IN THE HIGH comrr OF KARNATAKA.
DATED THIS THE 3181' DAY or A1:t3tifs;1f.:é2joF%1o} A
THE HONBLE MR.JUs:rz.gE if .
WRIT PETITION No. @8794) of '2.Do'9 (EDA)
BETWEEN: é %
Mr. G.N. Visw*ax1ath,"""'»-if * v_ «V
S / 0 Late Mr.' Nagaxajia Ra'o[f-- .. _
Aged abQut'~4;7'ijye'arvs4,' _ .
Residing at.NQ..21"0. 4' .
'susheeifm I ..B1Qek', «
BEL. Layoute;DV1;ayan'agar, 1
Bangalere-w---- ' '
Rep. by ms G§A%iA:¢1€i'e;%% %
Mi; K;
A S;/O L"a.teA* Mr. Krishnappa
' ' 'Ageciy abo1_1t.'Z6 years,
.ARes3,d1ng at .N.0.204,
'- I§..F100r.;; -Gayathri Apartments,
'E_{anth.ara_;a Urs Road,
Liakshmipuram,
Mysore 5 4. ..PE'I'ITIONIE3R
' . Sri. H.S. Vivekanand, Advocate)
AN D:
1. The Cummissiuner
Bangaiore Deveiopment Authorlty
Kumara Park West, L&\
-2-
Bangalore ~-- 560 020.
2. The Bangalore City Cooperative
Housing Society Limited
(A Co~operaf:iVe Society Registered _
under the Karnataka Co-op-eratiéve I
Societies Act) Office at I S g 2'
No.2, Seethapathi Agrahara, : 2 ' '
Bangalore ---- 560 002, _ '
Rep. by its President' _
And Secretary.
3. Registrar of Cowperatiye 'Sojcieti-es
"No.1, Ali Askar"Road,7.g V AA *
Bangalore -' 560 052. "_j...RESPONDENTS
(By Sri. AD, \*.¥;j¢gra, itdvocate-for.1v)' '
..Writ F'etitien"is filed" under Articles 226 and 227
of the ._Con'st1t21_tion'*.of=...§ndia praying to direct the first
respondent' to sa§rietion'tIi1e.. revised layout plan submitted by
the second.res'porrr:1ent"'o,n'O1.08.2005 and etc..
; ' 'V THIS Permofi COMING ON FOR PRLHEARING IN 'B'
{:gi2.o:;P THIS oAsz.,...:I:HE coum MADE THE FOLLOWING:
ORDER
Pevtitioner a member of the 2113 1’espondent–
Coooerative Housing Society registered under the
” Viiarnataka Cooperative Societies Act, 1959, for short the
‘Act’, is claiming to be an aliottee of site No.2302/A
measuring 80′ X 50′ and on payment of the full vaiue of
the site was conveyed by execution of a registered sale
Ifiix
-3-
deed dt. 21.3.1996 by the Housing society an.dv_d:e1ivery
of possession. According to the petitioner,_.–+§he’ site
one among the several sites formed on””ian7_dsV”‘acquired.p’
by the 2nd respondent~society7.after~ i’-layout
plan sanction from the ‘*-._1S’ A’respondeIit’~’Bafiga1oreL’
Development Authority “a_nd_.ntherefoijehthere is no
impediment for the” to issue a katha
certificate Vin’ .r_esp_’ect’ ‘ y_ property. The
rejected -~ on the premise that site
No.203u2/A doesiéwriioteiigure in the approved Iayout plan,
condit’ion___._’3.of the work order issued on 3.3.2001
‘ Tbifurcating any sites, the action of the 2nd
.’ society in bifurcating site No.2032 and
assigning site No.2032/A was subject matter of
clizirification. In response to the Ietter dt. 15.2.2005 of
the BDA, the I Housing Society submitted a revised
layout plan showing site i\io.2032/A, conveyed to the
petitioner.
M
-4-
2. Petitioner aggrieved by the endorsen}ie.n’t.Vvdt.
3.8.2005 Annexure~K rejecting the requestior »>
the site and issue of katha, cou.pie.d4withthe.–inV’.actioIi._of ‘ .
the BDA over the revised 1ayout”‘p1a’n;
petition for a writ of marnr.i:’ainusA”dire’ctin,’g WBDA to ‘
sanction the revised…iayout” ilolan'”-~s.ubtnitt»ed.-ioy the 21′”!
respondent- Housing’ L’ on 1.8. 2005
and if found;g’yt.o with the zonai
for Site No.2032/A.
hlan sanctioned for forming
the layout . respondent-i~iousing Society
a si’te.h.earing N’o.2032. The conditions in the
‘ .v.Viyorkv.,4oi*dez:4″impose a fetter on the Housing Society to
it sites, therefore bifurcation of site No.2032 into
two Iaortions, by assigning site No.2032/A, cannot but
V’ the Society biameworthy and as a consequence the
rejection of the petitioners request to reiease the site
bi
and issue a katha, by the endorsement dt. 3.8.2005,
cannot be faulted.
4. Even otherwise, it is
petitioner has valid title to thebifurcatedéll :.
so as to claim a right to be registered as _Aa–.1;athle’d_ai*:of
the said site for the recordspjlof ythe’BDA.,_1
5. Undoubtedly respo,nderit–Housing
Society, it is submitted revised plan on
1.8.2005 shovfing thteieibifnrcated site bearing No.2032/A
ailottedliaand to the petitioner over which no
is taken«….__.If«”that is so, it is for the society a Body
‘.v.l’corpo_r’atev. having common seal and perpetual
.’ isli1cce_s.sli’o_:1′,’ constituted under Section 9 of the Act to
initiate action over the alleged indolence of the BDA and
V’ , blydhence a member of the Society, in his / her individual
capacity cannot question the inaction of the BDA as is
done by the Petitioner. The petitioner is not entitled to
the relief of writ of mandamus to direct the BDA to
M
-5-
consider and pass orders on the revised plan submitted
by the 2114 respondent–society on 1.8.2005. T ‘V
6. Any dispute or disputes between_j’the.T,rne:nl§er”
and the Cooperative society, itlis needless that e T
the member may have the dispu_te”.redressed’vbeforepltlhe
Registrar of Cooperative Societies 70 of
the Act. Even deed being a
contractual transaction, it petitioner if so
adviced to initiate legalwaction, permissible in law,
in terms’ of ‘the-fcontract; against the Society and not
coin-e ‘Court invoking the extraordinary
. jfiriédiction.
A V’l’hi.=;_’V..e1’VI–;’etition being hopelessly meritless, is
accordingly rejected. ‘
S&i-«s
Tfidge
in.