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

Smt.Veeramma W/O Oshantayya ... vs The Deputy Commissioner
2026 Latest Caselaw 2634 Kant

Citation : 2026 Latest Caselaw 2634 Kant
Judgement Date : 25 March, 2026

[Cites 2, Cited by 0]

Karnataka High Court

Smt.Veeramma W/O Oshantayya ... vs The Deputy Commissioner on 25 March, 2026

                                                 -1-
                                                            NC: 2026:KHC-D:4627
                                                        WP No. 113397 of 2019


                    HC-KAR




                   IN THE HIGH COURT OF KARNATAKA, AT DHARWAD
                        DATED THIS THE 25TH DAY OF MARCH, 2026
                                         BEFORE
                             THE HON'BLE MS. JUSTICE JYOTI M
                    WRIT PETITION NO. 113397 OF 2019 (KLR-RES)

                   BETWEEN:

                   SMT. VEERAMMA
                   W/O SHANTAYYA BHUSNOORMATH,
                   AGE: 66 YEARS,
                   OCC: HOUSEHOLD AND AGRICULTURE,
                   R/O: AGALKERA, TQ. AND DIST: KOPPAL-583 231.
                                                               ... PETITIONER
                   (BY SRI. MRUTYUNJAYA.S.HALLIKERI, ADVOCATE)

                   AND:

                   1.    THE DEPUTY COMMISSIONER,
                         KOPPAL DISTRICT, KOPPAL-583 231.

                   2.    THE ASSISTANT COMMISSIONER,
                         KOPPAL SUB-DIVISION, KOPPAL,
                         DIST: KOPPAL-583 231.
Digitally signed
by
PREMCHANDRA
MR                 3.    THE TAHSILDAR,
Location: HIGH
COURT OF
KARNATAKA                KOPPAL TALUK, KOPPAL,
                         DIST: KOPPAL-583 231.
                                                                ... RESPONDENTS
                   (BY SMT. MALA.B.BHUTE, AGA FOR R1-R3)

                        THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
                   227 OF THE CONSTITUTION OF INDIA, SEEKING CERTAIN
                   RELIEFS.

                       THIS WRIT PETITION IS LISTED FOR PRELIMINARY
                   HEARING IN 'B' GROUP, THIS DAY, AN ORDER IS MADE AS
                   UNDER:
                                 -2-
                                              NC: 2026:KHC-D:4627
                                          WP No. 113397 of 2019


HC-KAR




                          ORAL ORDER

Sri.Mrutyunjay S.Hallikeri., counsel for the petitioner and

Smt. Mala B.Bhute., AGA for respondents 1 to 3-State have

appeared in person.

2. The Writ petition is filed seeking the following reliefs:

"1. Issue Writ, Order or direction in the nature of writ of certiorari by quashing the order dated 15.09.2017 passed in Appeal No.180/2006 by the Hon'ble karnataka Appellate Tribunal, Bengaluru Vide Annexure-J, and consequently quash the order dated 01.12.2005 bearing Case No.Kandaya/appeal/11/12/13/2004-05 passed by respondent No.1 Vide Annexure-H, in so far as grant made in favour of petitioner & order bearing No.Rev:LND:120:2002-03 dated 03.09.2004 passed by respondent No.2 Vide Annexure-G, in so far as grant made in favour of petitioner, in the interest of justice and equity.

2. Pass any such other order or direction that may be deemed fit under the circumstances of the case, in the interest of justice and equity."

3. The brief facts leading to the case are that the

Revenue Inspector, after conducting a mandatory inquiry,

submitted a report holding that the petitioner was eligible for a

grant of land, which she had been cultivating for more than 20

years. Based on the said report, the Tahsildar, Koppal Taluk and

District, by order dated 30.03.1999, granted the land in favour of

NC: 2026:KHC-D:4627

HC-KAR

the petitioner. Pursuant thereto, the petitioner paid the requisite

amount and her name was duly entered in the revenue records.

After a lapse of nearly four years, the Assistant

Commissioner, acting on a complaint made by a third party,

initiated proceedings and cancelled the grant made in favour of

the petitioner. Aggrieved by the same, the petitioner preferred a

revision before the Deputy Commissioner, which came to be

dismissed by order dated 01.12.2005. Thereafter, the petitioner

approached the Karnataka Appellate Tribunal in Appeal

No.180/2006, which also came to be dismissed by order dated

15.09.2017. Hence, the present writ petition.

4. Counsel for the petitioner contends that under Rule

25 of the Karnataka Land Grant Rules, 1969, only the authority

that has granted the land is competent to cancel the same. It is

submitted that in the present case, the grant having been made

by the Tahsildar, the Assistant Commissioner had no jurisdiction

to cancel the grant. Therefore, the impugned orders are liable to

be set aside.

NC: 2026:KHC-D:4627

HC-KAR

5. Per contra, the Additional Government Advocate

seeks to justify the impugned orders and prays for dismissal of

the writ petition.

6. I have considered the submissions made by the

learned counsel for the parties and perused the material on

record.

7. The issue that arises for consideration is whether the

Assistant Commissioner had jurisdiction to cancel the grant of

land made by the Tahsildar.

Rule 25 of the Karnataka Land Grant Rules, 1969,

mandates that the power to cancel a grant and resume land

resides with the original granting authority. To be precise, the

authority making the cancellation must be the same as the one

that granted the land.

In view of the above, the action of the Assistant

Commissioner in cancelling the grant is without jurisdiction and

contrary to the provisions of law. Consequently, the orders

passed by the Deputy Commissioner and the Karnataka

NC: 2026:KHC-D:4627

HC-KAR

Appellate Tribunal, confirming the same, are also unsustainable.

Accordingly, the writ petition deserves to be allowed.



                              ORDER


 i.    The writ petition is allowed.


ii. The impugned orders dated 15.09.2017, passed by the

Karnataka Appellate Tribunal in Appeal No.180/2006,

dated 01.12.2005, passed by the Deputy

Commissioner, Koppal, and dated 03.09.2004, passed

by the Assistant Commissioner, are hereby quashed.

iii. The grant order dated 30.03.1999 made by the

Tahsildar, Koppal Taluk and District, in favour of the

petitioner is hereby restored.

iv.    No order as to costs



                                            Sd/-
                                         (JYOTI M)
                                           JUDGE

AM/-
LIST NO.: 1 SL NO.: 17
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter