Citation : 2025 Latest Caselaw 8503 Kant
Judgement Date : 17 September, 2025
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 17TH DAY OF SEPTEMBER, 2025
PRESENT
THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
AND
THE HON'BLE MR. JUSTICE UMESH M ADIGA
REVIEW PETITION NO.192 OF 2025
C/W
REVIEW PETITION NO.148 OF 2025
REVIEW PETITION NO.149 OF 2025
REVIEW PETITION NO.161 OF 2025
REVIEW PETITION NO.193 OF 2025
IN R.P.NO.192/2025
BETWEEN:
VENKATARAMANA
@ VENKATARAMANAPPA
S/O. LATE GANGAPPA
R/AT NO.160, IN SY.NO.24,
KADUBEESANAHALLI VILLAGE,
VARTUR HOBLI, BENGALURU EAST
TALUK, BENGALURU - 560 087
SINCE DEAD BY LRS
1. SRI. V. SRINIVAS,
S/O. LATE SRI VENKATARAMANA,
AGED ABOUT 55 YEARS,
RESIDING AT NO.161, (SY.NO.24),
KADUBEESANAHALLI VILLAGE,
VARTUR HOBLI, BENGALURU
EAST TALUK, BANGALORE - 560 087
2. SMT. VENKATALAKSHMI
D/O. LATE SRI. VENKATARAMANA
AGED ABOUT 57 YEARS
R/AT NO.119, KARIYAMMANA
AGRAHARA BELANDUR POST
BENGALURU - 560 103
-
2
V. MUNIYAPPA
S/O. SRI VENKATARAMANA
@ VENKATARAMANAPPA
SINCE DEAD REPRESENTED
BY HIS LRS
3. SMT. MANJULA. T
W/O. V. MUNIYAPPA
AGED ABOUT 56 YEARS
4. RAGHUPATHY M.
S/O. V. MUNIYAPPA
AGED ABOUT 34 YEARS,
5. PRASANNA KUMAR M.
S/O. LATE V. MUNIYAPPA
AGED ABOUT 36 YEARS
PETITIONERS NO.3 TO 5
ARE RESIDING AT NO.24/164,
MUNIYAPPA BUILDING,
KADUBISANAHALLI, KARIYAMMA
AGRAHARA MAIN ROAD
NEAR NCC APARTMENT
BELLANDUR POST,
BENGALURU - 560 103.
6. SHANKARAPPA
S/O. SRI VENKATARAMANA
AGED ABOUT 53 YEARS
R/AT. NO.159, (IN SY.NO.24)
KADUBEESANAHALLI VILLAGE
VARTHUR HOBLI,
BENGALURU EAST TALUK
BENGALURU - 560 087
7. SATISH RAO
S/O. SHRI RAJARAM
AGED ABOUT 46 YEARS
R/AT. NO.147, IN SY. NO.24
KADUBEESANAHALLI VILLAGE
VARTHUR HOBLI,
BENGALURU EAST TALUK,
-
3
BENGALURU - 560 087
...PETITIONERS
(BY SRI. MANMOHAN .P.N., ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
DEPARTMENT OF INDUSTRIES
AND COMMERCE, VIDHANA VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
2. THE KARNATAKA INDUSTRIES
AREA DEVELOPMENT (KIADB)
BOARD OFFICE, AT NO.14/3, 2ND FLOOR
RASHTROTHANA PARISHAD BUILDING
NRUPATHUNGA ROAD, BENGALURU - 01
BY ITS EXECUTIVE MEMBER
3. THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA INDUSTRIAL AREA
DEVELOPMENT BOARD COMPLEX,
14TH CROSS, PEENYA 2ND STAGE
BENGALURU - 560 058
4. MYSORE IT SOLUTIONS PRIVATE LIMITED
OFFICE AT NO.619/H, 36 CROSS,
II BLOCK NEAR ESI HOSPITAL
RAJAJINAGAR, BENGALURU - 560 001
5. SMT. MANJULA
D/O. LATE SRI. VENKATARAMANA
R/AT NO.162, KADUBISANAHALLI
BELANDUR POST, BENGALURU - 56010
...RESPONDENTS
THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE 1
R/W SEC.114 OF CPC, PRAYING TO REVIEW THE ORDER DATED
21.02.2025 PASSED IN WRIT APPEAL NO.1146/2022 PASSED BY
THIS HONBLE COURT DEEMED FIT IN THE FACTS AND
-
4
CIRCUMSTANCES OF THE CASE IN THE INTEREST OF JUSTICE
AND EQUITY.
