Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chief Administrative Officer vs Md Ayaz Khan And Ors
2025 Latest Caselaw 6773 Kant

Citation : 2025 Latest Caselaw 6773 Kant
Judgement Date : 27 June, 2025

Karnataka High Court

The Chief Administrative Officer vs Md Ayaz Khan And Ors on 27 June, 2025

Author: Mohammad Nawaz
Bench: Mohammad Nawaz
                                                -1-
                                                          NC: 2025:KHC-K:3443-DB
                                                          WA No. 200307 of 2024
                                                      C/W WA No. 200308 of 2024

                      HC-KAR



                                  IN THE HIGH COURT OF KARNATAKA,

                                        KALABURAGI BENCH

                               DATED THIS THE 27TH DAY OF JUNE, 2025

                                             PRESENT
                           THE HON'BLE MR. JUSTICE MOHAMMAD NAWAZ
                                                AND
                               THE HON'BLE MRS. JUSTICE K S HEMALEKHA

                             WRIT APPEAL NO.200307 OF 2024 (KLR-CON)
                                               C/W
                             WRIT APPEAL NO.200308 OF 2024 (KLR-CON)


                      IN WRIT APPEAL NO.200307 OF 2024:
                      BETWEEN:

                           THE CHIEF ADMINISTRATIVE OFFICER
                           KARNATAKA STATE BOARD OF AUKAF,
                           #6 CUNNINGHAM ROAD, BENGALURU - 560 052.
                           REPRESENTED THROUGH DISTRICT WAKF
Digitally signed by        COMMITTEE, BIDAR - 585 401.
BASALINGAPPA
SHIVARAJ
DHUTTARGAON                                                         ...APPELLANT
Location: HIGH
COURT OF              (BY SRI. SUDARSHAN M., ADVOCATE)
KARNATAKA
                      AND:
                      1.   MD.AYAZ KHAN
                           S/O MD. KHURSHID KHAN,
                           AGED ABOUT 51 YEARS,
                           OCC: AGRICULTURE,
                           R/O: AGRICULTURE AND
                           TRUSTEE, NOOR EDUCATION TRUST,
                           NOOR COLLEGE PREMISES,
                           HYDERABAD ROAD,
                           BIDAR-585 401.
                              -2-
                                       NC: 2025:KHC-K:3443-DB
                                       WA No. 200307 of 2024
                                   C/W WA No. 200308 of 2024

HC-KAR



2.   THE STATE OF KARNATAKA,
     THROUGH SECRETARY,
     TO REVENUE DEPARTMENT,
     M.S. BUILDING,
     BENGALURU - 560 001.

3.   THE DEPUTY COMMISSIONER,
     BIDAR, D.C. OFFICE,
     BIDAR - 585 401.

4.   THE ASSISTANT COMMISSIONER,
     A.C. OFFICE,
     BIDAR - 585 401.

5.   THE TAHASILDAR,
     BIDAR TAHASIL OFFICE,
     BIDAR-585 401.
                                              ...RESPONDENTS

(BY SRI. RAVI B.PATIL, ADVOCATE FOR R1;
    SRI. MALLIKARJUN C. BASAREDDY- GA FOR R2 TO R5)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
HIGH COURT ACT 1964, PRAYING TO SET ASIDE THE ORDER
OF    THE   LEARNED    SINGLE    JUDGE    PASSED    IN
WP.NO.200460/2024 DATED 14.02.2024, IN THE INTEREST OF
JUSTICE AND EQUITY.


IN WRIT APPEAL NO. 200308/2024:

BETWEEN

     THE CHIEF ADMINISTRATIVE OFFICER
     KARNATAKA STATE BOARD OF AUKAF,
     #6 CUNNINGHAM ROAD, BENGALURU - 560 052.
     REPRESENTED THROUGH DISTRICT WAKF
     COMMITTEE, BIDAR - 585 401.

                                                 ...APPELLANT
(BY SRI. SUDARSHAN M., ADVOCATE)
                              -3-
                                       NC: 2025:KHC-K:3443-DB
                                       WA No. 200307 of 2024
                                   C/W WA No. 200308 of 2024

HC-KAR




AND:
1.   MD.AYAZ KHAN
     S/O MD. KHURSHID KHAN,
     AGED ABOUT 51 YEARS,
     OCC: AGRICULTURE,
     R/O: AGRICULTURE AND
     TRUSTEE, NOOR EDUCATION TRUST,
     NOOR COLLEGE PREMISES,
     HYDERABAD ROAD,
     BIDAR-585 401.

