IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 28:12 DAY OF JULY 2099- I A'
PRESENT
THE I-ION'BLE MR. 13.1). DINAKA::;R'AN'_,@;Hi'§;Fi;)U_ST1c}é:'
AND. V
THE HON'BLE MR.JUsT*1.§§E v.G.sAA13HA;-HIT
WRIT PETITI_QiIA_ NQ;'1"i4A§é;L/2006
BETWEEN: A
1
HAVING ITSREGISTERED 'V
OFFICEAT '
HM. GENES"/A"1--IIOU'SE,._ " _ "
cUNN1N.(3H.A.fM ROAD"? «.
BANGA;J,QRE-'&36ao'5.2'«--.
RL:PREsE§a_TEVD « BY .1_T~s..__ PARTNERS. .. PETITICNER '
H M CONSTRUCTIONS V'
(By Sri :A13H1NAVR,-~L:AD§/(XEATE. )
AND:
KRISHNA {rm-1A:,.:eAo KULKARNI
'LATE VITHAL RAO RKULKARNI
' " ~ _AC.v,ED. ABOUT 71 YEARS
V' . R','AT_N'O;'2VQ.1,
'--.wEsT";?A'£e:K APARTMENTS
A 14TH 'Af.-CROSS,
1TH MAIN ROAD
MALLESWARAM,
' ~ : ;3ANGALoRE--560003
MRS BEENA KULKARNI
2
W /O KRISHNA V. KULKARNI
AGED ABOUT 62 YEARS
R/AT NO.2o1,
WEST PARK APARTMENTS
MTH 'A' CROSS,
um MAIN ROAD
MALLESWARAM, * 'A .
BANGALC)RE--56OOO3. RESPON.D_E2NVTS_:' ._
(By Sri : 1:>.PAvANES1~i, ADVOCATEQT ;. '
THIS WP. IS FILED PRAYING T'0A'QUASI'"_i'.v'f1"I;'nd'3'()R'ijERi.".'
PASSED BY THE KARNATAKA _S'E'_ATE OONSUM}:«:R__'O1.S?UTE
REDRESSAL COMMISSION DATED30.5.2005"IN-ZAPQEAL NO.
246/2004 VIDE ANX--N. -
T his Writ petition Hearing On
this day, SABHAHIT J.', made theV"tOIlOwi._ng.Q. __
iiS.>f1'i-Ed uhdef Articles 226 and 227 of
the Constittitioti aggrieved by the Order passed
by the P§:a1jf1a.taka. Consumer Disputes Redressal
.«vV.pCOrn_n'1§'i$SiOp..V Bai'1gaiOre (hereinafter called 'the State
305.2006 wherein the appeal filed by the
vsiriritihh'-peti'tiOheriA'y:=.herein in Appeal NO246/2004 has been
adismisseciiydihreicting the parties to bear their Own costs.
R9»
and accordingly, dismissed the appeal. Being aggrieved by the
said dismissal of the appeai by order dated 30.5.20{)_€s,_ this
writ petition is filed by the appellant before
Commission.
4. The matter was referred to the MedicjationiiCentreand
Mediation Centre has returned the :f'"iAle'( toii"--t_he.
16.2.2009 stating that no agreement coLi1d;__be_rea:ch.e'd;'
5. We have heard the 1earn'ed'L_'cot1nsel appearing for the
petitioner and the Iearned '' 'appearing for the
respondents.*- 1
6. iL_earr1ed’=. iCouns’e«.I:”appearing for the petitioner
submitted. that ‘-th’e”appieal.fi1ed before the State Commission
.flo’t2..%h’t beeniimaillowed and the order Passed by the
‘e<5n.siim=gr~«.1§*¢;%g;;p.i.~ directing the writ petitioner to execute the
sale -deed.~i~n_ vifaviour of the complainant in respect of A and B
'schedu1"e.V_p'roperties is iiable to be set aside as the same has
K};
not been passed in accordance with law and the writ fieitietion
may be allowed.
7. On the other hand, learriedcounsel the it
respondents submitted that the ofd¢er::’_’pa’sseid. _h3(i:
Commission is justified and doe_s”~r1ot suffer .from –~en*or or’- V
illegality as to call for interferenC_e._ir1this writ petvitiorf.
8. We have givezhi” cafeful i’c:_on:sideration to the
contention of the leariied’ fotjiiithe parties and
scrutinised the matefial’o11jjrecord. V
9} The .mat.er.iai’on<.reco_rd would clearly show that there
was an agpeemef1t».'oetWe_e'n._ complainant and the opposite
party–;w1*it petitioiieriheireiri and the complainant was put in
oiithe giiioioerty in the year 1994. However, the
not execute the sale deed though the
complairiantvihad made payment of Rs.15,26,000/~ as per the
'agreement§ The opposite party contended that the additional
"'zi(orl;'jiA"A.'valued at Rs.72.449/– has been done for the
;\K3~=.
” Lreiendexé; Yes / No
_’WVeb.I+fc>st: Yes /No
complainant and the complainant is liable to pay the said
amount akso. Accepting the said contention of the opposite
party~the writ petitioner herein in addition to
already paid Rs.1:5,26,000/– by the comp1ainari:ti’*
agreement, the complainant has also .,b£fen.’_:uu
Rs.72,449/- at the time of registrat’§«onT’_of’
therefore, the order passedi–_,:»*;>§»TV_ the istateeuiCe-‘mm.i~esion’ehe
confirming the order passed justified
and does not suffer frorn’-9iin.y or-illegality as to call for
interference in t_’exer’¢:;S¢ n foiriediction of this court.
Accordingly; wejjhokdfij thaitthere i”s”I1o” merit in the writ petition
and passntheé following order; ”
The viditeepetitione is: dieimissed.
Chief Justice
Sd/-3
EUDGE