Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kusumakar Shetty vs The Commissioner
2024 Latest Caselaw 245 Kant

Citation : 2024 Latest Caselaw 245 Kant
Judgement Date : 4 January, 2024

Karnataka High Court

Kusumakar Shetty vs The Commissioner on 4 January, 2024

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                -1-
                                                                NC: 2024:KHC:404
                                                           WP No. 55716 of 2017
                                                       C/W WP No. 20546 of 2017
                                                           WP No. 47122 of 2017
                                                           WP No. 47406 of 2017
                                                           WP No. 48000 of 2017
                                                           WP No. 55717 of 2017
                                                           WP No. 55718 of 2017
                                                           WP No. 55719 of 2017


                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                            DATED THIS THE 4TH DAY OF JANUARY, 2024
                                             BEFORE
                                                                              R
                           THE HON'BLE MR JUSTICE SURAJ GOVINDARAJ
                           WRIT PETITION NO. 55716 OF 2017 (LB-BMP)
                                             C/W
                           WRIT PETITION NO. 20546 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 47122 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 47406 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 48000 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 55717 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 55718 OF 2017 (LB-BMP)
                           WRIT PETITION NO. 55719 OF 2017 (LB-BMP)

                   IN W.P. NO. 55716/2017
                   BETWEEN:

                   M. CHANDRAKUMAR
                   S/O E MARUTHACHALAM
                   AGED ABOUT 59 YEARS
                   BY HIS POWER OF ATTORNEY HOLDER
                   SIDDAHANUMAPPA
Digitally signed
                   NO.8, 2ND A CROSS,
by
NARAYANAPPA        NAGARABHAVI VILLAGE
LAKSHMAMMA         BANGALORE 560072
Location: HIGH                                                      ...PETITIONER
COURT OF           (BY SRI: MANIAN K B S., ADVOCATE)
KARNATAKA
                   AND:

                   1.     THE COMMISSIONER
                          THE BRUHATH BANGALORE MAHANAGARA PALIKE
                          HUDSON CIRCLE
                          BENGALURU 560001
                   2.     THE ASSISTANT EXECUTIVE ENGINEER
                          THE BRUHAT BANGALORE MAHANAGARA PALIKE(BBMP)
                          KENGERI SUB DIVISION, BENGALURU 560060
                                                                ...RESPONDENTS
                               -2-
                                             NC: 2024:KHC:404
                                        WP No. 55716 of 2017
                                    C/W WP No. 20546 of 2017
                                        WP No. 47122 of 2017
                                        WP No. 47406 of 2017
                                        WP No. 48000 of 2017
                                        WP No. 55717 of 2017
                                        WP No. 55718 of 2017
                                        WP No. 55719 of 2017



(BY SRI: AMIT DESHPANDE., ADVOCATE FOR R1 & R2)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI   QUASHING     THE    IMPUGNED   NOTICES   DATED
04/09/2017 BEARING NO.AEE/KSD/PR/322/2017-18 (ANNEXURE-A)
ISSUED BY THE RESPONDENT.

IN W.P. NO. 20546/2017
BETWEEN:

1 . T J GIRISH
    S/O LATE T S JAGADISH MURTHY
    AGED ABOUT 47 YEARS
    R/A NO.333, 2ND CROSS
    GIRINAGAR 1ST PHASE
    BENGALURU-560085

2 . MUKTHA SHARIFF
    S/O LATE MOHAMMAD SHARIFF
    AGED ABOUT 59 YEARS
    R/A 543, BHEL II STAGE LAYOUT
    PATTANAGERE SOUTH
    RAJARAJESHWARI NAGAR
    BENGALURU-560098

3 . SHYLAJA JAGADEESH
    W/O SRI JAGADEESH
    AGED ABOUT 50 YEARS
    R/A NO.605, 3RD CROSS, 7TH MAIN
    HMT LAYOUT, GANGANAGAR
    BENGALURU-560032

4 . J M REKHA D/O M GOWDA
    AGED ABOUT 44 YEARS
    R/A NO.531, BHEL LAYOUT
    PATTANAGERE SOUTH
    RAJARAJESHWARI NAGAR
    BENGALURU-560098
                             -3-
                                           NC: 2024:KHC:404
                                      WP No. 55716 of 2017
                                  C/W WP No. 20546 of 2017
                                      WP No. 47122 of 2017
                                      WP No. 47406 of 2017
                                      WP No. 48000 of 2017
                                      WP No. 55717 of 2017
                                      WP No. 55718 of 2017
                                      WP No. 55719 of 2017


5 . JAYAMMA
    W/O CHIKKIRAPPA
    AGED ABOUT 69 YEARS
    R/A 332, PATTANAGERE NORTH
    RAJARAJESHWARI NAGAR
    BENGALURU-560098
                                              ...PETITIONERS
(BY SRI: SARAVANA S. ADVOCATE )

AND

1.    THE COMMISSIONER
      BRUHAT BENGALURU MAHANAGARA PALIKE
      N R SQUARE, BANGALORE-560002

2.    THE JOINT COMMISSIONER
      RAJARAJESHWARI NAGAR RANGE
      IDEAL HOME SOCIETY
      RAJARAJESHWARI NAGAR
      BENGALURU-560098

3.    THE ASSISTANT EXECUTIVE ENGINEER
      KENGERI SUB DIVISION
      BBMP, NO.LIG 102, 2ND MAIN
      KHB II PHASE, NEAR HYSALA CIRCLE
      BENGALURU-560060
                                              ...RESPONDENTS

(BY SMT. CHAITRAVATHI. B.S., ADVOCATE FOR R1 TO R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH ANN-L1 TO L5
NOTICES DTD. 18.3.2017 IN NOS 1) SAKAA/KEMUUV/ PR/922/2016-
17,   2)     SAKAA/KEMUUV/PR/926/2016-17,     3)    SAKAA/
KEMUUV/PR/923/2016-17, 4) SAKAA/KEMUUV/PR/928/2016-17, 5)
SAKAA/KEMUUV/PR/931/2016-17 AND THE FURTHER PROCEEDINGS
THEREON.
                              -4-
                                             NC: 2024:KHC:404
                                        WP No. 55716 of 2017
                                    C/W WP No. 20546 of 2017
                                        WP No. 47122 of 2017
                                        WP No. 47406 of 2017
                                        WP No. 48000 of 2017
                                        WP No. 55717 of 2017
                                        WP No. 55718 of 2017
                                        WP No. 55719 of 2017


IN W.P. NO. 47122/2017
BETWEEN:

Y B SANTHOSH
S/O LATE Y N BALACHANDER
AGED ABOUT 43 YEARS,
RESIDENT OF NO.138,
1ST FLOOR, 4TH MAIN ROAD,
RAJAJINAGAR INDUSTRIAL TOWN
BANGALORE-560044
                                                 ...PETITIONER

(BY SRI: MANIAN K B S., ADVOCATE)

AND:

1.     THE COMMISSIONER
       THE BRUHATH BANGALORE MAHANAGARA PALIKE
       HUDSON CIRCLE, BENGALURU-560001

2.     THE ASSISTANT EXECUTIVE ENGINEER
       THE BRUHAT BANGALORE MAHANAGARA PALIKE
       (BBMP) KENGERI SUB DIVISION,
       BENGALURU-560 060
                                            ...RESPONDENTS

(BY SMT: RAKSHITHA D.J., ADVOCATE FOR R1 & R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI QUASHING THE IMPUGNED NOTICES DTD.4.9.2017
BEARING NO. AEE/KSD/PR/322/2017-18 VIDE ANNEX-A ISSUED BY
THE R-2.

