High Court Karnataka High Court

B C Chandrappa vs State Of Karnataka on 29 October, 2010

Karnataka High Court
B C Chandrappa vs State Of Karnataka on 29 October, 2010
Author: V.G.Sabhahit And B.Manohar
IN THE HIGH COURT OF KARNATAKA. BAN

DATED THIS THE 9,02 TH DAY or ocT0BE11_....,"2bV"1éi'»VJ.A. K

PRESENT

THE I-ION'BLE MR. JUSTICIS>A'V';G..&S1'1 B}{IA I*x;vET£'   

AND
THE HoN'BLI: MR.JUsT1cz~:L E,   

WRIT APPEAL 1%.i310'5/2002(viv..i%+.fiEs)

BETWEEN :

1. 13.0. Chandrajfipa; _ § 
Aged about!43 ye':-a:1"s. K  "" "

2. HR. Visha.1ai.:$:harri'maV '_  *
W/053*; Qfj;'ar1(f:'£.;ap;ja..» 
Aged about  yjealfs   . 

3. B.C. Gcvgfha ' ._ .A _ 
D/0. B.C;--..Ch.and1'appa«...
Aged about 2.SVy'ea1's 

_ A AI]' a1¥é'A1'eVS}'.di11g  14, E Cross Kirloskar Colony,
' {PO31..QffiC'C._ROa7d, Mahalakshmipuram, Ba11ga1ore.86.

... APPELLAN TS

 (By Sn:  shekar Shetty, AdV.,]



AND :

1 . State Of I{arI1aiaka
By its Reveime Secretary
Vidhana Soudha. BE'LI1gE11OI'€'"O1

2. The ASS1. Commissioner
Bangalore Sub division. Bangalore

3. The AdDTiI1iStrat.O1',
Peenya Group Panchayat.
Bangalore North Taluk.  _

4. Laxman Uchclaai.

Aged about 58 years,
8/0. A. Veerappa,  
N. 10/106. I CI-osst» :5 _ .  ;
11 Stage. Kirloskar CO10ny,"j' '
Ma}Ia1axn1ipurarrl..V.~'~  .  -
Bangalore: éi-'~6_  V  Vf

  .   RESPONDENT5

IP.y”S’irI’A:.:S,. for R1–R3. M/S. Holla
&7.Ho1_l2L for __ — ~

‘ITIIS=jwRIT__ AAPPEAL PILED U/S 4 OF THE
KAi~<I'\U–\_TAKA'-»Ei1G'I-i COURT ACT PRAYING To SET ASIDE
'i'H'};?.. _()RI')I+ZR" -I2ASSEI) IN THE WRIT PETITION

,NoI3sI"1I"/*~1_993 DATED 13-2-2002 AND ALSO SETASIDE
» _AN.NEXURZF1; _'G' TO WP. PASSED BY SECOND

'I._zESPONiDE.NTi.IN V.P.C. APPEAL NO.4/1993-94 DATED 9-

" 99-1.993;

‘l”‘iI’I’IS’AP’P’EAL HAVING BEEN HEARD AND RESERVED
POR”OR_DI:«:RS AND COMING ON FOR PRONOUNCEMENT

A “GE JU’DoEIvIENT THIS DAY SABHAHIT J, DELIVERED
_ TI’_I»iE* P’OLI.OwINo:

J U!) GMENT

This appeal is fiied by the petitioner Nos. 1 t,Q””3p in

W P N0.381i1/1993 being aggrieved by

13.2.2002. wherein the iearned Single

Court has deeiined to interfere

the second respondent i1):_W .’P,.’7w

Commissioner, Bangalore S’L’ib.,:._V’DiVisit5r1, :_uB’ar1galore in
VPC Appeal N0.4/ perhiftnnexure
‘G’ to the Writ Petition an_ci_dishfiissehdvVth:ei_Writ Petition.

