Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner vs Hanumanthappa S/O. Ningappa Talawar @ ...
2025 Latest Caselaw 1446 Kant

Citation : 2025 Latest Caselaw 1446 Kant
Judgement Date : 21 July, 2025

Karnataka High Court

The Commissioner vs Hanumanthappa S/O. Ningappa Talawar @ ... on 21 July, 2025

Author: R.Devdas
Bench: R.Devdas
                                                   -1-
                                                             NC: 2025:KHC-D:8995-DB
                                                         WA No. 100107 of 2025 C/W
                                                             WA No.100129 of 2025

                       HC-KAR



                                    IN THE HIGH COURT OF KARNATAKA,

                                            DHARWAD BENCH

                                  DATED THIS THE 21ST DAY OF JULY, 2025

                                                PRESENT
                                   THE HON'BLE MR. JUSTICE R.DEVDAS
                                                  AND
                                  THE HON'BLE MR. JUSTICE K V ARAVIND
                                WRIT APPEAL NO.100107 OF 2025 (GM-SLUM)
                                                  C/W
                                WRIT APPEAL NO.100129 OF 2025 (GM-SLUM)


                      IN WRIT APPEAL NO.100107/2025
                      BETWEEN

                      1.    THE COMMISSIONER,
                            KARNATAKA SLUM CLEARANCE BOARD,
                            NO.55, ABHAYA COMPLEX, 3RD FLOOR,
                            RISALDAR STREET, SHESHADRIPURAM,
                            BENGALURU - 560 020.

                      2.    THE ASSISTANT EXECUTIVE ENGINEER,
                            IN-CHARGE EXECUTIVE ENGINEER,
Digitally signed by         KARNATAKA SLUM CLEARANCE BOARD,
CHANDRASHEKAR
LAXMAN KATTIMANI            1ST SUB DIVISION (TOL NAKA),
Location: HIGH              JANNAT NAGAR, DHARWAD - 04.
COURT OF
KARNATAKA                                                             ...APPELLANTS

                      (BY SRI. SHRIPRASAD J. JOSHI, ADVOCATE AND
                          SRI. RAVIRAJ C.PATIL, ADVOCATE)

                      AND

                           HANUMANTHAPPA
                           S/O. NINGAPPA TALAWAR @ WALIKAR,
                           SINCE DECEASED BY HIS LRS:

                       1. CHANNABASAVVA W/O. HANAMANTHAPPA
                          TALAWAR @ WALIKAR,
                             -2-
                                      NC: 2025:KHC-D:8995-DB
                                  WA No. 100107 of 2025 C/W
                                      WA No.100129 of 2025

 HC-KAR




     AGE. 75 YEARS, OCC. HOUSEHOLD,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

2.   YALLAMMA @ YALLAVVA
     W/O. MARUTI BAIRAPPANAVAR,
     AGE. 50 YEARS, OCC. HOUSEHOLD,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

3.   KASTURI @ KASTUREVVA
     W/O. HANUMANTHAPPA MANNAGI,
     AGE. 48 YEARS, OCC. HOUSEHOLD,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

4.   FAKKIRAMMA @ LAXMI
     W/O. MANJU @ MANJUNATH HEBSUR,
     AGE. 46 YEARS, OCC. HOUSEHOLD,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

5.   ANNAPURNA W/O. NINGAPPA
     TALAWAR @ WALIKAR,
     AGE. 44 YEARS, OCC. HOUSEHOLD,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

6.   KUMAR S/O. NINGAPPA TALAWAR @ WALIKAR,
     AGE. 32 YEARS, OCC. STUDENT,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
     DIST. DHARWAD - 580 028.

7.   RAVI S/O. NINGAPPA TALAWAR @ WALIKAR,
     AGE. 28 YEARS, OCC. STUDENT,
     R/O. BOMMAPUR, CHINDI ONI,
     HUBBALLI TQ. HUBBALLI,
                                 -3-
                                          NC: 2025:KHC-D:8995-DB
                                      WA No. 100107 of 2025 C/W
                                          WA No.100129 of 2025

 HC-KAR




     DIST. DHARWAD - 580 028.

8.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS SECRETARY/UNDER SECRETARY,
     DEPARTMENT OF HOUSING SECRETARIAT,
     GOVERNMENT OF KARNATAKA,
     VIKAS SOUDHA, II FLOOR, BENGALURU - 560 001.

9.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     BOARDS AND MUNICIPAL ADMINISTRATION,
     VIKAS SOUDHA, BENGALURU - 560 001.

10. THE STATE OF KARNATAKA,
    REPRESENTED BY ITS ADDL. CHIEF SECRETARY,
    DEPARTMENT OF FINANCE, BOARDS AND
    MUNICIPAL ADMINISTRATION,
    VIKAS SOUDHA, BENGALURU - 560 001.

11. THE DEPUTY COMMISSIONER,
    DHARWAD, DIST. DHARWAD - 580 001.

12. THE ASSISTANT COMMISSIONER,
    SUB-DIVISION, DHARWAD,
    DIST. DHARWAD - 580 001.

13. HUBBALLI-DHARWAD MUNICIPAL CORPORATION (HDMC),
    REPRESENTED BY ITS MUNICIPAL COMMISSIONER,
    LAMINGTON ROAD, HUBBALLI - 580 020.

                                                  ...RESPONDENTS

(BY SRI. PRAVEEN K.UPPAR, ADDL. GOVT. ADVOCATE FOR R10, R11
AND R12)

      THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO ALLOW THIS
APPEAL AND SET ASIDE THE ORDER PASSED BY THE LEARNED
SINGLE JUDGE IN W.P. NO.104671/2023 VIDE ORDER DATED
27.09.2024 AND ETC.
                             -4-
                                       NC: 2025:KHC-D:8995-DB
                                  WA No. 100107 of 2025 C/W
                                      WA No.100129 of 2025

 HC-KAR



IN WRIT APPEAL NO.100129/2025
BETWEEN


      THE COMMISSIONER,
1.    KARNATAKA SLUM CLEARANCE BOARD,
      NO.55, ABHAYA COMPLEX, 3RD FLOOR,
      RISALDAR STREET, SHESHADRIPURAM,
      BENGALURU - 560 020.


2.    THE ASSISTANT EXECUTIVE ENGINEER,
      KARNATAKA SLUM CLEARANCE BOARD,
      1ST SUB DIVISION (TOL NAKA),
      JANNAT NAGAR, DHARWAD - 04.
                                                ...APPELLANTS

(BY SRI. SHRIPRASAD J. JOSHI, ADVOCATE AND
    SRI. RAVIRAJ C. PATIL, ADVOCATE)

AND

1.    NINGAPPA S/O. MALLAPPA WALIKAR @ TALAWAR,
      AGE. 65 YEARS, OCC. AGRICULTURE,
      R/O. AYODHYA NAGAR, OLD HUBLI,
      TQ. HUBBALLI, DIST. DHARWAD - 580 024.

2.    THE STATE OF KARNATAKA,
      R/BY ITS PRINCIPAL SECRETARY-2,
      DEPT. OF HOUSING, M.S. BUILDING,
      DR. AMBEDKAR VEEDHI, BENGALURU-01.

3.    THE DEPUTY COMMISSIONER,
      OFFICE OF DEPUTY COMMISSIONER,
      DHARWAD - 01.

                                                RESPONDENTS

(BY SRI. PRAVEEN K.UPPAR, ADDL. GOVT. ADV. FOR R2 AND R3)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF
KARNATAKA HIGH COURT ACT, 1961, PRAYING TO ALLOW THIS
APPEAL AND SET ASIDE THE ORDER PASSED BY THE LEARNED
SINGLE JUDGE IN W.P. NO.101473/2023 C/W W.P. NO.104671/2023
VIDE ORDER DATED 27.09.2024 AND ETC.,.
                                     -5-
                                                NC: 2025:KHC-D:8995-DB
                                          WA No. 100107 of 2025 C/W
                                              WA No.100129 of 2025

HC-KAR




      THESE WRIT APPEALS, HAVING BEEN HEARD AND RESERVED
ON 09.06.2025, COMING ON FOR 'PRONOUNCEMENT OF JUDGMENT',
THIS DAY, THE COURT PRONOUNCED THE FOLLOWING:


CORAM:       THE HON'BLE MR. JUSTICE R.DEVDAS
              AND
              THE HON'BLE MR. JUSTICE K V ARAVIND


                           CAV JUDGMENT

(PER: THE HON'BLE MR. JUSTICE K V ARAVIND)

These writ appeals are filed by respondent No.1

under Section 4 of the Karnataka High Court Act, 1961,

being aggrieved by the common judgment dated

27.09.2024 passed in Writ Petition No.101473/2023 and

Writ Petition No.104671/2023. Writ Appeal

No.100129/2025 arises out of the order passed in Writ

Petition No.101473/2023, whereas Writ Appeal

No.100107/2025 pertains to the order passed in Writ

Petition No.104671/2023.

2. These appeals are preferred by the

Commissioner, Karnataka Slum Clearance Board

(hereinafter referred to as 'the Board'). Learned counsels

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

for the parties have advanced common arguments, and

reliance is placed on common documents. Accordingly,

both the appeals are heard together and are being

disposed of by this common judgment.

Brief facts:

3. The brief facts of the case are, the petitioners in

Writ Petition No.101473/2023 claim to be the absolute

owners of the land bearing R.S. No.37/2B of Nekar Nagar,

Ayodhya Village, Hubballi. The appellants herein issued a

notification under Section 3 of the Karnataka Slum Areas

(Improvement and Clearance) Act, 1973 (hereinafter

referred to as 'the Slum Act'), notifying an extent of land

measuring 1 acre 26 guntas and 08 annas as Slum Area.

It is the grievance of the petitioners/respondents herein

that they were not heard prior to the issuance of the said

notification.

