Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs M C Padma vs The Commissioner
2024 Latest Caselaw 9717 Kant

Citation : 2024 Latest Caselaw 9717 Kant
Judgement Date : 4 April, 2024

Karnataka High Court

Mrs M C Padma vs The Commissioner on 4 April, 2024

Author: N S Sanjay Gowda

Bench: N S Sanjay Gowda

                                      -1-
                                                   NC: 2024:KHC:13983
                                                WP No. 53175 of 2014
                                            C/W WP No. 53328 of 2014
                                                WP No. 53644 of 2014


                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 4TH DAY OF APRIL, 2024

                                    BEFORE
                   THE HON'BLE MR JUSTICE N S SANJAY GOWDA
                   WRIT PETITION NO. 53175 OF 2014 (LA-BDA)
                                     C/W
                   WRIT PETITION NO. 53328 OF 2014 (LA-BDA)
                   WRIT PETITION NO. 53644 OF 2014 (LA-BDA)
            IN W.P.No.53175/2014:
            BETWEEN:

            1.  MRS M C PADMA
                W/O.LATE G.PURSHOTHAM, AGED ABOUT 58YEARS,
                RESIDING AT NO.1105, 8TH CROSS,
                ASHOKNAGAR, BSK 1ST STAGE,
                2ND BLOCK, BENGALURU-560050.
                                                    ...PETITIONER
            (BY SRI. R.B.SADASIVAPPA, ADVOCATE)

            AND:

Digitally   1.    THE COMMISSIONER
signed by
KIRAN             BANGALORE DEVELOPMENT AUTHORITY,
KUMAR R
Location:
                  KUMARAPARK WEST, BENGALURU.
HIGH
COURT OF
KARNATAKA   2.    THE SPECIAL LAND ACQUSITION OFFICER
                  BDA, KUMARAPARK WEST, BENGALURU-20.

            3.    THE CHIEF SECRETARY,
                  URBAN DEVELOPMENT DEPARTMENT,
                  STATE GOVERNMENT OF KARNATAKA,
                  BENGALURU.
                                                     ...RESPONDENTS
            (BY SRI. K.KRISHNA, ADVOCATE FOR R-1 &N R-2;
                SRI. MANJUNATHA RAYAPPA, AGA FOR R-3)
                             -2-
                                          NC: 2024:KHC:13983
                                       WP No. 53175 of 2014
                                   C/W WP No. 53328 of 2014
                                       WP No. 53644 of 2014


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSITUTION OF INDIA, PRAYING TO QUASH
THE PRELIMINARY NOTIFICATION DATED.6.4.1989 AS PER
ANNEXURE-D    AS    WELL   AS    FINAL   NOTIFICATION
DATED.17.9.1987 AS PER ANNEXURE-E IN RESPECT OF LAND
MEASURING 1-06 ACRES FORMED IN SY.NO.136 OF
GATTIGERE VILLAGE, HAMLET OF HALAGEVADERAHALLI
VILLAGE, KENGERI HOBLI, BENGALURU SOUTH TALUK, SINCE
THE SCHEME WAS LAPSED AND ABANDONED AND THUS THE
RESPONDENTS HAVE NO JURISDICTION TO EXECUTE HER
IMPLEMENT THE LAPSED AND ABANDONED SCHEME, ETC.

IN W.P. No.53328/2014:

BETWEEN:

1.     MRS.M.C.PADMA,
       W/O LATE G.PURUSHOTHAM,
       AGED ABOUT 58 YEARS,

2.     MR.G.P.CHETHAN KUMAR
       S/O LATE G.PURUSHOTHAM,
       AGED ABOUT 35 YEARS,

3.     MRS. G.P.SRIDEVI,
       D/O LATE G.PURUSHOTHAM,
       W/O B.SUMANTH,
       AGED ABOUT 36 YEARS,
       ALL ARE R/AT No.1105,
       8TH CROSS, ASHOKNAGAR,
       BSK 1ST STAGE, 2ND BLOCK,
       BENGALURU-560 050.
                                              ...PETITIONERS
(BY SRI. R.B.SADASIVAPPA., ADVOCATE)

AND:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY,
     KUMARAPARK WEST, BENGALURU-20.
                           -3-
                                        NC: 2024:KHC:13983
                                     WP No. 53175 of 2014
                                 C/W WP No. 53328 of 2014
                                     WP No. 53644 of 2014


2.   THE SPECIAL LAND ACQUSITION OFFICER
     BDA, KUMARAPARK WEST, BENGALURU-20.

3.   THE CHIEF SECRETARY,
     URBAN DEVELOPMENT DEPARTMENT,
     BENGALURU.
                                         ...RESPONDENTS
(BY SRI. K.KRISHNA, ADVOCATE FOR R-1 &N R-2;
    SRI. MANJUNATHA RAYAPPA, AGA FOR R-3)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
DIRECT THE R-1 TO ISSUE NOC IN THE NAME OF THE
PETITIONER AS SOUGHT FOR IN THEIR REPRESENTATION
DATED:17.10.2014 AS PER "ANNEXURE-J" BY ALLOWING THE
PETITIONERS TO DEVELOP THE PROPERTY, ETC.