2. of the case Ieachng up to

this with=..fe_feret1ce to the rank of the parties in

Pettition before the learned Single Judge, are as

foiiowsz V’ ”

It is the ease of the petitioner Nos. 1 to 3 in the
Writ Petition that first petitioner is the husband of

second pet:itioner and third petitioner

daughter. First petitioner purchased

under sale deed dt.26.8.1.987 from

Varnan Naika as per Annexure ‘A7 to”t~he1Writ.–‘Peti.ti–on{.i

Second petitioner acquired “sit’e._No.A1’4Vas per 19_iI1’E1€Ifl1I’€ * V

‘B’ to the Writ Petition on d.i_s;’s’o11;:tion.’oi” ~.partnership
deed and site No.14- Akfas ..:s:ec_ond petitioner
by Ma1leswararn:”‘f’ailo;’iVng’ ‘ tive-.2 Society Limited
as per W’ri_t”Petition. Thus site Nos.
13, I4 .14-AV aVtfee_iad}iace.:1t to each other. altogether

irieasuriiig d°i:Q_O”X5’4’,h=_ sittiated at Laggere village in

B€i1’1§{&l}01’€ district. First and

‘s.e’eo_IidA _peti’tiio:_1ers constructed the ground floor after

obtaiéning . _” the permission Licence from the

3″”««._’VAdministrator of the Viilage Panchayath. Thereafter,

« e:.t.i1e3r.1e21sed the open terrace of the Ist floor to the third

petitioner M daughter of first and second petitioner to

construct: the 1st. floor, 2″‘ floor and the 2″” floor”—as a

x

Kalyana Maratapa as per Annexure ‘D’

Thereaft.er. the third petitioner gave power__oi’..at,to1=neyto _&

first petitio’ne1″. Plan was sanction for the”«co’nstru.ctio’n of

the Kaiyana Mantapa and;I._.icen'(r–e was aisles o’otai’ned,W

though it was not necessar3t’t’i’tot’put ti’p.c’o1istr1,;ction in
respect of the lease petitioner in the
area rneasuring 60’X5Q*_ itheav”1\.:’..’CrV’oss. Kirlosker

Colony, pf ti}-‘}o’aCi:, Banga1ore–86.

Cor1st1’t1tctiorj;i:,of I<.a1"yana."'ivia'ntapa was undertaken
as perzthe.san-ctior;Vand Licence. Respondent Nos.

4 and 5 VW3rit:"vPeti.ti0n and another petitioner by

%M.N~.C. Ij19s""beir1;g aggrieved by the grant of the

and Licence cit. 10.6.1992 for

con!st,rL1c.tio§.1,-1'of Kalyana iVIantapa, filed W P No.9348/93

on thevfile of this Court and the said Writ Petition was

of at the stage Wreliminary hearing by

holding tliat effective remedy is provided _i,ii1de1*

SeC.58(4} of the Kariiataka Village Panchayats

_(.'

Boards Act. 1959 [hereinafter called as '

iQl'" K

brevity} and the petitioners have-iarr.alte'rneitive'4_reInedj#g

of filing the appeal before the

challenging the very sanctioii..pia.n iiriputgneldvf Writ
Petition and it: is equally open""to'Vp_:thVe-»_petitiori'ersVito seek
appropriate interim being the
position, and and
efficacious hrippeai. This Court
declined jurisdiction of
this Court of the Writ Petition
by observing is filed within a period of
tivo«–.wee'I;s order 1.6)., 1.4. same

i. of on merits regardless of the

1'=~liI1'1ita[i(J..l;41 a11d.all;.«tfhe contentions are kept open.

\

3'. It is the further case of the petitioners that

in the meanwhile, after the dismissal of

Petition, a person was set up for fiiing the.–A4s:ni1:,.T:"Since "

no interim order could be obtained in the st1it,'4th'e__s.ui't.,

was not pursued and thereafter,t"Or:igi1'ial St;it~.was .fiie'dV._

in 0.5. No.2712/93 by petvitioneri the 'V V

third respondent in 'and"V3inte1'irn
injunction was respondent.

from interfering viwithw the Kalyana
Mantapa Sec.2OO of the
1959 Assistan_t.'”Commissioner — second
respondent.’_herein.” as V.P.C. Appea1~4/93~94

and an 1’nte1’~.i1r1 order’–._of’~’stay of the sanction order was

~grantedgpinitiaily in”‘ti”ie said appeal. Thereafter an order

injtinctioii granted in OS. No.2712/1993

was.__’p1*odui:-;’eVdi and interim order stood Vacated. The

{“2-‘..__”second”respondent passed the finai order as per

‘G’ on 9.9.1993 which reads as foilows:

“=.\9;3,’E’:i

8

“For the reasons stated above, under

sectionsm 53. 54, 60 and (X) of the Ka.rnai.al_<__a.