4. The petitioners in Writ Petition No.104671/2023

claim to be the owners of land bearing Survey No.37/3A of

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

Nekar Nagar, Ayodhya Village, measuring 6 acres 18

guntas and 15 annas. The Board is stated to have

developed an area measuring 26 acres 2 guntas and 14

annas, which includes the lands in question. After the

development, possession certificates have been issued in

favour of the beneficiaries, who have thereafter put up

construction on the said land.

5. It is the common grievance of the petitioners

that, pursuant to the issuance of the notification under

Section 3 of the Slum Act, possession of the entire land

was taken over by the Board, which thereafter undertook

development and effected allotment in favour of

beneficiaries. It is alleged that the Board failed to pay any

compensation for the utilization of the said land. The

petitioners submitted representations to the respondent-

Board seeking compensation during the years 2015-16. As

no action was taken by the Board, the petitioners

approached this Court in Writ Petition No.103081/2016,

seeking a writ of mandamus. The said writ petition was

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

entertained and a direction was issued to consider the

representation. However, as the directions issued therein

were not complied with, the petitioners initiated contempt

proceedings in C.C.C. No.100054/2018, during the course

of which the Board made a statement that appropriate

steps would be taken for acquisition of the land and

payment of compensation. When the matter stood thus,

the Board issued a preliminary notification under Section

17 of the Slum Act.

6. Respondent No.2-State issued a notification

under Section 17 of the Slum Act for acquisition of the

lands in question. Pursuant thereto, the Board submitted a

proposal to Respondent No.2 quantifying the

compensation payable to the landowners. As per the

minutes of the meeting, at Annexure-H, it was recorded

that the Department of Finance declined to grant financial

approval and accordingly directed that the land be de-

notified. The refusal of financial approval was on the

ground that the proposal entailed a financial liability of

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

₹253.11 crores, which was neither concurred with the

Finance Department nor made in compliance with the

provisions of the Transaction of Business Rules, 1977 (for

short, 'the Rules, 1977'). Acting upon the recommendation

and advice of the Finance Department, the order of de-

notification dated 11.04.2022, as at Annexure-K, came to

be issued.

7. The petitioners challenged the de-notification

before the learned Single Judge. The learned Single Judge

held that the de-notification of the land, after issuance of

possession certificates and with reference to the

Government Notification dated 18.10.2004, had created

legal rights in favour of the beneficiaries. It was further

held that unilateral de-notification, without disturbing the

possession and third-party rights created through such

possession certificates, was illegal. Accordingly, the

notification dated 11.04.2022, the report of the Assistant

Commissioner dated 23.03.2022, and the report of the

Deputy Commissioner dated 25.03.2022 were quashed. A

- 10 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

writ of mandamus was also issued directing the

respondents to quantify and pay compensation in terms of

Section 20 of the Slum Act.

Submissions:

8. Sri Shriprasad J. Joshi, learned counsel, along

with Sri Raviraj C. Patil, learned counsel appearing for the

appellant-Board, submits that the petitioners-respondents

have divested themselves of their right, title, and interest

in the land by executing sale agreements along with

General Power of Attorney in favour of certain individuals.

These individuals, on the strength of the said sale

agreements and powers of attorney, are stated to be in

possession of the land much prior to the issuance of the

notification under Section 3 of the Slum Act. It is therefore

contended that the petitioners have no subsisting legal

right to seek compensation in respect of the said lands.

9. It is further submitted that the sale agreements

and powers of attorney were executed after the formation

- 11 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

of the residential layout. Pursuant to the notification of the

land in question, the Board has only issued 'Parichaya

Patras' to the individuals, who are slum dwellers alleged to

have been inducted by the petitioners themselves. It is

contended that the land was notified under Section 3 of

the Slum Act solely on account of its occupation by such

slum dwellers. The appellants-Board further contends that

there has been no acquisition of the land in question so as

to attract any obligation for payment of compensation.

9.1 It is further submitted that the Board issued

notification under Section 17 of the Slum Act dated

16.11.2018. Pursuant to the said notification, an enquiry

was conducted by the Assistant Commissioner and the

Deputy Commissioner, which revealed that the slum

dwellers in possession had been inducted by the

petitioners themselves through General Power of Attorney

and sale agreements, much prior to the issuance of the

notification under Section 3 of the Slum Act. Taking into

account this factual position, the impugned notification de-

- 12 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

notifying the land came to be issued. However, the learned

Single Judge, without duly considering the aforesaid

aspects, proceeded to hold that the petitioners are entitled

to compensation.

10. Per contra, Sri Praveen K. Uppar, learned

counsel appearing for the original writ

petitioners/respondent No.1, submits that the alleged

transfer of property through General Power of Attorney

and agreement to sell has not divested the petitioners of

their right, title and interest in the land. It is contended

that such transactions do not confer absolute ownership

rights upon the agreement holders. The petitioners

retained the right to exercise further legal remedies in

respect of the lands in question. Even assuming the

existence of agreements to sell and GPAs, it is submitted

that, by virtue of the notification issued under Section 3 of

the Slum Act and the issuance of possession certificates by

the Board, third-party rights have been created which are

prejudicial to the interests of the petitioners.

