Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Chinna Narayana Swamy vs The Commissioner
2025 Latest Caselaw 4418 Kant

Citation : 2025 Latest Caselaw 4418 Kant
Judgement Date : 25 February, 2025

Karnataka High Court

Sri Chinna Narayana Swamy vs The Commissioner on 25 February, 2025

Author: M.G.S. Kamal
Bench: M.G.S. Kamal
                            1


     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 25TH DAY OF FEBRUARY, 2025

                         BEFORE

           THE HON'BLE Mr. JUSTICE M.G.S. KAMAL

         WRIT PETITION No.13049 OF 2014 (BDA)
                        C/W
         WRIT PETITION NO.47184 OF 2011 (BDA)
         WRIT PETITION NO.47185 OF 2011 (BDA)

IN WRIT PETITION NO.13049/2014

BETWEEN:

SRI. CHINNA NARAYANA SWAMY
S/O LATE PATEL SHETTAPPA
AGED ABOUT 74 YEARS
R/AT NO.152, "SRI. MADHWA"
SIXTH CROSS, NINTH MAIN
N.T.I. LAYOUT
VIDYARANYAPURA
BANGALORE - 560 097.
                                         ...PETITIONER
(BY SRI. H.T. NATARAJ., ADVOCATE)

AND:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE - 560 020.

2.     THE DEPUTY SECRETARY
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE - 560 020.
                             2



3.   SATISH KUMAR S.,
     S/O LATE SADASHIVAN
     MAJOR
     NO.473, ANANDAPUR SLUM
     HAL 3RD STAGE, BANGALORE.

4.   SHIVAKUMAR S.,
     S/O LATE SADASIVAN
     MAJOR
     NO.473, ANANDAPUR SLUM
     HAL 3RD STAGE, BANGALORE .
                                          ...RESPONDENTS

(BY SRI. K. KRISHNA, ADVOCATE FOR R1 & R2;
 SMT. SUMA JANARDHAN GAONKAR, ADVOCATE FOR R3 & R4)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT   TO     THE   RESPONDENTS   BY   DIRECTING   THE
CONCERNED OFFICIALS TO RESTORE THE POSSESSION OF THE
SITE BEARING NO.473, SITUATED AT ANANDAPURA SLUM
EXTENSION, HAL 3RD STAGE, BANGALORE MEASURING EAST
TO WEST 20 FEET AND NORTH TO SOUTH 25 FEET IN FAVOUR
OF THE PETITIONER IN VIEW OF THE ORDER PASSED IN WRIT
PETITION.NO.47185/2011    (BDA)   DATED:29.01.2013   VIDE
ANNEXURE - L.


IN WRIT PETITION NO.47184/2011

BETWEEN:

SRI. CHINNA NARAYANA SWAMY
S/O LATE PATEL SHETTAPPA
AGED ABOUT 71 YEARS
                               3


R/AT NO.5-132, SECOND(2) CROSS
FIFTH (5) MAIN,
CHAMUNDESHWARI LAYOUT
VIDYARANYAPURA POST
BANGALORE - 560 097.
                                        ...PETITIONER
(BY SRI. H.T. NATARAJ., ADVOCATE)

AND:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE - 560 020.

2.     THE DEPUTY SECRETARY
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE - 560 020.

3.     SMT. KHATUN BI
       W/O SRI. MOHADEEN SAB
       AGED ABOUT 60 YEARS
       R/AT NO.164 'D', 1ST MAIN
       SHESHADRIPURAM
       BANGALORE - 560 020.

4.     SRI. K.K.ANIKARAJ
       S/O SRI. KUPPASWAMY
       MAJOR IN AGE
       R/AT NO.106/C, H.A.L.III STAGE
       ANANDAPURAM SLUM
       BANGALORE - 560 075.
                                          ...RESPONDENTS

(BY SRI. M. UNNIKRISHNAN, ADVOCATE FOR R1 & R2;
    SRI. RAGHAVENDRA V., ADVOCATE FOR R4;
    VIDE ORDER DATED:05.11.2012 NOTICE TO R3 HELD
    SUFFICIENT)
                             4



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE CANCELLATION DEED DATED 02.01.2002 EXECUTED BY
THE BANGALORE DEVELOPMENT AUTHORITY WHICH IS
REGISTERED AS DOCUMENT NUMBER 13281/2001-02 IN BOOK
-I VOLUME 424 IN THE OFFICE OF THE ADDITIONAL SUB-
REGUSTRAR, BANGALORE DISTRICT FOLLOWED BY AN LETTER
OF      ALLOTMENT       DATED:03.01.2002      BEARING
NO.BDA/DSI/472/ANANDPURA/HAL III STAGE EXECUTED BY
THE RESPONDENTS ONE AND TWO BY HOLDING THAT THE
ORDER PASSED BY THE SECOND RESPONDENT IS ILLEGAL AND
WITHOUT JURISDICTION AND NOT IN ACCORDANCE WITH
LAW.