Panchayath and Local Bodies Act, l9594,.._V[~l_]y_

cancelled the licence which was said to be.~i~ss_ue'd , A'

to construct IS'-, 2"'? and 31"' floor over site' 3

and 14 of Laggeri village, decidingéthatditydé

issued according to rules.

[2] And also caiicelled theliiience’dvgraénted u

by the Peenya grama Panchayath~ .i_n”Autéivo1;irVVV0f
Kumari Geetha, torfun thee-Ktalyana Mar1t»ap..5§

(3) sill-7e,enya grama
Panchayath__to building
Constructed”e1j’r:roai_chi11:g feet road at
the fgf and 14 under
section Grama Panchayath
and ‘Local it ”

vii’; of the business run1’1i1’ig

LJsha”?ivm.l3«e1’s, as no already the Pollution

, taken action, hence this authority

not found suitable, therefore. the

llgrétmzl Panchayath about: the pollution

cor~1t.rel matter, can take final decision and after

it “the Plantthayatih can take action by cancelling the

we

9

licence not to cause trouble to general public or

it can renew t.he said licence.” .

Being aggrieved by the order passed by the’…seco~:_1d

respondent on 9.9.1993 as referred to

Petition was filed by the petitaioiiers 1 to”3″ 9″‘

Petition contending that the Assistant lfloniniisslionleri

had no Jurisdiction to e1″l.i.€~:?..t'<1in""tTy1t'i _&il?De?l1'~ .u1'1der = 9'

Sec.200 of the 1959 Act. It .contended.that§ though
1983 Act namely. Karha.taiai§–'pziii5;;l_ ..l;':'arishads, Taluk
Panchayats, Saini._this:;Adill/laridal'-.lParichaytath and Nyaya

Panchayats come into force, the said Act
was not given' e.ffe(,»–t::l""_tol in Bangalore District by

notification dt.~ .._Vl:iv21-1'5 :August 1985 and the area in

.qiiestioVnwi.wais'*~-goveriied by the repealed Act, 1959 and

not applicable. No appeal can be

_p entelrtairied the second respondent. against the order

bypassed the Administrator as appeal can be filed only

la

10

before the I_)eputy Commissioner and the administrator
had no jurisdiction. No appeal lies against the order

passed by the Administrator. It was also covntend.ed

that the order has not been passed

opportunity to the petit.ionei’s__t.o__ s’ubsta1’1–tiate’w if

Contention and that the appe1′:iat.ef_”aiiithiorityil

passed orders in aeco1’danCe__With law.’ It_isv.aVei*’1*ed”that ” V

kalayana mantapa was oon,s:t’ruet;ed after obtaining
sanction plan and Lieenee in with Iaw and
there is no eneroa._chrr1ent; is pending before the
Civil Cv:’;’i,ii*’i;;A_;Therefoi*e’;~,VVt-he passed by the second
respoiideaiitwas vt.:di”be.–~set aside. Respondent Nos.

1 to 4} didfiaot file. air_1_y'”objeetion statement. However,

xNo.S”f1’ied the objection staternerit to the

AVa\”(ei*ring that the averments made in the

writ__ petveit;i0″n, ‘was false, frivolous. Vexatious and not

~ “~mai11tai.nabie either in law or on facts. The order passed

second respondent in the V P C No.4/93434 (it.

by

11

9.9.93 produced at Annexure ‘G’ to the Writ Petition has

been passed in accordance with law under 1959 Act

since 1983 Act: is not applicable to the prope-rt’y_i”–i_n

question and the second respondent has4″:*poi\2sfe’:.4S*~ ‘

suspend execution of orders €fC::’,’ of }??anch’ayats_’an”d.

