_J:’I’
OTHERS (AIR 1996 SC 1170) aiIH1d~.,:$\;]’AY t

KRXSI-IAN SHINGHAL vs.:-‘U’NI«ON~’_:OF’:iIi\I’DlA.’_i’. it

AND OTHERS (AIR 1996:”1SCf_’_’2L5’7’7}=i_ ‘-15}:
aforesaid judgments’ -..__t_he S_uprerr:e:’
reiterated the View
Bhargava” casg Supraiargdg p held that the
purchaser subs’et;uent_Vtoitheilissuance of the
notifications uiiideriffiection 6 has no
right acquisition
Dro1§§e5ii1;1éS’i”’ ‘ a

exfeielgsettied proposition of law that a

person the land subsequent to the

is:s’}:1ance,vp_of notification under sub–section (1) of Section

V of”-cannot be said to be the owner and such a

Fcannot have the right to challenge the

acquivsiition itself although he is entitled to claim

vcofnpensation by virtue of the sale made in his favour

__§i.e. of right, title and interest of his predecessor.

M

.10

In the circumstances, writ petitions :are_wi__fict’§;cut

merit and are accordingly rejected.

In View of the disposal ofithg. ‘:petitioia.sL:_’i{ssei’f,

MiSC.W.1397/2010 &«’ »i__M1sc,W.511.27/gfcvio

dismissed as having become__i’mriecessa:yi_.’ I if;

KS