Citation : 2024 Latest Caselaw 15320 Kant
Judgement Date : 2 July, 2024
-1-
NC: 2024:KHC:24629
WP No. 26406 of 2023
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 2ND DAY OF JULY, 2024
BEFORE
THE HON'BLE MR. JUSTICE E.S.INDIRESH
WRIT PETITION NO.26406 OF 2023 (KLR-RES)
BETWEEN:
SRI. C.Y. SHIVEGOWDA
SON OF LATE VYEKUNTEGOWDA,
AGED ABOUT 67 YEARS,
R/AT USA RESIDENCY, NO. 38,
JCST M BLOCK,
ADICHUNCHANAGRI MAIN ROAD,
KUVEMPUNAGARA,
CHAMARAJA MOHALLA,
MYSURU - 570023.
...PETITIONER
(BY SRI. MADHUKAR M. DESHPANDE, ADVOCATE)
AND:
Digitally signed by 1. STATE OF KARNATAKA
ARUNKUMAR M S
Location: High REVENUE DEPARTMENT,
Court of Karnataka M S BUILDING,
DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS
PRINCIPAL SECRETARY.
2. DEPUTY COMMISSIONER
MYSURU DISTRICT
MYSURU - 570005.
3. SRI. K.P. VENKATESH
SON OF N. PUTTEGOWDA,
-2-
NC: 2024:KHC:24629
WP No. 26406 of 2023
AGED ABOUT 62 YEARS,
RESIDNG AT KITTHUR VILLAGE,
PIRITYAPATTANA TALUK,
MYSURU - 571617.
...RESPONDENTS
(BY SRI. HARISHA A.S., AGA FOR R1 AND R2;
SRI. C.R. GOPALASWMAY, SENIOR COUNSEL FOR
SRI BHARGAV G., ADVOCATE FOR R3)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE INQUIRY NOTICE BEARING
NO.ALN3/MISCE/36/2022-23 DATED 25/08/2023 ISSUED BY
THE R2 (ANNEXURE-A) AND QUASH THE PROCEEDING IN
CASE ALN(3)/36/2022-23 PENDING BEFORE THE R2
(ANNEXURE-B).
THIS PETITION, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:
ORDER
1. In this writ petition, petitioner is assailing the enquiry
notice dated 25.08.2023 issued by respondent No.2 (Annexure-
A) inter alia sought for quashing the entire proceedings before
respondent No.2 as per Annexure-B to the writ petition.
2. Relevant facts for adjudication of this writ petition are
that the petitioner claims to be the owner in possession of the
NC: 2024:KHC:24629
land in question having purchased the same as per registered
Sale Deed mentioned at para 2 of the writ petition. It is also
stated by the petitioner that the vendor of the petitioner has
initiated proceedings under the provisions of the PTCL Act and
the said petition was allowed by the competent authority.
3. It is also stated in the Writ Petition that the petitioner has
sold a portion of the land in question through registered Sale
Deed dated 31.05.2010 as per Annexure-D to the writ petition.
The petitioner has challenged the order dated 28.02.2011
passed by the Assistant Commissioner, Mysore Sub-Division in
PTCL proceedings and the said appeal came to be dismissed by
respondent No.2.
4. It is stated that feeling aggrieved by the same, petitioner
sought to challenge the Order passed by the respondents -
Deputy Commissioner and Assistant Commissioner before this
Court in W.P. No.30459/2015 disposed of on 22.07.2021
allowing the prayer made by the petitioner. An appeal having
been preferred against the said Order of this Court dated
22.07.2021, before the Division Bench of this Court in W.A.
NC: 2024:KHC:24629
No.1017/2021, same came to be confirmed by the Judgment
dated 02.03.2022.
5. It is also stated in the petition that the land in question
has been converted as per order dated 19.04.2022 and
20.04.2022 (Annexures- M, M1, M2). Being aggrieved by the
said order, the contesting respondent No.3 submitted a
representation to cancel conversion order. Based on such
representation, respondent No.2 initiated proceedings against
the petitioner, for cancellation of the conversion order passed
by the revenue authority. Hence this Writ Petition is filed.
6. Heard Sri. Madhukar M. Deshpande, learned counsel for
the petitioner, Sri. Harisha A.S., learned Additional
Government Advocate for respondent Nos.1 and 2, and
Sri. C.R. Gopalaswamy, learned Senior Counsel appearing on
behalf of Sri. Bhargav G., learned counsel for respondent No.3.
7. Learned counsel appearing for the petitioner, by placing
reliance on the Order of this Court in W.P. No.45634/2013
disposed of on 14.11.2013, argued that the Deputy
Commissioner, having passed the order of conversion under
Section 95 of the Karnataka Land Revenue Act, 1964 has
NC: 2024:KHC:24629
become functus officio in so far as to recall/review of the order
passed by the said authority and accordingly, sought for
interference of this Court.
8. Learned Senior Counsel argued on behalf of respondent
No.3 and vehemently contended that the contesting respondent
No.3 has not been heard in the matter for granting conversion
in respect of the land in question and accordingly, sought for
dismissal of the Writ Petition.
9. Having heard the learned counsel for the parties, it is not
in dispute with regard to the fact that the respondent No.2, a
quasi judicial authority has passed conversion order under
Section 95 of the Karnataka Land Revenue Act, 1964
(Annexure-M, M1, M2). It is relevant to cite the dictum of this
Court in the case of "Smt. Rathna Vs. Deputy Commissioner
and another" in W.P. No. 45634/2013 disposed of on
14.11.2013, wherein this Court at para 6 of the Order has
observed as follows:
"6. That apart, the Act provides for appeal to be filed, from an original order passed by the Deputy Commissioner to the tribunal as per Section 49 of the
NC: 2024:KHC:24629
Act. The second respondent ought to have availed that remedy. Nowhere in the Act is there a provision for cancellation of an order of conversion. The decision relied upon by the counsel for respondent No.2 in the case of Lakshman V/s. State of Karnataka (ILR 1995 Kar. 1871) is not applicable to the present case as that decision arises under Section 24 of the Act where the Revenue Officers constitute a Revenue Court and Section 25 specifically provides for inherent powers of a Revenue Court. But in the instant case, the administrative power of the Deputy Commissioner is exercised under Section 95 of the Act. Once the order is passed under that Section, the authority becomes functus officio. There can be no review of an administrative action unless specifically provided in the statute. This is unlike the case of exercise of a quasi judicial or judicial powers, wherein the power of review may be provided under the statute explicitly or could be read as part of the inherent powers of such an authority. Therefore, the Deputy Commissioner would not have passed the impugned order cancelling the order of conversion granted on 08/08/2011. On this ground also, the impugned order is quashed."
10. Having taken note of the Orders passed by this Court in
the above Writ Petitions as well as the Order on which reliance
was placed by the learned counsel for the petitioner, I am of
the view that, the Deputy Commissioner while exercising the
NC: 2024:KHC:24629
quasi judicial power under Section 95 of the Act had become
functus officio in so far as review of the said order is concerned.
In that view of the matter, I find force in the submission made
by the learned counsel appearing for the petitioner.
Accordingly, the writ petition is allowed. The enquiry notice as
per Annexure-A and the proceedings in ALN(3)/36/2022-23 as
per Annexure-B and any further proceedings pursuant to
Annexure-B are hereby quashed.
11. However, taking into consideration the grievance urged
by the learned Senior Counsel appearing for the contesting
respondent, liberty is reserved to the contesting respondent
No.3 to avail such remedy as available under law by
approaching the competent authority.
12. In order to facilitate the said aspect, the contesting
respondent No.3 is granted four weeks' time to approach the
competent authority. Till then, the respondent - authorities
shall not precipitate the matter.
13. Parties shall maintain status-quo in respect of the land in
question. Needless to say that maintaining status-quo in
NC: 2024:KHC:24629
respect of the land in question by the petitioner will not come in
the way of the proceedings before the Trial Court in
O.S.No.1228/2023, pending consideration before the learned
Principal Senior Civil Judge and CJM at Mysuru.
SD/-
JUDGE
sac
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!