High Court Karnataka High Court

Smt.Muniyamma vs State Of Karnataka on 6 January, 2010

Karnataka High Court
Smt.Muniyamma vs State Of Karnataka on 6 January, 2010
Author: Manjula Chellur Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6"" DAY OF JANUARY, 2010;}:
PRESENT 'uu

THE HONBLE MRSJUSTICE MAN3L;LA.Vc}%:'ELLéj1'R
&  _ ,  _

THE HONBLE MR. JUSTICE A.:\:{vE:'\';:LJ'L3T%O'ré_A-:;AA[§;'OjxA{LO'A__ ']

WRIT APPEAL NOf2683/42069 (T<vO,A)f " "
BETWEEN: 'V V V.

1. Smt. iviuraiyamma V   _«
Aged about 70 yeaE'S,~ - Q  ;
w/o. late Sri. Toti Nagappi' :

2. Sri. Muni §.'ei?a_gépa,:=._ _ 
Aged a_bouatu 41%}_.y_ear_s,__   _ 
S/0. Late  Toti 

Aged' about 33."year.S,'*-._ 
S/O. late »Si'i."<TO'{i 'N,_a"g-appa.

4. S§TT1t..AmVma.,\{V\?a'mrTTa
/1\'§I~'5;*C1 about 4'2~y-ears,

  "D/O". fLa_t'e,Sri. Toti Nagappa,

V  " W] EL» AS rinivasa.

A  }3\All aEe.V'VT'E§Si'dentS of
""Sam'pige'hal|i Village,
Bannfzrghatta Post,

 ..  Jigawni Hobli, Ar1ei<alTa|uEy Sri. (3. Papa' Reddy, Adv.)

Bangaiore District.
"  APPELLANTS



¥~.J

AND:

1 .

State of Karnataka

Revenue Department,

Vikas Soudha, Dr.Ambedkar Veedhi,
Bangalore -- 566 801.

The Tahsiidar,

Anekal Taluk, Anekal,

Bahgaiore District.

Smt. Rudramma,
Aged about 61 years,  
W/0' Late Sri.ShankaVrapp»a, "

Resident of Sampig'e_hraI_i'i "a_/itla'ge","f]-A

Bannerghatta Post, Jigani Ffiobii, 

Anekaf TaIu1<.,. Bangvari-oreijbistrrct. '
Sri. S.Chaj--:odr;ashekar,7._ "" "
Aged aE5out"'--36'"yeabrs,[j--.c  _ V.
S/0. Late.VS'ha.h'§<arap»pa',' ~ _ 
Res':'d'er;t,o?:f Sar%::'pig'eh'a!ii ViHag'e,
Banne_rgha'tta--~Post,V._ - I
fliganj Hobié, Adeka:.tjca.1gg_.,
Bangaiore Di's.tri"ct'. ,.  '

(By_s'r:. c..T.R.VSr'inV_i'V\'/ats, AGA for R1 & R2;

 RESPONDENTS

Appeal is fiied under section 4 of the

“E?{nV’g.h_i.~Court Act praying to set aside the order

r5as’s’éd _.i’.¥.?’:_.7the Writ Petition No.6756/2008 dated

-V 24/’O5./;’Qo9″.’

A Vd”~«_.”E”his appeai coming on for preiiminary hearing, this

“¢§y,’tvENuGorvALA GOWDA, 3, deiivered the following:

Lo.)

JQDQMENT

Land bearing Survey i\1o.205 measuring

guntas situated at Bannerghatta \/iliage,

Anekai Taiuk is a Thoti Service In_a.m,_i,anc3″a’tta–ei:.ed” t’o.Vthe’°’

Viiiage Office of Thoti of aannerghattjar~ijiiiag_e’;~

iaw of appeliant No.1 and gi’an”d.father~ of appeiia.ri’tvs..2–~3to

was holding the viiiage Th.otit_._and2§ was in
possession of said _Thoti Nagappa,
husband of aPP§!I§;nt i’éo’.’t– o:fgV’.:i§i’p.peiiants 2 to 4,
succeeded performing his
diities’t’att’aeh’:ed the Karnataka Viiiage
,{‘the Act’ for short) came into

operationifan”app!iea.tiofi’nVdated 02.12.1966 was made by

sav.é:d§”:~ ;_i\J:agi_appaV””-~a–i–ong with his brother Gurappa.