2.   THE STATE OF KARNATAKA,
     THROUGH SECRETARY, TO REVENUE DEPARTMENT,
     M.S. BUILDING,
     BENGALURU - 560 001.

3.   THE DEPUTY COMMISSIONER,
     BIDAR, D.C. OFFICE,
     BIDAR - 585 401.

4.   THE ASSISTANT COMMISSIONER,
     A.C. OFFICE,
     BIDAR - 585 401.

5.   THE TAHASILDAR, BIDAR
     TAHASIL OFFICE,
     BIDAR-585 401.

                                              ...RESPONDENTS

(BY SRI. RAVI B.PATIL, ADVOCATE FOR R1;
    SRI. MALLIKARJUN C. BASAREDDY- GA FOR R2 TO R5)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
HIGH COURT ACT 1964, PRAYING TO SET ASIDE THE ORDER
OF    THE   LEARNED    SINGLE    JUDGE    PASSED    IN
WP.NO.200466/2024 DATED 14.02.2024, IN THE INTEREST OF
JUSTICE AND EQUITY.
                                   -4-
                                            NC: 2025:KHC-K:3443-DB
                                            WA No. 200307 of 2024
                                        C/W WA No. 200308 of 2024

 HC-KAR




      THESE      WRIT   APPEALS     HAVING     BEEN     HEARD        AND
RESERVED FOR JUDGMENT ON 16.06.2025 COMING ON FOR
PRONOUNCEMENT THIS DAY, JUDGMENT WAS DELIVERED
THERE AS UNDER:

CORAM:      HON'BLE MR. JUSTICE MOHAMMAD NAWAZ
            AND
            HON'BLE MRS. JUSTICE K S HEMALEKHA



                         CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE K. S. HEMALEKHA)

The intra Court appeals have been preferred by the Chief

Administrative Officer, Karnataka State Board of Aukaf

('Appellant Board', for short).

2. W.A.No.200307/2024 arises out of

W.P.No.200460/2024 and W.A.No.200308/2024 arises out of

W.P.No.200466/2024.

3. In both the writ petitions, the learned Single Judge

has held that respondent No.1/petitioner is entitled to the

benefit of deemed conversion in respect of land bearing

Sy.No.61/*/10 (61/AA) measuring 02 acres 10 guntas situated

at Haladkeri (K) village, taluka and district Bidar ('petition

NC: 2025:KHC-K:3443-DB

HC-KAR

land', for short), thereby setting aside the order of the Deputy

Commissioner, Bidar.

4. Heard the learned counsel appearing for the

Appellant Board, the learned counsel appearing for the

respondent No.1 and the learned Government Advocate

appearing for the respondent Nos.2 to 5.

5. Learned counsel for respondent No.1 submits that

the State Government had preferred W.A.Nos.200193/2024

and 200194/2024 challenging the orders passed in

W.P.Nos.200466/2024 and 200460/2024, respectively before

this Court. It is submitted that the Co-ordinate Bench of this

Court, by its order dated 11.11.2024, dismissed the said writ

appeals. Against the dismissal of the W.A. No.200193/2024,

the Appellant Board preferred SLP (Civil) Diary

No(s).9532/2025 before the Apex Court. The Apex Court, after

hearing the Appellant Board, was pleased to dismiss the SLP,

having found no reason to interfere with the order passed by

the Co-ordinate Bench of this Court in W.A.No.200193/2024.

Accordingly, it is contended by the learned counsel for the

respondent No.1 that the relief sought in the present appeals

NC: 2025:KHC-K:3443-DB

HC-KAR

do not survive for consideration, in view of the dismissal of the

earlier appeal and SLP, and it is therefore submitted that the

present writ appeals are liable to be dismissed.

6. Per contra, learned counsel appearing for the

Appellant Board submits that the order challenged before the

Apex Court in SLP (Civil) Diary No(s).9532/2025 pertains to the

order dated 11.11.2024 passed in W.A.No.200193/2024, which

was filed by the State Government. It is further submitted that

in the order of the Co-ordinate Bench in W.A. No.200193/2024,

it has been clearly observed that as regards the claim of

respondent No.2 i.e., Appellant Board herein, it shall be open to

the appellant to redress its grievance in accordance with law.

As such, the Appellant Board is entitled to address arguments

on merits in the present appeals.

