Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri S Muniraju vs The State Of Karnataka
2025 Latest Caselaw 4643 Kant

Citation : 2025 Latest Caselaw 4643 Kant
Judgement Date : 4 March, 2025

Karnataka High Court

Sri S Muniraju vs The State Of Karnataka on 4 March, 2025

                                                     -1-
                                                           NC: 2025:KHC:9283-DB
                                                           WP No. 35168 of 2018




                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 4TH DAY OF MARCH, 2025

                                               PRESENT
                            THE HON'BLE MR. N. V. ANJARIA, CHIEF JUSTICE
                                                     AND
                                  THE HON'BLE MR. JUSTICE M.I.ARUN
                            WRIT PETITION NO. 35168 OF 2018 (KLR-RES-PIL)
                   BETWEEN:
                   1.     SRI S MUNIRAJU
                          AGED ABOUT 55 YEARS
                          S/O SRI SANDAPPA, EDITOR
                          AT NO.4, CHURCH COMPLEX
                          RANOJI RAO ROAD
                          BASAVANAGUDI
                          BENGALURU-560004

                   2.     SRI M NAGARAJU
                          AGED ABOUT 42 YEARS
                          S/O N MUNIYAPPA
                          SOCIAL WORKER
                          R/A NO.145, SANDAPPA LAYOUT
                          MARUHTI NAGAR, YELAHANKA
                          BENGALURU-560064
                                                                     ...PETITIONERS
Digitally signed   (BY SRI V.K. NARAYANA SWAMY, ADVOCATE FOR
by                 SRI C M VENKATA REDDY, ADVOCATE)
PRABHAKAR
SWETHA
KRISHNAN           AND:
Location: High
Court of
Karnataka          1.     THE STATE OF KARNATAKA
                          REP BY ITS CHIEF SECRETARY TO GOVERNMENT
                          VIDHANA SOUDHA
                          BENGALURU-560001

                   2.     THE STATE OF KARNATAKA
                          REP BY ITS SECRETARY
                          REVENUE DEPARTMENT
                          VIDHANA SOUDHA
                          BENGALURU-560001

                   3.     THE DEPUTY COMMISSIONER
                          BENGALURU URBAN DISTRICT
                                 -2-
                                           NC: 2025:KHC:9283-DB
                                       WP No. 35168 of 2018




      K G ROAD
      BENGALURU-560009

4.    THE ASSISTANT COMMISSIONER
      BENGALURU SOUTH
      KANDAYA BHAVAN, K G ROAD
      BENGALURU-560009

5.    THE TAHASILDAR
      BENGALURU SOUTH TALUK
      KANDAYA BHAVAN, K G ROAD
      BENGALURU-560009

6.    THE INSPECTOR GENERAL OF
      REGISTRATION AND COMMISSIONER
      OF STAMPS
      8TH FLOOR, KANDAYA BHAVAN, K G ROAD
      BENGALURU-560009

7.    THE SUB REGISTRAR
      #76, 36TH MAIN ROAD
      DOLLARS SCHEME, NEAR CENTRAL SILK BOARD,
      BTM LAYOUT IST STAGE
      BENGALURU-560068

8.    SRI R PRABHAKAR REDDY
      AGED ABOUT 45 YEARS
      S/O N RAMA REDDY
      R/A NO.1051, 8TH B MAIN
      19TH CROSS, 7TH SECTOR
      HSR LAYOUT
      BENGALURU-560034


9.    SRI K S VINOD KUMAR
      AGED ABOUT 40 YEARS
      S/O LATE SREENIVASA REDDY
      NO.3, 6TH BLOCK, 17TH MAIN
      KATHALI PALYA, KORAMANGALA LAYOUT,
      BENGALURU-560095

10.   SRI KRISHNAPPA R
      S/O LATE T. RANGAPPA
      AGED ABOUT 47 YEARS

11.   SRI ANJINAPPA
      S/O GALAPPA
      AGED ABOUT 65 YEARS
                                -3-
                                          NC: 2025:KHC:9283-DB
                                         WP No. 35168 of 2018




12.   SRI MUNIRAJU
      S/O. GOWRAMMA
      AGED ABOUT 47 YEARS

13.   SRI FRANCIS
      S/O. ANTHONIYAPPA
      AGED ABOUT 45 YEARS
14.   SMT. NAGAMANI
      D/O. JANGAMAIAH
      AGED ABOUT 45 YEARS

15.   SRI GURUVAIAH
      S/O. GURAMMA
      AGED ABOUT 65 YEARS
      ALL ARE RESIDING AT
      VITTASANDRA VILLAGE
      BEGUR HOBLI
      BANGALORE SOUTH TALUK
      BANGALORE - 560068
                                                ...RESPONDENTS

(BY SMT. NILOUFER AKBAR, AGA FOR R1 TO 7;
SRI B.R. SRIDHAR, ADVOCATE FOR SRI M. SHIVAPRAKASH, ADVOCATE
FOR R10 TO 15)
RESPONDENT NOS.8 & 9 ARE SERVED AND UNREPRESENTED;


       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION PRAYING TO ISSUE A WRIT OF MANDAMUS TO THE
RESPONDENT NOS.1 TO 5 TO IMMEDIATELY TAKEOVER THE CUSTODY
OF THE ENTIRE GOMAL LAND IN SURVEY NO.81 MEASURING 54 ACRES
38 GUNTAS SITUATED AT VITTASANDRA VILLAGE, BEGUR HOBLI,
BENGALURU SOUTH TALUK AND WITH A FURTHER DIRECTION TO THE
SAID RESPONDENTS TO RESERVE THE SAID LAND FOR PUBLIC
PURPOSE AND ETC.


       THIS PETITION COMING ON FOR PRELIMINARY HEARING IN 'B'
GROUP THIS DAY, JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                   -4-
                                              NC: 2025:KHC:9283-DB
                                             WP No. 35168 of 2018




CORAM: HON'BLE THE CHIEF JUSTICE MR. JUSTICE
       N. V. ANJARIA
       and
       HON'BLE MR JUSTICE M.I.ARUN


                         ORAL JUDGMENT

(PER: HON'BLE THE CHIEF JUSTICE MR. JUSTICE N. V. ANJARIA)

Heard learned advocate Mr. V.K. Narayana Swamy for

learned advocate Mr. C.M. Venkata Reddy for the petitioner,

learned Additional Government Advocate Smt. Niloufer Akbar

for respondent Nos.1 to 7 and learned advocate Mr. B.R. Sridhar

for learned advocate Mr. M. Shivaprakash for respondent

Nos.10 to 15.

2. This public interest petition is filed by the petitioners, wherein

petitioner No.1 happens to be the editor of Kannada weekly

magazine and petitioner No.2 projects himself to be a social worker

and a public spirited person.

3. It is the case that the petitioners came to know that land

bearing Sy.No.81 which is a gomal land admeasuring 54 Acres 38

NC: 2025:KHC:9283-DB

Guntas situated at Vittasandra Village, Begur Hobli, Bengaluru

South Taluka was illegally occupied and attempted to be grabbed

by land mafia and allegedly criminal persons. It was the case that

they wanted to form a private layout on the land by carving of sites

and selling the same to the purchasers by obtaining spurious

documents like khata, RTC etc., from the revenue authorities in

collusion.

3.1 It was stated that these details were highlighted in the

Kannada weekly magazine but the authorities did not take any

action. It was the case that since valuable gomal land was

allegedly grabbed and was being looted causing huge loss to the

government exchequer. In this regard, several FIRs were also filed.

The petitioners came up with the present public interest litigation,

wherein multiple prayers are advanced.

3.2 First prayer was to direct respondent Nos.1 to 5 to takeover

the custody of the entire land Sy.No.81 which was claimed to be

gomal land at Vittasandra Village. The second prayer was for

restraining the execution and registration of sale deeds in respect

of the land by respondent Nos.6 and 7 and further direction was

prayed for against the government and the governmental

NC: 2025:KHC:9283-DB

authorities to order probe into the entire alleged land grabbing

scam and take appropriate action.

3.3 Yet another prayer was advanced seeking to declare that all

revenue entries like khata, RTC and other encumbrance

certificates issued in respect of the said land Sy. No.81 as illegal

and are in breach of the provisions of the Karnataka Land Revenue

Act,1964 as well as the Rules and guidelines in that regard. It was

also prayed to declare that the sale deed executed by respondent

Nos.8 and 9 in favour of different purchasers to be illegal.

3.4 The pendency of the petition witnessed orders passed by this

court from time to time dealing with the subject matter. Pleadings

were also filed by the contesting respondents seeking to refute the

case of the petitioners giving the factual details about the

controversy.

3.5 Lastly, figures on record the memo dated 19.02.2025 filed by

learned Additional Government Advocate, whereby copy of the

order dated 13.02.2025 passed by the Special Deputy

Commissioner-II, Bengaluru in Case No.RRT(2)(S)CR:07/2021-22

is produced. The order relates to the suo motu initiated by the

NC: 2025:KHC:9283-DB

Special Deputy Commissioner-II at the request of the Tahsildar in

relation to the subject matter land.

4. The detailed report about the status in respect of Sy. No.81

was obtained as also about the surplus gomal land. The said

proceedings also dealt with the aspect of proposal to reserve land

for constructing a Government Speciality Hospital on the said land.

4.1 The said order of the Special Deputy Commissioner dated

13.02.2025 records the findings as under,

"Upon careful examination of records, including the certified copy of the Saguvali Chit Register Extract, RTCs, and survey records, it is confirmed that the original grantees were in possession of the granted land. A personal visit to the Office of the Tahsildar and verification of available records further substantiated the legitimacy of the grant. Additionally, the legal heirs of the original grantees have continued to hold possession and have executed sale deeds, reinforcing their claim.

Section 136(3) of the Karnataka Land Revenue Act provides the Special Deputy Commissioner with the authority to review and rectify revenue entries where there is an error or fraud. In the present case, there is no evidence indicating that the original grants were obtained by misrepresentation or fraud. Furthermore, the continuous possession of the land by the grantees, as reflected in the RTCs, and the payment of land revenue support the respondents' claim to ownership.

NC: 2025:KHC:9283-DB

By considering all these things, I am of the opinion that, the impugned proceedings are liable to be dropped. Further, the revenue entry has to be mutated in the name of the land owners."

4.2 It is an order passed under Section 136(3) of the Karnataka

Land Revenue Act, 1964, wherein the final findings and directions

came to be given as under,

"1. The Tahsildar shall verify the grant documents furnished by the respondents and, upon confirmation of their authenticity, ensure the continuation of their names in the revenue records, as the grant is found to be genuine.

2. The Tahsildar shall take necessary legal action to identify and remove unauthorized encroachments from the land measuring 11 acres and 25 guntas, as per the report. This process shall be conducted in accordance with the provisions of the Karnataka Land Revenue Act, 1964, and other applicable laws.

3. The Tahsildar shall formally communicate with the beneficiary institutions, namely the Bangalore Development Authority (BDA) and Bangalore Metro Rail Corporation Limited (BMRCL), directing them to take appropriate measures to safeguard the land granted to them for public purposes as per Government Orders No. LND(S)CR/271/19-20 and No.LND(B)CR/100/19-20."

4.3 The writ petition is liable to be disposed of in light of the

aforesaid order dated 13.02.2005 passed under Section 136(3) of

the Karnataka Land Revenue Act, 1964.

NC: 2025:KHC:9283-DB

5. In view of the above, no further consideration survives in the

present public interest litigation, the aggrieved parties are at liberty

to have their own recourse, if permissible in law.

Sd/-

(N. V. ANJARIA) CHIEF JUSTICE

Sd/-

(M.I.ARUN) JUDGE

KPS

 
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