IN W.P. NO. 47406/2017
BETWEEN:

SRI SAMPATH KUMAR
AGED ABOUT 56 YEARS
                                 -5-
                                               NC: 2024:KHC:404
                                          WP No. 55716 of 2017
                                      C/W WP No. 20546 of 2017
                                          WP No. 47122 of 2017
                                          WP No. 47406 of 2017
                                          WP No. 48000 of 2017
                                          WP No. 55717 of 2017
                                          WP No. 55718 of 2017
                                          WP No. 55719 of 2017


S/O SRI. SUBBAIAH SETTY,
NO.113, 1ST CROSS, 4TH STAGE,
BEML LAYOUT,
RAJARAJESHWARI NAGAR,
BENGALURU-560098
                                                   ...PETITIONER

(BY SRI: VIVEK B.N., ADVOCATE)

AND:

1.     THE BRUHAT BENGALURU MAHANAGAR PALIKE
       HUDSON CIRCLE,
       BENGALURU-560 001
       REPRESENTED BY THE COMMISSIONER

2.     THE ASSISTANT EXECUTIVE ENGINEER
       THE BRUHAT BENGALURU MAHANAGARA PALIKE,
       (BBMP), KENGERI SUB-DIVISION,
       BENGALURU-560060

3.     SRI. MIRLE VARADARAJU
       AGED ABOUT 56 YEARS
       S/O LATE BORE GOWDA
       NO. 544, 5TH MAIN,
       KENGERI SATELLITE TOWN,
       BENGALURU-560060.
                                                 ...RESPONDENTS

(BY SRI: SHARATH S. GOWDA., ADVOCATE FOR R3;
 SMT.CHAITRAVATHI B.S., ADVOCATE FOR R1 & R2)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE ORDER DTD.4.9.2017
PASSED IN SKA/KUV/P.R./322/2017-18 BY THE R-2, THE ASSISTANT
EXECUTIVE ENGINEER, BBMP, VIDE ANNEX-K TO THE WRIT
PETITION AND ETC.
                              -6-
                                             NC: 2024:KHC:404
                                        WP No. 55716 of 2017
                                    C/W WP No. 20546 of 2017
                                        WP No. 47122 of 2017
                                        WP No. 47406 of 2017
                                        WP No. 48000 of 2017
                                        WP No. 55717 of 2017
                                        WP No. 55718 of 2017
                                        WP No. 55719 of 2017


IN W.P. NO. 48000/2017
BETWEEN:

SMT K N RAJESHWARI
W/O LATE B V PRABHAKARMURTHY
#678, 1ST C MAIN ROAD, 3RD BLOCK
3RD STAGE, 3RD PHASE
BANASHANKARI
BANGALORE 560085
                                                 ...PETITIONER
(BY SRI: MANIAN K B S., ADVOCATE)

AND

1.    THE COMMISSIONER
      THE BRUHAT BANGALORE MAHANAGARA PALIKE
      HUDSON CIRCLE
      BENGALURU 560001

2.    THE ASSISTANT EXECUTIVE ENGINEER
      THE BRUHAT BANGALORE MAHANAGARA PALIKE
      (BBMP) KENGERI SUB DIVISION
      BENGALURU 560060
                                           ...RESPONDENTS

(BY SRI: PAWAN KUMAR., ADVOCATE FOR
 SRI. H. DEVENDRAPPA., ADVOCATE FOR R1 & R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI QUASHING THE IMPUGNED NOTICES DATED 4.9.2017
BEARING NO. AEE/KSD/PR/322/2017-18: AT ANNEX-A ISSUED BY R-
2.

IN W.P. NO. 55717/2017
BETWEEN:

T. N. SHANTHA RAM RAO
SON OF LATE NARAYAN RAO ,
                             -7-
                                           NC: 2024:KHC:404
                                      WP No. 55716 of 2017
                                  C/W WP No. 20546 of 2017
                                      WP No. 47122 of 2017
                                      WP No. 47406 of 2017
                                      WP No. 48000 of 2017
                                      WP No. 55717 of 2017
                                      WP No. 55718 of 2017
                                      WP No. 55719 of 2017


AGED ABOUT 70 YEARS
RESIDENT OF NO.7,
CHOWDAPPA LAYOUT
5TH MAIN, 11TH CROSS
BAPUJI NAGAR, MYSORE ROAD
BANGALORE 560026
                                                ...PETITIONER

(BY SRI: MANIAN K B S)

AND:

1.     THE COMMISSIONER
       THE BRUHATH BANGALORE MAHANAGARA PALIKE
       HUDSON CIRCLE
       BENGALURU 560001

2.     THE ASSISTANT EXECUTIVE ENGINEER
       THE BRUHAT BANGALORE MAHANAGARA PALIKE
       PALIKE (BBMP) KENGERI SUB DIVISION
       BENGALURU 560060

                                             ...RESPONDENTS

(BY SMT: CHAITRAVATHI B.S., ADVOCATE FOR R1 & R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI QUASHING THE IMPUGNED NOTICES DATED 4.9.2017
BEARING NO. AEE/KSD/PR/322/2017-18: AT ANNEX-A ISSUED BY R-
2.

IN W.P. NO. 55718/2017
BETWEEN:

KUSUMAKAR SHETTY
S/O MANJAYA SHETTY
AGED ABOUT 58 YEARS
NO.1764, 22ND CROSS,
                               -8-
                                             NC: 2024:KHC:404
                                        WP No. 55716 of 2017
                                    C/W WP No. 20546 of 2017
                                        WP No. 47122 of 2017
                                        WP No. 47406 of 2017
                                        WP No. 48000 of 2017
                                        WP No. 55717 of 2017
                                        WP No. 55718 of 2017
                                        WP No. 55719 of 2017


GOVINDARAJNAGAR,
BANGALORE 560040
                                                 ...PETITIONER

(BY SRI: MANIAN K B S., ADVOCATE)

AND:

1.     THE COMMISSIONER
       THE BRUHATH BANGALORE MAHANAGARA PALIKE
       HUDSON CIRCLE
       BENGALURU 560001

2.     THE ASSISTANT EXECUTIVE ENGINEER
       THE BRUHAT BANGALORE MAHANAGARA PALIKE
       PALIKE (BBMP) KENGERI SUB DIVISION
       BENGALURU 560060

3.     SRI. MIRLE VARADARAJ
       SON OF LATE BORE GOWDA,
       AGED ABOUT 59 YEARS,
       RESIDING AT NO.544, 5TH MAIN ROAD,
       KENGERI SATELLITE TOWN,
       BANGALORE -560 060
                                                ...RESPONDENTS

