Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Hombalamma vs The Chief Executive Officer And The ...
2026 Latest Caselaw 2263 Kant

Citation : 2026 Latest Caselaw 2263 Kant
Judgement Date : 13 March, 2026

[Cites 10, Cited by 0]

Karnataka High Court

Smt. Hombalamma vs The Chief Executive Officer And The ... on 13 March, 2026

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                                   -1-
                                                               NC: 2026:KHC:15472
                                                             WP No. 26364 of 2025


                      HC-KAR
                                                                                R
                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                DATED THIS THE 13TH DAY OF MARCH, 2026

                                                 BEFORE

                               THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                               WRIT PETITION NO. 26364 OF 2025 (LB-RES)

                      BETWEEN

                        1. SMT. HOMBALAMMA
                           W/O LATE BASAVEGOWDA,
                           AGED ABOUT 78 YEARS,

                        2. SRI. APPAJI,
                           S/O LATE BASAVEGOWDA,
                           AGED ABOUT 53 YEARS,

                            BOTH ARE RESIDING AT KODAGAHALLI VILLAGE,
                            MUTHEGERE POST, BASARALU HOBLI,
                            MANDYA TALUK, MANDYA DISTRICT - 571416.

                                                                     ... PETITIONER
                      (BY SRI. K.N. NITHISH., ADVOCATE)

                      AND
Digitally signed by
VARSHA N
RASALKAR                1. THE CHIEF EXECUTIVE OFFICER AND
Location: HIGH
COURT OF                   THE APPALLENT AUTHORITY
KARNATAKA
                           ZILLA PANCHAYATH, MANDYA,
                           MANDYA DISTRICT- 571401.

                        2. THE EXECUTIVE OFFICER
                           AND COMPETENT AUTHORITY,
                           TALUK PANCHAYATH, MANDYA,
                           MANDYA TALUK,
                           MANDYA DISTRICT - 571401.

                        3. THE PANCHAYATH DEVELOPMENT OFFICER,
                           BASARALU GRAMA PANCHAYATH,
                           BASARALU, MANDYA TALUK,
                           MANDYA DISTRICT - 571416.
                                  -2-
                                                NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




     4. SRI. K.C. SHIVARAMU,
        S/O LATE CHIKKE GOWDA,
        KODAGAHALLI, MANDYA TALUK,
        MANDYA DISTRICT - 571416.

     5. THE TAHSILDAR
        MANDYA TALUK,
        MANDYA DISTRICT.

     6. ASSISTANT DIRECTOR OF LAND RECORDS
        MANDYA TALUK,
        MANDYA DISTRICT.
                                             .... RESPONDENTS
(BY SRI. M.S. DEVARAJU., ADVOCATE FOR R1 TO R3;
    SRI. A. NAGARAJAPPA.,ADVOCATE FOR R4;
    SRI. BOPPANNA BELLIYAPPA., AGA FOR R5 & R6

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI OR ANY OTHER APPROPRIATE WRIT,
ORDER, OR DIRECTION, QUASHING THE IMPUGNED ORDER DATED
13.02.2025 PASSED BY RESPONDENT NO.2 IN APPEAL NO.19/2024-
25 AT ANNEXURE K AND ETC.

     THIS WRIT PETITION COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 28.01.2026, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:

                            CAV ORDER

1.     The Petitioners are before this Court seeking for the

       following reliefs:

             "A. Issue a writ in the nature of Certiorari or any
             other appropriate writ, order, or direction,
             quashing the impugned order dated 13.02.2025
             passed by respondent no.2 in Appeal no.19/2024-
             25 at Annexure K,
                                 -3-
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR



            B. Issue a writ in the nature of Certiorari or any
            other appropriate writ, order, or direction,
            quashing the impugned order dated 30.07.2025
            passed by respondent no.1 in Appeal No. MDYZP-
            DEV00THS:1/2025 at Annexure P

            C. Issue a writ in the nature of Certiorari or any
            other appropriate writ, order, or direction,
            quashing the impugned Notice dated 21.08.2025
            issued by respondent no.3 bearing No. GRA
            PUM//2025-2026 at Annexure S

            D. Grant such other further reliefs as this Hon'ble
            Court deems fit in the circumstances of the case in
            the interest of justice and equity."

2.   Petitioner No.1 claims to be the absolute owner of a
     house     property    situated    at   Kodagahalli     Village,
     BasaraluHobli, Mandya Taluk and District, in respect
     of           which       an         E-Khatha           bearing
     No.152100404801220007 has been issued by the
     competent authority. According to the petitioner, the
     said property is ancestral in nature, and the family of
     the petitioner has been in continuous possession and
     enjoyment of the property for more than eighty
     years. It is contended that the revenue records as
     well    as     the   municipal    records     recognise      the
     possession and enjoyment of the petitioner's family
     over the said property.

3.   Petitioner No.2 similarly claims to be the absolute
     owner of property bearing Site No.6/6, situated at
     Kodagahalli Village, BasaraluHobli, Mandya Taluk and
                                      -4-
                                                      NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




     District. It is contended that the said property is also
     ancestral        property,      originally     belonging      to    the
     grandfather        of     petitioner        No.2,    namely        Patel
     Javaregowda, S/o Patel Kalegowda. According to
     petitioner No.2, upon the demise of his father and
     grandfather, he has succeeded to the property by
     way of inheritance and has been in lawful possession
     and enjoyment of the same.

4.   The petitioners contend that they are the absolute
     owners      in    possession          and    enjoyment       of    their
     respective properties. It is alleged that respondent
     No.4, who according to the petitioners has no right,
     title or interest in the said properties, has been
     interfering       with    their       peaceful      possession      and
     enjoyment.        In     that   background,         the   petitioners
     instituted a suit in O.S. No.210/2022 before the II
     Additional Civil Judge and JMFC, Mandya, seeking
     appropriate reliefs to protect their possession.

5.   The Trial Court, upon considering the pleadings and
     the material placed on record, by order dated
     14.03.2022,         granted           an    order    of     temporary
     injunction,       restraining     respondent         No.4    and     his
     agents from interfering with the peaceful possession
     and enjoyment of the petitioners' properties during
                                 -5-
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




     the pendency of the suit. The petitioners contend
     that the said order continues to be in force and the
     civil dispute between the parties is presently pending
     adjudication before the competent civil court.

6.   It is further contended that respondent No.4 claims
     ownership over land bearing Sy. No.34/3 measuring
     34    guntas,     situated       at     Kodagahalli        Village,
     BasaraluHobli, Mandya Taluk and District, which is
     stated to be adjacent to the properties claimed by
     the   petitioners.    According         to       the   petitioners,
     respondent No.4, asserting that the petitioners have
     encroached upon a portion of the said land, made
     representations before the Panchayat authorities
     seeking   removal     of     the      alleged      encroachment.
     Respondent No.4 thereafter approached this Court by
     filing W.P. No.18300/2022.

7.   This Court, by order dated 04.07.2024 in the said
     writ petition, directed the Panchayat Development
     Officer   (respondent        No.3)          to     consider    the
     representation submitted by respondent No.4 in
     terms of Sub-Rule (3) of Rule 3 of the Karnataka
     Panchayat       Raj   (Removal         of    Obstruction       and
     Encroachment) Rules, 2011 (hereinafter referred to
     as "the 2011 Rules") and to forward the same to
                                   -6-
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




     the   competent       authority,     namely   the   Executive
     Officer, Taluk Panchayat, within a period of fifteen
     days. The Executive Officer was further directed to
     consider the representation after issuing notice to
     the parties under Rule 4 of the 2011 Rules and pass
     appropriate orders in accordance with law.

8.   The petitioners contend that pursuant to the said
     directions, the Executive Officer, Taluk Panchayat
     (respondent No.2), without conducting a proper spot
     inspection, without holding any enquiry, and without
     recording the evidence of the parties, proceeded to
     pass the impugned order dated 13.02.2025 in Appeal
     No.19/2024-2025, directing removal of the alleged
     encroachment said to have been made by the
     petitioners.

9.   It is further contended that even prior to the passing
     of the impugned order, the Panchayat Development
     Officer (respondent No.3) had submitted a report
     dated 20.03.2023 to the Executive Officer stating
     that the disputed land does not fall within the
     jurisdiction   of    the     Grama     Panchayat    and   that
     complaints relating to such lands falling within
     gramathana          limits    cannot     be    treated     as
     encroachments upon Government land. According to
                                   -7-
                                                NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




      the petitioners, the said report clearly indicated that
      the   Panchayat      authorities    lacked   jurisdiction    to
      initiate proceedings under the 2011 Rules.

10.   Aggrieved       by   the    order   directing   removal      of
      encroachment, the petitioners initially approached
      this Court in W.P. No.7693/2025. This Court, by
      order dated 18.03.2025, disposed of the said writ
      petition granting liberty to the petitioners to file an
      appeal before the competent Appellate Authority
      within ten days, while keeping the order directing
      removal of encroachment in abeyance.

11.   Pursuant thereto, the petitioners preferred an appeal
      in Appeal No.1/2025 before respondent No.1 - the
      Appellate      Authority.   However,      according   to    the
      petitioners,     respondent       No.1,   without     properly
      appreciating the factual and legal contentions raised
      by them and without adverting to the jurisdictional
      issue raised by the petitioners, dismissed the appeal
      by order dated 30.07.2025. It is challenging the said
      appellate order that the petitioners have approached
      this Court in the present writ petition seeking the
      reliefs set out in the petition.

12.   Sri K N Nithin, learned counsel appearing for the
      petitioners submits that:
                                   -8-
                                                    NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




     12.1. The ownership and possession of the petitioners
          over     their   respective        properties       is    not    in
          dispute. According to him, the petitioners have
          never encroached upon any Government road
          nor constructed any structure on Government
          land, as alleged by respondent No.4.

     12.2. These     aspects       have       not      been        properly
          examined or appreciated by the authorities
          while passing the impugned orders. Learned
          counsel     further       submits         that   the      Khatha
          certificate and the demand register maintained
          by the Panchayat authorities recognise the
          properties of the petitioners, though the said
          documents may not specifically disclose the
          exact measurement of the property.

     12.3. Elaborating further, learned counsel submits
          that the Khatha certificate as well as the
          demand       register         clearly    indicate    that       the
          northern boundary of the petitioners' properties
          is a road. This, according to him, clearly
          establishes      that     the      petitioners'     properties
          extend up to the said road. The road continues
          to exist in its original form, and there has been
          no encroachment upon the said road by the
                                   -9-
                                                 NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




          petitioners. It is therefore contended that there
          is no intervening land between the petitioners'
          properties and the road that can be claimed as
          Government land which the petitioners are
          alleged to have encroached upon.

     12.4. The usage of the expression "gramathana land"
          by the respondents is wholly misconceived.
          According        to    him,    the     term        gramathana
          ordinarily refers to sites or lands situated within
          the    village    habitation     area     designated          for
          residential or non-agricultural purposes. In the
          present     case,       the   lands    belonging       to    the
          petitioners are agricultural lands, and therefore
          the concept of gramathana land is wholly
          inapplicable to the petitioners' properties.

     12.5. The lands belonging to the petitioners are
          neither Government lands nor lands belonging
          to the Gram Panchayat. Even assuming that the
          lands fall within the limits of a gramathana, the
          same      cannot       automatically      be       treated    as
          Government            land.   According       to    him,     the
          petitioners are private individuals who have
          inherited        the      properties      through           their
          predecessors,          and    therefore    the       lands     in
                                    - 10 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




          question are private lands and cannot be
          treated     as     Government        property     by     the
          authorities.

     12.6. The petitioners have already instituted a civil
          suit   in    O.S.        No.210/2022     before    the    II
          Additional       Civil     Judge   and   JMFC,    Mandya,
          seeking protection of their possession against
          respondent No.4. In the said suit, the civil court
          has granted an order of temporary injunction
          restraining respondent No.4 from interfering
          with the petitioners' possession. According to
          him, the existence of the said injunction order
          has not been taken into consideration by the
          authorities while passing the impugned orders,
          which vitiates the decision-making process.

   12.7. In matters relating to identification of property,
          boundaries always prevail over measurements
          or survey numbers. The Khatha certificate and
          the demand register clearly disclose that the
          northern boundary of the petitioners' properties
          is the road, and therefore the lands extending
          up to the road must necessarily be treated as
          belonging to the petitioners. He submits that
          merely because a portion of land is vacant, it
                              - 11 -
                                            NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         cannot be presumed to be Government land.
         According to him, the vacant portion of land
         also belongs to the petitioners, and it is on this
         land that the petitioners have constructed a
         cattle shed for the purpose of housing their
         cattle.

   12.8. The initial allegation against the petitioners was
         that they had encroached upon the road itself.
         However,     the     survey     report     subsequently
         produced clearly establishes that there has
         been no encroachment upon the road. Having
         accepted that the road itself has not been
         encroached upon, it cannot now be contended
         that the land beyond the road constitutes
         gramathana land or Government land allegedly
         encroached upon by the petitioners. According
         to him, these two contentions are mutually
         destructive and cannot stand together.

   12.9. The spot inspection report relied upon by the
         authorities has been prepared in violation of the
         principles of natural justice. According to him,
         no prior notice was issued to the petitioners
         regarding the proposed inspection, nor were
         the   petitioners    afforded    an      opportunity   to
                                    - 12 -
                                                   NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


    HC-KAR




               remain present during the inspection or to place
               their   objections.      The   report     having    been
               prepared behind the back of the petitioners, the
               same cannot be relied upon to sustain the
               impugned orders.

       12.10. He relies upon the decision of Jagmittar Sain
               Bhagat      Vs.    Director,      Health      Services,
               Haryana      and     Others1,      more    particularly,
               paras 7 to 9 thereof, which are reproduced
               hereunder for easy reference.

                7. Indisputably, it is a settled legal proposition that
                conferment of jurisdiction is a legislative function and
                it can neither be conferred with the consent of the
                parties nor by a superior Court, and if the Court
                passes a decree having no jurisdiction over the
                matter, it would amount to nullity as the matter goes
                to the roots of the cause. Such an issue can be raised
                at any stage of the proceedings. The finding of a Court
                or Tribunal becomes irrelevant and unenforceable/
                inexecutable once the forum is found to have no
                jurisdiction. Similarly, if a Court/Tribunal inherently
                lacks jurisdiction, acquiescence of party equally should
                not be permitted to perpetuate and perpetrate,
                defeating the legislative animation. The Court cannot
                derive jurisdiction apart from the Statute. In such
                eventuality the doctrine of waiver also does not apply.
                (Vide: United Commercial Bank Ltd. v. Their
                Workmen, AIR 1951 SC 230; Smt. Nai Bahu v. Lal
                Ramnarayan & Ors., AIR 1978 SC 22; Natraj Studios
                (P) Ltd. v. Navrang Studios &Anr., AIR 1981 SC 537;


1
    2013 INSC 459
                             - 13 -
                                            NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR



         and KondibaDagadu Kadam v. Savitribai Sopan Gujar
         & Ors., AIR 1999 SC 2213).

         8. In Sushil Kumar Mehta v. Gobind Ram Bohra
         (Dead) Thr. Lrs., (1990) 1 SCC 193, this Court, after
         placing reliance on large number of its earlier
         judgments particularly in Premier Automobiles Ltd. v.
         K.S. Wadke & Ors., (1976) 1 SCC 496; Kiran Singh v.
         Chaman Paswan, AIR 1954 SC 340; and Chandrika
         Misir &Anr. v. Bhaiyalal, AIR 1973 SC 2391 held, that
         a decree without jurisdiction is a nullity. It is a coram
         non judice; when a special statute gives a right and
         also provides for a forum for adjudication of rights,
         remedy has to be sought only under the provisions of
         that Act and the Common Law Court has no
         jurisdiction; where an Act creates an obligation and
         enforces the performance in specified manner,
         "performance cannot be forced in any other manner."

         9.       Law       does        not      permit      any
         court/tribunal/authority/forum to usurp jurisdiction on
         any ground whatsoever, in case, such a authority does
         not have jurisdiction on the subject matter. For the
         reason that it is not an objection as to the place of
         suing;, "it is an objection going to the nullity of the
         order on the ground of want of jurisdiction". Thus, for
         assumption of jurisdiction by a court or a tribunal,
         existence of jurisdictional fact is a condition
         precedent. But once such jurisdictional fact is found to
         exist, the court or tribunal has power to decide on the
         adjudicatory facts or facts in issue. (Vide: Setrucharlu
         Ramabhadra Raju Bahadur v. Maharaja of Jeypore,
         AIR 1919 PC 150; State of Gujarat v. Rajesh Kumar
         Chimanlal Barot &Anr., AIR 1996 SC 2664; Harshad
         Chiman Lal Modi v. D.L.F. Universal Ltd. &Anr., AIR
         2005 SC 4446; and Carona Ltd. v. M/s. Parvathy
         Swaminathan & Sons, AIR 2008 SC 187
                               - 14 -
                                                  NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




   12.11. By relying upon the decision of the Hon'ble
         Supreme Court in Jagmittar Sain Bhagat's,
         he submits that jurisdiction cannot be assumed
         by an authority unless such jurisdiction is
         expressly conferred by statute. According to
         him,    the      Hon'ble         Supreme       Court           has
         categorically        held        that     conferment            of
         jurisdiction is a legislative function, and neither
         consent of parties nor conduct of the parties
         can confer jurisdiction upon an authority that
         inherently lacks the same. If an authority
         passes an order without jurisdiction, such an
         order would be void ab initio and a nullity in the
         eye of law, and the defect goes to the very root
         of the matter.

   12.12. The jurisdiction exercised by the Panchayat
         authorities     in   the       present    matter     is    itself
         without authority of law, inasmuch as the land
         in question is neither Government land nor
         Panchayat land. According to him, proceedings
         under the Karnataka Panchayat Raj (Removal
         of Obstruction and Encroachment) Rules, 2011
         can    be   invoked           only   when    there        is   an
         encroachment           upon          Government            land,
         Panchayat property or public property. In the
                             - 15 -
                                               NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




         present case, when the lands admittedly belong
         to the petitioners and the dispute is essentially
         a      private     boundary        dispute      between
         neighbouring       landowners,         the    Panchayat
         authorities could not have assumed jurisdiction
         under the said Rules.

   12.13. The    report   submitted       by     the   Panchayat
         Development Officer dated 20.03.2023 itself
         records that the disputed property does not fall
         within the jurisdiction of the Gram Panchayat.
         Once such a finding had been recorded by the
         competent officer, the Executive Officer could
         not have proceeded further to direct removal of
         alleged     encroachment,          since      the     very
         jurisdictional fact required for exercise of power
         was absent.

   12.14. The impugned proceedings suffer from lack of
         jurisdiction at the threshold, and any order
         passed in the absence of such jurisdiction is
         liable to be treated as non est in the eye of law.
         Placing reliance on the principle laid down in
         JagmittarSain Bhagat, he submits that an
         order     passed     by     an     authority        lacking
         jurisdiction cannot be sustained merely because
                                      - 16 -
                                                   NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


    HC-KAR




                the authority proceeded to examine the merits
                of the matter.

        12.15. On that basis, he submits that the impugned
                orders passed by respondent No.2 as well as
                the appellate order passed by respondent No.1
                are liable to be quashed, since the very
                initiation of proceedings under the 2011 Rules
                was without jurisdiction. According to him, the
                dispute, if any, between the petitioners and
                respondent No.4 is purely civil in nature, and
                the parties would have to work out their
                remedies before the competent civil court.

        12.16. He relies upon the decision of Smt.Gowramma

               and Others Vs. The Chief Executive Officer
                                 2
               and    Others         ,   more   particularly,   para   7

               thereof, which is reproduced hereunder for easy

               reference.


                7. Since the petition schedule property is being
                claimed by the respondent-Panchayat, action in this
                regard has to be taken in the manner set out in the
                statute, namely, Section 211 of the Act. Admittedly,
                no such proceedings have been initiated in the
                present case. Rule 3 presupposes Obstruction And
                Encroachment of the Panchayat property. It also
2
    W.P.No.1340/2021 dated 29.11.2022
                              - 17 -
                                                 NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR



         presupposes there being no dispute by the
         encroacher, which is not the case in the instant
         petition. It is the case of the petitioners that they are
         in possession and enjoyment of the property on their
         own right since time immemorial and that there is no
         encroachment and the property does not belong to
         the Panchayat. This being the contentious issue the
         respondent-authority ought to have initiated the
         proceedings under Section 211 of the Act and only
         after determining matter could have proceeded to
         pass the impugned resolution, notices and the order
         as the case may be.

   12.17. By relying on Gowrammahe submits thatthe
         ratio laid down therein clearly indicates that
         proceedings under the Karnataka Panchayat
         Raj      (Removal            of        Obstruction      and
         Encroachment) Rules, 2011 can be invoked
         only in cases where the land in question is
         admittedly Panchayat property and there is an
         undisputed encroachment upon such property.
         In cases where title to the property itself is
         disputed,    the   Panchayat           authorities   cannot
         invoke the summary procedure contemplated
         under the said Rules.

   12.18. When the Panchayat itself claims that the
         property    belongs          to   it   and   the     alleged
         encroacher disputes the same, the authorities
         are   required     to   initiate       proceedings    under
         Section 211 of the Karnataka Panchayat Raj Act
                           - 18 -
                                           NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         and determine the issue in accordance with the
         procedure prescribed therein. Only after such
         determination of title or ownership can any
         consequential action relating to removal of
         encroachment be undertaken.

   12.19. Applying the aforesaid principle to the facts of
         the present case, learned counsel submits that
         the petitioners have categorically asserted their
         ownership and possession over the property in
         question and have also produced documentary
         material such as Khatha certificates, demand
         register entries and other records evidencing
         their possession and enjoyment. Therefore, the
         question as to whether the land belongs to the
         petitioners or constitutes Panchayat land is
         itself a seriously disputed question of fact and
         title.

   12.20. In such circumstances, according to him, the
         authorities   could       not   have   invoked   the
         summary procedure contemplated under Rule 3
         of the 2011 Rules, which presupposes the
         existence of Panchayat property and a clear
         case of encroachment. Instead, the authorities
         ought to have initiated appropriate proceedings
                                      - 19 -
                                                          NC: 2026:KHC:15472
                                                     WP No. 26364 of 2025


    HC-KAR




                under Section 211 of the Act for adjudication of
                the     dispute      relating        to    ownership       and
                possession.

        12.21. Learned counsel therefore submits that the
                impugned proceedings initiated under the 2011
                Rules    are      wholly       unsustainable,       as     the
                authorities       have        bypassed       the   statutory
                mechanism contemplated under Section 211 of
                the Act for determination of disputed claims
                relating to Panchayat property.

        12.22. On      these    grounds,        he    submits      that    the
                impugned orders passed by respondent No.2 as
                well    as     the   appellate        order     passed      by
                respondent No.1 are liable to be quashed,
                reserving liberty to the parties to work out their
                remedies       before    the     appropriate       forum    in
                accordance with law.

        12.23. He relies upon the decision of Chief Executive

               Officer and other Vs. Smt. Gowramma and

               others3, more particularly, paras 3 and 4

               thereof, which are reproduced hereunder for

               easy reference.
3
    W.A.No.144/2023 dated 04.09.2023
                             - 20 -
                                           NC: 2026:KHC:15472
                                       WP No. 26364 of 2025


HC-KAR



         3. We have heard the learned counsel appearing for
         the Appellant - Zilla Panchayat and we have perused
         the Appeal papers. We do not find any reason to
         grant indulgence in the matter firstly because, the
         Appellant - Panchayat had failed to any material to
         vouch its title to the subject property by instituting
         proceedings under Section 211(1) of the 1993 Act
         which has the following text:

         "(1) In any village to which a survey of lands other
         than lands ordinarily used for the purposes of
         agriculture only has been or shall be extended under
         any law for the time being in force, where any
         property or any right in or over any property is
         claimed by or on behalf of the Grama Panchayat, or
         by any person as against the Grama Panchayat, it
         shall be lawful for the Assistant Commissioner after
         enquiry of which due notice has been given, to pass
         an order deciding the claims."

         The above language of the provision makes it
         abundantly clear that where encroachment of
         Panchayat property is sought be removed, the
         enquiry has to be held by the Assistant Commissioner
         with the participation of the Panchayat concerned and
         the other stakeholders. In such a proceeding, the
         Panchayat can produce the essential material to
         vouch its title to the property. This enquiry has not
         happened before issuing the order that was
         challenged in the Writ Petition. Even otherwise,
         nothing prevented the subject Panchayat to place on
         record in the subject proceedings such material when
         it was claiming to be the owner of the property in
         question.

         4. We are not impressed by the submission of
         learned Panel Counsel for the Appellant - Panchayat
         that the impugned order is voilative of the provisions
         of Rule 3of 2011 Rules which read as under:
                             - 21 -
                                           NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR



          "The Panchayat Development Officer or the Village
          Accountant shall if it appears to him that a person
          who is not duly authorized has caused obstructions
          and encroachments of Gram Panchayat / Poramboke
          land, public street, place, waste land, ponds, tanks,
          play ground, parks, public utility lands, cremation
          grounds or grave yards or in or over or upon any
          open drain, gutter, sewer or aqueduct in such street
          or place or in any open site not being private
          property and the person building or setting up of
          encroachment or has removed earth, sand other than
          sand used for and (2) of Section 72of the Act Suo
          motu send a report and necessary documents to the
          Competent Authority at the earliest and not later
          than fifteen days from the date of knowledge of such
          obstructions and encroachments".

          The above provisions are wider texts of section 211
          of 1993 Act; they speak of the Competent Authority
          and the proceedings are initiated before him by the
          Panchayat Development Officer or the jurisdictional
          Village Accountant. The procedural formalities also
          have been prescribed for operating the said
          provision. We fail to understand how the impugned
          order of the learned Single Judge can be said to have
          been made in breach of this Rule.

   12.24. By relying on the Division Bench of this court in
          Gowramma, he submits that the law has been
          clearly laid down that when a Panchayat claims
          that a particular property belongs to it and
          alleges encroachment by a private party, the
          Panchayat must first establish its title to the
          property    by    initiating    proceedings     under
                               - 22 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




          Section 211 of the Karnataka Panchayat Raj
          Act.

   12.25. The Division Bench has categorically observed
          that Section 211 of the Act provides the
          statutory mechanism for adjudication of rival
          claims relating to Panchayat property, and such
          an adjudication must be carried out by the
          Assistant     Commissioner           after        holding   an
          enquiry and after providing due notice and
          opportunity to all stakeholders.

   12.26. According to him, only after such an enquiry
          determining the question of ownership and the
          rights of the parties can any further action
          relating     to   removal       of    encroachment          be
          initiated.    Without        such     adjudication,         the
          Panchayat authorities cannot assume that the
          land in question belongs to the Panchayat and
          proceed to remove alleged encroachments.

   12.27. The Division Bench has also clarified that Rule 3
          of the Karnataka Panchayat Raj (Removal of
          Obstruction and Encroachment) Rules, 2011
          cannot be invoked independently when the very
          title to the land is disputed. The said Rule
          presupposes       the        existence       of     Panchayat
                             - 23 -
                                             NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         property and a clear case of encroachment, and
         therefore cannot be invoked where the alleged
         encroacher disputes the Panchayat's ownership.

   12.28. In the present case, according to learned
         counsel,   the     petitioners     have    categorically
         disputed that the property belongs either to the
         Panchayat or to the Government, and have
         asserted their own title and possession over the
         land. Therefore, the authorities were required
         to first establish the Panchayat's claim through
         proceedings under Section 211 of the Act.

   12.29. Admittedly no such proceedings under Section
         211 of the Act have been initiated in the
         present    case,    nor     has    any    enquiry   been
         conducted by the Assistant Commissioner to
         determine the competing claims of the parties.

   12.30. In the absence of such determination of title,
         the authorities could not have proceeded to
         direct removal of the alleged encroachment
         under the 2011 Rules, as the foundational
         jurisdictional fact, namely that the land belongs
         to the Panchayat, has not been established.
                                     - 24 -
                                                  NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


    HC-KAR




        12.31. The impugned orders passed by respondent
                No.2 as well as the appellate order passed by
                respondent No.1 are contrary to the law laid
                down by the Division Bench of this Court in
                Chief        Executive       Officer     vs.      Smt.
                Gowramma and are liable to be set aside.

        12.32. On that basis, he submits that the impugned
                proceedings deserve to be quashed, leaving it
                open    to    the   Panchayat    authorities,    if   so
                advised, to initiate appropriate proceedings
                under Section 211 of the Act in accordance with
                law for adjudication of the competing claims
                relating to the property.

        12.33. He relies upon the decision of Government of

                Andhrapradesh Vs. Thummala Krishna Rao

                and Another4, more particularly, paras 8 and

                9 thereof, which are reproduced hereunder for

                easy reference.


                8. It seems to us clear from these provisions that the
                summary remedy for eviction which is provided for by
                Section 6 of the Act can be resorted to by the
                Government only against persons who are in
                unauthorised occupation of any land which is "the

4
    1982 (2) SCC 134
                             - 25 -
                                            NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR



         property of the Government". In regard to property
         described in sub-sections (1) and (2) of Section 2,
         there can be no doubt, difficulty or dispute as to the
         title of the Government and, therefore, in respect of
         such property, the Government would be free to take
         recourse to the summary remedy of eviction provided
         for in Section 6. A person who occupies a part of a
         public road, street, bridge, the bed of the sea and the
         like, is in unauthorised occupation of property which
         is declared by Section 2 to be the property of the
         Government and, therefore, it is in public interest to
         evict him expeditiously, which can only be done by
         resorting to the summary remedy provided by the
         Act. But Section 6(1) which confers the power of
         summary eviction on the Government limits that
         power to cases in which a person is in unauthorised
         occupation of a land "for which he is liable to pay
         assessment under Section 3". Section 3, in turn,
         refers to unauthorised occupation of any land "which
         is the property of the Government". If there is a bona
         fide dispute regarding the title of the Government to
         any property, the Government cannot take a
         unilateral decision in its own favour that the property
         belongs to it, and on the basis of such decision take
         recourse to the summary remedy provided by Section
         6 for evicting the person who is in possession of the
         property under a bona fide claim or title. In the
         instant case, there is unquestionably a genuine
         dispute between the State Government and the
         respondents as to whether the three plots of land
         were the subject-matter of acquisition proceedings
         taken by the then Government of Hyderabad and
         whether the Osmania University, for whose benefit
         the plots are alleged to have been acquired, had lost
         title to the property by operation of the law of
         limitation. The suit filed by the University was
         dismissed on the ground of limitation, inter alia, since
         Nawab Habibuddin was found to have encroached on
         the property more than 12 years before the date of
                            - 26 -
                                          NC: 2026:KHC:15472
                                       WP No. 26364 of 2025


HC-KAR



         the suit and the University was not in possession of
         the property at any time within that period. Having
         failed in the suit, the University activated the
         Government to evict the Nawab and his transferees
         summarily, which seems to us impermissible. The
         respondents have a bona fide claim to litigate and
         they cannot be evicted save by the due process of
         law. The summary remedy prescribed by Section 6 is
         not the kind of legal process which is suited to an
         adjudication of complicated questions of title. That
         procedure is, therefore, not the due process of law
         for evicting the respondents.

         9. The view of the Division Bench that the summary
         remedy provided for by Section 6 cannot be resorted
         to unless the alleged encroachment is of "a very
         recent origin", cannot be stretched too far. That was
         also the view taken by the learned Single Judge
         himself in another case which is reported in
         Meharunnissa Begum v. State of A.P. [(1970) 1 Andh
         LT 88] which was affirmed by a Division Bench
         [Meherunnissa Begum v. Govt. of A.P.AIR 1971 AP
         382 : (1971) 1 Andh LT 292 : ILR 1972 AP 44] . It is
         not the duration, short or long, of encroachment that
         is conclusive of the question whether the summary
         remedy prescribed by the Act can be put into
         operation for evicting a person. What is relevant for
         the decision of that question is more the nature of
         the property on which the encroachment is alleged to
         have been committed and the consideration whether
         the claim of the occupant is bona fide. Facts which
         raise a bona fide dispute of title between the
         Government and the occupant must be adjudicated
         upon by the ordinary courts of law. The Government
         cannot decide such questions unilaterally in its own
         favour and evict any person summarily on the basis
         of such decision. But duration of occupation is
         relevant in the sense that a person who is in
         occupation of a property openly for an appreciable
                             - 27 -
                                                 NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR



         length of time can be taken, prima facie, to have a
         bona fide claim to the property requiring an impartial
         adjudication according to the established procedure
         of law.



   12.34. By relying on Thummala Krishna Rao's case,
         His submission is that the Hon'ble Supreme
         Court has clearly laid down that summary
         proceedings for eviction can be invoked only
         when the land in question is undisputedly
         Government      property         and     the    person    in
         occupation is clearly an unauthorised occupant.

   12.35. The Hon'ble Supreme Court has categorically
         held that when there exists a bona fide dispute
         regarding title to the property between the
         Government      and     a      private    individual,    the
         Government       cannot          unilaterally     assume
         ownership and proceed to evict the person in
         possession      by          resorting      to    summary
         proceedings.

   12.36. According to him, the ratio laid down in the
         aforesaid decision is that questions relating to
         disputed title cannot be adjudicated through
         summary procedures meant for removal of
         encroachments,       since      such      procedures     are
                              - 28 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         intended only for clear cases of unauthorised
         occupation of Government land.

   12.37. The    Hon'ble     Supreme         Court   has    further
         observed that where a person is in possession
         of the property for a considerable length of
         time under a bona fide claim of right, such
         possession itself gives rise to a prima facie
         presumption        that       the     dispute     requires
         adjudication before a competent civil court or
         other appropriate forum following due process
         of law.

   12.38. Applying the said principle to the present case,
         learned counsel submits that the petitioners
         have categorically asserted their ownership and
         possession over the land in question and have
         also placed material on record in support of
         their claim. Therefore, the dispute between the
         petitioners and the Panchayat authorities is not
         a      simple     case       of   encroachment       upon
         Government land but a bona fide dispute
         relating to ownership and possession.

   12.39. In such circumstances, according to learned
         counsel, the authorities could not have invoked
         the summary procedure under the Karnataka
                                  - 29 -
                                                 NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


    HC-KAR




                Panchayat Raj (Removal of Obstruction and
                Encroachment)     Rules,   2011,       as   the   said
                procedure is not intended for adjudicating
                complex disputes relating to title.

        12.40. Learned counsel therefore submits that the
                impugned orders have been passed in disregard
                of the settled principle of law laid down by the
                Hon'ble Supreme Court in Thummala Krishna
                Rao's case, which clearly mandates that where
                a bona fide dispute regarding title exists, the
                parties must be relegated to the ordinary
                process of law and cannot be subjected to
                summary eviction proceedings.

        12.41. On that basis, he submits that the impugned
                orders passed by respondent No.2 as well as
                the appellate order passed by respondent No.1
                are liable to be set aside, reserving liberty to
                the parties to work out their rights before the
                appropriate forum in accordance with law.

        12.42. He       relies   upon      the         decision     of

               M.Sankaranarayanan                Vs.         Deputy

               Commissioner,        Bangalore      and      Others5,

5
    2017 (13) SCC 661
                             - 30 -
                                            NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




         more, particularly, paras 19 and 20 thereof,

         which   are    reproduced      hereunder      for   easy

         reference.


         19. Furthermore, a bare perusal of Section 67 clearly
         indicates that it only applies to public roads, streets,
         lanes, etc. or to such lands which are not the property
         of individuals, or an aggregate of persons legally
         capable of holding property. A dispute of title of
         property between the State and individuals cannot be
         decided in terms of Section 67. Merely because the
         Secretary of the Karnataka Public Service Commission
         had, in his complaint, opined that the deed of
         conveyance executed more than 100 years back was
         fraudulently claimed to be in favour of the First
         Princess, was not sufficient ground to proceed under
         Section 67. It could not be held that all subsequent
         transactions relating to the estate property were
         fraudulent. Fraud must be pleaded and proved; it
         cannot be presumed. Therefore, we are of the view
         that the learned Single Judge was justified in holding
         that the proceedings under Section 67 were without
         jurisdiction. We are also of the view that the
         proceedings are beyond the period of limitation.

         20. The Division Bench of the High Court held that, in
         terms of Section 67, the aggrieved parties can file
         either a civil suit or an appeal against the order before
         the Karnataka Appellate Tribunal under Section 49 of
         the KLR Act. It did not decide the claim on merits. In
         the peculiar facts and circumstances of the present
         case, where the dispute regarding title has been
         raised after more than 100 years and when there is
         evidence to show that the land was bought for the
         benefit of the First Princess, the allegation of fraud
         cannot be believed, especially in view of the
                              - 31 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR



          contemporaneous evidence and the subsequent
          acquisitions out of this very estate, both by the
          Maharaja of Mysore before Independence and by the
          State of Mysore after Independence. The notice being
          without jurisdiction could be quashed in proceedings
          under Article 227 of the Constitution of India.

   12.43. By relying on M.Sankaranarayanan's case,
         he submits that the Hon'ble Supreme Court has
         categorically     held       that   statutory   provisions
         providing summary powers for removal of
         encroachments can be invoked only in respect
         of public property such as public roads, streets,
         lanes or lands which do not belong to private
         individuals.

   12.44. The Hon'ble Supreme Court has further clarified
         that disputes relating to title between the State
         and private individuals cannot be adjudicated
         through    summary           proceedings    under    such
         statutory provisions. According to him, where
         there    exists    a     serious      dispute   regarding
         ownership of property, the authorities must
         resort    to      the        appropriate    adjudicatory
         mechanism available under law, and cannot
         assume jurisdiction to decide such disputes
         unilaterally.
                               - 32 -
                                                 NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




   12.45. The Hon'ble Supreme Court has also observed
         that     allegations      such    as    fraud     or     illegal
         acquisition of property cannot be presumed
         merely on suspicion, but must be specifically
         pleaded       and      established       through       proper
         adjudicatory proceedings. In the absence of
         such     proof,     the   authorities      cannot      invoke
         summary statutory powers to disturb long-
         standing possession of individuals.

