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

The State Of Karnataka vs The Commissioner
2025 Latest Caselaw 263 Kant

Citation : 2025 Latest Caselaw 263 Kant
Judgement Date : 2 June, 2025

Karnataka High Court

The State Of Karnataka vs The Commissioner on 2 June, 2025

Author: S.G.Pandit
Bench: S.G.Pandit
                                                 -1-
                                                              NC: 2025:KHC:18562-DB
                                                               WA No. 2927 of 2013
                                                           C/W WA No. 2895 of 2013
                                                               WA No. 5593 of 2013
                    HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                             DATED THIS THE 2ND DAY OF JUNE, 2025
                                             PRESENT
                              THE HON'BLE MR JUSTICE S.G.PANDIT
                                                 AND
                              THE HON'BLE MR JUSTICE T.M.NADAF
                         WRIT APPEAL NO.2927/2013 (LA-BDA)
                                        C/W
                        WRIT APPEAL NO.2895/2013 (LA-BDA) AND
                         WRIT APPEAL NO.5593/2013 (LA-BDA)

                   IN WA NO. 2927/2013

                   BETWEEN:
                   1.   SRI K V SRIRAMASWAMY
                        S/O.LATE K R VASANTHAIAH,
                        AGED 57 YEARS,
                        R/O NO.201, 2ND FLOOR,
                        SRI SAI NILAYA APARTMENTS,
                        14TH MAIN, J P NAGAR, 7TH PHASE,
                        BANGALORE-560078.
Digitally signed
by                 2.   SRI R NAGARAJ
MARIGANGAIAH            S/O. SRI. C. RAGHUNATHA GOWDA,
PREMAKUMARI             AGED 43 YEARS,
Location: HIGH          R/O NO.110, 38TH MAIN,
COURT OF                ROSE GARDEN,
KARNATAKA
                        6TH PHASE, J P NAGAR,
                        BANGALORE-560078.

                   3.   G VENKATESH
                        S/O LATE GAVIGOWDA,
                        AGED 47 YEARS,
                        R/O NO.233, 9TH BLOCK,
                        PWD QUARTERS, WILSON GARDEN,
                        BANGALORE-560029.

                   4.   SMT. ASGARI BEGUM
                        W/O LAYAKATH ALI,
                                -2-
                                        NC: 2025:KHC:18562-DB
                                         WA No. 2927 of 2013
                                     C/W WA No. 2895 of 2013
                                         WA No. 5593 of 2013
 HC-KAR



     AGED 53 YEARS,
     R/O NO.319, BTM VI STAGE,
     II PHASE, I BLOCK, BANGALORE.

5.   R BABU
     S/O RUDRAPPA NAIDU,
     AGED 42 YEARS,
     R/O NO.28/4, 2ND CROSS,
     THAVAREKERE MAIN ROAD,
     BANGALORE-560029.

6.   SRI G NAGARAJ
     S/O.GAVI GOWDA,
     AGED 42 YEARS,
     R/O M.F. NO.17/5,
     CANARA BANK OFFICERS QUARTERS,
     BTM LAYOUT 2ND STAGE,
     BANGALORE-560078.

7.   SRI N THYAGARAJ
     S/O LATE NARASIMHA,
     AGED 43 YEARS,
     R/O NO.892, 16TH MAIN,
     9TH CROSS, BTM LAYOUT,
     BANGALORE-560076.

8.   SMT. R NAGARATHNA
     W/O SRI C. NARAYANA,
     AGED 51 YEARS,
     R/O NO.350, 3RD CROSS,
     NEW GURAPPANA PALYA,
     BANNERGHATTA ROAD,
     BANGALORE-560029.

9.   SRI B S SHANKAR SINGH
     S/O LATE R SHIVAM SINGH,
     AGED ABOUT 53 YEARS,
     R/O RAGHUNATHA NILAYA,
     NO.4/12, PIPE LINE,
     KALAPPA BLOCK, SRINAGAR,
     BANGALORE-560050.

10. SMT. B. DEVIKA
    W/O B.S.SHANKAR SINGH,
    AGED ABOUT 50 YEARS,
                               -3-
                                        NC: 2025:KHC:18562-DB
                                        WA No. 2927 of 2013
                                    C/W WA No. 2895 of 2013
                                        WA No. 5593 of 2013
 HC-KAR



       R/O RAGHUNATHA NILAYA,
       NO.4/12, PIPE LINE,
       KALAPPA BLOCK, SRINAGAR,
       BANGALORE-560050.

