High Court Karnataka High Court

Sri.Thimmarayappa vs The Commissioner on 14 July, 2009

Karnataka High Court
Sri.Thimmarayappa vs The Commissioner on 14 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


-;-

IN THE HI$H com”? 0? §£ARN.锥’1A M A?” B5-%é§$Vi.’§} ¥2’E:V”

mares Ti-£15 THE 14″‘ DAY 0? Ji}L’.’»’;. :?3i3:”~jg§: 3
PResEz-3%’ M %
THE HoN*32_E MR.P.D.DI§§A gggumg,kjc:~;:sav§%3§A:;;#,*4::§:c§§;f
%
mg HGN’BLVEua1*eés«§;§Q%S€?§Cé:§?;é’;&§R–§HAHIT

wag: Aéygaa :§;es_§:3e (L8~RE5)

zgrwmze; E

1

‘;*H;mAA%s.!a¥m«=§’*is ‘ _
5:55;; .éz;::7+;>:;;;’:*’=’;’§3 *2′.:;;A}«:.$ .. ‘
3 {:2 zgwa: ‘§’.A”P”‘ii£i?EA « _.

2~s,;’A*’:.i_3i<:,5 ' "

L;a:»:§:3$.::*é1:Eza_ . A

a’-

V .a…m.,.:.: :;:;”:g>u”:*,. i;xz1:§;<:;t:r»2
, B;s.N<;ALs:3RE;.__V

ségéi yaégzgraraja
'~ .. V A-:;§s;;.:s ;%.é;3l{L:L_i_'F 4'?" YEARS

':'E{f{£? Si3§ 21* }g',_§q'.é§A'i'ASWAM'f REBEEY

%«;~z;*':fg?.s*_~2s:§Jz§,g£s:za2~;:.;:sz':'§:
A ' :J":*;';%g:ai.;%a;,Lz H.{.)B§,1
§:%§§§V_,'§€{..$£§:§;'.j-:.;}§{é£' ${}€}'§'!z§ 'i'.é.Lf:}_%i,

éaiéaaswgmy
3:335 £%.5{.}L3"'£' ma :5;«;m«:;a-;

V L ” 2 Ag gm ;.;z:::e: S§5.’-‘i”i’A 933%.
..=:{;£«::’ N<.},9f:§, an»: <;;<::.;§s:;

!2€Ai3:'~§.DE Rflfib,
E¥%i'¥€3A?;{Z?F£E :23.

SEEVRKIE
;5:€.fz.§;i} £3;§3§’.}E.J’F 43 Yfifiééfi

ms

._ N;é;’i::&§é;%{3 ¢
T_§%a§§§L3’A§:$€;%U’F. ;:;g§a:3

am $:=e.s. §{&1}i§i;{ EAE

megs: Déifiilr 9;?

35; RA£1§A.}’€A%–L%L§.=1
z;”:'”;’.a:{a;»;a:g.,z 2103»:

ififisfixéfifizéfifik. saszmg ‘i’AL§,?k§.,

ff’: NAi)U’%.” Q8 Yifl-ARES

-‘:3j’L_.} 8 RE ASH W£§’%’H.APt’A
RESEEJENG ES 2}’-Ii} Ci§{OSS
§{2§§’§AKANAP£§;YA
ajf§.Y;§N§§;GP§ R

Bé’¥.§.’§GA§;C)RE’

.5;SHWA’§KH.ANAE{,&YPaE€A
iifléisil.) ABIOUT YEARS.

0′

33¢: 3:4: \f}:}§\liiA’2.’A§€AiF?i&NAP’3f§1 .’
%%&;i:§i§,)lN<1§ ,4? *{1:;:;£;A»:t:~4,.'§;N;; r:;*;L:,z"»

LE'i'§'Af:~i§-£.:%£&.£;»§J §~}§,)L'=.1.,- *

:m~éa;,a;ai§a22%g:_":%:;;%.3';*-s:: i:'.§;;.;3;-,2 _ V V

;<;s,;,~;2~1;_<;§e;;n;T;<.TVL»_V .V

siagzzzé A%§{)__U'i"' 53 'rVL~;1*u«:;;.._» '

31:": sure; vr;;%~a§;’e:;.a.<.:1r:;s-z:1:~4.,aa;+;;:=: gig;—..__ "
a;=:*:'Az<9x§&A:,L;'§;.g:b;4 . '.

