High Court Karnataka High Court

Roy Rodrigues Represented By His vs The Government Of Karnataka on 1 July, 2009

Karnataka High Court
Roy Rodrigues Represented By His vs The Government Of Karnataka on 1 July, 2009
Author: Mohan Shantanagoudar
 

IN THE HIGH comm OF KARNATAKA AT maagoag A

DATED was we 15* MYMOF way"  j  

BEFORE   * 

THE HONBLE M:2.JusTIcEkN&joa%:.AM SHAmAsi;s;soQ9Aakk %

WRIT P§TIT_[ON   (1l«__,': 'V«"*-i<'iAE_)__B_.)

Between:

Roy Rodrigues     i ~
Rep by his Power (ff _  ~ A
Attorney HoEc1cr_.7*_  ' . 
Ramesh  52;, _,  V
S/o Viflal Shettjr   
Aged ab-Qut__33   "

R/a 2694, 13%'  _ 
4*" Cross, HAL II Sfagfi' _  _
indixanagar, "  * ~~ . fctitioncr

 - ._(By    & Associates, Adv.,)

1." The Gtivérsrzzfiziaent of Kanlataka
Rap by itsjfiecrctaxy
Depgartgnent 01' Commerce as

 Indufitrcics, Viihana Soudha

A' Ba;1gak)rc~56G O01.

    taka kndusm.-a1" Area

F Development Boaznd
" Rep by its Secretary
No.14/3, H Floor
RP. Buzikiing
Nrupathuaga Road



Bangabxt-560 (30 1.

3. EMS. Cauvery Motors Pvt. Ltd.,
S.No. 13, Ilth KM
Kanakapura Road
BaI1ga1ore--560 062
Rep by its Director.

4. M13. Advaith Motors
No. 12, Ivfmsiorl Road
Shaina Ran Compound
Banga1ore--56(} 027  _ *  
Rep by its Director.    _   '.'.-Re:-spondents

(By Sri M. Kcshava Raddy. 'AGA.; %.f;$a:::«__ 
Sri S.R.  "g's<iv., for 323'& R4)   

This w:itv.§~*::ti1:'g::;1:;s'iiged under Articles 226 & 22?' of the
Constitutioxz of .1nmja,pmyi:;g'~--to quash the gazette notification
par£:--EII of'No.*2059_datcd"25¥~11'-2005 at Am1exuxve--J acqujxing
the petitio11érfs"1and _in;Sy,'P .0.225 mcasmfing 2 amass '2 guntas
left out after écquitixzg 31  of land in the 381116 survey
nurabcgr *situate'(i.._V at V Banandur Village, Bidadi Hobii,

 " f?_am'a1."iaga~I'aJ11A.'I'a1uk',"' 'Bangalore District.

 " V  Ftgtition having been heard and msezvcd for
oicleiséoii 2'1 and pronounced the ordars an 1" July
'.E.'0{)"3_:V M 

ORDER

Fefifioner being the land cawncr qua-stions the

amillisition notification dated 25.11.2605 (i.e., Final

Nb

-3″

Notification) produced at Annexure–‘J’ to the

by which the petitioner’s iand bearing ‘

measuring 2 acres 2 guntas

acquiring ’21 guntas of land the«’seia,e s1;,z’i?e;${“1iu1i:1E§er “~sV

situated at Banandur village,
Taluk, Bangalore Dismetfls eesoondents~
authorities. He also ailotment of
sites made 4 carved out of
the ii V

2. M’1M*n%e ;;f:;§¢a1 that the preliminary

notification 28 (1) of the kiaznataka

J V’ Areas L)ev’eiopment Act (hereinafter referred to

“as for short) was issued on 15.4.3997,

proposing ‘2 acres 23 guntas of ianci in Smvey

“«.__Vko.225″ voelonging to the petitixmer along with various

A orofjxer Totally about 1884 acres of land was sought

’11’ tofbe acquired under the said notifioafion. The Final

” Notificafion came to be issued on 4.4. 3998 in respect of 21

-4-

guntas of iand in Survey 1510.225 and aiong V.

other properties and the same were handed K

respondent–.Karnataka industrial:

Board for development. ‘i’hereafter;*~.t;ie co11;.’;je%1:iseitionA.”is’V d’

paid to the petitioner which respect
of 2 1 guntas. Thus, at _no*dficsflon was
not issued in respect of of land
in sy.no.225.. in respect
of 2 acres 25.11.2005 aiongwith
certain other thetnotification produced at

Annexure-tufts In the meanwhile, the

_. V final notifieatiofis ceftain dates are issued in respect of

were sought to be acquired in the

On 20th of March 2006,

~pessessioi*t “is taken by respondent No.2-Karnataka

V’ Areas Development Board {hereinafter referred

;the Board’ for short) of the remaining portion of 2

‘2 guntas of land in Survey No.225. The Board in

turn afletted the preperty in question in two bits to

.. 5 ..

respondents 3 and 4 in the zfionth of March 2008. This

writ petifion is filed praying for quashing the—-.__f’1nai

notification.