IN WRIT PETITION NO.47185/2011

BETWEEN:

SRI. CHINNA NARAYANA SWAMY
S/O LATE PATEL SHETTAPPA
AGED ABOUT 75 YEARS
R/AT NO.5-132, SECOND(2) CROSS
FIFTH (5) MAIN,
CHAMUNDESHWARI LAYOUT
VIDYARANYAPURA POST
BANGALORE - 560 097.
                                         ...PETITIONER
(BY SRI. H.T. NATARAJ., ADVOCATE)

AND:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE - 560 020.

2.     THE DEPUTY SECRETARY
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                              5


      KUMARA PARK WEST
      BANGALORE - 560 020.

3.    SMT. MAHABOOB
      D/O SRI. SABAJAN SAHEB
      AGED ABOUT 59 YEARS
      R/AT NO.164'D'
      FIRST MAIN ROAD
      SHESHADRIPURAM MAIN ROAD
      BANGALORE - 560 020.

4.    SMT. SULOCHANA
      W/O SRI. SADASHIVAN
      SINCE DEAD REPRESENTED BY
      HER LEGAL HEIRS

4(a) SRI. SATISH KUMAR S.,
     D/O LATE SADASHIVAN
     AGED ABOUT 45 YEARS
     R/AT NO.473, ANANDAPUR SLUM
     HAL 3RD STAGE, BANGALORE.

4(b) SRI. SHIVAKUMAR S.,
     S/O LATE SADASHIVAN
     AGED ABOUT 44 YEARS
     R/AT NO.473, ANANDAPUR SLUM
     HAL 3RD STAGE, BENGALURU ...
                                         ...RESPONDENTS

(BY SRI. K. KRISHNA, ADVOCATE FOR R1 & R2;
    SRI. S.N. HATTI., ADVOCATE FOR R4;
    VIDE ORDER DATED:05.11.2012 NOTICE TO R3 HELD
    SUFFICIENT)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE CANCELLATION DEED DATED 02.01.2002 EXECUTED BY
THE   BANGALORE   DEVELOPMENT     AUTHORITY   WHICH   IS
                                    6


REGISTERED AS DOCUMENT NUMBER 13281/2001-02 IN BOOK
-I VOLUME-424 IN THE OFFICE OF THE ADDITIONAL SUB-
REGUSTRAR, BANGALORE DISTRICT FOLLOWED BY AN LETTER
OF ALLOTMENT DATED:03.01.2002 EXECUTED BY THE R1 & R2
HOLDING     THAT   THE    ORDER        PASSED   BY    THE   SECOND
RESPONDENT IN ILLEGAL AND WITHOUT JURISDICTION AND
NOT   IN   ACCORDANCE       WITH       LAW   AND     PRODUCED   AS
ANNEXURE-N & P.


      THESE WRIT PETITIONS HAVING BEEN RESERVED FOR
ORDERS, COMING ON FOR PRONOUNCEMENT THIS DAY, MADE
THE FOLLOWING:


CORAM:     HON'BLE MR JUSTICE M.G.S. KAMAL

                          CAV ORDER

      Common petitioner namely, Sri.Chinna Narayana Swamy

in these writ petitions claiming to be the owner of sites bearing

Nos.472 and 473 both situated adjacent to each other at HAL

3rd Stage earlier known as Anandapura Slum Extension each

measuring East to West 20 feet, North to South 25 feet

allotment of which was cancelled by the respondent-BDA and

were re-allotted in favour of private respondents, is before this

Court seeking following reliefs;
                             7


   (a). In W.P.No.47184/2011;

   a] To issue a writ of certiorari or any other
   appropriate writ, order or directions as against the
   respondent number one and two to quash the
   cancellation deed dated 02/1/2002 executed by the
   Bangalore    Development       Authority  which    is
   registered as document number 13281/2001-02 in
   BooK-I, Volume 424 in the office of the Additional
   sub-registrar, Bangalore District, Produced as
   Annexure- P followed by an letter of allotment
   dated                03/1/2002               bearing
   No.BDA./DSI/472/Anandpura/         HAL   III   Stage
   executed by the respondents one and two &
   Produced as Annexure- Q by holding that the order
   passed by the second respondent is illegal and
   without jurisdiction and not in accordance with law.

