High Court Karnataka High Court

Sri Narasegowda @ Narasaiah vs Mysore Urban Development … on 2 September, 2010

Karnataka High Court
Sri Narasegowda @ Narasaiah vs Mysore Urban Development … on 2 September, 2010
Author: H N Das
iNTEE}HGHCOURTOFKARNATAKAATBANGALORE

DATED THIS THE 2"" DAY OF SEPTEMBER, zomfj

BEFORE

THE HON'BLE MR. JUSTICE H.N. _NAGAMi)P£'A}§T_'D}XS    E 

WRIT 1'_,E,.,.,._'l'IT10N Nos.1393.139*IL«'=E? Ag9'EE[LB~F4$.i  

BETWEEN:

93

. Sri NARASEGOWDA @_1§ARAES'_AijAH~~.,i" 1' 

AGED 65 YEARS  % 
S/O LATE TI§'IB/i3'iiE{;QwDfx"

S:-i CH_iKKNfH}MMEGOWDA A

AGED70 YEARS»  

s/0 LATE m{M'M_EGovQ'DAV

s:{1LAEsEMANA"' DDDDD S' "-
AGED 3: YEARS

  "'.~:,_;.O' :\.g§g»vCHE'LUVEGOwDA

ES;;EC.NVAGSARDAJA
AGED"--.33 YEARS

 S/0 LATE CHELUVEGOWDA

NF~

J.



5. Smt LAKSI-IMAMMA

AGED 32 YEARS

S/O LATE NARASEGOWDA
ALL FROM SL.N0.I TO 5 ARE
R/O LALITHADRIPURA
INDIRANAGAR POST,
VARUNA HOBLI, MYSORE TALUK,~~~ 
MYSORE DESTRICT. 

(By Sri. S.N.ASHWATHANARAYA}§I, AD"v._.)"'--

1. MYSORE URBAN.DEvE£.O1é1\'..zE1:g;~;§A' » 
AUTHORITY    
MYSORE, REP.BY XTS (:O;x4zv11S-s.1ONER. AV  S'

2. KARNATAKA  ROUSE
BUILDTNG. S(..}:'(V3'1EV'FY (REGD)
NETH'AJIN'AGAR;~-AL ANAHALLI, TNARASIPUR
ROAD,'-MY-SOREV ¥}._Q.RE,B.B.Y--'ITS SECRETARY.

3. STATE OF4'i{A_RN.A'TAKA"'
RER.BY.ITs SECRETARYTO GOVERNMENT

 '  .. UR.1?;A;»fiDEVELOP1vIENT DEPARTMENT

 w___V(By Sri.P..S__§VIANJ'UNATH, ADV., FOR R-1

. D;.A1VIBED.KAR ROAD, BANGALORE £1.

4}." ~TEE~T'A:3i.sIL2jAR
MYSOR.ETALU1<, MYSORE.
'  A  RESPONDENTS

, ‘Srti. AMAR KUMAR T.S., ADV., FOR M/S LAWYERS INC
« .A1_3;vs., FOR R–2
R-3 & 4 ARE SERVED)

Ui”‘””

;:.° PE’TIi’I.Q[=Ei3l5gS« .

THESE WRIT FETITIONS ARE FILED UNTHDER

ARTICLES 226 AND 227 OF THE CONSTITUTION OF.’IN:D.IAVV
WITH A PRAYER TO QUASH THE IMPUGNED A.I.,.”
LETTER DT.17.07.()7 AS AT ANNEXUREWG OF R3 AND ETC”. 1 *

THESE WRIT PETITIONS COMING ON Fokttiiiieiiin {No “V 2

THIS DAY, THE COURT PASSED THEVAFOLLOVWIN-G; v .
ORDEE I I A A
in this writ petition the petitioiiers» have in

the nature of certiorari to qt:£:1sh¢_the_«order passed by

the third respondent as per Aniiextfirefx sale deed dated’

29.2.2008 as per ;Ann;e§:ure–:I, and”Ior”taA:iw:iit .ofpfi;nandarnus to hand
over 6 Acres 8 I to the petitioners.

2. i”i?etitione5siit1re”the owners of 6 Acres 8 Guntas in

Sy.N0iL5p:8i/1i’situated”at Iialitvadiipura village, Varuna Hobli, Mysore

The«.pres:pondents acquired the land in question and other

leindsi.uiider’t;”_preIpiiriina1’y notification dated 15.7.1997 and the final

‘Vnotifici:§1tioii.«Vd.ated ft8.1.2002 under the provisions of Karnataka

I 2’ :Urhari-Deveiopment Act. The possession of the land was taken over

i

on 22.7.2005. Petitioners have withdrawn the award _

have agitated for higher compensation.