IN W.P. No.53644/2014:



1.   MRS.M.C.PADMA,
     W/O LATE G.PURUSHOTHAM,
     AGED ABOUT 58 YEARS,

2.   MR.G.P.CHETHAN KUMAR
     S/O LATE G.PURUSHOTHAM,
     AGED ABOUT 35 YEARS,

3.   MRS. G.P.SRIDEVI,
     D/O LATE G.PURUSHOTHAM,
     W/O B.SUMANTH,
     AGED ABOUT 36 YEARS,
     ALL ARE R/AT No.1105,
     8TH CROSS, ASHOKNAGAR,
     BSK 1ST STAGE, 2ND BLOCK,
     BENGALURU-560 050.
                                            ...PETITIONERS
(BY SRI. R.B.SADASIVAPPA., ADVOCATE)
                             -4-
                                         NC: 2024:KHC:13983
                                      WP No. 53175 of 2014
                                  C/W WP No. 53328 of 2014
                                      WP No. 53644 of 2014




AND:

1.     THE COMMISSIONER,
       BANGALORE DEVELOPMENT AUTHORITY,
       KUMARAPARK WEST,
       BENGALURU-20.

2.   THE SPECIAL LAND ACQUISITION OFFICER,
     BDA, KUMARAPARK WEST, BENGALURU-20.
                                        ...RESPONDENTS
(BY SRI. K.KRISHNA., ADVOCATE)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
QUASH THE PRELIMINARY NOTIFICATION ISSUED BY R-1
DATED:06.04.1989 AS PER ANNEXURE-D AS WELL AS FINAL
NOTIFICATION ISSUED BY R-1 DATED 12.09.1997 AS PER
ANNEXURE-F IN RESPECT OF LAND MEASURING 1-12 ACRES
FORMED IN SY.No.135 OF GATTIGERE VILLAGE, HAMLET OF
HALAGEVADERAHALLI VILLAGE, KENGERI HOBLI, BENGALURU
SOUTH TALUK., SINCE THE SCHEME WAS LAPSED AND
ABANDONED AND THUS THE RESPONDENTS HAVE NO
JURISDICTION TO EXECUTE HER IMPLEMENT THE LAPSED AND
ABANDONED SCHEME. ETC.

     THESE PETITIONS, COMING ON FOR FINAL HEARING,
THIS DAY, THE COURT MADE THE FOLLOWING:

                         ORDER

1. In these three petitions, the acquisition of lands

bearing Sy.No.134 measuring 1 acre 14 guntas, Sy.No.135

measuring 1 acre 12 guntas, Sy.No.136 measuring 1 acre

6 guntas of Gattigere Village, Hamlet of Halagevaderahalli

NC: 2024:KHC:13983

Village, Kengeri Hobli, Bengaluru South Taluk, have been

challenged.

2. On 29.12.1988, a notification under Section 17 of the

Bangalore Development Authority Act (for brevity, "the

BDA Act") was published proposing to acquire 1851 acres

39 guntas. After considering objections, a declaration was

issued under Section 19(1) of the BDA Act on 09.05.1994

in respect of 1458 acres 21 guntas. This declaration was

challenged by the landowners of the respective lands

including the petitioners in W.P.Nos.30801-803/1994 and

connected matters.

3. It may be pertinent to state here that

W.P.Nos.30801-803/1994, was allowed and the

declaration was quashed on the ground that sanction of

the Government had not been obtained as contemplated

under Section 18 of the BDA Act.

4. Subsequently, on obtaining sanction, a declaration

was issued on 16.09.1997 under Section 19 of the BDA

NC: 2024:KHC:13983

Act. This declaration was again challenged by the owners

of land bearing Sy.Nos.135 and 136 (petitioners in

WP.No.53644/2014 and WP.No.53175/2014), but the

same was dismissed as withdrawn on 02.07.2002.