- 13 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

11. It is argued that once the Board has issued

possession certificates, it has thereby perfected title in

favour of the allottees, to the detriment of the petitioners'

rights. It is further submitted that a large extent of land

was developed by the Board subsequent to the notification

under Section 3 of the Slum Act, and possession

certificates were accordingly issued. The lands in question,

belonging to the petitioners, form part of this developed

area. It is lastly submitted that the Slum Act contains no

provision for de-notifying lands once they have been

notified.

11.1 It is submitted that the de-notification was a

consequence of the Finance Department's refusal to grant

financial approval, citing concerns over the financial

burden. The correspondence placed on record by the

Board clearly establishes that possession certificates were

issued without following the due process of acquisition or

payment of compensation. The act of de-notification,

without cancelling the possession certificates already

- 14 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

issued by the Board, demonstrates an attempt to deprive

the petitioners of compensation otherwise payable for the

unauthorized utilization of their land. It is further

submitted that the learned Single Judge, having rightly

considered these aspects, correctly held the de-notification

to be illegal and accordingly directed payment of

compensation.

Issues:

12. Having considered the submissions of the

learned counsel for the parties, the following points arise

for consideration before this Court:

(i) Whether the provisions of the Slum Act empower de-notification of the land?

(ii) Whether the de-notification is justified in the facts and circumstances of the present case?

The Karnataka Slum Areas (Improvement and Clearance) Act, 1973 - An overview:

13. Before adverting to the aforesaid points, it is

apposite to refer to the Statement of Objects and Reasons

- 15 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

underlying the enactment. The Statement of Objects and

Reasons, as published in the Karnataka Gazette

(Extraordinary) dated 28.02.1973, reads as under:

"The Karnataka Slum Areas (Improvement and Clearance) Act, 1958 (Karnataka Act 8 of 1959) which was enacted for the improvement and clearance of slum areas in the State was struck down by the High Court and the appeal preferred by the State Government against the decision is pending before the Supreme Court.

Though local bodies have been effecting improvements to slums and have also cleared a few of them, the progress made so far has been very meagre and it is found that without adequate powers it has not been possible effectively to check the increase in the growth of slums and also clear the slums which are unfit for human habitation. A number of schemes for the improvement and clearance of slums are to be quickly implemented with financial assistance given by the Government of India. It has therefore become necessary to enact a law immediately to provide for the improvement and clearance of slums in the State."

14. The preamble to the Slum Act reads as under:

An Act to provide for the improvement and clearance of slums in the State of [Karnataka].

Whereas, the number of slums in certain areas in the State of [Karnataka] is increasing and is a source of danger to public health and sanitation of the said areas;

And, whereas, under the existing law it has not been possible effectively to check the increase, to eliminate congestion and to provide for basic needs such as streets, water-supply and drainage and to clear the slums which are unfit for human habitation;

- 16 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

And, whereas, to obviate this difficulty it is expedient to provide for the removal of un-hygienic and insanitary conditions prevailing in the slums, for better accommodation and improved living conditions for slum dwellers, for the promotion of public health generally and for the acquisition of land for the purpose of improving, developing or redeveloping slum areas, clearance of slums and rehabilitation of slum dwellers;

And, whereas, the Constitution of India enjoins, as a Directive Principle of State Policy that the State should improve public health;

15. This Court, in Bellam Thimmappa @ Guntige

Thimmappa and Another v. Karnataka Slum

Clearance Board and Others (AIR 1997 Kar 256), has

succinctly summarised the object, scope, and

implementation of the Act. The relevant extract reads as

under:

10. xxx The Slum Areas Improvement and Clearance Act, has been enacted with a view to check increasing number of slums coming up throughout the State thereby endangering public health and sanitation and to eliminate congestion. The Act is also aimed at providing basic needs such as streets, water supply and drainage and to clear Slums which are unfit for human inhabitation. Section 3 which empowers the Government to declare an area as a slum does not in terms make any distinction between 'Slums' created with the permission of the owner of the land on which they come up and those which are created by acts of trespass by unauthorised occupants and squatters. What is important is whether an area sought to be declared as a 'Slum' satisfied the conditions prescribed by Section 3. If the answer is in the affirmative, such an area can be declared as a 'Slums' no matter the same is

- 17 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

the result of an act of trespass or has come into existence on account of the neglect or the licence of the owner. The provisions of the Act also do not forbid the 'Slum' dwellers from approaching the Government or the competent authority to make a declaration in terms of Section 3 or other provisions for that matter. Merely because the 'Slum Dwellers' had in the instant case themselves invoked the powers vested in the Government under Section 3 would not therefore invalidate a declaration made under the said provision. This is particularly so because any such determination or declaration has to be made after providing an opportunity of 'being heard' to the owners concerned who have a right of appeal against the final order that may be passed by the competent authority. The validity of any such order has therefore to be tested on its merits and not by a reference to the person at whose instance the same is passed. I therefore have no hesitation in rejecting the challenge mounted by the petitioner on that score also.

