High Court Karnataka High Court

Bruhat Bangalore Mahanagara … vs Sri. B.A. Krishna Murthy on 30 November, 2010

Karnataka High Court
Bruhat Bangalore Mahanagara … vs Sri. B.A. Krishna Murthy on 30 November, 2010
Author: B.S.Patil
_ 1 VIIIIV
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 30TH DAY or NOVEMBER, 2010
BEFORE

THE I-ION'BLE MRJUSTICE B.S. PATH;  
W.P.No.17563/2010 (KLR~RE9}*:" .1"   J"

BETWEEN:    it

Bruhat Bangalore Mahanagara Palikeg.  A'
N.R.Square,  . 
Bangalore,  T     '
Rep.by its Commissioner.  &PE'TI'I';IONER
{By Sri D.Nagaraja, Adv.' for . _ V

Sri T.Jayaprakash, Adv.)  '  *   }

AND:

1. Sri B.A.Krishna*_Murthy;"C_' ._  
S/o Vvteiifxbbayafigaa,  A 
R/at No.9, pap'a:;ih is1:r'ee__t';' * '
Doddainavalli; Bangalo'r.e--"0

2. The Enquiry" bffioer, 
City Survey Cii'cl_e¢3, _

. it  - Jo-int 33ire*c.tor of Land Records,

»  Circle,_B~a.ngalore-04.

  Joint" -Diizeotor of Land Records,
South 
Bangalore (formerly at Mysore)

' it it '  {By  Om Kumar, AGA for R2 & 3)

RESPONDENTS

 This writ petition is filed under Articles 226 and 227 of

  Constitution of India praying to quash the order dated
 26.11.2008 passed by the 3rd respondent vide Annexure--C and
H. 'etc.



1.2"

This writ petition coming on for Preliminary Hearing
this day, the Court made the following-

ORDER

}. Learned Additional Government Advocate takeds for

respondents 2 & 3.

2. Challenge in this writ petitiioni “:’s~ .:c._ t11e«f.:_orde_r”fdated 7

26.11.2008 passed by the Joint Directorof Land’ Rec’ords,”*

Survey, South Division, Mysor’u3.’,.:°vide 13y the
impugned order, the Joint..1)ireetor”.1.§and’S-Recordshas dismissed
the revision petition fi1ed’4’h3f_’thé-V.-gfrit challenging the
entries made fin respect of CTS
No.418, 430;’and~.. in the name of the 1st

respondent 1

3. Pursuant to surv”ey conducted, the name of the 1st

respondent came tohe recorded on 19.01.1974. The grievance

. if ‘or the {pe–ti’tio”n.er before’ the Joint Director of Land Record was

isisziviing any notice to the petitioner, the City Survey

Officer haVs.ree.–orded the name of the 1st respondent in the City

ff”‘~-‘..__’Survey records on 19.01.1974. It was asserted before the Joint

that the properties in question were the properties

1’ lddbeionging to the Bangalore Mahanagara Palike as the same was

ired in favour of the Corporation by a Notification dated

_ 3 _
02.09.1917 issued under Section 6(1) of the Land Acquisition
Act. The Joint Director of Land Records has dismissed the

revision etition b considerin the res ective contentions and
Y P

after examining the records produced before

finding that even as per the records of

Sy.Nos.29 and 30, out of which the1;propertie’sg iiiAAqi1esti.o:nCV.we:i.*e ‘

carved out are not shown 1arids’Uacqui,red:ivunderlhtherp

Notification issued in the year”Via9:li7. has
further found that the I\l’:otififica_tion’gA on which
the Corporation placed Sy.Nos.29 and
30 showing for school. Dark.

playground background, the Joint

Directorjhas toV:’the’«conclusion that the assertion made by
the Corpoir’a_tion over the properties in question

could not be e’n’tev1jt’ai111ed’.’

~ _IVhav’eyl*ieard_ the learned counsel for the petitioner and the

learned’ Government Advocate and carefully perused

the rnateidalsélilon record. There is absolutely no document

it CC V’ Cllprodvucpedvvby the Corporation to show that it had any right over

Nos.418, 430, 431 at the time when the same were

ulrécorded in the name of the 15′ respondent by the City Survey

it “Officer as back as in the year 1974. In such circumstances, no

A’

_. 4 IIIIIIA
fault can be found with the order passed by the Joint Director of
Land Records. If the Corporation has any right over these

lands, it has to be established in accordance with Iaw.be-fore_ the

appropriate forum and not by chailenging the

the City Survey records decades back in,”

Therefore, I do not find any merit in thi-sc«yi”*ritaa».}$e.tition.V
the writ petition is dismissed. —

5. Learned Additionalzfiovernment ‘Adyocateis pennitted to
file memo of appearance from today.

sa/3
moss

PKS