Karnataka High Court
Sri H Joseph Rajan vs State Of Karnataka on 16 January, 2009
1. stage of
...{}r.B.R.Ambedkar Veedhi,
EN THE HIGH COURT OF KARNATAKA AT BANGAITg'3F{_E;»_V'
DATED THIS THE 26th DAY 01? JANUARY :1
BEFORE u V '
THE HONBLE MR. JUSTICE ;gm;;,~T%:; Ti"
WRIT PETITION N0.969_1 /2aQ7{sDTA).: .T I
BETWEEN :
Sri.H.Joseph Ra'ga.=n.,_
S/o.Sri.Igz1a.ti1.1$;_ _ .
Aged about 6€§'ye»a-rS;"'°--.._ '
Residing at AsI--1i1*v*ai:§, _ w ~
No.43, 5fl1"C"M;iins I?i<§ad,',~_"-
Kalyana I¥Ia%1:'a.,V'i.'i?F'A».BaioCi:,_ __ ~ I
Bangalore?-7 560' 043.! h .. .PE'I'I'I'ICNER
(By $ri.i1;s:Ra;u:;TajmJmi§y, Adv.)
V Depazjttngsnt of Urban
-. ~ . __ ' '*»I3eve1op13:u=:n.t,
' ..I?cp-rgzscnted by its
_ ' C1hicf'SecretaIy,
' Iv3(.S.Bui1ding,
Bangalore - 560 001.
V' ii.he:1"espondent copy of which is produced at
-aiiotbeii itiiiavour of the petitioner has been cancelled on
' that there was an earlier allotment in his
at his request the same was cancelled.
" to the endorsement this amounts to
-g_
2. The Commissioner,
Bangalore Development
Authority, E{.P.West,
'I'.Chow<:Iaiah Road,
Bangalore --- 560 020. ...RESPON!DENTS__f _
(By Sri.C.R.GopaiasWamy, Adv,for R2,"'" -- ifs ~ _
Sri.M.Keshava. Reddy, for R1} .y «_ V '
c on
This writ petition is filed under Art'ie}es' 226 and
22'? of the Constitution a~s.prayer"to Veal} for
the records in site. i'Jo.9G8, 3"' Block,
Arkavathi Layout, Bangalozje, 'fifriim and R3 and
quash the impugned Aorder. 'defied "v.OS*;l)f$.2007 vide
Annexure 'G' a:r_1d.uto'*~resf;ore the -site'_jNVoL9-$8 in I Block of
Arkavathi Layout, '£ia:1ga}or*e.
This «exit'ii--fié::3:itii:in.'V'ieoI3iii*ig on for pram 'nary
hearing d3y;""t11e Court made the
apetitiox1_VerV' is: questioning the endorsement
A11"11ei;;.is1'e" xrsuant to Annexure 'G', the site
fir
.3.
suppression of material fact inasmuch as it was not
disclosed in the application.
2.
Mr.H.S.Ramamurt;hy, learned _
appearing for the petitioner submits that; it
petitioner was allotted a site in J.i3.:I§Iag:ar,f1'8ib..l5kia:3{§;~V393
Block, but however, due to paneity of
not deposit the amount. _I--fence,___lie.:wrote letter the
Bangalore Develep'ment:_' -- . V_ zeliiniinshing the
allotment. Ij£ent:eV,5:.he endorsement
issued at it to be set--aside
inasmuch"-as"not-sir;}i5ression of material facts.
35' learned counsel appearing
No.2 snlnmits that only at the behest of
the earlier allotment was cancelled. The
V V' applieas:io1:;"e'oes not disclose the earlier allotment nor
~ ',A'st;rBen§:iez'V'and the cancellation. Hence, he eubmits that
goetitiener carmot be treated as '?th attelnptee.
Vi 4. I have peinsed the endorsement at Annexure
The iaets undisputed are narrated, inasmuch as
-5-
to consider the same in accordance with law.
Consequently, following order is passed:
(a) Petition stands rqected
(13) But however, the F6Sp0IId6I}_.E~Sh_&ll1 c:¢ns1&%erk%t;*2e:e_
representation given by
accordance with law a,nr1_ my Iiaving: to: A
the fact that he eflmender athe. eérlier
allotted site in tfie'-.,:1a1*rated in
the application. vv 1 " V
(c) 1' the date of
I'ecei;i!§VVof:__éh_is Q = V
6. fivs/ir._}~/'I;AIi{;e:»',.Vi1eAi:;a*.,:Re;:}dy; learned Additional
Government for respondent No.1 is
pe1’mit!}e;d”t0. f1leVIi;e_i;:’1< )' ofepmaraixce within four weeks.
Sd/-»
Judge