(BY SRI: PAWAN KUMAR., ADVOCATE FOR R1 & R2;
 SRI. VENKATESH S. ARBATTI., ADVOCATE FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI QUASHING THE IMPUGNED NOTICE DATED 4.9.2017
BEARING NO. AEE/KSD/PR/322/2017-18: AT ANNEX-A ISSUED BY R-
2.
                              -9-
                                             NC: 2024:KHC:404
                                        WP No. 55716 of 2017
                                    C/W WP No. 20546 of 2017
                                        WP No. 47122 of 2017
                                        WP No. 47406 of 2017
                                        WP No. 48000 of 2017
                                        WP No. 55717 of 2017
                                        WP No. 55718 of 2017
                                        WP No. 55719 of 2017


IN W.P. NO. 55719/2017
BETWEEN:

SMT. SHAKILA S. SHETTY,
W/O SUNIL SHETTY,
AGED ABOUT 62 YEARS,
#5/7, INNOVA RESIDENCY
HARIRAM ALLADAS LAYOUT,
NEAR SHOBHA HOSPITAL
VIJAYANAGAR, BANGALORE-560040.
                                                 ...PETITIONER


(BY SRI: MANIAN K B S., ADVOCATE)
AND:


1.     THE COMMISSIONER
       THE BRUHATH BANGALORE MAHANAGARA PALIKE
       HUDSON CIRCLE, BENGALURU 560001

2.     THE ASSISTANT EXECUTIVE ENGINEER
       THE BRUHAT BANGALORE MAHANAGARA PALIKE
       PALIKE (BBMP) KENGERI SUB DIVISION
       BENGALURU 560060

3.     SRI. MIRLE VARADARAJ
       SON OF LATE BORE GOWDA,
       AGED ABOUT 59 YEARS,
       RESIDING AT NO.544, 5TH MAIN ROAD,
       KENGERI SATELLITE TOWN, BANGALORE -560 060
                                              ...RESPONDENTS
(BY SRI: PAWAN KUMAR., ADVOCATE FOR R1 & R2;
 SRI. VENKATESH S. ARBATTI., ADVOCATE FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO GRANT A WRIT OF
CERTIORARI QUASHING THE IMPUGNED NOTICE DATED 4.9.2017
BEARING NO. AEE/KSD/PR/322/2017-18: AT ANNEX-A ISSUED BY R-
2.
                               - 10 -
                                                NC: 2024:KHC:404
                                           WP No. 55716 of 2017
                                       C/W WP No. 20546 of 2017
                                           WP No. 47122 of 2017
                                           WP No. 47406 of 2017
                                           WP No. 48000 of 2017
                                           WP No. 55717 of 2017
                                           WP No. 55718 of 2017
                                           WP No. 55719 of 2017


     THESE WRIT PETITIONS COMING ON FOR ORDERS AND
HAVING BEEN RESERVED FOR ORDERS ON 23.11.2023, THIS DAY,
THE COURT PRONOUNCED THE FOLLOWING:

                            ORDER

1. The petitioner in W.P.No.55716/2017 is before this

Court seeking for the following reliefs:

a. Grant a writ of certiorari quashing the impugned notices dated 04/09/2017 bearing No.AEE/KSD/PR/322/2017-18 (Annexure-A) issued by the Respondent.

b. And pass such other orders as this Hon'ble court deems fit and proper the interest of justice and equity.

2. The petitioner in W.P. No.20546/2017 is before this

Court seeking for the following reliefs:

a. Quash Annexure-L1 to L5 Notices dated 18.03.2017 in Nos. 1) SAKAA/KEMUUV/PR/922/ 2016-17, 2) SAKAA/ KEMUUV/PR/926/2016-17, 3) SAKAA/ KEMUUV/ PR/923/2016-17, 4) SAKAA/KEMUUV/PR/928/ 2016-17, 5) SAKAA/KEMUUV/PR/931/2016-17 and the further proceedings thereon and;

b. Pass such other orders as may be deemed appropriate under the circumstances of the case, in the ends of justice.

- 11 -

NC: 2024:KHC:404

3. The petitioner in W.P. No.47122/2017 is before this

Court seeking for the following reliefs:

a. Grant a writ of certiorari quashing the impugned notices dated 04/09/2017 bearing No. AEE/KSD/PR/322/2017-18 (Annexure-A) issued by the 2nd Respondent.

b. And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity.

4. The petitioner in W.P. No.47406/2017 is before this

Court seeking for the following reliefs:

a. Issue a writ in the nature of certiorari quashing the Order dated 04.09.2017 passed in SKA/KUV/P.R./322/2017-18 by the R2, the Assistant Executive Engineer, the BBMP at Annexure-K to the writ petition.

b. Grant Costs.

c. Such other relief/s as this Hon'ble Court deems fit to grant in the facts and circumstances of the case and in the interest of justice and equity.

5. The petitioner in W.P. No.48000/2017 is before this

Court seeking for the following reliefs:

- 12 -

NC: 2024:KHC:404

a. Grant a writ of certiorari quashing the impugned notices dated 04/09/2017 bearing No. AEE/KSD/PR/322/2017-18: Annexure-A issued by the R2.

b. And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity.

6. The petitioner in W.P. No.55717/2017 is before this

Court seeking for the following reliefs:

a. Grant a writ of certiorari quashing the impugned notices dated 04/09/2017 bearing No. AEE/KSD/PR/322/2017-18: Annexure-A issued by the R2.

b. And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity.

7. The petitioner in W.P. No.55718/2017 is before this

Court seeking for the following reliefs:

a. Grant a writ of certiorari quashing the impugned notice dated 04/09/2017 bearing No. AEE/KSD/PR/322/2017-18: Annexure-A issued by the R2.

- 13 -

NC: 2024:KHC:404

b. And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity.

8. The petitioner in W.P. No.55719/2017 is before this

Court seeking for the following reliefs:

a. Grant a writ of certiorari quashing the impugned notice dated 04/09/2017 bearing No. AEE/KSD/PR/322/2017-18: Annexure-A issued by the R2.

b. And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity.

9. In each of the above matters, the petitioners claim to

be the owners and in possession of their respective

residential plots formed by REMCO (BHEL) Co-

operative Housing Society in the year 1992. Each of

the above petitioners have produced their respective

allotment letter, possession certificate issued by the

Society, copy of the sale deed registered with the

Sub-Registrar, katha certificate and tax paid receipt

issued by the local authority. The petitioners claim

- 14 -

NC: 2024:KHC:404

that they constructed a compound wall and a shed in

the property to secure the same from the

encroachers and trespassers.

10. The layout has been formed by the Society on the

land acquired by the State of Karnataka on behalf of

the Society. Certain land owners having challenged

the said acquisition, this Court set aside the said

acquisition on the ground that the same has not been

done in accordance with law. Considering that the

layout had been fully formed and allottees had

constructed their respective houses, the society

approached the land owners offered them additional

consideration in pursuance of which relinquishment

deeds were executed by such land owners in favour

of the Society, which includes the lands in which the

plots of the Petitioners is situate.