11. D NARASIMHA MURTHY
    S/O LATE SRR R DASHARATHA RAM,
    AGED ABOUT 45 YEARS,
    R/O NO.2091,
    EAST END "B" MAIN ROAD,
    9TH BLOCK, JAYANAGAR,
    BANGALORE-560069.
                                                 ...APPELLANTS
(BY SRI. C V KUMAR, ADV.)

AND:
1.     THE STATE OF KARNATAKA
       BY ITS SECRETARY,
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT,
       VIKAS SOUDHA, BANGALORE-560001.

2.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY,
       KUMARA PARK WEST,
       T CHOWEDAIAH ROAD,
       BANGALORE-560001.

3.     SRI H KRISHNA REDDY
       S/O. HANUMAPPA,
       AGED ABOUT 58 YEARS,
       RESIDENT OF ARAKERE VILLAGE,
       BEGUR HOBLI, BANGALORE-560076.

3.A.   SMT. KANTHAMMA
       W/O LATE H. KRISHNA REDDY
       AGED 63 YEARS
       R/O ARAKERE VILLAGE,
       BEGUR HOBLI, BENGALURU - 560 076.

3.B.   SRI. MANJUNATH REDDY
       S/O LATE H. KRISHNA REDDY
       AGED 40 YEARS
       R/O ARAKERE VILLAGE,
                               -4-
                                         NC: 2025:KHC:18562-DB
                                          WA No. 2927 of 2013
                                      C/W WA No. 2895 of 2013
                                          WA No. 5593 of 2013
 HC-KAR



       BEGUR HOBLI,
       BENGALURU - 560 076.

3.C.   K.NAGARAJ
       S/O LATE H.KRISHNA REDDY
       AGED 38 YEARS
       R/O ARAKERE VILLAGE,
       BEGUR HOBLI, BENGALURU - 560 076.

3.D. SMT. LALITHA.K
     D/O LATE SRI. H. KRISHNA REDDY
     AGED ABOUT 36 YEARS
     R/AT NO.42, 4TH MAIN ROAD,
     3RD CROSS, N.S.PALYA,
     BTM 2ND PHASE, BENGALURU - 560 076.

3.E.   SMT. JYOTHI.K
       D/O LATE SRI.H.KRISHNA REDDY
       AGED ABOUT 34 YEARS
       R/AT OLD POST OFFICE ROAD,
       NEAR ANJANEYA SWAMY TEMPLE,
       DODDABANASAWADI,
       BENGALURU - 560 003.
                                                ...RESPONDENTS

(BY SMT. MAMTHA SHETTY, AGA FOR R1
 SRI UNNIKRISHNAN M. ADV. FOR R2
 SRI VIKRAM HUILGOL, SR. ADV. FOR
 SRI ROHAN HOSMATH, ADV. FOR R3(A-E))

     THIS APPEAL IS FILED U/S 4 OF THE KARNATAKA HIGH
COURT ACT PRAYING TO SET ASIDE THE ORDER PASSED IN THE
WRIT PETITION NO.37797/2011 DATED 3/01/2013.


IN W.A.NO. 2895/2013

BETWEEN:
1.     M S HARISH
       S/O MUNIRAMAIAH,
       AGED ABOUT 35 YEARS,
       R/AT NO.63, 8TH MAIN,
       2ND CROSS, NAGENDRA BLOCK,
       BANGALORE-26.
                               -5-
                                          NC: 2025:KHC:18562-DB
                                           WA No. 2927 of 2013
                                       C/W WA No. 2895 of 2013
                                           WA No. 5593 of 2013
 HC-KAR



2.   SHEIK ASADULLA
     S/O LATE SHEIK OMAR,
     AGED ABOUT 63 YEARS,
     42/5, III MAIN, BISMILLA NAGAR,
     BANGALORE-29.

3.   BHAGYA S
     W/O SRI H VENU,
     AGED ABOUT 31 YEARS,
     NO.17/3, 20TH CROSS,
     BTM-II STAGE, BANGALORE-76.

4.   NAGARATNA R
     W/O C NARAYAN,
     AGED ABOUT 41 YEARS,
     350, 3RD CROSS,
     GURUPPANA PALYA,
     BANNERGHATA ROAD,
     BANGALORE-29.

