Karnataka High Court
Sri Jagadish N , vs State Of Karnataka on 23 September, 2010
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23R?' DAY OF SEPTEMBER, 2010
BEFORE
THE HON'BLE MR.JUS'I'ECE MOHAN SHANTANAG_(§'UD£§~R: A'
WRIT PETITION No.22954/2o11.o{(_;M-1g:12xi3~§f~,\%A K '-
BETWEEN:
Sn'.Jagadish.N
Aged 40 years
S/0 Late M.P.Nanjundaiah V
R/0 Mudugifipalya ---- '
Gottigere Village _ .
B'1danangereP0st '
Kuniga1Ta1uk _ _ ' '
TurnkurDistx'1'ct. 4' ....PETI'I'IC)NER
(By sri.Mahés_1;.a_; g'~_\d\.r:"' Mahe':§1'Vi' & Mahesh, Advs.]
AND:
1. State of Karnataiza 2 ; = V .
Repby its Secretaiy E
Department Ofrlndustries & Commerce
_ Vi<:iF1a:g1a Soudha ' """ " 'V
, 'Banga1ore_--"560 O0].
2. " ._Th_e.Chief.,ExeciitiVe Officer
K_.I§A.D.B"5I,_
Nci-.-14I»,€3, -$9.4'-W Floor
R.P.Bui1_diI1g
' ..I\Trupa"thunga Road
E Bangalore -- 560 003..
VfThe Development Officer ~IV
.fK.I.A.D.B, Zonal Office
Shira Road,
Opp: REM Hospital,
Old National Highway ---- IV
Tumkur.
4. The Assistant Secretary
K.l.A.D.B. Zonal Office
Shira Road,
Opp. RIM Hospital
Old National Highway -- IV
Tumkur. ...ImsROI~IrIEI§:T%;3_:' "
(By Sri.Narendra Prasad, HGCP for R1, Sri. Bnasdavarajt Z
V.Saba1'ad, Adv. for j .
THIS WRIT PETITION IS EILEDUNDER AR'IIC,LEs.226 AND
227 OF THE CONSTI'I'U'l'ION OF INDIA PRAYING DlRECT'1"PIE R2
& R4 TO CONSIDER THE REPRESENTATION' ~.GIV"EN 'BY THE
PETITIONER ON 31.5.10 VIDE AN_NE;XUR,I:'}--F CONSEQUENTLY
WAIVE OFF/CANCEL THE ORDER."PAssED "BY THEICIADB TO
DEPOSIT THE LAND COST VIDE 4ANNEX3,;j'I?.E A .
THIS RETrIIOI\I_cOMIN_G...:ON FOR ;5RLY;~v1'i_;{EARINo IN 'E'
GROUP THIS DAY, TI~1:«.:_cvoURfr 'Ff_()f.;Lt)WlNG:
Petitioner to provide suitable
approach road*-- Sy.Nos.9/1. 10/1, 10/2.
10/3, 12/ 1, l3/#1 and measuring 6 acres 1 gunta
situated,.atuMudugiripalvya, isottigere village, Biclanangere Post,
viiutridurga _l;iol31i4;'Kunigal Taluk, Tumkur District, inasmuch as
the not have approach road because of the
dforrnation Layout. On considering the request of the
H Idhpéetitionaer, thesrespondent Board decided to allot 2742.00 square
"oi"7land (9.20 square meters width and 298.00 square
length] for the purpose of approach road to the
"aforementioned properties subject to certain conditions.
W
-3-
2. The main condition was that, petitioners should remit
the amount of Rs.l1.51,816/- towards cost of the land
one month from the date of receipt of the allotment lette1r'dateii1v.u
15/ 19.4.2008 Vide 'Annexure--R2'. The petitioner 3'
sum of Rs.1.40.000/--. Remaining amouritof it
was not deposited by the Petitioner since th_Ae"dat3e~.of
till this day. Ultimately this ifor
direction to the respondents No.2 ..}yaiye"cance1 the
order passed by the KLADB -the land cost.
3. Writ Petitionis oppose_d:ub'3t\ Board by
filing the statement l_.objlections._:_4Sri"l3asavaraj V.Sabarad,
teamed advocates' the01-3§,p.§ride11.ltl"Board submits that, the
payment of land'-cost--.l:le»«\ivaived, inasmuch as the grant
of site made in ifav;_5ur,c';«f tlielpletitioner is not a free grant, but
llgrant made""With a specific condition that the
petitioner'shallth.e price of the land.
Vpetitioiher has been making the representations for
-.l.3.3'_j~,.e;:lte.nsion of time to pay the amount. Recently he has issued a
legal notice as per 'Annexure~R'/'" dated 30.3.2010 through his
3. aldyocate praying for extension of time to remit the amount on or
sbphlefore 30.5.2010. Thus, it is clear that, the petitioner has been
making efforts to prolong the matter on one pretext or the other.
W
_4_
Ultimately, he himself has prayed for extension of time till
31.5.2010. Thereafter, this Writ Petition is filed.
5. The prayer as sought for in the Writ Petition ,
granted. The allotment of site for approach road "
favour of the petitioner on a specific condition that
should deposit the entire land cost to the«tun_e
Out of the said amount, the pe.t_itio'nerA'l1a's V only
Rs.l,40,000/--. Remaining amoun1}y_..i,sV:A"~stil1._yt;o'theby the
petitioner. There is no pvrotrisiorligh _ the condition
relating to payment 'o.fv'rnoney'.':.--l:I'i yieyv__of;the:2"aforementioned
facts and circumstanc':es, nolrelief can granted in favour of
the petitioner-W -
Accordingly, same is dismissed.
tar;
.....
scgp/_