High Court Karnataka High Court

Raghunath Gaikwad S/O Sheteppa vs The Chief Executive Officer & … on 11 February, 2010

Karnataka High Court
Raghunath Gaikwad S/O Sheteppa vs The Chief Executive Officer & … on 11 February, 2010
Author: Mohan Shantanagoudar
 

wn-_«-.e:zr--~L«~.r--'»>v~<--W-'**" '7'." ' " " '

IN TI'-IE- HIGH COURT OF KARNATAKA 
cnzcurr BENCH AT GULBARGA "

DATED THIS THE um DAY OF' FEBRUE;§.£Y  ~

BEFORE;  

HONBLE MR.JUs:r1cE MOHAN 

w.P.Nos.80562 & 805 83../20"1'O  
BETWEEN: ' '   

RAGHUNATH GAIKWAD 

S/O SHETEPPA   __ ._

AOED ABOUT 42 YEARS, 

OCC: WATER sERv1c£NOw&  ' _  v_ «V *
PROP. M /S RA_J._AA W.ATI:i:R sERv1.CE.s_'~. ._

UNIT AUTO NAGAR CQl\Ji.PLEX  
NAUBAD BIIJAR,     "

_   .. PETITIONER
(SR1   _'
AND:   'L
1. THE cii:E'E'E§{Et:m*m: OFFICER AND

. . §,:EXEOUT1vE~ MEMJBER. KARNATAKA
-  1'NO.r_.JsTRIAL AREA DEVELOPMENT

'A  F,-OA,RDf'?JO. 14/3 2ND FLOOR,

 :_ " EA:sjrRO=z:}iAN PARISHAD BUILDiNG
 ._"NRUF¢;Afru';NOA ROAD. BANGALORE-01.

 _ 2,. "'=THE"OE'Pu'rY1)§«:vE1,OpMEN'I'O;«*EIc£«:R,

K~.I.A;.I).l3.
PLOT NO. 'I 6A, HUMNABAD,

A' ' ~L)1sT.BiOAR



I-J

2. TIr*lE JUNIOR IEINGINEIER KARNATAKA
INDUSTRIAL AREA I)l€V£§LOP.t\rlEl\}"l'
BOARD KOLHAR LWDUSTRIAL AREA

BIDAR. ..  _

[SR1 K.A.KALBURGl. A.DVOCA'I'E)

»z< amt:

This Writ. Petition is filed  

of the Constitut':ior1 of Inc1i:e§,_ _v'pr.§1yi1ig to vqtiVa,eh:._;fh'e' orderl" V

dated 27.1.2010 passed   lhrespvontlelits in
No.KIADB/ 13/NAG/0500/:;£7Q/2oo9'+~1,o/1705
(Annexure-J). H    I   

This  o1_1i"xfo.:_r" gjjfelinleilrlary hearing this
day, the  lfiiet
'''' " A  
  notice on behalf of the

respon_denté:  u 

   the Ielavffied counsel for the parties.

petitioner applied for allotment of plots

from.4__Ka_r11atfe1l{a lndust1'ia.l Areas Development Board 1'.e.

 fir:st._.:resp(311de11t h€l'€iI1. He was allotted plots

VA  and 270 on 5/6-l.~2007. The copy of the

vwam»-mM~."' W"
M...
"K
"xx.



allotment letier  pr0d'L1eed at Arr1nexure~I:3 to the writ.

petition. Cerieiin e011dit.ior3s are attached.'"t§j'<«..f,he

allotment order. P't.11'SL1::"~11"l1. to the a110m1ent,*posSe§sic§ir;.e *

certificate was issued to the peti_tien_er oh OV'5L":~)fi{.'2O3?',aS'V 0

per Annexu1'e»mD. The petitioner St:Aai'ed00t0_v"hav'e 

payments in instalimeiits c3i"i.}féuji0us0'd.ates.V ~.Le:»;iSe=ei1mw 0'

saie agreement was execut.ed.--~ih: 5? the petitioner
on 19.2.2007. Since 'vioiated certain
Conditions impoieed  letter, i.e.,
n0n'i3aYmeh_t  of the
 neihgeubmission of building
plan/aehdieiiehal v.1_0ei1Aii:Ai--,":_fxeii:-ihiplemexltation of the plots

ailotied e-t



for resumpticm plots No.269 82 270 of Naubad Atrfcs-.Area

measuring 223 sq. mtrs.

3. The learned Counsel fQ_r...I,h_e pei.it'iO"1'1e;1' sVu.br_11i'ts V

that since the plots in 

basic infrastructural fac:i1i€ies",'r.iVt was not   the"

i3et1'ti0ner to comply with a.i1...iviVifé;~1.con;iit.idn*sv--.ati;1ched to
the allotment order. V  that if certain
time is accorcieqito'    construction
permission.  for by the pei.iti0neI',
he  the plots and start

produetiori in the :Lini*tv;ite..;;1'ri.__ea1"1y date.

;'?he wri'i'-petiitioh is capposefi by Sri.K.A.Kalburgi,

iflvthev'Ies.rheci"c:o;i11se1 for the respondents contending that

Athe-i’13eiti’i.vib:1e15.i’c:iz1n110t: be shown an ienience inasmuch

_ as she has -net complied with the major conditions such

s:ibrn’i’ssi0n of blue prints for approva} of plan for civil

_’ r~’cC.nstr’uCti0I1 and Consequeritly, has failed to commence

U’:

the eivil eonst:1″‘ueti()1’1 works. Aecordirig ti), the

responde11ts._ t’:]1ot1g11 already about two ycre-rs”~4e}1eav.e

elapsed from the date of lease agreemeiat, the petftierlef

has not even i:}’10ug}’1t ()f’g<%t:t,i1'1g §i'1'ep'1«;an 'ap 3:"_oVi'rec_'i,

4. The records re\ze2I1.._that’~..the leE§1sef’e–11n1–Visaie’.i’

agreement was executed in _1’3._et;it;§0ner on
19.02.2007 and the approved on
22.09.2007. pfef permission
{Amnexure f:.P”) ” it t have complied
with the- therein and start
pr0du(;;€iO1;1 the civil construction.

Since failed to comply with the

e0n,_C1itiQn’s uof thVe*vl«e..ss’e–eum–sa1e agreement as well as

th.e”c:Qr1stI€1etVi0’n permission, this Court does not find

aniy fa«ult_Athe notice issued by the respondents for

‘xe1eterm~_ining the lease and Iesumption of the plot.

‘*.Henee_« the same c:ann()t be interfered with.

.m,:.,.i.W_
\
\,\1

(3

What. is (.’.1’1.E’:¥..11€I1gL*’d the iiotiee A.nnexure-L “dated

27.01.2010. requi1’ing; the petitioner to 21ppeg{1*.d:’fo:r’–_’a

personal discussion on 3.2.2010. No i’ir§i’éi] order ‘

passed. ‘i’heref01″ei it open forthse..pei:i.iioii4er-Vie Veipipeeir

before the respo1″1deni,S/ Board.

discussion is already o\re1#.,Vs””‘~~*;_l1e pe__titi–o_ri’erxfisvhaii be’

directed to appear me within
three weeks from tliisiiédeiyg T open for the
respondents do ieke ‘.fa.r;eoij’dFance. Ordered
aecordingljki i i

direction
will order is not Ye; passed. If

fir1a1AV.Qrder””relatir’1g°toA”‘resumpti0n is already passed,

V’ ‘wheridiit open i’oi’i7he petitioner to challenge such order.

n Wi9i’£.petit,ic>n is disposed off accordingly.

Sd/=5
JUDGE

¥[“i\1_ A