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

Bijapur District Central Co-Operative ... vs Rajendrakumar Kathari Principal ...
2025 Latest Caselaw 8034 Kant

Citation : 2025 Latest Caselaw 8034 Kant
Judgement Date : 4 September, 2025

Karnataka High Court

Bijapur District Central Co-Operative ... vs Rajendrakumar Kathari Principal ... on 4 September, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                                              -1-
                                                         NC: 2025:KHC-K:5176-DB
                                                        WA No. 200207 of 2024
                                                    C/W CCC No. 200108 of 2025
                                                        CCC No. 200122 of 2025
                   HC-KAR                                        AND 3 OTHERS


                               IN THE HIGH COURT OF KARNATAKA,

                                      KALABURAGI BENCH

                          DATED THIS THE 4TH DAY OF SEPTEMBER, 2025

                                           PRESENT
                             THE HON'BLE MR. JUSTICE H.P.SANDESH
                                             AND
                               THE HON'BLE MR. JUSTICE T.M.NADAF
                            WRIT APPEAL NO. 200207 OF 2024 (LB-RES)
                                             C/W
                        CIVIL CONTEMPT PETITION NO. 200108 OF 2025
                        CIVIL CONTEMPT PETITION NO. 200122 OF 2025
                                WRIT APPEAL NO. 200239 OF 2024
                                WRIT APPEAL NO. 200241 OF 2024
                                WRIT APPEAL NO. 200242 OF 2024


                   IN WA NO.200207/2024:

                   BETWEEN:
Digitally signed
by SACHIN
Location: HIGH     THE COMMISSIONER,
COURT OF           CITY MUNICIPAL CORPORATION,
KARNATAKA
                   GANDHI CHOWK,
                   VIJAYAPUR - 586 101.
                                                                   ...APPELLANT

                   (BY SRI SACHIN M. MAHAJAN, ADVOCATE)

                   AND:

                   1.   BIJAPUR DISTRICT CENTRAL CO-OPERATIVE
                        BANK LIMITED, BIJAPUR,
                        K.C.NAGAR, SHOLAPUR ROAD,
                           -2-
                                     NC: 2025:KHC-K:5176-DB
                                    WA No. 200207 of 2024
                                C/W CCC No. 200108 of 2025
                                    CCC No. 200122 of 2025
HC-KAR                                       AND 3 OTHERS


     BIJAPUR BY ITS CEO,
     KIZHAKKE KOTTALA KRISHNAN UNNI
     SURENDRANATHAN,
     S/O K.KRISHNAN UNNI MENON,
     AGED ABOUT 65 YEARS,
     OCC: DCC BANK, BIJAPUR,
     R/O BIJAPUR - 586 101.

2.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS PRINCIPAL SECRETARY
     DEPARTMENT OF MUNICIPAL ADMINISTRATION,
     VIKAS SOUDHA,
     BANGALORE - 560 001.

3.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF REVENUE,
     VIKAS SOUDHA, BANGALORE - 560 001.

4.   THE DEPUTY COMMISSIONER,
     VIJAYAPUR DISTRICT,
     GANDHI CHOWK,
     BIJAPUR - 586 101.

                                           ...RESPONDENTS

(BY SRI HARSHAVARDHAN R. MALIPATIL ADV. FOR R1;
 BY SRI MALLIKARJUN C. BASAREDDY, GA FOR R2 TO R4)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
ORDER PASSED IN WRIT PETITION NO.202702/2015 DATED
07.12.2023, BY REJECTING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE.
IN CCC NO.200108/2025:

BETWEEN:

BIJAPUR DISTRICT CENTRAL
CO-OPERATIVE BANK LIMITED,
                           -3-
                                     NC: 2025:KHC-K:5176-DB
                                    WA No. 200207 of 2024
                                C/W CCC No. 200108 of 2025
                                    CCC No. 200122 of 2025
HC-KAR                                       AND 3 OTHERS


BIJAPUR, K.C. NAGAR,
SHOLAPUR ROAD, BIJAPUR,
BY ITS CEO
SIDDAPPA S/O DANAPPA BIRADAR,
AGED ABOUT 65 YEARS,
OCC: CEO OF DCC BANK, BIJAPUR,
R/O: VIJAYAPURA - 586 101.


                                            ...COMPLAINANT

(BY SRI HARSHAVARDHAN R. MALIPATIL, ADV.)

