High Court Karnataka High Court

Prabhakarlal Mohanlal Kalwar vs Dy. Commissioner, Belgaum on 3 November, 1980

Karnataka High Court
Prabhakarlal Mohanlal Kalwar vs Dy. Commissioner, Belgaum on 3 November, 1980
Equivalent citations: AIR 1981 Kant 69, 1981 (1) KarLJ 199
Bench: K Puttaswamy.


ORDER

1. In this petition under Art. 226 of the Constitution, the petitioners have challenged the order No. RB. ULC. SR. 55 1 /76-77 dated 22-12-1976 of the Deputy Commissioner, Belgaurn (hereinafter referred to as the D. C.) (Annexure C)

2. Among others, petitioner r4o. I who is the owner of residential premises and the land appertaining thereto bearing C. T. S. No. 1679 situated at Kirloskar Road, Bellgaum, entered into an agreement to sell same to petitioner No. 2. Before executing the sale deed, the petitioners on 29-9-197.6 (29-6-1976?) applied to the D. C. for permission to sell the same under S. 27 of the Urban Land (Ceiling and Regulation) Act of 1976 (Central Act No. 33 of 1976) (hereinafter referred to as the Act). On 29-9-1976 the D. C. refused the permission sought by the petitioners and has exercised the option purchase the same and on 12-10-1970, he has communicated to them the said In view of the said order of the D. C has refused to register the sale deed presented by the petitioners.

3. From the above dates it is clear that the order was not made by the D. C. within the period of 60 days from the date of receipt of the application, much less was it communicated within that time. In their return also the respondents do not dispute the same.

4. Sri K. I. Bhatta, learned counsel for the petitioners contends that on the failure of the D. C. to make an order within a period of 60 days from the date of receipt of The application, there was a deemed grant of the same and respondent No. 2 was bound to register the document.

5. Sri M. H. Motigi learned High Court Government Pleader, appearing for the respondents supported the order of the D. C.

6. A transfer of an urban or an urbanisble and with a building or a portion thereof ‘by way of sale mortgage, gift, lease for a period exceeding 10 years can only be made writ the permission of the competent authority for which purpose an application in Se prescribed form is required to be made Vide S. 27(1) and (2) of the Act). Subsection (3) of Section 27 of the act empowers the authority to either grant or refuse such application.

7. Sub-section (4) of Section 27 of the Ant that prescribes the period within which an application should be refused and the ‘consequences that ensue on the failure to Make an order, 1hat alone is material for the same reads thus:

“Where within a period of sixty days of the date of receipt of an application under Ilk section the competent authority does not refuse to grant the permission applied for does not communicate the refusal to the applicant, the competent authority shall, be deemed to have granted the permission applied for “.

Section 27 of 4he Act which places restrictions on the powers of the citizens to enjoy their property must be construed strictly.

8. Section 27(4) of the Act stipulates the Period with in which an application made under Section 27(1) is required to be concerned and refused by the competent authority. An application for permission (order?), in to event of refusal, is required to be made land communicated by the competent authority within a period of 60 days from 1hedate of receipt of the application by that authority. On the failure of the/authority to make an order and communicate within the stipulated period, Section 27(4) declares an sought for is granted by the authority in favour of the applicant. In the instant case on the failure of the D. C. to On with in 460 days were was much a deemed grant in favour of the petitioner.

9. When once the power to refuse an application is lost, for whatever reason it may be, that power is lost once and for all and cannot be exercised after the expiry of the period specified by the Act. On the expiry of the specified period an applicant who gets what is a deemed grant in his favour, has an absolute right to deal with the property and the registering authority is bound to register the document that is presented before him by the parties.

10. From the above, it follows that the order of the D. C. is wholly without jurisdiction and the action of respondent No. 2 in refusing to register the document is manifestly illegal.

11. In the light of my above discussion, I quash the Order No. RB. ULC. SR. 5511 76-77 dated 22-12-1976 of the Deputy Commissioner, Belgaum (Annexure Q and issue a writ in the nature of mandamus to respondent No. 2 to register the document presented by the petitioners for conveyance of the property bearing C. T. S. No. 1679 of Kirloskar Road, Belgaum from petitioner No. 1 to petitioner No. 2.

12. Rule issued is made absolute.

13. In the circumstances of the case, I direct the parties to bear their own costs.

14. Order accordingly,