Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S Venkatesh vs State Of Karnataka
2023 Latest Caselaw 10369 Kant

Citation : 2023 Latest Caselaw 10369 Kant
Judgement Date : 13 December, 2023

Karnataka High Court

S Venkatesh vs State Of Karnataka on 13 December, 2023

                                                 -1-
                                                                NC: 2023:KHC:46488
                                                          WP NO.43916 OF 2019
                                                                  C/W
                                                          WP NO.49745 OF 2019


                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                              DATED THIS THE 13TH DAY OF DECEMBER, 2023

                                               BEFORE
                               THE HON'BLE MR. JUSTICE E.S. INDIRESH
                             WRIT PETITION NO.43916 OF 2019 (KLR-RES)
                                                 C/W
                                  WRIT PETITION NO.49745 OF 2019

                      IN WP NO.43916 OF 2019
                      BETWEEN:
                      S. VENKATESH
                      S/O LATE SIDDARAMAIAH
                      AGED ABOUT 54 YEARS
                      R/AT NO.38, 6TH "C" CROSS,
                      GUTTEVBARAVESWARANAGARA,
                      CHIKKABANAVARA,
                      BENGALURU - 560 090.

                                                                     ...PETITIONER
                      (BY SRI. H.S. HAYATH KHAN, ADVOCATE)

                      AND:
Digitally signed by
ARUN KUMAR M S        1.      STATE OF KARNATAKA
Location: High                BY ITS SECRETARY TO THE
Court of Karnataka
                              REVENUE DEPARTMENT,
                              M.S. BUILDING, AMBEDKAR VEEDHI,
                              BENGALURU - 560 001.

                      2.      THE DEPUTY COMMISSIONER
                              BENGALURU URBAN DISTRICT,
                              BENGALURU - 560 009.

                      3.      THE ASSISTNAT COMMISSIONER
                              BENGALURU NORTH SUB-DIVISION,
                              KANDAYA BHAVAN,
                              BENGALURU - 560 009.
                           -2-
                                       NC: 2023:KHC:46488
                                    WP NO.43916 OF 2019
                                            C/W
                                    WP NO.49745 OF 2019


4.   THE SPECIAL TAHSILDAR
     BENGALURU NORTH TALUK,
     KANDAYA BHAVAN,
     GANDHI NAGAR,
     BENGALURU - 560 009.

5.   S.M. PUTTARAJU
     S/O LATE S.M. MALLAIAH
     AGED ABOUT 57 YEARS,
     R/AT NO.481, 1ST "F" CROSS,
     8TH MAIN ROAD, 3RD STAGE, 4TH BLOCK,
     BASAVESWARANAGARA,
     BENGALURU - 560 079.

6.   CHINNAMMA
     W/O LATE SRINIVAS
     SINCE DEAD, BY LEGAL REPRESENTATIVE.

6(a). SRI. S. VIJAYKUMAR
      S/O LATE SRINIVAS
      AGED ABOUT 32 YEARS,
      R/AT NO.158, 1ST MAIN ROAD,
      10TH CROSS, BHOVIPALYA,
      MAHALAKSHMIPURAM,
      BENGALURU - 560 086.

7.   B. BOREGOWDA
     S/O LATE BETTAIAH
     AGED ABOUT 61 YEARS
     R/AT NO.378, 8TH MAIN ROAD,
     "A" BLOCK, 2ND STAGE, RAJAJINAGAR,
     BENGALURU - 560 055.

                                            ...RESPONDENTS
(BY SRI. HARISHA A.S., AGA FOR R1 TO R4;
 SRI. H.M. SOMASHEKARIAH, ADVOCATE FOR R5 & R6(a);
 SRI. S.K.V. CHALAPATHY, SENIOR ADVOCATE FOR
 SMT. ANAGHA JAYAPRAKASH, ADVOCATE FOR R7)
                              -3-
                                        NC: 2023:KHC:46488
                                     WP NO.43916 OF 2019
                                             C/W
                                     WP NO.49745 OF 2019


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH/SET-ASIDE THE ORDER DATED 27TH MAY, 2019
PASSED BY THE RESPONDENT NO.2 VIDE ANNEXURE-A WITH
RESPECT TO SURVEY NO.47 AND 48 OF KARIOBANAHALLI,
YESHWANTHPURA HOBLI, BENGALURU NORTH TALUK; AND
ETC.