AND:

1.   RAJENDRA KUMAR KATARI,
     PRINCIPAL SECRETARY,
     DEPARTMENT OF REVENUE,
     VIKAS SOUDHA,
     BENGALURU - 560 001.
2.   VIJAYAKUMAR MEKKALAKI,
     THE COMMISSIONER OF
     CITY MUNICIPAL CORPORATION,
     GANDHI CHOWK,
     VIJAYAPURA - 586 101.

                                          ...ACCUSED


3.   STATE OF KARNATAKA
     REPRESENTED BY CHIEF SECRETARY,
     DEPARTMENT OF REVENUE
     VIKAS SOUDHA,
     BENGALURU - 560 001.

                                         ...PROFORMA PARTY

(BY SRI SHIVAKUMAR R. TENGLI, AGA FOR R1 & R3;
    SRI SACHIN M. MAHAJAN, ADVOCATE FOR R2)

     THIS CIVIL CONTEMPT PETITION IS FILED UNDER
SECTION 11 OF THE CONTEMPT OF COURT ACT 1971, PRAYING
                              -4-
                                        NC: 2025:KHC-K:5176-DB
                                       WA No. 200207 of 2024
                                   C/W CCC No. 200108 of 2025
                                       CCC No. 200122 of 2025
HC-KAR                                          AND 3 OTHERS


TO INITIATE CONTEMPT PROCEEDINGS AND SENTENCE THE
ACCUSED NO.1 & 2 FOR CONTEMPT OF DIRECTION OF THIS
HON'BLE COURT DATED 07.12.2023 IN WP.NO.202702 OF
2015 ANNEXURE-A, IN THE INTEREST OF JUSTICE AND
EQUITY.

IN CCC NO.200122/2025:

BETWEEN:

SHIVANAND
S/O SIDRAMAPPA PATIL,
AGED ABOUT 62 YEARS,
R/O: M.G.ROAD, VIJAYAPURA.

                                               ...COMPLAINANT

(BY SRI HARSHAVARDHAN R. MALIPATIL, ADVOCATE)
AND:

1.   RAJENDRA KUMAR KATARI,
     PRINCIPAL SECRETARY,
     DEPARTMENT OF REVENUE,
     VIKAS SOUDHA,
     BENGALURU - 560 001.
2.   VIJAYAKUMAR MEKKALAKI,
     THE COMMISSIONER,
     CITY MUNICIPAL CORPORATION,
     GANDHI CHOWK,
     VIJAYAPURA - 586 101.
                                             ...ACCUSED
3.   STATE OF KARNATAKA,
     REPRESENTED BY CHIEF SECRETARY,
     DEPARTMENT OF REVENUE,
     VIKAS SOUDHA, BENGALURU - 560 001.

                                            ...PROFORMA PARTY

(BY SRI SHIVAKUMAR TENGLI, AGA FOR R1 & R3;
    SRI SACHIN M. MAHAJAN, ADV FOR R2)
                              -5-
                                        NC: 2025:KHC-K:5176-DB
                                       WA No. 200207 of 2024
                                   C/W CCC No. 200108 of 2025
                                       CCC No. 200122 of 2025
HC-KAR                                          AND 3 OTHERS




      THIS CIVIL CONTEMPT PETITION IS FILED UNDER
SECTION 11 OF CONTEMPT OF COURT ACT, 1971, PRAYING TO
INITIATE CONTEMPT PROCEEDINGS AND SENTENCE THE
ACCUSED NO.1 & 2 FOR CONTEMPT OF DIRECTION OF THIS
HON'BLE COURT DATED 07.12.2023 IN WP.NO.204497 OF
2016 ANNEXURE-A, IN THE INTEREST OF JUSTICE AND
EQUITY.

IN WA NO.200239/2024:

BETWEEN:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF MUNICIPAL ADMINISTRATION,
       VIKAS SOUDHA, BANGALORE - 560 001.

2.     THE STATE OF KARNATAKA,
       REPRESENTED BY ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF REVENUE,
       VIKAS SOUDHA, BANGALORE - 560 001.

3.     THE DEPUTY COMMISSIONER,
       VIJAYAPUR, AT VIJAYAPUR.


                                                 ...APPELLANTS

(BY SRI MALLIKARJUN C. BASAREDDY, GA)


AND:

1.   SHIVANAND
     S/O SIDRAMAPPA PATIL,
     AGED ABOUT 54 YEARS,
     OCC: BUSINESS,
     R/O AT M.G. ROAD,
     VIJAYAPURA - 586 101.

2.   THE COMMISSIONER,
                              -6-
                                        NC: 2025:KHC-K:5176-DB
                                       WA No. 200207 of 2024
                                   C/W CCC No. 200108 of 2025
                                       CCC No. 200122 of 2025
HC-KAR                                          AND 3 OTHERS


     CITY MUNICIPAL CORPORATION,
     GANDHI CHOWK,
     VIJAYAPUR - 586 101.

                                              ...RESPONDENTS

(BY SRI HARSHAVARDHAN R. MALIPATIL, ADV. FOR R1;
    SRI SACHIN M. MAHAJAN, ADV. FOR R2)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
ORDER PASSED IN WRIT PETITION NO.204497/2016 DATED
07.12.2023 BY REJECTING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE.

IN WA NO.200241/2024:

BETWEEN:

THE COMMISSIONER,
CITY MUNICIPAL CORPORATION,
GANDHI CHOWK,
VIJAYAPURA - 586 101.


                                                  ...APPELLANT

(BY SRI SACHIN M. MAHAJAN, ADV.)
AND:

1.   SHIVANAND
     S/O SIDRAMAPPA PATIL,
     AGED ABOUT 54 YEARS,
     R/O: AT M.G. ROAD,
     VIJAYAPURA.

2.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF MUNICIPAL ADMINISTRATION,
     VIKAS SOUDHA, BENGALURU - 560 001.
                            -7-
                                      NC: 2025:KHC-K:5176-DB
                                     WA No. 200207 of 2024
                                 C/W CCC No. 200108 of 2025
                                     CCC No. 200122 of 2025
HC-KAR                                        AND 3 OTHERS


3.   THE STATE OF KARNATAKA,
     REPRESENTED BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF REVENUE,
     VIKAS SOUDHA,
     BENGALURU - 560 001.
4.   THE DEPUTY COMMISSIONER,
     VIJAYAPURA DISTRICT,
     OPPOSITE CITY CENTRAL BUS STAND,
     VIJAYAPURA - 586 101.
                                            ...RESPONDENTS

(BY SRI HARSHAVARDHAN R. MALIPATIL, ADV. FOR R1;
    SRI MALLIKARJUN C. BASAREDDY, GA FOR R2 TO R4)
     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
ORDER PASSED IN WRIT PETITION NO.204497/2016 DATED
07.12.2023 BY REJECTING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE.

IN WA NO.200242/2024:

BETWEEN:

1.    THE STATE OF KARNATAKA,
      REPRESENTED BY ITS PRINCIPAL SECRETARY,
      DEPARTMENT OF MUNICIPAL ADMINISTRATION,
      VIKAS SOUDHA, BANGALORE - 560 001.
2.    THE STATE OF KARNATAKA,
      REPRESENTED BY ITS PRINCIPAL SECRETARY,
      DEPARTMENT OF REVENUE,
      VIKAS SOUDHA, BANGALORE - 560 001.

3.    THE DEPUTY COMMISSIONER,
      VIJAYAPUR, AT VIJAYAPUR - 586 101.

                                               ...APPELLANTS

(BY SRI MALLIKARJUN C. BASAREDDY, GA)
                             -8-
                                       NC: 2025:KHC-K:5176-DB
                                      WA No. 200207 of 2024
                                  C/W CCC No. 200108 of 2025
                                      CCC No. 200122 of 2025
HC-KAR                                         AND 3 OTHERS


AND:

1.   BIJAPUR DISTRICT CENTRAL CO-OPERATIVE
     BANK LIMITED,BIJAPUR, K. C. NAGAR,
     SHOLAPUR ROAD, BIJAPUR,
     BY ITS CEO,
     KRISHNAN UNNI SURENDRANANTHAN,
     S/O K. KRISHNAN UNNI MENON,
     AGED ABOUT 65 YEARS,
     OCC: DCC BANK, BIJAPUR,
     R/O BIJAPUR - 586 101.

2.   THE COMMISSIONER,
     CITY MUNICIPAL CORPORATION,
     GANDHI CHOWK,
     VIJAYAPUR - 586 101.

                                             ...RESPONDENTS

(BY SRI HARSHAVARDHAN R. MALIPATIL, ADV. FOR R1;
    SRI SACHIN M. MAHAJAN, ADV. FOR R2)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
ORDER PASSED IN WRIT PETITION NO.202702/2015 DATED
07.12.2023, BY REJECTING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE.


       THESE WRIT APPEALS AND CIVIL CONTEMPT PETITIONS
HAVING BEEN HEARD AND RESERVED FOR JUDGMENT ON
30.08.2025 AND COMING ON FOR 'PRONOUNCEMENT OF
JUDGMENT',    THIS   DAY,   THE     COURT   DELIVERED    THE
FOLLOWING:

CORAM:    HON'BLE MR. JUSTICE H.P.SANDESH
          AND
          HON'BLE MR. JUSTICE T.M.NADAF
                                  -9-
                                               NC: 2025:KHC-K:5176-DB
                                           WA No. 200207 of 2024
                                       C/W CCC No. 200108 of 2025
                                           CCC No. 200122 of 2025
HC-KAR                                              AND 3 OTHERS


                          CAV JUDGMENT

(PER: HON'BLE MR. JUSTICE H.P.SANDESH)

The CCC No.200108/2025 and CCC No.200122/2025

are filed for non-compliance of the order passed by the

learned Single Judge in W.P.No.202702/2015 connected

with W.P.No.204497/2016 dated 07.12.2023 for civil

disobedience vide Annexure-A and the appeals i.e.,

W.A.No.200207/2024, W.A.No.200239/2024,

W.A.No.200241/2024 and W.A.No.200242/2024 are filed

by respondent Nos.1 to 4 challenging the very same order

questioning the order of possession in the event of no

acquisition proceedings are taken.

2. The factual matrix of the case of the

complainants before the learned Single Judge while

seeking the relief of writ of mandamus and for a direction

to the respondents to initiate the acquisition proceedings

in respect of the petitioners properties which are more

fully described in the said writ petitions that the petitioner

- 10 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

in W.P.No.204497/2016 was the owner in possession and

enjoyment of the property bearing CTS No.1126/1-C

(1126/C). The complainant/petitioner claims in the writ

petition that he had constructed three floor building

(ground + two second floors) by investing lakhs of rupees

and several business establishments wherein running the

same in the said building and also the building furnished

with modern amenities, electronic gadgets and fixtures so

as to provide proper and competitive services to the

customers.

3. The case of complainant/petitioner in W.P.

No.202702/2015, is that petitioner was a Co-operative

Society registered under the Karnataka Co-Operative

Societies Act, 1959, engaged in the business of banking

having long standing reputation and huge turnover. It was

catering to the financial and credit requirements of the

people of Bijapur and same was situated in the property

bearing CTS No.1738/1A/2. The petitioner has constructed

three floor building (Ground + two floors) by investing

- 11 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

huge crores of rupees. The building was furnished with

modern amenities, electronic gadgets and fixtures so as to

provide proper and competitive services to the customers.

4. In both the petitions, it is contended that

respondent No.4-Corporation with an intention to

implement the Master plan of the year 2006 to widen the

main road (Mahatma Gandhi road) to an extent of 100 feet

(30 meters), with high handedness demolished the land of

adjoining land owners and illegally threatened to demolish

the properties belonging to the petitioners. Hence, sought

for the relief of mandamus, directing the respondents not

to venture any illegal acts without due process of law.

After demolition, the possession has been taken for the

formation of road, which has been completed.

5. It is also contended that respondent No.4 had

issued notice to the petitioners calling upon them to

express their willingness to accept the compensation of

Rs.6,56,766.80 to an extent of 251.89 square feet in

W.P.No.204497/2016 and Rs.41,46,512/- to an extent of

- 12 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

330 square feet in WP No.202702/2015 of the properties

belonging to the petitioners which were required for

widening the road.

6. It is contended that petitioners cooperated with

respondent No.4 as the properties were required for

widening of the road and the same was for a public

purpose and agreed for the properties to be taken for

widening of the road, but they have agreed to the same

subject to the condition that suitable compensation would

be paid inconsonance with the market rate prevalent as on

the date of taking-up possession of the properties

belonging to the petitioners. Hence, the amount which was

offered by respondent No.4 was received under protest,

without prejudice to the rights of the petitioners.

7. It is also contended that some adjoining owners

and land losers approached this Court in

W.P.No.200660/2016 connected with several other writ

petitions and the said petitions were disposed off and a

- 13 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

compromise was arrived by the parties, awarding higher

compensation.

8. It is also contended by the petitioners' counsel

that in view of the other W.P.No.206277/2016 connected

with other writ petitions, which came to be disposed off on

11.07.2023, and sought for similar relief. The counsel

appearing for respondents in the writ petition i.e.,

respondent No.4-Corporation would contend that the order

passed in W.P.No.206277/2016 connected with other

petitions have been taken up in an appeal, which is

pending adjudication before the Division Bench would also

contend that the petitioners herein would not fall within

the same category of the land losers.

9. The learned Single Judge having taken note of

the contentions of the respective parties and also

considering the material on record that the properties

were similarly situated and the same were also for

widening of the road and also taken note of the fact that

without initiating any process of acquisition, the same was

- 14 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

done and hence the petitioners have to be compensated

on the basis of the norms set out by the respondents will

have to be decided by the respondents and also an

observation made that the same cannot be contrary to the

settled law in force.

10. Having considered the grounds which have

been urged in the petitions and considering the material

on record an observation has been made that admittedly

the properties of the petitioners are taken away, without

any acquisition proceedings and compensation though

paid, it was disputed by the petitioners. Hence, allowed

the petitions with the following observation :-

i) The writ petitions are allowed;

ii) Respondent No.2 is at liberty to acquire the properties of the petitioners in terms of the Right to Fair Compensation and Transparency Land Acquisition, Rehabilitation and Resettlement Act, 2013 by issuing suitable necessary notification within a period of sixty (60) days from the date of receipt of a copy of this order, failing which, respondent No.4 shall handover the possession of

- 15 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

the properties of the petitioners within a period of 60 days thereafter, if not already acquired;

iii) Irrespective of the option chosen, the State shall make payment of damages towards the use of properties from the time of possession that was unauthorisedly taken to the date on which the possession is handed over at Rs.15 per sq.ft. per month being 0.5% on the value of the properties as agreed to be paid under the compromise in WP.No.207059/2014 and connected matters;

iv) As regards the damage cost to the petitioners in lieu of the unlawful demolition and taking away the properties of petitioners, the petitioners are at liberty to file a petition claiming damages;

v) In the event of respondent No.2 choosing to acquire the land, the acquisition shall be completed and necessary compensation be paid to the petitioners under the Right to Fair Compensation and Transparency Land Acquisition, Rehabilitation and Resettlement Act, 2013 by taking the value of the land as on the date on which the notification is issued, the notification shall be issued not later than 60 days from the date of receipt of a certified copy of this order."

11. Now the counsel appearing for the

complainants in the contempt petitions while invoking

- 16 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

contempt jurisdiction has contended that in spite of

representations dated 15.10.2024, 16.02.2024 being

given as per Annexures-B and C, subsequent to passing of

order by learned Single Bench at Annexure-A, the

respondents have not complied with the same. Now it is

contended that in spite of representations are given and

also when the appropriate orders for issuance of

acquisitions proceedings is ordered respondents failed to

comply the same even after lapse of several months,

neither acquisition proceedings initiated nor properties are

returned to petitioners. Hence, invoked contempt

jurisdiction.

12. The appellants in writ appeals i.e., respondent

No.4 as well as respondent Nos.1 to 3 in the above writ

appeals questioned the order of the learned Single Judge

order dated 07.12.2023 on the ground that the learned

Single Judge committed an error in passing such an order

and brought to the notice of this Court the prayer sought

in the writ petitions which is also set-out in the grounds of

- 17 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

the appeals would contend that in absence of a pleading

as well as a relief for possession of the properties, learned

Single Judge ought not to have directed the appellants to

handover the possession to respondent No.1 and

observation that Corporation as well as State Government

forcibly entered the property of respondent No.1, though

the respondent No.1 grievance is in regard to

determination of compensation and that observation is

erroneous and it calls for interference.

13. It also contended that if land is redelivered as

directed by the Court, it will affect the public

communication and compensation offered to respondent

No.1 was not accepted. Hence, it requires interference of

this Court to set aside the order passed by the learned

Single Judge. Both Corporation as well as respondent

Nos.1 to 3 have filed aforesaid appeals contending the

very same grounds.

14. The counsel appearing for respondents in

contempt petitions have filed counter affidavit before the

- 18 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

Court and contend that due to the then old and narrow

roads of Vijayapur City, the residents were facing lot of

hardship and inconvenience, which promoted the

concerned authorities to undertake the work of widening

the main existing roads and also contended in paragraph

No.4 of the affidavit that compensation was paid and also

produced the documents at Annexures-R1 to R4.

15. Additional affidavit of respondent No.2 also filed

before this Court along with three communications which

are dated 13.08.2025, 14.08.2025 and 20.08.2025 and so

also one more affidavit is filed by the Principal Secretary to

the Government, Revenue Department, dated 29.08.2025

regarding initiating a proper and legal acquisition as per

the provisions under Right to Fair Compensation and

Transparency in land Acquisition, Rehabilitation and

Resettlement Act, 2013 and copy of the letter dated

20.08.2025 vide Annexure-R1 and also letter of

communication by Deputy Commissioner vide Annexure-

R2 and notification as per Annexure-R3.

- 19 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

16. It is contended that in pursuance of the

notification, Deputy Commissioner passed an order on

26.08.2025, for initiating the acquisition proceedings as

per Annexure-R4 and also in the affidavit it is stated about

initiation of action against the erring officials relying upon

Annexures-R5 to R7.

17. The counsel appearing for the contempt

proceedings in his arguments would vehemently contend

that the compliance is only partial compliance and not the

compliance as ordered by the learned Single Judge in

entirety.

18. Having considered the compliance affidavit as

well as the grounds which have been urged in the

contempt petitions as well as the writ appeals, the points

that would arise for consideration of this Court are :

i) Whether the complainants have made-out a ground to frame charges against respondents/ accused ?

ii) Whether the appellants have made-out grounds to set-aside the order of the

- 20 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

learned Single Judge passed in writ petitions ?

iii) What order ?

Point Nos.1 and 2 :

19. Having considered the order passed by the

learned Single Judge and also the grounds which have

been urged in the contempt petitions, the grievance of the

complainants is that the order passed by the learned

Single Judge is disobeyed; contempt jurisdiction has to be

invoked.

20. This Court already extracted the order passed

by the learned Single Judge and having considered the

direction issued by the learned Single Judge in direction

No.(ii) of operative portion that respondent No.2 is at

liberty to acquire the properties of the petitioners in terms

of the Right to Fair Compensation and Transparency Land

Acquisition, Rehabilitation and Resettlement Act, 2013 by

issuing suitable necessary notification within a period of

sixty (60) days from the date of receipt of a copy of the

- 21 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

order, failing which, the respondent No.4 shall handover

the possession of the properties of the petitioners within a

period of sixty (60) days thereafter, if not already

acquired.

21. Having considered the aforesaid direction, the

respondent No.2 has not issued necessary notification and

hence contempt proceedings is initiated and now the

material placed on record before this Court that the

Principal Secretary who appeared through video

conference had undertaken to issue the notification in the

previous date and in terms of the said undertaking, now

issued the notification on 26.08.2025. Hence, the second

direction was complied. However, with regard to complete

the process is concerned he submits that it is difficult to

complete the process within sixty days and sought further

time.

22. The main ground urged in the writ appeals is

also that the direction given by the learned Single Judge, if

the same is not complied within sixty days, respondent

- 22 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

No.4 shall hand over the possession of the properties of

the petitioners within a period of 60 days thereafter. The

Principal Secretary also would submit that if additional

time is granted, same could be complied, since they have

to follow the procedure. So also the counsel for the

complaints submits that they are ready to even take the

notice and no objections in view compliance of issuance of

notification.

23. However, keeping in mind the very proviso, we

felt that, it is appropriate to grant hundred (100) days

time instead of sixty (60) days and the Principal Secretary

also agreed for the same to do the same within time.

When such being the case, the question of respondent

No.4 handing over the possession of the properties of the

petitioners within a period of sixty (60) days thereafter

doesn't arise in view of notification and hence the relief

sought in the writ appeals also doesn't survive for

consideration and the same in the event of non-

- 23 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

compliance of direction No.(ii) of the learned Single Judge

order.

24. The very contention urged in the appeals that

there cannot be an order of handing over the possession

of the properties, since the same is used for widening of

the road. It is also not in dispute that the building was

demolished and the road was widened and complainants

also accepted the same.

25. Having considered the direction No.(iv) that as

regards the damage cost to the petitioners in lieu of the

unlawful demolition and taking away the properties of

petitioners, liberty was given to the petitioners to file the

petition claiming damages and hence, question of violation

of direction No.4 doesn't arise.

26. The direction No.(v) is also very clear that in

the event of respondent No.2 choosing to acquire the land,

acquisition shall be completed and necessary

compensation to be paid to the petitioners under the Right

- 24 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

to Fair Compensation and Transparency Land Acquisition,

Rehabilitation and Resettlement Act 2013 by taking the

value of the land as on the date on which the notification

is issued, the notification shall be issued not later than

sixty (60) days from the date of receipt of certified copy of

the order. We have already pointed out that the same was

not complied and hence, contempt proceedings are

initiated.

27. Now notification is already issued and also in

detail discussed about the period of sixty (60) days, which

is extended to one hundred (100) days and hence,

continuing of contempt proceedings in respect of direction

Nos.(ii) and (iv) also doesn't arise.

28. Now the counsel appearing for the complainants

brought to notice of this Court the direction No.3 that

irrespective of the option chosen, the State shall make

payment of damages towards the use of properties from

the time of possession that was unauthorisedly taken to

the date on which the possession is handed at Rs.15/- per

- 25 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

square feet per month being 0.5% on the value of the

properties as agreed to be paid under the compromise in

W.P.No.207059/2024 and connected matters.

29. It is not in dispute that earlier compromise was

entered in W.P.No.207059/2024 and this Court also taken

note of earlier disposing off the petitions by the learned

Single Judge in connected matters with regard to the

similar questions involved in the matter as the relief is

sought in the writ petitions and it is also not in dispute

that an amount was deposited, particularly in

W.P.No.202702/2015 an amount of Rs.41,46,512/- and in

paragraph No.4 of the affidavit filed by the respondent

No.2 also reiterated the same i.e., to an extent of 330

square feet in W.P.No.202702/2015 of the properties

belonging to the petitioner.

30. When such deposit was made in 2015 and in

view of direction by the learned Single Judge, the fact that

the damages were caused towards the use of the

properties from the time of possession that was

- 26 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

unauthorisedly taken to the date on which the possession

was handed over is also not in dispute.

31. When such being the case, the amount which

was already deposited to the tune of Rs.41,46,512/- to be

adjusted in view of directions of the learned Single Judge

in direction No.(iii) and surplus amount could be adjusted

towards the award to be passed in view of the notification

issued by the respondents consequent upon the direction

Nos.2 and 4 of learned Single Judge.

32. When such material were also taken note of and

as observed in the writ petitions, question of continuing

the contempt proceedings doesn't arise in view of detailed

discussion made above and all the directions are made by

issuing notification as well as the adjustment as directed

above. Hence, we have given conscious application of

mind regarding contempt as well as writ appeals and in

view of compliance of the direction given by the learned

Single judge, question of framing of charges against the

- 27 -

NC: 2025:KHC-K:5176-DB

HC-KAR AND 3 OTHERS

respondents doesn't arise. Therefore, contempt proceeding

has to be dropped.

33. So also the grounds which have been urged in

the writ appeals, particularly with regard to taking of

possession is concerned, already notification is issued in

view of the direction No.2 of the learned Single Judge, the

question of handing over the possession also doesn't arise

since the property which was used by taking the

possession though unauthorisedly, but for the public

purpose i.e., for widening the road and consequently writ

appeals are also does not survive for consideration since

the notification already issued and only remaining process

to be done is passing of award and hence question of

delivering the possession does not arise as undertaken by

the respondents.

34. With the above observations, the contempt

proceedings are dropped and writ appeals are disposed of

as the question of handing over the possession as

observed by the learned Single Judge doesn't arise in view

- 28 -

                                         NC: 2025:KHC-K:5176-DB



HC-KAR                                         AND 3 OTHERS


of   subsequent      developments       of   issuance   of   the

notification.


35. The respondents have placed on record the

action initiated against erring officials as directed. Hence,

directed to submit the report regarding the result of action

taken against the erring officials before this Court within

three months.

In view of disposal W.A.No.200207/2024,

W.A.No.200239/2024 and W.A.No.200241/2024,

I.A.No.2/2024 in the respective appeals do not survive for

consideration.

Sd/-

(H.P.SANDESH) JUDGE

Sd/-

(T.M.NADAF) JUDGE

SN

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