IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DA'I'ED THIS THE 31.53"' DAY 0? AUGUST 201.0
PRESENT
THE 1~:ION'I:3L,E3 MR.J.S.K1-IEHAR, CHIEF JUS'IfIC5_E._V
THE EHONBLE MRs,JUs'r1cIa: MANJUIA _: "
WRIT APPEAL Nos.2318/2602 cm?" u2L3i9/L2'0Cr2%.&
AND
2321 /2002 & 2320/2£)f)2'(L_AvRES;_}A'* . «.
W.A.NO.2318/2{)O2
BETWEEN:
3 G.SHA.NKAR RAO.
{BE$1221»:E{S..4iVEANJUNA'£'H FOR
N.1f3A_Y'KA._REI)£)Y, ADVS. ,)
AN'{:
1
RAILWAY i\/KENS' HOIJSEZ :BUI'LVI31A3\:'@
COWOPERATIVE soCII:,"r"{ L'rL>._ '- A
A REGISTIEZRED CU>O'PE:Ee.z§:fr1vE sfocIE:'1f'Y
REG1sT:«:R?;:13 UN_DEI>;TH1a;" VA
"S~OCIETIES ACT,
14f-AVING 'I*1fS._ _OFF'LC'}E.. AT I
SOUTHERN'R;AILWAY,.INS'J'ITUTE BUILDING,
M. G';-RAILWAY" (3 GLO NY,
REP BY ITSVVEXECUTIVE DIRECTOR
TEIE STATE OF' KARNATAKA
* RE"'PRE:~:sEN1"E1i) BY ITS SE1CRE'I'A_RY
. _ .DEPA_RTME1NT OF' HOUSING
VIDHANA SOUDHA
BANGALOREw56() 001..
THE D E}PU'I""S:' COMMISSIONER
:8AN'C}AI,OREI I7)IS'I'RiC'l", BANGALORE.
... APPELLANT
3 SHIVANAN DA
8 / O LATE MARILINGAPPA
MAJOR
ii» M. V. RUDRAIAH
S / O LATE) VElERECrOW'I')A
MAJOR
5 PATEL RUDRAPPA M
S/O MAYANNA 1
MAJOR
a) SMT LAKSHMAMIVEA 'j
W /0 LATE PATEL RU1>RA1?p,A
AGED ABOUT 45 ${EARs---- . A'
b) SMTSUJAYA _ _
W/O LATE,M.R.N_AN,m1\IDA1AH ;
AGED ABOUT 4:3 * 'V
c) SR1 pRA:_::§;EP'--.._ J _ _
S/O IATE :1:/;.R.'NAN-.L¥NDA1AH
AGED A.Ai33OU?fT"fI:() ~.'( EARS' ' "
ct)
D /0- LATE"M.R.BJAE§EJUNI)AIAH
VAGED"~A_BO.U=T 18 YEARS
" .,RgAA§3i302r1NG ~./X?-.NO.86,
<,.M,ALAT_HAHA:_.L: VILLAGE.
BANGAE_.QRE.
Y.P;sWAN'§HPLJ'R HOBLL
BAAKAALORE NORTH TALUK.
RESPONDENTS
{BY BMEZERAPPA, AGA FOR Rm 1 81 2:
G.D.ASFfiV1~\’i’HNARAYANA, ADV, FOR R-3 & 4;
M SR1 f).R.MANJUNA’1’H, ADV}. FOR R–5{A–D})
THIS VVRIT APPEAL IS FILEI) UNDER SEICTIOENE 4
OF THE KARNATAKA HIGH COUR’i’ ACT PRAYING TO
£8
SET ASIDE THE ORDER PASSED IN CIVIL PEFITION
NO458/I998 DATED 12.2.2002 AND CONSEQUE3.\I’I’I.Y
DISMISS W.P.NOS. 17892w1.7694/ 1989.
W.A.N(J.23 I 9/2002
BETVVEEN
RAIL-WAY MENS’ HOUSE I-3IIII,OINO I
COWOPEZRATIVEZ SOC1E%3’i’YI,_TI;>..,_ j ” .