IN WP NO.49745 OF 2019
BETWEEN:
SRI. B. BOREGOWDA
S/O LATE BETTAIAH
AGED ABOUT 70 YEARS,
R/AT HOUSE NO.378,
'A' BLOCK, 8TH MAIN ROAD,
2ND STAGE, RAJAJINAGAR,
BENGALURU - 560 055.

                                             ...PETITIONER
(BY SRI. S.K.V. CHALAPATHI, SENIOR ADVOCATE FOR
 SMT. ANAGHA JAYAPRAKASH, ADVOCATE)

AND:
1.     SRI. S.M. PUTTARAJU
       AS/O LATE MALLAIAH
       AGED ABOUT 58 YEARS
       R/AT NO.481, 1ST 'F' CROSS,
       3RD STAGE, 4TH BLOCK,
       BASAVESHWARANAGAR,
       BENGALURU -560 079.

2.     CHINNAMMA
       SINCE DEAD, BY THE LEGAL REPRESENTATIVE.

2(a) VIJAYAKUMAR
     S/O LATE SRINIVAS
     AGED ABOUT 50 YEARS
     RESIDING AT NO.158, 1ST MAIN ROAD,
     10TH CROSS, BHOVIPALYA,
                             -4-
                                     NC: 2023:KHC:46488
                                  WP NO.43916 OF 2019
                                          C/W
                                  WP NO.49745 OF 2019


     MAHALAKSMIPURAM,
     BENGALURU - 560 086.

3.   THE SPECIAL TAHSILDAR
     BENGALURU NORTH TALUK,
     KANDAYA BHAVAN,
     K.G. ROAD, SAMPANGIRAM NAGAR,
     BENGALURU - 560 009.

4.   THE ASSISTANT COMMISSIONER
     BENGALURU NORTH SUB-DIVISION,
     KANDAYA BHAVAN,
     K.G. ROAD, SAMPANGIRAM NAGAR,
     BEGALURU - 560 009.

5.   THE DEPUTY COMMISSIONER
     BENGALURU URBAN DISTRICT,
     KANDAYA BHAVAN,
     K.G. ROAD, SAMPANGIRAM NAGAR,
     BENGALURU - 560 009

6.   JAYAMMA
     D/O LATE BYRAPPA
     AGED ABOUT 45 YEARS,
     R/AT NO.21, BHOVIPALYA,
     2ND MAIN ROAD, 7TH CROSS,
     RAJAJINAGAR,
     BENGALURU - 560 086.

7.   P.R. GOPALAKRISHNA
     S/O LATE SRI. K.N. RANGAIAH
     AGED ABOUT 65 YEARS,
     R/AT NO.5, MARUTHI INDUSTRIAL TOWN,
     PEENYA II STAGE,
     BENGALURU - 560 058.

8.   SHWETHA K.
     D/O SRI. KRISHNA
     AGED ABOUT 39 YEARS.

9.   SMITHA K.
     D/O SRI. KRISHNA
                              -5-
                                      NC: 2023:KHC:46488
                                   WP NO.43916 OF 2019
                                           C/W
                                   WP NO.49745 OF 2019


      AGED ABOUT 41 YEARS.

      RESPONDENTS 8 AND 9 ARE
      R/O NO.1016, 7TH MAIN,
      VIJAYANANDA NAGAR,
      NANDINI LAYOUT,
      BENGALURU - 96.

10.   B. JYOTHI
      D/O LATE C.B.K. BASAVAIAH
      W/O SRI. K.S. DEVARAJU
      AGED ABOUT 40 YEARS
      R/AT NO.439, 17TH CROSS,
      V PHASE, J.P. NAGAR,
      BENGALURU - 560 078.

11.   SMT. B. KALA
      D/O LATE C.B.K. BASAVAIAH
      W/O SRI. MALLEGOWDA
      AGED ABOUT 42 YEARS
      R/AT NO.439, 17TH CROSS,
      V PHASE, J.P. NAGAR,
      BENGALURU - 560 078.

