Karnataka High Court
Sri.M.N.Ananda vs The State Of Karnataka on 2 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANG C
DATED THIS THE 02% DAY OF NOvEIIEE'R,§Qo§ "
BEFORE:-,
THE HON'BLE MR. IUsTICEH,N. DAS
W.E.No,23163/2ei)'9{LE;RES)"' A
BETWEEN:
M.N.ANANDA ._ '
S/O LATE M.S._A§DI§;NAPPA ' V "
AGED ABOUF '
HUDCOHOTJSE; * '
NEW KANTI{ARA]A«1jRS'B_CA§
MYSORE--5i?Q 023.
' A ..PETITIONER
V' A{Ey"E£1i'.LE-IGARATIJ; Abvf)
1. A OE KARNATAKA
4 Q REP. BY ITS CHIEF SECRETARY
VTORVEAN DEVELOPMENT DEPARTMENT
"Iv EEOOR, VIKASA SOUDHA
V E-ENGALURU 560 om.
'"2'_E MYSORE URBAN DEVELOPMENT AUTHORITY
' REP. BY ITS COMMISSIONER
I\)
}.L.B.ROAD,
MYSORE~570 001.
3. THE ASSISTANT EXECUTIVE ENGINEER
SUB~DIVISION W 111 _ .. _
MYSORE URBAN DEVELOPMENT AUTHORITY-'..
MYSQRE-570 023. '-
(By SR1 P.S.MAN]UNATH FOR
SR1 RDEVADASS, AGA FOR R_1___)_
This writ petition 226 8: 227 of the
Constitution of India prayingto quash the e1idot'sement issued by
the R3 dated vifde ietter dated 18.2.2008.
This preiinninary hearing B group
this da3r;"the--t¢§;;n tagffaliawirtggz
Respondents ' 'all-otted a site in favour of the petitioner.
Consetquent allotment, petitioner made an initial deposit of
Rs.5,,2SQ;"'--' andfailed to deposit the balance amount within the
h stipulated: time. Consequently, the respondents cancelled the
allotrnent made in favour of the petitioner as per Annexure--R4
'dated 19.9.2001. Subsequently the petitioner in his representation
_ _3 " .
-1
J
requested for grant of sometime to pay the balance amount.
Accordingly the respondents issued an endorsement.""'t--o the
petitioner on 21.11.2001 as per Annexure--R7 the
petitioner to pay balance sital value with interest:.~.. V Aga<in t,_he"=
respondents issued another notice on ~"30i;»10;2{_104u }1's, 'pe:
Annexure--R8 directing the petitioner to .pay_tih.e cital" 1
value of Rs.33,?_50/-- and"interest"at':1§s.33,.225/--i1 Accorjdingiy the
petitioner paid the entire as per Annexure-
D1 to D5;~ Ihereaiitcr, the 'responéerits wrote to the Government
seekingyapproval pexeciutegthe sale deed in favour of the
petitioner. Since thereiwas' delay in payment, the Government by
" coimmiunicationuidated 18.2.2008 as per Annexure--B refused
.to'.grant«fhe appiovai. Consequentiy, the respondents issued an
endot.se'ment on 19.2.2009 as per Annexure--A stating that they
f_" Wifianot execute the sale deed in favour of the petitioner and he
can take back the money paid by him. fience this petition.
0
2. Heard learned counsel for both the parties andpl_perused
the entire writ papers.
3. The correspondence betweenthe petitioner and, the V
second respondent clearly establishe_sl".tl1at ev_en~.
cancellation of allotment, the theipetitioner
to pay balance sital valuey_afe.d 1' Accordingly, the
petitioner has paid. the with interest on
delayed Government vide
their -directed the second respondent to
execute tile sale deed.' iniespect of other allottees. Therefore,
- V. p_ there, is iio reason"to.._d_e:iy the same benefit to the petitioner. In
pi the 'faiCts.arr:l"CirczimstanCes of this case, the following;
ORDER
§
” 1)”: 3 Writ petition is hereby allowed.
ii) The impugned endorsements at Annexures–A and B
are hereby quashed.
I)E{I3
iii)
Respondents are hereby directed to egceefite a
registered sale deed in favour of the :_petitdi'();sex§-‘.:1_._1_Vi’
respect of the site in question. ‘within tifi:e.Vf1r.:t_me’e-Qfd dd
three months from the date Adrecedidpthf eopy
order.