High Court Karnataka High Court

Smt L Vimala vs The Commissioner on 29 October, 2010

Karnataka High Court
Smt L Vimala vs The Commissioner on 29 October, 2010
Author: Ashok B.Hinchigeri
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 29'" DAY OF OCTOBER 2010

BEFORE

THE HON'BLE MR. JUSTICE ASHOK B.  _

WRIT PETITION NO.25064 OI%'.201£)" [LE[4T%SMP1

BE I WEEN

SM'F.L.VIMALA

D/O LINGAIAH

AGED ABOUT 29 YEARS

R/AT #38, 20TH CROSS

BHUVANESHWARI NAGAR _ 

KEMPAPURA AGRAHARA  A

MAGADI ROAD   _  
BANGALORE--_5--€§'QQ2.3     '§...PETITIONER

, A SOMANATH, ADV.,)

1.. _;THE COMMTSSIODJER
- ' 'BRIJTIAT BANGALORE MAHANAGARA PALIKE
. 3 N R
= vSANGAALORE--56000 1

2} "THE OEROW COMMISSIONER
 BREURAT BANGALORE MAHANAGARA PALIKE
SAT-{GALORE WEST, BANGALORE

I ~ 3_ *  ASSISTANT REVENUE OFFICER

 .aV1JAYANAGAR ZONE, 1ST FLOOR
BBMP SWIMMING POOL
97"" CROSS, HAMPINAGAR
VIJAYANAGAR II STAGE
BANGALORE-560040

4. SRI BGOVARDHAN
S/O SHAN'I"I-IA NAIK



2

AGED ABOUT 65 YEARS

R/AT No.3, "SHREYAS"

PURNAPURA, CHINNAPPA GARDEN : 
BANGALORE--560054  RESPOPJDENTS

(BY SRI:K.N.PUTTE GOWDA, ADV., EORi---IaI'4f{S'Gf~t   -

R4 Served]

THIS WRIT PETI'I'ION IS FILED  Ar<TicIgE:G"2ge":~
AND 227 OF THE CONSTITUTION'OE_INDIA~.I3RATI¢NG"~To-.p
QUASH THE IMPUGNED ENDORSEMENT DATED 15.*.?.1'o 

PASSED BY THE R3 VIDE ANN EX't._TRE--A   

THIS PETITION COMING... --»..FOR " 'PVRELEMINARY
HEARING THIS DAY, T1»;E~~eo{_IRT  FOLLOWING:

The petitioner hasg raiseldy'.j£h<§._..:Vi§h3llenge to the

endorSerne1_i1t,'VI.vV. dated   (AnneXure--A} turning
down the 'petitiVo1I:te'r§S  for the transfer of Khatha.

2.  the learned counsel for

 V.  _the._'p3'eti;tfiOrIuper  that the petitioner has purchased

  property» ln~--.queStiOn by a registered Sale deed from

 Mudaliar. He also Submits that the

'r__petitio~r1er'S Vendor had the Khatha Standing in his

"if in respect of the property in question. According

  to? the learned counsel, the fourth respondent, who has

filed the objections to the petitiOner’S application for the

change of Khatha is a total Stranger to the property in

fig}!

question. Based on a sham document, the fourth
respondent is objecting to the petitioner’s application for

the change of Khatha.

3. Sri Somanath further submits V.

petitioner’s property is situated on 2031

Road, Bangalore, whereas the

property is situated on 91 91:5 1 Roa’d,’VX

Bangalore. He submitsdyadthat the'”‘e–boundaries,
measurement and .,of..pthe up_etitioner’s
property and the fou_rt:h..VV property are

entirely di_fferent..__ «.

4. it qSri ‘ the learned Counsel

appearing for’*the respondent Nos.1 to 3 submits that,

Zastdwo are advancing their claim over the Very

BBMP officials have thought it fit not

V . to deterrniiie the questions of title. He also brings to my

id «_n’oti__(‘_:e that the impugned endorsement is the second in

‘series. He takes exception to the petitioner not

” “producing the first endorsement, dated 31. l.2007.

63%

4

5. The respondent No.4 is served. but has

remained unrepresented.

6. For the reasons best known to it

she has not challenged the earlier” e’n.do’rse.rn,ent,

31.1.2007 issued by the BBMP. 1:”se1e’.consic1er’abi~e .

in the submission of Sri Puttego\>irde._V’th.8′;t ‘not
advisable for the deterrfrine the
questions of title. The which is
impugned in; to be only

reiteration of tiie. eai’1ier”e’iadorisensgent.

‘ Myvthe impugned endorsement

reveals thatptherthird”respondent has not fully applied

his,_’:rr9.ind’ to theof the petitioner, much less to the

‘stat’a.tAo;:’y”iprovisions. Section 114(1) and (3) of the

Karnata1tav’V’f.Mti.nicipal Corporations Act, 1976 reads as

1 ‘ ._,fo1io\iv::- V

_ “I14. Obligation of transferor and
“transferee to give notice of transfer –
(1) Whenever the title of any person
primarily liable to the payment of the property tax
on any premises to or over such premises is

transferred, the person whose title is transferred

331%,

5

and the person to whom the same is transferred
shall, within three months after the execution of’

the instrument of transfer or after its registration

if it be registered or after the transfer is j 4′

if no instrument be executed, give notice_of.su£.’lh _

transfer to the Commissioner.

{izjxxxxxxxx I V % V

(3) Whenever such”-transfer Veorr1esTtoi._’vth,eV
knowledge of the Comrnisislioner or authorised
oficer through s”ue_h narrnelvvof
transferee shall property tax
régister. f ‘

hhhh laplpllication for the transfer
of Khatha is to just because somebody files

the Objectioiifi. ‘5f’he.”-cohcerried officer has to examine

. . ,.,4;I?!5’t.e1i»abilit.y of themobjections, of course Without going

of title. If there are serious disputes

as “to t_he.Vt’title of the property or the identity of the

ll”4″‘–.lVV”‘propert3r: itself, the BBMP officer would be well within

power not to change the effect of Khatha but to call

~-upon the parties to approach the Civil Court. Bowever,

if the objections are absolutely frivolous and untenable,

the BBMP officer has to reject them and issue the

55’!

Khatha to the applicant on being satisfied of the

transfer of the property.

9. The ends of justice would 1:_3e__V’:’m:et

directing the third respondent tozhthhe

and the fourth respondent: for eriqfiiry. hea§ringd.”‘rp

them and considering the them,

the third respondent shall in matter.

10. This.lpetitiQ’n”is_”Vaceord–ingly2«disposed of. No

order as to;’Cos_t.s:”V»v-7:V–__ V

Sd/–

Judge