High Court Karnataka High Court

Smt Yellamma vs State Of Karnataka on 2 September, 2009

Karnataka High Court
Smt Yellamma vs State Of Karnataka on 2 September, 2009
Author: B.S.Patil
Bangaiore~560 001.

2. T he Bangalore Development Authority,
Rep. by its Commissioner,
K.P.West.
Ba1'1ga1ore»~560 020.

3. Bangalore Mahanagara Palike,
Rep. by its Commissioner,   
N.R.Square, 1
Banga1ore»~56O 002.

4. Sri kengal Hanumanthaiahf
Hostel Trust (R)   '  
Rep. by its Secretaryj C.Ra;rn.ar1nagowda,'  
No.273, 2UdMa1'n R--o_ad_,   2  
2nd Stage, West of Chord Road,    
Banga1ore-86..     

5. Sri B.S,Veerai_ahs'warny_V, _ _ 
S/0 Basavaiiaiah   A
Aged laboult 833¥:§Jea1*s,'----_ 
N014 1, 491'  61?? Main,_'
Rajajinagar, '    " _
Banga1ore-- 10..     " " ...RESPONDENTS

(Srig K:esh.ava__VReddly", AGA for R1; Sri P.S.Dinesh

 "  _ Adv. for/s.Ranjaswamy 8: Assts., Adv. for
V R3; Sri P..S.lf&/ianjunath, Adv. for C/R4)

 ._  Petition is filed under Articles 226 and

227201" .the'3-Constitution of India praying to quash the

. realiotinentl dated 18.8.2004 and also the renewal of .
 leasedaied 4.6.2007 Vide AnneXure--Z issued by the R2
' x on imaginary boundary.

2'  This Writ Petition coming on for orders this day,

  .2  the Court made the following:



3
ORDER

In this writ petition, petitioners are challenging the

renewal of lease dated 04.06.2007 executed in

respondent No.4 by the second respondent.–¥V_:l’Eang’alo’:fe’

Development Authority. Petitionerspgare V’

the preliminary and final notifications

and 18.11.1967 and also the

Act under Section 16, VA pg _ _ .. ..

2. It is the case nfthe; ppetitioncrgs that husband of
the first petitione_r, la’te’*B;V granted land
to an ac:re.Vlclon1pri’sed in Block No.1V of
Sy.No.:’1_€314l_ ‘ Village,

Yeshvvanthiapurarn Bangalore North Taluk as per

‘2-;”§–‘«1’=’ November 1960. Petitioners 2, 3

children of late I-3.V.Yellappa. Their

that without issuing notice to late Yellappa

and Witliout providing any opportunity to him, the

.’Ain1p_1;igned acquisition proceedings have been initiated

c ating in the final notification dated 18.11. 1967 .

4

3. It is their further case that late Yellappa having

come to know about the acquisition proceedings,-i’nade

a representation allegediy on 22.01.1969

the Chairman, CITB, Bangalore informing

notice of the said acquisition %Js}*ats”‘ie~su.ed.;«to”‘h_i1fn*~andi

that he was the grantee of the to

acre comprised in He his

address for this
representation ‘did ‘tti’afttdo-urable action,
another seeking
grant of the value of 1 acre
of land Rs.Hao,ooo/–. It is the further
case ottthe “though the possession of the

acquiregd land V_ ‘Was ‘ taken and a notification under

came to be issued, out of the total extent

guntas acquired as per the final

notification published, only an extent of 20 acres 39

it ., gutnasfltwas shown as acquired and taken possession of.

therefore contended by the petitioners that the

Wportion measuring 1 acre belonging to the petitioners

was neither acquired nor taken possession of and it

it

6

enquiry and rejected the application. On appeal, the
Deputy Commissioner having set aside the order has

ordered for resumption of the land and restoratio.n~.._of

the same to the petitioners. In this baCl–;grloun’d .

submits that the land in questionthas cc;ntinu’edll’t’oV4_”be K V’

Vacant land, owned and posses’secll_l

and the Bangalore Development Eithority notch

have allotted the v.sa’n1e of fourth
respondent. Reliance the judgment
in STATE OF
HOUSING AND
BANGALORE
reportelclaipn 295. He has reiterated that

asggon’ date; izoglayout is formed and therefore no third

party has come into continue except that of the

who has been sought to be illegally

way of the impugned allotment and the

2 .. lease deed.