   [b] To issue a writ of mandamus or any other
   appropriate writ, order or directions to respondent
   number one and two to restore the order of
   allotment dated 1/5/1975 and so also hold that the
   registered sale deed dated 17/03/1992 executed
   by the respondent number one and two in favour of
   third respondent is valid and subsisting.

   [c] To grant such other relief or relief's as this
   Hon'ble Court deems fit to grant in the facts and
   circumstances of the case.


(b). In W.P.No.47185/2011;


"a] To issue a writ of certiorari or any other
appropriate writ, order or directions as against the
respondent number one and two to quash the
cancellation deed dated 02/1/2002 executed by the
Bangalore Development Authority which is registered
as document number 13283/2001-02 in BooK-I,
Volume 424 in the office of the Additional sub-
registrar, Bangalore District, followed by an letter of
allotment       dated         03/1/2002        bearing
No.BDA./DSI/473/Anandpura/ HAL III Stage executed
                                 8


      by the respondents one and two by holding that the
      order passed by the second respondent is illegal and
      without jurisdiction and not in accordance with law.

      [b] To issue a writ of mandamus or any other
      appropriate writ, order or directions to respondent
      number one and two to restore the order of allotment
      in favour of respondent number three dated 1/5/1975
      and so also hold that the registered sale deed dated
      01/08/1992 executed by the respondent number one
      and two in favour of third respondent is valid and
      subsisting.

      [b] [1] To issue a Writ of Certiorari against
      Respondent no. 4(a) and 4(b) by quashing subsequent
      allotment         dated          3/1/2002   bearing
      no.BDA/DSI/473/Anandpura/HAL III stage as per
      Annexure - P is illegal, unsustainable and without
      jurisdiction. Hence, liable to be quashed"


      (c). In W.P.No.13049/2014;

      "a). To issue a writ of mandamus or any other
      appropriate writ, order or directions to the
      respondents by directing the concerned officials to
      restore the possession of the Site bearing No.473,
      situated at Anandapura Slum Extension, HAL Third
      Stage, Bangalore measuring East to West- 20 feet
      and North to South 25 feet in favour of the
      petitioner."



     2.     Brief facts of the case involved in these writ

petitions are that;


      (a)   That originally immovable properties bearing site

Nos.472 and 473 each measuring East to West 20 Ft.           and

North to South 25 Ft., both situated at HAL III Stage, earlier
                                   9


known as Anandapura Slum Extension, were in possession of

Smt. Khatunbi wife of Mohadeen Sab              and Smt. Mahaboob

daughter of Sri.Sabajaan Sab respectively.          It appears the

entire area was acquired in terms of a scheme formulated by

the then City Improvement Trust Board to regularize and to re-

allot the same to the original occupants. Accordingly, the then

CITB as per its Board resolution dated 26.12.1974 allotted the

aforesaid sites in the names of aforesaid occupants in terms of

letters of allotment dated 01.05.1975.      Pursuant thereof, the

respondent    -BDA    which    succeeded   to    then   CITB   issued

possession    certificates    dated   30.03.1981    confirming   the

possession of said Smt. Khatunbi and Smt. Mahaboob. That

subsequent to expiry of period of prohibition of alienation of 10

years, said Smt. Khatunbi had obtained a deed of sale in her

name on 17.03.1992 and said Smt. Mahaboob obtained the

deed of sale on 01.08.1992,            which were executed and

registered in their favour by the respondent -BDA respectively.


     (b)     That thereafter, aforesaid Smt.Mahaboob sold site

No.473 in favour of said Smt. Jayalakshmi under a deed of sale

dated 22.09.1993. Similarly Smt. Khatunbi had sold site No.472
                                10


in favour of one Smt. Jayalakshmi under a deed of sale dated

28.05.1997.     The BDA had registered the khata in respect of

the aforesaid sites in the name of said Smt.Jayalakshmi. The

said Smt.Jayalakshmi is none other than the wife of the

petitioner herein. Thus, said Smt. Jayalakshmi became absolute

owner in possession and enjoyment of the aforesaid sites. That

the said Smt.Jayalakshmi passed away on 02.08.1999 leaving

behind the petitioner to succeed to her estate. Consequent

upon her demise, the petitioner became absolute owner of the

property.