IN R.P. NO.148 OF 2025
BETWEEN:
1. SRI. MAHESH K CHAWLA
S/O LATE KISHANDAS CHAWLA
AGED ABOUT 72 YEARS
RESIDING AT No.28 "SHIV SHAKTI"
SERPENTINE ROAD
KUMARA PARK WEST
BENGALURU-560 020
2. SRI. NARAIN K CHAWLA
S/O LATE KISHANDAD CHAWALA
AGED ABOUT 69 YEARS
RESIDING AT No.28 "SHIV SHAKTI"
SERPENTINE ROAD, KUMARA PARK WEST
BENGALURU-560 020
3. SRI. VINOD K CHAWLA
S/O LATE KISHANDAS CHAWALA
AGED ABOUT 67 YEARS
RESIDING AT No.36, CHAWLA HOUSE
12TH BLOCK, 10TH CROSS
KUMARA PARK WEST
BENGALURU-560 020
4. AMAR G CHAWLA
S/O LATE KISHANDAS CHAWALA
AGED ABOUT 59 YEARS
R/O No.27, "SHIV SHAKTI"
SERPENTINE ROAD, KUMARA PARK WEST
BENGALURU-560 020
5. ANIL S CHAWLA
S/O SHYAM K CHAWALA
AGED ABOUT 54 YEARS
R/O. B-23, TALLAM RESIDENCY
-
5
No.11, SERPENTINE ROAD
KUMARA PARK WEST
BENGALURU-560 020
6. NARESH S CHAWLA
S/O SHYAM K CHAWALA
AGED ABOUT 52 YEARS
R/O. B-23, TALLAM RESIDENCY
No.11, SERPENTINE ROAD
KUMARA PARK WEST
BENGALURU-560 020
...PETITIONERS
(BY SRI. K.G. RAGHAVAN, SENIOR ADVOCATE FOR
SRI. VARDHAMAN V GUNJAL, ADVOCATE)
AND:
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
COMMERCE AND INDUSTRIES DEPARTMENT
M.S. BUILDING, BENGALURU-560 001
2. KARNATAKA INDUSTRIAL AREAS
DEVELOPMENT BOARD
THE SPECIAL LAND ACQUISITION OFFICER
(BMRCL), 1ST FLOOR,
RASHTROTHANA PARISHAT BUILDING
14/3A, NRUPATHUNGA ROAD
BENGALURU-560 001
3. BANGALORE METRO RAIL
CORPORATION LTD.
REP. BY ITS MANAGING DIRECTOR
BMRCL, 3RD FLOOR, BMTC COMPLEX
K.H. ROAD, BENGALURU-560 027
...RESPONDENTS
-
6
THIS REVIEW PETITION IS FILED UNDER ORDER 47
RULE 1 R/W SEC. 114 OF CPC, PRAYING ON THESE
GROUNDS AND AMONG OTHER GROUNDS THE IMPUGNED
JUDGMENT PASSED IN WP No.10489/2015 DATED
21.02.2025, THE PETITIONERS PRAY THAT THE IMPUGNED
JUDGMENT TO BE REVIEWED.
IN R.P. No.149/2025:
BETWEEN:
1. N. SUDHIR KUMAR GOYAL
AGED ABOUT 72 YEARS
AT No.71, SOUTH CROSS ROAD
KRISHNA KUTEER APARTMENT
GROUND FLOOR A AND B
BASAVANAGUDI
BENGALURU-560 004
2. RAJENDRA KUMAR
AGED ABOUT 62 YEARS
S/O LATE SAGARMAL CHANDULAL KOTHARI
AT 39/1, SKR ROAD
BENGALURU-560 002
3. MAHENDRA KUMAR
AGED ABOUT 64 YEARS
S/O LATE SAGARMAL CHANDULAL KOTHARI
AT 39/1, SKR ROAD
BENGALURU-560 002
...PETITIONERS
(BY SRI. K.G. RAGHAVAN, SENIOR ADVOCATE FOR
SRI. VARDHAMAN V. GUNJAL, ADVOCATE)
AND:
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
COMMERCE AND INDUSTRIES DEPARTMENT
M.S. BUILDING, BENGALURU-560 001
-
7
2. KARNATAKA INDUSTRIAL AREAS
DEVELOPMENT BOARD
REP. BY ITS CHIEF EXECUTIVE OFFICER/
EXECUTIVE MEMBER
KHANIJA BHAVANA, RACE COURSE ROAD
BENGALURU-560 001
3. THE SPECIAL LAND ACQUISITION OFFICER
(KIADB METRO)
1ST FLOOR, WEST WING
RASHTROTHANA PARISHAT BUILDING
14/3A, NRUPATHUNGA ROAD
BENGALURU-560 001
4. BANGALORE METRO RAIL
CORPORATION LTD
REP. BY ITS MANAGING DIRECTOR
K.H. ROAD, BENGALURU-560 002
(RESPONDENT No.4 IS A FORMAL PARTY)
...RESPONDENTS
THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE 1
R/W SEC. 114 OF CPC, PRAYING TO THE PETITIONERS IN W.P.
No.23940/2015 (LA-KIADB) PRAY ON THESE GROUNDS AND
AMONG OTHER GROUNDS THE IMPUGNED JUDGMENT PASSED IN
WRIT PETITION No.23940/2015 (LA-KIADB) DATED 21.02.2025
KINDLY BE REVIEWED.
IN R.P.NO.161/2025
BETWEEN:
1. SRI KRISHNA KHANDIGE
SINCE DECEASED BY HIS LR'S,
1A. SMT. SHEELA KHANDIGE
W/O LATE KRISHNA KHANDIGE
AGED ABOUT 56 YEARS.
1B. SRI. VARUN KHANDIGE
S/O LATE KRISHNA KHANDIGE
AGED ABOUT 29 YEARS.
-
8
1C. SRI. ABHIJAY KHANDIGE
S/O LATE KRISHNA KHANDIGE
AGED ABOUT 22 YEARS.
(REPRESENTED BY PETITIONERS
1B AND 1C ARE REPRESENTED BY
PETITIONER NO.1A, AS THEIR GPA HOLDER.)
PETITIONERS NO.1A TO 1C ARE
R/AT NO.4002, 4TH FLOOR,
SAAYA SERENE APARTMENT,
OPPO: ADARSH RHYTHM,
PANDURANGANAGAR,
BENGALURU - 560 076.
2. SMT. DHARMA SOMASHEKHAR,
W/O K.M. SOMASHEKHAR,
AGED ABOUT 57 YEARS,
R/AT NO.1188, 3RD CROSS,
26TH MAIN, 1ST PHASE,
J.P. NAGAR, BENGALURU - 78.
...PETITIONERS
(BY SRI. R.S. RAVI, SR. ADVOCATE FOR
SRI. AKARSH KUMAR GOWDA, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA,
DEPARTMENT OF INDUSTRIES
AND COMMERCE, VIDHANA SOUDHA
BENGALURU - 560 001.
BY ITS PRINCIPAL SECRETARY.
2. THE SPECIAL LAND ACQUISITION OFFICER,
KARNATAKA INDUSTRIAL AREA DEVELOPMENT
BOARD, KINI BUILDING, 1ST CROSS, 3RD FLOOR,
GANDHI NAGAR, BENGALURU - 560 009.
3. THE MANAGING DIRECTOR,
BANGALORE METRO RAIL
CORPORATION LTD., B.M.T.C.
COMPLEX, 3RD FLOOR, K.H. ROAD,
SHANTHI NAGAR, BENGALURU - 27.
-
9
4. THE MANAGING DIRECTOR,
BANGALORE METROPOLITAN
TRANSPORT CORPORATION,
B.M.T.C. COMPLEX, 3RD FLOOR,
K.H. ROAD, SHANTHI NAGAR,
BENGALURU - 27.
...RESPONDENTS
THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE 1
R/W SEC.114 OF CPC, PRAYING TO REVIEW THE JUDGMENT
AND ORDER DATED 21.02.2025 PASSED IN W.P.NO.56771/2013
IN THE INTEREST OF JUSTICE AND EQUITY.
IN R.P.NO.193/2025:
BETWEEN:
1. SRI. V. SRINIVAS,
S/O. LATE SRI VENKATARAMANA,
AGED ABOUT 55 YEARS,
RESIDING AT NO.161, (SY.NO.24),
KADUBEESANAHALLI VILLAGE,
VARTUR HOBLI, BENGALURU
EAST TALUK, BANGALORE - 560 087
... PETITIONER
(BY SRI. MANMOHAN .P.N., ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
DEPARTMENT OF INDUSTRIES
AND COMMERCE, VIDHANA VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
2. THE KARNATAKA INDUSTRIES
AREA DEVELOPMENT (KIADB)
BOARD OFFICE, AT NO.14/3, 2ND FLOOR
RASHTROTHANA PARISHAD BUILDING
NRUPATHUNGA ROAD, BENGALURU - 01
BY ITS EXECUTIVE MEMBER
-
10
3. THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA INDUSTRIAL AREA
DEVELOPMENT BOARD COMPLEX,
14TH CROSS, PEENYA 2ND STAGE
BENGALURU - 560 058
4. MYSORE IT SOLUTIONS PRIVATE LIMITED
OFFICE AT NO.619/H, 36 CROSS,
II BLOCK NEAR ESI HOSPITAL
RAJAJINAGAR
BENGALURU - 560 001
...RESPONDENTS
THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE 1
R/W SEC.114 OF CPC, PRAYING TO RECALL AND REVIEW THE
ORDER DATED 21.02.2025 PASSED IN WRIT APPEAL
NO.1198/2022 PASSED BY THIS HONBLE COURT DEEMED FIT IN
THE FACTS AND CIRCUMSTANCES OF THE CASE IN THE
INTEREST OF JUSTICE AND EQUITY.
THESE REVIEW PETITIONS HAVING BEEN HEARD AND
RESERVED FOR JUDGMENT ON 29.08.2025 AND COMING ON FOR
PRONOUNCEMENT OF JUDGMENT THIS DAY, ANU SIVARAMAN
J., PRONOUNCED THE FOLLOWING:
CORAM: HON'BLE MRS. JUSTICE ANU SIVARAMAN
and
HON'BLE MR. JUSTICE UMESH M ADIGA
-
11
CAV JUDGMENT
(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)
These review petitions are filed seeking a review of the
common judgment dated 21.02.2025 in Writ Appeal
No.1071/2022 (LA- KIADB) and connected matters.
2. We have heard Shri. K.G. Raghavan, learned
senior counsel as instructed by Shri. Vardhaman V. Gunjal,
learned advocate appearing for the review petitioners in
R.P.No.148/2025 and R.P.No.149/2025. Shri. R.S. Ravi,
learned senior counsel as instructed by Shri. Akarsh Kumar
Gowda, learned advocate appearing for the review petitioner
in R.P.No.161/2025 and Shri. Manmohan. P.N, learned
counsel appearing for the review petitioners in
R.P.No.192/2025 and R.P.No.193/2025.
3. The main ground urged by the learned senior
counsel appearing for the petitioners in R.P.No.148/2025
and R.P.No.149/2025 is as follows:-
It is contended that a challenge had been raised by the
petitioner as against the award in question on the specific
-
ground that the award was non est in law. It is contended
that a specific ground has been raised at Ground 'H' of the
Writ Petition that the award was passed without following
the procedure laid down under Sections 9, 10, 11 and 12 of
the Land Acquisition Act, 1894 and that therefore the award
passed at Annexures 'W1' and 'W2' was non est in law and
was stillborn. It is contended that in the said circumstances,
this Court ought to have remanded the Writ Petition to the
learned Single Judge for a consideration on the facts of the
matter.
4. In R.P.No.192/2025 and R.P.No.193/2025,
learned counsel appearing for the petitioners raises these
contentions:-
"1. This Hon'ble Court has not considered the Judgment passed by the Hon'ble Supreme Court in Bernard Francis Joseph Vaz and others Vs. Government of Karnataka and others, which is applicable to the present case.
2. This Hon'ble Court has not considered the memo dated 26.11.2024 requesting this Hon'ble Court to permit the Petitioner to retain his house situated in Sy.No.24.
-
3. It is just and necessary to consider the market value of the property as on 21.02.2025 and to pay compensation by shifting the date of the award.
4. This Hon'ble Court has not considered the disproportionate and unjustifiable delay between the date of issuance of the notification and the date of the award.
5. The petitioner is required to vacate the property with paltry compensation which is highly arbitrary and discriminatory and in violation of Article 14 of the Constitution of India. There cannot be different yardsticks to determine compensation to a land loser on the basis of the enactment invoked for acquisition."
5. Having considered the contentions advanced, we
notice that there are several legal and factual questions
raised before us in these Review Petitions. But we notice
that such questions had been specifically answered in the
common judgment. A reading of clause (iii) and (v) of the
operative portion of the judgment would show that the other
questions raised had been left open to be decided in
appropriate proceedings. It is therefore for the review
petitioners who raise contentions as against the award to
raise it in appropriate proceedings. The said remedy having
-
been specifically left open in the judgment under review, we
are of the opinion that there is absolutely no merit in the
review petitions.
6. Though several other grounds have been raised in
R.P.No.161/2025, R.P.No.192/2025 and R.P.No.193/2025,
we notice that the contentions raised have been specifically
considered and rejected in the judgment under review. It is
clear that a review petition cannot amount to an appeal in
disguise or rehearing of the entire matter. We find no
sustainable ground raised to review the judgment.
7. The review petitions fail and the same are
accordingly dismissed.
Sd/-
(ANU SIVARAMAN) JUDGE
Sd/-
(UMESH M ADIGA) JUDGE
cp*
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!