‘husband of respondent No.3 and father of

.responde’rit”I__Nro.4, had aiso made an appiication for regrant,

on the. strength of an agreement of saie. The

Tiahasildar/respondent No.2, foiiowing the ratio of iaw iaid

‘down by this Court in the case of LAKSHMAN GOWDA VS.

2

STATE OF KARNATAKA & OTHERS (1981(1) KAR.L.J 1) has

granted occupancy rights to said Shankarappa by4,aVn»._o’r.der

dated 12.07.1984 (Annexure–D to the writ pe_t:’_iti’on..]i;~—-.:

said order was questioned by thepagppeiian-ts»nei,ein:b«efore-«..

the Appeilate Authority/District Chourt_-~a€ter2at)o’ut4’2’2f-yVe~ars

by fiiing an application fof condonation

Appeilate Authority/learned regard
to the inordinate appiication fiied
under Section S’.Ovf the-i;.i–n1itat’i~ori_A’ct’i..andg,”c’onsequentiy the
appeai _i.§ni:itatVio’i’i”i(Annexure-i~i to the
writ questioned in the writ
petition, Siragfllte Judge has rejected, both
on thetoue:stion’~–otidei’a’$;:a’s’.weil as on merits. Hence, this

wrii;’ap.peai.V writ petitioners.

Papi Reddy, iearned advocate appearing for

“th’ei’appe–§.iar5it’contended that, regrant made in favour of

respondhents 3 & 4 is totally iliegai and hence, ought to

xghave heen interfered with both by the Appellate Authority

Learned Singie Judge. The order of regrant being a

t

/

_,,..

nuility, could be the subject matter of challenge even after
a lapse of certain time and in view of the decision of this
court in the case of YAMUNAPPA VS. DEPUTY

COMMISSIONER (20o1(4) KCCR 2696), the

moving the appeal was liable to be CONGOl’l€'(‘E;_:’..ti\iEtl.C§’l__:'[l3§’._

learned District Judge failed to applgy. It:’was:’_cb’nte’nVde:d he

that, the learned Single Judge has fi_ga~i2e5détQ_1’c’dhsider_Ati:eé

patent illegality committed the regraiitingj:ae’u.thQVrViVt\.i3

that there is failure to conslder”-tihegmatteirlin accordance
with law by the learned«-.a’ppeél_latte and the learned

Single Judge and hencVei~–in.t_e:rferencehis for.

he ._Weha’ve’*peii=uese.d.the writ appeal record and

c0risi_dered”~the made by the learned counsel.

Th..e_°p0;i.nt for consid.e.ration is:

_ the facts and circumstances of the
it tiaex /earned Single Judge is justified in

rejectieng the writ petition?”

A. 4′ Ihdisputedly, Nagappa and Gurappa, the

“‘.pr7edecessors of the appellants executed the sale deed in

(3

favour of one Nagaraiaiah on 21.12.1965 conveying the
aforesaid property. Even if the property is regranted to
the appeliants, there being feeding of grant, the ratio of

decision in the case of Lakshman Gowda (supra) appiies

and wouid oniy enure to the benefit of

Nagarajaiah. Shankarappa, husband of

and father of respondent No.4.’,””h’ad«aV5’ri’.

agreement to purchase the said property frorn;i$1a.gar’ai’a’i~aVh’~_

on 22.06.1978. The reg’i*a.nt, order'”isi[AaVri.é’${n’ré~p),”

questioned by thei”a.ppeiiran’tsf;before the ‘fnppeiiate

Authority/District JudgeiVs.i.onejp’a:ssed”–o_n_’i2.07. 1984. The

appeai.__was– i.e., nearly with a deiay of
22 yearsgin theaffidai}’i’t,,fi’ied in support of condonation of

deiay’ ‘(A,nne$<uir.e_fF), was stated, that they came to know

ofthe order on 15.04.2006, applied for a certified

copyo'n."'*'_1,,5V8.i0V'5*."2006, obtained the same on 22.05.2006

and— fii.ed-the appeai and as such, from the date of

i.<nowie'dge, the appeal filed is in time and there is no

""n'egiigence or iatches on their part in fiiing the appeai.

