IN THE HIGH COURT 0? KARNATAKA AT_.§§ANvC3';-5.__l;Q.RE
DATED THIS THE 10"' DAY HC»)if"' I)ECEM'f§'f;R"§{)_f)9 ' '
BEF01é:-;_; = *1
THE. HON' BLE MR. .1usT TCT:f AN'}'TND.VB3{R;ATF{E'D:DY A
WRIT PETITION NnT).'13'3§i*z~T0'T?T:>,007t(GM;CPC>
BETWEEN:
The Cr=éT,':'. 1: "
Bangaiore D¢V,eiCep"m__cz;1T jA'i,1'Eh_()I'i1:_fy.:" . V
Kumara Pafk Vfesjtwf . -
B21nga1E()_r€;--v5E;{)Vé02@i___ _ ~ ,..F'ETITIONER
("B y S. V..Sa1zavji'iy':'Af{,_1:'i;~; h '\/Ocatc)
AND:
V. I . _fVS.S%:eI1z1 ANi'(_mt-ei'1'(.),
_ V' _m'.'.Den1Ti.s Mont;eir0.
'* TAgg§:ti .am_>u-z.55 Years.
2. ' V Ms..}L:d-}.t'h Heethaishi M.M(mteiro,
Daughter of l)€:nnE.<; Mmteiro,
A.ged about 27 Years.
H f.n5Bc)th1"esi.cEing2-:tN0.34/02.
Shamdu Apztrtment,
Colts Road.
Ba:nge1i<m:--56(_) U05. ... R_ESP()NI)ENTS
(By Shri.E.Th:'rt}1uppa. Ac:1te tbt" Rcsp0ndent.N0.])
6
2
This W1fi.t Petition i_s filed underArtieles"2v2i3'_tandt.2'27 of the
Constitution of India praying to quzisli the order'-:da_t'e<:!': jZ_39;3.2(?07,'.__
passed by the learned E61" Aciditii~mz1lt'"Cityi'Civil.i'and.i"S§§is:§.it)1is
Judge. Bangalore in O.S.No.2097i"--.l997, isT,.-".p.1'oduceCi "under
Annexu_re--F and etc.. ' U
This Writ Petition .eoni_ing--o_.n"f0i'*p1'eliinina-xy..he.aririg in 'B'
group this day, the C0u'r.t_ i'nade--i_ the .followi"ng_: --
The petitinner'ihe,re'iii--'the;de*fendaiit before the Triai Court
in a Still _i'o1""n21re ii'ij{1iiictitf)*i.i;' The petitioner is a statutory authority
constituted "unde.1f iBt1_ii"ga"l(.)i'e Development Authority Act,
1.
976.’ =T_l1e pe’titi<_ii'1eii* herein had filed a written statement and had
ieoiiiteiitiieiéi thatthe. iarid was nornotified for any of its schemes and
that.__the'i'e"w_as'ho cause of action for the suit. It is only at a later
stage w'hen"t"he plaintift'~1'espoiident herein ha.d tendered evidence
il5;y'i'-s§i2},yiii()f ai'fidavi_t. that the petitioner came forward with an
.':'tppliC£iti()l'} seeking amendment to add a pleading that the iand in
(]t}C$;li(.)11 wars government land and hence, was not notified for
any scheme. This statement that the land in question had always
5
remained governinent land was not made in the;fii*stf.Vi~n$:tztz:.Ce« by
O\r’€I”Slf-gllt and inadvertenee. The Trial. C(fUlif.~..l:i:E}.§biVTf3_leCtC{7i the
application on the grouncl that it w»ou.l<:_E"ehzmge 'the' 2
set up by the petitioner and thz1t"':§;.;ieli tin amieiidment'"could not 'be
allowed.
2. Having i”egvfoIAIfrEl_it(:;_ lbetitioner herein
would property without
1’ee()urse_to is in fact a government
land, establish this as at feet at the trial
and thei”et’oifei; to li1t)lcl’.tha{_ii.-t’he defenclaiit should be shut out from
see’k’i:ng.__’st1_cla 21ii’vuir2>.erad11ie;it would result in the plaintiff
Li ~31 lapse on the part of an officer of the defendant.
Since it fist :1″ :~L§T}Lli3liC body. it is E1pp1″0p1’lE1t6 that the amendment be
atlltiwetfliziid the burden, in any event. will be placed on the
A’ -.p’et;iL.ione1″ to estatblish that the land was government land all along
a ….&}l’ld hence, was not not.il”ied under any of the s::c:he:ne.xi_
5
3. Accordingly, the writ pcstition is 21}}<)\A*eqi{ .'Anf1e.xim:_{'S.Wis
quashed. Consequently. I11te:fi()cVup;”y A’;5p’}ic–;§_pE:)Vii’V r’::;).i\{‘
allowed. The petitioner shall be p:t’%.1′”1″:1_E_t’tT<:d t(3'~-;11§1::'in':1AVtE_é'A§J::9–i::ten '
statement and it is 0 en for (i»:r:.':?e.s ofidents' E0"filé'~ éiu'I'6"diI1d8r',V'if
any, to the w1'itten.statement. -.
LDGE
UV