:%:~é£_;a:;h.”s:e::: S(}L§’:’}_€ ‘::*u;;,s;<..'v_

:~;.g<;s Vm'1'aVV$'aagm L%§ié',«;'i"1?A
;»z:;:~s::::;;<3 A? ':~2.;;:;:.;;,at" m{:'r2:3;:<::e*
:«f:{m ‘t<.§:§'é.#2iiP,–.,%f".}.E€& i<<}£§}.
JA§_g<;::aNAV§v:AL:

‘ 2,i’;*:*A§em»:.::’;…e,: 302%;

~ w __ gsaaéaiageggai-5a;L?:’;%: ‘§’,%,LL§%ix

‘” T.S§x§1**:: .:€g:~¢;3m;

‘ «.-gasggzs §:B<}U'i' 44; yggsea

V% ;.};;,f<;» $2: pasmmgsg

:Lz;;é;1' Ni}, :29,

"~§Y'fiLEKAVP,.L
" margcgagoga; –» $60 230;:

ms s§;;:’:* 3}£NA’§B§a xagzaamaz
;aa;:«;1; A.t%£}U’é” ‘%Ei> vbmezs
we 53:3 5 s:«:;p::vas;a
:u:;;s:;”‘-:ssm§4*1*m :»s;:..m”*
1~s:;:.*:;;a; M 1,
ss:.::;Az< zagxza, EQALYANA ?2§A£'~%'E1%FA. V. _._
gag §¥%<3A am-a:e;, HOV ;;z~*r'_2;;';;-m:se':'s. L_ * '

my M; S' {as :~: £'éAi.%<; 2% AS${_3£3E§%.'%'§5}§~3-, mJi;<}a:;,af;jb;$ }

1 'E'%~§§€; CiL}P»'1{'é2§SSE€J¥\%££-§<§
i*:=':HU§-£A'i' BASGALUHE
¥a§%HAN:'~';GPsF<2% FALIKE
BAN{£AL{}F€E.

Ti-E5: §}£2PU’E’Y a:;s4s»4§.~ss;§;’;r_¢;;:;g
maaacgg ;,<;:»;e;=; i)§$'i'°E{h'.?'§"
E3&?€{.~i»A§.£,?RE.

$7»?

:3 ‘Mia; AS$i§s’;’£”P:§’%’£’ ‘r;:§}s!:§x&;:;$:g>r«:;«;;~&
zslazsma2_,<..3§<:«;–";=a.2a;':*z~z ' .
SUB m'%i£3';<f;§.*$, 2 " ~_ =
§3AN:i+A§;a':::::E', _ ' '

4 ;:;"r;2..i;';é; my ti!'-g§~€£V£A'1'A%<ifi
~ '~';s§a;<;P:t:¥ :':*:~: Sm: ..%;:%s:§?;:3 fifiifi UR1:§g'~EN E_}i§V&}LUi~'ME;N'§"
. 3 黣xS.BU§Li'3§§€G,
" Vi:;%;';\24a;;;i,<3§g:1g;;. §{h}SE'{)§¢£)h1§€'i't~}

{ 1}:$ ;.V-¥g":3{i9£'§a;}3pa, AGE; for R-2 {a iwai'-4 }

., AA ' _':§'hé se Writ Aiapeais filed uzidtzi" Secfiezi 4 03:" the
= "E{'a1I:z3£ak3 High Caurt Act, 1§61, praying to 38?; aside the crdér

— gaassad in the Writ Petitign No. W334/2604 dated 591929997

These Writ Aypeals ceming up far preizlminaxy Eaearixzg on

this day, V.$.SABHAH£'”£’, LL: dekivezred the followirxgw

g{§DGfiEfiT

‘$1556 apgeais are filed by respenderzts. 12, x _

23. 2 1, 2:2, 23, so and 351:: f’efi.fi§fi’;9{i£.A.}”%’i%lé4§=%%ié£.}§Q
{1.;s-+3533}, being aggrsieveé ::s:s;.41’_:hs ‘io;:~?:i–er c;:¢£e;é§%1
‘§’§?§f}€§”€iI}. €318 ieazmed Singlé has
dispaseci of the writ’ 1; dirétfién to the
Deputy C€3I’}fi{B.iSS_i()1{1€I’ £f,i.:§3§§I1%§i%#?§;§” ciaim of 22

pesirsens in i’4-‘€:>8′}”/ 1998, 13294»

2%/1g}’9S’,.” ié’5″*?’®/1993 and pass fresh

orders acsordafiéié ~i=:«r:+.1*;*.

