High Court Karnataka High Court

M S Meenakshi vs The Bangalore Development … on 4 November, 2010

Karnataka High Court
M S Meenakshi vs The Bangalore Development … on 4 November, 2010
Author: Ram Mohan Reddy
: 3. :
IN TIE? RISE 66:53? 65' ,K'..<§fi}'s!A1"% A?' BANGAEQFEE?

QATEE $5323 rm' W may as zazgvgwgg 2§.m___

BEFQEE

'2*2=£ ff€.'Z1fJ*'Bi}.E 1%, wsrrcg gm zemzaa:   '-

at. 2:. am. 54 46;';mr;% ....g35s.a;_-' "  " " 5.  '

EE'E"'%E_'?°°%'

auwtancmnunuunwn

H 3 mgzqmtsxz
ms :5 azmyam 5}: 

AGES EBQUT 39  

L-125, Rs: m:;:32~§'£ 

5"' MEIR', szmxwmx _ .  
BANGALQR.E*56i}_"{§21   I  PETETZQEFER

1 ;H~:fs;%; BA:&§'£.'~:?%»;§:3RE DE'~§EI.$§EfiE~¥'3{' ,%J€."§"§.7HQRITY
,3  E»..a:-:s:,..__;:a:s':*§;s'§:
_  ag.am':;:m*5ee 92:3
 --.  ma. fC'l'?2'*fl*IIS§IG1*€EP.

"2.  --§*:%ji;?§f€ié:Y gzcxmaky-2
 BE';:~3QE%.3:--.;QR.E agvgmmmm AE3"E'I~IfiRE"33Y
zzmma max @351'

 AA  Bfi;3v¥§.%§.I.{}RE-*5$£% 92$  RESEGEDENTS

{By 3:31 E B 'i.?'§:}'§;Y?-L; §§§'s§'._;§

THEE '$3.? EELEB E33'-mi-ER: §.?;'.'{"I;C,?.;E§ 22$ 5: 32'?

 $3' '.333 §ZZ€3}*Z$'.{'E'3;.'LTTIQ!€ GE' Efifiifi PRE3;¥E2€K§ 'IS Qéffisfifi

TE-E SREER §'I'..§3.G§.2Q§? 33135 2%§'¥§£§°*E"§ Ififiififlfi BY
TE-3 §;E§§Q§~fER*~?'I'$ E'E'C., _

 



: 2 :
THIS PETITIGN (SEEKING :3}: F33. ?E.ELEMENAR§.'
HEARI§G~B GRQ§§ THEE EAY; ?HE CQUEE EEEE THE
Ffi§LG%I¥G:

Qfifififi

Fetitignax alaimim t$ bei§mg " €b*A

fiahaduled Caste, xeagandwfiwtfi-the ififiitéaiefi.

fax ailetment cf 3its3;\V7$y( Zffiiing  }afi .

appiicatian dateé 12.li.3§GQ [Emnex§:g"ffi*3 in  »

the fcrmat prescribed tar:thég2"'are$p$%dant-
Eangalcxe Beve1apm%fi§' E$tbafii:y ,{'BDA' fwz
ahgrti far _ VEc¢$$§i§§1@§§ §ea§ér Sactian'

{'E§S9; fifi$" 5h§rt§ @;reg¢ry; imdiaating her
mtal arm: ¥:.2,§se;~ and that ca

hez_h§aban§'hQ"fiafie fi.Venkate5h as fl1;G$§f~.

;¥_VRa3§¢m§§nfi#$§A hfiying cansidared tbs

's;n§ia1::.Tl¢,a;%;%;§zg;~*a3_.m;m:z Site §$«»:°:».i'??£C§,- aw" =3'

Blaék, in furflhaz Extenaian afi EEK Vt Staga,

'"¢;&gggu:i§g 5 x 9 meters ggwg} vazuaa at

 ?$€;?$Q!w and fiizacted the agyiicaat :5

 "&é§asit ?5é,13§f" wfiile a§cw§nting fa:

'%2,§$$£-~ being the initiai slegseit, by

allatment lattar datsé §.2¢2Q$4 gfimnexure

53%?