- 15 -

NC: 2024:KHC:404

11. The contention of the petitioners is that taking

advantage of the above situation, certain persons

more particularly one Mirle Vardaraj and his relative

Manjunath colluded with certain land owners and got

executed documents purporting to transfer the lands

in their favour and on that basis, despite those lands

having been relinquished, those persons sought to

forcibly take possession of the sites of the

petitioners. In order to preserve and protect the

property, the petitioners and several others put up

construction of compound wall and a shed in their

respective plots to safeguard it from encroachment.

12. The said Mirle Vardaraj and Manjunath R being well

connected politically had in collusion with the

government officials got the katha issued in favour of

the allottees cancelled which was challenged by them

in the case of M/s.REMCO (BHEL) House Building

- 16 -

NC: 2024:KHC:404

Co-operative Society Ltd., and others vs. Bruhat

Bangalore Mahanagara Palike and others1 which

order was quashed vide judgment dated 13.02.2013.

Despite quashing, the ministerial act of the BBMP for

restoration of katha in favour of the petitioners has

not been completed. The plan sought to be

submitted by the petitioners for construction of their

residential houses in the sites were not accepted on

the ground that there is no katha in favour of the

petitioners. This was done with an intention to aid

and assist the said Mirle Vardaraj and others to usurp

the property of the petitioners which was vacant.

13. Since the petitioners were successful in putting up

compound wall and shed which was in occupation of

certain security guards, the said Mirle Vardaraj

prevailed upon the office of the Corporation to issue

1 W.P.No.21920/2010 & connected matters dated 13.02.2013

- 17 -

NC: 2024:KHC:404

notice under Section 308 of the Karnataka Municipal

Corporation Act, 1976 (for short, 'KMC Act') on all

the allottees calling upon them to produce their

respective documents with an intention to take over

the said documents leaving the allottees without any

documents to make their claim. Therefore, the

petitioners are stated to have furnished photocopies.

14. Thereafter respondent No.2 - Assistant Executive

Engineer issued a Provisional Order under sub-

Section (1) of Section 321 of KMC Act and a notice

under sub-Section (2) of Section 321 of KMC Act on

15.12.2012 to all the allottees without application of

mind. Most of those orders are verbatim identical

contending that the allottees/petitioners had put up

the compound wall and a shed with AC sheet without

obtaining necessary licence from BBMP and as such

they were required to be demolished.

- 18 -

NC: 2024:KHC:404

15. The petitioners and other allottees approached this

Court challenging the said notices by filing

W.P.Nos.52406-422/2012 which was disposed by this

Court vide order dated 10.06.2013 holding that there

is no need for a party to seek licence from the BBMP

to put up a compound wall to protect the property.

This Court directed the petitioners to treat the

Provisional Order as a show cause notice and to file

their reply within 4 weeks.

16. The petitioners are stated to have replied to the said

show cause notice, no hearing was offered to the

petitioners and thereafter after four long years had

issued notices on 18.03.2017 referring to the order

dated 10.06.2013 passed in W.P.Nos.52406-

422/2012 calling upon the petitioners to submit

sanction/approval for construction of AC sheet

- 19 -

NC: 2024:KHC:404

building failing which the said construction would be

demolished.

17. The petitioners immediately replied to the same

calling upon the respondent to withdraw the said

notice and had challenged it before this Court in

W.P.Nos.13133-144/2017 and this Court vide its

order dated 05.07.2017 directed the petitioners to

appear before the authority and lead additional

evidence if they choose to do and thereafter, BBMP

was required to pass appropriate speaking orders

after providing an opportunity of hearing to the

petitioners and the complainants.

18. The petitioners are stated to have appeared before

respondent No.2 and submitted the documents. On

06.10.2017, respondent No.2 is stated to have

communicated the impugned order dated 04.09.2017

- 20 -

NC: 2024:KHC:404

holding that the construction which have been put up

by the petitioners of a AC sheet house was

unauthorized since there was no plan sanction

obtained and had indicated that further action would

be taken to demolish the said shed after obtaining

permission from Assistant Executive Engineer,

Kengeri Sub-Division under Section 462 of KMC Act.

It is challenging the same, the petitioners are before

this Court.

19. Sri.K.B.S.Manian, learned counsel who appears for

the petitioners in W.P.Nos.55716/2017, 47122/2017,

48000/2017, 55717/2017, 55718/2017 and

55719/2017 submits that:

19.1. The Provisional Order issued under sub-Section

(1) of Section 321 of KMC Act is without any

basis. There is no particular allegation or

- 21 -

NC: 2024:KHC:404

averment made as regards the violation alleged

to have been committed by the petitioners

inasmuch as even if the construction put up by

the petitioners is without a plan sanction, the

same could be regularized by issuing a plan

sanction on the petitioners applying for it.

19.2. The regularization cannot happen, only if the

construction put up is in violation of the

Building Bye-laws. So long as the construction

is in accordance with or in conformity with

Building Bye-laws, no demolition could take

place. The Corporation could at the most

impose some penalty and/or call upon such

persons to obtain a plan sanction.

19.3. His submission is that the respondent -

Corporation officials in collusion with Mirle

Vardaraj and others had sought to take

- 22 -

NC: 2024:KHC:404

possession of the properties belonging to the

petitioners and several others. The katha issued

in favour of the petitioners having been

cancelled and such cancellation order having

been quashed by this Court, the respondent

authorities did not reinstate the katha and on

that basis, denied acceptance of the plan

sanction submitted by the petitioners and all

these things being done by the said officers of

the Corporation in collusion with Mirle Vardaraj

and others, the petitioners had no option but to

put up construction of compound wall and AC

sheet shed so as to put up some persons in the

said premises to safeguard from encroachment.

19.4. The petitioners and other allottees were forced

and constrained to take such steps to safeguard

their properties since the Corporation officials

- 23 -

NC: 2024:KHC:404

were themselves colluding with the

encroachers. If at all the katha had been

reinstated and application for plan submitted by

the petitioners accepted and processed in

accordance with applicable Bye-laws, the

petitioners being law abiding citizens would

have complied with the same and the

petitioners would have constructed in

accordance with such sanctioned plans.

19.5. It is only on account of the illegal and unlawful

actions of the corporation and the persons who

were seeking to encroach the properties of the

petitioners that the petitioners were

constrained to take the above steps.

19.6. His submission is that even today the

petitioners are ready to furnish application for

sanction of plans for the construction which

- 24 -

NC: 2024:KHC:404

have been put up and the same could be

considered in accordance with the applicable

Building Bye-laws.

19.7. Apart from the above, he submits that in

pursuance of the order passed in

W.P.Nos.52406-422/2012 dated 10.06.2013

the Provisional Order being treated as a show

cause notice the respondents were required to

consider the objections submitted by the

petitioners and pass a reasoned order under

sub-Section (3) of Section 321 of KMC Act.

Instead of doing so, the respondents after a

period of nearly four years at the behest of

Mirle Vardaraj and others sought to contend

that the order has been passed under Section

462 of the KMC Act for demolition. Thus, he

submits that there is no order in actuality

- 25 -

NC: 2024:KHC:404

passed under sub-Section (3) of Section 321 of

KMC Act and without doing so, no demolition

order could have been passed.