, ; ‘~’§”he V’m:éj;§§nd:ser2i No. 1 herein flied Writ Petition

under Axficiss 22% and 227 of the

isfidia seeking for quashing that order dated

; ::.3;’2{,x;?:5 éié the file of Deguty CQmmissi0r:er, Baxxgaiore

“‘..f£7§;s’tm§;:i, NGoRfi$wE?§f$$_$b as per fi;:1n€xure-‘A’ to {ha

srkzjit’ fifititien. it is averrefi in the wrii: petitian that an

‘4 éfitent of 3 acres 1’? gumas cf land situated in Survey

i\é0s.7’2j1A, ‘?’2]};B and “73 0f Jaraganahaiii Viiiage,

\?

_’§_

%.3ttz:r8I1ai.§i Hobii, Baflgaiare Smiih ‘§.’a£ui<:, is a§é;;§;§5":i";§?i€i.V"E3r}r

the purpsosa of g:'az1i'ir1g hmme sites to

{ha pesgie in accordanca with '{§1€:'§f{:*v'iF5_iG:1s; «af}{ar:1a9é',ai{3

Acquisiiian of Land far (kant of £ric:'é.'2$e Sii;:§s"A§:i{,'V

Aftar the acquisition, ilhfi p0SS§S3ioI1 Of._i$.i3{"§; wags iiandad

ave}. to Sarakki {jffama '£'}¥e (Bram
Panchaj_§i:at.h *ess.?ith011t appiications,
arbitrariiy siiés under various
category, 01%; §x,j%erc€ $12611 free of cost to
pers<:zr1§:3x %z;€1§ 'f€iiVc§_._ -3113: site, remaining 56 aites
wera gi'§3' €IT{ 3.3"; Q beionging is weaker

se<:'ft;i;<:§£1"-;::ff' seciaéizyfl V anié is mess whose iands have been

V. iL23_.1:16diate132, the viflagers protested, stating

{i".:.a?§._3;§ie" ef sites has been made arbitxariiy ané

V _ magi? 9f. ihe' §C)€I1€fiCi8I'i8S beiang {

E’? §}€};’SOI”}S filed Wrii Petitizm iséawigligfi?’ 1~x68′?’ ,3 -1998

qnagzionizig {ha order daieé 4?’. 19398 iSSE1f3§s…_”§C3:}:,?V” f§i;E3~ V.

ikeputfa Qazzimisgémier canczeiing the sites, 811 ‘tijev gffiiifid.

that Gppsrimfiiy was 1103: given be;fVo{zA;e”‘<;2;i€:€i.§3fib£r:._. igfxé'.

$316 12332:; petitiais. was afioaved on }i;8. 1E§98

Deputy ilammissioner to hear tfgfireafisr
pass appropriate orc¥em.':' t3'1c: £:r1:Qai-tier xmégs éemitted
back is the i)e§ut;s; Llommissioiiér; ii-3:11:55' ;i};:,*tit;i0ners in the
said writ; petiti0r1':i:;VT.L,5¥iiie:d'=._ o§3_};§S .” ‘a,r1_d,: aiso submitted
written ….’_£”§1e”:V}é;3§;:ty.’ Elemmissianer passacl an

ordar hoidfixgéthai ‘:飧{¥éi§nenis made in favoux’ <31?' 79

vpersangé as va£is;:i.. has directed the Lbmmisséemer,

V.B:V9;€_1.h.avii; _:}3{Aar{g"a§Gre Mahazzagara Palike, Bangalore, ta

%3$i;;€V"T§:–:aTfif12§f"_§:%§ faamur. 831.113 aggieved by the said

V wrder EYE' tiié L}iéput3! Cemmissianer, the Writ Pefitian N0.

/4_2OV{§% is fiieé by the petitioners contending that,

.tii1é'v.;.}7e §:ut_§z Commissianar was not justifiad if} considazfmg

T i;Eié"Tapplicati0ns of 79 persons and only the appficatians

ubf persafis M10 haé filed writ miitiens were remitted E0

\)

the Deputy Cjommissianer and {E16 Députy {§{}E§i}"I}iSSiGfl€ZI'

might ta have COf1Si{i€I'€:C§. the ease of petifianers egg-i4:"a§:{£

hancszi. {ha ertiar paased by the Deputy fu1’1s§eiti3;~:”_.:

petiiicnérs anri the iear1:’a%d’_V casiiiisaéti V far , *

CQI}E€SiiI3g :<i*espm:dents,_ by _da'£.é{i" heid
that, ijaputy {}0I¥;rniss§0::r;i'r_has fine aiiamnem sf

sites to "?9 persogzg ?:g§"i@éz':2{i" b3%__L§€r$ons1 reffef:*é{ii._-VV’v’1.9.1§i»38., ‘-agidé {$26 Ezancaiiatiasn order and directed

fi :e,Li5€:;§>:.%t§; iiemmissisner therein to pass freak} arders in

aC¢:Gf:§ az’1&:f5¢” Simiiarig, Wzii ifieiitisn f’%9s:£’?2’§4~

_29{%>f i—-€99&§: flzére flied fiy ihree féfiiitififlfiffi which %2§;«’a$

*7,”‘—g§’§§;;e§e§”@% 0:1 23.111995, Writ Pfitiiisn 59.23322; 1993

‘éisposed 3f 01’} 1 £.8.199é$ and Writ Petitien

T “‘.. §~’é’?03;T25?#f3{}/ 19’§8 was disposed of on ?.9.1998. The matter

‘4 A was remitted ta ms Beputg’ Cemmissianer to consider tits

0*

-3-

case af {he ‘iiiioners and £0 ass fresh {>rd£i~*:9; in

acsordancve with iaw. ‘i’3:1eraf’0re, in 3}},

flied {he Writ petiiions chaflengingjkge c3_ffiC€’iié{£i0§’i’1 {if sizfieé » _

mafia in their faveur and the’-.::v:*<:£é1<'01"TT*s:ar1f{tc1ia§iiQfiT.in

rsespect cf said 132 personfi Set Aasida [é:1<i:.__i'at1€. maitzir '

was remitted to tha __Deput'§;._.. §1<:_nr:V:Knissic'I3erA fdr passing
fresh: srders in 3.cQ9rciéin{:;<:.1$e*i.€t3§..]E,a?i;ffjiribavevar, {ha Deputy
éjaminéssianer 'E71223 coziéiiieéjeci' apgjficatiens of aii the

"E9 persensg m_f'arr<=:0i to 22 oniy who

Shad cégaserf " §_"TiVif:é..%t§3:é"'~«§§;%};*iV_t .' ptetiticns, and 57 p€I'SOI1S_.
whose ai;i§§=:"_;€:z;f;£:35".:%._ '_ t:–a§1é:e£ied under fhfi (fianceiiatiozz

éfirciagj. * ziid 1:103', _1C§i a§§xe'ng€ the sams sznd in View cf the

Vtii3:t:€:ti0fi§s .i$:s1;€-:i in the afbmmid writ peiitian, the ieazfiiefi

§;:'~.i.:":{g'.,_i€ aside {ha impugned came: and ciiraciieasi

E",§1€ EL}€§C?i§£.fi.?}*'v 'éfiammissicner £0 CG£lSidf:I' the applicatiams of

h §¥1'ii"'1§e:itiQ31&3"$ rgferreci :0 in me abeve writ. jaafifieng

_' iii "as:Tic0:rC£ance with £aw and pass frésh Grciers and

aééardingiy éispased sf file Writ Petitiofl No,1?384/2004.

U Being aggriaveé E33; the said erder of £313 ieameé Sizngia

O

-51.

Judga dated 5.1.2009, re$p0nd€:nt$ 9, 11, 12,. V.

’22, 23», .30 and 35 haw prefermd this appeag ‘A

3. We: havé haarzi 33$ iearrxcifii co §:,i:2_:f;é£Tj

appeiiants, Eearriad Add}. £}ov$1’3:;I13€1″fi: . .,F;’dvoc3.€§:A V ,

far zigspondants 12 to 4.