Analysis:

16. The determination of point No.(i) is contingent

upon the outcome of point No.(ii). Accordingly, this Court

proceeds to consider point No.(ii) first.

Regarding point No.(ii):

17. Article 21 of the Constitution of India

guarantees the right to life, which serves as an

inexhaustible source of several other fundamental rights.

This Article has a wide and expansive application. The

- 18 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

judiciary has interpreted the right to life to include the

right to live with human dignity. The bare necessities of

life such as adequate nutrition, clothing, shelter, and a

congenial, non-congested environment suitable for human

habitation are inextricably intertwined with the right to

life.

18. It is the bounden duty of the State to provide

the aforesaid essential facilities. When the right to life is

examined in conjunction with the State's fundamental

obligations, it becomes evident that the enactment of the

Act was intended not only to safeguard the right to life but

also to enable the State to discharge its fundamental duty

in that regard.

19. The Hon'ble Supreme Court, in Chameli Singh

and Others v. State of U.P. and Others [(1996) 2 SCC

549], while analysing the scope of Article 21 of the

Constitution guaranteeing the Right to Life observed as

under:

- 19 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

"8. In any organised society, right to live as a human being is not ensured by meeting only the animal needs of man. It is secured only when he is assured of all facilities to develop himself and is freed from restrictions which inhibit his growth. All human rights are designed to achieve this object. Right to live guaranteed in any civilised society implies the right to food, water, decent environment, education, medical care and shelter. These are basic human rights known to any civilised society. All civil, political, social and cultural rights enshrined in the Universal Declaration of Human Rights and Convention or under the Constitution of India cannot be exercised without these basic human rights. Shelter for a human being, therefore, is not a mere protection of his life and limb. It is home where he has opportunities to grow physically, mentally, intellectually and spiritually. Right to shelter, therefore, includes adequate living space, safe and decent structure, clean and decent surroundings, sufficient light, pure air and water, electricity, sanitation and other civic amenities like roads etc. so as to have easy access to his daily avocation. The right to shelter, therefore, does not mean a mere right to a roof over one's head but right to all the infrastructure necessary to enable them to live and develop as a human being. Right to shelter when used as an essential requisite to the right to live should be deemed to have been guaranteed as a fundamental right. As is enjoined in the Directive Principles, the State should be deemed to be under an obligation to secure it for its citizens, of course subject to its economic budgeting. In a democratic society as a member of the organised civic community one should have permanent shelter so as to physically, mentally and intellectually equip oneself to improve his excellence as a useful citizen as enjoined in the Fundamental Duties and to be a useful citizen and equal participant in democracy.

The ultimate object of making a man equipped with a right to dignity of person and equality of status is to enable him to develop himself into a cultured being. Want of decent residence, therefore, frustrates the very object of the constitutional animation of right to equality, economic justice, fundamental right to residence, dignity of person and right to live itself. To bring the Dalits and Tribes into the mainstream of national life, providing these facilities and opportunities to them is the duty of the State

- 20 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

as fundamental to their basic human and constitutional rights."

20. In view of the exposition of law laid down in the

aforesaid judgments, it is the fundamental duty of the

State to safeguard the right to life by ensuring the

provision of adequate living space, safe and decent

housing structures, clean and hygienic surroundings,

sufficient light, pure air and water, electricity, sanitation,

and essential civic amenities such as roads and other

infrastructural facilities.

21. In the facts of the present case more fully

discussed in the succeeding paragraphs, it is evident that,

in furtherance of the object of the Act and the

constitutional mandate, a notification under Section 3 of

the Act was issued, declaring the area in question as a

slum. Since the slum came to exist on private land, and in

order to guarantee the right to life as enshrined under

Article 21 of the Constitution, a notification under Section

17 of the Act was issued for acquisition of the said land.

- 21 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

However, the acquisition proceedings were subsequently

dropped on the ground of financial considerations. When it

is the bounden duty of the State to provide essential civic

amenities such as safe and adequate housing, sanitation,

electricity, water, and clean surroundings, financial

implications are inevitable and cannot be cited as a

justification to abdicate such responsibility. Once it is

demonstrated before the Court that the State has failed to

protect the right to life, the only consideration for the

Court is the enforcement and protection of that

fundamental right. It hardly needs reiteration that the

Constitutional Courts are the guardians of the fundamental

rights of the citizens. It is wholly impermissible for the

State to deny the enforcement of the right to life under

Article 21 on the pretext that its protection would entail a

financial burden on the State exchequer.

22. Once this Court concludes that there is a

violation of the right to life attributable to the inaction or

omission of the State, it is incumbent upon the State to

- 22 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

take appropriate measures to protect and restore such

right, regardless of the financial implications. As noted in

the minutes of the meeting referred and extracted in this

judgment, the proposal for de-notification was based on

untenable grounds, such as the absence of prior approval

from the Finance Department before the issuance of the

acquisition notification and the anticipated burden on the

exchequer. This Court is unable to appreciate such

excuses, particularly when a violation of the right to life

under Article 21 has been established.