5. Sri Dinesh Kumar, learned counsel appearing
for the Bangalore Development Authority, taking me

through the statement of objections filed submits that

kn

as is clear from the final notification issued as back as
on 18.11.1967, the entire extent of 30 acres 34 guntas
comprised in Sy.No.16i has been acquired. This was

followed by an award passed by the Land

Officer on 18.11.1967. Copy of the awardis ~

along with the statement of objections llsecond if

respondent as Annexure-R3.

compensation is determinedv.,.4inrespect –of”‘v_:the:”lanld in”

question and it is not,’open”‘forp:’the._petitioners at this
distance of time to cliall’en_ge. acquisition

proceedings, }.vh.ic’_l1 have 1: a t.tainled.j_fi.nality.

Sri ‘ learned counsel for the

fourth supported the acquisition

allotment made in favour of the

1’cu_rth:”‘v4respontient by the Bangalore Development

Authority.’ 5

.. , 7′;*’HaVing heard the learned counsel for the parties

careful perusal of the entire materials, I find no

it ‘”legal substance in the challenge made to the acquisition

proceedings. The acquisition proceedings were initiated

«W

8

as back as in the year 1964 by issuing a preliminary
notification dated 02.03.1964. This is followed by the

final notification dated 18.11.1967. Even in

notification, entire extent of 30 acres ‘

mentioned. Thus, on issue of thefinal

total extent of land in sy.No.1é1 been

Award is also passed by the Acqt1_is1’tio”n on it

18.1 1. 1967.

8. A perusal of AnneXure–

R3 along it ilobjections by the
Bangalore-vD’ev5e’1o’p:nent.VpAuthority’£makes it clear that in
respecttof of land, Valuation is made

and the y’a.lue , said portion is arrived at

‘¥V.”‘As”regards the remaining extent of 9

acres_35_’gi§in,ta-s, as the same was occupied by the

inhabitan.tsli:’§–of: the viiiage known as Voddarapalya or

3-e,_”Bovipaiya1- located in the same land therefore possession

p”‘doe.s not seem to have been taken of the said portion of

land which was occupied by the Villagers. However,

“bias regards the land granted to the grantees including

late B.V.Yellappa, there is specific mention in the award

if

9

with regard to the determination of compensation

payable to them. The name of B.V.Ye1lappa is shov-.r_i_1 at

S1.No.6 in paragraph-10 in the award and

to be entitled to compensation to an extent 1 V

is also observed that compensation”of_

Gopal Naidu, Srinivas, B.V.Ye11appa and

w/o B.V.Ye1lappa will be paid”i’to”them’after the
up to date encumbrances It is
thus clear thatthe have been
completed paward} épassedljédetermining the
of 1 acre of land
which .1 ellappa. Though the
notification ;.Section 16(2) of the Land

Aeqyg;is’ition V. 10.12.1998, mentions that the

an extent 20 acres 39 guntas is taken

in any manner, help the petitioner

-V to 1 acre of land belonging to him is neither

ig.,a(:quired nor taken possession of. Such an inference is

– iiiriperxnissible in the wake of the award passed and the

1′ Wcloritents thereof. Therefore, it is not permissible for the

petitioner to contend that entire extent of land was not

%,

.10

acquired or taken possession of and that petitioners

land falls outside the purview of acquisition.

9. The Judgment relied upon by

counsel for the petitioners, has no re1eVa_nce_”to pfaeets ._

and circumstances of the present case; As “is c_1eare_fromp’

the narration of facts m.ade;h,ereinabove, the entire ljjland

is acquired and the award of the
land which is takenI-.._.poss–ess-ion’~._ot'”including that of

B.V.Yellappa.

counsel gpetitioners that the name of
B.V.Yeilappa been mentioned in the
prelipaiiiiaryll and the said Yellappa having
heard in the matter, the entire

lacl’qu_isitio’n.pijoceedings are vitiated, it is to be observed

V -V that had the knowledge of acquisition as back

the year 1969 and admittedly, he had made

— repreisentation to the authorities bringing to their notice

” “the absence of his name in the preliminary notification.

He also sought for payment of compensation asserting

£6”