Citation : 2025 Latest Caselaw 6555 Kant
Judgement Date : 23 June, 2025
-1-
NC: 2025:KHC:21843
WP No. 17781 of 2025
HC-KAR
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 23RD DAY OF JUNE, 2025
BEFORE
THE HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM
WRIT PETITION NO. 17781 OF 2025 (LB-BMP)
BETWEEN:
SRI. N. JANARDHANA BABU
S/O SRI. H.NARAYANASWAMY,
AGED ABOUT 62 YEARS,
RESIDING AT FLAT NO.A2101,
VAISHNAVI TERRACES APARTMENT,
DORESANIPALYA,
CHANDRA REDDY LAYOUT,
BENGALURU 560 076.
SENIOR CITIZEN BENEFIT NOT CLAIMED
...PETITIONER
(BY SRI. PRAMODA GOWDA T P.,ADVOCATE)
AND:
1. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU 560 002,
Digitally signed by REPRESENTED BY ITS COMMISSIONER.
NAGARAJA B M
Location: HIGH
COURT OF 2. STATE OF KARNATAKA,
KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASASOUDHA,
DR. B.R.AMBEDKAR VEEDHI,
BENGALURU 560 001,
REPRESENTED BY ITS SECRETARY.
3. THE ASSISTANT DIRECTOR,
TOWN PLANNING, SOUTH ZONE
BRUHATH BANGALORE
MAHANAGARA PALIKE,
-2-
NC: 2025:KHC:21843
WP No. 17781 of 2025
HC-KAR
9TH CROSS, 9TH MAIN,
2ND BLOCK, JAYANAGAR,
BENGALURU - 560 011.
...RESPONDENTS
(BY SRI. PAWAN KUMAR, ADVOCATE FOR R1 AND R3;
SRI. H.K. KENCHEGOWDA AGA FOR R2)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE
A WRIT OF CERTIORARI OR ANY OTHER APPROPRIATE WRIT
OF LIKE NATURE, OR DIRECTION, QUASHING THE DEMAND
NOTICE DATED 18-03-2025, BEARING NOS.
BBMP/EODB/CH/52575/24-25 AND DEMAND NOTICE DATED
BBMP/EODB/CH/52576/24-25, 13-03-2025, BOTH BEARING
ISSUED BY THE RESPONDENT NO. 3 DEMANDING PAYMENT
TOWARDS GROUND RENT (INCLUDING GST) AND LABOUR
CESS AMOUNT AND OTHER ADDITIONAL CHARGES AND
LEVIES AT ANNEXURE-A AND B.
THIS PETITION, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR JUSTICE SACHIN SHANKAR MAGADUM
ORAL ORDER
The captioned petition is filed seeking the following
reliefs:
a) Issue a Writ of Certiorari or any other appropriate Writ of like nature, or direction, quashing the Demand Notice dated 18-03-2025, bearing Nos.BBMP/EoDB/CH/52575/24-25 and Demand Notice dated 13-03-2025, bearing BBMP/EoDB/CH/52576/24-25, both issued by the Respondent No.3 demanding payment towards Ground Rent (including GST) and Labour cess amount and other additional charges and levies at ANNEXURE-A & B.
NC: 2025:KHC:21843
HC-KAR
b) Grant such other and further relief/s as this Hon'ble Court deems fit in the facts and circumstances of the case in the interests of justice and equity."
2. It is brought to the notice of this Court that
across the Bar, the issue is dealt by the Co-ordinate Bench
in the reported judgment in W.P.No.23086/2022 and
connected matters. The Co-ordinate Bench, while
deciding the issue, has set-aside the Karnataka Municipal
Corporations and Certain Other Law (Amendment) Act,
2021 (Karnataka Act No.01 of 2022) and the Karnataka
Municipal Corporations and Certain Other Law
(Amendment) Act, 2023, (Karnataka Act No.37 of 2024).
Therefore, this Court deems it fit to cull out the operative
portion of the order, which reads as under;
"ORDER
(i) The writ petitions are partly allowed.
(ii) The Karnataka Municipal Corporations and Certain Other Law (Amendment) Act, 2021 (Karnataka Act No.01 of 2022), is hereby quashed and set aside.
(iii) The Karnataka Municipal Corporations and Certain Other Law (Amendment) Act, 2023, (Karnataka Act No.37 of 2024), is hereby quashed and set aside.