A REGISTEREI) C-O~OPER!-‘KIVEQ ‘SOcII«;’ry – «
REGISTERED UNDER THE ‘CO1~_O?ERA’I’IVE’ _
SOCIEITIES ACT, HAVING I*I’S.OI:’F*IcIa:OIAiI*’ ‘
SOUTHERN RAILWAY I.N:”:,’sffI’I’U’I’E3 BU_iLD’E.NG.,.
M G RAELVVAY COLONY,”.._ ” I
REP BY ITS EXEJCU’FI\];_’,..[)IREC”1’OR’;’
SR1 O. SIIANKAI§’I::AO_” 1.
‘ …APPELLAN’1’
(BY SR1 P.S.I\/IAAI .UNA*III9I “I«’7OI§ S121 I’I~.B,I\IYYA REEDDYI
ADVSJ W1 ;._i: i~ IAS.«W,
AND
THE ‘I;AIaI§IAI’AKA
RE113¥%.ESEN’.F}:3D’ B__Y- .IfIiS SECRETARY
DI3I”2AR’rM’EN*:’A OF*IIOUSII\IO,
.\/IDIIANA VSOUIOHA,
.. BANGALORESBO 001
‘If’I:~IE –I§E.PU’I’Y COMMISSIONER
— DISTRICT
BANGALORE
TIIIVEIVSPECIAL LAND ACQUISITION OFFICER.
FODIIJI\iI BLOCK
S II BLOCK. VISWESVVARAYYA CENTRE,
I’)R.AMBE?DI{AR VEEDHI ,
BANGALOREW 560 00 I.
REESPONDENTS
[BY SR1 BVEEIERAPPA, ASA)
THIS XPVRIT APPEAL IS FILED UNDER SECTION 4
OF THE KARE\§A’I’AKA HIGH COURT ACT PRAYiNG TO
SET ASIDE TH_E ORDER PASSED IN CIVIL PETITION
NO459/1998 DATED 12.2.2002.
W.A.NO.2321/2002
BETVVEEN
RAILWAY 1vIENS’ HOUSE BUILDING S
CO~OI?’ERATIVE SOOIEIY I;TI>., ‘I _
A REGISTERED CO»OPERA’I’IVE SOCIFZTYV ..
REGISTERED UNDER ‘ I. *
CO~OPERATIVE SOOEITIESAAOTO. j; ._
HAVING ITS OFFICE AT SOUTHERN ‘- .2 »
RAILWAY INSTITUTE _SUI_I,I)IN’G, ”
M.G.RAILWAY COLONY;._ I
REPRESENTED BY ITS
EXECUTIVE I)IRmECTOR”” —
GSHANKAR I
.2 ‘ APPELLANT
(BY SRI ’13″jS;3I\?§;J9IN.3?'{}jI’»lz3CI7IfI- I3: S’I{I”~N:.EAYYA REDDY,
A1:)VS;–._} I
AND
1
4;j”i”‘T1’~*H:”. STATEOII IIARNATAIIA
I-:._°R§33PREEN’1*EE)***E3Y ITS SECRETARY,
I)EiP£\..RTMEN’T OF HOUSING,
V2 T_ ” ‘\/I’I)I4IAIIA” SOUOIIA,
* «BAI\I’GAI»,;ORE–5S0 001.
‘I’P£E DEPU”FY COMMISSIONER
EANGAIORE DISTRICT,
2 ” < BANGALORE.
°SHIVANANI)A
S /’ O LAT E MARILINGAPPA, MAJOR
M V RUDRAIAH
S/O IQATE VEE-REGOVVIDA, MAJOR
U:
PATEL RUDRAPPA
S/O LATE MAYANNA
SINCE DEZCEASED BY HIS LRS
SMT LAKSHMAMMA.
W’/O LATE PATEI. RUDRAPPA
AGED ABOUT 70 YEARS
SMT SUJAYA A
AGED ABOUT 4.5 YEARS.
