Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri M Jayaram vs The Special Deputy Commissioner
2026 Latest Caselaw 1657 Kant

Citation : 2026 Latest Caselaw 1657 Kant
Judgement Date : 23 February, 2026

[Cites 12, Cited by 0]

Karnataka High Court

Sri M Jayaram vs The Special Deputy Commissioner on 23 February, 2026

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 23RD DAY OF FEBRUARY, 2026

                        PRESENT

       THE HON'BLE MRS. JUSTICE ANU SIVARAMAN

                              AND

      THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL

           WRIT APPEAL NO.1209/2021(KLR)
                        C/W
           WRIT APPEAL NO.1183/2021 (SCST)

IN W.A.No.1209/2021:

BETWEEN

     SRI M JAYARAM
     S/O LATE VADDARA BUDDIGA,
     @ K M MUNISWAMY,
     AGED ABOUT 67 YEARS,
     R/AT KOODLU VILLAGE,
     SARJAPURA HOBLI, ANEKAL TALUK,
     BENGALURU DISTRICT.
                                          ...APPELLANT
(BY SRI UDAYA HOLLA, SR. ADVOCATE FOR
SRI PRASANNA B R, ADVOCATE)

AND

1.    THE SPECIAL DEPUTY COMMISSIONER
      BENGALURU DISTRICT,
      BENGALURU.

2.    THE ASSISTANT COMMISSIONER
      BENGALURU SOUTH SUB DIVISION,
      BENGALURU.

3.    THE TAHASILDAR
      ANEKAL TALUK, ANEKAL,
      BENGALURU DISTRICT.
                              2




4.   SRI B S SOMASHEKAR
     S/O LATE B. SIDDAIAH,
     AGED ABOUT 57 YEARS,
     R/AT NO.467, 12TH MAIN ROAD,
     M C LAYOUT, VIJAYANAGAR,
     BENGALURU-560 040

5.   SRI OBALA REDDY
     SINCE DECEASED BY HIS LRS.,

5(a) PAPANNA
     S/O LATE K.N. OBALA REDDY
     AGED ABOUT 63 YEARS

5(b) LOKESH REDDY
     S/O LATE K.N.OBALA REDDY
     AGED ABOUT 60 YEARS

5(c) NAGARAJA REDDY
     S/O LATE K.N.OBALA REDDY
     AGED ABOUT 59 YEARS

5(d) RUKKAMMA
     D/O LATE K.N.OBALA REDDY
     AGED ABOUT 55 YEARS

5(e) VENKATESH REDDY
     S/O LATE K.N.OBALA REDDY
     AGED ABOUT 53 YEARS

5(f) NIRMALA
     D/O LATE K.N.OBALA REDDY
     AGED ABOUT 50 YEARS

5(g) RENUKA
     D/O LATE K.N.OBALA REDDY
     AGED ABOUT 53 YEARS

     ALL ARE R/AT NO.581
     KUDLU VILLAGE, HARALURU ROAD
     BENGALURU - 560 068
                              3




6.   SRI BEERAPPA
     SINCE DECEASED BY HIS LRS.,

6(a) SRI K B MANJUNATH,
     S/O LATE BEERAPPA
     AGED ABOUT 67 YEARS,

6(b) SRI K B GOPAL
     S/O LATE BEERAPPA
     AGED ABOUT 55 YEARS,

7.   SRI RAGHURAMA REDDY
     S/O OBALA REDDY,
     AGED ABOUT 64 YEARS,

8.   SRI BABU REDDY
     S/O OBALA REDDY,
     AGED ABOUT 39 YEARS,

     RESPONDENTS NO.5 TO 8 ARE RESIDING AT
     KOODLU VILLAGE, SARJAPURA HOBLI,
     ANEKAL TALUK,
     BENGALURU DISTRICT.
                                            ...RESPONDENTS
(BY SRI D.L.JAGADEESH, SR. ADVOCATE FOR
SMT.RAKSHITHA.D.J., ADVOCATE FOR C/R4;
SMT.PRAMODHINI KISHAN, ADDITIONAL GOVERNMENT
ADVOCATE FOR R1 TO R3;
R5(A), R6(A AND B), R7 AND R8 ARE SERVED;
R5(b to g) - SERVICE OF NOTICE IS HELD SUFFICIENT VIDE
COURT ORDER DATED 22.01.2025)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
ORDER   OF   THE   LEARNED   SINGLE   JUDGE   PASSED   IN
W.P.NO.10499/2011 (KLRT) DATED 04.10.2021.
                             4