4. Learned couzigéf ” submittad
that {ha Qeputy {:a_H1miss:ée§1¢r évaeg considerhrzg
the appiioatisnfflf ésx appellants also
swim 0:5; the. the iearrmd Singia Judgfi

wag I10: jusiiitéed ii’: d”i1ft:::€i§i.t,,Vg1′ the E.}%::g3ut}? (jamméssioner is

_ Vc0nsi;i¢:”V1§3.a C3{${:?._V_;O:§; 22 grersans W339 had flied the

.”~,xvi%itv.p:eti:é§:;$ “a:~:_1f;.ci 110: Q? othars who had accepteé 1.313

€3:.i};Cié.§§;1ii{>3§’_~1V.<3i§" éiié Sims. Hf', further submim iéxai L316

V §;@am1é7c–§ mags was mat justifiéd in seitifig aside fins:

V '7{.:3'§:3:'§f {ha .§;.}&puty Cemmissienerfi

We have g-Even carefui consideraficén {Q the

'«. éé':"i§;€r:i:i§ns of €313 iaarried CO'£1BS€i appearing for ma

3.p§3{2£§a3:1tss ami %mfii;:;.i$::fi iha n::a’£e:’iai 611 {ha recmfi.

K)’

– pg; WV

6. ‘£’.E’1e material 031 resard ciaaariy Show the

};}€§L’:tj.:’ C«Of11iCZZiiS$§.{}31€1″‘ has 36: aside the a£§otI:;’&i}§t;

favour 0:’ ?’9 persans. However, only

Peiiiian 5403.225? 1-557; 1995, j; ::=?V:2i*-34».2s=a;A_’_:’53§»2é;,

23322; 1993 and 257%; 19.9:é%~.___aI1dV’C.%1é.iE€nggE;€i’VV§M§§;§V o;§:®:~ a

Canceiiatioxiir. and the Said W1*§tL”§2¢titi0ns”a1i€_:’ aliifiwed in $9:
far as the 2=a1:’i%’; petitifi’-z.é%s_ tf1€1:j;E:§I:’*–5;rf;”‘cQ:acerned and the

matter was reférred €G =i}’€3§Z{i;1t§é’* §iQii,3i3fai;S5$§i§i3er for passing

ma 0r§ié:*”Ta:1jés§x ‘}i::?::”a§cc§r€§a;i¢£ei”i§azith Law. 89 far as the
ether 53?, p5€_rS:>zisa a:%é’ vz:éfi:¢€:~:’§:ad, the said persons have

accepfgrfd tE”:;%;~V c :351<;£:iiaA'£.io'1*3"L:oi' sites and did 130: $310056 ':0 éfiiie

V' «iiaev-ifirii;-L.:pc3:'{;i'£iafié'"afid »3&1'iC€fi&fi@3"1 was 1163: chalierzged.

Liiafiifgg regarci is 111% abave fads, it is siear that

mi: "sf-§:;:;%1;::3.§.ss§s:*;§:' was 39% jusiifiéd in censiéar the

~{38.S€ ai",g;E§ me "F9 pversazzs, but, the Deputy tfemmisgiazzer

:0 have soragidiared the saga Gf €)I1§§f' 22 persans 'game

K H,5%f:éiv& fiisé {£16 writ petiéiian and 3111 respeai of Wham '€316

mattfir has been remitted to i"1im\f§ fresh caflsideratiarz if:

*%3§.§;:.§-

_;;-

aecsrdaiiee with law. iéaving ragard :9 ma abavg $3136

malaria} on record, it is cigar that the arder passefi.

ifiaififid Siilgje Judge is just-siifieé. ‘”i’}:1ere is _1′:€3 ~
Eiifigafiifé if: ‘aha eras? passed by ?;i’1_e….E.e_aI*11<:'d"Smg!é°e.lVi;1«.:§g:%:V '
S6 33 :0 Cali fer interference in t:i*1is1'_:f1fr;ra1

Accsrciingly, we heid that ti1c5;1i%a::§ 'i:sg_ I1() Ifi1§jI§_3l_

ané pass 'aha fO§iGr§¥'fi3"ig Qrdcr

_ Writ agpeaig are H'

La'

1; _ ¥£3fiefIusfice

p_" &V;

‘HEDGE