5.   PRAKASH GALGALI
     S/O SOMAPPA GALGALI,
     AGED ABOUT 30 YEARS,
     R/AT NO.6,19TH CROSS,
     20TH MAIN, SMS LAYOUT,
     J P NAGAR, BANGALORE.

6.   SAVITHA GALGALI
     D/O SOMAPPA GALGALI,
     AGED ABOUT 24 YEARS,
     R/AT NO.6, 19TH CROSS,
     20TH MAIN, SMS LAYOUT,
     J P NAGAR, BANGALORE.

7.   VASANTHA KUMAR T P
     AGED ABOUT 48 YEARS,
     S/O PUTTAPPA,
     NO.1-A, GANGA PALACE
     II MAIN, II CROSS,
     BANNERGHATTA ROAD,
     BANGALORE-76.

8.   SYED WAZAHATH HUSSAIN
     AGED ABOUT 35 YEARS,
     S/O SYED HUSSAIN,
                                -6-
                                        NC: 2025:KHC:18562-DB
                                         WA No. 2927 of 2013
                                     C/W WA No. 2895 of 2013
                                         WA No. 5593 of 2013
 HC-KAR



      REPRESENTED BY HIS GPA HOLDER
      SYED INAYATH HUSSAIN,
      667,13TH CROSS, 29TH MAIN,
      II STAGE, BTM LAYOUT,
      BANGALORE-76.

9.    A FAROOKH BASHA
      AGED 45 YEARS,
      S/O ABDUL RAZAK,
      NO.1028,16TH CROSS,
      16TH MAIN, BTM 2ND STAGE,
      BANGALORE-76.

10.   JAYANTH KUMAR B C
      AGED ABOUT 46 YEARS,
      S/O V CHIKKANNA REDDY,
      R/AT NO.26, C R LAYOUT,
      2ND CROSS, SARAKKI MAIN,
      I PHASE, J P NAGAR,
      BANGALORE-78.

11.   KUSUMA S D
      W/O JAYANTH KUMAR
      AGED ABOUT 40 YEARS,
      R/AT NO.26, C R LAYOUT,
      2ND CROSS, SARAKKI MAIN,
      I PHASE, J P NAGAR,
      BANGALORE-78.

12.   DINESH KUMAR
      S/O JANARDHAN,
      AGED ABOUT 43 YEARS,
      R/AT NO.827, II FLOOR,
      12TH CROSS, 16TH MAIN,
      BANGALORE-76.

13.   ASHISH KUMAR
      S/O ARJUN KUMAR MAHANTHA,
      AGED ABOUT 26 YEARS,
      R/AT NO.3611, 7TH MAIN,
      4TH CROSS, RP ROAD,
      NANJANGUD, MYSORE DISTRICT.

14.   S VANI W/O ASHISH KUMAR
      AGED ABOUT 27 YEARS,
                                -7-
                                         NC: 2025:KHC:18562-DB
                                          WA No. 2927 of 2013
                                      C/W WA No. 2895 of 2013
                                          WA No. 5593 of 2013
 HC-KAR



       R/T NO.3611, 7TH MAIN,
       4TH CROSS, RP ROAD,
       NANJANGUD, MYSORE DISTRICT.

15.    SAVITHRI W/O SRI H RAJENDRA,
       AGED ABOUT 49 YEARS,
       NO.5, 7TH A MAIN ROAD,
       6TH CROSS, N S PALYA,
       BANGALORE-76.
                                                  ...APPELLANTS

AND:

1.     STATE OF KARNATAKA
       BY SECRETARY TO THE
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA,
       BANGALORE-01.

2.     THE BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST,
       BANGALORE-01.

3.     SRI KRISHNA REDDY
       S/O HANUMAPPA,
       AGED ABOUT 60 YEARS,
       ARAKERE VILLAGE,
       BEGUR HOBLI, BANGALORE-76.

       SINCE DECEASED BY LRS

3.A.   SMT. KANTHAMMA
       W/O LATE H.KRISHNA REDDY
       AGED 63 YEARS
       R/O ARAKERE VILLAGE,
       BEGUR HOBLI, BENGALURU - 560 076.

