Citation : 2022 Latest Caselaw 1674 Kant
Judgement Date : 3 February, 2022
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 3RD DAY OF FEBRUARY, 2022
BEFORE
THE HON'BLE MR.JUSTICE R DEVDAS
WRIT PETITION NO.19610 OF 2021 (LR)
BETWEEN:
SMT.D.JAYAMMA,
W/O V.PUTTEGOWDA,
AGED 66 YEARS,
R/AT NO.27, KRISHNAPPA LAYOUT,
RMV EXTENSION II STAGE,
SANJAYNAGAR,
BENGALURU - 560 094.
...PETITIONER
(BY SRI.ANIL KUMAR R., ADVOCATE)
AND:
1. STATE OF KARNATAKA,
REPRESENTED BY ITS
PRINCIPAL SECRETARY,
DEPARTMENT OF REVENUE,
M.S.BUILDING,
DR. B R AMBEDKAR VEEDHI,
BENGALURU - 560 001.
2. THE ASSISTANT COMMISSIONER,
DODDABALLAPUR SUB DIVISION,
DODDABALLAPUR - 561 203,
BANGALORE RURAL DISTRICT.
3. THE TAHSILDAR,
DODDABALLAPUR TALUK,
DODDABALLAPUR - 561 203,
BANGALORE RURAL DISTRICT.
...RESPONDENTS
(BY SRI. R. SRINIVAS GOWDA, AGA)
2
THIS WRIT PETITION IS FILED UNDER ARTICLE
226 OF THE CONSTITUTION OF INDIA PRAYING TO SET
ASIDE THE IMPUGNED ORDER PASSED ON 15.03.2017
BY THE R-2 IN LFR (DO) SR.334/2007-08 PRODUCED
AT ANNEXURE - A AND ETC.,
THIS WRIT PETITION COMING ON FOR
PRELIMINARY HEARING THIS DAY, THE COURT MADE
THE FOLLOWING:
ORDER
R. DEVDAS J., (ORAL):
Learned Additional Government Advocate is
directed to take notice for all the respondents.
The petitioner is aggrieved by the order dated
15.03.2017 passed by the Assistant Commissioner,
Doddaballapur Sub-Division, Doddaballapur, under the
provisions of Section 83 for violation of the provisions in
Section 79-A and 79-B of the Karnataka Land Reforms
Act, 1961.
2. Learned Counsel for the petitioner submits that
this is a case where the impugned order of forfeiture
has been passed by the Assistant Commissioner without
notice to the petitioner. It is further submitted that
under similar circumstances, a co-ordinate Bench of this
Court in W.P.No.7821/2021 has passed an order dated
16.08.2021 remanding the matter back to the Assistant
Commissioner for fresh consideration after affording an
opportunity of hearing to the aggrieved person.
3. Learned AGA points out from the impugned
order that notice was indeed issued to the petitioner
and in spite of notice having been issued, the petitioner
did not appear before the Assistant Commissioner.
4. Having considered the submission of the
learned Counsels and on perusing the judgment of the
co-ordinate Bench in W.P.No.7821/2021, this Court
finds that facts and circumstances in both these matters
are quite similar and therefore, the benefit of the
decision of the co-ordinate bench should also enure to
the petitioner herein.
5. Consequently the impugned order dated
15.03.2017 passed in L.R.F (DO) SR; 334/2007-08 is
hereby quashed and set aside. The matter is remitted
back to the second respondent-Assistant Commissioner
to consider the case of the petitioner including the
consequences of the subsequent amendment brought to
the provisions of Sections 79-A and 78-B of the
Karnataka Land Reforms Act in Karnataka Amendment
No.56 of 2020.
6. The petitioner shall appear before the second
respondent-Assistant Commissioner on 23rd February
2022, without waiting for further notice from the
Assistant Commissioner.
7. If revenue entries have been altered pursuant
to the impugned order dated 15.03.2017, the same
shall be restored in favour of the petitioner.
Learned AGA is permitted to file memo of
appearance within a period of four weeks from today.
Ordered accordingly.
SD/-
JUDGE rv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!