23. In the light of the judgments referred to above,

this Court is of the considered view that, even where a

slum exists on private land, irrespective of how or at

whose instance such slum came into existence, directions

may be issued for declaring the area as a slum and for

undertaking its development, keeping in view the broader

object and purpose of the Act. In such a situation, if the

land is privately owned, the Court is empowered to direct

- 23 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

acquisition of the said land in furtherance of the objectives

of the Act.

24. A notification under Section 3 of the Slum Act

came to be issued, pursuant to which allotment letters and

possession certificates were granted to the families

residing on the said property. It is the contention of the

appellants that the Board merely issued Parichaya Patras

to the families who were already in occupation of the land

in question. The Board, however, contends that the said

families were inducted into possession by the petitioners

themselves by executing sale agreements and General

Power of Attorney (GPA) documents. The GPA was

executed in favour of the Hubballi Siteless Labourers

Association, pursuant to which the land was divided into

plots and allotted to siteless labourers, who were put in

possession and are stated to have perfected their title

through such sale agreements. It is the further contention

that, in view of the land having been divested by

execution of GPAs and sale agreements, the petitioners

- 24 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

have lost their right to claim compensation. It is also

stated that the notification under Section 17 of the Slum

Act was issued without knowledge of the existence of the

said sale agreements and GPA. Only upon submission of

the report by the Assistant Commissioner and the Deputy

Commissioner did this aspect come to light. Thereafter, a

decision was taken to de-notify the land in question.

25. The above submissions may appear persuasive

at first blush. However, upon deeper scrutiny of the

records placed before this Court, the underlying reason for

the de-notification becomes apparent. In order to

demonstrate the arbitrary exercise of power by the Board,

it is necessary to set out the sequence of events in detail.

The contentions urged by the Board are found to be

untenable for the following reasons:

a. The sale agreements and the General Power of

Attorney (GPA), at best, created only an interest in

- 25 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

the property and did not divest the petitioners of

their absolute rights therein.

b. The execution of sale agreements and GPA cannot be

construed as a lawful transfer of right, title and

interest in the property in accordance with law.

c. The petitioners retained the right to enforce their title

or any other lawful claims against the occupants of

the land.

d. The contention that the Board merely issued

Parichaya Patras is far from the truth. The material

on record, particularly as seen from Annexure-Y,

clearly establishes that possession certificates were

issued by the Board in exercise of its powers under

the Slum Act, subject to certain conditions. Notably,

the possession certificates make no reference to the

alleged sale agreements or GPA.

e. The issuance of possession certificates has conferred

absolute rights in favour of the beneficiaries, and the

property has thereby vested in them.

- 26 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

f. Consequently, any enforceable rights that the

petitioners may have had stand extinguished by

virtue of the said possession certificates.

g. The possession certificates imposes condition as;

"µÀgÀvÀÄÛUÀ¼ÀÄ

1. ¤ªÉñÀ£À/ªÀÄ£ÉAiÀÄ£ÀÄß 15 ªÀµÀðUÀ¼À PÁ® ¥ÀgÀ¨Ás gÉ ªÀiÁqÀ¨ÁgÀzÀÄ.

2. F ¤ªÉñÀ£À/ªÀÄ£ÉAiÀÄ£ÀÄß ¸Áé¢üãÀzÁgÀgÄÀ ¸ÀéAvÀ Rað£À°è ¸ÀĹÜwAiÀİèlÄÖPÉÆ¼ÀîvÀPÌÀ zÄÀ Ý.

3. ªÀÄAqÀ½AiÀÄ PÁAiÉÄÝ ªÀÄvÀÄÛ ¤AiÀĪÀÄUÀ½UÉ M¼À¥nÀ ÖzÉ."

26. The list of beneficiaries under the slum

development scheme in the larger extent of 26 acres, 2

guntas, and 14 annas is detailed in Annexure-B.

Annexure-B contains particulars of the beneficiaries along

with the respective plot numbers, boundaries, and

measurements. Notably, the measurements reflected in

the sale agreements do not correspond with those

mentioned in the possession certificates. The Board has

made no effort to reconcile its contention that Parichaya

Patras were issued to the persons found in possession of

the sites by the petitioners. If such contention were to be

- 27 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

accepted, the measurement and boundaries of the sites

ought to have matched, which is clearly not the case

herein. Furthermore, if the Board had issued only

Parichaya Patras, there would be no plausible justification

for imposing a condition of non-alienation for a period of

15 years.

27. A notification under Section 3 of the Slum Act

was issued in the year 1992. The petitioners subsequently

submitted a representation to the Board seeking

compensation for the notified land. Upon receiving no

response, the petitioners approached this Court by filing

Writ Petition No.103081/2016, wherein a direction was

issued to the Board to consider the said representation.

Alleging disobedience and non-compliance with the order

passed in the writ petition, the petitioners filed a contempt

petition in CCC No.100054/2018. Pursuant thereto,

respondent No.2 issued an endorsement stating that

acquisition proceedings would be initiated and

compensation would be paid. The endorsement dated

- 28 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

01.08.2018, in fact, records that sites had been allotted

without initiating acquisition proceedings, and that steps

would be taken to acquire the land and disburse

compensation.

