High Court Karnataka High Court

Venkatalakshmamma vs The Commissioner Bangalore … on 20 November, 2009

Karnataka High Court
Venkatalakshmamma vs The Commissioner Bangalore … on 20 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 20" DAY OF Novemasg '2bfo--§'~;. 2

PRESENT

THE HON'BLE MR. 9.9. DINAKARAN, c'_:'t~VII'VéI=itt'.-IsV"":'v.v.'.rj:.E 

THE HON'BLE MR.3=i:sI.IcELvL,é.sABE§A'ajiT. 

wan APPEAL No.35{54:_/'2§)09.('LB-LLJC)L5

BETWEEN:

1

 

VENKATALAKs;'H'r§aA:bri:9M7g.._V A
AGED:_'AE}Q-UT.?6 I-xfEAR5._ ' 
w/_.o~ LATE.-ANAN.TH_AiAH_:  A

R. /or MA'rH'3K.E'm.= ._ " 

_YES_HWA'N:1'H rm RA H'0sLi,
 BANG'A'LOR¥E r4.omH TALUK,

1a3AN'GALofR§ '  _ 

SR1' A" s,AfHY:._\ NA:-~RAYANA

. AGED" 53'vEARs

SE/'0 LATE ANAVNTHAIAH

"  R~,to"r~=L. MATHIKERE

YESHVJVANTHPURA HOBLI,

  _ "BAN»G'A_L"QRE NORTH TALUK,

  3A'r3:.GA:L'oRE

SRIKODANDARAMA

"AG-ED 48 YEARS

S'j'0 LATE ANANTHAIAH

"  R/OF MATHIKERE
.A YESHWANTHPURA

A H HOBLI, BANGALORE NORTH TALUK,

BANGALORE



4 SRI M A NARASIMHAMURTHY
AGED 42 YEARS
S/O LATE ANANTHAIAH
R/OF MATHIKERE
YESHWANTHPURA HOBLI
BANGALORE NORTH TALUK
BANGALORE

5 SRI A SRINIVASA 
AGED 40 YEARS 
S/O LATE ANANTHAIAH '
R/OF MATHIKERE  
YESHWANTHPURA HOLBL1
BANGALORE NORTH TALUK
BANGALORE D   -A  

6 SRI M A 3AYARAMA  
AGED 58.».YEARS~--»._f.   x 
S/0 LATE 'ANAN"{H..AIAVH~A"_j~~_V' ' "
R/O_FJ.MA§THVIKE.RE   
YESBw'AN'THPURL.AG"H_OSBL; A

 BAISJGALORE 5*»:-O"R_TH TALLUK
"BAN_GALOfRE  _  "

7 SM':'._INDIRAM'MA'-
;' ~ AGED 55 'YEARS
 /O LATE..__D_EVAPRASAN NA,
"DAUGHTER-xN-LAw OF
 'v!__I-KTE AANANTHAIAH,
O --AfG_ED'j5B YEARS,
R/GjFfRAILWAY GOLLAHALLI,
.._NEL.f\MANGALA TALUK,

O' .. BANGALORE RURAL DISTRICT. ..APPELLANTS.

    Sri : L M CHIDANANDAYYA, ADV. )

FZAND :

1 THE COMMISSIONER
BANGALORE MAHANAGARA PALIKE



J.C. ROAD,
BANGALORE 52

THE JOINT COMMISSIONER
BANGALORE MAHANAGARA PALIKE
BANGALORE WEST, SAMPIGE ROAD,
MALLESWARAM,BANGALORE.

THE EXECUTIVE ENGINEER

BANGALORE MAHANAGARA PALI--E*{'E.~.:'::~..:"L~::  
MATHIKERE WARD, SAMp:GE« RO.Ar.).,  , V  *

MALLESWARAM, BANGAl'..._OR_E. AL?

THE ASSISTANT EXEVCUTIVVAE.,_E'NGIr4'i§'Ef{,_V_V.V  A

BANGALORE MAHANAEGIARA PAL"1'KE'_;

MATHIKERE WARD, MAT_mr}_DR,
HOBLI, BANGALORE!Ne:)RTHj;TLA,uK,
BANGALORE.  V     

10 SRI M_.R'ANANlDA§RA.'M'«..  
s/O 41;ATE;'M_. s RA'M_VAIAHj--   A "" "
AGED ABOUT 34S'5YEA*-RS,  
R.1ATO~VG'O*s¢;g4LA..TExTE'N--sIO»N,
,'MAT'HvIE;:K*

Ti-£15 wRIT APPEAL IS FILED 11/5 4 OF THE

   §.<A'RNATAKA HIGi~i COURT ACT PRAYING TO SET

TQASITDE THE ORDER FASSED IN THE WRIT PETITION

  120947/2006 DATED 1O/O5/2009.



THIS WRIT APPEAL COMING ON FOR
PRELIMINARY HEARING THIS DAY, SABHAHIT J.,
DELIVERED THE FOLLO'WING:- 

JUDGMENT

This appeal is filed by the petiitioners

W.P.No.10947/2006 being aiggmriieved ,b\,r:tih_e_iorde’r

dated 10/6/2009 wi1eVrein,AI:__ti:’:’–e_z Iea’;1=aged’«

Judge of this Court has de.ci’iV–ned tot’

respondents 1 to 4against’respondents Svvto 11 in
preventing unauthorized» :”cQni’st_ruic_tion in the
scheduie property and» writ petition.

2. ‘ii§7he-.Q:”‘~«i.._app*e|Iants herein filed
W.P.l\i0,19V94?’./fiiifié-«._:’:”*seeking for mandamus

dire-*c.ti_ngu”respo”nd.ents 1 to 4 to take steps to

i gpreaxkent tsn_authoHriied construction in the schedule

accordance with the Karnataka

Mu__nic_ipai}~’Icorporations Act, 1976 (hereinafter

xreferreél to as the ‘Act’) and direct respondents 5 to

1-into demolish the unauthorized construction made

.. _..i§n a portion of the schedule property belonging to

the petitioners in accordance with the Act and

\\J}<.»

passed such other relief/s as this Court may deem
fit. The schedule property is described as under:-

"All that piece and parcel of

land bearing Sy.N0.7, measuring :_.

39 guntas, situated at Mathikere__\'[il.I.ag¥A.e, _
Yeshwanthpura Hobli, gi3'aVn'galo–.re.g
Taluk, Bangalore Dist. Bo.un:'de'd oln.t'h.e_- _

East by : ""ATni1aiappa._S(K–tirita;:
V.i-s§§c'1"'¢5l5"??"sIéiici.

West by V _ R%P§.d””«Vli”l

North by : land

Soyzitizyby : V’ Mun’_ir_aya”ppa’s land”

._It of the petitioners that
the sc-hedulle _ t.’pro”perty was endowed to

Hanféulmanthadeyarui Temple. The husband of the 15″

pretitioxner.yviitsnganthaiah was the Archak in the said

teinple an Archak of the said temple was

culltivagfyiingillthe land personally without any claim by

l others and no other persons were cultivating

.’ ‘”i’.h’e’lsaid schedule property and after enactment of

“the Karnataka Religious and Charitable Inams

Abolition Act, 1955, the schedule property by virtue

L/Q”

of provisions of the said Act, stood vested with the
Govt., thereby, making it a provision for

late.Archaka Ananthaiah filed an applicatici«n”if:.cf:-r”r,e-

grant of the land claiming to be

tenant of the land for grant o_f.~o._r_:cupancva..right4_’_as’atit

permanent tenant. The

Commissioner referred ‘teh_e’~..matter_tothe’:Ta’hVsi’:ldar,”V V

Bangalore North Taluk for..iir’1’gspectio.n”oiithe land to
ascertain whether’ the. -lia’teV.V?X:iJc4haV§ta:.Ananthaiah was
personallx ¢fl//4/&vat’i’h§ . property and
whether. ” iorvvgiregistration as a
Section 5 of the said Act
and the’iT.ahsViVld’ar’._ “stii3n1itted a report in favour of

AV_n.a.nt_haiah’,i”‘hus_l::and of the 15’ petitioner. The

‘ ;Speci.al’.ii3e’pu_ty Commissioner issued endorsement

confirming the issue of grant in

,_poss.e’ssio’n and enjoyment prior to the Karnataka

it iRiel.igious and Charitable Inams Abolition Act, 1955.

4. It is further averred that since the Act was

amended and the power of Special Deputy

xi-*~

Commissioner for Inams Abolition was taken'”away

and the said power was given to the Lané;l_”:’l’ri-i5i.a.na.l

to consider the application and pass ortjiersfeveini’

respect of the Inam lands-“‘and.A_in

amendment of the Act,’ L.Rs«a__of_V_A.the».’l_atev.Aricha.lta=,.

