High Court Karnataka High Court

G Madhusudan vs The Deputy Commissioner Chamar on 16 September, 2009

Karnataka High Court
G Madhusudan vs The Deputy Commissioner Chamar on 16 September, 2009
Author: A.N.Venugopala Gowda
'{34§,;V!$fl/s.VagdVe§4i Associates, Veeresh B. Patil, Advocate &
, STE HEe_gde"'fOr petitioner NO.2A)

IN THE HIGH COURT OF KARNATAKA AT BANGALQI%lgE*..V
DATED THIS THE 16"' DAY OF SEPTEMBER,  
BEFORE '  W L
THE HON'BLE MR. JUSTICE 
WRIT PETITION NO.'3v85S9}'1E9§'9(Sc/sfl.'  " V A' M

. BETWEEN:

1. G.Madhusudan, V  

Aged about 39 yea~rS;_ '_   
S/O. Sri.H.S.GopaIakrishnOa~A£:ha.r}~ 
Agriculturist,    '  
R/O. Do0_rNO.'2.2/£51, 5'T'..«:crossj,jv._VV O 
BasavesF1,wa;?a'RO,a"d,T_   
K.R.Mohaiia,"';~v§+;_sorej;«~.._   " _ 

2. Smt. T;L%;Jag4E"iak§Hfh:'fii.  '
Since kjeceased."hy_VLR's<., '-...___ -- '

a) Smt. Vidwya W/Oz. G:§Viad"iTOsudan,
Aged abou~t.43 years», ' N
R/C-g.' NO'. 2241*, .5" Cross,
~  B.3 S'av5eOshwar ROa'd--,-----« *
" «Mysorek _24_,_
 ' :Ame_n"d4meV'ritAVcarried out by Court
 .0.fder"'d:Ea«ted..1v?';6.09.
3     PETITIONER

 



petitioner, he is the iawfui owner, in actual possession and

enjoyment of the iand comprised in Sy. No.20/2'.et'c:.'r.gf

Hangaia Viliage in Mangaia Hobii of Gundiupete'--«i7i'a-i;i:i<.;<.,_"'.

Charnarajnagar District. He claims that,_«~the_:i.arid: wyasiu  

purchased by him in Feb.1995. :=_Th,e.,As}3co,n.:d_"petiwti:o_nAer.'A'

Smt.T.L. Jayaiakshmi (originaiiyyrespondent Nrofijyyibiut later',

transposed as petitioner No.2) that”, purchased
certain extent of iand in’..£§’ecernber,,1’19_9f4″.«.,_

2. Firs.t,.petitiorje’r’,:”h:ad.:er§piied permission of
the Asst. (:of%’;miAssi%oner,–…__;’i’¢a_nj’an,gud’ Sub Division for
purchase _i:n*i.V.:cruest’i’Von. The permission was
granted why’ «the :A’ssVt.._»i’Cjoiniimissioner on 12.01.95 vide

orders as atiA~nniexu’i*es”vBto B5. The second petitioner was

a.lsov-iperrpstted by th’e”‘said authority, to purchase the lands

egerrieeior’rije_,power conferred under S.79A and 795 of

rrre,r;amararesri2Lane Reforms Act, 1961 (for short ‘the

Act’). Th_e”;petitioners ciaim that, they being agricuiturists,

“possessing agricuiturai lands in the State, did not suffer

any disabiiity, under the provisions of the said Act, in

running the resorts, the Governmental Authorities, granted

ciearance for estabiishing of jungle resorts by

Colarado Resorts (I) Pvt. Ltd. The petitioners:,,”i:EaVir:n’

the conversion requested by them»~w.as a.ccovrd’eId, “on_’_jan’, it

objective consideration of ali ;’the1’_’_’igernfianeflv

including the existence of o’the’:._resor’ts. The_ ;:re’ti’tio.iers ” ‘

aiiege that, there is Ia step,_…nVj’other’ly attitI..ider§ of the
Government and the Au’th~o,ri.ties,f{.in ndatter of granting

ermission for estabiishriienltiof “uh ie resorts.

4. that, before the
permissionultoriiandswin question was accorded
under S.”8.0–of tine,’ enquiry was conducted by

the Asst. Co’ir1;niss,i’onevr and after finding that, the lands

“iv”‘could.;’°beA—..,puvtz tollnoriagriculturai use i.e., putting up of

‘resorts,1″-theé”conversion sought was granted. The

peti’t,i_oners,we.re called upon to remit the conversion fine,

V%li’*«…,,_”:2vhich was’:.remitted on 05.05.95 and the Viliage Panchayat

“g”ra,n}t’e’d the licence for construction of the resort. It is

that, after making huge investment for

B

1′”

10

(a) he set aside the orders of conversion passed
by the Assistant Commissioner, in favou’r*.,of

the petitioners in case Nos.18/9.Sf9t6V”-rapid.