SR1 PRADEEP
MAJOR.
d) SMT M.N.MA_MATH.A_’–.. ‘
AGED i ‘1.8*Y1′:ARs£ A
RESPONDE1’J’I.’E?~ TO 4.a)-fro’ (:1)
ARE R}E:SIVD’1’N’?E} A'”I”?-:
MALA’i”~HA_HALI;iV’JILLAC;’£+3V,..__ A ‘
YESWANT}{PU’R
BANGALORE} NORTH K,
BANG-A»LORE. ‘ ‘
.{B1fO :3..’JfEfiRAppA, AGA FOR R– 1;
G.VDw.ASHW}’X”I’HANARAYANA, Ami. FOR R53 3; 4;
S/O LATE M.R.NANJU1§3OA1AH–»..
W/O LATE) M.R.NANJONOAiAH.%_%%%O ~
D /O LATp:.;viA;R.1\iANJuNOA;AL: ‘ ‘V
RESPONDENTS
$R1..VD.R;IvLAN;JOUNATIa. AOV., FOR R–5{A~D})
‘1*1¢::1S'”&?v’R1’r APPEAL IS FILED UNDER SECTION 4
‘I’I3iE;?__ 1’ KARNATAKA HIGH COURT ACT PRAYING TO
‘ uf..SE3T._.&ASII)E THE ORDER PASSED IN WR1’I’ PETITION
_ ‘NOS_,:]7892A17694/1989 DATED 28.5.1998.
VV.A.N’O.2320/2002
BEE WEEN
RAILWAY MENS’ HOUSE BUILDING A
CO~OPERA’I’I\fE SOCIETY 1.11)., ‘
A REGIS’1’EREI) CO»OI3’E’,RA”I’IVE sOc1E?O*.
REGISTERED UNDER THE <:OAOPERA"i**1waV"AA '
SOCIEITIES ACT, HAVING ITS OFF1cE;fA':' ._
SOUTHERN RAILWAY INSTI"i'UTE BUI_LfJI-NC, A'
M G RAILWAY COLONY, .
REP BY ITS EXECUTIVE DIRECTOR, * .. ” ‘
SR1 G.SHAE;\JKAR RAO.’ ‘ ”
{BY SR1 P.s.MANJUNA’.:fH &A.s’R;A”B’A:%YA ‘REDEAY,
ADVS.,} p
AND
1 THE sTA’FE}?’OO:r NARN%ATAKA%%
5,. ‘
REPR’ES5i–N*1’E”D A BY? –I’AI’S_ RILTARY
DEPART1’v’£B_N’F :71?’ H()USING,
SCé}U’D_f%A;’ 1′ ‘
BANGALORE~’:”§6GA»_OG1′ A
COMMISSIONER
BANGALORE D1″S’I’R1C’1′
V, ._%;:BANGALOREV’ _
– ‘ ‘S:-¢ENc1AL LAND AcQU1smON OFFICER,
‘PQ£)_IUM._L3.LOCK,
«.11 8LOc:é<.' VISVESWARAYYA CENTRE,
' I)R;A1\7/§§3EE)KAR VEEDHE,
" BANGALORE 560 001.
RESPONDENTS
‘ BVEERAPPA, AOA)
THIS VVRIT APPEAL IS FILEI) UNDER SECTION 4
u THE KARNATAKA HIGH COURT ACT PRAYING TO
” SET ASIDE TI*”I1?. ORIJER PASSEIID IN VVRIT PI§<3TI'1'ION
NO. ]6€340/1994 DATED 28.5.1998.
. A ANr§i3'E1;LANN T'
THESE WRIT APPEALS COMING ON FOR FINAL
HEARING THIS BAY, CHIEF JUSTICE DELIVERED THE
FULLQKXUEQG: —
JUDGM ENT
J.S.KHEHA_R, C.J. (Ural)
It is essential for us to re€:c5:*ci fh.e’*p a1’£ie:?5u1éif$
ef the netifications vide whic:h ;’~~.1and”u1{::::_s1j;1ng ‘1;V8. acresw.”
and 28 guntas caxvnefi to’V,-b§. ‘ -aécggliréai’ Village
Mallajthahalii, as 3139 38 acreg and 1
gunta from Exziiigge x the action
initiated M a.fbiyesaid lands, it is
essentialmale%§§vf,%(;: actions initiated at
the efVt11V§V;V as also the beneficiaries, in
I’€Sp€C.t of th3_’§>r0c’:-esga éféxcquisition, referred to above.