Taiuk Board if in his opinion the”«execu’tior1. ¢{1″..ar;y

or resolution of a panchaj}at:h~.._or Taluk.Boai=d'”‘or”:any it

other authority or Of!ice1’ Panchayath Taluk
Board or the doing oi”aijyti1i.rig about to be

done or being done Panchayath or

Taluk ~Board”i;is “‘i?1i1jiiet’;” unulawful or improper or is
causingor.1s’1i.keiji~tovcause injury or annoyance to the

publicor foiead. aA’brVe~a:ck1 of peace be may by order in

“*.,_wi’iting;p_.u11dei’ h’is””‘sigVnature suspend or prohibit the

“Notice was given to the writ petitioners

and éLftev1’.heari11g the counsel appearing for the parties,

“-second _1’_éSpOnd€I1f, has passed the order in accordance

A “”wii’h_iie1Vv holding that the appeal is rnaintainable and

1.}

the Licence for construciiion of kalyana mantapa could

not have been granted. There is encroachrnent on__ the

public road and wherefore, the order paSSCd”:Vb:g;””‘*t;F£€

second respondent is in accordance with u

not call for iiiterference in the wrif”p’e–ti.tion in _ex’e1’ci’se of

the writ jurisdiction of this Con_’rt’–_lV_a’ndlisought

dismissal of the Writ Petitionfifi.

4. The learned considering

the C0nt€nti0}fi”:’»f1l;h€ for the parties

held that before the second
i~espondent._ ‘:.iiiai11t_§*[ifliam.ble as 1983 Act was not

applicable the in question where kalyana

is~.situate”d”‘and the same is governed by 1959

Act,”Whe.i’ei’oi=eQsecond respondent was competent t.o

enteitairi revision and after detailed consideration of

mat.eAi*ial on record, has rightly held that no Licence

j “o’r*.,s_a’nctio11 has been granted for construction of

kalyana mantapa in a residential area and there is

encroachment as held by second respondent.

VVhe1’efore, the o_1’der passed by the second resIp’ofid.ei1t

is justified and does not call for intert’ere11cefin V’

of the writ jurisdiction of this Cotnft

dismissed the writ petition.

order of the learned Singieidddge Writ it

Petition this appeal is ,-filed ij’etitione’r”No’s. 1 to 3

in the Writ Petition.

iiii learned counsel
appearizngii «for — and the Government

AdvoC_a_te A’for””.1″espo11dent Nos. 1 to 3 and

“V'”vcou’raseI..j-~.appeariiig “” “for respondent. No.4. Originai

;e:;grdAs._a;;c: vtheapptéal pertaining to the Case have been

p1’od.4u.ced learned Goveihment Advocate.

W?

14

6. Application has also been filed under Order
XLI Rule 27 CPC to produce additional documerits for

eoilsideratioii in this appeal.

7. Learned counsel appe’afirig. fa-pp¢11a’nt’se

has taken us through the provisi’otis*–oif Seoti_ons

200 of the 1959 Act and alsovi.le:i’he Iiotifieation by A

the Government, exti}t;1di11g”‘lthe:’ llappiicaljilityl of the
provisions of the District and

continuation §.o’i”«.tfie ./–‘§drnis.i.~istrat’o1f~ submitted that

second.””fe’spohdenft° could notllllhave been entertained
appeal or revision’j_i’a1*1d.__lWherefore, the order passed is

w11o1Iy_Vwit:houV_t jvL117’-isdictioii and o1*de1* has been passed

affordingv'””o15portuI1ity to the appellants to

t.Eje.ir case and the relief that is granted by

the».sec0nd:fesnpondeiit is also beyond the relief that was

l.”~’««.__l”»sought in the Appeal as what was sought for in the

” ‘appeal was directilig not to inaugurate kalyana

mi;