Ananthaiah were advisedv..o:’?to»fileV’ Formtibeforeii

the Tribunal seekin-g_.for,o’cctipaVhic_y rifl_cjh’t’ in respect
of the schedule No.7 was
filed. The__ North Taluk
after ho§~d’i’n’_gV lejel.d’ that late.Archaka
Anantlwavialiitilf’;ani;i;.:t–héj’.pe’titioiiers were in possession
and the schedule property

and passejd -the-._orcler-‘ggranting occupancy right in

fa_v€>.ur__iAVofVVV_the”‘petitioners 1 to 5 as the name of the

‘ §:iet.i.tEo.ners.::”5—-_to 11 were left out as they are the

sons daughter-in~law of late.Archaka

Ananthaiah.

5. It is further averred that late.M.S.Ramaiah

….was not an agriculturist and he was a civil

contractor carrying on civil work and he was not

K5′

entitled to hold the schedule property or to’*make

an application seeking for grant of occupan:cy:44,,rig’hVt

in respect of the schedule property.

Chairman of an Educational “1!-“rus’t.—n_ re’s_pon-dent

in the writ petition, consisti”n,gi*-ohfi indv5_«yid.ual’s::”.and»,

association of individuals-.._an,d non.eag.ri_”cul’iu’rist. It V

appears that late.M,§.Ra.mai.aijlVc!.aimsto have filed
an application to the__j’urisdiictjiionanl.’Special Deputy
Commissioner, jurisdiction to
grant the i{es.pect of the schedule
propert-y iS:a_;sed~jo’nV’thlesaigd alleged application,
alleged = V ‘filed, the Spl. Deputy
Commissi-onernlli holding any enquiry and

wvi»*i:i:;o:uht issuing notice to any one of the parties who

‘ be affected, passed an order granting

right on 12/4/1977. Aggrieved by the

said petitioners filed Appeal No.26-4/2002

“..jn=EV3efore the Karnataka Administrative Tribunal

‘(hereinafter referred to as ‘i(A”l”) and the same is

impending consideration. The order of granting

occupancy right in favour of late.Archaka

\/’?7~»

Ananthaiah dated 3/3/1989 is passed___ in

accordance with law and the respondents’:ivvithovut

being in possession and enjoyment of the yscyhetiuiiie

property, in order to create.:th»Erd piarhtiy”‘ri_gVhtfand V

obstructions and to claim the’xini.prove’ments.

property has encroached.,:vy:a’~.Vportio.n ‘C-fyitvheescheiduleii’

property on the easternyyi-side. and commenced the
constructions of law and
since the .n1att_er to the
unauthorrizxie.’-_g:jV1iA:.:iiQ: contrary to the
proviVysions”~»ofthe th’eVVV.–pfietitioners apart from
initiatiyngéi availabie to them
in Iavv;»._._Va,re’ advised to submit a

re.p5r.es’entatioI’i.,to_vthe respondents 1, 3 and 4,

are-que.sutingVii”‘vthem to prevent the illegal and

H constructions made by the

respondents 5 to 11 without any sanctioned plan

anidyécointrary tot he provisions of the Act and since

respondents 5 to 11 are very powerfui persons,

2 “petitioners are constrained to file the writ petition

seeking for the above referred relief.

xfi
V

«:12:«

8. Learned counsel appearing for-..» the

appellantf:i=reiterated the grounds urged

petition and submitted that the ieaineesdisiiigteL

Judge ought to have issued’n1a’n.da”.musilVaS_so–u’gh”t

for and was not justified

petition filed by the appeilants.

9. We have ‘gAi._\._..r’§–~.n carefiu”i~–..consideration to the
contention ofgthe learned ‘coiV;ns’e_lVa”ppearing for the
appellants andidissciéutiniitzedgth~e”nia’terial on record.
_’1Vn3ma’te’ri,ai. on record would clearly
show tnatcp on._iVthe of the complaint given

against responcients .5 to 11, respondents 1 to 4

[3-Hsusevdl:’und.er’-:’Section 321 (1) to (3) of the Act and

res.._pon_vd’e.n:tNo.1 preferred the appeal before the

it »71″he said appeal is dismissed for non-

ll’-pitoslecution and the application for restoration is

…_pending. The averment made in the writ petition

it would clearly show that the petitioners claim to be

\(:»:.

-: 14 :-

is justified and does not suffer from any error or

illegality as to call for interference in M.t_E*.–ViVs”–.:i}’:.l.fra-

court app’eal. Accordingly, we pass

The appeal isV»disn1isVse_cl’. V
Since the appeal is it is
unnecessary to :thLe.A”‘~appliAcation for
condonation qf the appeal,

Sd/-

Chéei §z3s%ice

x%_% ; Sd/_
~-a eeeee JUDQE

Web lil_’ostA:1’~”Yes/ No

fmvs s