Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.R.Sridhara Gupta vs The Prescribed Authority
2026 Latest Caselaw 2958 Kant

Citation : 2026 Latest Caselaw 2958 Kant
Judgement Date : 6 April, 2026

[Cites 8, Cited by 0]

Karnataka High Court

K.R.Sridhara Gupta vs The Prescribed Authority on 6 April, 2026

                                                -1-
                                                            NC: 2026:KHC:18718
                                                          WP No. 10195 of 2026


                      HC-KAR




                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 6TH DAY OF APRIL, 2026

                                              BEFORE

                      THE HON'BLE MR. JUSTICE SACHIN SHANKAR MAGADUM

                           WRIT PETITION NO. 10195 OF 2026 (GM-PP)

                      BETWEEN:

                      K.R. SRIDHARA GUPTA
                      S/O LATE. G.V. RATHNAM,
                      AGED ABOUT 67 YEARS,
                      NEAR BSNL OFFICE
                      HAVING BUSINESS IN SHOP NO. 21,
                      OF MUNICIPAL COMPLEX, PAVAGADA TOWN,
                      TUMAKURU DIST.- 561202
                      NOTE SENIOR CITIZEN BENFIT NOT CLAIMED

                                                                  ...PETITIONER
                      (BY SRI. SUNIL KUMAR PATEL., ADVOCATE)

                      AND:
Digitally signed by
CHAITHRA A
Location: HIGH
COURT OF              1.   THE PRESCRIBED AUTHORITY
KARNATAKA
                           (SAKSHAMA PRADHIKARA)
                           UNDER THE PUBLIC PREMISES
                           (EVICTION OF UNAUTHORISED OCCUPANTS)
                           ACT, 1971, CHIEF OFFICER,
                           TOWN MUNICIPALITY,
                           PAVAGADA-561202

                      2.   THE TOWN MUNICIPAL COUNCIL,
                           REPTD. BY ITS CHIEF OFFICER,
                           PAVAGADA- 561202

                                                               ...RESPONDENTS
                              -2-
                                          NC: 2026:KHC:18718
                                       WP No. 10195 of 2026


HC-KAR



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH ORDER, DATED 17.01.2026, PASSED ON IA-2, FILED
U/OR. XI RULE-1 AND 2 AND 14 R/W SEC.151 OF CPC, 1908 IN
M.A NO.5001/2025, PENDING ON THE FILE OF THE IV ADDL.
DIST. AND SESSION JUDGE, TUMAKURU SITTING AT
MADHUGIRI., VIDE ANNX-A ALLOW IA-2, FILED U/OR. XI
RULE-1 AND 2 AND 14 R/W SEC.151 OF CPC, 1908 IN M.A
NO.5001/2025, PENDING ON THE FILE OF THE IV ADDL. DIST.
AND SESSIONS JUDGE, TUMAKURU SITTING AT MADHUGIRI,
AS SOUGHT, VIDE. ANNEXURE- D.

    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 present writ petition is filed by the petitioner,

an alleged unauthorized occupant, calling in question the

order passed by the Appellate Authority, whereby an

application filed under Order XI Rules 1, 2 and 14 read

with Section 151 of the Code of Civil Procedure, 1908, has

been rejected. The Appellate Authority has declined to

entertain the said application on the ground that such

recourse is not permissible in an appeal preferred under

Section 10 of the Karnataka Public Premises (Eviction of

NC: 2026:KHC:18718

HC-KAR

Unauthorized Occupants) Act, 1974 (for short, 'the 1974

Act').

2. The brief facts leading to the filing of the

present petition are that respondent No.2 appointed

respondent No.1 as the Estate Officer for initiating

proceedings to evict the petitioner on the premises that

he is an unauthorized occupant of the subject premises.

Pursuant to such appointment, respondent No.1/Estate

Officer issued notice to the petitioner conducted an

enquiry in accordance with law and ultimately passed an

order of eviction under Section 4 of the 1974 Act.

3. Aggrieved by the order of eviction passed by

the Estate Officer, the petitioner preferred an appeal

before the Appellate Authority under Section 10 of the

1974 Act. During the pendency of the said appeal, the

petitioner filed an application under Order XI Rules 1, 2

and 14 read with Section 151 of CPC, seeking a direction

to respondent No.2 to produce certain documents, which

NC: 2026:KHC:18718

HC-KAR

according to the petitioner are necessary for effective

adjudication of the appeal. The said application, however,

came to be rejected by the Appellate Authority.

4. Heard the learned counsel appearing for the

parties. This Court has carefully considered the rival

submissions and has bestowed its anxious consideration

to the prayer sought in the application filed under Order

XI Rules 1 and 2 of CPC. This Court deems it appropriate

to extract the interrogatories sought to be administered

to the respondents, which read as follows:

"1. The Respondents to produce the Video recorded during the Auction proceedings. In the Notification dated 25.05.2018 shop premises bearing No.10 (old) 21 (new), rent receipt 31 was reserved for general category, but in the present Notification it has been reserved for physically handicapped. Why this change is made?

2.The Respondents to produce the Original lease agreement executed by the appellant from time to time as directed by the TMC Pavagada with the deposit made by the appellant.

3.The Respondents to produce the documents showing when the appellant has occupied the premises and on what basis/order he has occupied the premises. Further, the relevant dates with documents when the occupation of the premises by the appellant was allowed to continue to be produced.

NC: 2026:KHC:18718

HC-KAR

4. The Respondents to produce documents showing the rents paid by the appellant from the date when the appellant occupied the premises/or give such other particulars showing the rents as well as deposits made by the appellant.

5.A reference is made in the objections regarding the Govt. of Karnataka Notification dated 20-06-2000 appointing the Respondent as Estate Officer, but the Respondent has not produced any document as to whether the Chief Officer of the TMC Pavagada is a Class-I Officer or otherwise. The rank/designation of the

6. Documents showing on what basis the Reservation of shops has been done relating to SC/ST to be produced.

7. The Respondents to produce the relevant documents such as resolutions/Govt. Orders/ Notifications to show as to why the auction of the schedule premises was proposed, the intention behind the auction.

8. The respondents to produce the representation made by the persons who are said to be successful bidders in the auction to reduce the rent as the rent is too high and are unable to pay the same. Viz., the Bidders of Shop premises Nos.28, 7, 29, 10, 19, 1, 16, 31, 4, 25, 26, 6, 21 & 15.

9. The Notice issued to the appellant u/Sec.4 of the Act giving reasons for eviction to be produced.

10.All the relevant records prior to initiation of the proceedings for eviction maintained by the respondents to be produced."

NC: 2026:KHC:18718

HC-KAR

5. This Court, upon careful examination of the

interrogatories extracted supra, is of the considered view

that the very nature and tenor of the questions sought to

be administered by the petitioner travel far beyond the

permissible scope of enquiry contemplated under Section

4 of the Karnataka Public Premises (Eviction of

Unauthorized Occupants) Act, 1974 (for short, 'the 1974

Act'). Proceedings initiated under Section 4 of the 1974

Act are essentially summary in nature, intended to

provide a swift and efficacious mechanism for eviction of

unauthorized occupants from public premises. The

legislative intent underlying the enactment is to avoid

protracted civil trials and ensure expeditious recovery of

possession by public authorities.

6. Though it is trite that the provisions of the

Code of Civil Procedure, 1908, are made applicable to a

limited extent, such applicability is procedural and not

plenary. The Estate Officer is not expected to conduct a

roving or fishing enquiry akin to a regular civil suit. The

NC: 2026:KHC:18718

HC-KAR

scope of adjudication is confined to examining (i) whether

the occupant is unauthorized, and (ii) whether an order of

eviction is warranted on the basis of material placed

before the authority. The elaborate interrogatories now

sought ranging from production of auction videos,

historical lease agreements, reservation policies, internal

resolutions, and representations of third parties are

wholly extraneous to the limited enquiry envisaged under

Section 4.

7. This Court is of the considered view that the

scheme of Section 4 of the Karnataka Public Premises

(Eviction of Unauthorized Occupants) Act, 1974,

manifests that the proceedings contemplated thereunder

are summary in nature, structured, and purpose-oriented,

intended to secure expeditious eviction of unauthorized

occupants from public premises. The jurisdiction of the

Estate Officer is triggered upon formation of an opinion

that the occupant is in unauthorized possession, either

ab initio or by reason of expiry, termination, or breach of

NC: 2026:KHC:18718

HC-KAR

the authority under which possession was initially

granted. The enquiry is thus confined to a limited

adjudicatory spectrum, namely, whether the premises fall

within the definition of public premises, whether the

occupant is unauthorized, and whether the authorization,

if any, has ceased to exist in the eye of law. The Estate

Officer is not vested with jurisdiction to adjudicate

complicated questions relating to title, ownership, or inter

se disputes between private parties, nor is the authority

required to examine policy decisions or administrative

justifications underlying actions of the public authority.

The proceedings are guided by principles of natural

justice, requiring issuance of notice and affording

reasonable opportunity to show cause; however, the

standard of satisfaction is one of reasonable and prima

facie satisfaction, and not that of a full-fledged civil trial.

8. Though certain provisions of the Code of Civil

Procedure, 1908, are made applicable, such applicability

is limited, facilitative, and not plenary, and cannot be

NC: 2026:KHC:18718

HC-KAR

invoked to convert summary proceedings into a detailed

civil adjudication. The Estate Officer is not expected to

permit roving or fishing enquiries, nor can the occupant

compel production of voluminous or collateral records

unrelated to the core issue of unauthorized occupation.

Mechanisms such as interrogatories and discovery under

Order XI CPC, particularly in their expanded form post-

amendment relating to commercial disputes, have no

application in proceedings of this nature. The burden

initially lies on the authority to establish unauthorized

occupation, upon which the onus shifts to the occupant

to justify lawful possession. The statutory framework,

read in conjunction with the limited appellate jurisdiction

under Section 10, clearly demonstrates that the enquiry

must remain focused, time-bound, and confined to the

question of unauthorized occupation, and any attempt to

enlarge its scope would defeat the very object of the

enactment.

- 10 -

NC: 2026:KHC:18718

HC-KAR

9. Significantly, the records indicate that the

petitioner, during the pendency of proceedings before

respondent No.1/Estate Officer, has not diligently availed

the opportunity to place his objections or produce

material in support of his case. Having failed to do so at

the appropriate stage, the petitioner cannot be permitted

to reopen the entire enquiry indirectly by invoking the

provisions of Order XI of CPC.

10. The next and more crucial aspect that arises

for consideration is as to whether such recourse could at

all be resorted to in an appeal preferred under Section 10

of the 1974 Act. This Court answers the said question in

the negative. An appeal under Section 10 is in the nature

of a statutory appellate remedy against the order of

eviction and is confined to examining the legality,

correctness, and propriety of the order passed by the

Estate Officer on the basis of the material already on

record. It is not a stage for initiating a de novo enquiry

or for invoking elaborate discovery mechanisms.

- 11 -

NC: 2026:KHC:18718

HC-KAR

11. The provisions of Order XI Rules 1 and 2

(interrogatories) and Rule 14 (production of documents)

of CPC are designed primarily for civil trials, where

parties are at liberty to establish their respective claims

through detailed pleadings and evidence. More

importantly, Rule 14, in its present form post-

amendment, has a specific and enhanced application in

commercial disputes, where structured discovery and

disclosure are integral to adjudication. The said

framework cannot be bodily imported into summary

proceedings under the 1974 Act, much less in an

appellate proceeding arising therefrom.

12. Permitting such applications would defeat

the very object of the statute by converting summary

eviction proceedings into full-fledged civil trials, thereby

enabling unauthorized occupants to indefinitely prolong

their possession of public premises. The doctrine

governing proceedings under the Public Premises Act

consistently emphasizes speed, efficiency, and limited

- 12 -

NC: 2026:KHC:18718

HC-KAR

adjudicatory scope, as opposed to exhaustive fact-

finding exercises.

13. In the present case, the petitioner, having

suffered an order of eviction, has sought to invoke the

machinery of interrogatories at the appellate stage. The

nature of the queries extracted supra clearly

demonstrates that the attempt is not to clarify any

ambiguity germane to the issue of unauthorized

occupation, but to protract the proceedings. This Court

cannot countenance such an approach.

14. It is a matter of common judicial

experience that unauthorized occupants often resort to

dilatory tactics to stall eviction proceedings. The

present application is one such attempt to protract the

proceedings under the guise of seeking discovery. The

Appellate Authority, having examined the scheme of

the Act and the nature of the application, has rightly

recorded a categorical finding that the provisions of

- 13 -

NC: 2026:KHC:18718

HC-KAR

Order XI of CPC are inapplicable in an appeal under

Section 10 of the 1974 Act.

15. This Court finds no infirmity, perversity, or

jurisdictional error in the order passed by the Appellate

Authority. On the contrary, the reasoning assigned is

in consonance with the settled principles governing

summary eviction proceedings under the Public

Premises Act.

16. In that view of the matter, this Court is of

the firm opinion that no indulgence is warranted in the

present writ petition.

The petition is devoid of merits and is

accordingly dismissed.

Sd/-

(SACHIN SHANKAR MAGADUM) JUDGE

NBM List No.: 3 Sl No.: 6

 
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