                                         ...RESPONDENTS
(BY SRI. SOMASHEKHARIAH H.M., ADVOCATE FOR R1 & R2(a);
 SRI. HARISHA A.S., AGA FOR R3 TO R5;
 SRI. MAHESH C.M., ADVOCATE FOR R6;
 SRI. ARAVIND M. NEGLUR, ADVOCATE FOR R7 TO R11)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE ORDER DATED 27TH MAY, 2019 PASSED BY THE
RESPONDENT     NO.5  VIDE   ANNEXURE-R    READ WITH
CORRGENDUM ORDER PRODUCED AT ANNEXURE-S IN
REVISION PETITION NO.590/2017-18; AND ETC

     THESE PETITIONS, COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP, THIS DAY, THE COURT MADE THE
FOLLOWING:
                                     -6-
                                                    NC: 2023:KHC:46488
                                              WP NO.43916 OF 2019
                                                      C/W
                                              WP NO.49745 OF 2019


                                ORDER

In these writ petitions, petitioners are calling in question

the order dated 27th May, 2019 and Corrigendum dated 04th

June, 2019 passed by the respondent-Deputy Commissioner,

Bengaluru Urban District. Hence, these petitions are taken-up

together and disposed of with common order.

2. In Writ Petition No.43916 of 2019, it is contended by

the petitioner that the grandfather of the petitioner-

Venkataswamy purchased the land to an extent of 3 acres and

5 acres in Survey Nos.47, 49 and 51 to 53 from one

Siddalingappa and Muniyamma as per registered Sale Deeds

dated 20th March, 1959 and 08th April, 1959. It is stated in the

writ petition that, one Venkata Bhovi had purchased land

bearing Survey No.47 to an extent of 23 acre 37 guntas and

Survey No.48 to an extent of 10 acres out of 25 acres situate at

Kariobanahalli Village, Bengaluru North Taluk from one

Mahalakshmamma as per the registered Sale Deed dated 28th

December, 1945. It is also contended in the writ petition that

the petitioner is having right over the property in question and

as such, though the petitioner is not a party before the

respondent-Authorities challenged the order dated 27th May,

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

2019 in respect of the land bearing Survey Nos.47 and 48 of

Kariobanahalli Village, Bengaluru North Taluk.

3. In Writ Petition No.49745 of 2019, it is contended by

the petitioner that, one Sri. Venkata Bhovi S/o Yella Bhovi was

owner in possession of land bearing Survey No.47 measuring to

an extent of 23 acre 37 guntas situate at Kariobanahallli

Village, Bengaluru North Taluk and on his demise, Smt.

Nallamuniyamma W/o Venkata Bhovi and another Mestri

Venkataswamy have sold the entire extent of 23 acre 37

guntas in Survey No.47 under seventeen separate Sale Deeds

in favour of various persons including to an extent of 1 acre 20

guntas in favour of one Smt. Gangamma. It is further stated in

the writ petition that the said Gangamma has sold 1 acre 20

guntas in favour of Sri. Lakshmaiah as per registered Sale Deed

dated 12th March, 1951. Subsequently, the said Lakshmaiah

executed the registered Gift Deed dated 29th April, 1974 in

favour of his sister Smt. Akkamma and her son Jayarama.

Thereafter, the revenue entries mutated in favour of said

Akkamma and Jayarama. In turn, the said Akkamma and

Jayarama had executed the Power of Attorney in favour of the

petitioner-Boregowda to sell the sites formed in the subject

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

land. It is also contended by the petitioner that the son of the

original owner Venkata Bhovi-Byrappa had filed Original Suit

No.134 of 1997 against the petitioner and others seeking relief

of declaration and permanent injunction and the said suit came

to be dismissed on 01st June, 2011. Being aggrieved by the

same, the legal representatives of Byrappa had filed Regular

Appeal No.235 of 2011 before First Appellate Court. The First

Appellate Court, by its judgment and decree dated 26th April,

2016, dismissed the appeal and as such, confirmed the

judgment and decree dated 01st June, 2011 passed in Original

Suit No.134 of 1997 and therefore, it is stated in the writ

petition that the respondent-Assistant Commissioner herein

having taken note of the fact that the said Venkata Bhovi died

during the year-1948 and thereafter, the Byrappa made an

application in IHC No.8/1993-94 after the lapse of four

decades, had dismissed the appeal preferred by the contesting

respondents Sri. S.M. Puttaraju and Smt. Chinnamma, by order

dated 26th July, 2017. Thereafter, the said contesting

respondents herein have preferred Revision Petition

No.590/2017-18 and the respondent-Deputy Commissioner,

without considering the civil dispute which had reached finality

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

in Regular Appeal No.235 of 2011, has interfered with the order

passed by the respondent-Assistant Commissioner and as such,

the Writ Petition is filed.