3.B.   SRI. MANJUNATHA REDDY
       S/O LATE H.KRISHNA REDDY
       AGED 40 YEARS
       R/O ARAKERE VILLAGE,
       BEGUR HOBLI, BENGALURU - 560 076.
                               -8-
                                        NC: 2025:KHC:18562-DB
                                        WA No. 2927 of 2013
                                    C/W WA No. 2895 of 2013
                                        WA No. 5593 of 2013
 HC-KAR



3.C.   SRI. MUNI REDDY
       S/O LATE H.KRISHNA REDDY
       AGED 38 YEARS
       R/O ARAKERE VILLAGE,
       BEGUR HOBLI, BENGALURU - 560 076.

3.D.   SMT. LALITHA.K
       D/O LATE SRI.H. KRISHNA REDDY
       AGED ABOUT 36 YEARS
       R/AT NO.42, 4TH MAIN ROAD,
       3RD CROSS, N.S.PALYA,
       BTM 2ND PHASE, BENGALURU - 560 076.

3.5.   SMT. JYOTHI.K
       D/O LATE SRI.H.KRISHNA REDDY
       AGED ABOUT 36 YEARS
       R/AT OLD POST OFFICE ROAD,
       NEAR ANJANEYA SWAMY TEMPLE,
       DODDABANASAWADI,
       BENGALURU - 560 043.
                                               ...RESPONDENTS
(BY SMT. MAMTHA SHETTY, AGA FOR R1
 SRI UNNIKRISHNAN M. ADV. FOR R2
 SRI VIKRAM HUILGOL, SR. ADV. FOR
 SRI ROHAN HOSMATH, ADV. FOR R3(A-E))

    THIS APPEAL FILED U/S 4 OF THE KARNATAKA HIGH COURT ACT
PRAYING TO SET ASIDE THE ORDER PASSED IN THE WRIT PETITION
NO.37797/2011 (LA-BDA) DATED 03/01/2013.


IN W.A.NO.5593/2013

BETWEEN:
THE STATE OF KARNATAKA
BY ITS SECRETARY,
DEPARTMENT OF HOUSING AND
URBAN DEVELOPMENT,
VIKAS SOUDHA,
BANGALORE-1.
                                                   ...APPELLANT
(BY SMT. MAMATHA SHEETY, AGA)
                             -9-
                                        NC: 2025:KHC:18562-DB
                                      WA No. 2927 of 2013
                                  C/W WA No. 2895 of 2013
                                      WA No. 5593 of 2013
HC-KAR



AND:
1. THE COMMISSIONER
   BANGALORE DEVELOPMENT AUTHORITY,
   KUMARA PARK WEST,
   T.CHOWDAIAH ROAD,
   BANGALORE-560001.

2. SHRI H KRISHNA REDDY
   SON OF HANUMAPPA,
   AGED ABOUT 60 YEARS,
   RESIDENT OF ARAKERE VILLAGE,
   BEGUR HOBLI,
   BANGALORE-560076.
                                               ...RESPONDENTS
(BY SRI. UNNIKRISHNAN M., ADV. FOR R1
 SRI VIKRAM HUILGOL, SR. ADV. FOR
 SRI ROHAN HOSMATH, ADV. FOR R2)


    THIS APPEAL FILED U/S 4 OF THE KARNATAKA HIGH COURT ACT
PRAYING TO SET ASIDE THE ORDER PASSED IN THE WRIT PETITION
37797/11 DATED 03/01/2013.

     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR JUSTICE S.G.PANDIT
           AND
           HON'BLE MR JUSTICE T.M.NADAF

                    ORAL JUDGMENT

(PER: HON'BLE MR JUSTICE S.G.PANDIT)

The above writ appeals are filed, questioning the

correctness and legality of the common order dated

03.01.2013 passed in W.P.No.37797/2011 whereunder,

O.M. dated 13.06.2011 withdrawing notification dated

- 10 -

NC: 2025:KHC:18562-DB

HC-KAR

02.09.2010 issued under Section 48(1) of the Karnataka

Land Acquisition Act, 1894 (for short "the Act")

de-notifying the acquired lands, was quashed.