3 “E3.8,i988, a notificatian wa$ issued under
of the Land Acquigition Act, 1894. The
afore.$;3;iii ngtification was published in the official gazatte
__e:r;1 2.§.8.1988. Besides pubiication in tha officiai gazetfié,
V% ___t§’r1e afamsaid notification was 21133 published in t2ééi:>’
newapapers, ‘Lgkavanf and ‘SanjevaI1:i’ 01:: 7.8.1988.
110nwpmse(:ui:i0I1, by an order datieci 28.5.1998.
4. The beneficiaries of the aeq1.nisit,ior1 process
i.e., the Railwaymen House Building C0–ope:*at’.ive ;S’_()c:iet.3!
Limited approached this C()ur'{,, by fiiing
i\io.21980/1991., seeking a direction from» .. i
as to require the State G0vei’11mVe11t’,;-ton iaptpriexi-*e
award prepared by the Lani-‘i LA'(3C1L1i”E-}i_t’ix(}3}V C-iffie._e:f4_yvii;1§1irii aiu >
reasonabie time. The af01*esaid’-w1’£.t» pe’iii;iQi1 Came to be
dismissed, in View of the 1ij1rz(:1e.;r’i;e1’1{i..1fi’vg;: given by the State
Government that it wcniid –r§égpp:’.0_’\Ize igheazéirieifi award within
2: reasonable time,_ ‘
5. VPe'{.it.,ivc:)1i.,’~7I\io.16640/1994 was again fiied
by f€,1_§1.e”benefitiimfies of the land acquisition process, viz.,
V”i:he REiliiEfi7&i}’I}1€I1 Hcruse Buiiding C0~epe1fative Society
e__I;£:nifeCi:”ugh’efeii’i.. 21 ctheiliezigcr was 1″a.ise(ii to 2111 order dated
ii)i»S;ii.9Q4i.i”fjgaihereiri, the office of {the Special Land
r_.ACqui:;~:~ii:ion Officer, Bangalore. had informed the
~bAeheIfieiary wsoeiety, that the proposed a(:quisit:i0n of land
£11e’é1$11ri11g 18 acres and 218 gimtzis si’t.uat,ed at
13
ctotmiiiiig the period eiivisaged under Section ii-A of the
Land AcqL1isii’.i.o11 Act. 1894, whiie c()mput.ix1§g the period
of two years, the only period that. could be iakeri into
c()I1sicierat.ioi1 was from 1.9.1989 to 3.10.3989 ‘lsvifxorx
there was no ir1teri1n order opeisting. ‘I’i1e1fe21–i3;i§:i:,_i’
period from 4.1.199} opio 27.11.19911..d1;ii=i;ig::xxgI1iovh
period, Writ. Poi:it.i()1′”; Nos.1769251176914;/i’1.o9é§9 =fr’emggi1§;;d:’
dismissed for noidprosectliiozi4__i.he19é:._b€:ing ,;*1’o’vvsiibsisi,ii1g_'”L.
interim order, the same into
considerenion while oi isvo years.