4. Heard Sri. H.S. Hayath Khan, learned counsel

appearing for the petitioner in Writ Petition No.43916 of 2019;

Sri. S.K.V. Chalapathy, learned Senior Counsel on behalf of

Smt. Anagha Jayaprakash, appearing for the petitioner in Writ

Petition No.49745 of 2019 and respondent No.7 in Writ Petition

No.43916 of 2019; Sri. Harisha A.S., learned Additional

Government Advocate appearing for respondent-Authorities;

Sri. H.M. Somashekaraiah, learned counsel appearing for

respondents 5 and 6(a) in Writ Petition No.43916 of 2019 and

respondents 1 and 2(a) in Writ Petition No.49745 of 2019; Sri.

Mahesh C.M., learned counsel appearing for the respondent

No.6 in Writ Petition No.49745 of 2019 and Sri. Aravind M.

Neglur, learned counsel appearing for respondents 7 to 11 in

Writ Petition No.49745 of 2019.

5. S.K.V. Chalapathy, learned Senior Counsel appearing

for the petitioner in Writ Petition No.49745 of 2019 and for

respondent No.7 in Writ Petition No.43916 of 2019 contended

- 10 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

that respondent-Deputy Commissioner herein passed impugned

order having gone through the documents in respect of the

Civil Suit in Original Suit No.134 of 1997, which came to be

dismissed on 01st June, 2011 and thereafter, first appeal was

dismissed on 26th April, 2016, which has reached finality and

therefore, the impugned order passed by the respondent-

Deputy Commissioner is non-est and cannot be accepted. It is

also contended by learned Senior Counsel Sri. S.K.V.

Chalapathi that, though the said Venkata Bhovi said to have

been died during the year-1948, his son Byrappa made an

application seeking succession in the said subject matter in IHC

No.8/1993 and same was properly addressed by the

respondent-Assistant Commissioner at Annexure-P, however,

the respondent-Deputy Commissioner without considering the

conclusion of the title dispute between the parties in the Civil

Court, has erroneously passed impugned order dated 27th May,

2019, which requires to be interfered with in this writ petition.

6. Sri. H.S. Hayath Khan, learned counsel appearing for

the petitioner in Writ petition 43916 of 2019 argued on the

similar lines. He further contended that the petitioners

application was not considered by the Deputy Commissioner,

- 11 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

while passing the impugned order dated 27th May, 2019.

Accordingly, sought for interference of this Court.

7. Sri. H.M. Somashekaraiah, learned counsel appearing

for respondents 5 and 6(a) in Writ Petition No.43916 and

respondents 1 and 2(a) in Writ Petition No.49745 of 2019

submits that, Sri. S.M. Puttaraju had purchased the land in

question through the legal representatives of Byrappa (s/o

Venkata Bhovi) and contended that, Sri. S.M. Puttaraju and

legal representatives of the Byrappa had filed Regular Second

Appeal Nos.1138 of 2022 and 1255 of 2022 against the

judgment and decree passed by the First Appellate Court in

Regular Appeal No.235 of 2011, which is dismissed on 26th

April, 2016 confirming the judgment and decree in Original Suit

No.134 of 1997 dated 01st June, 2011. Therefore, he sought to

justify the order passed by the respondent-Deputy

Commissioner stating that the petitioners herein have no legal

right to claim in the schedule property.

8. Sri. Mahesh C.M., learned counsel appearing for the

respondent No.6 in Writ Petition No.49745 of 2019 argued in

support of impugned order and submitted that the rights of the

- 12 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

parties have to be decided in the Regular Second Appeals

referred to above.

9. Sri. Aravind M. Neglur, learned counsel appearing for

respondents 7 to 11 in Writ Petition No.49745 of 2019

submitted that the said respondents had purchased the sites

formed in the subject land and accordingly, supported the

contention of the petitioner-Boregowda.