28. In compliance with the undertaking given in the

contempt proceedings, a notification under Section 17 of

the Slum Act was issued on 16.11.2018 for acquisition of

the lands in question. In its communication dated

07.01.2021 addressed to the Secretary, Housing

Department, the Board even computed the approximate

amount of compensation payable. It appears that the

proposal was placed before the Finance Department for

financial concurrence. However, the Finance Department

declined to accord concurrence, citing that the notification

issued under Section 17 of the Slum Act was in violation of

the Slum Areas (Improvement and Clearance) Rules,

1977. Consequently, a decision was taken to de-notify the

land, and the impugned de-notification was issued on

11.04.2022.

- 29 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

28.1 The relevant minute of the meeting is extracted

below:

"59) ªÉÄîÌAqÀ »A§gÀºÀzÀ£éÀAiÀÄ DyðPÀ E¯ÁSÉ ¸ÀASÉå:DE 631 ªÉZÀÑ-9/2021, ¢£ÁAPÀ:12.01.2022 gÀ°è PɼÀPÀAqÀAvÉ »A§gÀºÀªÀ£ÄÀ ß ¤ÃqÀ¯ÁVzÉ.

"The proposal has been examined.

Administrative Department is directed to:-

1)The de-notify forthwith, all the cases for which preliminary or final notification has been issued under Section 17 of Karnataka Slum Areas (Improvement and Clearance) Act 1973.

2)To submit detailed report on why financial liability Rs.253.11 crores was created without taking Finance Department concurrence, in violation of Transaction of Business Rules, 1977."

29. The deviation from the acquisition process is

stated to be on account of the execution of sale

agreements and General Power of Attorney (GPA)

documents by the petitioners. Noticeably, the proceedings

commenced with representations and a writ petition

seeking a writ of mandamus in the year 2016. Until the

- 30 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

Finance Department declined to accord financial

concurrence, the Board never raised the issue of sale

agreements or GPA. It is only after the refusal of financial

concurrence that the question of sale agreements was

brought forth. The belated reference to the sale

agreements and GPA in the impugned order raises serious

doubts as to its genuineness. The veracity of this ground

can be tested by examining the correspondence

exchanged between the Board and the Government prior

to the refusal of financial concurrence.

30. It is both interesting and relevant to refer to the

communication addressed by the Board to the Secretary,

Housing Department, dated 12.04.2022. In this

communication, after adverting to the reports submitted

by the Assistant Commissioner and the Deputy

Commissioner, reference is made to the issuance of the

notification under Section 17 of the Slum Act. It is

recorded therein that, due to the inaction of the

landowners, migrant labourers came to occupy the lands

- 31 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

in question and began residing there. Since the persons

residing on the said land were unauthorized occupants

belonging to marginalized sections of society, and in order

to provide them with basic civic amenities such as drinking

water, sanitation, hygiene and reasonable accommodation,

a notification under Section 3 of the Slum Act was issued.

The communication further states that, once a notification

under Section 17 of the Slum Act is issued, there is no

enabling provision under the Act to de-notify the same. It

is also recorded that, in the event of de-notification, the

Board would lose its rights over the land developed by it,

and consequently, the slum dwellers would be rendered

unauthorized occupants, liable to be evicted.

31. A combined reading of the aforesaid

communication and the resolution passed pursuant to the

decision of the Finance Department makes it explicitly

clear that the Slum Act contains no provision for de-

notification of land once a notification under Section 17

has been issued. Furthermore, the decision to de-notify

- 32 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

the land from acquisition appears to have been taken

solely to avoid the financial burden of compensation, while

simultaneously continuing the third-party interests already

created through the issuance of possession certificates.

32. The Board undertook two distinct actions:

firstly, the issuance of the notification in respect of the

land, and secondly, the issuance of possession certificates.

While the effect of the notification can be nullified by de-

notification, the third-party interests created through the

possession certificates continue to subsist. The de-

notification, in isolation, does not ipso facto annul the

rights conferred through the possession certificates. As a

consequence, the Board has failed entirely to cancel the

possession certificates or to restore the status of

possession to what it was prior to their issuance. This

omission renders the de-notification process incomplete

and ineffective in law.

- 33 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

33. The manner in which the de-notification has

been effected is contrary to the object and spirit of welfare

legislation, and is violative of Article 300A of the

Constitution of India. The petitioners claim to possess

right, title and interest in the property in question. It is a

well-settled principle that no person can be deprived of

their property save by authority of law. Without acquisition

in accordance with law and without payment of

compensation, the State or its instrumentalities cannot

divest or extinguish the rights vested in the petitioners.

34. Even if it is assumed that the petitioners had

transferred certain rights in the land through the execution

of sale agreements, such transfer did not result in

complete divestment of their ownership, as the sale

agreements do not constitute a transfer of title in the

manner recognized by law. The petitioners continued to

retain certain rights from the bundle of ownership rights,

which could have been enforced, but for the issuance of

possession certificates. However, with the creation of title

- 34 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

in favour of the slum dwellers through the possession

certificates issued by the Board, whatever residual rights

the petitioners may have had stood effectively

extinguished, thereby rendering them incapable of

enforcement.