      (c) That however, due to mental depression, hardship and

agony caused to him due to bereavement of his wife, he could

not put up construction on the aforesaid site.


      (d)     That when things stood thus, Deputy Secretary of

respondent-BDA had initiated the proceedings for cancellation

of the allotments and the deeds of sale that were executed in

favour   of   Smt.Khatunbi   and    Smt.Mahaboob   the   original

allottees upon the representation made by one Thimmarayappa,

one of the office bearers of Dalitha Kriya Samithi Karnataka

alleging that the said sites had fallen vacant and were to be
                               11


given to the needy persons. Based on the said representation,

the respondent- BDA allotted the said site No.472 in favour of

one     Sri.K.Kanikaraj     the      respondent        No.4    in

W.P.No.47184/2011, cancelling the earlier allotment that was

made in favour of Smt.Khatunbi on 01.05.1975. Similarly,

allotted the said site No.473 in favour of Smt. Sulochana the

respondent No.4 in W.P.No.47185/2011 cancelling the earlier

allotment made in favour of said Smt.Mahaboob on 01.05.1975.


      (e)   That   the    original   allottees    as    well   as

Smt.Jayalakshmi had been kept under dark with regard to the

cancellation and re-allotment made by the respondent-BDA.

That when the petitioner learnt that certain persons were

making attempt to put-up unauthorised construction on the

aforesaid sites belonging to the petitioner and his deceased

wife. That he had accordingly lodged a complaint to the

jurisdictional police about the illegal and high handed acts and

since the police did not take any action petitioner approached

the respondent-authorities seeking their intervention to stop

the illegal construction. The respondent-BDA instead of taking

action against trespassers, did not even respond to the
                                  12


representation made by the petitioner. The respondent No.4 in

the meanwhile had put-up construction over the property on

the basis of the alleged allotment made in his favour by the

respondent -BDA.


     (f)   That the petitioner being absolute owner of the

property had made an application before the respondent-BDA

under the Right to Information Act on 31.10.2011 seeking

details with regard to the matter. In response thereof, the

respondent Nos. 1 to 3 made available proceedings pertaining

to the aforesaid property No.472 between 20.01.1979 and

11.03.2002 to the petitioner on 09.11.2011 and with regard to

property bearing No.473 between 20.01.1979 and 16.09.2011

on 17.11.2011. Being aggrieved by the said illegal action of the

respondent-BDA,     petitioner    filed   a   writ   petition   in

W.P.No.21630/2010 seeking direction to the respondents to

cancel the allotment made in favour of the private respondent

on 03.01.2002. Since there were certain defects in the said writ

petition the same was permitted to be withdrawn with liberty to

seek appropriate remedy in accordance with law. Accordingly,
                                  13


the petitioner withdrew the said writ petition and filed the

present writ petitions.



      4.    Similar are the facts in W.P.No.13049/2014            and

same is filed seeking direction in the nature of writ of

mandamus      directing   the   respondent-BDA     to   restore   the

possession of site No.473 in favour of the petitioner.


      5.    Sri. H.T. Nataraj, learned counsel appearing for the

petitioner taking this Court through the records submitted;


      (a)   That the respondent- BDA had no authority under

law to unilaterally cancel the allotment and the sale deeds that

had been executed in favour of the original allottees namely,

Smt.Khatunbi and      Smt.Mahaboob in respect of the aforesaid

site Nos.472 and 473 respectively.


      (b)   That in the absence of any authority vested with the

respondent-BDA, the action is illegal and void ab initio, as such

the petitioner is entitled for the reliefs as sought for.


      (c) That the petitioner learnt about the aforesaid illegal

action only during the year 2011 and he approached the Court
                                  14


within reasonable time and as such there is no delay on the part

of the petitioner.


      (d) That since the respondent-BDA has illegally cancelled

the allotment, it is the responsibility of the respondent-BDA to

restore the things to their original position.