3. The Government by its order dated..v_

Annexure~C denotified to an extent of l237Acres in several s’urv’ey'<

numbers situated at Lalitadri Vi1lage"'acT§'uired "under
Urban Development Authorities an veittent of 99
Acres was allotted in favour of 2second:'refsboxtdetit.}ffS.ociety. Second
respondent — Socievty"::noEticeci_ that and 68/1
measuring 8 .vvithinviithe"'area allotted to them.
Thereforegtheu'second regqiueisted to allot these lands in
their favor. under the impugned order

dated 17t7._2007gaveV app:rova.1 transfer of sy.no.5-4 and 68/1 in

favour second respon'dent — Society. Consequently, the first

re:-po"ngd_ent e'xecuted_a_j.sale deed in favour of the second respondent

2 if " as per 'iirkggrieved by this the petitioners are before this

-. ~ .. ucourt.

aw

_. under: , .

4. Admittedly, on 15.7.1997 sy.no.68/I was notified in

the preliminary notification as per Annexure~«A. The final

notification was issued on 18.’l.2002 as per Annexure–B.f”It’fis”‘p_

further admitted that under a notification dated 2o.i0.2.eo5 alslherl ~

Annexure–O, the possession of the lands had been .–Fj.1rtl;e’r;_

the petitioners admit that they have received if

are agitating for higher compensation: this stage, the
petition is filed contending thatthere ‘is-dilylersion_of l£’.nd..!.’lS6 and
the first respondent has enrichedhy identical issue
came up for cons.ideratioji” u Court in

NORTHERS _:(3l,A’;i3é'”=INI)USTRIES VS. JASWANT

SINGH Arno 335 wherein it is held as
“;..9i.:L0olcing to the facts of the present case and
._ ._Re;s,oondents 1~5, the High Court was not at
jiistitieiilllin ignoring the delay and laches and granting
” re-lief them. As already noticed, Respondents 1–5

apiaroached the High Court by filing writ petition almost

6″”

after a period of 17 years after finalization of the

acquisition proceedings. They accepted

compensation amount as per the award and sought for –1~

enhancement of the compensation’ amount””‘wit_h0iitt

challenging the notification issued tinder’ cSections”4_:anii

6. Having sought for enhancenfient of compensation

they filed writ petition even three llyearseafter the appeals
were disposed of by tire ‘the matter of
enhancement of-compe;1satio:n. ifhfere is ntfexplanation
whatsoever for inordinate delay inmfiling the writ
petitions.’ Merelyilhecausei*–full’ enhanced compensation

amount’*–w_a;s’ no;-fl,’;d £’0V”l’tT?€ respondents, that itself was

g.roundl’toV._.condoqne the delay and laches in filing the

. W.writgpetit:’on;–t In our view, the High Court was also not

H 2 i’rig’ht’Vinlfordering restoration of land to the respondents

on theqgroiund that the land acquired was not used for

” ‘whichlit had been acquired. It is a well–settled position in

law that after passing the award and taking possession

under Section 16 ofthe Act, the acquired land vests

the Government free from on encumbrances. Even;”ij”‘the_* –. ‘ .;.

land is not used for the purpose for which it 4.

the landowner does not get any right to-ask:foir=,reves{irtgV Ah

the land in him and to forV”;~estitntionV:”‘l”Qf
possession…”. V l l

5. In view of las7vNdeelarec§:_b~}§$,~..ghve:Supreme Court the
petitioners are not .3Il[it1CC1_v’i,G:..q?i1C’§~{i§Il order at
Annexure-G the Writ
petitions are_liabwle toV «. V V l

6. the petitioners relying on a

judgment of the l-Su’pi’e1vne.:Coiit-=t.:in.JBONDU RAMASWAMY AND

_ oTH1§tg’s’ Vs. VB’;stt§G’ALCoRE DEVELOPMENT AUTHORITY

AND’ViC)T1:§Ii£§”,R.§:§’;'(20E0) 7 sec: 129 contend that the petitioners are

eittit1’eti%«for= e’_ertain”benefits for allotment of certain plots. If that is

_ so, thuepetivtiotters are at liberty to approach the respondents seeking

‘A ll * tb:enef.i._t ofvvallotrnent of certain sites as per the law laid down by the

CM

Supreme Court in Bondu Ramaswamy’s case. If

representation is given, then the respondents to consideréhe’ _

accordance with the iaw declared by the Supfeme Court» if.

With the above observation, ‘the wfit._ pctitionsd’ én’e..V_Vherebyd

dismissed.

LRS/0309,2Q.I.0r’Vx”T