7. It is contended by the Appellant Board that the

Land Tribunal had earlier passed an order in LRM/134/74-75 in

respect of Sy.No.61 along with other survey numbers situated

at Haladkeri(K) village, Tq. & Dist. Bidar by its order dated

05.06.1975. The Appellant Board after coming to know about

the said order challenged the same by filing writ petition before

NC: 2025:KHC-K:3443-DB

HC-KAR

this Court in W.P. No.2376/1976. This Court, upon hearing the

parties and finding that the Appellant Board was not the party

before the Land Tribunal, remanded back the matter to the

Tribunal for fresh consideration after affording an opportunity

to the Appellant Board.

8. It is the contention of the Appellant Board that on

remand, the Land Tribunal again passed an order on

29.02.1988 granting occupancy rights to the applicants in

respect of few survey numbers including the petition land

without hearing the Appellant Board. Thus, it is contended by

the Appellant Board that the petition land is a wakf property

managed by the Board and the grant of occupancy rights

before the Tribunal in the proceedings was without hearing the

Appellant Board and thus contends that the order passed in writ

petitions is without verifying the ownership of the Appellant

Board.

9. To the said contention raised by the Appellant

Board about the ownership, learned counsel for the respondent

No.1 contends that the occupancy rights were granted by the

Land Tribunal way back in the year 1988 and the said order has

NC: 2025:KHC-K:3443-DB

HC-KAR

attained finality. It is contended that on remand of the said

proceedings in W.P.No.2376/1976, before the Land Tribunal,

the Inspector of the Appellant Board was examined as witness

and the Land Tribunal after considering the material on record

has granted occupancy rights to the applicants vide order dated

29.02.1988. Thus, he would contend that neither the Tribunal

nor any Competent Authority has declared the petition land to

be a wakf property, and on this count as well, the Appellant

Board is not entitled for any relief.

10. Having heard the learned counsel appearing for the

parties, the points that arise for consideration are:

i. Whether the present appeals filed by the Appellant Board would survive for consideration on merits in light of the dismissal of SLP (Civil) Diary No(s).9532/2025, challenged by the Appellant Board against the dismissal of W.A.No.200193/2024 arising out of W.P.No.200466/2024?

ii. Whether the Appellant Board is entitled for any relief in the present appeal in light of the

NC: 2025:KHC-K:3443-DB

HC-KAR

order of the Land Tribunal in File LRM/134/74- 75 dated 29.02.1988?

11. We have given our anxious consideration to the

contentions urged by the learned counsel for the parties and

perused the material placed on record.

12. Both the points are taken up together in order to

avoid repetition of discussion and reasoning.

13. The Appellant Board contends that the petition land

is a wakf property and before the Tribunal proceedings in File

No.LRM/134/74-75 where occupancy rights were granted to the

applicants on 29.02.1988, the Appellant Board was not made

as a party. The Land Tribunal granted occupancy rights by its

final order dated 29.02.1988 in respect of the petition land and

other lands to the applicants. The Appellant Board did not seek

to challenge the Tribunal's order which has attained finality.

After the Tribunal's proceedings concluded and the applicants

were recognized as owners, the respondent No.1 appears to

have purchased the property and thereby made an application

to the Deputy Commissioner, Bidar for conversion of

agricultural land into residential purpose. The said application

- 10 -

NC: 2025:KHC-K:3443-DB

HC-KAR

was rejected and it is this rejection order which was called in

question by respondent No.1 in the writ petitions seeking

deemed conversion for residential purpose, the said writ

petitions came to be allowed by the learned Single Judge.

14. The State challenged the order in the writ petitions

by filing W.A.Nos.200193/2024 and 200194/2024, which came

to be dismissed by the Co-ordinate Bench of this Court on

11.11.2024. The Co-ordinate Bench of this Court in

W.A.No.200193/2024 observed that "it will not be open for

respondent No.2 herein to contend that the property in

question is a wakf property, unless the same is declared by the

Competent Authority and the name of the Wakf Board or any

other institution is reflected in the record of rights'. The

Appellant Board was respondent No.2 in those appeals and filed

SLP (Civil) Diary No(s).9532/2025, which came to be dismissed

by the Apex Court thereby upholding the finding of the Co-

ordinate Bench of this Court, affirming the respondent

No.1/petitioner's ownership and conversion rights.

15. The present appeals are collateral attempts to re-

open an issue already adjudicated and we find no merits in

- 11 -

NC: 2025:KHC-K:3443-DB

HC-KAR

these appeals and same deserve to be dismissed, answering

the points for consideration accordingly, we pass the following:

ORDDER

The writ appeals are hereby dismissed.

Sd/-

(MOHAMMAD NAWAZ) JUDGE

Sd/-

(K S HEMALEKHA) JUDGE

BL

CT:NI

 
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