19.8. The said demolition order also having been

challenged in W.P.Nos.13133-442/2017

wherein this Court directed the petitioners to

appear before the authority in continuation of

the notice dated 18.03.2017 and after hearing

the petitioners, necessary orders were to be

passed. This he submits would again imply that

the orders under sub-Section (3) of Section 321

of KMC Act ought to be passed, since without

such orders, the question of demolition order

being passed could not arise.

19.9. Relying on the above, he submits that the

officials of the Corporation have without

passing necessary orders under sub-Section (3)

- 26 -

NC: 2024:KHC:404

of Section 321 of KMC Act proceeded to hold

the construction to be illegal and have sought

to demolish the same. There is no finding given

as to in what manner the construction of the

petitioners violates the Building Bye-laws. The

petitioners are still in the dark about the same

and as such, are unable to answer the

allegation. Merely because there is no plan

sanction issued by the BBMP, the construction

does not become illegal so long as the

construction is in accordance with and complies

with the requirements of Building Bye-laws.

19.10. On the basis of the above submissions he

contends that the petition is to be allowed and

reliefs sought for granted.

20. Sri.S.Saravana, learned counsel for the petitioner in

W.P.No.20546/2017 and Sri.Abhinav Ramanand A.,

- 27 -

NC: 2024:KHC:404

learned counsel for the petitioner in

W.P.No.47406/2017 adopt the submissions of

Sri.K.B.S.Manian, learned counsel.

21. Sri. Amit Deshpande, learned counsel who appears

for BBMP in W.P.No.55716/2017 submits that:

21.1. It was required for the petitioners to obtain a

plan sanction. When no plan sanction is

obtained, the question of officials of the

Corporation detailing out the nature of

deviation in terms of setbacks or construction

would not arise. Once there is no plan sanction

issued, the construction put up would be illegal

requiring the Corporation to take necessary

action in relation thereto and it is for that

reason that the action is proposed to be taken.

- 28 -

NC: 2024:KHC:404

21.2. In regard to the orders passed by this Court in

W.P.Nos.52406-422/2012 dated 10.06.2013,

he submits that the notices were treated as

show cause notices, orders under sub-Section

(3) of Section 321 of KMC Act having already

been passed before that date, the submissions

made by the petitioners were considered and

the order of demolition passed. The order

passed under sub-section (3) Section 321 of

KMC Act earlier would enure to the benefit of

the Corporation and there was no requirement

to pass another order under sub-Section (3) of

Section 321 of KMC Act.

21.3. Insofar as the orders passed in W.P.Nos.13133-

144/2017 is concerned, he submits that the

order under Section 462 of the KMC Act, 1976

have not been quashed. Only an opportunity

- 29 -

NC: 2024:KHC:404

had been provided to the petitioners to place on

record such documents as they intend to

support their contention that the construction

put up is legal and legitimate since no such

document were placed on record, the

authorities went ahead with confirmation of the

earlier order and passed the impugned order

indicating that illegal construction would be

demolished.

21.4. There is no collusion between the officers of the

BBMP and Mirle Vardaraj or anyone else. The

authorities have taken such actions of their own

accord though on the basis of the complaint

filed by Mirle Varadaraj. The orders passed by

the Corporation authorities are in accordance

with law and they cannot be challenged in the

manner as done by the petitioners. Even if no

- 30 -

NC: 2024:KHC:404

complaint had been filed by Mirle Varadaraj,

there being no plan sanction in favour of the

petitioners the illegality being clear and

apparent, the action taken by the Corporation

authorities is proper and correct.

22. Sri.Sharath S.Gowda, learned counsel for respondent

No.3 in W.P.No.47406/2017 submits that the land

owners have executed necessary sale deeds in

favour of Mirle Vardaraj and it is on that land that

the petitioners have put up the construction and it is

as regards this unauthorised and illegal construction

and encroachment made by the petitioners that

complaints were filed by Mirle Vardaraj and others

with the Corporation authorities who have acted on

the said complaint in accordance with law and no

fault can be found with either respondent No.3 in

W.P.No.47406/2017 or the officers of the

- 31 -

NC: 2024:KHC:404

Corporation. On this submissions, he submits that

the above petitions are required to be dismissed.

23. Sri.Chaitravathi B.S., learned counsel for

respondents No.1 to 3 in W.P.No.20546/2017 and for

respondents No.1 and 2 in W.P.No.47406/2017,

Sri.Rakshitha D.J., learned counsel for respondents

No.1 and 2 in W.P.No.47122/2017,

Sri.H.Devendrappa, learned counsel for respondents

No.1 and 2 in W.P.No.48000/2017 and Sri.Pavan

Kumar, learned counsel for respondents No.1 and 2

in W.P.No.55718/2017 and in W.P.No.55719/2017

adopt the submissions of Sri.Amit Deshpande,

learned counsel.

24. Heard the learned counsel for the parties and

perused the papers.

25. The points that would arise for consideration are:

- 32 -

NC: 2024:KHC:404

1) Whether the notices under Section 308 of KMC Act could be issued by the Corporation calling upon a private citizen to furnish documents like plan sanction, katha certificate, sale deed, etc.?

2) Whether the Provisional Order under sub-

Section (1) of Section 321 of KMC Act could be passed merely stating that the construction is illegal without detailing the illegality?

3) Whether once the Confirmatory order under sub-Section (3) of Section 321 of KMC Act had been quashed vide order dated 10.06.2013 in W.P.No.52406-422/2012 without passing another order under sub- section (3) of Section 321 of KMC Act, could the Corporation officials pass demolition order under Section 462 of the Municipal Corporation Act, 1976?

4) Whether the impugned order at Annexure-A could have been passed without referring to the alleged violations and/or deviations of

- 33 -

NC: 2024:KHC:404

the Building Bye-laws holding the construction put up by the petitioners to be illegal?

5) What order?

26. I answer the above points as under

27. Sections 308, 321, 462 of the Municipal Corporation

Act, reads as under:

Section 308 of KMC Act:

308.Power of Commissioner to require alteration of work.- (1) If the Commissioner finds that the work,-

(a) is otherwise than in accordance with the plans or specifications which have been approved, or

(b) contravenes any of the provisions of this Act or any rule, bye-law, order or declaration made under this Act, he may by notice require the owner of the building within a period state either,-

(i) to show cause why such alterations should not be made, or

(ii) to make such alterations as may be specified in the said notice with the object

- 34 -

NC: 2024:KHC:404

of bringing the work into conformity with the said plans, specifications or provisions. (2) If the owner does not show cause as aforesaid he shall be bound to make the alterations specified in such notice. (3) If the owner shows cause as aforesaid the Commissioner shall by an order cancel the notice issued under sub-section (1) or confirm the same subject to such modifications as he may think fit

Section 321 of KMC Act:

321.Demolition or alteration of buildings or well work unlawfully commenced, carried on or completed.- (1) If the Commissioner is satisfied,-

(i) that the construction or re-construction of any building or hut or well,-

(a) has been commenced without obtaining his permission or where an appeal or reference has been made to the standing committee, in contravention of any order passed by the standing committee; or

(b)is being carried on, or has been completed otherwise than in accordance with the plans or particulars on which such permission or order was based; or

(c)is being carried on, or has been completed in breach of any of the provisions of this Act or of any rule or bye-law made under this Act or of any direction or requisition lawfully given or made under this Act or such rules or bye-laws; or

- 35 -

NC: 2024:KHC:404

(ii) that any alteration required by any notice issued under section 308, have not been duly made; or

(iii) that any alteration of or addition to any building or hut or any other work made or done for any purpose into, or upon any building or hut, has been commenced or is being carried on or has been completed in breach of section 320, he may make a provisional order requiring the owner of the building to demolish the work done, or so much of it as, in the opinion of the Commissioner, has been unlawfully executed, or make such alterations as may, in the opinion of the Commissioner, be necessary to bring the work into conformity with the Act, rules, bye-laws, directions or requisitions as aforesaid, or with the plans or particulars on which such permission or orders was based and may also direct that until the said order is complied with the owner or builder shall refrain from proceeding with the building or well or hut.