2. Though the matters are listed for orders, with the

consent of learned counsel appearing for the parties, the

appeals are taken up for disposal.

3. Heard learned counsel Sri.C.V.Kumar for appellants

in W.A.No.2927/2013, Smt.Mamatha Shetty, learned AGA

for respondent No.1, Sri.Unnikrishnan, learned counsel for

respondent No.2/Bangalore Development Authority ("BDA"

for short); Sri.Vikram Huilgol, learned senior counsel for

Sri.Rohan Hosmath, learned counsel for legal

representatives of respondent No.3, the original petitioner

before the writ court in W.A.No.2927/2013 and

W.A.No.2895/2013 and Smt.Mamatha Shetty, learned

AGA for the appellant, Sri.Unnikrishnan, learned counsel

for respondent No.1/BDA and Sri.H.N.Basavaraju, learned

counsel for respondent No.2 in W.A.No.5593/2013.

Perused the writ appeal papers including the affidavit filed

- 11 -

NC: 2025:KHC:18562-DB

HC-KAR

by the legal representatives of the original petitioner dated

26.06.2024.

4. The writ petition was filed questioning the O.M. dated

13.06.2011 by which, the notification issued under Section

48(1) of the Act was withdrawn. Initially, the lands were

acquired under Notification dated 28.07.1990 under the

provisions of Bangalore Development Authority Act for

formation of BTM Layout 6th Stage. The petitioner's land

to an extent of 3 acres was notified for acquisition.

Thereafter, on the representation of the petitioner, by

Notification dated 22.09.2010, the land in question i.e., 3

acres was de-notified. In the meanwhile, the appellants

were allotted sites in the land in question, i.e., Sy.No.80/1

in the year 1994. Subsequently, by another O.M. dated

13.06.2011, the notification issued under Section 48(1) of

the Act was withdrawn, which was the subject matter of

the writ petition. Under impugned order dated

03.06.2013, the learned Single Judge quashed the O.M.

dated 13.06.2011. Being aggrieved by the impugned

- 12 -

NC: 2025:KHC:18562-DB

HC-KAR

order, the appellants herein who were not parties to the

writ petition filed the present appeals, so also the State

Government is in appeal in W.A.No.5593/2013.

5. Learned Senior Counsel Sri.Vikram Huilgol appearing

for legal representatives of the original petitioner would

submit that due to subsequent developments which had

taken place, the writ appeals would no more survive and

interest of the allottees i.e., the appellants herein is

protected. Further, learned senior counsel would submit

that the legal representatives of respondent No.3 herein

executed registered relinquishment deed dated

07.01.2016 in respect of the land in Sy.No.80/1 to an

extent of 3 acres in favour of the BDA and in turn, the BDA

allotted 11 sites to the appellants by executing sale deed

dated 13.01.2016. The 11 sites allotted to the appellants

apparently are in a different survey number. The

appellants were aggrieved, since the de-notification

notification was issued subsequent to allotment of sites.

In fact, the appellants herein had approached this Court in

- 13 -

NC: 2025:KHC:18562-DB

HC-KAR

W.P.No.14170/2011, questioning the de-notification

notification dated 22.09.2010. The said writ petition was

disposed of only on the ground that the said de-

notification notification was withdrawn by subsequent O.M.

dated 13.06.2011.

6. In view of execution of relinquishment deeds by the

legal representatives of the original petitioner i.e.,

respondent No.3 herein, relinquishing their rights over the

land in Sy.No.80/1 and subsequent allotment of 11 sites in

their favour by the BDA, allotment of sites to the

appellants herein is continued and their rights have not

been affected.

7. Learned counsel Sri.Unnikrishnan appearing for BDA

would not dispute the subsequent developments stated

above. He would also state that the allotment made in

favour of the appellants herein would not be cancelled and

their sale deeds are intact.

- 14 -

NC: 2025:KHC:18562-DB

HC-KAR

8. In view of the above, writ appeals stand disposed

of, and to the above extent, the order of the learned

Single Judge is modified.

In view of disposal of W.A.No.2895/2013, acceptance

of service report of court notice to appellants No.7, 8, 10,

11 and 12 would not arise.

Sd/-

(S.G.PANDIT) JUDGE

Sd/-

(T.M.NADAF) JUDGE MPK CT:bms

 
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