High Court Karnataka High Court

Shetal Udaykumar M W/O Lt Udaya … vs The Commissioner on 3 September, 2010

Karnataka High Court
Shetal Udaykumar M W/O Lt Udaya … vs The Commissioner on 3 September, 2010
Author: Ram Mohan Reddy
«I.

IN' THE HIGH COURT or KARNATAKA, 

DATED THIS THE o3RD DAY OF  ':aoii.()  

THE HON'BLE MR.JIJS'_I'ICi£~ Momxw _

wnrr PETITION No;Q§7895 01%' '2€V,.§O9 {_BiV)A)
WRIT pE1g;rIoN No- ;3o"73 or-* 2010

BETWEEN:

Shetal Udaykuejfiar  _ _   .
W/ 0 Late Utiayéh KuIriafrf;._   :
Aged 37 yea'1's;f:_,' 3  "
Residifig'AafiNo.A*i"' «V

Sai Kcharan' ':';p.3.rfme'n1:_ " ' V __

1 0th '"Cros_s,' Green .Par1{'1;;1y0ut,
Banaswadi, .   ,  '
Banga1oLn=.,-- 'E-60:043. ~~ ..PETITIONER

{:3};   Hoila, Advocate)

 115 'i'fie Commissioner

_.~BaD].ga1ore Deveiopment Authority
z  T. Chowdaiah Road,
,_Bangalore --- 560 020.

 = .2 The Secretary

Bangalore Development Authority
'1'. Chowdaiah Road,
Bangaiore -- 560 020. ..RESPONDENTS

bi

(By Sri. A.M. Vijay, Advocate)

-2-

THESE WRIT PETITIONS ARE FILED U_N’1″)Ef%_’I\§i§iiiEC£:E

226 OF THE CONSTITUTION OF’ INDIA PRAYING-‘TOE’ QUASH
ORDER BEARING NOBDA/HA.SA/CQMMISZ4/2008-09

ozmzo 5.7.2009 (ANNEXURE–R3~Aisa) V

THESE PETYHONS COMING Eda”

IN ‘B’ GROUP THIS DAY, “–coU::n§.MADi3 THE
FOLLOWING: ._ ” . v_ ” *

onnas,

The Bangaioi-fie’ put up for
sale by ‘anaongst which were
site HRBR II Block on

30. petitioner’s husband by name
the auction and offered

Rs,9o,ss–,67e/V5. Rs.1,62,78,582/– respectively,

the highest bidder, the auction sale was

0 petitioner’s husband having deposited

– representing 25% of the bid offered for

botiithe sites, was unable to remit the balance amount

the time stipulated since he fell ill, on 9.11.2007,

and was admitted to St. John’s Hospital whence

diagnosed with Non–Hodgkins Lymphoma and post

chemotherapy and died on 26.01.2008 due to muitiple

{M

-3-

organ failure Dysfunction Syndrome

The petitioner — widow of the said being”

housewife, incapable of raising’ fund.s.’

of the price bid, made of
amount in deposit by to 11fi0:tV.:l'”(}(fV,-Eof the BDA
the aforesaid facts.A””.–..fm. also stated that
her late husband debts and that
the were hounding her
to repaypgthe’ yet another setback
dueiflgto-. inother on 24.06.2008. The
responde_n’t,V ed’ communication of even date

Anrxexures “R” and “S” cancelled the auction

V a_n’d:’foi’vfeited the amounts in deposit. Hence this

‘- writ petttiori.

if Petition is opposed by filing Statement of

if g:’ob}’ections interaiia contending that the deceased

V:Udaykumar being the successful bidder having

deposited Rs.63,41,200/– representing 25% of the bid

U4

*4-

amount as required by Rule 6(3) of the of

Corner Sites & Commercial Sites) Rtglelside.

required to deposit the balance oi’-f_’_tl’ri:e
days from 21.11.2007 date
acceptance of the faiIed”‘p’to”‘–do soZ”‘Aitli.ough Rule
6(4) of the Rules –..tQ extend time for
deposit of l’a”;further period of 90
days on. at rate of 18% per
anntim, Ifwherrnot irivoited, the BDA put up for
saleilby two sites. According to the
BDA, lwere put up for reauction on

iooeieoeogizoooe, Altogether, fetched Rs.2.10,96,972/– while

_ the petitioner’s husband was

and therefore, a shortfall of

Rs.4~2lE}7,286/– which it is claimed is liable to be made

A X1.’ vgéloii by the petitioner.

3. Having heard the learned counsel for the

parties, perused the pleadings, the petitioner has made

Eek

-3-

out an exceptional case. Though the stat11tQfryf’~»ru1e

permits BDA to forfeit the deposit for

the balance sale considera.tioI12

purchaser, but in the circ1i’mSt_ariceS;- _:”t.t.ie _

directed to forfeit Rs.42,(i’?,;28%6/ ~f.’bei11g_ft’he”:..$1*10rtfal1 1:}

value pursuant to reauctign-* twe ‘Sites refund
Rs.20,73,914/– (6é’,2rii,2o(j’.-7; dw’:4fi.,V6-?,286) to the
petitioner, of eight weeks.

Petitions: ‘

83%
fiaqe