   12.46. Applying the aforesaid principle to the present
         case,     learned      counsel      submits       that      the
         petitioners have categorically asserted their
         title   and   possession         over   the property         in
         question, and therefore the dispute raised by
         respondent No.4 and the Panchayat authorities
         is essentially a title dispute which requires
         adjudication through proper legal proceedings.

   12.47. The authorities could not have invoked the
         provisions of the Karnataka Panchayat Raj
         (Removal of Obstruction and Encroachment)
         Rules,     2011      to   determine        such     disputed
         questions of title, since the said provisions are
         intended only for clear cases of encroachment
         upon public property.
                               - 33 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




      12.48. On that basis, learned counsel submits that the
            impugned       proceedings       initiated    by     the
            authorities are without jurisdiction and contrary
            to the law laid down by the Hon'ble Supreme
            Court in M. Sankaranarayanan's case.

      12.49. The impugned orders passed by respondent
            No.2 as well as the appellate order passed by
            respondent     No.1    deserve     to    be   quashed,
            reserving liberty to the parties, if so advised, to
            work out their rights before the competent
            forum in accordance with law.

      12.50. On all the above basis, he submits that the writ

            petition is required to be allowed and the reliefs

            sought for be granted.


13.    Sri Vishwanath N, learned counsel for respondent
       No.4 submits that

       13.1. Respondent No.4 is the absolute owner and is
            in peaceful possession and enjoyment of land
            bearing    Sy.No.34/3       (new    Nos.34/3A        and
            34/3B)    measuring        34   guntas    situated    at
            Kodagahalli Village, Mandya Taluk and District.
            According to him, the revenue records in
                                    - 34 -
                                                    NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




          respect of the said land stand in the name of
          respondent No.4, and he has been regularly
          paying land revenue and cultivating the land
          personally.        It    is       therefore    submitted    that
          respondent No.4 has lawful title and possession
          over the said property.

     13.2. Towards the eastern side of the property
          belonging to respondent No.4 there exists an
          unnumbered              gramathana            land   measuring
          approximately one acre. According to him, a
          public road runs through the said gramathana
          land, which is used by the villagers and the
          public at large to access their houses, schools,
          temples and other public places. He submits
          that the said road has been in existence from
          time immemorial and has been continuously
          used by the public.

     13.3. Apart from the said road, there is no other
          access or pathway available                     to reach the
          property      of        respondent        No.4       and   other
          adjoining lands. Therefore, according to him,
          the road passing through the gramathana land
          is of vital importance to the residents of the
                               - 35 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




          village as well as to the landowners whose
          lands lie beyond the said road.

     13.4. Petitioner No.2 was earlier a member of the
          Gram    Panchayat,           and    by   taking   undue
          advantage of his position, he is alleged to have
          encroached upon the gramathana land reserved
          for the public road. It is contended that the
          petitioners have put up a shed measuring
          approximately 60 feet by 50 feet by creating
          certain documents in the Panchayat records in
          the name of the mother of petitioner No.2,
          namely petitioner No.1, in an unauthorised
          manner, thereby encroaching upon the public
          road meant for common use.

     13.5. It is in the above background that respondent
          No.4 had earlier instituted a civil suit in O.S.
          No.468/2020 before the competent civil court,
          in which the Court had granted an order of
          injunction against the petitioners. Despite the
          said order, according to him, the petitioners
          continued   their      acts    of    encroachment    by
          constructing a temporary shed abutting the
          property of respondent No.4 and obstructing
          the public road.
                               - 36 -
                                              NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




     13.6. Respondent No.4 thereafter approached this
          Court by filing W.P. No.18300/2022, wherein
          this Court directed the Panchayat Development
          Officer to consider the representation submitted
          by respondent No.4 in terms of Sub-Rule (3) of
          Rule   3    of    the    Karnataka    Panchayat    Raj
          (Removal of Obstruction and Encroachment)
          Rules, 2011.

     13.7. Pursuant to the said directions, the Panchayat
          authorities conducted proceedings and passed
          orders directing removal of the encroachment
          made by the petitioners on the gramathana
          land and the public road. The petitioners,
          according to him, did not raise any effective
          objection    at    the       appropriate   stage   and
          therefore the authorities proceeded to direct
          removal of the shed constructed by them.

   13.8. The petitioners challenged the said action by
          filing an appeal before the Executive Officer of
          the Taluk Panchayat, who, after examining the
          matter, confirmed the action taken by the
          Panchayat authorities and directed removal of
          the encroachment. The petitioners thereafter
          preferred a further appeal before the Chief
                                  - 37 -
                                                    NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




         Executive Officer of the Zilla Panchayat, who
         also upheld the order of the Executive Officer
         and   dismissed           the         appeal   filed    by   the
         petitioners.

   13.9. On that basis, learned counsel submits that the
         authorities have acted strictly in accordance
         with law and in compliance with the directions
         issued      by   this      Court,        and   therefore     the
         impugned         orders          do     not    call    for   any
         interference by this Court in exercise of its
         jurisdiction under Article 226 of the Constitution
         of India.

   13.10. His submission is that Section 211 of the
         Karnataka Gram Swaraj and Panchayat Raj Act,
         1993, (hereinafter referred to 'Panchayat Raj
         Act' for short) debarred such filing of the
         petition. Section 211 is reproduced hereunder
         for easy reference:

          "211. Decision of claims to property by or
          against Grama Panchayat.- (1) In any village to
          which a survey of lands other than lands ordinarily
          used for the purposes of agriculture only has been or
          shall be extended under any law for the time being
          in force, where any property or any right in or over
          any property is claimed by or on behalf of the Grama
          Panchayat, or by any person as against the Grama
          Panchayat, it shall be lawful for the Assistant
                                    - 38 -
                                                    NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR



          Commissioner after enquiry of which due notice has
          been given, to pass an order deciding the claims.

          (2) Any person aggrieved by an order made under
          sub-section (1) may appeal to the Deputy
          Commissioner and the decision of the Deputy
          Commissioner shall be final.

          (3) Any person shall be deemed to have had notice
          of any enquiry or order under this section if notice
          has been given in the prescribed manner."

   13.11. Learned       counsel         further     submits        that   the
         reliance placed by the petitioners on Section
         211      of    the    Karnataka           Gram     Swaraj        and
         Panchayat Raj Act, 1993 (hereinafter referred
         to as the "Panchayat Raj Act") is wholly
         misplaced.       According          to    him,     Section       211
         contemplates a situation where a dispute arises
         regarding title to property between the Grama
         Panchayat and a private individual, in which
         event the matter is required to be adjudicated
         by the Assistant Commissioner after conducting
         an    enquiry.       In      the    present       case,    learned
         counsel submits that no such dispute of title
         arises        between         the    Panchayat        and        the
         petitioners,         inasmuch        as     the    property       in
         question is gramathana land reserved for public
         use as a road, and the petitioners have merely
                                - 39 -
                                                      NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




         encroached upon the said land by putting up a
         temporary structure.

   13.12. In the present case the proceedings have not
         been initiated independently by the Panchayat
         authorities but pursuant to the directions issued
         by this Court in W.P. No.18300/2022, wherein
         this    Court     had          directed        the     Panchayat
         Development           Officer          to       consider         the
         representation submitted by respondent No.4
         under Sub-Rule (3) of Rule 3 of the Karnataka
         Panchayat Raj (Removal of Obstruction and
         Encroachment) Rules, 2011. According to him,
         when such a direction had already been issued
         by     this   Court       to         examine         the   alleged
         encroachment, the authorities were justified in
         proceeding under the 2011 Rules for removal of
         encroachment, and therefore Section 211 of the
         Panchayat Raj Act would have no application to
         the facts of the present case.

   13.13. The proceedings initiated by the Panchayat
         authorities were strictly in compliance with the
         directions      issued         by     this     Court       and    in
         accordance       with          the    statutory        provisions
         governing       removal          of     encroachments            on
                                - 40 -
                                                   NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         gramathana land and public roads. On that
         basis, he contends that the petitioners cannot
         now seek to challenge the impugned orders by
         contending that the authorities ought to have
         resorted to proceedings under Section 211 of
         the Act.

   13.14. The direction having been issued by this Court
         in    W.P.No.18300/2022                  to    consider         the
         encroachment, Section 211 would not apply, is
         his submission.

   13.15. By    their    actions,         the      petitioners          have
         obstructed the access of respondent No.4 to his
         property.      It    is    in     this    background           that
         respondent No.4 had earlier instituted O.S.
         No.468/2020, in which the competent civil
         court had granted an order of injunction.
         Considering          the        difficulties        caused       to
         respondent          No.4       due   to       the     obstruction
         allegedly created by the petitioners, this Court
         in    W.P.     No.18300/2022             had        directed    the
         Assistant Director of Land Records (ADLR) to
         carry out a measurement of the property in
         question. According to him, the measurement
         having been carried out, it has clearly revealed
                                - 41 -
                                                NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         that there is an encroachment on the public
         road, and therefore the same is required to be
         removed.

   13.16. Learned counsel further relies upon the daily
         order       dated    17.11.2023         passed     in   W.P.
         No.18300/2022,           wherein       this    Court,   after
         considering the report submitted pursuant to
         the     earlier     order      dated    26.10.2023,      had
         recorded that respondent Nos.9 and 10 in that
         writ petition, who are none other than the
         present petitioners, had encroached upon the
         public road.

   13.17. In   the     said    proceedings,        the    petitioners
         themselves had undertaken before this Court
         that the encroachment would be removed. In
         view of such an undertaking, according to him,
         the petitioners cannot now be permitted to
         contend that there was no encroachment at all.

   13.18. Learned counsel further relies upon the daily
         order       dated    26.10.2023         passed     in   W.P.
         No.18300/2022,           whereby        this    Court    had
         directed the jurisdictional ADLR to conduct an
         inspection of the road, measure its length and
                           - 42 -
                                         NC: 2026:KHC:15472
                                      WP No. 26364 of 2025


HC-KAR




         width, and ascertain whether the            road in
         question is a public road.

   13.19. Learned counsel submits that pursuant to the
         said direction, the ADLR had conducted the
         inspection and submitted a report before this
         Court.

   13.20. Referring to the said report, learned counsel
         submits that the area shown in three different
         colours, namely green, blue and brown, has
         been identified as part of the public road, which
         has been encroached upon. According to him,
         the   report   clearly     establishes   that     the
         structures put up by the petitioners fall within
         the area forming part of the public road, and
         therefore the same are liable to be removed.

   13.21. The report submitted pursuant to the directions
         issued in W.P. No.18300/2022 also identifies
         encroachments marked in different colours such
         as orange, green and pink. According to him,
         the   report   discloses     that   there    is   an
         encroachment of approximately ten feet in the
         area marked in orange, an encroachment of
         about three-fourths of a gunta in the area
         marked in green, and an encroachment of
                              - 43 -
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         about one-fourth gunta in the area marked in
         pink.

   13.22. The     encroachment          having       been        clearly
         established by the survey report, this Court
         ought to dismiss the present writ petition and
         direct the concerned authorities to remove the
         encroachment made on the public road.

   13.23. The petitioners have filed objections to the
         inspection report contending that the ADLR did
         not     conduct    the       spot   inspection     in     their
         presence. According to the petitioners, when
         the ADLR and other officials visited the property
         on 13.10.2025, petitioner No.2 was indisposed
         and petitioner No.1, who is an elderly person,
         requested    the    officials       to   inform    them      in
         advance of the date of the survey so that they
         could take the assistance of their advocate and
         a surveyor. It is contended by the petitioners
         that no survey work was carried out on that
         day, and yet a report has been filed which is
         substantially     similar      to    the    earlier     report
         submitted in W.P. No.18300/2022.

   13.24. Even the report produced pursuant to the
         directions of this Court continues to bear the
                              - 44 -
                                           NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




         number of W.P. No.18300/2022, and except for
         certain changes in the colour markings, there is
         no substantial variation in the contents of the
         report. It is also pointed out that the report
         does not bear the signatures of the petitioners,
         and therefore, according to the petitioners, the
         same cannot be relied upon by this Court.

   13.25. Learned counsel submits that in view of the
         rival contentions raised by the parties regarding
         the correctness of the survey report, this Court
         had appointed a Court Commissioner by order
         dated 30.10.2025, who thereafter submitted his
         report on 04.11.2025.

   13.26. A perusal of the Court Commissioner's report
         indicates that the Commissioner visited the
         property        bearing      Gramathana       No.6/76
         measuring 91.87 square metres situated at
         Kodagahalli Village, Basaralu Grama Panchayat,
         Mandya District. The Commissioner verified the
         physical extent of the property as well as the
         cattle   shed     situated   therein,   in   order   to
         ascertain whether the same corresponds with
         the Khatha records produced by the petitioners,
                             - 45 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         and also placed on record the Google map of
         the location.

   13.27. The   Commissioner         visited    the   property on
         01.11.2025 at about 11:15 a.m. and has
         reported    that   the      property     consists       of    a
         Mangalore tiled house measuring approximately
         1652 square feet, a green-coloured AC sheet
         structure   measuring          approximately        698.22
         square feet, and a goat/cattle shed measuring
         approximately 735.30 square feet.

   13.28. The report further indicates that the goat/cattle
         shed measures about 31.6 feet on the western
         side and narrows towards the eastern side to
         about 19.06 feet, excluding the drain. The
         Commissioner       has      also    recorded     that        the
         distance between the goat/cattle shed and the
         road    situated    on       the      northern    side        is
         approximately eleven feet. Adjacent to the shed
         there exists a drain measuring about one and a
         half feet in width. The Commissioner has also
         produced photographs, a sketch, the Google
         map, and a screenshot from the Dishank
         application in support of the observations made
         in the report.
                                    - 46 -
                                                   NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


    HC-KAR




        13.29. He relies upon the decision in Rajasthan State
                Industrial Development and Investment
                Corporation and Another Vs. Diamond and
                Gem Development Corporation Limited and
                Another6, more particularly paras 15 and 16
                thereof, which are reproduced hereunder for
                easy reference:

                15. A party cannot be permitted to "blow hot-blow
                cold", "fast and loose" or "approbate and reprobate".
                Where one knowingly accepts the benefits of a
                contract, or conveyance, or of an order, he is
                estopped from denying the validity of, or the binding
                effect of such contract, or conveyance, or order upon
                himself. This rule is applied to ensure equity,
                however, it must not be applied in such a manner so
                as to violate the principles of what is right and of good
                conscience. [Vide Nagubai Ammal v. B. Shama Rao
                [AIR 1956 SC 593] , CIT v. V. MR. P. Firm Muar ,
                Ramesh Chandra Sankla v. Vikram Cement , Pradeep
                Oil Corpn. v. MCD, Cauvery Coffee Traders v. Hornor
                Resources (International) Co. Ltd., V. Chandrasekaran
                v. Administrative Officer.

                16. Thus, it is evident that the doctrine of election is
                based on the rule of estoppel--the principle that one
                cannot approbate and reprobate is inherent in it. The
                doctrine of estoppel by election is one among the
                species of estoppels in pais (or equitable estoppel),
                which is a rule of equity. By this law, a person may be
                precluded, by way of his actions, or conduct, or
                silence when it is his duty to speak, from asserting a
                right which he would have otherwise had.



6
    2013 (5) SCC 470
                                 - 47 -
                                                   NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




   13.30. By    relying         on        Diamond          and        Gem
         Development            Corporation           Limited's,       his
         submission       is    that      the     petitioners,     having
         accepted enquiry under Sub-Rule (3) of Rule 3
         of 2011 Rules cannot now question the same. It
         would amount to approbating and reprobating,
         which is not permissible.

   13.31. The Hon'ble Supreme Court has reiterated the
         well-settled principle that a party cannot be
         permitted to approbate and reprobate, or in
         other words, blow hot and cold in the same
         breath. According to him, once a party has
         accepted the benefits of an order or has taken
         a particular stand before a court of law, such
         party cannot subsequently take a contradictory
         stand to the prejudice of the other side.

   13.32. The   petitioners          had     participated        in    the
         proceedings           before      this     Court     in      W.P.
         No.18300/2022, and when the report regarding
         the    alleged        encroachment          was     placed    on
         record, the petitioners had undertaken before
         this Court that the encroachment would be
         removed.     Having             made     such   a   statement
         before this Court, the petitioners cannot now be
                               - 48 -
                                                    NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         permitted to turn around and contend that no
         encroachment exists at all.

   13.33. Learned counsel submits that such conduct on
         the part of the petitioners would clearly attract
         the doctrine of estoppel by election, which
         prevents a party from asserting inconsistent
         positions in successive proceedings.

   13.34. According    to    him,       the        petitioners,    having
         accepted the findings recorded in the earlier
         proceedings and having undertaken to remove
         the    encroachment,                are      estopped         from
         questioning        the        very    existence          of    the
         encroachment in the present writ petition.

   13.35. The present writ petition is not only devoid of
         merit but is also an attempt by the petitioners
         to resile from the position earlier taken before
         this Court, which cannot be permitted in view
         of the principles laid down by the Hon'ble
         Supreme       Court      in         Diamond         and       Gem
         Development Corporation Limited's case.

   13.36. On that basis, learned counsel submits that the
         petition     deserves          to    be      dismissed        with
         appropriate        directions         to      the    concerned
                               - 49 -
                                                NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




           authorities to remove the encroachment made
           by the petitioners on the public road.

14.   Sri M S Devaraju, learned counsel appearing for
      Respondent Nos.1 to 3 submits that

      14.1. The petitioners have failed to produce any
           legally acceptable document of title evidencing
           their ownership over the property in question.
           According     to   him,     except    making   a   bald
           assertion that the property is ancestral in
           nature, the petitioners have not placed on
           record any registered title deed, partition deed,
           grant order, mutation entry, revenue record or
           any   other    legally      recognised   document    to
           substantiate their claim of ownership.

      14.2. The entire case of the petitioners rests primarily
           upon Khatha entries and tax payment receipts,
           which according to him cannot be treated as
           documents of title. He submits that it is a
           settled principle of law that Khatha certificates,
           assessment     extracts or       entries in    demand
           registers maintained by local authorities are
           only fiscal records prepared for the purpose of
           assessment and collection of property tax, and
                               - 50 -
                                                    NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




          such     entries   do        not    confer    or   recognise
          ownership over immovable property.

     14.3. The Khatha relied upon by the petitioners
          appears to have been issued without any
          foundational title documents being produced
          before the Panchayat authorities. According to
          him, when a Khatha entry is created without
          proper verification of title documents, the same
          cannot    be    relied       upon    to    establish   lawful
          ownership over the property.

     14.4. The petitioners, having failed to produce any
          title document demonstrating the origin of their
          ownership, cannot assert that the property
          belongs to them merely by claiming that it is
          ancestral      property.      According       to   him,   the
          petitioners have not placed any material such
          as genealogical records, revenue extracts or
          earlier survey records which would indicate that
          the property had devolved upon them through
          inheritance.

     14.5. The absence of such documentary evidence, the
          claim of the petitioners that they are the
          absolute owners of the property cannot be
          accepted, particularly when the dispute relates
                                - 51 -
                                                   NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




          to gramathana land and public road land, which
          are ordinarily vested in the Panchayat for the
          benefit of the public.

     14.6. The petitioners have failed to discharge the
          basic burden of establishing their title, and the
          writ petition is sought to be maintained on the
          basis of documents which do not have any
          evidentiary value for establishing ownership.

     14.7. The      material     placed       on     record   clearly
          establishes      that         the     petitioners       have
          encroached upon a portion of the public road
          and have constructed a cowshed or cattle shed
          on the said encroached portion. According to
          him, the construction of such a structure on the
          road area has resulted in obstruction to the free
          use of the road by the villagers and other
          members of the public.

   14.8. The existence of the encroachment has been
          clearly     revealed     through         the   survey   and
          inspection reports submitted by the competent
          authorities, including the report of the Assistant
          Director of Land Records (ADLR) as well as the
          subsequent inspection carried out pursuant to
                             - 52 -
                                          NC: 2026:KHC:15472
                                       WP No. 26364 of 2025


HC-KAR




         the directions issued by this Court in W.P.
         No.18300/2022.

   14.9. According to him, the said reports identify the
         exact extent of the encroachment on the public
         road and demarcate the encroached portions
         using different colour markings, thereby clearly
         demonstrating that the structures put up by the
         petitioners fall within the road area reserved for
         public use.

   14.10. When such encroachment upon a public road or
         public property is established through official
         survey records, the Panchayat authorities are
         under a statutory obligation to remove the
         obstruction and restore the road to its original
         condition, so that the rights of the public at
         large are protected.

   14.11. The   Panchayat       authorities   have   initiated
         proceedings strictly in accordance with the
         Karnataka     Panchayat       Raj    (Removal     of
         Obstruction and Encroachment) Rules, 2011,
         and the actions taken by them are pursuant to
         the directions issued by this Court in the earlier
         writ proceedings.
                                     - 53 -
                                                       NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




      14.12. According       to     him,        the     authorities       have
            conducted inspections, obtained survey reports
            and thereafter passed the impugned orders
            directing removal of the encroachment, and
            such action cannot be said to be arbitrary or
            illegal.

      14.13. The impugned orders passed by the Panchayat
            authorities       are       lawful,        justified    and     in
            furtherance of the statutory duty cast upon
            them       to   remove           encroachments         on   public
            property. The present writ petition is devoid of
            merit and has been filed only with an intention
            to prevent the removal of the encroachment
            made by the petitioners on the public road.

      14.14. On these grounds, he submits that this Court
            ought not to interfere with the action taken by
            the authorities, and the writ petition deserves
            to be dismissed with appropriate directions
            permitting       the      authorities        to   remove       the
            encroachment and restore the public road for
            use by the villagers and the

15.    Heard   Sri     K.N.Nithish,          learned    counsel     for    the
       petitioners, Sri Vishwanath N, learned counsel for
       Sri.A.Nagarajappa, learned counsel for respondent
                             - 54 -
                                        NC: 2026:KHC:15472
                                     WP No. 26364 of 2025


HC-KAR




      No.4 and Sri M.S.Devaraju, learned counsel for
      respondent Nos.1 to 3. Perused the papers.

16.   The points that would arise for consideration are as
      under:

      i)     Whether the proceedings initiated by the
             Panchayat authorities under the Karnataka
             Panchayat Raj (Removal of Obstruction
             and Encroachment) Rules, 2011 directing
             removal of the alleged encroachment by
             the petitioners are sustainable in law?

      ii)    Whether, in the facts of the present case,
             the authorities could have exercised
             powers under the 2011 Rules, or whether
             the dispute raised by the petitioners
             regarding ownership and possession of the
             property required adjudication under
             Section 211 of the Karnataka Gram Swaraj
             and Panchayat Raj Act, 1993?

      iii)   Whether the material placed on record,
             including the survey reports, inspection
             reports and the Court Commissioner's
             report, establish that the petitioners have
             encroached upon gramathana land or a
             public road?

      iv)    Whether the impugned order dated
             13.02.2025 passed by respondent No.2
             and the appellate order dated 30.07.2025
             passed by respondent No.1 suffer from
             jurisdictional error, procedural irregularity
             or violation of the principles of natural
             justice?
                                    - 55 -
                                                      NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




       v)    Whether the petitioners have established
             any grounds warranting interference by
             this Court in exercise of its jurisdiction
             under Articles 226 and 227 of the
             Constitution of India?

       vi)   What order?

17.    I answer the above points as follows:

18.    Answer     to    Point    No.  (i):Whether   the
       proceedings     initiated   by   the   Panchayat
       authorities under the Karnataka Panchayat Raj
       (Removal of Obstruction and Encroachment)
       Rules, 2011 directing removal of the alleged
       encroachment       by     the  petitioners   are
       sustainable in law?



      18.1. Sri.   K.N.        Nithish      submits     that   both   the
             Petitioners are absolute owners in possession
             and enjoyment of their respective properties
             situated at Kodagahalli Village, BasaraluHobli,
             Mandya Taluk and District. Petitioner No.1 is
             the absolute owner of a house property in
             respect      of     which       an    E-Khatha      bearing
             No.152100404801220007 has been issued by
             the competent authority. Petitioner No.2 claims
             to be the absolute owner of property bearing
             Site No.6/6. Both properties are ancestral in
             nature and the Petitioners' family has been in
                                      - 56 -
                                                      NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




         continuous, open and peaceful possession and
         enjoyment thereof for more than eighty years.

   18.2. He submits that the Petitioners have never, at
         any     point     of        time,    encroached      upon    any
         Government road or constructed any structure
         upon      Government                 land    as    alleged    by
         Respondent No.4. The Khatha certificate and
         the     demand          register         maintained    by    the
         Panchayat authorities recognise the properties
         of the Petitioners. The northern boundary of the
         Petitioners' properties, as clearly disclosed in
         the Khatha certificate and the demand register,
         is a road. This, according to learned counsel,
         establishes that the Petitioners' lands extend up
         to the said road, and the road continues to
         exist     in     its        original     form     without    any
         encroachment thereon.

   18.3. Learned counsel submits that the usage of the
         expression         "gramathana               land"    by     the
         respondents            is       wholly      misconceived     and
         misplaced. The term "gramathana" ordinarily
         refers to sites or lands situated within the
         village        habitation            area     designated     for
         residential or non-agricultural purposes. The
                               - 57 -
                                                NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         Petitioners' lands are ancestral properties which
         have been in their possession for generations,
         and the concept of gramathana land, as applied
         by the respondents in the present proceedings,
         has no application to the Petitioners' private
         properties.

   18.4. Sri. K.N. Nithish further submits that the lands
         belonging     to     the      Petitioners      are   neither
         Government lands nor lands belonging to the
         Gram Panchayat. Even if the said lands were to
         fall within the limits of a gramathana, that fact
         alone cannot render the lands Government
         property. The Petitioners are private individuals
         who have inherited the properties through their
         predecessors in title. The disputed land is
         private property in every sense, and no legal
         basis exists for treating it as Government or
         Panchayat land.

   18.5. In support of the above contentions, learned
         counsel     relies      upon      the       Report    dated
         20.03.2023         submitted      by     the     Panchayat
         Development Officer (Respondent No.3) to the
         Executive Officer (Respondent No.2). In the
         said report, the Panchayat Development Officer
                                - 58 -
                                                 NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         categorically recorded that the disputed land
         does not fall within the jurisdiction of the
         Grama Panchayat, and that complaints relating
         to such lands within gramathana limits cannot
         be treated as encroachments upon Government
         land. He submits that when the Panchayat
         Development Officer, who is the very authority
         designated under Rule 3 of the 2011 Rules to
         initiate proceedings, himself concluded that the
         subject   land        does        not    fall   within   the
         Panchayat's jurisdiction, the Executive Officer
         could not have validly proceeded to direct
         removal of the alleged encroachment.

   18.6. Learned counsel further submits that the 2011
         Rules can be invoked only in cases where there
         is an encroachment upon Government land,
         Panchayat property, or public property. The
         2011 Rules have no application to disputes
         between   private         landowners        regarding    the
         boundaries       of       their     respective       private
         properties. The present dispute is essentially a
         private   boundary             dispute      between      the
         Petitioners and Respondent                 No.4, and     the
         Panchayat authorities could not have assumed
                              - 59 -
                                                NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         jurisdiction over such a dispute by invoking the
         2011 Rules.

   18.7. He further contends that the spot inspection
         report relied upon by the authorities was
         prepared in violation of the principles of natural
         justice. No prior notice was issued to the
         Petitioners regarding the proposed inspection,
         nor    were     the          Petitioners   afforded         an
         opportunity    to     remain       present    during        the
         inspection or to place their objections before
         the inspecting officer. The report having been
         prepared behind the back of the Petitioners,
         without their knowledge and without affording
         them any opportunity, the same cannot form
         the foundation of the impugned orders.

   18.8. Turning to the legal grounds, Sri. K.N. Nithish
         relies upon the decision of the Hon'ble Supreme
         Court in Jagmittar Sain Bhagat and submits
         that   the    conferment          of   jurisdiction    is    a
         legislative function and cannot be conferred
         either by consent of parties or by any superior
         court. An order passed by an authority lacking
         jurisdiction is void ab initio and a nullity in the
         eye of law. The defect of want of jurisdiction
                              - 60 -
                                                  NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         goes to the root of the matter and cannot be
         cured by the conduct of the parties or by the
         passage of time. According to learned counsel,
         the    Panchayat             authorities      lacked         the
         jurisdictional fact required for invoking the
         2011 Rules, namely, that the subject land must
         be Panchayat or Government property and not
         private property, and therefore any proceeding
         initiated by them is wholly without jurisdiction
         and must be treated as a nullity.

   18.9. Sri. K.N. Nithish relies upon the decision of a
         co-ordinate     bench        of   this     Court   in       Smt.
         Gowramma and Others and submits that this
         Court has categorically held in the said decision
         that Rule 3 of the 2011 Rules presupposes the
         existence     of    Panchayat        property       and       an
         undisputed case of encroachment. The Rule
         further presupposes that there is no dispute by
         the encroacher. In cases where the alleged
         encroacher disputes the character of the land
         and   asserts      his   own      right     and    title,    the
         summary procedure under the 2011 Rules
         cannot be invoked; instead, the authorities
         must initiate proceedings under Section 211 of
         the 2011 Rules to first determine the question
                              - 61 -
                                             NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




          of ownership and possession before taking any
          further action.

   18.10. He further relies upon the Division Bench
          decision of this Court in Smt. Gowramma
          which affirmed the decision of the Learned
          Single Judge and which held that where the
          Panchayat claims that a particular property
          belongs to it, the Panchayat must first establish
          its title by initiating proceedings under Section
          211 of the 2011 Rules. The Division Bench
          further held that the proceedings before the
          Assistant   Commissioner      under       Section     211
          must be conducted with the participation of the
          Panchayat and other stakeholders, and only
          after   such    determination      of   title   can   any
          consequential action relating to removal of
          encroachment be taken.

   18.11. Sri. K.N. Nithish also relies upon the decision of
          the Hon'ble Supreme Court in Government of
          Thummala Krishna Rao to                  contend that
          summary        proceedings   for    eviction    can    be
          validly invoked only when the land in question
          is undisputedly Government property and the
          person in occupation is clearly an unauthorised
                              - 62 -
                                              NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         occupant without any bona fide claim to the
         property. When there exists a genuine and
         bona fide dispute regarding the title of the
         Government or the Panchayat to the property,
         the authorities cannot unilaterally decide the
         question of ownership in their own favour and
         proceed to remove the person in possession
         through summary proceedings. The summary
         procedure, by its very nature, is not suited for
         adjudication of complicated questions of title,
         which must be decided through the ordinary
         and due process of law.

   18.12. He also places reliance on the decision of the
         Hon'ble        Supreme          Court         in      M.
         Sankaranarayanan to contend that statutory
         provisions    conferring      summary      powers     for
         removal of encroachments apply only to public
         roads, streets, lanes, and other lands that are
         not the property of individuals or an aggregate
         of persons legally capable of holding property.
         A   dispute    of   title    between    the   State    or
         Panchayat and a private individual cannot be
         decided through summary proceedings under
         such provisions. When there is a serious and
         genuine      dispute     regarding     ownership,     the
                               - 63 -
                                                   NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         authorities    must      resort      to    the    appropriate
         adjudicatory mechanism and cannot invoke
         summary statutory powers to disturb long-
         standing possession of private individuals.

   18.13. On   the    above     grounds,       Sri.       K.N.    Nithish
         submits that the proceedings initiated under
         the 2011 Rules are wholly unsustainable in law,
         since the very precondition for the exercise of
         powers under the said Rules, namely, that the
         land must be Panchayat/Government property
         and   not     private         property,     has    not     been
         satisfied. The impugned orders passed pursuant
         to such proceedings are liable to be quashed.

   18.14. Sri. Vishwanath N., learned counsel appearing
         for Respondent No.4, submits that Respondent
         No.4 is the absolute owner and is in peaceful
         possession and enjoyment of land bearing
         Survey No.34/3 (new Survey Nos.34/3A and
         34/3B)      measuring          34   guntas,       situated    at
         Kodagahalli Village, Mandya Taluk and District.
         The revenue records in respect of the said land
         stand in the name of Respondent No.4 and he
         has been regularly paying land revenue and
         cultivating the land.
                              - 64 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




   18.15. He submits that towards the eastern side of
         Respondent No.4's property, there exists an
         unnumbered         gramathana              land   measuring
         approximately one acre, through which a public
         road runs. The said road has been used by the
         villagers and the public at large for accessing
         their houses, schools, temples, and other public
         places from time immemorial. The road is the
         only pathway available for Respondent No.4
         and other adjoining landowners to access their
         properties.

   18.16. Sri. Vishwanath N. submits that Petitioner No.2,
         who was earlier           a member           of the      Gram
         Panchayat,     took       undue       advantage       of   his
         position and encroached upon the gramathana
         land     reserved     for       the     public    road      by
         constructing a shed measuring approximately
         60     feet   by    50       feet.    To    legitimise     this
         encroachment, documents were created in the
         Panchayat records in the name of Petitioner
         No.1     (mother     of      Petitioner      No.2)    in    an
         unauthorised manner, and on the basis of such
         documents, the Petitioners are claiming a right
         to the encroached land.
                                  - 65 -
                                                     NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




   18.17. He     further        submits         that     the      present
         proceedings under the 2011 Rules were not
         initiated     independently            by     the     Panchayat
         authorities but were initiated strictly pursuant
         to and in compliance with the directions issued
         by this Court in W.P. No.18300/2022, in which
         this Court directed the Panchayat Development
         Officer to consider the representation submitted
         by Respondent No.4 under Sub-Rule (3) of Rule
         3 of the 2011 Rules. According to learned
         counsel, when this Court had already directed
         that the proceedings be conducted under the
         2011     Rules,        it   is    impermissible         for    the
         Petitioners       to        now    challenge          the     very
         jurisdiction of the Panchayat authorities to
         conduct such proceedings.

   18.18. Sri. Vishwanath N. relies upon the order dated
         17.11.2023        passed         by this Court in             W.P.
         No.18300/2022 and submits that this Court,
         after     considering            the     inspection         report
         submitted by the ADLR, had recorded that the
         Petitioners (respondent Nos.9 and 10 in that
         writ petition) had encroached upon the public
         road.       He    submits         that        the     Petitioners
         themselves gave an undertaking before this
                                 - 66 -
                                                    NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




         Court      in    W.P.        No.18300/2022           that   the
         encroachment would be removed. Having made
         such an undertaking before this Court, the
         Petitioners      cannot         now    turn     around      and
         contend that no encroachment exists.

   18.19. The survey report submitted by the ADLR
         pursuant to the directions of this Court clearly
         identifies the encroachment in colour-coded
         portions        on     the      map,        quantifying     the
         encroachment as approximately ten feet in one
         portion, three-fourths of a gunta in another
         portion, and one-fourth of a gunta in yet
         another portion. These findings conclusively
         establish the existence of encroachment on the
         public road.

   18.20. Learned counsel relies upon the decision of the
         Hon'ble Supreme Court in Diamond and Gem
         Development Corporation and submits that a
         party cannot approbate and reprobate, i.e.,
         blow hot and cold in the same breath. The
         Petitioners,         having     accepted       the     findings
         recorded in the earlier writ proceedings and
         having          undertaken            to      remove        the
         encroachment,           are      estopped        from       now
                            - 67 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         challenging    the         very      existence     of      the
         encroachment      or       the      jurisdiction   of      the
         Panchayat authorities. On these grounds, he
         submits that the proceedings under the 2011
         Rules are fully sustainable and the writ petition
         deserves to be dismissed.

   18.21. Sri. M.S. Devaraju, learned counsel appearing
         for Respondent Nos.1 to 3, submits that the
         Petitioners have failed to produce any legally
         acceptable document of title to substantiate
         their claim of ownership over the subject
         property. Except for making a bare assertion
         that the property is ancestral in nature, the
         Petitioners have not placed on record any
         registered title deed, partition deed, grant
         order,    mutation         entry,     or   other        legally
         recognised document evidencing the origin of
         their    ownership.    In     the     absence      of     such
         foundational title documents, the claim of the
         Petitioners to be absolute owners cannot be
         accepted.

   18.22. Sri. M.S. Devaraju further submits that the
         Khatha certificates, assessment extracts, and
         demand register entries relied upon by the
                             - 68 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         Petitioners are merely fiscal records prepared
         for the purpose of assessment and collection of
         property tax, and do not confer or recognise
         ownership over immovable property. It is a
         well-settled principle that Khatha entries cannot
         be equated with title documents. The Khatha
         relied upon by the Petitioners appears to have
         been   issued   without any foundational title
         documents       being            produced     before      the
         Panchayat authorities.

   18.23. He submits that the material placed on record
         clearly establishes that the Petitioners have
         constructed a cattle shed on a portion of the
         public road, thereby obstructing the free use of
         the road by the villagers and other members of
         the public. The existence of the encroachment
         has been established through the survey and
         inspection reports, including the report of the
         ADLR submitted pursuant to the directions of
         this Court.

   18.24. The   Panchayat       authorities          have    initiated
         proceedings strictly in accordance with the
         2011   Rules    and         in    compliance       with   the
         directions of this Court in W.P. No.18300/2022.
                               - 69 -
                                                   NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         The actions taken by the authorities pursuant
         to such directions cannot be characterised as
         arbitrary or illegal. The writ petition is devoid of
         merit and has been filed only to prevent the
         removal of the encroachment made by the
         Petitioners on the public road.

   18.25. Sri. Boppanna Belliyappa, learned Government
         Advocate appearing for Respondent Nos.5 and
         6 (the Tahsildar and the ADLR, Mandya Taluk),
         has     not     advanced            any     separate      and
         independent submissions in opposition to the
         Petitioners'    case.          He    has      adopted     the
         submissions made by the other respondents
         and has submitted that the authorities have
         acted    in    accordance           with    their    statutory
         mandate. The ADLR submitted the inspection
         report pursuant to the directions of this Court
         in W.P. No.18300/2022 after conducting a
         physical inspection of the subject property, and
         the said report forms part of the record before
         this Court.

   18.26. This   Court    has          carefully    considered     the
         submissions of all the learned counsel and has
         examined       the   material         placed    on    record,
                           - 70 -
                                             NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




         including the impugned orders, the inspection
         reports, the Court Commissioner's report, the
         Khatha documents, and the relevant statutory
         provisions. The primary question that falls for
         consideration under this Point is whether the
         proceedings    initiated       by    the    Panchayat
         authorities under the 2011 Rules, culminating
         in the order dated 13.02.2025 passed by
         Respondent    No.2        directing removal of     the
         alleged encroachment, are sustainable in law.

   18.27. A plain and careful reading of Rule 3 of the
         2011 Rules reveals that the power of the
         Panchayat     Development       Officer    or   Village
         Accountant under the 2011 Rules is triggered
         only when it appears to him that a person who
         is not duly authorised has caused obstruction or
         encroachment upon -- (a) Gram Panchayat or
         Poramboke land; (b) public street, place, waste
         land, ponds, tanks, playground, parks, public
         utility lands, cremation grounds, or graveyards;
         (c) any open drain, gutter, sewer, or aqueduct
         in such street or place; or (d) "any open site
         not being private property." The Rule is explicit
         in its exclusion of private property from its
         purview by using the phrase "not being private
                              - 71 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         property." This means that if the land in
         question is, or is genuinely claimed to be,
         private property, the 2011 Rules have no
         application.

   18.28. In the present case, the Petitioners have raised
         a bona fide and genuine claim of private
         ownership over the subject land. Petitioner
         No.1        holds       an         E-Khatha         bearing
         No.152100404801220007,                 issued     by    the
         competent Panchayat authority, in respect of a
         property identified as Gramathana No.6/6 at
         Kodagahalli Village. Petitioner No.2 similarly
         claims   to    be   the      owner     of   the   adjacent
         property,     which     is    described     as    ancestral
         property that has devolved upon him through
         inheritance     from         his     grandfather,      Patel
         Javaregowda, and father. The demand register
         and Khatha certificate issued by the Panchayat
         itself record the northern boundary of the
         Petitioners' properties as a road, which the
         Petitioners contend establishes that their lands
         extend up to the road.

   18.29. The Court Commissioner, appointed by this
         Court    by    order         dated    30.10.2025,       has
                              - 72 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         confirmed in his report dated 04.11.2025 that
         the property bearing Gramathana No.6/76,
         measuring 91.87 square metres, comprises a
         Mangalore-tiled house, an AC sheet structure,
         and a goat/cattle shed, and that the distance
         between the cattle shed and the northern road
         is approximately eleven feet. This observation,
         made by a neutral court-appointed authority,
         lends credence to the Petitioners' claim that
         their structures are situate within their property
         and at a distance from the road.

   18.30. Critically, the Panchayat Development Officer
         (Respondent     No.3),        in    his    Report        dated
         20.03.2023,     specifically       recorded       that     the
         disputed     land     does     not     fall     within     the
         jurisdiction of the Grama Panchayat and that
         complaints    relating       to    such        lands   within
         gramathana      limits       cannot       be    treated     as
         encroachments upon Government land. This
         report bears very great significance. Rule 3 of
         the   2011    Rules      designates       the     Panchayat
         Development Officer as the authority who must
         form an opinion that a person has encroached
         upon Gram Panchayat or public land before
         initiating proceedings.
                               - 73 -
                                                NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




   18.31. When      the    Panchayat     Development           Officer
           himself, after examining the matter, recorded
           the absence of the very jurisdictional fact
           required for invoking the 2011 Rules, the
           Executive Officer (Respondent No.2) ought to
           have first addressed and either overruled or
           accepted this finding before proceeding any
           further. The impugned order dated 13.02.2025
           does not even refer to the Report dated
           20.03.2023, let alone offer any reasoned basis
           for departing from the conclusions recorded
           therein. This silence is itself a serious infirmity
           in the impugned order.

   18.32. In    Jagmittar      Sain      Bhagat        the     Hon'ble
           Supreme Court, has laid down the following
           foundational     principles     of     law        regarding
           jurisdiction:

         18.32.1. Conferment of jurisdiction is a legislative
                  function.    Jurisdiction      can    neither    be
                  conferred by the consent of the parties
                  nor by the order of a superior court. An
                  order passed by an authority having no
                  jurisdiction amounts to a nullity, and
                               - 74 -
                                                 NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




                  such a defect goes to the root of the
                  cause.

         18.32.2. If a court or tribunal inherently lacks
                  jurisdiction, the acquiescence of a party
                  cannot      perpetuate           such       lack     of
                  jurisdiction. The doctrine of waiver also
                  does not apply in such cases.

         18.32.3. A decree or order without jurisdiction is
                  coram non judice. The finding of such a
                  court or tribunal becomes irrelevant and
                  unenforceable once the forum is found to
                  have no jurisdiction.

         18.32.4. For assumption of jurisdiction by a court
                  or     tribunal,       the     existence       of    a
                  jurisdictional        fact     is    a      condition
                  precedent.

   18.33. Applying the principle laid down in Jagmittar
           Sain Bhagat to the facts of the present case:
           The    2011     Rules       vest    jurisdiction    in     the
           Panchayat authorities only in cases where the
           land    in    question        is     Gram       Panchayat,
           Poramboke, or public land, and is not private
           property. The existence of this jurisdictional
                             - 75 -
                                           NC: 2026:KHC:15472
                                      WP No. 26364 of 2025


HC-KAR




         fact, that the land is public/Panchayat property.
         is a condition precedent for the exercise of
         power under the 2011 Rules. In the present
         case, the Petitioners have asserted their private
         ownership and the Panchayat Development
         Officer himself has recorded that the land falls
         outside      the   Panchayat's    jurisdiction.   The
         respondents have not established that the land
         is, in fact, Panchayat or Government property
         through any proper adjudicatory process. In
         these circumstances, following the principle in
         Jagmittar      Sain     Bhagat,   the   proceedings
         under the 2011 Rules are without jurisdiction
         and the consequential orders directing removal
         of the alleged encroachment must be treated as
         nullities.

   18.34. The decision of the coordinate bench of this
         court in Smt. Gowramma and Others is
         directly applicable to the facts of the present
         case on all fours. Just as in Smt. Gowramma
         (Single Bench), the Petitioners in the present
         case are asserting that they are in possession
         and enjoyment of the property on their own
         right since time immemorial, that there is no
         encroachment, and that the property does not
                             - 76 -
                                               NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         belong        to   the        Panchayat.       In   such
         circumstances, the authorities ought not to
         have invoked the summary procedure under
         Rule 3 of the 2011 Rules but ought to have
         initiated proceedings under Section 211 of the
         Karnataka Gram Swaraj and Panchayat Raj Act,
         1993 for proper adjudication of the competing
         claims.

   18.35. The Division Bench of this Court, in a writ
         appeal arising from the single bench decision in
         Smt. Gowramma, affirmed the position of law
         laid down by the Learned Single Judge. The
         Division      Bench         has     held       thatwhere
         encroachment of Panchayat property is sought
         to be removed, an inquiry must be held by the
         Assistant Commissioner with the participation
         of the Panchayat and other stakeholders, so
         that    the    Panchayat      can    produce    essential
         material to vouch its title to the property. This
         inquiry is mandated under Section 211 of the
         Karnataka Gram Swaraj and Panchayat Raj Act,
         1993.

   18.36. The Division Bench declined to accept the
         Panchayat's argument that the impugned order
                             - 77 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         was in conformity with Rule 3 of the 2011
         Rules, and affirmed that the provisions of Rule
         3 cannot be independently pressed into service
         when the very title to the land is disputed.

   18.37. This judgment of the Division Bench is binding
         upon this Court and is directly applicable to the
         present    case.       The        decision    conclusively
         establishes that when the character of a land,
         whether it belongs to the Panchayat or to a
         private individual, is disputed, the Panchayat
         cannot resort to the summary procedure under
         the 2011 Rules without first establishing its title
         through Section 211 proceedings.

   18.38. InThummala         Krishna           Raothe       Hon'ble
         Supreme Court, held that he summary remedy
         for   eviction   can        be    resorted    to   by   the
         Government         only          against     persons     in
         unauthorised occupation of property that is
         undisputedly the property of the Government.
         If there is a bona fide dispute regarding the
         title of the Government to any property, the
         Government cannot take a unilateral decision in
         its own favour that the property belongs to it,
         and on the basis of such decision take recourse
                            - 78 -
                                               NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         to the summary remedy for eviction. The
         summary remedy is not suited for adjudication
         of complicated questions of title.

   18.39. The Hon'ble Supreme Court further held that
         facts which raise a bona fide dispute of title
         between the Government and the occupant
         must be adjudicated upon by the ordinary
         courts of law. The duration of occupation is
         relevant in the sense that a person who is in
         occupation   of   a        property    openly   for    an
         appreciable length of time can be taken, prima
         facie, to have a bona fide claim to the property
         requiring an impartial adjudication.

   18.40. The ratio of Thummala Krishna Rao, though
         arising in the context of summary eviction from
         Government property under a different statute,
         enunciates a principle of universal application:
         that   summary     proceedings         for   removal   of
         encroachments are not available when the title
         to the land is bona fide disputed. This principle
         is squarely applicable to proceedings under the
         2011 Rules in the present case. The Petitioners
         have been in possession of their ancestral
         properties for over eighty years. Their claim to
                              - 79 -
                                                 NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         the property is not frivolous or concocted, it is
         supported by Khatha certificates and demand
         register entries issued by the Panchayat itself.
         The existence of a pending civil suit (O.S.
         No.210/2022) in which the civil court has
         granted    a      temporary           injunction      in     the
         Petitioners'     favour       further    underscores         the
         genuineness        of        their    claim.     In        these
         circumstances, the Panchayat authorities could
         not have unilaterally decided that the land
         belongs to the Panchayat and proceeded to
         remove     the    alleged       encroachment          through
         summary proceedings.

   18.41. In   M.   Sankaranarayanan                    the    Hon'ble
         Supreme Court, has held that the statutory
         provision considered in that case applies only to
         public roads, streets, lanes, and such lands as
         are not the property of individuals, or of an
         aggregate of persons legally capable of holding
         property. A dispute of title between the State
         and individuals cannot be decided through
         proceedings under such a provision.

   18.42. The Hon'ble Supreme Court held that the
         proceedings under the provision in question
                               - 80 -
                                                       NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




         were without jurisdiction, since the title to the
         land was in dispute.

   18.43. The principle in M. Sankaranarayanan is
         directly analogous. Rule 3 of the 2011 Rules,
         like   the        provision          considered             in       M.
         Sankaranarayanan,                    applies           only           to
         public/Panchayat          property              and     expressly
         excludes private property. Once a genuine
         claim of individual private ownership is raised,
         the    summary         power             under       Rule        3    is
         unavailable. The authorities in the present case
         have   wrongly       invoked             the    2011    Rules         in
         disregard of this basic principle.

   18.44. Sri. Vishwanath N. has strongly urged that the
         proceedings        under           the     2011       Rules          are
         sustainable       because           they        were        initiated
         pursuant     to    and        in    compliance         with          the
         directions of this Court in W.P. No.18300/2022.
         This submission requires careful examination.

   18.45. This Court, by order dated 04.07.2024 in W.P.
         No.18300/2022,            directed             the     Panchayat
         Development          Officer             to      consider            the
         representation submitted by Respondent No.4
         under Sub-Rule (3) of Rule 3 of the 2011 Rules
                               - 81 -
                                               NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         and forward it to the Executive Officer within
         fifteen days. The Executive Officer was directed
         to consider the representation after issuing
         notice to the parties under Rule 4 of the 2011
         Rules    and    to   "pass    appropriate     orders       in
         accordance with law."

   18.46. The    expression      "in   accordance      with      law"
         appearing in the direction of this Court is of
         crucial significance. This Court, while directing
         the authorities to act, did not and could not
         have intended to dispense with the mandatory
         legal requirements governing the exercise of
         power under the 2011 Rules. The phrase "in
         accordance with law" necessarily incorporates
         the    entire   body of law       applicable       to    the
         situation, including the requirement that the
         land      must        be      established         to      be
         Panchayat/Government              property             before
         encroachment          removal         proceedings        can
         proceed, and including the requirement to
         initiate proceedings under Section 211 of the
         Karnataka Gram Swaraj and Panchayat Raj Act,
         1993     when    the      character    of   the   land     is
         disputed.
                              - 82 -
                                                 NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




   18.47. As the Hon'ble Supreme Court has held in
         Jagmittar      Sain      Bhagat,         jurisdiction      is    a
         legislative function and cannot be conferred
         even by a superior court. A direction by this
         Court to an authority to exercise its statutory
         power    cannot     enlarge        the     scope      of    that
         statutory power or confer jurisdiction that the
         statute itself does not vest in the authority. If
         Rule 3 of the 2011 Rules does not apply to
         private property or disputed land, a direction of
         this Court to consider a representation under
         Rule 3 does not make Rule 3 applicable to such
         property.

   18.48. Furthermore,        the         direction       in        W.P.
         No.18300/2022 was issued at the instance of
         Respondent No.4 who made a representation
         alleging encroachment. The court's direction
         was to examine the representation and take
         action   in   accordance         with    law.    Acting         "in
         accordance with law" in a situation where the
         ownership of the land is disputed would require
         the authorities to follow the Section 211 route,
         as   held     by   the       Division    Bench     in      Chief
         Executive Officer Vs. Smt. Gowramma. The
                             - 83 -
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         direction cannot be read as an authorisation to
         bypass the mandatory statutory scheme.

   18.49. On   the   submission       of      Sri.   M.S.    Devaraju
         regarding the absence of title documents in the
         Petitioners' hands: The absence of a registered
         title deed does not automatically establish that
         the land belongs to the Panchayat or the
         Government. It is well recognised that in rural
         India,    particularly      in     respect    of    ancestral
         properties,     ownership           is   often     evidenced
         through       continuous          possession,       revenue
         records,      Khatha             entries,     and      other
         documentary material, rather than registered
         deeds. The Petitioners have produced Khatha
         certificates and demand register entries in their
         favour, issued by the Panchayat itself. These
         documents are not conclusive proof of title but
         they are prima facie evidence of long-standing
         recognised possession. The question of whether
         these documents are sufficient to establish title
         is precisely the kind of question that must be
         adjudicated through Section 211 proceedings or
         through civil proceedings, it cannot be decided
         unilaterally by the Panchayat through summary
         encroachment removal proceedings.
                              - 84 -
                                            NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




   18.50. This Court also notes that the Civil Court (II
         Additional Civil Judge and JMFC, Mandya) has
         granted a temporary injunction in favour of the
         Petitioners in O.S. No.210/2022, restraining
         Respondent No.4 from interfering with the
         Petitioners' possession. The existence of this
         injunction order, granted by a competent civil
         court   after     examining      the   pleadings     and
         materials,   is    a    strong    indicator   that   the
         Petitioners' claim to possession and ownership
         is not frivolous and that a prima facie case
         exists in their favour. The Panchayat authorities
         have entirely disregarded this civil court order
         and proceeded to pass orders that directly
         conflict with it. The impugned orders, to the
         extent that they direct removal of structures
         claimed to be within the Petitioners' property,
         are prima facie in conflict with the civil court's
         injunction order.

   18.51. In this context, it is also necessary to address
         the submission of Sri. Vishwanath N that
         Respondent No.4 had filed an earlier civil suit in
         O.S. No.468/2020 before the competent civil
         court, in which an order of injunction had been
         obtained against the Petitioners. The existence
                                - 85 -
                                               NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




           of   O.S.    No.468/2020        and    the    injunction
           obtained therein was pressed into service to
           contend      that   the      encroachment      by    the
           Petitioners was already judicially recognised in
           some form. This submission is not acceptable
           for the following reasons:




         18.51.1. The nature, scope, and present status of
                  the injunction in O.S. No.468/2020 are
                  not elaborated upon in the submissions
                  placed before this Court. Whether the
                  injunction in O.S. No.468/2020 relates to
                  the    same       property     and    the    same
                  dispute, and whether it is still in force, is
                  not clear from the material before this
                  Court.

         18.51.2. More importantly, even if an injunction
                  was granted in O.S. No.468/2020 at
                  some prior point of time, the subsequent
                  filing and pendency of O.S. No.210/2022
                  by the Petitioners, in which the civil
                  court has granted a temporary injunction
                  in favour of the Petitioners by order
                  dated 14.03.2022, indicates that the civil
                                - 86 -
                                                    NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




                 dispute between the parties is far from
                 settled and remains actively litigated
                 before      the        competent        civil   court.    A
                 temporary injunction, by its very nature,
                 is     a    provisional           and        interlocutory
                 remedy. The grant of such a remedy in
                 the Petitioners' favour reflects only that
                 the civil court found a prima facie case in
                 their favour at that stage. Both civil suits
                 must be decided on their own merits
                 before any final conclusion regarding
                 title and possession can be drawn.

         18.51.3. The       co-existence           of    two      sets     of
                 injunction         orders,             one      in      O.S.
                 No.468/2020 (in R4's favour) and one in
                 O.S. No.210/2022 (in Petitioners' favour)
                 if anything, underscores the genuinely
                 contentious nature of the civil dispute
                 between the parties. It reinforces the
                 conclusion that the dispute between the
                 Petitioners and Respondent No.4 is a
                 bona        fide        civil     dispute       requiring
                 adjudication through the appropriate civil
                 forum, and is not a clear-cut case of
                 unauthorised                    encroachment             on
                           - 87 -
                                            NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




                Government         land    that    would    justify
                resort to summary proceedings under
                the 2011 Rules.

   18.52. This Court also addresses the allegation raised
         by Sri. Vishwanath N. that Petitioner No.2 was
         formerly a member of the Gram Panchayat and
         that   he   misused       his    position    to    create
         Panchayat records in the name of Petitioner
         No.1 (his mother) to legitimise the alleged
         encroachment. This is a serious allegation, but
         it suffers from a fundamental infirmity: it is an
         allegation of fraud or mala fides, which must be
         specifically pleaded, established with evidence,
         and    proved    through         proper     adjudicatory
         proceedings. As the Hon'ble Supreme Court
         held in M. Sankaranarayanan, fraud must be
         pleaded and proved; it cannot be presumed.
         The allegation that Petitioner No.2 misused his
         Panchayat membership cannot be accepted as
         an established fact merely on the basis of a
         complaint   by   Respondent         No.4.     It   is   an
         allegation that must be adjudicated through the
         appropriate legal proceedings, either through
         criminal prosecution, civil fraud proceedings, or
         through the Section 211 inquiry, and cannot
                           - 88 -
                                           NC: 2026:KHC:15472
                                       WP No. 26364 of 2025


HC-KAR




         serve as a justification for summary removal of
         the Petitioners' structures under the            2011
         Rules.

   18.53. I answer Point No. (i) by holding that the
         proceedings     initiated    by    the     Panchayat
         authorities under the Karnataka Panchayat Raj
         (Removal of Obstruction and Encroachment)
         Rules, 2011, directing removal of the alleged
         encroachment by the Petitioners, are NOT
         SUSTAINABLE IN LAW. The said proceedings
         suffer   from    a    fundamental        jurisdictional
         infirmity in that the precondition for invoking
         the 2011 Rules, namely, that the subject land
         must be Government/Panchayat property and
         not private property, has not been established
         through any proper adjudicatory process. Rule
         3 itself excludes private property from its
         ambit. The Panchayat Development Officer's
         own report dated 20.03.2023 recorded the
         absence of Panchayat jurisdiction. The Division
         Bench decision in Smt. Gowramma and the
         decisions of the Hon'ble Supreme Court in
         Thummala             Krishna          Rao,          M.
         Sankaranarayanan,           and   Jagmittar      Sain
         Bhagat all confirm that the summary powers
                               - 89 -
                                                 NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




            under such Rules cannot be exercised when
            title to the land is in dispute.

19.    Answer to Point No. (ii):Whether, in the facts of
       the present case, the authorities could have
       exercised powers under the 2011 Rules, or
       whether the dispute raised by the petitioners
       regarding ownership and possession of the
       property required adjudication under Section
       211 of the Karnataka Gram Swaraj and
       Panchayat Raj Act, 1993?

      19.1. Sri. K.N.    Nithish, learned counsel for           the
            Petitioners, submits that even assuming that
            the Panchayat authorities were justified in
            examining the complaint of Respondent No.4,
            the method adopted by them was legally
            impermissible.    The      correct    and   mandatory
            procedure to be followed, when the ownership
            and character of a property is disputed between
            the Panchayat and a private claimant, is to
            initiate proceedings under Section 211 of the
            Karnataka Gram Swaraj and Panchayat Raj Act,
            1993.

      19.2. Learned counsel submits that Section 211 of
            the 1993 Act specifically provides the statutory
            mechanism for the adjudication of competing
            claims between the Grama Panchayat and any
            individual relating to any property or any right
                               - 90 -
                                                 NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         over    property.        The     said    provision        vests
         jurisdiction in the Assistant Commissioner to
         decide such claims after conducting an inquiry
         with due notice to all concerned parties. Only
         through such a process can the question of
         whether      a    particular     land    belongs     to    the
         Panchayat or to a private individual be properly
         and legally determined.

   19.3. Sri. K.N. Nithish submits that in the present
         case, the Petitioners have consistently and
         categorically disputed that the subject land
         belongs      to     the       Panchayat      or    to      the
         Government.         In    this   factual    context,       the
         Panchayat        authorities     were      duty-bound        to
         initiate proceedings under Section 211 of the
         1993 Act before the Assistant Commissioner, to
         get    the   competing         claims    adjudicated.       By
         choosing to bypass Section 211 and instead
         directly invoking the 2011 Rules for summary
         removal of the alleged encroachment, the
         authorities have violated the statutory scheme.

   19.4. Learned counsel draws the Court's attention to
         the Single Bench decision of this Court in Smt.
         Gowramma, wherein this Court held that
                            - 91 -
                                       NC: 2026:KHC:15472
                                    WP No. 26364 of 2025


HC-KAR




         when     the   alleged     encroacher    disputes
         Panchayat ownership, the authorities ought to
         have initiated proceedings under Section 211 of
         the Act first, and only after determining the
         question of title could have proceeded to take
         any further action.

   19.5. He further draws the attention of the Court to
         the Division Bench decision of this Court in
         Smt. Gowramma wherein the Division Bench
         affirmed the above position and held that
         Section 211 of the 1993 Act is the proper
         mechanism for adjudicating claims to property
         between the Panchayat and private individuals.
         The Division Bench held that the Panchayat
         must first establish its title through Section 211
         proceedings, and that Rule 3 of the 2011 Rules
         cannot be independently invoked when the title
         to the land is disputed.

   19.6. Sri. K.N. Nithish submits that the submission of
         Respondent No.4 that Section 211 does not
         apply   because     proceedings   were   initiated
         pursuant to this Court's directions in W.P.
         No.18300/2022, is wholly misconceived. This
         Court's direction to "pass appropriate orders in
                                   - 92 -
                                                      NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




         accordance with law" necessarily required the
         authorities to follow Section 211 when the
         ownership was disputed. The Court's direction
         cannot     be        construed          as     authorising         the
         authorities        to     bypass      mandatory         statutory
         requirements.            Moreover,           jurisdiction     is     a
         legislative function and cannot be conferred by
         a court order, as held in Jagmittar Sain Bhagat.

   19.7. The   submission             of    Respondent          No.4        that
         Section 211 has no application because the
         property      in        question     is      gramathana        land
         reserved for public use is also not correct. The
         character       of       the      land,         whether       it     is
         gramathana/public land or private land, is itself
         the very question in dispute. It cannot be
         assumed as established when the Petitioners
         are denying it. Precisely because this is a
         disputed question, the Section 211 route must
         be taken.

   19.8. Admittedly, no proceedings have been initiated
         under Section 211 of the 1993 Act in the
         present     case.          In     the        absence     of        any
         determination by the Assistant Commissioner
         under Section 211, the foundational question of
                                 - 93 -
                                                      NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         whether the land belongs to the Panchayat or
         to the Petitioners has not been resolved. The
         Panchayat authorities cannot proceed to direct
         removal         of         encroachment            when        this
         foundational question remains undecided.

   19.9. Sri.   Vishwanath            N.,   learned         counsel     for
         Respondent No.4, submits that Section 211 of
         the 1993 Act has no application to the facts of
         the present case. According to him, Section 211
         contemplates a situation where a dispute arises
         regarding title to property between the Grama
         Panchayat and a private individual, and in such
         a   situation        the    matter      is    required    to    be
         adjudicated by the Assistant Commissioner.
         However, in the present case, no such dispute
         of title arises between the Panchayat and the
         Petitioners,     inasmuch          as        the   property      in
         question is gramathana land reserved for public
         use as a road, and the Petitioners have merely
         encroached upon the said land by putting up a
         temporary structure.

   19.10. He submits that the proceedings under the
         2011 Rules were initiated not independently by
         the Panchayat authorities but pursuant to the
                             - 94 -
                                         NC: 2026:KHC:15472
                                      WP No. 26364 of 2025


HC-KAR




         specific directions issued by this Court in W.P.
         No.18300/2022, which directed the PDO to
         consider   the     encroachment       representation
         under Rule 3(3). When such a direction had
         already been issued by this Court to examine
         the alleged encroachment under the 2011
         Rules, the invocation of Section 211 by the
         Petitioners is an attempt to circumvent the
         directions of this Court.

   19.11. Learned counsel further submits that Section
         211 requires a survey of "lands other than
         lands ordinarily used for purposes of agriculture
         only" to have been extended to the village.
         Since the disputed land is gramathana land (a
         non-agricultural      land   within    the   village
         habitation area), Section 211 would technically
         apply. However, in the present case, since the
         Court's direction already authorised the 2011
         Rules procedure, there was no necessity to
         resort to Section 211.

   19.12. By relying on Section 211 he submits that this
         provision presupposes a formal dispute about
         title to property; in the present case, the land
         is gramathana land and the Panchayat has
                                - 95 -
                                                  NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




          never    claimed       ownership         over     what     the
          Petitioners    are          claiming.    The      ownership
          question is not in dispute, the Panchayat is not
          claiming ownership over the Petitioners' house;
          the    Panchayat       is     only    claiming     that    the
          Petitioners    have           encroached         upon      the
          gramathana/public road land.

   19.13. Sri.    M.S.   Devaraju,         learned        counsel    for
          Respondent Nos.1 to 3, submits that the
          proceedings     under         the     2011      Rules     were
          initiated in compliance with the directions of
          this Court. The Panchayat authorities acted in
          good faith and in accordance with the directions
          of this Court. In these circumstances, the
          invocation of Section 211 as a ground of
          challenge is without merit.

   19.14. The material placed on record, including the
          survey reports and the ADLR report, establishes
          that there is a clear encroachment on the public
          road and gramathana land. The Panchayat
          authorities, as the custodians of public land,
          had both the duty and the jurisdiction to take
          action under the 2011 Rules for removal of
          such encroachment. Section 211 proceedings
                           - 96 -
                                             NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




         are required only in cases of genuine disputed
         title between the Panchayat and the individual,
         not in cases of clear encroachment on public
         land.

   19.15. Sri. Boppanna Belliyappa, learned Government
         Advocate appearing for Respondent Nos.5 and
         6, has adopted the submissions advanced by
         Sri. M.S. Devaraju for Respondents 1 to 3. He
         has not advanced any independent submission
         on   the   question       of    whether     Section   211
         proceedings were required. He submits that the
         concerned     government            authorities,      the
         Tahsildar (R5) and the ADLR (R6), discharged
         their statutory functions in accordance with the
         directions of this Court and in compliance with
         their respective statutory mandates. The ADLR
         submitted the survey report pursuant to the
         specific direction of this Court, and the same is
         on record before this Court.

   19.16. The question under this Point is whether, in the
         circumstances    of       the     present     case,   the
         authorities could have exercised powers under
         the 2011 Rules, or whether the dispute raised
         by the Petitioners regarding ownership and
                               - 97 -
                                               NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




           possession required prior adjudication under
           Section 211 of the Karnataka Gram Swaraj and
           Panchayat Raj Act, 1993. For this purpose, it is
           necessary to examine Section 211 of the 1993
           Act.

   19.17. Section 211 of the Karnataka Gram Swaraj and
           Panchayat Raj Act, 1993 reads as follows:

           "211. Decision of claims to property by or against
           Grama Panchayat.- (1) In any village to which a
           survey of lands other than lands ordinarily used for the
           purposes of agriculture only has been or shall be
           extended under any law for the time being in force,
           where any property or any right in or over any property
           is claimed by or on behalf of the Grama Panchayat, or
           by any person as against the Grama Panchayat, it shall
           be lawful for the Assistant Commissioner after enquiry of
           which due notice has been given, to pass an order
           deciding the claims.

           (2) Any person aggrieved by an order made under sub-
           section (1) may appeal to the Deputy Commissioner and
           the decision of the Deputy Commissioner shall be final.

           (3) Any person shall be deemed to have had notice of
           any enquiry or order under this section if notice has
           been given in the prescribed manner."

   19.18. Section 211 of the 1993 Act, as extracted
           above,     contains         the   following   essential
           elements:

         19.18.1. The provision applies to any village to
                    which a survey of non-agricultural lands
                    has been extended.
                              - 98 -
                                              NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         19.18.2. The trigger for its application is the
                  existence of a claim, by or on behalf of
                  the Grama Panchayat, or by any person
                  as against the Grama Panchayat, in
                  respect of any property or any right in or
                  over any property.

         19.18.3. When such a claim exists, the Assistant
                  Commissioner is empowered, after an
                  inquiry with due notice to all concerned,
                  to pass an order deciding the claims.

         19.18.4. The   provision     contains     an   appellate
                  remedy, an aggrieved party may appeal
                  to the Deputy Commissioner.

   19.19. Reading Section 211 carefully, it is clear that
           the said provision is specifically designed for
           the adjudication of competing claims regarding
           property between the Grama Panchayat and
           private   individuals.     The    key   language   is:
           "where any property or any right in or over any
           property is claimed by or on behalf of the
           Grama Panchayat, or by any person as against
           the Grama Panchayat." This language is wide
           enough to encompass a situation where a
           private individual claims ownership over land
                             - 99 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         that   the     Grama        Panchayat       asserts   is    its
         property. The present case falls squarely within
         this description: the Petitioners claim that the
         subject land (or at least the portion in front of
         their house) is their private property, while the
         Panchayat       (acting       on     the    complaint       of
         Respondent        No.4)        asserts       that     it    is
         gramathana/public land.

   19.20. The Division Bench of this Court in Smt.
         Gowramma          has        given     an     authoritative
         interpretation of the inter-relationship between
         Rule 3 of the 2011 Rules and Section 211 of the
         1993 Act. The Division Bench, in paragraph 3 of
         its judgment, held that where the Panchayat
         claims that a particular property belongs to it
         and alleges encroachment by a private party,
         the Panchayat must produce "the essential
         material to vouch its title to the property"
         through the Section 211 inquiry conducted by
         the Assistant Commissioner. The Division Bench
         specifically    held      that     this     inquiry    is    a
         prerequisite before any encroachment removal
         can be directed. The Division Bench also held
         that the provisions of Rule 3 of the 2011 Rules
                                - 100 -
                                                   NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




         "cannot be invoked independently when the
         very title to the land is disputed."

   19.21. The Single Bench decision in Smt. Gowramma
         is to the same effect. The Court held that Rule
         3 "presupposes Obstruction And Encroachment
         of the Panchayat property" and that "it also
         presupposes there being no dispute by the
         encroacher."      When            the    alleged    encroacher
         disputes    the       Panchayat's           ownership,       the
         appropriate course is Section 211 proceedings.
         These decisions are binding upon this Court.
         Their ratio squarely applies to the present case.

   19.22. The   submission         of      Respondent        No.4     that
         Section     211       has       no      application      because
         proceedings were initiated pursuant to this
         Court's directions in W.P. No.18300/2022, has
         already been considered under Point (i) above.
         For the same reasons as stated therein, this
         submission       is    not        accepted.        The   Court's
         direction   to    act       "in      accordance       with   law"
         necessarily      means          following     the     procedure
         mandated by law, including Section 211 when
         the ownership is disputed. The Court's direction
                                 - 101 -
                                                  NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




         cannot override the statutory scheme or confer
         jurisdiction that the statute does not provide.

   19.23. The submission of Sri. Vishwanath N. that there
         is no genuine title dispute because the land is
         clearly     gramathana/public               land       and       the
         Panchayat is not claiming ownership over the
         Petitioners' house, it is only claiming that the
         Petitioners have encroached on the public road,
         is a circular      argument. Whether                    the   land
         adjacent to the Petitioners' structures is the
         Petitioners' private property (as they claim,
         based on their Khatha showing the road as the
         northern boundary) or is gramathana/public
         road      land   (as     the      respondents          claim),    is
         itselfthe    disputed            question       that     requires
         adjudication. The determination of this question
         cannot be made unilaterally by the Panchayat
         through summary encroachment proceedings.
         It requires a proper adjudicatory process with
         due notice and opportunity to all parties.

   19.24. This   Court     must           specifically    address         the
         submission of Sri. Vishwanath N. that Section
         211 cannot apply because it requires "a survey
         of lands other than lands ordinarily used for
                              - 102 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




           purposes of agriculture only" to have been
           extended to the village. Sri. Vishwanath N.
           argues that if this precondition is not met,
           Section 211 proceedings are not available. This
           Court rejects this submission for the following
           reasons:

         19.24.1. The     subject      land     is    admittedly    a
                  gramathana land/site, a non-agricultural
                  land within the village habitation area. A
                  gramathana is, by definition, "land other
                  than    land      ordinarily       used   for    the
                  purposes of agriculture only." Section
                  211 is specifically designed for village
                  lands other than agricultural lands. The
                  gramathana land in a surveyed village
                  would clearly fall within the scope of
                  Section 211 proceedings.

         19.24.2. More fundamentally, if the respondents'
                  position is that Section 211 cannot apply
                  because the survey precondition has not
                  been met, then the very same logic
                  would apply to foreclose reliance on the
                  2011 Rules as well, because the 2011
                  Rules    (read       with    the   principal    Act)
                               - 103 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




                  cannot apply to lands that are outside
                  the Panchayat's jurisdiction.

         19.24.3. The respondents cannot simultaneously
                  argue that Section 211 does not apply
                  (because of the survey precondition) and
                  that the 2011 Rules do apply. These are
                  mutually contradictory positions.

         19.24.4. In any event, it is settled law that if an
                  authority      claims       that     certain     land
                  belongs to the Panchayat or is public
                  property, it is for that authority to
                  establish       both        the      factual     and
                  jurisdictional foundation for its claim.
                  The Panchayat cannot selectively invoke
                  summary powers under the 2011 Rules
                  while    simultaneously            excluding      the
                  applicability of Section 211 proceedings
                  that    would     provide      the    only     proper
                  mechanism             for     adjudicating        its
                  ownership claim.

         19.24.5. In the present case, the respondents
                  have not placed any material before this
                  Court    to     establish     that    the      survey
                  precondition under Section 211 is indeed
                               - 104 -
                                                 NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




                not satisfied. The submission remains a
                bare assertion.

   19.25. The Court further notes that admittedly no
         proceedings have been initiated under Section
         211    of     the      1993      Act.     The    Assistant
         Commissioner has conducted no inquiry under
         Section 211. There is no order of the Assistant
         Commissioner under Section 211 determining
         the competing claims. In the complete absence
         of any Section 211 proceedings, the Panchayat
         authorities were not in a position to direct
         removal of the alleged encroachment under the
         2011        Rules,       since     the        foundational
         determination of the character of the land had
         not been made.

   19.26. It is also relevant to note that Respondent No.4
         (Sri. K.C. Shivaramu) is a private individual
         who    has    raised       a   complaint     against   the
         Petitioners. He is not the Grama Panchayat or
         the Government. The dispute, at its core, is a
         dispute between two sets of private individuals
         regarding the boundaries of their respective
         properties. The involvement of the Panchayat
         authorities    in     this     dispute     (through    the
                                - 105 -
                                                NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




            complaint mechanism under Rule 3 of the 2011
            Rules) does not transform this private boundary
            dispute into a case of clear encroachment on
            public property. The character of the land must
            be determined first, and that determination can
            only be made through the Section 211 route.

      19.27. I answer point no. (ii) by holding that in the
            facts of the present case, the authorities could
            NOT have exercised powers under the 2011
            Rules without first adjudicating the dispute
            relating to ownership and possession of the
            property through proceedings under Section
            211   of    the    Karnataka    Gram     Swaraj    and
            Panchayat Raj Act, 1993. Since no such Section
            211 proceedings were initiated, the exercise of
            powers     under     the     2011    Rules   and   the
            consequential orders are without proper legal
            foundation.

20.    Answer to Point No. (iii):Whether the material
       placed on record, including the survey reports,
       inspection     reports    and     the    Court
       Commissioner's report, establish that the
       petitioners have encroached upon gramathana
       land or a public road?

      20.1. Sri. K.N.     Nithish, learned counsel for         the
            Petitioners, submits that the material placed on
                                - 106 -
                                                 NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         record does not establish any encroachment
         upon gramathana land or a public road. His
         primary      submission         is    that     the       Khatha
         certificate and the demand register, both issued
         by the Panchayat itself, record the northern
         boundary of the Petitioners' properties as a
         road. This clearly indicates that the Petitioners'
         properties extend up to the road, and there is
         no     intervening      strip   of    land    between       the
         Petitioners' properties and the road that can be
         claimed      to   be      Government          or    Panchayat
         property.