IN W.A.No.1183/2021:

BETWEEN:

   SRI M JAYARAM
   S/O LATE VADDARA BUDDIGA,
   @ K M MUNISWAMY,
   AGED ABOUT 67 YEARS,
   R/AT KOODLU VILLAGE,
   SARJAPURA HOBLI, ANEKAL TALUK,
   BENGALURU DISTRICT.
                                          ...APPELLANT
(BY SRI UDAYA HOLLA, SR. ADVOCATE FOR
SRI PRASANNA B R, ADVOCATE)

AND

1 . THE DEPUTY COMMISSIONER
    BENGALURU DISTRICT,
    BENGALURU

2 . THE SPECIAL DEPUTY COMMISSIONER
    BENGALURU DISTRICT,
    BENGALURU.

3 . THE ASSISTANT COMMISSIONER
    BENGALURU SOUTH SUB DIVISION,
    BENGALURU

4 . THE TAHASILDAR
    ANEKAL TALUK,
    ANEKAL,
    BENGALURU RURAL DISTRICT.

5 . SRI B S SOMASHEKAR
    S/O LATE B SIDDAIAH,
    AGED ABOUT 47 YEARS,
    R/AT NO.467, 12TH MAIN ROAD,
    M C LAYOUT, VIJAYANAGAR,
    BENGALURU-560 040
                                        ..RESPONDENTS
                               5




(BY SRI D.L.JAGADEESH, SR. ADVOCATE FOR
SMT.RAKSHITHA.D.J, ADVOCATE FOR C/R5;
SMT.PRAMODHINI KISHAN, ADDITIONAL GOVERNMENT
ADVOCATE FOR R1 TO R4)

     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT, PRAYING TO SET ASIDE THE
IMPUGNED ORDER DATED 04.10.2021 IN W.P.NO.13021/2011
(SC-ST) PASSED BY THE LEARNED SINGLE JUDGE OF THIS
COURT AND TO DISMISS THE WRIT PETITION.

      THESE WRIT APPEALS HAVING BEEN HEARD AND
RESERVED FOR JUDGMENT ON 09.01.2026 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 VIJAYKUMAR A. PATIL


                     CAV JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

Writ Appeals No.1209/2021 and 1183/2021 are filed

challenging the common order dated 04.10.2021 passed by

the learned Single Judge in Writ Petitions No.10499/2011

(KLR RR/SUR) c/w. 13021/2011 (SC-ST), respectively.

2. We have heard Shri. Udaya Holla, learned senior

counsel as instructed by Shri. Prasanna B.R, learned

advocate appearing for the appellant in both the appeals,

Shri. D.L. Jagadeesh, learned senior counsel as instructed by

Smt. Rakshitha D.J, learned advocate appearing for

caveator/respondent No.4 in Writ Appeal No.1209/2021 and

for caveator/respondent No.5 in Writ Appeal No.1183/2021

and Smt. Pramodhini Kishan, learned Additional Government

Advocate appearing for respondents No.1 to 3 in Writ Appeal

No.1209/2021 and for respondents No.1 to 4 in Writ Appeal

No.1183/2021.

3. The appellant (Shri. M. Jayaram) was respondent

No.4 in W.P.No.10499/2011 and respondent No.5 in

W.P.No.13021/2011. In the writ petition, Shri. B.S.