19/95-96 dated 05.05.95;

(b) Since, prima facie vioiation _was._f:~fou~ndr.,in,’

respect of the proceedin’_gsa«ndi”

Annexure B to 85 of th’e,__Asst. C»or.1fin*e.ission”er,,”‘

office was directe’d_V”to separateiyC’C.proc’ess -and
submit a proposai u}nrd’;er_Secti’onu: of the
Karnataka Larid i–‘ii<:t.,.,.to the Divisionai
Commissioner, _i~'I'ysor.ie,:' _ __

(c) Since, the,rAsst..1″:Com}7ni’ssi.on,er, Kollegai, had
‘¢’,gg:i’=cised’é and has passed
ifhe_Vfo_,rd’e’r~s. Karnataka SC / ST

.’:of¢.:’_Tran.svfVe’r of Certain Lands) Act,
A 1978,’ it”was_fai.s’oV.,.observed that, the Authority
‘s_hiou|d” tai~:’e»’fu;rther action in the matters, in

_ accordanceywith law.

it Ag-g:ri’eyed, this writ petition was initiaily filed by

Pursuant to the order dated 01.12.06,

V . the fourtvhi respondent got herseif transposed as the second

it rpetirdoner, in view of her death, her iegal representatives

i come on record, to prosecute the wltlpetition.

3/:

11

10. Respondents 1 to 3 have filed statement of
objections, in justification of the order as at Annexure~A

passed by the first respondent. They have traversed in

detail, the averments made in the writ petition.

sought for upholding of the aforesaid order ”

first respondent and the dismissal o.f’th»e.wri–t petition

11. A rejoinder staternent2fd_ated 0§._{i4′.O2,

been filed by the petitioner.

12. The 1″ respon_dentiAli’n o”rd_er at’A’m’i’exure–A,

after referring to the proceedingsVi”whic.h’~,lfi:aVd’_itaken place in

the matter-_ vvitl\’..l/fegalrgié”lit:o”‘*–purchase of Eands by the 13″

petitioner, its iconi/’e_rsion and after making a reference

to theargumen’ts._advanced on behalf of the 1″ petitioner,

has.raised.th.e’following three questions for consideration:

vtwhiethxer there is violation of the provisions of
if .V””r<.._a.r'natai<a Schedule Caste & Schedule Tribe
{Prohibition of Transfer of Certain Lands) Act,
19?8 by the applicants in the matter of purchase
ofthelands?

‘/

20

first petitioner in the instant writ petition. The

learned Assistant Commissioner, Koiiegal vide

his order dated 09.10.1998 in PTCL No.43/97~
98 had deciared that, the first petitioner
husband) has purchased the said propert.¥._i5nV”:—fl*-

violation of the PTCL Act. The said orde4’r:’–wva.s’V’ 99′.

chaiienged before this Honfble .Cou*rt:’_’~ ,i}:.:
W.P.No.17473/2000. However, seed
came to be dismissed for non¥r;rosecutio_rj.Avi~de 9′
order dated 12.o6.2oos..t,,,s”‘My husband,’tr.-as’idoi:s

taken any Steps to get thesaid –rnatter~ restored
in its original nurn__b”e.r. Tit hereby.d’e.cIare that, I
have no interest in.’the7’sVaid..ii”pA¥.~o,i3§2rtV and

neither myiseif norwrnyifi h,Us:b-a_nd- intending to

pursuedythie in connection with
the saidi_ia’nd objection for the
resumptioh,__4 “of 9′ .said land to the

Govern”m_entr” _ V’ ” ‘9

View the said affidavits, record of
the caiseiiand Vt’h’e”_v»s__u’b,’rn.issions made by the learned counsel
Wont the both sides”, the point for consideration is:

” -.Vi/r«’,’re.ther,’ 15′ respondent was justified in

. “–orderi.’3g cancellation of the conversion orders

_ passed by the Assistant Commissioner,

_ Nainjangud in case Nos.18/95-96 and 19/95-96
“dated 05.05.1995? £4

~”_.

{.