10. In the light of the submission made by learned

counsel appearing for the parties and on careful examination of

writ papers, it is not in dispute that the subject land originally

belongs to Venkata Bhovi S/o Yella Bhovi in respect of the land

bearing Survey No.47 to an extent of 23 acres 37 guntas at

Kariobanahalli Village, Bengaluru North Taluk. It is also

pertinent to mention here that the land to an extent of 1 acre

20 guntas was sold in favour of one Gangamma, who in turn

sold the same in favour of one Lakshmaiah as per registered

Sale Deed dated 12th March, 1951. It is also noticed that the

said Lakshmaiah had gifted the entire extent of 1 acre 20

guntas in favour his sister Akkamma and her son Jayarama by

way of registered Gift Deed dated 29th April, 1974 and also it is

- 13 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

not in dispute that the said Akkamma and Jayarama had

executed Power Attorney in favour of Boregowda. Be that as it

may be, the son of original owner Venkata Bhovi-Byrappa had

filed Original Suit No.134 of 1997 before the II Additional

Senior Civil Judge, Bengaluru Rural District, seeking relief of

declaration and permanent injunction in respect of the subject

matter of the land in question and the said suit came to be

dismissed on 01st June, 2011. Being aggrieved by the same,

the legal representatives of the Byrappa had filed Regular

Appeal No.235 of 2011, which came to be dismissed by the

First Appellate Court, by order dated 26th April, 2016. In the

interregnum period IHC No.8/1993 was made in favour of legal

representatives of late Venkata Bhovi and same was subject

matter in RRT(Y)CR/363/2016-17 and the Thasildar, Bengaluru

North Taluk, by order dated 30th November, 2016, cancelled

the mutation made pursuant to IHC No.8/1993-94. Being

aggrieved by the same, Sri. S.M. Puttaraju and Smt.

Chinnamma, contesting respondents preferred

RA(BN)285/2016-17 before the Assistant Commissioner,

Bengaluru North Sub-Division under Section 136(2) of the

Karnataka Land Revenue Act, 1964. The Assistant

- 14 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

Commissioner, after considering the material on record and

taking into account the fact that the rights of the parties have

been crystalised in Original Suit No.134 of 1997 and Regular

Appeal No.235 of 2011, rightly dismissed the appeal, by order

dated 26th July, 2017. The said order was erroneously

interfered with by the respondent-Deputy Commissioner,

Bengaluru Urban District in Revision Petition No.590/2017-18.

On careful examination of the order passed by the Assistant

Commissioner, the same would indicate that the Assistant

Commissioner has passed order based on the judgment and

decree passed by the Civil Court and the legal representatives

of the Byrappa have to establish their rights. Therefore, the

Assistant Commissioner rightly confirmed the order passed by

the Thasildar in R.R.T. (Y) C.R.363/2016-17. I have also

noticed that the said Venkata Bhovi said to have been died

during the year-1948 and nothing is there in the order relating

to change of Khata made till IHC No.8/1993-94. Therefore, I

am of the view that the Deputy Commissioner, by order 27th

May, 2019 erroneously interfered with the order passed by the

Assistant Commissioner, despite the rights of the parties is to

be crystalised in the competent Court. Having arrived at a

- 15 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

conclusion that the Assistant Commissioner, after considering

the material on record, rightly come to the conclusion and on

the other hand the Deputy Commissioner with a mistaken fact

on law, interfered with the order passed by the Assistant

Commissioner, I am of the view the petitioner in Writ Petition

No.49745 of 2019 has made out a case for interference in this

writ petition and the writ petition requires to be allowed.

Consequently, the rights of the petitioner in Writ Petition

No.43916 of 2019 is yet to be crystalised in the pending

Regular Second Appeals referred to above. Accordingly, the

writ petition No.43916 of 2019 is liable to be disposed of in

terms of the observation made above. I pass the following:

ORDER

1) Writ petition No.49745 of 2019 is allowed;

2) Writ Petition No.43916 of 2019 is disposed of awaiting the result in Regular Second Appeal Nos.1138 of 2022 and 1255 of 2022 before this Court;

3) Order dated 27th May, 2019 read with corrigendum dated 04th June, 2019 passed by the Deputy Commissioner is set-aside; and order passed by the Assistant Commissioner in

- 16 -

NC: 2023:KHC:46488 WP NO.43916 OF 2019 C/W WP NO.49745 OF 2019

RA(BN)285/2016-17 dated 26th July, 2017 confirming the order passed by the Special Thasildar Bengaluru North Taluk In RRT (Y)CR/363/2016-17 dated 30th November, 2016 is hereby confirmed and the revenue entries in respect of the subject land shall be continued in terms of the order passed by the Assistant Commissioner, till the conclusion of the Regular Second Appeals referred to above.

SD/-

JUDGE

ARK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter