L ~ VT':?,§;.is'V~+;\.!;it mam is am under Ariicifis 225; 5; :22? sftile
«_{i0:1::.i:ii:1:'_%.icsr; of india praying to quash the iettar Cf caizeeilatien
K afiiotmsxfi: {Bf Site aiiottad in favour 91? the petitioner,
" 'B' gmup this. day, {ha Ceurt made the fofisufixg :
-3».
EN THE HI(-33-*1 COLFQT OF KAEQNA'§'A§€A AT BANSALORE
omen 'rs-4.15 we 29"' my 0? my 2009
EEFORE : V
THE HOMBLE MRJUSTICE MORAN 5HANTAN5:Géié§%£&_:::j_ _
WRIT PE”:”:no:x: No¢11191_Z2Q§)8 (‘E?»{“:2″A,4′?*§7§’;v ‘A”:. % T
mgm: %
Prabhakar M
Sfo Ma ‘ ”
Ageti abo11t’395’yea§’S=V ‘ ‘
Rfa ?\§Q$33,_f”/Efh x ‘ V ‘
flea; My SVCh<::€:'1,.xLa}ba§§Zfl: R:i_";agii'
B&figa30f¢':j55§3 –02"?! , _ 4' ' a " " – ., Petitioner
g' 3; Sri U_pa$a:fi{a A;'~'3's§)_s::Vi;;§£'6S_,'
' Aim:
Vfiafigéileré’ £}&veio§fiént
‘E¥:_u’£};cé:€t3’, ‘ Ci3.Q*;w*c_i_aiah Road
K;E-7.’. ‘t.I§Zest,..Ea11gai0vr;6:
Ele:p’bg*its Csxigmigsiener. ..RespQnde:1t
{~13}: §$ri’.u§~I;)ii:%Vs£1 Kumar, ;§::£v.,)
_§:;~:_? t}15’r?€s§3on{isnt eiataé }$–‘?–2{}G8 at A:{1nsXure–‘i3f canccfling
This Writ Pctitian (taming on far pmfiminazjs hétarisrzg £1:
.. 3 –
it is not in dispzlte that the petitioraar i1a3 paid the €I11iire
sita} vaiua in pursuance 13:) the ajiatxnent made izmhis
favam’ reiatimg ‘:9 Site’; §\é0.1’7’94 in 4313 Biocg; ‘ :’?Sxir.
1%/i.Visve$wa:raiah Layout, kfiangaiore. After the
1£).4.20{3:;5, nacessary deeds were ;r1t:§t’e::eCuted.TV§L:’i. _fav{;fi_:1r”‘.
of the peiiiioner. éiawever, an §.4.2DQ’?;.§he péiizitionér 3333 V’
inferméd by £3335 that instead”‘~:’ff”‘%si€e i..:j1HB%0ck
No.4 of Sir M’Visveswaréiah ijfi<%::._'is afifiiitéd a site
bearing N.:5U:35 in the i .–bfL§i’~ j£f_v{‘l:’:¥!isVe:swaraiah
Layout ‘ I:1£%*4§’LI}f€:iik’éI1?_.£3i1d7 that the BBA
has afijE1S§f.6€i iihé _peti”!:i0ner eariier
{awards si_E€ W in the mid ai§0m1r:~:nt
lettfir <:ia%i€£iu 'r'€;épe:1£ie11t had aiirected the
getiéiangry :0 gfifg; i?<Es;.;'3{},/~ taaafards the alternative
" s§%;«::._ V"3"§5:e-*~'$:~ai%:iA.'amaunt is also paid by the petitioner om
23;–%.;%{3£§'E%. 1:4: $§;§f:"e of the saws, necessary daeds are not
:=:;X&€u?:@.d -fézveui' :33" the peiitéoner, Havesezver, the
H {;–:«3;;i1:teVT{i:atiG:'1.. deed is executed by? ma 3:353; as per
§§;i§:,éx'ui*e~"i%1' {iated l5.'E'.2{}{)8 cazzceiitag {ha aiiaiiment of
R f.::W_?
-41..
sits: n1ad::~: in favour of thé petitioner an the gmund that
the petiiiczsrzer should not have been aiiatted the site as the
attempt made by the petitistmer is oniy G116. A9c0r:{.ii3Tg to
the BDA, QGYSQBS what) have attempted tvgfice’
afloited site ef the $521116 €fiI§I€I}SiO11.
1:}. The imyugried canceijjaticm’ jafdeij’ c_a1*2.13Q€ be.
sustained firsiiy because the $a1neV”i%.s”issué:ci 3 ::e1’*1iiaté;r$i§§; “,
witheut natice to the petitioxieff _’1’h§js, ; tf1″€; ijgcaptzgled
order is passed in vi<3i§é§t§oI1–'_V of ht' Izamrai j!.1StiCfi.
Secandfy, the "by the BDA also 0811110': be
acceyieci i;i1L._yie:§ 'o_f that the patitierzer had not
, suppfigssééi an}? '1'3:3..9;f§¢:'iTa3 fact while appij§;§11g for aiiotment
._VQ§";':§1:::V si:_e'. has cleariy mentianed in his appiicafian
ths;: i15€ 1§{a:é§ j mafia any attempt of wfiatseever at 311
h _ fiaréief §){iL{'1tV of time, whisk; maans that, this was the first
made £33: the patitianer in the year 2802 when he
aiéatted site £'s%0.1'?E~34 in Biack $30.4 9%' 53%;"
, :jM.\!isvesWaraiah Layeut. As the patitéaner 212:5 :10:
3/
suppressed any materiai fact, particularly reiating EG"rflT1_€
atteinpts made by him, he shouid not be -4 K
BDA Should have been more Careful while ailgtfifig —
at the inception itseif. Mereover, as afo'1'.e:1'11er1ti£)_i1€:d.,VV the
petitioner was allotted site beafing N'u,1 '?94 i:1'.f33 i:ci'c§{
in Sir M.VisvesWaraiah La}'0ut"Vé;sT_V"vbaCk
The BDA kapt quite far éfiecufing
the deed in favour of tir.:,<§_ jvgfliereafier, the
petitioner piace of site
No. 1794. in favour of the
pétitioneigj ifs: in 1 irfiiock of Sir
§\é.ViSV€W8I3iai3 vL.é1::0"uAt 05- E316 same measumment. Even
_:21t ti1a.!:§Cpuoi:1t of tiie 3:3i}A did not raise its little finger.
"'.{2}n.§ef'3{eVa1":Vt;hr:r€2*.fLe1', the impugxed ordar of canceilation is
passfii; i~£;¢:;f;i:f_:;5g'V'rega1*(i to the conduct of the EDA in
_ Lkfiepifig. <jVuifé'.for about five years and having aflowed the
;:§e'{;ific;a.:s3erV' to raise loans by mortgagng tha property
in his ihvour, the BEA shouid not have canceiiefi
_ ' .'i:he afictmfini made in favour 0? ma petitienei', mars
V