‘fit

17

Planning Act, 1961, is pereniptory, wherein permission

for land developrnent is mandatory and authoiiiiiyjfoi’

grant. of Change of land itself is the

Commissioner under See.95 of the

Revenue Act. He has also relied Linen. the d_e:Cisi.Von

the Hon’ble Supreme Court; in thle–Ae’a–se

SHARMA vs. MANAGING COl\/1lI:\’/iIfi*1″i<3E, DR- HAR1 RAM too»
EDUCATION) HIGHER vsi3c:o1~}'3i§Ai§Yi.sr§fiooL ms OTHERS
reported in (1993) 4 SCv_(v3_1.Q ith-at when there

is violation of"t}ie;jfirinleipiesgof"n:at–n'1*a.i..justice. the order

is liable-"to rernitlted to the authority to
decide in iaiiv. The order is void and

liable to be. set,vasié:!e."~~*"VThe learned counsel further

tlh'e"*'fot1rth respondent along with others

nef:.i¢ici;'i:i7té::310.9348/93 before this High Court to

caneel thelisanetioiied plan and licence and the same

Wearne to_A'be dismissed. Thereafter suit has been filed

the second and third respondents by the third

Wig

I8

appellant. herein and order is seized by the Civil Court.

Wherefore, the order passed by the second i'espoiIdent.

is liable to be set: aside and appeal may be

setting aside the order passed by the

Judge and the order passed

as per Annexure 'G' to the W1'_i_t Pet'it.io'n.

9. The learned.”seniT_or ic.o”un_sel«appearir1g for the
fourth respondent submitted ffhevsarlction plan and

Licence is gra__nte}3.»i’iri.tl1e :’:1arneVo.f’thue”fi’rst petitioner and

never in “the. _1′:amé}: of t.l<ie"third'petitioner who according
to the V"first._ and 'suecoridllipeititioners, was authorised to

put up con'sti*ut.:iVi'o11A'rand the authority could not have

A.sa11ctioh"pIa11 and Licence for construction

_ofKalygtnyaivll/Iari.t,apa1 in a residential area and there is

of public road while putting up

ll."~=.___V'~eonstrti.c_tion of the Kalyana Mantapa. Even though the

it Mantapa. is put up in a portion of the property

W

19

belonging to the first and second petitioners and the

order passed by the second respondent is based.”–z.1po’n

the sanction made to the petitioners. To sg.b’etlant:ti.a’t;e

their case, they had engaged the Couneel

Counsel argued the matter before thesec;-ond res-pond*ent.

and all the Contentions have b¢ent’c§nsid¢_~;¢d

order passed by the second resur)onde1it:_ isjiistiified.

10. Learned senior a’jpi)lE:aring for the

fourth respondlenlt’ futtliczr in view of the

fact that°’ordler t):aSse’d.«:.i11 Wf’p”No.9348/93 which was
dismiseed on alternative remedy, it. is not

open _v to ._a–ppte._1la1*its herein to contend that

‘ll’~._21I3’};)é&1l:((.1’€\%1SlOI1HWa’S’lHOE maintainable and appellants

_ were eeteopped from contending that provisions of

A(1l.i:l:l.E$llI10f. applicable. However. Licence and

sariction} plan had been granted under the provisions of

Act only and not under 1983 Act. as provisions of

20

Sec.’i983 Act was not applicable. to Bangalore District.
The decision relied upon by the learned ttotinsel
appearirig for the appellants is not helpful

the present. case.

1.1. Learned GovernmentdtA.dVocate”ap§)’earing for”

the respondent Nos. 1 t.o 3

order passed by the hast’

produced the original ifecolrds'<.__pertaini_1f1g_i§ to the

proceedings for the

'l =t'h'ee._:l'ea;rned counsel appearing for

the appelio__nt2s that the order passed by the

se..co:nC;l__LV' respo1'1tle.n.i.« is Without jurisdiction. Kalyana

l\/lantéifiai ~–._out up after obtaining the sanction plan

and Licenccvll and construct.i011 was not illegal and there

is no*en':croacl'1Inent and even assuming that appeal was

!1"i2ii'i;1t:ai11able under Sec.2OO of the 1959 Act. the second

21

responcient could not have cancelled the SE1I1Cti()1’1 plan
and Licence and he could have only suspended the

Licence and I’€f(;’.l’1′(“3d the matter to the Con2rnissi0\1n,e’r_Vt0

take action in accordaiiee with law. Whe:e§t’Ore’1’f~–é3}?e:j”_

assuming that the appeal was inaintairzahle'”=.unVdesr

Sec.200 of the 1959 Act, the prheeduife

second respondent is iilegai and ea.nh0Vt sustairied. , *

Vifherefore, the learned Si11g1e_t:2Jt1_d-ge otjghtivnto have set
aside the order passedhy _ the ifespondent which

is impugned inthis W1’i-t..App-eAa1_ the Writ

Petitionf =

tWe”}’1aVV.e givieii careful Consideration to the

‘vV”‘vC01″i-V*.,.(:3Sf1’f;i£)I1«Of tl1e””‘ie;éu’ned COul1S€1 appearing for the

e__;_)¢”Lrtti’es se:tit.i1’1ised the material on record.

I’?1,__A«* The material on record would eleariy show

_?ace0rdi1’1g to the avermeiit made in the Writ

22

Petition. first petitioner purchased site No.13 under
registered sale deed (it. 26.8. E 987 as per Annexure ‘A’ to

the Writ Petition from Manjunath.Van1an Naik. _ItV_lis_:Pt.he

further ease of the first and second pet.iti0_n:ers” .

and second appellants herein that. seeond-:’jap’pell.ant

acquired site No.14 under Anr;.exLi_’re’iV

Petition which is a deed ‘pe’1~’ta111in’gV to clil1vsso’lu.t1C~n off’

partnership and the ;__seco11d…_a:ppelI_anth’Wasp apipartner.
Unless there is a sale’ ‘c’1eeti1e._o:,rpi.ari3Ia.V:l_titleconveying the
property in si.tejNo_. 1-4:: t,I’ie’r:seeond appellant,
dissol}1t,i’onw Pw.o:t1ldPnotVlve0nfer any title. The
material. on ,further show that so far as

site Vl\lo.14l}°= CV{):11Ce(;l’ll€t:ClV1, which was allotted to the

V’ .,seeoncip’appellant’Aby”Ma1leswararn Tailoring Co-operative

per Annexure ‘C’ to the Writ. Petition.

Aeepordirig”tollltlle appellants the total area of Site Nos.

1*ilv.;_~l:l1d 1-4i~~A1r1easure 100’X 54′ situated in Laggere

-.y*ill.aPg:;’e. Yeshwanthapur Hobli, Bangalore North taluk. It

5

K

23
is the further case of the appellants that after

c0nsti’1.1cting the g1’ot.1.1iic1 floor. wherein the saw Vmill is

being run. Open terrace of the first floor and–»sec’0nd

floor was leased to the third appe1lant.F.:t0.ipiit.

C0[lSU’1lCU()I’l of the Kalyana Maiit.7§1p’a1«t1nder.1eaee’dVeed.

dt. 17.6.1992 as per Annexure tjqiithe

Furtlier, the material on re”eQid wouicii the

sanction plan and the ‘}.,icen’ce per-.An1’1e§ns«. V.-Annexure ‘F’ to the Writ

Petiti_0_n iii’c:11icii1ig ‘tiv1€V'”(.’.,O11dif.iO11 that the same should

‘ “=.1’10t«-.eat.1seaiiy i11c”O1’1Ve1’1ie1’1ce to the public. The Licence

._.c”0u1VCt- ‘bue.._étjssigi1ed to any other person. In case if

thetje necessity to the appellant to obtain Licence

“from E.1’i’?1}y'” other Dcpartrnent, the same may be taken and

if’ there is violation of condition, Licence is liable to be

5

24

cancelled. Genera} Licence for c0nstruCti01’1 has been
obtained by first and second appeilants on 10.6.___1992

and according to them they have put. up Collstr-n'(:ti:’t}–n”‘.*3vf

the ground floor only and the dispute is

c0nstr’uct’1on of the Kalyana Mantapa in se’e–E)nd’ .f£p01%_V V

and encroachment on the road.

15. There is no.”me1jitt”*inL_:’–th’e_contention of the
learned counsel appesfi_n’g–‘f0;§’ the’ that the

appeal/ f€ViSiQ1″z~l:EI’S u learned Single

Judge:’tV’ti–ndeefvi,_’ 1959 Act was not
maintatnahlet from the perusal of the

1nat.er.1’al e114″”1*r.:_eo1t.r_.1″Lliaithe respondent Nos. 4 and 5 in

“–#;he”‘:eWri.tePetition’ have filed w P No.9348/I993 and the

of on 1.4.1993 by hoiding that there

is temecly of filing an appeai under See.53(4)

H Act which is effective and efficacious and it

” _ ‘i.s”a–ls() open to the writ petitioners to obtain the interim

F’

‘W

25

order in t.he said appeal and wherefore, with liberty to
approach the appellate authority W the Ass_i__st:aI1t.

Comniissioner. Writ Petition was disposed of

direction that the said appeal if filed Xvithilfi’ .

F

from the date of the order. the san1’e~s.hal’_1 be ttéiitsposeiii oi.

on merits, regardiess of t.he 1imit.°a.t.iC’.n§’

appeal was filed before t11e_vp4″‘A.ssistVant’ Cornnivitésioner. V

However, it is Clear from the” of tthereeanction
plan and Licence, Anntefictgrets-.;VE* that they have

been granted_.,1;rrcler Siec. :Wherefore, it is

not open” appeilailtuswvto contend that the
proceediiigs wast’-»not, 4Vn:1air1tai11ab1e before the second
1’CSpOI1d€’£1_t’–: As’:~;ist=a11t”%E;’ornrnissio11e1*. Accordingly. the

said Cor1te11tfio.11 ofvtthe-1ea1’11ed counsel appearing for the

rightly rejected by the learned

E%j.ng-1_e So far as the merits of the case is

t’concer1’Ie.’c’i;.,_itViwsrclear from the perusa} of the material on

record that.”;t.he1’e is no merit in the contention of the

‘tag;

26

learned counsel appearing for the appeilarits that the

order has been passed in violation of principles of

natural justice as it is Clear from the order by

the second respondeiit, as per Annexure ‘G’«l:_f.o.th:ei’

Petition that notice was servedlllliipori ‘lthe

herein. They entered 21ppearance’thi’oiigh ltijeelir

and after hearing the Couns’e]e,.y:}appea1’ing’for: Mnarties
and after affording sufficient.Hopioortunity tollthle parties
to substantiate their case»; by the

second 1’espo:1de.rii. Itfgis :;c1Ve:a1″~fr’0ri1»th.e order passed by

the contended that the
site fall within that Village

Paraehayatir as abso’l’ut”e power to grant Licence and

1)lar1 fal1s'”W’ithin the CDP. Wherefore, the said

” learned counsel is also liable to be

i’eje.e,_t,ed.,~ it is clear from the order passed by

seeofid resporident that it was filed under See.2OO of

it Act. Se(*..2OO of the Act reads as follows:

W

27

“200. Deputy Commissioner’s power of

suspending execution of Orders, etc., of

Panchayats and Taiuk Boards M {1} Except

respect of eases expressly provided for i_n__’any:¥.

other provision of this Act, if in the

Deputy Commissioner the exe_e1.it,ion ei'”éLfiyf_o1’d’er’.V

or resolution of at Panehayateoi”

any order of any authority erl”oifieerf’.; {:hetl”‘

Panchayat or ‘I’a1uk or” “of
anything which is yaboutyyite ‘doI1e,lo’r..’L.S ‘being
done by or on bel’1al:l’f_Ao'{p &.j_y’l?.2ii1e~h:é1y;1t or Taluk
Board, is unjust, or is
causing, ;~’o1**1!_’i.s :l_ikely.~’ injury or
annoya;r1eeVy_’toA:’tvh:e or is likely to
Cause,._ ya’nirioyan.ce to the public or to
lead to E1 b1’ea_eii:’ot’V_t:hye”peace, he may. by order in

w1’i_ting,””=Lvinr,1e–1″A’=l1is° signature, suspend the

or”‘pr..«3hibii: the doing thereof.

a Deputy Commissioner makes

‘5’_’;1I.iy= T”orc’:e”1’v.–“‘under subsection (1), he shall

A«forthwithA:ferwa1″d to the Commissioner and to

the llpfllltihaykll, or Taluk Board affected thereby a

it of the order, with 21 st.ate.memi of the

ijggfi

28

reasons for making it; and the Commissioner
may after such iiiquiry as may be necessary

rescind or modify the orcier, as he deems fit.”