21

23. Since the petitioners have filed the aforesaid

affidavits, whereby they have confined their relief.:on’lfyl_l’i~nA

respect of the cancellation of the order of conversi’onf’a–nd——.,A ~

have expressly stated that, they ha_ve_r_io o_i3je’ctiojn i”or’_’_t.he-,_V K”

other portion of the order i.e., Ann’exu;r_e–~.«i\, in the-‘ n&1ualitersj

relating to the Land Reformslwfict and-,/or is
unnecessary for me to regard,-».:_’a’n,y ion the
contention canvassed bvy’the.iea’rVnedu”counsel,for petitioner,
with regard to the gspectguiféliiling..,.i:.nd.e.rV..téh»e’$1961 Act and

Act 2 of 19:9,. 4’ l ”

–.It the impugned order at

Annexure _tl*iat”K’the”_;i»is’ respondent ordered the

ca_ncei.ia’tion of “said two conversion orders passed by the

A.Assisltan_tT f:orfimi_ssioner on 05.05.1995, by recording the

followi.ng””iin’_d_irigs’?

Pr’ess’u”re was brought on Government
_ servant for obtaining of permissions to
V. _»_’.j’A”,.purchase of agricultural lands.
The lands have been purchased from persons
T who were not entitled to sell the same,

k

_/_

23

declaring the sale transactions to be null and void,

resuming the alienated land and restoring. the prope.rty to

the grantee/s. Since the petitioners herein 2

that, only one item of land bearing Survey!

measuring 2 acres was the s’u’bVje’ct,_

proceedings under the PTCL Act, in:”resp_ect ofV_–whi,ch,’cla’se”~

No.43/97-98 was registe’r”e.d~, by dwssisizant V

Commissioner and an orcler dated ‘V0f3,Vi0._.199t§Vwa’sV passed,
whereby it was declared,”the’uisaie_.:_t’ra.nsaction involved
therein to be n..u«i’i:,.:a’nd voidzganid ultimately came
up to this which petition was
dismissed .ror,’lnm:§rose§0t.ioinr on 12.06.2008 and since

the petitionersVvhiayé’iV.not:””t,al<en any steps for recalling of

the ,o.i:d'er.and havevvalso stated that, they are not intending

tovpursué,thematter any further and that, they have no

iobjVectio'nfl_o.r resumption of the land involved in the said

V . case"to"–V:ti'ie":Government, the impugned decision of 15"

"'Vi,.respondént, on the ground that, conversion orders are in

0 vi.ol'ation of provisions of Karnataka Act 2 of 1979 is illegal

"and hence unsustainable.

ls

. 4

24

26. The 19′ respondent has decided to suisrnit. a

proposal under Section 118A of the Land Reform:.~«Actto_i’the

Divisional Commissioner, Mysore. Till

authority exercises its jurisdictiong”unc_|e’r;$’ectio*n_.:

the 1961 Act and passes anorder, ityis~–illega.lv–“‘-onV”tlle ‘part

of the 15′ respondent to havei».::set§asid”e.V. coihversion
0i’d€l’5: 0″ the QFOUHQ'”V-that}.mliheltefixis_violation of the
provisions underSectio’n_7§iAl’.”‘_§3t Act, in the
matter of purchaseof the to the orders at
B to B5. in exercise of the
of Act, were to pass the
orders aug.a!iri.stV the statutory consequences,

i.e., the forfeitt_::’r’e.of tifieliavnd to the Government, wiii have

‘ V’ ‘-to f’o.llow,~.in”i-which ‘event, the conversion orders, granted to

tth’e,peti:ti’a,ner’s~,_ wail automatically lapse.

finding of 15″ respondent that, the revenue

1*-‘i«.__”-irecordshave been altered by bringing pressure on the

,V.”GoV€fnment servant to enable the petitioner to purchase

_the lands under Section 79A and B is concerned, the same

i,

KI”

29

and pass orders, the petitioners will be entitied to

the benefit of conversion orders in case l\i_’o…:i_’8i_i’&_

19/95–96 dated 05.05.1995 passeai

Assistant Commissioner, Nanja..”§ud’.W'”” it

(vii) Anything stated in this order ‘inot’~_ta’!-tfeii:V’a:s”*–~a’nL:

expression of opinion_V:v’by_ this jtzourt;j1§.it’i1e.r the
Regional Comrnissione_r,tVxidystovre or” ftssistant
Commissionera’t.V:KoiiegVa~i€;.as~Vt’i_:.e:case may be, to
dispose’ of __the with iaw.

All

(viii) = passed against
‘E;.an:r§’dhar»a’ii.;:”‘S/0.”Garigoi|appa — respondent
Nofiin having not been questioned

it by theV”saidv_pe’rson, shall stand undisturbed.
it 5»:-itficgordingiy.

Sd/-‘
IUDG

–f.sac*”A