3. Learned counsel appearing on

argued that the petitioner is not-‘issuecl Iiotiee V

before issuing the final nofiiieafiof:;__

notification cannot be iss11ed”‘-.al’i;.=:r lspse’ of E75

the date of issuing :i0tjficaiiorl;””V4ti1at the

preflmi;1efi’j% “set§fi£§%;.fiafi~j§;iate{i””‘i’S.4.1997 is deemed to
have been’ «of passage of time; that no

1’1otie.g.is iss{ieri:’to..€:he”pefitioner while taking possession of

‘om? .m1dler secson 28 (6) of the Km) Act; and

of the land in the State has taken place in

the (i.e., the year of issuing final notification)

hezzoe, the principles of Section 1 LA of the Land

.iA:;£;t1isition Act should be made applicable to the facts of

this case also. Lastly, it is contended that the

\/ow

.. 5 –

compensation is to be paid to the petitioner based on the

market value as on today.

4. The Writ mtition is opposed by ~

appearing on behalf of respondents. mayo ” ” ”

statement of objections. The

argued in support of the of ‘by
contending that the notice waVs…iVssu1e€iL_ to ‘1ih–e..,spe;i§:itior1er

before passing the final ‘as at the time

of taking jjrogierty. They further
submitt§d’vv–,;fiat for issuing two or three

firml notifi_catio1as”‘oasuedA’–oI§ ‘single preliminary notification,

viwhen sought to be acquired is a Vast;

area to be formed is comprising

‘–w~’»,ef va1*iousv.lasmis of various dimensions belonging to

‘ < jv 'various people.

“E5. Learned counsel appearing on behalf of

” “respondent No.2~Board has made available the records

\/9?

-7-

znaintajned by the Land Acquisition Officer and the

Ibr perusal of the Court. The contention of ~

that no notice was issued to him before n V’

notification cannot be sustained, inas}ntuchttas;’ the

was issued to the petitioner ” ‘

notification in respect of. the extent of 23
guntas of land. and ‘K3′
produced by “aiong with their
statement the notices are issued
to the elem’ that the entire extent of 2

acres 23 xis to be acquired aiongwith

_” at the out set, the Board has

clear that the entire 2 acres 23 guntas

of’. However, the objections am not

‘ filed f)etitioner. Therefore, it shall have to be held

%:;;a’: the petitioner did not object for acquisition of his land

on extent ofiz acres 23 guntas.

6. It is no doubt true that the Final Notification in

respect of 21 guntas only (along with other lands) was

\/V

– 9 –

totaliy measuring 219 acres 11 guntas, including the

property of the petitioner.

Under similar circumstances, this Court in .,

of B.x. AND armies -93- 3;.e;2§L, ”

smegma; AND mvowmx (Am 1)’,

has ruled that successive notiI’ieatione__ zii_difi’eI4e_:1t ”

Wili not cause any prejudice to owners. :.’.=Sii;;oeVVVthe
scheme of the KIADB foffiaefion of
industrial layout is e. compreheifisi.ve” the

acquisitiofixof aree ‘i::’:fve’1″»;=gi’ scheme can take place
at different to time depending on the
gievelopxzieijtal ac1Eiv’itVie_e__A2?J1d its compietion. in the very

jusigjent, jxeid that the land owners will be

in accoxfiance with the Land

V fl.Acquisi’e:’e:1 AC1; xinasmuch as, they are not only entitled to

mic, but ease the solatium, additionai market

~~o’_s._2f’;aii1e’,’.; interest on solatium, interest of market value etc.,

._’li””l’.iee.’e factors will compensate the damage, if any,

sustained by the land owner. Moreover, time taken by the

K45?

-13-

authorities to acquire the land and in taking

would enure to the owner’s benefit of

usufructus of the land til} he is ” ‘

award is passed. Thus, successixie “i’1otiI’i§’z:*.t:ie;1sL_L:”‘«st*Jf.

different stages will not cause preju_dioe: to ” ‘

owners like petitioner as in ttievgebosvsession
till passing of the award oiVta_ K3’ “P s.§¥”seti1sEiV”;fiossession. This
Court in yet snomer the case of
Smtsakammiz in Writ
Petition h%e;3i*«§.81–32«5§82/1″996 and connected

matters, has ” f.11zz_:t ‘_”_.»svs4uccessive fnal notificafjons

_.based .. single notification can be issued.