18. The leariied Single Judge has p1*oc.e’erV1efl>Va.oi2 V.
the basis that it was a revision before 1′
respondent; This Court has the

petitioners in W P No.934t’3/93 i}e.Q”-.respoh.dent’

and 5 in the Writ. Petition. to”‘fi1Ve’i»appea’1..t1’ri:1Ver 53(4)
of the 1959 Act bei’oie_ Covrvrirriissioner.
Even the source of to Sec.53(4}

of 195y§’%1A¢te.};pqsceéoo. it is clear that the

pI’0C€d1.i1’€; that followed in respect of an
appea1–. tinder .9e(:;53(?i») the 1959 Act, is different from

9at’thé-.t..1§;’E2t§edhuife in respect of appeal filed

the 1959 Act.

29

1’7. It cannot be denied having regard to [the

material o11 record that t.he finding of the

Commissioner on the question of fact thatthe:

plan and Licence had not been gzrantegdj;

with law and there is encroachmgento-f_ lpublic»’r’;-dad zwhiile”

construction of Kalyana has llbeelilvljconifinned
by the learned Single We not any
reason to interfat’ 1…Il.owever, after
arriving at respondent,
would :11: Licence and under
Sec.20t3–.of* have ordered for further

enquiry and.._passed ‘ortlers for demolition in accordance

thela’ppe__a_l.’was under Sec. 53 [4] of the 1959

and.,if tl1e’appeal was treated under Sec.200 of the

could have only suspended the Licence

re erred the matter to the Commissioner under

of the Act as referred to above. It was for the

30

sanction plan and Licence. Wherefore, it is clear that
for the above said reasons, which has been over looked

by the learned Sirigle Judge as the learned Si11gle_J«.uld_ge

has proceeded on the basis that the revisional ~

has the power to order demolition. of the”unauthori.se’d ll

construction by canceling the Libeizitlfe*~and~_proceeded_to:p

confirm the order passed”lb’yr…the A”secondiv-jre’sp’ondent, ” V

cannot at all be sustA__ained,A,though.._ the lfindingég of the
learned Single Judge fact about the
niaintainabilitydiof tl7_e ‘grant of Licence
contraVry”t’o~ justifi’eld. Wherefore, to that
extentfthe..order’p’asse.d”by.~~ the learned Single Judge is

liable to seij’~asidc’,’«ari’d the order passed by the second

“V”~.respondAe.nI;~. also””‘i’Iable to be set aside, insofar as it

procedure to be followed under Sec.

the Act and pass appropriate orders in

ll’~v.__l’accorda:1c§:e with law or if the Assistant commissioner

the appeal as one filed under Sec.53{4i») of the

peg ‘

31
1959 Act: as per the liberty given to the petitioners in
W. P. Ne.9348/1993, to contend as to why_ the

Construction of the Kalyana Mantapa coL1ld.«fn.r:’)j’t._V”§:)e

demolished and thereafter. pass app1’opria’te

accordance with law. in any View'”0f-the-‘matter; it isf,f0″.l:

the second respondent to pass7Qri:1ers in ._accQrd.ar~1cev._

with law after giving a tindlirigras to. th:e”‘apl13eal ‘V

is under sec.2oo of time 195r9’Acj;t l5rci_gndlersscc;53(4) of

the 1959 Act and thereafterl.l’v–;liass__.aj:§;§rVlpriate orders in

accordance the..lig’ht”eftheifobservation made

in the ‘blrder.,:isndeijaendently being influenced by
any of ,made on merits and pass

further orders’ i411fa(:’c_0rda1’1ce with law. To that extent

eAt}16′:c.jdi’d.e;;.” passedl:$y”‘tahe learned Single Judge is liable to

Aeenriclilrigly, Writ Appeal is allowed in part. The

remitted to the extent of the order passed by

secoiad respondent dt.9.9.1993 insofar as it relates

L

we

32

to demolition of (‘.()I’}SU’LlCUO1] of {Z118 Kalyana Mantiapa
and eviction ofthe appellants, is set aside and matter is
remitted to the second respondent. for pr:1ssir1g ordsfs in
accordance with law in the light of the 0bseffix’:tt’itii:.s

made in this appeal.

i

BN8