Somashekar, (respondent No.4 in W.A.No.1209/2021 and

respondent No.5 in W.A.1183/2021), who was the writ

petitioner, claimed to be the absolute owner in possession of

land bearing Sy.No.215 (Old Sy.No.148) measuring 2 acres

1 gunta situated at Koodlu Village, Sarjapura Hobli, Anekal

Taluk. The appellant, who was the contesting respondent

claimed to be the son of Shri. Vaddara Buddiga @ K.M.

Muniswamy, the grantee of the subject property.

4. Further, the appellant had made an application

for permission to sell the land in question as the grant is

attracted by the provisions of the Prohibition of Transfer of

Certain Lands (Schedule Castes and Schedule Tribes) Act,

1978. By considering the same, the State Government has

given permission as per the Order dated 16.12.2010.

Subsequently, the Deputy Commissioner permitted to sell

the land in question subject to certain terms and conditions

according to Official Memorandum dated 01.01.2011.

Aggrieved by the same, W.P.No.13021/2011 was preferred

by respondent No.4 and clubbed with W.P.No.10499/2011,

wherein, the Orders of the Assistant Commissioner, Special

Deputy Commissioner and Deputy Commissioner were

challenged.

5. The appellant contends that upon the demise of

his father, he made an application before the Tahasildar for

transfer of inheritance khatha with respect to the land

bearing original Sy.No.148, new Sy.No.215 measuring to an

extent of 2 acres 01 gunta situated at Koodlu Village,

Sarjapura Hobli, Anekal Taluk. The Tahasildar through a

letter dated 24.06.2006 addressed to the Assistant

Commissioner communicated that the name of one Shri.

B.S. Somashekar - respondent No.4 has been mutated in

the record of rights vide registered Sale Deed dated

04.05.1998 and the schedule mentioned in the Sale Deed

and the actual schedule of the land in Sy.No.215 are not

tallying. Further, the land in Sy.No.215 has been granted in

favour of father of the appellant as per Order dated

16.08.1973 and Saguvali Chit has been issued in his name

on 10.12.1980.

6. Pursuant to this report, the Assistant

Commissioner registered an appeal under Section 136(2) of

the Karnataka Land Revenue Act, 1964 ('KLR Act' for short).

Accordingly, the Assistant Commissioner ordered to mutate

the name of the appellant in respect of the land in

Sy.No.215 measuring to an extent of 2 acre 01 gunta

situated at Koodlu Village, Sarjapura Hobli, Anekal Taluk,

through Order dated 15.12.2006. Aggrieved by this Order,

respondent No.4 preferred Revision Petition No.71/2007-08

which was dismissed by the Special Deputy Commissioner as

per Order dated 01.10.2009.

7. Respondent No.4 contended before the learned

Single Judge that the land in Sy.No.215 was originally

acquired by Shri. H.V. Ramaswamy Iyengar in 1942 under

the Government's Grow More Food Scheme (GMF) and

thereafter alienated the land in question in favour of Shri.

Kodathi Muniyappa under a Sale Deed dated 10.06.1944.

The property was subsequently alienated in favour of Shri.

Vaddara Buddiga, the appellant's father, by way of

registered Sale Deed dated 27.05.1946. Thereafter, the

property was alienated in favour of Shri. K.N. Obala Reddy

on 10.07.1967. Subsequently, the property was alienated in

favour of Shri. Beerappa on 17.07.1972, following which,

Shri. Beerappa sold it to Shri. Raghurama Reddy under a

Sale Deed dated 14.09.1995. Shri. Raghurama Reddy and

his son, Babu Reddy (Respondents No.7 and 8), ultimately

sold and conveyed the property to Respondent No.4 under a

Sale Deed dated 04.05.1998. The entries in the RTC were

mutated in favour of respondent No.4. Long thereafter, an

Order was passed by the Assistant Commissioner directing

rectification in the record of rights which was upheld by the

Deputy Commissioner.