\



: 3 :

'B'§. The petitioner an E§$Qi§t Qf thg

aliatment latter, depaaitad. ¥34,18§f- mafia:

twc= chailans .hnnexu:es E'C' & 'E'} sf *#%§fiu

data 28.4.2353. The QBA by endarsem§fit-fi&fe§"%

25.$.2$Q6 {Enaexure 'E'}vWCali§fi _fi§@$ '%h§ V

petitioner to dapaait afi$iéi5n§£_ $mm"TQf 

£55;w:;z- towards bfl.l;&1L'.v%§%.  sf" V::a}..;§aia_:  Ehe
site, in r$3§ec:r_Qf ,wh§¢h Vthafi«peti§i0ne:
sutsznittad rm aismazfi §fiI%.V";%é".112.2ee5. It

appears; th§»§§& fi£§ §fit_fi$e§éfi{:f$r payment

tha dgfifififiafizaffié §Q§'?5§}?§Q!*¢ hat by nstice
datgd é,3.2U@? §§fifi%xfira 'E'; paintéfi ant ta

the  fact"~$ha§:Ath$  annual insame efi the

 a§$t£éi§fi5¥zf§miE¥ bfiiHg meta than ?iE;%$$f";

"§h§ "a§af§&ifi§ar was di5entitie§4 to tha

all§%mgnfi{ §hi5 was feiiswéé by an exylaaatimn

 _{}$.g'~ fin thfi application at
§fifiEXfif§@ 3§¥ V§%&§§fi£EQd for EWS: aasking

gllgyxfint éf.§"$i§fi unfie: 2&3 categcxy,

 'v '§§. .?E¢Qn0micaily weaksr Secticnfl $3

L&sfi§é&7}#n§a% Rule Eid} af tha Eafigalazg

fie?éi$§$ém% Authsrity ialimtmgnt sf Sites}

.u' £uE§3, "§§8%, aa a per3¢n canaidexaé ta be

 b$i$figing t0 the eamaamicalry weakar fififitififi

 "~a$ natifiisd. by" the Gavexnmani fram tima to

time; the tarm "Family" is éefined, ifli Ruée

2:9} a3 auch parsan, tha wifa at hnabamd, $5

M



: 5 :
the aase may fie af saah paxscn, ad the

chiidren, garants, sisfiers and, hzathars sfi

suah peraan, ané whoily daganéent an him.

4* The xatificatian. datad e.2.:9a§w ¢:

the fitate Gavarnmant prescribea fii;§§§f{¥@%]~

the annuai inflame fa: .&m_per$§§>fté@ b&_V

aansidared as halanging to E§S§"VRuia"§n§ff:fié 

Ruiaa prmridea far aet7£.:_v:§;:.11g a1s«a;:%:._fi»!£}§s"«:._:'<:-*5... -'tha = L'

tatai numbgz af_ $itQ5 ing any" grgé far

aiiatment to a §er$&$ bé;¢ngifi§n%Q_E%S; at §§%

at th& v5§£éW9fi tag éitfi; Thus, the §3titi$fiQ£
having inéi¢a%éd t§a§"§he twtal in¢¢me sf her

famifly was mQ¢é tfian.?1l;fiG$f~ and haviag made

 an "a§§l§%a:i$n fa: allatmant mf a site

A:$%§:?m§¢if§:" Efifi, in the light of tha

fietififiaifiéfi wa3 fiiaantitlgi ta aiistmant af

u "» $its §a:1??§ raservad far 3&3.

:5. Strange are tha waya fif the 53%, in

 =_ méttaxs af canaifiaratian af an application fag

 'alietment Qf aita kaaed an the material

fuxniafiafi thaxain, iaslading the aantenta af

Wk



: 5 :

the appiicatian. fha few mimutas af

a§p1icatien cf mind G?5E the cantenta fif the

appliaatian Annexure 'A' waalfi easily ézéaiaéa

that the petitiener was §i$entiéle§" "t§F"

aliatment :35 a site :9aerw&i_§9§W§fi§g. Thé, 

ccnsidaration daes nefi réqfifiré :afiy,.ax£rfi# 

fizdinary exersiae 3incé,§;perSan'withK@inimum"

3.it:§m::g,r mum have p«e:1:9§;{i°%:5é{i_ thé'--::ia;;:é: that
the petitianer %&$-'n§§}flé$z§tled ta an
allatment unfiéx E§§Wfia§a§§fiy.7;fié that as it
may, the~3§% Hfiying a hisraéhy sf afficial; it
ix 3fixpriSi$§fiflfiifi H§@fi hnatice the mafiarial

difiantikiifigv:§§A§ét§ti9ner ts an ailetment ef

~.attm§55iis.V 'fgaxaiazgg the asntantian= ef thg

 L lé§;n&@f<$w§n5ei f$: EDA. that theta wag an

iaafifisxténaé ia the aiiatmest at aite ifi

j unaéagfitakia. fhis am y shawcaaaa the kind af

:f%fi$i3a$$ transacted. in. the BfiA.;§axti£ularly

'Trtha '§@rfi¢fi&l manning the aliatmefit gectian

",V¢aliimg for imediata zamsdiai ateya :9 revamy

tha aaid aactiem.

2

2;./'



: '1? :
6.. fidmittadiy, aliatmané: wag mafia on

5.2.2

$€}4, which was feilawed by dzsep05:;t3.~-.__az1<'i

thaazraafter by yet anrzxtzhar erzdzaraament

year 2836 éamaading gaymezzt sf ?5§,.'?L'§§;"

actiazz GE Ems camwt §T¥';};'§:"'”.T_”:;>£:–.w’§;a§2:fé~z:.j:.v”‘eff 2′..56,’?OQf~’-

in additi 02! aéfi ‘ « fyéa $2 I 2 $ 6 6 t c>w&.3:ds

f112.3. *z:’af;Tus ‘j;;:ufA ::*E;h锑:3i-ts§””‘}.”f:3;%= BEE; waka 1213 frat:
its ‘T’:1§:5é–.,:’:7ge.ar 236% when natice

{:’%..r%.r1$xu,t e: ‘*«. ‘E’ zs:z’»=c:%$”~.–:?i.aa1.zeé¢, ffillawad by the

“‘~..v_s,.*:a¢*:i§aL§$.t.:.<::sz: Q.\'f ———- agite 93:14:31 the xatmsn ef the

aiated 22..l2¢2§§§ by amisgr fiatefi

ifirmaxara 'H' E .

VTM pat§.tia2°:,er’s Czzsaznsal auismits

A XL_”‘i=A}t;1fi%*;-..&a§:=_=: ::a:i.ae§; a Eaazz aigme bfilmzging ta E?§5,

‘ nmt yaasasa aim réqzzixed. f’ar;§3 ta make the

payment an demand an paymeam: {:25 intexeat an

tlw aaid law at €213 Iifitfi .a.

8. Having canaludad that the petifiianex

wag act fintitlmi ta a aite xeaerved §§r EfiS

aatagary and the a§pli¢ati¢n itself 3§§ i§é§$§f*

t; be zejecteé, the queafiiéfi «is; _w§§fl’¥s.}t%g

%3az tha lags caused to t&ei§éti§i§nax.m§fi§q

petitianar is mat a fi§ry* §ffi§ug#§V7§ér$§n;
gming by her Qc¢u§a§ion,a¥ a’§a§iié}”It}9ccu:5
ta my mind that tfi§ 33§p$fifl§§§f§$a.woulfi have
ta be aaéd;e§;fiit§ §§%bi;£§ylt§ bay intezsat
an ?5é;iG3?%fi§%§@$ifi§§Vq§;é$.fi.23Gd iannexuzea
‘C’ 5: “i;nds3x damanfi graft
dataq:,3E+12%$§§$ g%r%$J.tha said dates upta

tafiay, a£”–4..§1-mV%:at~§=5: 13% p.a., and the said

*= sum i§¢5ir9e§éd~t¢ ha ratainad by tfie Efifi ta

h$ a§C@§n£e§*£@x against any ailstment sf aitfi

fiafié ta {fig yesitianar in any af tha layant ta

_be ffixmgfi in futuza.

x’ .§, Sri Rfidxagaufiag le&rmed Saunaei fer

‘?=£ha’§etitianer gaints cut ta finnexura ‘A’, ta

a §§nten§ that tha petitianar hafi mafia 5

xfifiuceaaaful atfiampts in tfis past, anfl that

M

: 9 :
thare are inatancas wheze ailatmént at site is
mafia in tha 3″ attamgt. if that is 36; there

shmalé be no diffiicuity far tha §$§ifiiQfi§K ta

rfispsnfi ta any invitatian. fez al1Qtm$n%f.éf fl
sitafi in fiutuxa and if Saab an apgiisfitian ix ”
mafia, tha BB& is dir§atad ta c$flSifi3rafihé’§ama

and aliat a site msasuzing é x,§ meté£3;;§_th$ ,

petitienaz’

18. In the reafiitg :h5Vfirit_pstitisn :3

ardaréd a¢card1ngly; It=;3’fiééfiiééa ta ataté

if the arm: a3,:¢¥::s:1,.a_$:t.~;g~~«.}§;_:«;,g_~p.m::;z::me: wsazzici

be liafiie 36 gay th$C§$l§fiéé ammnnt, if any,

towars the $a§fie ¢f5tfi@ éite.