   20.2. He submits that the initial allegation made by
         Respondent No.4 was that the Petitioners had
         encroached upon the road itself. However, the
         survey       report       produced       by        the    ADLR
         established that the road continues to exist in
         its original form and that there has been no
         encroachment upon the road itself. Having
         accepted that the road itself has not been
         encroached upon, it is entirely contradictory for
         the respondents to now contend that the land
         on this side of the road constitutes gramathana
         land    or   Government          land    that       has   been
                               - 107 -
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         encroached upon. These two positions are
         mutually exclusive and cannot stand together.

   20.3. Sri.   K.N.     Nithish        submits     that     the    spot
         inspection report relied upon by the Panchayat
         authorities was conducted without prior notice
         to the Petitioners and without affording them
         any opportunity to participate or to present
         their case. The Petitioners were not informed of
         the date of the inspection in advance and were
         not    afforded      the       opportunity     to   take   the
         assistance      of   their      advocate       or   a   private
         surveyor. A report prepared without notice and
         participation of the affected party cannot be
         relied upon as a foundation for adverse orders.

   20.4. Learned counsel further submits that the Court
         Commissioner's          report       dated      04.11.2025,
         submitted pursuant to the order of this Court
         dated 30.10.2025, is the most reliable and
         neutral piece of evidence on record regarding
         the    actual     physical       state    of    the     subject
         property. The Commissioner, after visiting the
         property on 01.11.2025, recorded that the
         distance between the goat/cattle shed and the
         road on the northern side is approximately
                            - 108 -
                                               NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




         eleven feet. This clearly establishes that the
         cattle shed is not on the road, nor does it
         encroach      upon      the     road     or    the    land
         immediately adjacent to the road. The eleven-
         foot gap between the shed and the road is
         consistent with the Petitioners' case that their
         property extends up to the road and that the
         structures are within their property.

   20.5. He points out that the ADLR report, even if
         accepted, identifies encroachment in various
         colour-coded portions. However, the Petitioners
         contend that those portions fall within their
         private property. The Petitioners have filed
         objections to the ADLR report pointing out that
         no survey was conducted in their presence and
         that the contents of the report are substantially
         similar to the earlier report submitted in W.P.
         No.18300/2022. The report, which bears the
         writ petition number of W.P. No.18300/2022
         even though it was submitted in the present
         proceedings, appears to have been prepared
         without a fresh inspection of the property.

   20.6. Sri.   K.N.   Nithish       submits    that   in   matters
         relating to identification of property and its
                               - 109 -
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         boundaries, boundaries as described in title
         documents (Khatha, demand register entries)
         always prevail over measurements or survey
         numbers.       The     northern          boundary    of    the
         Petitioners'    properties,         as    recorded    in   the
         Khatha and demand register, is the road itself.
         The Petitioners' claim is that they have been in
         continuous possession of the land extending up
         to the road, and that the cattle shed is a
         structure constructed within their property for
         housing cattle. The mere fact that a portion of
         the land appears vacant on a map cannot lead
         to the presumption that it is Government or
         Panchayat land.

   20.7. He submits that in any event, the question of
         encroachment          cannot        be     determined       in
         summary encroachment proceedings under the
         2011 Rules when the very ownership of the
         land is in dispute. This argument, already
         addressed under Points (i) and (ii) above,
         applies with equal force to this Point.

   20.8. Sri.   Vishwanath              N.   submits        that    the
         encroachment by the Petitioners has been
         conclusively     established             through     multiple
                               - 110 -
                                              NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         reports. The ADLR survey report submitted
         pursuant to the directions of this Court in W.P.
         No.18300/2022 clearly identifies encroachment
         in colour-coded portions: an encroachment of
         approximately ten feet in the orange-marked
         area, encroachment of about three-fourths of a
         gunta    in      the     green-marked         area,     and
         encroachment of about one-fourth of a gunta in
         the pink-marked area. The report also identifies
         areas marked in green, blue, and brown as part
         of the public road that has been encroached
         upon.

   20.9. He relies upon the order dated 17.11.2023 of
         this Court in W.P. No.18300/2022, in which this
         Court,   after    considering       the      ADLR    report,
         recorded      that     the     Petitioners    (who     were
         Respondent Nos.9 and 10 in that writ petition)
         had encroached upon the public road. He
         submits that this finding by this Court itself
         establishes the encroachment.

   20.10. Further, Sri. Vishwanath N. submits that when
         the encroachment was found, the Petitioners
         themselves gave an undertaking before this
         Court in W.P. No.18300/2022 that they would
                               - 111 -
                                                  NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         remove the encroachment. The very fact that
         the Petitioners gave such an undertaking is a
         strong     circumstance             indicating     that     they
         themselves acknowledged the encroachment.

   20.11. Regarding the Court Commissioner's report,
         Sri.     Vishwanath            N.    submits       that      the
         Commissioner's report shows the existence of a
         goat/cattle       shed         measuring     approximately
         735.30 square feet on the subject property,
         which is far in excess of the area covered by
         the    Khatha       (Gramathana            No.6/76,        91.87
         sq.m.).     The    cattle       shed    itself    is   a   large
         structure and appears to extend beyond the
         boundaries of the Khatha property. The eleven-
         foot gap between the shed and the road
         mentioned in the Commissioner's report relates
         to one part of the shed, and does not mean
         that the entire shed is within the Petitioners'
         property.

   20.12. Sri. M.S. Devaraju submits that the survey and
         inspection        reports        clearly    establish        the
         existence     of     encroachment.               The   reports
         demarcate the encroached portions with colour
         markings and identify the exact extent of the
                              - 112 -
                                                NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         encroachment. The Panchayat authorities, upon
         examining the reports and conducting their own
         proceedings, found that the Petitioners have
         constructed a structure on the public road area.
         The encroachment is a matter of established
         fact based on official inspection.

   20.13. He    further   submits        that      the     cattle    shed
         constructed      by      the        Petitioners        on     the
         gramathana/public road area is an obstruction
         to the free use of the road by the villagers and
         the public. The removal of such an obstruction
         is not only permissible but mandatory under
         the 2011 Rules.

   20.14. Under this Point, the Court is required to
         examine      whether          the   material      on     record,
         including    the      survey        reports,       the      ADLR
         inspection         report,          and          the        Court
         Commissioner's report, establishes that the
         Petitioners have encroached upon gramathana
         land or a public road. This Court has carefully
         examined all the material placed on record.

   20.15. The    Court      Commissioner's               report      dated
         04.11.2025 is the most significant and reliable
         piece of evidence on the factual position. The
                               - 113 -
                                               NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




           Court Commissioner was appointed by this
           Court by order dated 30.10.2025 specifically to
           resolve the dispute arising from the rival
           contentions regarding the correctness of the
           ADLR survey report. The Commissioner is a
           neutral officer appointed by this Court, and the
           Commissioner's         observations      are    therefore
           untainted by the adversarial interests of any
           party.

   20.16. The Court Commissioner visited the property
           bearing Gramathana No.6/76, measuring 91.87
           square metres, at Kodagahalli Village, Basaralu
           Grama       Panchayat,         Mandya     District,    on
           01.11.2025        at     about    11:15        a.m.   The
           Commissioner           recorded         the      following
           observations:

         20.16.1. The property consists of a Mangalore
                    tiled   house       measuring    approximately
                    1,652 square feet.

         20.16.2. A green-coloured AC sheet structure
                    measuring approximately 698.22 square
                    feet.
                                - 114 -
                                                     NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




         20.16.3. A       goat/cattle            shed          measuring
                   approximately 735.30 square feet.

         20.16.4. The goat/cattle shed measures about
                   31.6   feet on the                western   side and
                   narrows towards the eastern side to
                   about 19.06 feet (excluding the drain).

         20.16.5. Critically     and          most    importantly,   the
                   distance between the goat/cattle shed
                   and the road situated on the northern
                   side is approximately ELEVEN FEET.

         20.16.6. Adjacent to the shed, there exists a
                   drain measuring about one and a half
                   feet in width.

         20.16.7. The            Commissioner                   produced
                   photographs, a sketch, a Google map,
                   and a screenshot from the Dishank
                   application           in      support        of   the
                   observations.

   20.17. The observation of the Court Commissioner
           that the distance between the cattle shed and
           the northern road is approximately eleven feet
           is a crucial finding. If the cattle shed is eleven
           feet away from the road, it means the cattle
                                - 115 -
                                                 NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




         shed is NOT on the road and does NOT
         encroach upon the road. The road exists in its
         original form, and there is a gap of eleven feet
         between         the    shed       and   the     road.   This
         observation is consistent with the Petitioners'
         case      that    the      road     continues     to    exist
         undisturbed and that the structures are within
         the Petitioners' property.

   20.18. The critical question, however, is what is the
         character of the land that lies within this
         eleven-foot gap between the cattle shed and
         the road. Is it part of the Petitioners' private
         property (as the Petitioners claim, on the basis
         that their Khatha shows the road as the
         northern boundary)? Or is it gramathana land
         or public road margin land (as the respondents
         claim)? The Court Commissioner's report does
         not answer this question, since that question
         requires adjudication of title, which is precisely
         what Section 211 proceedings are meant to
         determine.

   20.19. Inofar    as    the     ADLR      survey     report,    the
         Petitioners have raised serious objections to the
         ADLR report, contending that it was prepared
                               - 116 -
                                              NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




         without their participation and that the contents
         are substantially similar to the earlier report in
         W.P. No.18300/2022. The ADLR report bearing
         the     writ    petition          number      of      W.P.
         No.18300/2022 was apparently submitted in
         the present proceedings as well, which raises
         doubts about whether a fresh and independent
         inspection was conducted. The Petitioners have
         specifically stated that when the ADLR and
         other    officials      visited     the    property    on
         13.10.2025, Petitioner No.2 was indisposed and
         the officials were requested to inform the
         Petitioners in advance of the survey date, but
         no fresh survey was conducted and yet the
         report was submitted.

   20.20. In view of the Petitioners' objections to the
         ADLR report and the appointment of the Court
         Commissioner         specifically    to    examine     the
         matter, the Court Commissioner's report must
         be treated as the more reliable and neutral
         piece of evidence on the factual position. The
         Court Commissioner's report does not establish
         any encroachment by the Petitioners upon the
         road itself. On the contrary, the eleven-foot gap
                                 - 117 -
                                                  NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




         between the shed and the road supports the
         Petitioners' position.

   20.21. This Court also takes note of the fact that
         Respondent No.4 had filed a civil suit in O.S.
         No.468/2020 against the Petitioners, in which
         an injunction order was reportedly obtained.
         However, the Petitioners thereafter filed O.S.
         No.210/2022 and obtained an injunction in
         their favour by order dated 14.03.2022. The
         existence        of    these      two     civil    suits,     with
         injunctions operating on both sides at different
         points of time, does not assist the respondents
         in establishing that the alleged encroachment is
         clear      and        undisputed.        If       anything,     it
         demonstrates that both parties have resorted
         to   the    civil     court      for   vindication     of    their
         respective       rights,      which     confirms      that    the
         dispute is genuinely civil in nature and requires
         adjudication before the competent civil court.

   20.22. Regarding the submission of Sri. Vishwanath N.
         that this Court in W.P. No.18300/2022 recorded
         that the Petitioners had encroached upon the
         public road: The Court notes that the daily
         orders passed in interlocutory writ proceedings
                            - 118 -
                                         NC: 2026:KHC:15472
                                     WP No. 26364 of 2025


HC-KAR




         represent the court's tentative assessment of
         the material before it at that stage and in that
         context, and are not final findings of fact. The
         matter was subsequently examined by the
         Court Commissioner appointed by this Court,
         whose report provides a more definitive picture
         of the on-ground situation. The Commissioner's
         observation that the shed is eleven feet from
         the road does not support the conclusion that
         the Petitioners have encroached upon the road
         itself.

   20.23. The Court also notes that the total area of the
         Khatha    property     (Gramathana     No.6/76)    is
         91.87 square metres, which is approximately
         989 square feet. The Commissioner has found
         structures measuring 1,652 sq.ft. (house) +
         698.22 sq.ft. (AC sheet structure) + 735.30
         sq.ft. (cattle shed) = 3,085.52 sq.ft. in total on
         the site. This raises a question as to whether all
         these structures are within the 91.87 sq.m.
         (989 sq.ft.) Khatha property, or whether some
         of them spill over the Khatha boundaries.
         However,    the    resolution   of   this   question,
         including the identification of exact boundaries
         and measurement of encroachment, if any, is
                                - 119 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




         precisely the kind of fact-finding exercise that
         must       be     undertaken          in      Section     211
         proceedings, and cannot be done in summary
         encroachment removal proceedings under the
         2011 Rules.Furthermore whether boundaries
         prevail over measurements would also have to
         be considered appropriately.

   20.24. Even on the basis of the ADLR survey report
         (which identifies encroachment in colour-coded
         portions),      the      question      of     whether     the
         encroached            areas          belong       to      the
         Panchayat/Government or to the Petitioners
         remains      undetermined.            The     ADLR      report
         assumes that certain areas belong to the public
         road, but this assumption is itself the disputed
         question. The ADLR report cannot resolve the
         title question, only Section 211 proceedings
         before the Assistant Commissioner can do that.

   20.25. I answer Point No. (iii) by holding that the
         material        placed          on   record     does     NOT
         conclusively establish that the Petitioners have
         encroached upon gramathana land or a public
         road   in the      sense that would justify the
         exercise of powers under the 2011 Rules. The
                                - 120 -
                                                NC: 2026:KHC:15472
                                              WP No. 26364 of 2025


HC-KAR




            Court Commissioner's report, which is the most
            neutral and reliable piece of evidence, shows
            that the cattle shed is eleven feet away from
            the northern road, indicating that the road itself
            has not been encroached upon. The question of
            whether the land between the structures and
            the road belongs to the Petitioners or to the
            Panchayat/Government is a disputed question
            of title that has not been adjudicated in any
            appropriate forum. In the absence of such
            adjudication,     it    cannot    be   held   that   the
            Petitioners have encroached upon gramathana
            land or a public road.

21.    Answer to Point No. (iv):Whether the impugned
       order dated 13.02.2025 passed by respondent
       No.2 and the appellate order dated 30.07.2025
       passed by respondent No.1 suffer from
       jurisdictional error, procedural irregularity or
       violation of the principles of natural justice?

      21.1. Sri. K.N. Nithish submits that the impugned
            order dated 13.02.2025 passed by Respondent
            No.2 (the Executive Officer, Taluk Panchayat)
            suffers    from        multiple     and   fundamental
            infirmities.

      21.2. The first infirmity is one of jurisdiction. The
            PDO's     Report         dated      20.03.2023       had
                                - 121 -
                                               NC: 2026:KHC:15472
                                          WP No. 26364 of 2025


HC-KAR




         categorically recorded that the disputed land
         does not fall within the Grama Panchayat's
         jurisdiction.        The    Executive     Officer,       while
         passing the order dated 13.02.2025, did not
         advert to this finding, did not refer to the said
         report, and did not record any reasons for
         departing from the conclusion reached by the
         PDO. The impugned order has been passed
         without jurisdiction, in disregard of the clear
         finding recorded by the PDO about lack of
         Panchayat jurisdiction.

   21.3. The second infirmity is one of procedural
         irregularity. The proceedings under the 2011
         Rules require the issuance of notice to the
         parties and the conduct of an inquiry before
         any order for removal of encroachment can be
         passed. However, in the present case, the spot
         inspection was conducted without prior notice
         to the Petitioners. The Petitioners were not
         informed in advance of the date and time of the
         spot inspection. They were not afforded any
         opportunity      to     remain   present        during    the
         inspection      or    to    present     their   case.     The
         inspection report was prepared entirely behind
         the back of the Petitioners.
                           - 122 -
                                           NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




   21.4. The third infirmity is the violation of the
         principles of natural justice. The impugned
         order dated 13.02.2025 was passed without
         conducting a proper spot inspection (since the
         Petitioners were not present), without holding
         any inquiry at which the Petitioners could
         present their case, and without recording any
         evidence from the parties. The order has been
         passed in complete disregard of the Petitioners'
         right to be heard.

   21.5. The   fourth   infirmity   is   the   failure   of   the
         Appellate Authority (Respondent No.1, the CEO,
         Zilla Panchayat) to address the jurisdictional
         objection raised by the Petitioners. In their
         appeal before Respondent No.1, the Petitioners
         specifically raised the jurisdictional issue, that
         the land does not fall within the Panchayat's
         jurisdiction and that Section 211 proceedings
         are required. However, the Appellate Authority,
         in its order dated 30.07.2025, dismissed the
         appeal without addressing this fundamental
         jurisdictional objection. The failure to address a
         specifically raised and legally substantial ground
         renders the appellate order legally infirm.
                               - 123 -
                                                 NC: 2026:KHC:15472
                                           WP No. 26364 of 2025


HC-KAR




   21.6. He also submits that the Appellate Authority
         failed to take note of the civil court injunction in
         O.S.     No.210/2022,           which     had    restrained
         Respondent No.4 from interfering with the
         Petitioners' possession. The existence of this
         injunction was material to the consideration of
         the appeal.

   21.7. Sri. Vishwanath N. submits that the authorities
         have     conducted their         proceedings in          strict
         compliance     with       the    2011     Rules        and    in
         accordance with the directions of this Court.
         The    Petitioners      participated      in    the     earlier
         proceedings     in      W.P.     No.18300/2022.              The
         survey reports and inspection reports were
         submitted pursuant to court directions. The
         Executive     Officer      passed       the    order    dated
         13.02.2025 after examining all the material.
         The    Appellate     Authority (Respondent              No.1)
         considered the appeal and passed a reasoned
         order dismissing the             same. The        impugned
         orders do not call for any interference by this
         Court.

   21.8. Regarding natural justice, he submits that the
         proceedings under the 2011 Rules are quasi-
                              - 124 -
                                             NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




         summary in nature and the opportunity to be
         heard     was     provided    through     the    statutory
         notice procedure. The Petitioners did participate
         in the proceedings and had the opportunity to
         raise     their     objections.      The        Petitioners
         subsequently had a full-fledged hearing before
         the     Appellate    Authority.     The    principles    of
         natural justice have been substantially complied
         with.

   21.9. Sri. M.S. Devaraju submits that the impugned
         orders do not suffer from any jurisdictional
         error, procedural irregularity, or violation of
         natural justice. The Panchayat authorities acted
         in    accordance     with     the   2011     Rules      and
         pursuant to the directions of this Court. The
         Executive Officer passed the impugned order
         after considering the survey report and other
         material. The Appellate Authority considered
         the appeal on merits and passed a reasoned
         order. The impugned orders are lawful, valid,
         and in furtherance of the statutory obligation of
         the Panchayat to remove encroachments from
         public property.
                              - 125 -
                                                 NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




   21.10. Having     considered        the   submissions    of   the
           learned counsel on all sides and having perused
           the impugned orders, this Court is of the
           opinion that the impugned orders suffer from
           serious    infirmities,      which      are   examined
           hereunder.

   21.11. First, on jurisdictional error in the order dated
           13.02.2025 (Respondent No.2):

         21.11.1. As held while answering Points (i) and
                 (ii) above, the proceedings under the
                 2011 Rules lack legal foundation because
                 the character of the land is disputed and
                 Section 211 proceedings have not been
                 initiated. These findings apply with equal
                 force to the present Point.

