Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Syed Imtiyaz Ahmed vs The State Of Karnataka
2025 Latest Caselaw 5769 Kant

Citation : 2025 Latest Caselaw 5769 Kant
Judgement Date : 19 August, 2025

Karnataka High Court

Sri. Syed Imtiyaz Ahmed vs The State Of Karnataka on 19 August, 2025

Author: R Devdas
Bench: R Devdas
                                              -1-
                                                          NC: 2025:KHC:32282
                                                       WP No. 23643 of 2025


                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 19TH DAY OF AUGUST, 2025

                                            BEFORE
                               THE HON'BLE MR. JUSTICE R DEVDAS
                             WRIT PETITION NO. 23643 OF 2025 (LR)
                   BETWEEN:

                   SRI. SYED IMTIYAZ AHMED
                   S/O M SYED ABDUL SUBHAN,
                   AGED ABOUT 47 YEARS,
                   R/AT NO. 203,
                   S.M.S. FARM HOUSE,
                   GUNDLUPET ROAD,
                   MALLAIAHNAPURA VILLAGE,
                   UTTAVALLI POST,
                   CHAMARAJANAGAR TALUK
                   AND DISTRICT-571313
                                                               ...PETITIONER
                   (BY SRI. SUNITHA P.C., ADVOCATE)

                   AND:
Digitally signed
by JUANITA
THEJESWINI         1.    THE STATE OF KARNATAKA
Location: HIGH
COURT OF                 REPRESENTED BY ITS PRINCIPAL SECRETARY,
KARNATAKA
                         DEPARTMENT OF REVENUE,
                         VIDHANA SOUDHA,
                         BENGALURU - 560 001

                   2.    ASSISTANT COMMISSIONER
                         KOLLEGAL SUB DIVISION,
                         KOLLEGAL - 571 440
                                  -2-
                                              NC: 2025:KHC:32282
                                          WP No. 23643 of 2025


HC-KAR




3.    THE TAHSILDAR
      CHAMARAJANAGAR TALUK,
      CHAMARAJANAGAR -571313
                                                 ...RESPONDENTS
(BY SRI. K.P. YOGANNA, AGA)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL
FOR THE RECORDS. QUASH IMPUGNED THE ORDER PASSED BY
THE    R-2    i.e   ASSISTANT    COMMISSIONER       IN   CASE    NO.
LRF.(79A-79B)       CR 127/2015-16     DTD. 09.12.2015      UNDER
ANNX-D AND ETC.

       THIS     PETITION,    COMING    ON     FOR    PRELIMINARY
HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:       HON'BLE MR. JUSTICE R DEVDAS


                            ORAL ORDER

Learned Additional Government Advocate takes

notice for all the respondents.

2. The petitioner is aggrieved by the order of

forfeiture dated 09.12.2015 passed by the Assistant

Commissioner, Kollegala Sub-Division, Kollegala, under

the provisions of Section 83 for violation of the provisions

NC: 2025:KHC:32282

HC-KAR

contained in Sections 79-A and 79-B of the Karnataka

Land Reforms Act, 1961.

3. Learned Counsel for the petitioner submits that

this is a case where the impugned order of forfeiture has

been passed by the Assistant Commissioner without notice

to the petitioner. It is further submitted that under similar

circumstances, a co-ordinate Bench of this Court in

W.P.No.7821/2021 has passed an order dated 16.08.2021

remanding the matter back to the Assistant Commissioner

for fresh consideration after affording an opportunity of

hearing to the aggrieved person.

4. Learned Additional Government Advocate

points out from the impugned order that notice was indeed

issued to the petitioner and in spite of notice having been

issued, the petitioner did not appear before the Assistant

Commissioner.

NC: 2025:KHC:32282

HC-KAR

5. Admittedly, as on the date of the Karnataka Land

Reforms (Amendment) Ordinance, 2020, no proceedings

were pending before any court/authority.

6. This Court had several occasions to consider

such cases, where writ petitions are filed long after the

provisions contained in Sections 79A, 79B and 79C were

omitted from the statute book in terms of the Karnataka

Land Reforms (Second Amendment) Act, 2020. It is the

consistent opinion of this Court that if at any rate, the

Assistant Commissioner, after forfeiting the land has not

disposed of the same in accordance with law then the

benefit of the saving clause contained in Section 12 of the

Amending Act is required to be given to such petitioners.

The Assistant Commissioner is therefore, required to

ascertain, whether the declared excess lands or forfeited

lands still remain with the State Government or has been

granted to third parties. If the lands have been granted to

third party, then sub-section(1) of Section 12 of the

amending Act will apply to say that the proceedings have

NC: 2025:KHC:32282

HC-KAR

reached finality. Or otherwise, sub-section (2) of Section

12 of the Amending Act will apply and all further

proceedings shall be declared as abated by the Assistant

Commissioner.

7. Having considered the submission of the learned

Counsels and on perusing the judgment of the co-ordinate

Bench in W.P.No.7821/2021, this Court finds that facts

and circumstances in both these matters are quite similar

and therefore, the benefit of the decision of the co-

ordinate bench should also enure to the petitioner herein.

8. Accordingly, this Court proceeds to pass the

following:

ORDER

i) The writ petition is disposed of.

ii) The matter is remanded back to the respondent-Assistant Commissioner to consider the case of the petitioner including the consequences of the subsequent amendment brought to the provisions of

NC: 2025:KHC:32282

HC-KAR

Sections 79-A and 79-B of the Karnataka Land Reforms Act in Karnataka Amendment No.56 of 2020.

iii) If revenue entries have been altered pursuant to the impugned order dated

09.12.2015, the same shall be restored in favour of the petitioner.

iv) The petitioner shall appear before the respondent-Assistant Commissioner on 08.09.2025, without waiting for further notice from the Assistant Commissioner.

Ordered accordingly.

Learned Additional Government Advocate is

permitted to file memo of appearance within a period of

four weeks from today.

Sd/-

(R DEVDAS) JUDGE rv

 
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