(2) The Commissioner shall serve a copy of the provisional order made under sub- section (1) on the owner or builder of the building or hut or well together with a notice requiring him to show cause within a reasonable time to be named in such notice why the order should not be confirmed.

(3) If the owner or builder fails to show cause to the satisfaction of the Commissioner, the Commissioner may confirm the order, with any modification he may think fit and such order shall then be binding on the owner.

- 36 -

NC: 2024:KHC:404

(4) If the construction or reconstruction of any building or hut is commenced contrary to the provisions of section 300 or 314 and the Commissioner is of the opinion that immediate action should be taken, then, notwithstanding anything contained in this Act, a notice to be given under sub-section (2) shall not be of less duration than twenty-four hours and shall be deemed to be duly served if it is affixed in some conspicuous part of the building or hut to which the notice relates and published by proclamation at or near such building or hut accompanied by beat of drum, and upon such affixation and publication, all persons concerned shall be deemed, to have been duly informed of the matters stated therein.

Section 462 of KMC Act:

462.Time for complying with order and power to enforce in default.-

(1) Whenever by any notice, requisition or order made under this Act or under any rule, bye-law or regulation made under it, any person is required to execute any work, or to take any measures or do anything, a reasonable time shall be named in such notice, requisition or order within which the work shall be executed, the measures taken, or the thing done. (2) If such notice, requisition or order is not complied with within the time so named, then whether or not a fine is provided for such default and whether or not the person in default, is liable to punishment or has been prosecuted or sentenced to

- 37 -

NC: 2024:KHC:404

any punishment for such default, the Commissioner may cause such work to be executed, or may take any measure or do anything which may, in his opinion, be necessary for giving due effect to the notice. requisition or order as aforesaid. (3)If no penalty has been specially provided in this Act for failure to comply with such notice, the said person shall, on conviction, be punished with fine not exceeding fifty rupees for such offence."

28. Answer to Point No.1: Whether the notices under Section 308 of KMC Act could be issued by the Corporation calling upon a private citizen to furnish documents like plan sanction, katha certificate, sale deed, etc.?

28.1. This Court has dealt with the said question in

the case of Smt.Puttathyamma vs. The

Karnataka Appellate Tribunal and others2

and has come to a conclusion that the

Corporation who is to be in custody and is the

custodian of the plan sanction, katha certificate,

tax paid receipts, etc., issued by the

Corporation itself though by a different

2 2023:KHC:10034 : W.P.No.59522/2016

- 38 -

NC: 2024:KHC:404

department than that exercising powers under

Section 321 of the Municipal Corporations Act

cannot seek for such documents. This Court has

also issued general directions as regards

making available documents for the officers

exercising penal powers under BBMP Act, 2020.

28.2. That decision is though prospective, the same

may not be completely applicable to the

present case since the action was taken way

back in the year 2012 and thereafter when the

digitization of BBMP was not even commenced.

28.3. Thus in respect of old matters, when the

digitization had not commenced and were plan

sanction, katha certificate, katha extract, tax

paid receipts were being issued in physical

format, the officer exercising penal powers

- 39 -

NC: 2024:KHC:404

under the Karnataka Municipal Corporations Act

could issue necessary notices calling upon the

alleged offender to produce the documents

sought for in the said notice. Be that as it may,

these documents would still have to be verified

from the documents available with the

Corporation since records would have to be

maintained by the Corporation as regards any

plan sanction issued, katha certificate issued,

assessment order made, special notices issued,

receipts for payment of tax issued, etc.

28.4. In view of the above, I answer Point No.1 by

holding that the Corporation Officers can seek

for providing of documents in old matters which

are not digitised. However, as regards the

documents which are digitized and available

with the Corporation and any other

- 40 -

NC: 2024:KHC:404

instrumentality of the State, suitable

mechanism should be made available to such

officers to secure the documents not only for

the purpose of considering the same but for

verification of the documents with the

documents if any furnished by the noticee.

29. Answer to Point No.2: Whether the Provisional Order under sub-Section (1) of Section 321 of KMC Act could be passed merely stating that the construction is illegal without detailing the illegality?

29.1. The Provisional Order under sub-Section (1) of

Section 321 of the KMC Act and now under sub-

Section (1) of Section 248 of BBMP Act, 2020

are serious matters which relate to and deal

with demolition of a property on account of

illegal and unauthorised construction or

construction carried out in violation of the

sanctioned plan, Building Bye-Laws etc.

- 41 -

NC: 2024:KHC:404

29.2. The fact that the action under sub-section (1) of

Section 321 of KMC Act and under sub-section

(1) of Section 248 of BBMP Act, 2020 is treated

as a Provisional Order would indicate the value

attached to such an action to be an order and

not a mere a notice. Thus, whenever a

Provisional Order is to be passed, the

Provisional Order should contain all the relevant

details and should have been so passed after

following the applicable law relating to passing

an order, though albeit a provisional one.

29.3. It would be required for the officer passing a

Provisional Order to clearly and categorically

after inspection of the building in question state

the permitted construction in terms of the

sanctioned plan/Building Bye-Laws and the

violations thereof in terms of setback, floor area

- 42 -

NC: 2024:KHC:404

ratio, height of the building, use for which the

property has been put to and such other factor

which according to the said officer is in violation

of the sanctioned plan/Building Bye-Laws.

29.4. The Provisional Order should contain the details

of such violation vis-à-vis both the sanction

plan if issued as also the Building Bye-laws

even if a sanction plan has been issued or not.

This would aid and assist the Court to also

ascertain if the sanctioned plan was so

sanctioned in accordance with the Building Bye-

laws or not.

29.5. Thus I answer point no 2 by holding that it is

required that all details as aforesaid be

presented in a comparative tabulated manner

clearly showing the comparison between the

building Bye-laws, sanctioned plan and the

- 43 -

NC: 2024:KHC:404

actual state of affairs, understandable by the

noticee and calling upon the noticee to reply to

each and every allegations made against the

noticee in the Provisional Order, merely stating

that the construction is illegal without detailing

the illegality in sufficient and particular detail

would not be in compliance with the requirements

of subsection (1) of 321 of the Municipal

Corporations Act 1976 which was applicable to

Bangalore or that under the present sub-section

(1) of section 248 of the BBMP Act 2020.