35. For the reasons stated hereinabove, it is

evident that the decision to de-notify the land is legally

impermissible. The mere existence of a financial burden

cannot constitute a valid ground for such de-notification.

Any such decision would directly defeat the object and

purpose of the Act and would amount to a breach of the

fundamental obligation of the State to safeguard the right

to life as enshrined under Article 21 of the Constitution of

India.

36. Further, this Court is inclined to direct the

appellant-Slum Board to conclude the acquisition

proceedings initiated pursuant to the issuance of the

notification under Section 17 of the Act and to complete

- 35 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

the development of the slum by providing the civic

amenities referred to in this judgment. While issuing such

directions, it is equally imperative to safeguard the rights

of the landowner in terms of Article 300-A of the

Constitution of India. It is a well-settled position of law

that no person's property can be occupied or utilised

without the payment of just compensation. In this view of

the matter, the private respondent is entitled to

compensation for the utilisation of his land.

37. If the Board was genuinely not in need of the

lands in question, it ought to have restored possession to

the petitioners in the manner in which it existed prior to

the issuance of the notification and the subsequent

possession certificates.

38. In the light of the foregoing discussion, the de-

notification of the land under the impugned order dated

11.04.2022 is held to be illegal, arbitrary and

unsustainable in law.

- 36 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

Regarding point No.(i):

39. The correspondence of the Board with the

Secretary, Housing Department, dated 12.04.2022, and

produced at Annexure-J, clearly acknowledges that there

is no provision under the Slum Act for de-notification. The

Board has sought to invoke Section 21 of the Karnataka

General Clauses Act, 1899 to justify the de-notification.

However, a comparative reading of the scheme of

acquisition under the Slum Act with other enactments that

provide for acquisition makes it evident that, wherever the

legislature intended to permit de-notification, a specific

enabling provision has been incorporated into the statute.

In the absence of any such enabling provision under the

Slum Act, the concession made by the Board that de-

notification is not contemplated under the Act requires no

further elaboration.

40. The learned Single Judge, after considering all

the aforementioned factual aspects, has rightly held that

- 37 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

the notification under Section 17 of the Slum Act was

issued proposing to acquire the lands in question, and in

view of the submissions made, the contempt proceedings

were accordingly dropped. Thereafter, a preliminary

notification under Section 17 of the Slum Act came to be

issued. Upon a combined reading of Sections 17 and 18 of

the Slum Act, it was held that the land vests absolutely in

the Government, free from all encumbrances, from the

date of issuance of the notification under Section 17. The

learned Single Judge further held that the possession

certificates issued by the Board pursuant to the

Government notification created rights in favour of the

beneficiaries. It is further held that once the land vests

with the Government under Section 17(1) of the Slum Act,

the same cannot be de-notified by invoking Section 21 of

the Karnataka General Clauses Act, 1899. In support of

this proposition, the learned Single Judge placed reliance

on the judgment of the Hon'ble Supreme Court in

- 38 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

Lt. Governor of H.P. vs. Avinash Sharma [(1970) 2

SCC 149].

41. The learned Single Judge also held that mere

execution of a sale agreement and General Power of

Attorney does not convey title unless a registered sale

deed is executed in accordance with law. In this regard,

reliance was placed on the judgment of the Hon'ble

Supreme Court in Suraj Lamp and Industries Pvt. Ltd.

vs. State of Haryana and Another [(2012) 1 SCC

656]. It was further held that the possession certificates

expressly declare that the occupants are in possession

pursuant to the Government notification dated

18.10.2024. Once such possession is reconfirmed and

rights are created, de-notification cannot be effected

without first addressing the legal consequences of the

rights so created under the possession certificates.

42. For the aforesaid reasons and upon careful

consideration of the findings recorded by the learned

- 39 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

Single Judge in quashing the impugned de-notification and

directing payment of compensation, this Court is of the

considered view that the de-notification is illegal and

unjustifiable. The findings recorded by the learned Single

Judge do not suffer from any infirmity warranting

interference by this Court.

43. Accordingly, appeals are dismissed.

44. The learned Single Judge, while issuing a

direction to the authorities to quantify and pay

compensation under Section 20 of the Karnataka Slum

Areas (Improvement and Clearance) Act, 1973, has not

prescribed any specific time frame for compliance. This

Court deems it appropriate to direct the concerned

authorities to complete the process of quantification and

payment of compensation within three months from the

date of receipt of copy of this order. It is needless to

- 40 -

NC: 2025:KHC-D:8995-DB WA No. 100107 of 2025 C/W

HC-KAR

observe the respondent-land owners shall be entitled to

interest on the compensation in accordance with law.

Sd/-

(R.DEVDAS) JUDGE

Sd/-

(K V ARAVIND) JUDGE

DDU CT: UMD

 
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