High Court Karnataka High Court

M Somashekhar Rao vs The Bangalore Development … on 8 March, 2010

Karnataka High Court
M Somashekhar Rao vs The Bangalore Development … on 8 March, 2010
Author: S.Abdul Nazeer
V4.14':

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-IIS THE 8TH DAY OF MARCH, 2010 

BEFORE

THE I-IONBLE MR. JUSTICE s ABDUL    1-

BETWEEN:

M. SOMASHEKHAR RAO 

S/O LATE MRAGHUVEER RAQ.
AGED ABOUT 80 YEAR 

R/AT NO.11 V   V  
18TH CROSS. MALLESHWARAM.  . "  "
BANGALORE 560 055 " '  =

SINCE  V"  

1. SMT. sHUBHA,s1--1E1«:HAR--
W./O LATE"  sO1v1As1-IEKHAR RAO
MAJOR, ' RR'/-A"1' N"Q_. 
8TH CROSS, 
. BANGALORE'560 055

. 1- SHRIKEDARANATH
  3/'O LATE M. SOMASHEKHAR RAO
 L'1\.{{A-._JOF€;~.vR]/AT N011

-  18'?H.'»c:ROOss. MALLESRWARAM,
BAN_("3ALORE 560 055

   3.  MATHURANATH

._ S/O LATE M. SOMASI-IEKHAR RAO
 MAJOR, R/AT NO. 1 1
' 18TH CROSS. MALLESHWARABVI.
BANGALORE 560 055

6%. SHRI DW ATH

S / O LATE M. SOMASHEKHAR RAO
MAJOR

R/AT NO. 1 1

18'?" CROSS, MALLESHWARAM.
BANGALORE 560 055

WRIT PETITEON NUMBER:25505~Of 42005"  



5.

6.

SMT NIVEDITHA IVLALLYA

D/O LATE M. SOMASHEKHAR RAO
MAJOR, R/AT NO.68.

3RD MAIN, M.L.A. LAYOUT
R.T.NAGAR.

BANGALORE 560 055

SHRI SUNDINDRANATH

S/O LATE M. SOMASHEKHAR
MAJOR, R/AT No.11 A - A '
18TH CROSS, MALLESHW.
BANGALORE 560 055

 . _ V . , .PETIT.I«ONERS

{ SR1 s V G1RIDHAR,AO3:-'OciA  "

AND:

1.

THE BANGALORE.D1EVELOPMEI€T'AUTHORI'I'Y.
 W-E,'S_T',~~_   ' »

 A   ..  

R'a:PTp'.'1;BY {?Q'MM1SSI.O1\IER

SR1 R -JARKREVAPPAA I
QT" MAIN, P.-._ISION

3 'DAVANGERE

'A $21»: RRASAO """ 

 R/AT NO.-48, 4TH MAIN

I ' GANGANAGAR EX.'I'N.,

' BE;;.LARY ROAD,

BANGALORE. ..RESPONDENTS

  (BY s'RI__EB V SHANKARANARAYAN RAO, AOV. FOR R1,
 '  SR1 B K MANJUNATH, ADV. FOR R2 AND

=   SR1 M s BHAGWAT. ADV. FOR R3)

I  "AND

THIS WRIT PETITION IS FILED UNDER ARTICLES 226
OF INDIA WITH A
PRAYER TO QUASI-I THE LETTER OF ALLOTMENT DATED
7.11.1997 ISSUED BY R-1

22'? OF THE CONSTITUTION

RESPECT OF THE SCHEDULE PROPERTY.

IN FAVOUR OF R~2



THIS WRIT PETITION COMING ON FOR PRELIMINARY
HEARING IN 13 GROUP THIS DAY THE COURT MADE 
FOLLOWING: , V  _ "  

ORDER

The subject matter of this writ peti.’t’io1’1~–.: ”

bearing Municipal No.26/4 [o1d’A:4sit_je..

formed out Of land bea:ring:_Sy.,..No.fl5’/ of _

Village, R.T.Nagar, Bangalore_._(here’inafter”refergied to as
the ‘petition schedule 1i?i’VsI.S-oniashekhar Rao,

the original petitiO_ner:_’fi1ed’:the’Writ vpetdition contending

that had .p.etition schedule property

from R. a Deed of Sale dated

8.1151989. VTheH””first respondent had issued a

preliminary’notification proposing to acquire the said

by the final notification issued by the

V –V State Goyernment. Arun R Rawal chailenged the said

0′ 0jI1otifi_cation in W.P.2311’7/1982 before this Court. This

‘ by its order dated 18.10.1990 quashed the final

notification dated 30.11.1977 only in so far as the

petition schedule land is concerned. Thereafter, the

State Government issued a notification under

1
‘2

Sec.48[1) of the Land Acquisition Act dated 25.5.1994
withdrawing the said land from acquisition,”-.I»t is

contended that the petition schedule

allotted by the BDA in favour of the 211?’

7.11.1997. The BDA executedlvailsiale«.Vd’eed”i–n_.:i*eVspect.o«f

the said land in favoureof the~-A.l2fl–d

6.8.2002. The 2nd respondentllin_turnsoldl property

in favour of 3″? aiddeed sale dated
31.8.2005. Thereforeathhe ;§§;tit1c’;r1ért7has filed this writ

petiton rel’lefs:”:

“”[i}__issue».Va’ “of”certiorari, similar Writ, order or

_ _directio’n._f. the letter of allotment dated
_7_:Lll_.199”?”».. ….. bearing No. BDA/UK /4/
ttNAM*osA/395/97-98 issued by the 1st
1 in favour of the 2nd respondent in
of the schedule property as at Annexure

,. $3: .}_
. ~ ‘

(ii) issue a writ of certiorari, similar Writ, order or
direction, and quash the possession certificate
dated 27.11.1997 issued by the 1st respondent –

Bangalore Development Authority in favour of the

R

2nd respondent in respect of the schedule property

as at Annexure ‘M’ ;

(iii) issue a writ of certiorari, similar w;”i’t-,..ordeli’_.__or

direction, and quash the sale 2′

6.8.2002 executed by 221′-2esponidei:.t 22

Bangalore Development A’z.ith2ority in the

2nd respondent in V’22respect’~..of Vthe”

property and consequ22en,tly_ qa2asli2’tthe222’sale deed
dated 31.8.0052 by th’e222Ifi{2;esponde2n2t”‘ infavour of
the 3rd respondent’ ‘N’ and ‘ P’
res13eeti7′.e1}T; ” 22 2 2

V’i[i”\2z2*2)2i’iss22ue a:?writ’*.,of prolrihition, similar writ, order ‘

or * 2 v222restraining the 1st respondent

Bangalore’ H 2D:eve2lop2rnent Authority from allotting

‘the 22sehe’d22ule2’ property to any other person or

2 persons either2as site No.395 and site No.26/4 as

22 _ 2_ca,s’e.may be;

‘pass an order as to Costs of the present

22 petition; and

(vi) pass such other order/s as this Horfble Court

deems fit in the Circumstances of the case. in _

the interests ofjustiee and equity.”

la

1:.

3. During the pendency of the writ petition,

Msomashekhar Rao passed away. Therefore”vhispllegal

representatives have come on record in his .IJiaC’$}’~.’ ‘ .

4. I have heard Sri S V

for the petitioners and Sri B:’V._gShankaranarajfmia: Raolgil

learned Counsel Vfer’ resp0ndent._ No.1′,-. B K
Manjunath, learned i’or_.:re,spondent No.2 and

Sri M S Bha.gwat_’..– learnedflotirilselp forjrespondent No.3.

lira? the petitioners would
contend that ‘:.jS.om.ashekhara Rao purchased the

petition schedule ‘property from its previous owner

Rayval deed of sale dated 8.11.1989. It is

_oi__1ly he came to know that certain

ac-qui-sitiovh proceedings are pending in respect of the

~ land. Arun R Rawal had filed a Writ petition ‘before

court in W.P.23117/82 challenging the acquisition

proceeding. This Court quashed the final notification in

so far as the petition schedule property is concerned.

During the pendency of the writ petiton, Arun R Rawal

1:.

Is

sold the property in favour of M Somashekhar Rao. The

State Government issued a notification

Sec.48[1) of the Land Acquisition Act as ~

‘D’ dated 25.5.1994 withdrawing the iiigibin ”

acquisition. Thus, M.Somashekhar

absolute owner and in possessiofn __of
schedule property. Th.eref0r€-;——3d..i?.A”was .not»j,1.1svtified in
allotting the said site respondent
because the had Vporihivterest over the

petition schgedule 2116 respondent

has no:,:lrigh’tl;’ti_tIeAV inter.e_st_ over the petition schedule
property.”‘hVC4’couidnot “sold the same in favour of

3rd respondent;-. __Therefore, the allotment letter issued

‘=.__in fayour of 21%’ respondent and the

executed by the BDA in favour

of 2% re’sp’oiident and the sale deed executed by the

if ” < respondent in favour of 3" respondent in respect of

.l_j;pe't–ition schedule property requires to be quashed.

6. On the other hand, the learned Advocates

appearing for 23d and 3″ respondents would contend

it

that the petition schedule property did not belong to

Arun R Rawal. It was the property of the BDA. The'”BDA

allotted the site in question in favour

respondent. The 2nd respondent has sold d

favour of 3rd respondent. It is j;argL5;4ed.’:

property described in the notificatiori at fdinezgureg

and the sale deed at AnneXuree«.i:A’ different.
Neither boundaries V _tl9te ;_p1′”operty__ described in
Annexures ‘D’ and are rx1eas”urerrrents tally with

each 0ther74.The1€e_i.es ~serious title ‘dispute in respect of

the “Vibe adjudicated in this
petitionf It is that the writ petiton is

highly” belated .__aI11d requires to be dismissed on the

delay anfldwlaches alone.

7.”-ihaire carefully considered the arguments made

if”d’A44″‘V.Vt,:b}*~ttthefleamed Counsel at the Bar and perused the

— rnaterials laced on record.

3 P

8. The main contention of the petitioners is that

having regard to the quashing of the final notification as

2

merits and in accordance with law without being influenced

by the observations made in this order. Registry is

to return the original records to the learned Coufisei *

BDA forthwith. No costs. ._

Sgf¥ _.u