         21.11.2. More      specifically,         the    Panchayat
                 Development Officer (Respondent No.3)
                 had      submitted          a     Report    dated
                 20.03.2023 to the Executive Officer in
                 which he specifically recorded that the
                 disputed land does not fall within the
                 jurisdiction of the Grama Panchayat and
                 that the complaint cannot be treated as
                 encroachment upon Government land.
                              - 126 -
                                            NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




                  This Report constitutes a finding on a
                  jurisdictional fact made by the very
                  authority designated to form the initial
                  opinion under Rule 3 of the 2011 Rules.

         21.11.3. The Executive Officer, before passing the
                  impugned order dated 13.02.2025, was
                  duty-bound to examine this Report of
                  the PDO and either record reasons for
                  disagreeing with it or accept its findings.
                  The impugned order dated 13.02.2025
                  does not reference the PDO's Report
                  dated 20.03.2023 at all. The complete
                  silence of the impugned order on this
                  Report,    which      contained   a   finding
                  adverse to the initiation of proceedings
                  under the 2011 Rules, constitutes a
                  fundamental failure on the part of the
                  Executive Officer. The impugned order is
                  thus a non-speaking order on the most
                  critical jurisdictional issue.

         21.11.4. An   order passed       by a quasi-judicial
                  authority without considering material
                  evidence      on     record,      particularly
                  evidence that goes to the very root of
                                   - 127 -
                                                     NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




                     jurisdiction, is legally infirm and liable to
                     be interfered with in writ jurisdiction.

   21.12. Second, on violation of principles of natural
           justice    in    the     proceedings          leading    to     the
           impugned order:

         21.12.1. The principles of natural justice, which
                     are the minimal standards of procedural
                     fairness       required        of    any      authority
                     exercising               quasi-judicial                or
                     administrative          powers        affecting       the
                     rights    of    individuals,        require    that    a
                     person must be given adequate notice
                     and opportunity to be heard before an
                     adverse order is passed against him.

         21.12.2. In the present case, the spot inspection
                     that     formed          the        basis     of      the
                     encroachment removal proceedings was
                     conducted without prior notice to the
                     Petitioners. Sri. K.N. Nithish submits that
                     when the ADLR and other officials visited
                     the      property        on         13.10.2025        for
                     conducting             the      inspection,           the
                     Petitioners were not informed in advance
                     and requested the officials to fix a fresh
                               - 128 -
                                                     NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




                  date. No fresh survey was conducted,
                  and yet a report bearing the writ petition
                  number of W.P. No.18300/2022 was
                  submitted. Such a procedure is clearly
                  violative    of       the    Petitioners'      right   to
                  participate       in    the       inspection    and    to
                  present their case.

         21.12.3. The right of an individual to be present
                  during      spot        inspections       that     may
                  adversely affect their property rights is a
                  well-recognised facet of the principles of
                  natural justice. Any report or finding
                  based       on     an       inspection        conducted
                  without adequate notice to the affected
                  party is procedurally infirm and cannot
                  be acted upon to the prejudice of that
                  party.

         21.12.4. Furthermore,                the       order       dated
                  13.02.2025 passed by Respondent No.2
                  is stated to have been passed without
                  conducting a proper spot inspection (as
                  the inspection was disputed), without
                  holding any formal inquiry, and without
                  recording evidence from the parties. This
                               - 129 -
                                                      NC: 2026:KHC:15472
                                                WP No. 26364 of 2025


HC-KAR




                 Court       in     its        writ     jurisdiction      is
                 empowered           to      interfere       with   orders
                 passed in violation of the principles of
                 natural justice, as the same constitutes
                 an error of law affecting the rights of the
                 Petitioners.

         21.12.5. There      is     an        additional       procedural
                 infirmity        that       must      be    noted.     The
                 direction issued by this Court in W.P.
                 No.18300/2022                 by        order         dated
                 04.07.2024             specifically        required     the
                 Executive         Officer       to      "consider       the
                 representation after issuing notice to the
                 parties under Rule 4 of the 2011 Rules
                 and      pass           appropriate          orders      in
                 accordance             with     law."       This      Court
                 specifically directed compliance with Rule
                 4 of the 2011 Rules, which is the
                 provision        governing           the    issuance     of
                 notice and holding of an inquiry before
                 an order of removal can be passed.

         21.12.6. Rule 4 of the Karnataka Panchayat Raj
                 (Removal               of       Obstruction            and
                 Encroachment) Rules, 2011 prescribes
                             - 130 -
                                                NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




                 the      procedure           for     removal         of
                 obstructions         and     encroachments.          It
                 requires that notice be issued to the
                 person     alleged      to    have     caused       the
                 encroachment, and that the person be
                 given an opportunity to show cause
                 against    the       proposed        removal.     The
                 provision ensures that no coercive action
                 is taken without the affected person
                 being heard. The specific mention of
                 Rule 4 in this Court's direction was
                 intended to ensure that the rights of the
                 Petitioners      (who        were     the    persons
                 alleged    to        have    encroached)          were
                 protected through the prescribed notice
                 and hearing procedure.

         21.12.7. In the present case, the Petitioners'
                 specific   grievance         is    that     the   spot
                 inspection was conducted without prior
                 notice and without their participation,
                 and that the impugned order was passed
                 without following the Rule 4 procedure.
                 The impugned order dated 13.02.2025
                 does     not    indicate      that    the    Rule    4
                 procedure, issuance of notice, receipt of
                             - 131 -
                                             NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




                 the alleged encroacher's response, and
                 consideration        thereof,   was     properly
                 followed before the order was passed.
                 The failure to comply with the specific
                 procedural requirement of Rule 4, which
                 was expressly directed by this Court in
                 W.P. No.18300/2022, is an independent
                 and additional ground for holding the
                 impugned order to be illegal and liable to
                 be quashed.

   21.13. Third, on the appellate order dated 30.07.2025
           (Respondent No.1):

         21.13.1. The   Petitioners,     upon    being   granted
                 liberty to file an appeal by this Court in
                 W.P. No.7693/2025, preferred an appeal
                 before Respondent No.1 (the CEO, Zilla
                 Panchayat) in Appeal No.1/2025. In that
                 appeal, the Petitioners specifically raised
                 the    jurisdictional      issue,     that   the
                 Panchayat authorities lacked jurisdiction
                 because the PDO had found the land to
                 be outside the Panchayat's jurisdiction
                 and that Section 211 proceedings were
                 required. However, the appellate order
                                - 132 -
                                                   NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




                   dated 30.07.2025 passed by Respondent
                   No.1    dismissed         the    appeal     without
                   specifically addressing the jurisdictional
                   objection.

         21.13.2. An appellate authority exercising quasi-
                   judicial powers is required to address all
                   the grounds raised before it, particularly
                   those relating to jurisdiction. The failure
                   to consider and address a jurisdictional
                   objection, which, if valid, would go to the
                   root of the matter, is a serious failure of
                   the Appellate Authority's quasi-judicial
                   function.

         21.13.3. It is a well-established principle that
                   when a quasi-judicial authority fails to
                   consider a material ground raised before
                   it, the order is liable to be interfered with
                   in writ jurisdiction as it is passed without
                   application of mind to a material issue.

   21.14. Fourth, on the failure to consider the civil court
           injunction: The Petitioners have a pending civil
           suit (O.S. No.210/2022) before the II Additional
           Civil Judge and JMFC, Mandya, in which the civil
           court   has    granted        a   temporary       injunction
                                 - 133 -
                                                       NC: 2026:KHC:15472
                                                  WP No. 26364 of 2025


HC-KAR




         restraining Respondent No.4 from interfering
         with the Petitioners' possession. The Petitioners
         contend that this injunction order was not taken
         into    consideration            by    either       the   Executive
         Officer or the Appellate Authority. An injunction
         order passed by a competent civil court, though
         operating between the parties to the civil suit,
         is a material circumstance that a quasi-judicial
         authority ought to have taken cognizance of.
         The failure to even acknowledge the existence
         of     this    injunction        order       in     the   impugned
         proceedings        further            vitiates      the   decision-
         making process.

   21.15. For all the above reasons I answer Point No.
         (iv) by holding that the impugned order dated
         13.02.2025 passed by Respondent No.2 suffers
         from (a) jurisdictional error in that it was
         passed without examining the PDO's Report
         dated         20.03.2023         which       recorded      lack    of
         Panchayat         jurisdiction;              (b)     violation     of
         principles of natural justice in that the spot
         inspection was conducted without notice and
         opportunity to the Petitioners; and (c) non-
         application       of      mind         to     the     jurisdictional
         objection        raised     by         the     Petitioners.       The
                               - 134 -
                                             NC: 2026:KHC:15472
                                         WP No. 26364 of 2025


HC-KAR




            appellate order dated 30.07.2025 passed by
            Respondent No.1 suffers from (a) failure to
            address the specifically raised jurisdictional
            objection; and (b) non-consideration of the civil
            court injunction. Both impugned orders are
            therefore legally infirm and liable to be quashed
            in writ jurisdiction under Articles 226 and 227
            of the Constitution of India.

22.    Answer     to  Point    No.   (v):Whether   the
       petitioners have established any grounds
       warranting interference by this Court in
       exercise of its jurisdiction under Articles 226
       and 227 of the Constitution of India?

      22.1. Sri. K.N. Nithish submits that the Petitioners
            have clearly made out a strong case for the
            exercise   of   this   Court's   jurisdiction   under
            Articles 226 and/or 227 of the Constitution of
            India. According to him, the impugned orders
            are liable to be quashed in writ jurisdiction for
            the following cumulative grounds:

      22.2. The proceedings under the 2011 Rules were
            initiated without jurisdiction, as the subject land
            is   disputed     private    property     and     not
            Panchayat/Government             property.       The
            Panchayat Development Officer's own report
                            - 135 -
                                            NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




         dated 20.03.2023 recorded the absence of
         Panchayat jurisdiction.

   22.3. Section 211 of the Karnataka Gram Swaraj and
         Panchayat Raj Act, 1993 was not invoked,
         contrary to the mandate of law as laid down by
         the Division Bench of this Court in Smt.
         Gowramma.

   22.4. The spot inspection was conducted without
         notice and opportunity to the Petitioners, in
         violation of the principles of natural justice.

   22.5. The impugned order dated 13.02.2025 was
         passed without considering the PDO's Report
         dated 20.03.2023 and without addressing the
         jurisdictional objection.

   22.6. The appellate order dated 30.07.2025 was
         passed    without    addressing      the     specifically
         raised    jurisdictional    objection     and   without
         considering the civil court injunction.

   22.7. All the above grounds singly and cumulatively
         warrant    the   exercise     of   this    Court's   writ
         jurisdiction for the purpose of quashing the
         impugned orders.
                               - 136 -
                                                    NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




   22.8. Sri. Vishwanath N. submits that the Petitioners
         have   not      established          any    ground    for    the
         exercise of writ jurisdiction. The Panchayat
         authorities have acted strictly in compliance
         with the law and pursuant to the directions of
         this Court. The impugned orders are based on
         factual findings supported by survey reports
         and inspection. This Court ought to show
         deference       to   the       factual     findings   of     the
         competent authorities and should not substitute
         its own assessment of the factual position.

   22.9. He submits that the writ jurisdiction under
         Articles 226 and 227 of the Constitution is
         supervisory in nature and is not meant to be
         invoked for a re-appreciation of evidence. In
         the present case, the Petitioners are seeking a
         re-examination         of      the     factual    finding     of
         encroachment, which is not permissible in writ
         jurisdiction.

   22.10. The petition deserves to be dismissed with
         appropriate      directions          for   removal    of     the
         encroachment.

   22.11. Sri. M.S. Devaraju submits that the writ petition
         is   devoid     of   merit.       The      authorities      have
                                - 137 -
                                                  NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




           discharged their statutory duty under the 2011
           Rules     to    prevent       encroachment         on    public
           property. The exercise of this statutory duty
           does not call for interference in writ jurisdiction.

   22.12. The scope of writ jurisdiction under Articles 226
           and 227 of the Constitution of India is well-
           established. Article 226 empowers the High
           Court to issue writs including writs of certiorari
           for the purpose of enforcement of fundamental
           rights and for any other purpose. Article 227
           vests     the   High     Court    with       the   power      of
           superintendence over all courts and tribunals
           within its jurisdiction.

   22.13. In the exercise of its jurisdiction under Articles
           226 and 227, this Court is empowered to
           interfere with orders passed by quasi-judicial
           authorities on the following grounds, among
           others:

         22.13.1. Want       of     jurisdiction      or      excess     of
                   jurisdiction,      when       an     authority      acts
                   without        jurisdiction     or      exceeds      its
                   jurisdiction.
                                - 138 -
                                                   NC: 2026:KHC:15472
                                                 WP No. 26364 of 2025


HC-KAR




         22.13.2. Error of law apparent on the face of the
                   record.

         22.13.3. Violation of principles of natural justice.

         22.13.4. Non-compliance                  with       mandatory
                   statutory requirements.

         22.13.5. Non-application           of    mind      to    material
                   evidence.

   22.14. This Court is not called upon to re-appreciate
           evidence    or    to    substitute        its   own     factual
           findings for those of the competent authorities.
           However, when the impugned orders suffer
           from    jurisdictional        infirmities,      violations   of
           natural justice, and non-compliance with the
           statutory scheme, all of which are questions of
           law, this Court is not only entitled but duty-
           bound to interfere in exercise of its writ
           jurisdiction.

   22.15. In the present case, as held while answering
           Points (i) through (iv) above, the following
           grounds    for    writ        interference       are    clearly
           established:
                             - 139 -
                                                   NC: 2026:KHC:15472
                                             WP No. 26364 of 2025


HC-KAR




         22.15.1. The proceedings under the 2011 Rules
                 lack jurisdiction because the precondition
                 under Rule 3 (that the land must not be
                 private property) has not been satisfied.
                 The land's character is disputed and
                 Section 211 proceedings to determine
                 the same have not been initiated. This is
                 a jurisdictional infirmity.

         22.15.2. The impugned order dated 13.02.2025
                 was     passed       without       considering          the
                 PDO's Report dated 20.03.2023, which
                 recorded      the      absence       of        Panchayat
                 jurisdiction.        This     constitutes              non-
                 application      of        mind     to     a    material
                 document        going        to      the        root     of
                 jurisdiction.

         22.15.3. The spot inspection relied upon was
                 conducted        without          notice        to      the
                 Petitioners, violating the principles of
                 natural justice.

         22.15.4. The    Appellate      Authority         (Respondent
                 No.1)    dismissed          the     appeal       without
                 addressing           the     specifically            raised
                             - 140 -
                                           NC: 2026:KHC:15472
                                        WP No. 26364 of 2025


HC-KAR




                  jurisdictional objection, which constitutes
                  a failure of quasi-judicial function.

         22.15.5. The impugned orders are contrary to the
                  law laid down by the Division Bench of
                  this Court in Smt. Gowramma, which is
                  binding upon this Court.

   22.16. The submission of Sri. Vishwanath N. that this
           Court should not substitute its assessment of
           facts for that of the competent authorities is
           noted. However, this submission misses the
           point. The Petitioners are not seeking a re-
           appreciation    of     the   factual   finding   of
           encroachment. They are raising questions of
           law, lack of jurisdiction, violation of natural
           justice, and non-compliance with the statutory
           scheme,    all of which fall squarely within the
           domain of writ jurisdiction. This Court is not re-
           examining whether there is any encroachment
           on the facts; this Court is examining whether
           the authorities had the jurisdiction to inquire
           into and adjudicate upon that question in the
           manner they did. The answer, as found above,
           is in the negative.
                                - 141 -
                                                 NC: 2026:KHC:15472
                                            WP No. 26364 of 2025


HC-KAR




   22.17. The     principles    laid      down   by   the   Hon'ble
         Supreme Court in Jagmittar Sain Bhagat,
         Thummala              Krishna       Rao,       and      M.
         Sankaranarayanan, and the binding decisions
         of this Court in Smt. Gowramma (Single
         Bench       and       Division     Bench),     collectively
         establish that the impugned orders are contrary
         to law and liable to be set aside. The orders
         have been passed in excess of jurisdiction, in
         violation of the principles of natural justice, in
         disregard of material evidence, and contrary to
         mandatory statutory requirements. All these
         grounds, singly and cumulatively, warrant the
         exercise of this Court's writ jurisdiction.

   22.18. For all the aforesaid reasons I answer Point No.
         (v)    by    holding      that    the   Petitioners   have
         established grounds warranting interference by
         this Court in exercise of its jurisdiction under
         Articles 226 and 227 of the Constitution of
         India.      The   impugned         orders    suffer   from
         jurisdictional infirmity, violation of principles of
         natural justice, non-application of mind to
         material evidence, and non-compliance with
         mandatory statutory requirements. This Court
                                 - 142 -
                                                  NC: 2026:KHC:15472
                                               WP No. 26364 of 2025


HC-KAR




              is entitled and duty-bound to interfere with
              such orders in writ jurisdiction. Point

23.    Answer to Point No. (vii):What order?

      23.1. In view of the findings recorded under Points (i)
              through (v) above, I pass the following

                               ORDER

i. Writ petition is ALLOWED.

ii. The impugned order dated 13.02.2025 passed by Respondent No.2 (the Executive Officer and Competent Authority, Taluk Panchayat, Mandya) in Appeal No.19/2024-25 at Annexure-K to the writ petition is hereby QUASHED.

iii. The impugned appellate order dated 30.07.2025 passed by Respondent No.1 (the Chief Executive Officer and Appellant Authority, Zilla Panchayat, Mandya) in Appeal No.MDYZP- DEV00THS:1/2025 at Annexure-P to the writ petition is hereby QUASHED.

iv. The notice dated 21.08.2025 issued by Respondent No.3 (the Panchayat Development Officer, Basaralu Grama Panchayat) bearing

- 143 -

NC: 2026:KHC:15472

HC-KAR

No.GRA PUM//2025-2026 at Annexure-S to the writ petition is hereby QUASHED.

v. The Panchayat authorities and the concerned respondents are at liberty to initiate appropriate proceedings under Section 211 of the Karnataka Gram Swaraj and Panchayat Raj Act, 1993 before the Assistant Commissioner, Mandya Taluk, if so advised, for adjudication of the competing claims of the parties regarding the subject property, after issuing due notice to all stakeholders including the Petitioners and Respondent No.4.

vi. The civil suit O.S. No.210/2022 pending before the II Additional Civil Judge and JMFC, Mandya, shall continue to be heard and decided on its own merits and is not affected by this order.

vii. Pending the initiation and completion of Section 211 proceedings, status quo as to the physical position of the properties in question shall be maintained by all parties as it exists on this day.

- 144 -

NC: 2026:KHC:15472

HC-KAR

viii. Respondent No.4 is at liberty to pursue all other available remedies in accordance with law before appropriate fora.

Sd/-

(SURAJ GOVINDARAJ) JUDGE

List No.: 19 Sl No.: 3

 
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