      (e)     He relied upon the following orders passed by this

Court in;

      (i)     W.P.Nos.11102/2008 c/w W.P.No.16147/2009      and
              16954/2009 dated 15.12.2010 reported in
              ILR 2011 Kar.120

      (ii)    W.A.No.2768/2009 dated 27.11.2009;

      (iii)   W.A.No.4037/2010 dated 13.04.2011;

      (iv)    W.P.No.21090/2012 dated 13.08.2012

      (v)     R.F.A.No.809/1997 dated 13.04.2007 reported in ILR
              2008 Kar.2245


      Hence, he sought for allowing of the petitions.


       6.     In response, Ms. Suma Janardha Gaonkar, learned

counsel appearing for the private respondents sought dismissal

of the writ petitions primarily on the ground of delay, laches,

acquiescence and estoppel.
                                      15


      (a)      She submitted that the petitioner is the husband of

subsequent purchaser of the aforesaid sites. Admittedly, the

cancellation and subsequent allotment in favour of the private

respondents had taken place in the year 2002. That petitioner

having kept quiet for over decade cannot come in a writ petition

seeking reliefs of this nature.


      (b) She submitted even as admitted by the petitioner the

private respondents had put up construction on the aforesaid

sites to the knowledge of the petitioner who had taken no

action in the matter thereby forfeited his right to invoke the

provisions of Article 226 against the respondent-authorities.


         (c)   She   referred   to   the   averments   made   in   writ

petitions to contend that there is no whisper made by the

petitioner with regard to reason for delay in approaching the

Court.


      (d)      She relied upon the judgment of the Apex Court in

the case of Chairman, State Bank of India and Another vs.

M.J James reported in (2022) 2 SCC 301 and referring to

paragraphs 39, 40 and 41 of the said judgment she insisted
                                 16


that the petition is liable to be dismissed on the ground of

acquiescence, delay and laches.


      7.    Sri. K Krishna, learned counsel appearing for the

respondent-BDA on the other hand submitted that;


      (a) the respondent -BDA was constrained to allot the said

sites to the private respondents herein, inasmuch as, the very

purpose to which the allotment was made had not been

materialised. Though the sites in questions were allotted to the

original allottee in the year 1972-1973 and the said sites had

been kept vacant without putting up any construction thereon

as required under the Rules of allotment. Since the sites had

not been put to use, the respondent-authority had resolved to

cancel the allotment and to allot the same to the deserving

persons.


      (b) He submitted petitioner in any case being the husband

of subsequent purchaser cannot question the cancellation of

allotment on behalf of the original allottee.        He however

submitted notwithstanding the aforesaid factual aspects of the

matter, the respondent-BDA is willing to allot alternate sites to

the petitioner. He submitted in fact alternate sites to be allotted
                                17


to the petitioner have been identified as site Nos. 349 and 350

formed in Sy.No.108 of Kenchanapura Village both measuring

20 feet X 30 feet in Nadaprabhu Kempegowda layout and the

petitioner may be directed to accept the said allotment which

would meet the ends of justice. Hence, seeks for dismissal of

these petitions.


      8.    Heard and perused the records.


      9.    There is no dispute of the fact that originally one

Smt.Khatunbi and Smt.Mahaboob had been allotted site bearing

Nos.472 and 473 respectively in the year 1975 by the then

CITB. It is also not in dispute that subsequently, the respondent

-BDA which has succeeded to the office of CITB had executed

deeds of sale in favour of the aforesaid original allottees. The

aforesaid original allottees in turn had sold the said sites in

favour of Smt.Jayalakshmi wife of the petitioner herein. It is

also not in dispute that the respondent- BDA cancelled the said

allotment in the year 2002 and had allotted the said sites in

favour of the private respondents in these petitions on the

purported premise of non compliance of the terms of the
                                18


allotment that was made originally in favour of Smt.Khatunbi

and Smt.Mehaboob.



      10.   The Coordinate Bench of this Court in the orders

passed in the case of Sri.K.Raju vs. Bangalore Development

Authority reported in ILR 2011 Kar.120 and in the case of

Binny Mill Labour Welfare House Building Co-operative

Society Limited vs. D.R.Mruthyunjaya Aradhya reported in

ILR 2008 Kar. 2245 has held that the BDA has no power to

unilaterally cancel the deeds of sale. Cancellation of deeds of

sale, if any, has to be done only by having recourse to

provisions of Section 36 of the Specific Relief Act, 1963 by

approaching a competent Court of civil jurisdiction, inasmuch

as, once the allotment is made, sale deed is executed, BDA

loses its right to cancel the same. Therefore, as rightly

contended by the learned counsel for the petitioner the question

of cancellation of allotment for non-compliance of the terms as

sought to be contended by the respondent-BDA would not arise,

since the BDA did not retain any right over the properties.


      11.   Having said that the question that would arise for

consideration in the fact situation of these cases is "as to
                                 19


whether the petitioner would be entitled for relief as sought for

by invoking the extraordinary jurisdiction under Article 226 of

the   Constitution     merely   because    respondent-BDA    has

unilaterally cancelled the allotment made and the deeds of sale

executed in favour of the original allottee?"

      12.    Though at the first blush, the answer to the

aforesaid question would be in the affirmative, however, a little

further probe into the facts of the matter would indicate

otherwise.


      13. Admittedly, even according to the petitioner, the

respondent-BDA cancelled the original allotment and the deeds

of sale in respect of the aforesaid sites executed in favour of

original allottees and thereafter allotted the same in favour of

the private respondents in the year 2002, who have admittedly

put up construction of residential houses over the said sites.

Petitioner in the writ petitions contended that he was mentally

depressed and he was undergoing untold hardship due to

bereavement of his wife and could not put up construction on

the aforesaid sites.
                                20


     14. At paragraph No.22 of the writ petition, the petitioner

has specifically and categorically contended that when he learnt

about the illegal construction being carried on the aforesaid

sites, he approached the jurisdictional Police and since Police

did not initiate any action, he approached the respondents and

lodged complaint before the authorities requesting them to stop

the illegal and high handed acts of the persons who were

indulged in acts of trespass and who were making attempt to

put up construction and were unnecessarily creating cloud with

regard to title of the petitioner by complaint dated 25.01.2002.

At Paragraph No.23 it is contended that despite his repeated

requests   and    demand    there   was   no   response   by   the

respondents.     At paragraph No.25 it is contended that he had

filed a complaint before the respondent No.1 on 24.06.2010 as

per Annexure-R.     At paragraph Nos.26 and 27 the petitioner

has contended that he made application on 30.01.2011 seeking

information under     Right to Information Act, in response to

which the respondents had issued information for the period

between 20.01.1979 and 11.03.2002/16.09.2011. Though, the

petitioner claims to have approached this Court by filing Writ

petition in W.P.No.21630/2010, the same is stated to have
                                  21


been withdrawn on 25.02.2011 due to certain technical defects

and thereafter he has filed the present writ petitions.


      15. Except the above, no other explanation is provided in

the writ petitions for the petitioner not taking any action

between the year 2002 till the year 2010.


      16.      Clearly the petitioner despite being completely

aware of private respondents claiming their rights over the

aforesaid sites in terms of the allotment made in their favour by

the Respondent -BDA on 03.01.2002 and they putting up

construction over the subject sites has done nothing until the

year 2010 when he filed complaint before the respondent No.1

on 24.06.2010.


      17.    Apex Court in the case of CHAIRMAN, STATE

BANK OF INDIA AND ANOTHER vs. M.J. JAMES reported in

(2022) 2 SCC 301 at paragraphs 39, 40 and 41 while dealing

with the aspect of acquiescence, delay and laches has held as

under ;

          "39. Before proceeding further, it is important to
          clarify distinction between "acquiescence" and
          "delay and laches". Doctrine of acquiescence is an
          equitable doctrine which applies when a party
          having a right stands by and sees another dealing
                          22


in a manner inconsistent with that right, while the
act is in progress and after violation is completed,
which conduct reflects his assent or accord. He
cannot afterwards complain. In literal sense, the
term acquiescence means silent assent, tacit
consent, concurrence, or acceptance, which
denotes conduct that is evidence of an intention of
a party to abandon an equitable right and also to
denote conduct from which another party will be
justified   in    inferring  such    an    intention.
Acquiescence can be either direct with full
knowledge and express approbation, or indirect
where a person having the right to set aside the
action stands by and sees another dealing in a
manner inconsistent with that right and in spite of
the infringement takes no action mirroring
acceptance. However, acquiescence will not apply if
lapse of time is of no importance or consequence.