8. Respondent No.4 had further contended that the

revenue authorities wrongly came to the conclusion that the

land granted in favour of the father of the appellant and the

land purchased by respondent No.4 are different. The sale in

favour of respondent No.4 and his predecessor has not been

questioned. Further, in the grant certificate there is no

mention about boundaries, therefore, vitiating the orders of

the Assistant Commissioner and Special Deputy

Commissioner.

9. The learned Single Judge considered the issue

whether Shri. Ramaswamy Iyengar and the appellant's

father - Shri. Vaddara Buddiga were granted different lands.

It was held that the appellant's right to revenue entries for

the land in question (Sy.No.215) would involve decisions on

the alleged change in the boundaries by respondent No.4's

predecessors-in-title in the Sale Deed executed by them.

These questions could not have been decided by the

revenue authorities. Therefore, the learned Single Judge set

aside the orders of the Special Deputy Commissioner and

the Assistant Commissioner, Bengaluru South Sub-Division

and ordered to restore the revenue entries in the name of

respondent No.4 with respect to the land in Sy.No.215

measuring 2 acres and 01 Gunta.

10. The learned senior counsel appearing for the

appellant contended that the learned Single Judge concluded

that the Assistant Commissioner cannot be permitted to

initiate proceedings in exercise of jurisdiction under Section

136(2) of the KLR Act. It is contended that the question with

regard to maintainability of the appeal under Section 136(2)

of the KLR Act was not raised by respondent No.4 in the writ

petition. It is therefore, contended that the finding by the

learned Single Judge that the power of appeal was exercised

by the Assistant Commissioner belatedly and without any

application for condonation of delay was not based on the

pleadings of the parties.

11. It is further contended that respondent No.4

claims his rights over the land owing to the registered Sale

Deed dated 04.05.1998. However, the documents produced

along with the writ petition made it evident that the land in

question was leased to Shri. H.V. Ramaswamy Iyengar. Due

to violations of the grant conditions, the authorities had

cancelled the grant in favour of Shri. H.V. Ramaswamy

Iyengar. As a result, subsequent sale deeds cannot be

construed as valid documents to transfer revenue entries.

Further, respondent No.4 did not dispute the grant made in

favour of father of the appellant. The Tahasildar specifically

stated that the property in question bearing Sy.No.215 is

granted to the father of the appellant as per Order

No.O.M.No.LND/CR/209/1969-70 dated 16.08.1973 and the

Saguvali Chit dated 10.12.1980.

12. It is further contended that the learned Single

Judge failed to appreciate that after cancellation of grant of

land to H.V. Ramaswamy Iyengar, the land was granted in

favour of father of the appellant. Further, the name of the

grantee Shri. Vaddara Buddiga was mutated and continued

up to 1998 in the record of rights. However, owing to the

1998 sale deed respondent No.4's name was mutated in the

revenue records. The material documents would clearly

show that owing to cancellation of grant in favour of Shri.

H.V. Ramaswamy Iyengar, subsequent sale transactions will

not create a better title for respondent No.4. Therefore, the

revenue entry made in the name of respondent No.4 is

illegal as it is based on a void document.

13. It is further contended that under Section 136(2)

of the KLR Act, the Assistant Commissioner has the power to

rectify the mutation entry which has been made illegally.

Further, under Section 25 of the KLR Act, the Assistant

Commissioner has inherent power to make such orders as

may be necessary in the ends of justice or to prevent the

abuse of process of the Revenue Court.

14. It is further contended that respondent No.4 is

tracing his title pursuant to the Sale Deeds dated

10.06.1944, 27.05.1946, 10.07.1967 and 04.09.1995, but it

is alleged that he has suppressed the change of boundary in

the Sale Deed dated 04.09.1995. The learned Single Judge

did not direct respondent No.4 to establish his title and the

sketch prepared by the Taluka Surveyor confirming the

possession of the appellant over the subject property was

not considered as well.

15. The learned senior counsel appearing for the

appellant has relied on the decision of this Court in the case

of Sri. Suresh G. Nanwani v. State of Karnataka and

Others passed in Writ Appeal No.655/2025 (KLR-RES)

dated 17.10.2025 and contended that there is power in the

revenue authorities to rectify clear errors in the land records

when there is no supporting conveyance of rights and title.

16. Shri. D.L. Jagadeesh, the learned senior counsel

appearing for respondent No.4 - Shri. B. S. Somashekar

(Petitioner in W.P.No.10449/2011 c/w. W.P.

No.13021/2011), submits that the exercise by the Assistant

Commissioner and the Deputy Commissioner was completely

unsustainable. It is submitted that though the appellant

claims that his father was in possession of the property on

the basis of a grant made in the year 1973, he made an

application for transfer of khata only in the year 1998. It is

submitted that in the meanwhile, on the basis of the Sale

Deed dated 04.05.1998, the record of rights had already

been mutated in favour of respondent No.4. It is submitted

that once an entry is made in the mutation register, an

appeal has to be preferred under Section 136 of the KLR Act

within sixty days from the date of communication of the

order or the knowledge of the entry certified. It is submitted

that though there is power available to the Deputy

Commissioner to call for and examine the records of entries

made under Section 127 and Section 129 of the KLR Act,

such power also cannot be exercised suo motu after the

expiry of long periods after the mutation entry is made.

17. It is submitted that in the instant case, the

mutation entry having been made in the year 1998 the

action of the official respondents in having reopened the

mutation in the year 2006 and in recording the khata in

favour of the appellant, was completely unjustified. It is

further contended that it is a trite law that mutation of khata

does not result in transfer of title and that the question of

title has to be decided in a duly constituted Civil Suit. It is

submitted that in view of the fact that respondent No.4's

name had been recorded in the record of rights since 1998,

there was no reason why the same should be changed

without a finding by a competent Civil Court.

18. The learned senior counsel has placed reliance on

the following decisions:-

• Shri. Dharmoji Devendra Kadabi v. The Assistant Commissioner reported in ILR 1998 KAR 1030;

• B. Bhadragiri Gowda v. The State of Karnataka by its Secretary Department of Revenue and Others reported in ILR 2007 KAR 110;

• Smt. Beepathumma v. Deputy Commissioner, Dakshina Kannada, Mangalore and Others reported in ILR 2002 KAR 4013;

        •   Shri.   Uppar      Eranna     v.       The   Deputy
            Commissioner    Bellary     District    Bellary   and

Others passed in Writ Petition No.10453/2007 (KLR-RR-SUR) dated 07.09.2007, and

• N. Vasudevaraju v. Deputy Commissioner and Others passed in Writ Petition No.28533/2010 (KLR-RES) dated 22.09.2010.

19. We have considered the contentions advanced. It

is noticed that the land in question, that is, Sy.No.215

measuring to an extent of 2 acres 01 gunta situated at

Koodlu Village, Sarjapura Hobli, Anekal Taluk, is the petition

schedule property. It is the specific case of the appellant

herein that the grant in favour of Shri. H.V. Ramaswamy

Iyengar had been cancelled on 31.03.1965. A copy of the

said document is produced by the appellant along with

statement of objections filed by respondent No.4 to the writ

petition as Annexure-R1.

20. Thereafter, it is contended that the schedule land

has been granted in favour of father of the appellant as per

Order dated 16.08.1973 and Saguvali Chit was issued in his

name on 10.02.1980. It is contended that the said grant

was reflected in the record of rights. The appellant's father

passed away on 01.06.1998. It is contended that the

appellant made an application for mutation of the khata on

inheritance under Section 129 of the KLR Act in the year

1998. We notice that Annexure - R4 produced along with

the Statement of Objections filed by respondent No.5 (Shri.

M. Jayaram) in Writ Petition No.13021/2011, shows that the

appeal or application preferred by the appellant herein was

admittedly in the year 2006-07. It is noticed that Tahasildar,

Anekal Taluk by letter dated 24.06.2006 had reported, on a

petition filed by the appellant herein, that the entry of the

name of respondent No.4 in the record of rights on the basis

of the registered Sale Deed of 1998 was erroneous. On the

basis of the said report, Annexure-R4 was passed by the

Assistant Commissioner who came to the conclusion that the

mutation entry made in favour of respondent No.4 was not

correctly done, since the grant in favour of Shri. H.V.