30. Answer to Point No.3: Whether once the Confirmatory Order under sub-Section (3) of Section 321 of KMC Act had been quashed vide order dated 10.06.2013 in W.P.No.52406- 422/2012 without passing another order under sub-section (3) of Section 321 of KMC Act, could the Corporation officials pass demolition order under Section 462 of the Municipal Corporation Act, 1976?

30.1. In the present matter vide order dated

10.06.2013 in W.P.Nos.52406-422/2012, this

- 44 -

NC: 2024:KHC:404

Court treated the Provisional Order as a show

cause notice even though by that time the

Confirmatory Order under sub-Section (3) of

Section 321 of KMC Act had already been

passed. Once the Provisional Order was treated

as a show cause notice permitting the

petitioners to reply to the same, it could not be

contended by the respondents that the

Confirmatory Order has not been quashed

and/or that the Confirmatory Order still stands

since in my considered opinion once a fresh

order was required to be passed on the basis of

a reply to the Provisional Order, the earlier

Confirmatory Order under sub-Section (3) of

Section 321 of KMC Act would not stand and a

fresh Confirmatory Order under sub-Section (3)

of Section 321 of KMC Act had to be passed.

- 45 -

NC: 2024:KHC:404

30.2. Without doing so, the question of issuing a

notice under Section 462 of the Act and/or

demolition work being carried out would not at

all arise. This is also clear from the order

passed in W.P.Nos.13133-144/2017 wherein a

demolition order under Section 462 of the Act

was challenged, this Court directed the officer

of the Corporation to pass fresh orders after

hearing the petitioners which only relates back

to a Confirmatory Order under sub-Section (3)

of Section 321 of KMC Act and not orders under

Section 462 of KMC Act.

30.3. Thus, I answer Point No.3 by holding that in the

present case a Confirmatory Order under sub-

Section (3) of Section 321 of KMC Act is

deemed to have been quashed by order dated

10.06.2013 passed by this Court in

- 46 -

NC: 2024:KHC:404

W.P.Nos.52406-422/2012 and that a fresh

Confirmatory Order under sub-Section (3) of

Section 321 of KMC Act was required to be

passed after providing an opportunity of

hearing to the petitioners. The corporation

authorities cannot negate the directions issued

by this court and make the opportunity

provided to the petitioners into an empty

formality by confirming the order already

passed, in other words a fresh order was to be

passed after considering all the grounds urged

by the petitioners.

31. Answer to Point No.4: Whether the impugned order at Annexure-A could have been passed without referring to the alleged violations and/or deviations of the Building bye-laws holding the construction put up by the petitioners to be illegal?

- 47 -

NC: 2024:KHC:404

31.1. In the present case, the allegation made

against the petitioners is that without applying

for and obtaining a plan sanction, construction

have been put up. Therefore, the same is illegal

requiring its demolition.

31.2. The contention of the petitioners is that the

officers of the Corporation had colluded with

Mirle Vardaraj and Manjunath.R and it is on

account of such collusion that the application

which was proposed to be submitted by the

petitioners for sanction of plan was not

accepted by the office of the Corporation.

Infact, the Corporation Officers were acted at

the behest of Mirle Vardaraj and Manjunath R

to see to it that the land continues to be vacant

to enable easy encroachment by Mirle Vardaraj,

Manjunath and others. It is in order to protect

- 48 -

NC: 2024:KHC:404

the interest of the petitioners, the petitioners

put up construction of a compound wall and a

shed containing with a roof of asbestos sheets.

31.3. This Court having held in W.P.No.52406-

422/2012 that construction of a compound wall

does not require any building licence, the only

issue which remained was of the small

house/shed which was constructed. This house

according to Sri.K.B.S.Manian, learned counsel

appearing for few of the petitioners does not

violate the Building Bye-laws, complies with all

the requirements thereof and was required to

be constructed only to protect the interest of

the petitioners.

31.4. At first blush, if the submission of

Sri.K.B.S.Manian, learned counsel is accepted,

it would mean that anyone could contend that

- 49 -

NC: 2024:KHC:404

the construction was put up in an emergency to

protect the property and as such, any

construction without permission or sanction

plan would have to be treated as a legal

construction, which will be antithesis to the

Building Bye-laws. However, on the deeper

consideration of the matter, it can be seen that

the purpose of the Building Bye-laws and plan

being sanctioned in pursuance thereof is to see

to it that the plan is sanctioned as per the

Building Bye-laws, the construction is carried

out in terms of the Sanctioned plan, thus, in

terms of the Building Bye-laws and on

completion thereof, occupancy certificate is

issued.

31.5. Thus, the whole effort made is to see to it that

the Building Bye-laws are complied with and

- 50 -

NC: 2024:KHC:404

there is no violation of the Building Bye-laws.

The sanctioned plan being issued in furtherance

of the Building Bye-laws.

31.6. Essentially when one were to contend that the

construction is illegal, unauthorised or violative

of the sanctioned plan, what essentially one

means is that the construction is in violation of

the Building Bye-laws since the sanction plan is

required to be issued in conformity with the

Building Bye-laws. To put it differently if the

construction were to comply with the Building

Bye-laws but the construction were to be

carried out without obtaining a sanctioned plan,

it cannot be said that the construction is in

violation of the Building Bye-laws. However, it

could be said that the construction is illegal

since no sanction plan has been obtained.

- 51 -

NC: 2024:KHC:404

31.7. It is a balance which is required to be drawn in

this regard requiring an owner of the property

to approach appropriate authority for issuance

of a sanction plan, building licence, construction

in accordance thereto and thereafter make

payment of taxes for the built-up area as per

the applicable rules. There being several

connotations and actions relating to such

construction, I am of the considered opinion

that submission of Sri.K.B.S.Manian, learned

counsel appearing for few of the petitioners

cannot be accepted that so long as the building

which has been constructed is in conformity

with the Building Bye-laws, no notice could be

issued and if any notice has to be issued, the

same would have to indicate the violation of the

Building Bye-laws.

- 52 -

NC: 2024:KHC:404

31.8. One of the requirements of the Building Bye-

laws is that the building sanction plan or a

licence is required to be obtained. If this were

not to be obtained that itself is in violation of

the Building Bye-laws. The other aspects of

setback, FAR violation coverage violation etc.,

being required to be considered later.

31.8.1. In terms of Section 321 (1)(i)(a) of KMC

Act if a construction or reconstruction of

any building has been commenced without

obtaining Commissioner's permission or

where an appeal or reference has been

made to the Standing Committee in

contravention of any order passed by the

Standing Committee; or

31.8.2. in terms of Section 321 (1)(i)(b) of KMC

Act, such construction or reconstruction of

- 53 -

NC: 2024:KHC:404

building has been carried on or has been

completed otherwise than in accordance

with plans or particulars on which such

permission or order was based; or

31.8.3. in terms of Section 321 (1)(i)(c) of KMC

Act, construction or reconstruction of any

building is being carried on or has been

completed in breach of any provision of

the Act or any rule or bye-law made under

the Act or of any direction or requisition

lawfully given or made under the Act or

such rules and bye-laws,

31.9. then, a Provisional Order could be made under

sub-section (1) of Section 321 of KMC Act.