40. Laches unlike limitation is flexible. However,
both limitation and laches destroy the remedy but
not the right. Laches like acquiescence is based
upon equitable considerations, but laches unlike
acquiescence imports even simple passivity. On the
other hand, acquiescence implies active assent and
is based upon the rule of estoppel in pais. As a
form of estoppel, it bars a party afterwards from
complaining of the violation of the right. Even
indirect acquiescence implies almost active
consent, which is not to be inferred by mere silence
or inaction which is involved in laches.
Acquiescence in this manner is quite distinct from
delay. Acquiescence virtually destroys the right of
the person. Given the aforesaid legal position,
inactive acquiescence on the part of the respondent
can be inferred till the filing of the appeal, and not
for the period post filing of the appeal.
Nevertheless, this acquiescence being in the nature
of estoppel bars the respondent from claiming
violation of the right of fair representation.

41. The questions of prejudice, change of position,
creation of third-party rights or interests on the
part of the party seeking relief are important and
relevant aspects as delay may obscure facts,
                                     23


          encourage dubious claims, and may prevent fair
          and just adjudication. Often, relevant and material
          evidence go missing or are not traceable causing
          prejudice to the opposite party. It is, therefore,
          necessary for the court to consciously examine
          whether a party has chosen to sit over the matter
          and has woken up to gain any advantage and
          benefit, which aspects have been noticed in Dehri
          Rohtas Light Railway Co. Ltd. v. District Board,
          Bhojpur and State of Maharashtra v. Digambar.
          These facets, when proven, must be factored and
          balanced, even when there is delay and laches on
          the part of the authorities. These have bearing on
          grant and withholding of relief. Therefore, we have
          factored in the aspect of prejudice to the appellants
          in view of the relief granted in the impugned
          judgment."


        18.   The material evidence in the nature of photographs

produced by the private respondents undisputedly evidence the

fact that the private respondents have put-up residential

construction of pakka nature. Petitioner cannot therefore be

heard to say that he was not aware of such a construction being

put up particularly in the light of averment made in paragraphs

22 to 24 of the writ petition. As noted in the aforesaid judgment

by the Apex Court, though the same has been passed in a

proceedings involving a departmental inquiry, the principles of

law laid down therein squarely applicable to the instant case as

well. Petitioner though claims that he was under depression and

under     bereavement      having        lost   his   wife,   had   made
                                     24


representation only in the year 2010 in between which private

respondents had already put up construction. No fault can be

found with the private respondent for having put up a

construction and having been living in the said premises for

over a decade.      Third party rights which have been created

cannot be undone in favour of a person who despite having

clear knowledge about the same did nothing to undo the same

within reasonable time as provided under law.


      19. Invoking extraordinary jurisdiction under Article 226

of the Constitution of India also warrants party so invoking to

be vigilant about his rights and is expected to approach the

Court within reasonable time from the time of alleged breach or

abridgement    of        his   statutory/constitutional       rights.      No

explanation of any nature whatsoever is provided in the writ

petitions except stating at paragraph 25 that the petitioner was

suffering from ailments such as Bypass Surgery and Hepatitis-

B. No details are provided in this regard either.


      20.   As already noted the act of the respondent -BDA

though   cannot     be     condoned      for   its   unilateral   action   of

cancellation, at the same time the third party rights that were
                                 25


created by virtue of the said act vesting properties in favour of

the private respondents who in turn had invested their money

and they residing therein also cannot be ignored.


      21. However, as submitted by the respondent-BDA they

have identified two plots bearing Nos.349 and 350 formed in

Sy.No.108     of    Kenchanapura      Village    in   Nadaprabhu

Kempegowda Layout measuring 20 X30 ft. each which are

larger in extent than the subject property, though the petitioner

himself being the husband of subsequent purchaser had kept

quiet for more than a decade and only thereafter has

approached this Court by filing these writ petitions which

otherwise suffer delay and laches, to meet the ends of justice

and equity between the parties, this Court deems fit to dispose

these writ petitions with the following direction:


                                ORDER

Respondent-BDA shall allot the sites bearing Nos.349 and

350 each measuring 20ftX30ft forming part of Sy.No.108,

Kenchanapura Village in Nadaprabhu Kempegowda layout in

favour of the petitioner as alternate to the sites which have

been allotted to the private respondents as above and execute

necessary deeds of conveyance and complete such other

formalities within an outer limit of three months from the date

of receipt of certified copy of this order.

Sd/-

(M.G.S. KAMAL) JUDGE

RU

 
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