"iv-Lfearned District Judge white considering the said

i

/.

application noticed that, the mutation was effected in the

name of grantee Shankarappa in the year 1984-_.8i..5_fi..ts’eEf,

which had remained in challenge. It was l.

the appeilants have not substantiate,d__thei_r”poss’ess’i’on,an.d ”

enjoyment of the property and their

in the RTC or in the revenue”—recoro’s.’ The’,:na.r’rn–ie,,,ot’ the,”

respondents apllear and
that the Sale deed in favour of
Nagarajappa being is a
constructive.n,,otir§e,’._»_ the evidence on
held that, sufficient
groundvywasAno’t’.m_a’de> condone the delay of 22 years
and consejlquenti-y the application filed under

Section ,5 of theytlmitation Act for condonation of defay.

appvéication for barred by limitation, the appeal

l”‘.=.3_lS?)__V.st’o4o’d,V_yreiiected with the dismissal of the application

seé’i<i ng._"co-ndonation of delay.

Learned Singie }udge though has held that,

l Section 5 of the Limitation Act is required to be considered

t

/’

8
iiberaiiy, however noticing the facts and circumstances of
the case, having aiso regard the decision in the case of
SYED BHASHEER AHAMED & OTHERS VS. STATE OF
KARNATAK/-i (ILR1994 KAR 159), has heid that, the writ

petition is untenable in view of the inordinate_;cIe’i-aty-gin

approaching the Appeifate Authority/District

the matter is also devoid of merits;……

6. It is not in dispute that..,A:Nagappa_;

the predecessors of appe|iant’s,so»ld the’ pV_roipfe1rtyv;’inmfavoiir

of Nagarajaiah LJE’10fi’€’i’..” reg’i’ste:?:¢fl’Vg”i’-._sa|etvvtcleed dated

21.12:196SQ’:i;The:r§eaft’ea1:’the«p”ro’p”erty was mutated in the
namevxof”Nagaraj.a’i4ah’.v._:fi’r:a,e,.possession and enjoyment of

Nagar_a3’aia”h. “refiected”~~-‘ffrom the RTC is apparent.

Na’:g’:ara,itaiai_h eintter-ed” into an agreement of saie with
22.06.1978. Shani<arappa's narne

.aro_peareéci"Vii:n_t}he RTC in Column No.12(2). The ciaim of the

appei~!ari;ts that they are in possession of the property and

A igheiif. possession was sought to be disturbed on 15.04.1996

is not substantiated by production of any evidence before

i

/I

9)

the Appeilate Court. Though the regrant order was passed

on 12.07.1984, the appeai was filed oniy on 30.031.33.95

i.e., after a delay of about 22 years. The _

seeking condonation of delay has

considered by the Appellant Atutho-rity/ieahrnledit'{}is.trict.’

Judge with reference to thevfnateriallir,circumstah’::es off tlhegix

case. It is after ob}’ect’ive consVi_d’e_ratigon of alitheivffacts and
circumstances of the Hfiudge has
recorded the finding tihatihtherle i’io…’}Vu:VsitifViabEe ground to
accept g inordinate delay
of 22 competent authority
beingiia findinlgyg.9};»fact.,’fu__nies’s”perverse of illegal, is not
Eiable to be iinteirfered It was not shown before the

learnedsygsingieyyJudge’or before us as to how the finding

hy.y_the Avplpeliate Authority/learned District Judge

06.11.2006 with regard to limitation

su”if_ers__v’frorn any rnateriai error or iilegallty. Since the

.sappeai~..–:is hopelessly barred by time and there is no

“r.Ve><p.lianation of whatsoever nature to condone the

= .-.inordinate deiay of 22 years in seeking the reiief, the

k

/

a

appeal was rightly rejected by the learned District Judge

on the ground of unexpiained and inordinateW'de'Eay.

Learned Single Judge having examined the

found no ground to interfere. ijiaving

record, we do not find any groundgto

in the matter. Hence, the apoea} sta"r:.ds' reje:t'ed..V:,_… it

ri3/ –