Wrxiie’-»con§:i11difiE..’so, this Court in the aforementioned

V iudgniem thus:

V ” .. the aforesaid provisrlons it is cieair
V * Vtfiere shalt be an industriat area and the
Board shall function for promotion and
assistance so the rapid and orderly
establishment, growth and deveiopment of
irtdustries in the izzdusttial areas. It is also

\\/W

-13..

relevant to note that Section 27 of the
provides that Chapter wt of the Act shall I AL
only tosuch are-asfmm such dareets V
notified by the State Gover1i:feer;-t A AA

seczfion (3) of Section 1 Qf_T

scheme of the Act, it

situated within the fl<)r~..ar¢£-is:

declared to be an    azone
be acquired: _ The  ..
industrmlg  g 

 "  ,,    and

managehze”rzt:V’1«:;gf is a Eong
c€r£;:,¢,vr; No time limit
also material to see
that xeizere of lands are proposed

a.aqussi:ianez;2u1er the nottficattian issued
e ~. (1; ofsection 28 ofthe Act, it
possible for the czuthorities to

” acquisition at a s’mgle stroke in

Sub-see.(2) and sub~«sec.(3) of the Act

” mandates the notice to the owneror the
and to at! such persons known or

believed to be mterested therein and to provide
them an opportunity of being heard in respect
oftheirobjeetionswtdtamakeordersin

\/”‘

-13..

Under such circumstances, the Land Acqtiisitiefl’

may choose to hear the persons who it_£”1ei’1*: _

statement of objections at the

notification in iespect of those “the f.V”:2’*?.:-1;.’ e’

«fhereafter, he may choose in
respect of other could
be served and heard to hear large
number of objections, the
State period of time and it
may furders in individual cases.

‘§’herefore,& ewoizlhd’ necessary for the State

_.. V.G0ver;.§§i:iieI1t to déifiemnt orders followed by difierent

subsequent declarations would 1101: in

angsway eaii’se Vjpfejudice to the owners, the same cannot

% [be mid e:o:.pe impermissible.

For the very reason, it cannot be said that the

notification dated 15.4.1997 based on which

the finai notification was not passed for about 7 to 8

-14-

years cannot be heid to have been Lapsed-«

aforementioned, the Board was in continuo1;s”_’p;fo:e§ess of ”

formation of indusniai iayout, it

acquired more than about _r1_884 ‘V

formation of Bidadi industrial seneme is
a comprehensive and came
to be executed completely
by issuing the work

..

9. The that the notice was issued

under SeotioVn””i?.%8′{f>)VVof Act to the petitioner. The

‘eepy vnotiee’is——moduced by the petitioner himself

ate1’__An:riex?g1::e-5K?o::ajong with the Writ petition. *1’hus, it

cannotbe Veeidflflat no notice was issued to the petifioner

:jv*}._’H’£.d€I’ Seetion 28(6) ef the Kim.) Act. Annexure–“K«6′

is the document which shows that the

uovemment has taken possession of the property

has handed over the same to the Board. Thereafter,

Vw

H15-

Merety because the final notification is

and possession is taken thereafter, the

take the benefit of the same.

finai nofification is issued Later, _ ipetitiexjer *

beneficiary, inasmuch as, he in’-;v;>sS;esSion of

the property and mad:eV’ “nielifiiiettie of the

property all the date of

I 1. ‘ ‘ef he of the Land
Acquisition»Aett5ve2ii”i;;3.et*»!ieaii1ede..e.;ipfieable to the facts of
this case”, is not passed belatedly

in this Section 1 LA of the

Aetezemd be appiimble only if the award

years from the date of line! notification.

‘1’heI’efere,_A principle cannot be applied to the

~ .. ._ facts of mse.

it . “12. one of the most important faster in the matter

K that the petitioner has made representatien as per

,4:.”AI1nexuIe–‘H’ to the Writ petition on 23.12.1999 praying

Q/A

-13,

year 1999 to the entire extent of 2 acres

inciudirlg the petition property, he cannot to t

file the writ petition questioning:-..

notifications, that too, after lapse 0Vf*.£;i’f)01It :

from the date of finai netificafion: the
said representation vide 23.12.1999
clearly reveels of things.

Therefore, he petition at the
eariiest. .’. is liable to be
dismissect2Q11._ and lashes also, apart

firm the fact””t1_3atVt.tie not mailatainable in View of

his reprémerptation ” vidVe___A.m1exure-‘H’. Looking from any

does not find any mound to quash the

notification.

Aoczoiiiafnhygétlvv, m” petm’ ‘on faiks and the same is

Wi
Iudg

*blc/hen