NC: 2025:KHC:21843
HC-KAR
(iv) It is hereby declared that the provisions contained in Section 18-A of the Karnataka Town and Country Planning Act, 1961, read with Rules 37-A and 37-C of the Karnataka Planning Authority Rules, 1965, are applicable only in respect of 'Development Plan' containing the proposal for construction on plots measuring more than 20,000 square meters in extent and not in respect of plots measuring less than 20,000 square meters.
(v) It is hereby declared that if fee has been earlier collected for change of land use or while approving a layout plan, fee shall not be collected for subsequent 'Development Plan' in terms of the 'Note' found below TABLE I of Rule 37-A of the Karnataka Planning Authority Rules, 1965.
(vi) It is hereby declared that the linking of the fee leviable under Rule 37-A of the Karnataka Planning Authority Rules, 1965, to the 'market value' or 'guidance value' as determined under Section 45-B of the Karnataka Stamp Act, 1957, is illegal. However, liberty is reserved to the respondent-State Government and the BBMP to re-fix a standard after collecting empherical data.
(vii) Consequently, all the impugned Circulars which seek to give effect to the Rules 37-A and 37-C of the Karnataka Planning Authority Rules, 1965, are hereby quashed and set aside.
NC: 2025:KHC:21843
HC-KAR
(viii) It is hereby declared that Clause 3.8 of the Bengaluru Mahanagara Palike Building Bye- laws, 2003, providing for 'Ground Rent', is illegal and are accordingly quashed and set aside.
(ix) Consequently, all the impugned Demand Notices raised by the respondent-BBMP, in respect of the writ petitioners herein are also quashed and set aside. It would be advisable that the BBMP may come out with a scheme for 'One Time Settlement' and settle the levy and collect the fee generally acceptable to the citizens of Bengaluru. This would also augment the present situation."
3. In the present writ petition, the core issue raised
stands substantially covered and decided by the
authoritative pronouncement of the coordinate bench,
wherein the writ petitions were partly allowed and several
consequential reliefs were granted. The Hon'ble Court, in
unequivocal terms, quashed and set aside the Karnataka
Municipal Corporations and Certain Other Law
(Amendment) Acts of 2021 and 2023 (Karnataka Act
Nos.01 of 2022 and 37 of 2024 respectively).
NC: 2025:KHC:21843
HC-KAR
4. The Court further declared that the provisions
under Section 18-A of the Karnataka Town and Country
Planning Act, 1961, read with Rules 37-A and 37-C of the
Karnataka Planning Authority Rules, 1965, are applicable
only to development proposals concerning plots exceeding
20,000 square meters, and not to smaller plots.
Importantly, it was also held that if a fee has been
previously collected for change of land use or approval of
layout plan, no further fee shall be levied for subsequent
development plans, in view of the explanatory 'Note' to
Table I of Rule 37-A.
5. The Court declared illegal the linkage of such
levies to market or guidance value under Section 45-B of
the Karnataka Stamp Act, and consequently, quashed all
Circulars and demand notices issued to give effect to such
unlawful interpretations. Clause 3.8 of the BBMP Building
Bye-laws, 2003, imposing 'Ground Rent', was also struck
down.
NC: 2025:KHC:21843
HC-KAR
6. In view of these comprehensive declarations and
findings, it is submitted that the controversy raised in the
present writ petition no longer survives for adjudication
independently, as it is squarely covered by the binding
judgment of the coordinate bench. In the light of the law
laid down in the reported judgment substantially covering
the issue, which is raised in the captioned writ petition, the
writ petition is liable to be allowed strictly aligning to the
operative portion of the said writ petition.
7. In view of the above, this Court proceeds to pass
the following;
ORDER
(i) The writ petition is allowed.
(ii) The impugned demand notices dated 18.03.2025 and 13.03.2025 issued by respondent No.3 as per Annexures-A and B respectively are hereby set-aside.
NC: 2025:KHC:21843
HC-KAR
(iii) Respondent- BBMP hereby directed to issue fresh/modified plan as the case may be.
(iv) Respondent- BBMP is hereby directed to forthwith process the petitioner's application seeking building license and sanction of the building plan, strictly in accordance with law.
(v) It is made clear that the issuance of the building license and approval plan shall not be withheld merely on the ground that the BBMP is contemplating to file an appeal against the reported judgment.
(vi) If the building license and sanction plan are issued, the same shall be subjected to the outcome of any appeal that may be filed by the BBMP against the judgment.
Pending applications, if any, are also disposed off.
Sd/-
(SACHIN SHANKAR MAGADUM) JUDGE
ALB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!