5. The BDA has stated in its counter that it has passed

the award in respect of Sy.Nos.135 and 136 on

29.09.1999 and it also took possession on 09.04.1999 and

29.09.1999 respectively. It has also stated that a

notification under Section 16(2) of the BDA Act was also

published in respect of Sy.Nos.136 and 136 on

18.08.2009.

6. As far as Sy.No.134 was concerned, it has stated

that this land was forfeited to the State Government for

contravention of Section 79A and 79B of the Land Reforms

Act and since the land belonged to the State Government,

no award has been passed in respect of Sy.No.134.

7. It may be pertinent to state here that it is not in

dispute that the order of forfeiture passed by the Assistant

NC: 2024:KHC:13983

Commissioner under Section 83 of the Land Reforms Act

has been set aside on 23.01.1992, i.e., two years before a

declaration under Section 19 of the BDA Act was

published, but yet an award in respect of Sy.No.134 has

not been passed.

8. It is the case of the petitioners that the entire

Banashankari 5th Stage layout is a still born layout and the

scheme has not at all been executed. It is their further

case that possession of their lands remained with them

though a mahazar has been created to indicate as if the

possession was taken. Having regard to the said

submission, this Court passed the following order on

07.03.2024:

"The Bangalore Development Authority shall file an affidavit stating the total extent of land notified in Halagevaderahalli Village under Section 17 of the Bangalore Development Authority Act (for short, "the Act") and also the total extent of land notified in the declaration under Section 19 of the Act. The Bangalore Development Authority shall also state the total extent of land withdrawn from acquisition by

NC: 2024:KHC:13983

the Government under Section 48(1) of the Land Acquisition Act in a tabular column. The Bangalore Development Authority shall state that if it has found any layout in Halagevaderahalli and if so, to what extent and in which survey numbers. The Bangalore Development Authority shall also file a sketch indicating the total extent of land declared under Section 19 of the Act and indicate the extent of land that have been withdrawn from acquisition in the very same sketch."

9. In response to the said order, an affidavit is filed by

the Executive Engineer of the BDA in the following terms:

"2. I submit that as per the available records and information from the Engineering Section, I am herewith furnishing the following acquisition details in respect of Banashankari 5th stage layout.

i. Total extent of land notified in Preliminary Notification dated 29.12.1988 Gazetted on 6-4- 1989 was 1851 Acres 39 guntas.

ii. Total extent of land notified under final notification dated 9-5-1994 Gazetted on 18-5-1994 was 1458 acres 21 guntas.

iii. Total extent of possession hander over is 421 acres 17 guntas.

NC: 2024:KHC:13983

iv. Total extent of layout formed in BSK 5th stage layout 116 acres 27 guntas.

3. The details of said 1458 acres 21 guntas of land is as under:

     i.    Built up area                      279 A - 06 gts.

     ii. Deleted area subsequent

           To the writ petitions orders        58 A - 03 gts.

     iii   De-notified areas                  205 A - 18 gts.

     iv Layout formed area                    116 A - 27 gts.

     v     Govt. land                         255 A - 04 gts.

     vi Lands under litigations               544 A - 03 gts.

With regard to Halagevaderahalli village is concerned:

i Total extent of land notified in Preliminary Notification dated 29-12-1988 Gazetted on 6-4- 1989 was 37 Acres 20 guntas.


     ii    Total extent of land notified under final notification
           dated              9-5-1994            Gazetted            on
           8-5-1994 was 199 acres 01 gunta.

     iii Total       extent    of   layout    formed     is    10   Acres
           33 gts.

4. The details of said 199 acres 01 gunta of land in Halagevaderahalli village is as under:

     i.    Built up area                       19 A - 20 gts.

     ii. Deleted area subsequent
                                          - 10 -
                                                            NC: 2024:KHC:13983





                 To the writ petitions orders      28 A - 27 gts.

           iii   De-notified areas                 33 A - 34 gts.

           iv Layout formed area                   10 A - 33 gts.

           v     Govt. land                        43 A - 23 gts.

           vi Lands under litigations              62 A - 24 gts.

5. I submit that in respect of the land in Sy.No.134, 135 and 136 of Halagevaderahalli Village is concerned BDA has not formed the layout in view of the litigations.

Google sketch of the above survey numbers are produced at DOCUMENTS No.1 to 3 respectively."

10. As could be seen from the said affidavit, the BDA

admits that though an extent of 1458 acres 21 guntas was

notified, it has formed a layout only in respect of 116

acres 27 guntas and the remaining land of 279 acres 3

guntas of has been built up, 58 acres 3 guntas has been

deleted pursuant to the orders passed by this Court, 205

acres 18 guntas has been denotified, 255 acres 4 guntas

was Government land and 544 acres 3 guntas was under

litigation.