None of the taken irziio
consideration of two years
[envisaged uindczwfiiSec’iio1’§7’i«–}{A tho Land Acquisition
Act, 1894]’*i..navsmo_<:h._ sas,-7'i'.h<m: interim order cxanie to be
resstmjcéds.i:hereai1.c%i4, "i'hi..zs Vi€VU€f(.L it apparent that
."\ax;q_e'11 £1 1€:s.ri'1.ed SiI1g$;1'éAJi1dge of this Court dismissed Writ
"2iéeziijeuii\io[i~ss54g0/1994 on 28.5.1998, by holding that
{lie ':1ot.ifi(:é1fi..i(§i1Vs isstied by the State: Governmezit, to
V _ ac:qii'i–re »i1i.e.'i'é111d measuriiig 18 arcres and 28 giinias in
K "".__VV\;-'i.11E.1§§(') ..i\[3é11i21t.h21h2iIii had lapsed. on acczouni of no1='1–
'=s;p.proVe11 by the Siiaiie Goverr1.me1'1i:, Wit.11i:r1 21 pmfiod sf {two
14
years, the said determinat.ion by a learned Single Judge
of this Couifii was obviously un3’usi:ifie<_i. From the fzictiiai
position 'r1oi.i(:ed above. if fhe period during whi(:bv».i_11t.ei'rin1
orders passed by this Couri: had the effec__:to'i°s£;i}?ii1.g' .
"..,any action or proceeding to ,t,ake:imii'1"=p;ifsiia,I1ee
of…" the deeiaraiion issued u.r1Cie'ii S:e_etion1'6 '
Acquisition Act 1894, is ex§:i.ii':ied, Atiixeiiv …pe1"i0d'».i'
has certainly not eiapsegi.
7. In the the order
dated 10.55 wherein it was
Concluded.tiiai::.’s;iizg:e not been approved by
the Ste-te the time limits, the same
had beerixrendefed Ai.:i\*:;§i’id and oughi to have been set
asi:ie«:.c;;i1not, be”‘ar.X:_epted. In the circumstances noticed
iwe are satisfied. that Writ. Appeal No.
2320/2ooé;’:g£1s;mg out of Writ 13etii1ion No.18640/1994 is
y_1iab1e to ‘be allowed and the same is accordingly allowed.
it is also essentia} to riottiee, i:l’ia.i: when the
“(‘,i§.1£131€I1g(;? raised by i:}:1e beneficiaries, vi2:., the
Railwaymeii House Buildizagg C()’Of)€f&1fl§V’€ S()eiei.y Limiiieci
1:
was rejected with the dismisssal of Writ Petition
No.16640/199:-:3», vide order dated 28.5.1998, this Court
simulmnecitisly dismissed Writ Petition Nos.1′?’692fi
17694/£989 as having been [‘CI.’}(‘l€I”€Cl iiii’r’t1(:t’.Liet:;¢3._o on
account of the disniisesal of Writ Petition No. ‘1
However, since we have now, through th<%_.inE;I.a':it: orcle'r,._
allowed the claim raised by the
Railwaymen House Building;e'C4o–oper_ait'ive lLirli;1ited,.* \'
by accepting the prayer Petition
No.l.ESE3'4O/1994. a :'3_I_'-.'».vf.llAe':'.lizisvtolne passed
recalling the order Nos.l7692~
17894/ 1989 is, accordingly,
hereby ll
9" vl,,€':lE.1I_"ilt':dl veoimsel for the rival parties are
W:'é.«h…._.t.Fvie acceptance of Writ Appeal No.
'2323/2902«i.e§'1-asmg out of Writ Petition No.166-40/1994,
Writ'll Petitioteiil Nos.17e92–17694/1989 ought: to be
zremandefi for re~«:iet.erminat.io'n to the learned Single
"«."d;1dg_r3. We, ac:c<)'rdi11gly, liereby remand Writ Petition
16
N0s.17€>92~}_’?694/1989 to the Eeained Single Judge fez’
disposal on 111erit.s.
E0. it is also re1eva11i, to Inemioli, that the learned
COE.1.I1S€1 for the benefictiaries. i.e.. ‘£116: RailwaymenjHouse
Building Co–operative Society Li1Tlit€’.d made
to us, ciuri11g’ the course of hearing, that _h_.e._”Li.i.d’ -130?: wish__
to assail the order passed by this
N0. 1664} / 1994 pertaining i;0_’_ac1q{:isi’t.i(>11 (if = ”
1 gunta of land in viliage éiucth, Writ
Petition No. 16641/ I as not 1:ii’§§ssed.
V._bkv V ..
” Em.-:}..cx: yes/no