Thus, it is not only where a construction or

reconstruction has been made without a plan

sanction in violation of the Act or Building Bye-

- 54 -

NC: 2024:KHC:404

laws. But it is commenced without obtaining the

permission of the Commissioner or contrary to

the permission granted by the Commissioner

that a Provisional Order under sub-Section (1)

of Section 321 of KMC Act can be passed.

31.10. Thus, it would not be open for Sri.K.B.S.Manian,

learned counsel for few of the petitioners to

contend that it is only if there is a violation of

the Building Bye-laws that a notice could be

issued.

31.11. Thus in my considered opinion in terms of

Section 321 (1)(i)(a) of KMC Act, a notice could

also be issued where a construction or

reconstruction has been commenced without

obtaining the commissioner's permission.

Having said so, as already observed, the net

effect of the implementation of the provision of

- 55 -

NC: 2024:KHC:404

Section 321 of KMC Act is to ensure that the

Building Bye-laws are complied with by the

person putting up construction. Thus, I am of

the further considered opinion that even though

a notice under Section 321 (1)(i)(a) of KMC Act

could be issued while issuing such notice in

terms of Section 321 (1)(i)(c) of KMC Act, a

notice would have to detail out apart from the

construction being carried out without any

sanction, the violation if any of the Act, rule or

bye-laws made under the Act which would

include the Building Bye-laws and as such, the

said notice would have to indicate the violation

made by the construction under progress or

already completed of the setbacks FAR/FSI,

floor coverage, use of the building, etc. This

being in order to ascertain if the construction

- 56 -

NC: 2024:KHC:404

can be saved if it is in accordance with the

Building Bye-laws by directing the violator to

apply for such building sanction in accordance

with the building bye-laws applicable to the

property.

31.12. In the event the construction being in

accordance with the building bye-laws, a

sanction of plan in accordance with the Building

bye-laws would safeguard the property.

However, if the construction is not in

accordance with the Building Bye-laws then on

a plan being sanctioned necessary directions

could be issued to demolish the portion of the

building which is in violation of the building

bye-laws so as to bring it in conformity with

such building bye-laws.

- 57 -

NC: 2024:KHC:404

31.13. More often than not these violations occurring

over a small plots which have been purchased

by individual citizens by making payment of

huge amount of money from their own personal

funds and sometimes by borrowing funds. Since

there is no particular violation of the building

bye-laws as such, I am of the considered

opinion that whenever authorities were to pass

orders under sub-section (3) of Section 321 of

KMC Act and now sub-section (3) of section 248

of BBMP Act, 2020 erstwhile Section 462 of

KMC Act and now Section 356 of BBMP Act

2020, it would be required for such authorities

to look into and pass necessary orders after

taking into consideration if there is any

violation of the Building bye-laws and not direct

- 58 -

NC: 2024:KHC:404

demolition only on account of building sanction

not having obtained.

31.14. Hence, I answer point No.4 by holding that the

impugned order at Annexure-A could not have

been passed merely on account of there being

no plan sanction without referring to and

considering if there is any violation or deviation

from Building bye-laws. In the event of there

being no violation or deviation from the

Building Bye-laws, the respondent authorities

could after collecting necessary fees issue

necessary building plans/sanction plan to

enable the regularization of the said building

directing to make payment of property tax

along with due penalty from the date on which

the construction was made without obtaining

the plan sanction.

- 59 -

NC: 2024:KHC:404

32. Answer to Point No.5: What order:

32.1. In view of my answers to the above questions,

in the present matter, the only allegation

against the petitioners being that the

construction having been carried out without a

plan sanction and a confirmatory order passed

thereon without considering the submission of

the petitioners that the construction is in

accordance with the Building Bye-laws, I am of

the considered opinion that the orders passed

under sub-section (3) of Section 321 of KMC

Act in all the above matters would be required

to be quashed, remitting the matter back to the

concerned authority to inspect the property in

question to ascertain if the construction is in

accordance with the Building Bye-laws or not. If

it is, to consider the application made by the

- 60 -

NC: 2024:KHC:404

petitioners for issuance of plan sanction and

grant it in accordance with the law.

32.2. There being serious allegations of collusion

between the officers of the Corporation and

Mirle Vardaraj and Manjunath and others, the

Chief Commissioner would also have to institute

necessary enquiry into the same to ascertain

the veracity thereof. Since even though Mirle

Vardaraj and Manjunath and others may or

may not have a valid claim over the property,

the officers of the Corporation cannot act

contrary to the applicable law at the behest of

the private party.

32.3. The Corporation and its officers would have to

strictly comply with the principles enshrined in

Article 14 of the Constitution of India and treat

- 61 -

NC: 2024:KHC:404

everyone equally and not to discriminate

against the other on the basis of the complaint.

32.4. The Officers of the corporation or the

corporation itself cannot be treated as a pawn

or a stooge of private parties and act on their

behalf. A statutory organization like the BBMP

has been established to serve the interests of

the citizens in general and not a few powerful

persons. The corporation officials are required

to and are advised to act in accordance with

law, failing which the law will have to take

necessary steps to bring such officers in

conformity with law.

32.5. In view of above discussions, I pass the

following:

ORDER

i) The Writ petitions are allowed.

- 62 -

NC: 2024:KHC:404

ii) In W.P.No.55716/2017, the order dated 04.09.2017 passed by respondent No.2 vide Annexure-A is quashed.

iii) In W.P.No.20546/2017, the order dated 18.03.2017 passed by respondent No.3 vide Annexures-L1 to L5 is hereby quashed.

iv) In W.P.No.47122/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-A is hereby quashed.

v) In W.P.No.47406/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-K is hereby quashed.

vi) In W.P.No.48000/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-A is hereby quashed.

vii) In W.P.No.55717/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-A is hereby quashed.

- 63 -

NC: 2024:KHC:404

viii) In W.P.No.55718/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-A is hereby quashed.

ix) In W.P.No.55719/2017, the order/notice dated 04.09.2017 passed by respondent No.2 vide Annexure-A is hereby quashed.

x) The matters are remitted to respondent No.1 for fresh consideration from the stage of provisional order issued under subsection (1) of Section 321 and show cause notice under subsection (2) of section 321.

xi) The petitioners are also permitted to apply for plan sanction in terms of the applicable Building Bye-laws and the construction put up thereon, which shall be considered by the officers of the Corporation strictly in accordance with building Bye-laws and if the application for plan sanction complies with the building Bye-laws and all other requirements to

- 64 -

NC: 2024:KHC:404

sanction the same within a period of 30 days thereafter.

xii) It is only thereafter that concerned respondent shall consider the submission made by the petitioners in terms of the observations made hereinabove including the aspect of whether a plan sanction can be granted or not and pass necessary orders under sub-section (3) of Section

xiii) Enquiry report in terms of para 32.2 to be filed by Chief Commissioner respondent No.1 within a period of 90 days from today.

xiv) Though the above matter is disposed for reporting compliance relist on 12.04.2024.

Sd/-

JUDGE

PRS

 
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