11. If in an area comprised of 1458 acres 21 guntas, the

BDA has formed a layout only in respect of 116 acres 27

guntas, it is obvious that the scheme was never executed

- 11 -

NC: 2024:KHC:13983

even in a limited way. In order to save the scheme from

lapsing, the BDA would have to establish that the scheme

was substantially executed. In my view, if the BDA has

formed a layout only in an extent of 116 acres, out of

1458 acres that it was bound to acquire, it is obvious that

the scheme can never be considered to be substantially

executed and the scheme would therefore lapse under

Section 27 of the BDA Act.

12. As far as Halagevaderahalli is concerned, out of 199

acres 1 gunta of land, the BDA as per its affidavit has

formed a layout only in 10 acres 33 guntas, which makes

it clear that the entire land notified under the notification

has hardly been acquired and utilized or taken over by the

BDA. It cannot therefore be held that the scheme at least

in respect of Halagevaderahalli has been executed by the

BDA in any meaningful manner.

13. The fact that the affidavit also admits that no layout

has been formed in the lands which are the subject

matters of these writ petitions and the Google

- 12 -

NC: 2024:KHC:13983

photographs produced along with them, also indicates that

Sy.Nos.134 and 135 are substantially built up, make it

clear that the BDA cannot contend that these lands can

still be utilized for formation of layout.

14. It will have to be borne in mind that the declaration

in question were issued way back in the year 1997 i.e.,

nearly 27 years ago and the BDA cannot be expected to

form any layout in small pockets of lands. It is to be borne

in mind that the entire objective of the BDA is to form a

comprehensive layout which is orderly and well planned

and the BDA cannot obviously form a layout in small

pockets of land which are isolated and have no

connectivity. It will have to be stated that the BDA alone

would be responsible for sorry state of affairs and the BDA

cannot blame the land owners or any others for its

inaction in executing the scheme substantially.

15. Having regard to the fact that only 10 acres of land

was utilized for formation of layout in Halagevaderahalli

Village, it is obvious that the scheme cannot be

- 13 -

NC: 2024:KHC:13983

implemented at all in Halagevaderahalli Village and

therefore, the notifications under which the subject

matters of these writ petitions were acquired would have

to be quashed.

16. However, learned counsel for the BDA sought to

contend that even if the scheme had lapsed, the

acquisition would nevertheless be valid and the BDA can

still utilize the acquired land for some other purpose.

Learned counsel has placed reliance on the judgment of

the Apex Court in the case of NANDKISHOR BABULAR

AGRAWAL Vs. THE STATE OF MAHARASHTRA & OTHERS

in Civil Appeal No.7634/2023 to buttress his arguments.

17. As stated above, the BDA is not the authority to

acquire land in small bits and thereafter, utilize the same

in any manner it deems fit. The BDA under the provisions

of the BDA Act is expected to formulate a scheme, notify

the same, hear the objections of the land owners and

other interested persons, obtain sanction of the

Government and thereafter, proceed to execute the

- 14 -

NC: 2024:KHC:13983

scheme after declaration is issued. If the BDA was unable

to take possession for various reasons, it cannot thereafter

contend that in small bits of land, it can still possess

ownership and utilize it for some other purpose. The BDA

cannot use the power under the Act to acquire land and

dispose of the same in order to raise revenue for itself.

Having regard to the objective for which the BDA has been

formed, if a layout is not formed after the lands were

acquired and if the scheme as a consequence lapses, it

would obviously follow up with the quashing of the

notifications.

18. Learned counsel for the BDA, however, sought to

contend that since the BDA had taken possession by virtue

of decision rendered in the case of INDORE

DEVELOPMENT AUTHORITY Vs. MANOHARLAL & OTHERS

- 2020 8 SCC 129, even if the land owners retain

possession of the land, the same would be of no

consequence and the possession would be that of a tress

passer.

- 15 -

NC: 2024:KHC:13983

19. It is to be stated here that the Apex Court in INDORE

DEVELOPMENT AUTHORITY's case was considering the

effect of the land vesting in the State free from all

encumbrances and was not contemplating a situation

whereunder an authority like BDA had formulated a

scheme and had not executed the scheme. If the very

purpose of executing the scheme is completely lost by not

taking possession, the BDA cannot be permitted to

contend that it can utilize the lands for any other purpose.

20. I am therefore of the view that this argument of the

BDA cannot be accepted.

21. Consequently, the impugned notifications are

quashed insofar as the lands of the petitioners herein are

concerned. Writ Petitions are accordingly allowed.

Sd/-

JUDGE

PKS

 
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