Ramaswamy Iyengar stood cancelled in the year 1965 itself.

Though respondent No.4 took up the matter before the

Deputy Commissioner, the said finding was upheld.

21. The learned Single Judge has considered the facts

of the case and has come to the clear conclusion that the

proceedings had not been carried out with due notice to

respondent No.4, whose name stood recorded in the RTC. It

was also found that appeal under Section 136(2) of the KLR

Act could have been filed only within a period of sixty days.

The power of suo motu revision being conferred only on the

Deputy Commissioner, the Tahasildar or Assistant

Commissioner could not have exercised such powers to

make corrections in the RTC, that too without proper notice.

22. We find that in Annexure - R4 Order, the address

of respondent No.4 herein is shown as Shri. B.S.

Somashekar s/o. Late Siddaiah, Raghavanagar, Bengaluru-

560 026. This is in spite of the fact that the full address of

respondent No.4 at the relevant time is available in the Sale

Deed of the year 1998 on the basis of which his name was

recorded in the record of rights. It is clear from a reading of

Annexure - R4 that respondent No.4 or his vendors had not

been heard before the Order was passed. It is in the above

circumstances, that the learned Single Judge held that the

proper procedure for passing an order canceling entries

already recorded in the RTC had been followed only in its

breach in the instant case. It was also found that the power

of suo motu revision is not available to the Assistant

Commissioner and the same could have been exercised only

by the Deputy Commissioner. Though these aspects of the

matter were specifically raised before the Deputy

Commissioner in revision, the contentions were not

considered by the Deputy Commissioner.

23. The learned senior counsel appearing for the

appellant has placed reliance on the judgment of the Co-

ordinate Bench of this Court in Writ Appeal No.655/2025.

The Division Bench held that a mutation entry made in the

records is reflective of an order passed by the Tahasildar

and that an appeal against the same would be maintainable.

It was also found that a suo motu power of revision is also

available to the Deputy Tahasildar. However, we notice that

in the instant case, the name of respondent No.4 had

admittedly been recorded in the RTC in the year 1998, this

fact is not disputed by the appellant at all. For such an

entry to have been corrected there should have been an

appeal which was considered in accordance with law with

notice to the persons whose name so stands recorded at the

relevant time. In the instant case, though an application by

the appellant filed in the year 2005-06 dated 24.06.2006 is

referred to, it is clear that neither the Tahasildar nor the

Assistant Commissioner considering the belated appeal filed

in the year 2006-07, has actually heard either respondent

No.4 or his predecessors-in-interest, before passing the

Order dated 15.12.2006. Further, this Court has repeatedly

held that a correction in the revenue entries on belated

challenge in appeal is impermissible in the Scheme of KLR

Act.

24. The question of title to a property is admittedly to

be decided in a properly Constituted Suit by the competent

Civil Court. The only question, which was considered by the

learned Single Judge, was whether the change in the RTC

was effected with proper notice and following the due

process of law.

25. Having considered the contentions advanced, we

notice that the learned Single Judge has considered the facts

of the case in its proper perspective and held that the

change of name in the RTC was not carried out with proper

notice and after following due procedure. It is pertinent to

note that the question of title has not been gone into by the

learned Single Judge and the direction is only to restore the

entries in the RTC subject to decision in any suit to be filed

by the appellant herein.

26. In the above factual situation, we are of the

opinion that the findings of the learned Single Judge cannot

be found fault with. The appeals fail and the same are

accordingly dismissed. We make it clear that this will not

stand in the way of adjudication of any suit or proceeding

with regard to title by a competent Civil Court in accordance

with law. All questions on title are expressly left open.

All pending interlocutory applications shall stand

disposed of.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

cp*

 
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 : IDRC

 
 
Latestlaws Newsletter