IN TI"i£*3 HIGH COURT OF KARNATAKA AT BAN GALORE
DATED THIS 'I'HE 15"" DAY OI' FEBRIEARY, 2010_
PRESENT
THE HONBLE MR.JUS'§'lCI£ VGOPALA GQ§&k':)2§.'V1- .
AN D
THE HONBLEMR.Jusfi_cE £a.S'.I$AffI£Q
W.P.No.2267/2310 (GM-Com)
W.P.No.2269/201'0_{§M-CON). «T ' ' 3
W.P.No.2-270/2.0'iO {G1VI~-CON),
w.P.No.2'27'1./2¢.'p1o. .§¢.ra-'com, &
w.P.No.22-79/2a Jfios {G_M..coM;\:},
BETVJEEN:
2. M/s. Shaniihi r«-mg" -»:3L1;1§1c;»T::_;§';--- _' %
3. I\/1'/ I€;'1gi:1ee1'iI1g (:"'C'.1V'1é,?;.t1"'i;1.§f1:i(}nS.
f:3eir1g a DiV§si():1Vof._Shanti'1i Group.
All.» fine above t.h'1'e<':pepiiioners
heiv'i1;1g3--.iLé:S P!TiI1(fifi})Ei]H}5t£1(_TCE of
» bu-.s_Vi11s:ss«.a'i.vNU._I00. Eden Pa1*ii._
' ._. N 9, 20 _V.i :1':/I é_1.}ya Road,
f%3a;rE:"_--«: £360 001.
Re.p1'es€:1teL(j1,by its I3'a1'tner
Sri E'§..V'.-- KL1ppa1'21_j L1.
S171' K.C'ifhanc11'21shekara I22-132:.
~ d--.Sri Chan.ga.ma1.'aju.
about 46 y€a1's.
I'-§<).44, E)ist.1'i(:1 Fund Road,
9*?" Ii3I0<:'}~:'._ Jz.1ya1T1ag21r.
I7'32;1..1"1g21I<)1'tt ~ 5630 G69. PETITIONERS
(COMMON)
{By Sri I:3.i.\1.S1'inivasa1'1. Adv.)
AND:
1 . Sri B. S . Pavanku mar.
S/0 Sri Bfiubbajetty.
Aged about 32 years.
R/at No.19. I Main Road.
2"" Stags. Rajanlahal Vilas, *
Doliars Colony, 7
Bangalore M 560 094.
2. Dr. K.N.Keshavamu1-thy.
Father's name not known
to the pet.itione'rs. _
Aged about 60 years. V ._ j
No.37/C (New Nc).41O/1))" '_ ;. ,
Adjacent to Bank of Madu1='a_. '
South Elld Road; V * I .
Bangalore Aw §.~6o;Q_(:--4. g RESPONDENTS
– ~. 3 ‘ ‘ (IN WP 2267/10)
{By Sri CVF.__V.lfiagesii.Aaééts.;~Alfiv_s.*) ~’
AND!
1.. Sri .,G0w1’iLsh_ati’1{arV.
“V V’ _ S “S131… B . SubbEij€’f;?.f;’; ”
V Aggc-3:’. 2ib,A(‘);.:_’1.”:’32 years.
. sa/’ _ No, 1.9′.»; Mam Road.
.2″? S€ag’€~._Rajamahal Vikas Elxtcznsion.
Doiiars C’o1fcr.fy.
£3a’z1ga1_t)i*e 560 094.
W ” ” iv :4′ ‘ ~– _I.)1f. K. §{es1.1av211’I’1urthy.
” F 2i’1he1″s 11211116 1101 k110wn
V in the peE1i’u1o11ers.
Aged about 60 years.
-.No.87/C [New E\I0.§O/1],
Adja(‘:<~3ni: to Bank of Madura.
South I%Z1’1(.% Road.
I3a11gz;1l<)1*e M 560 004. RESPONDENTS
(IN WP 2269/10]
[By Sri CI.V.Nz1g&tsE'1 Asss1.ss.. Ac'E\~'s.}
AND:
I . Sn” [3 . S. RaghL11’ar1’1.
S/o Sri B.Subbaje1,1.y.
Aged about 49 years,
R/at No.19. 1 Main Road.
2″” Stage. RMV Extension,
Dollars Colony.
B2mgalo1’€ — 560 094.
2. D1″. K.N.KeshaVa111urthy.
E’ath.e1.”‘s radrm-3 not known
to the pet’1’1.io1’1e1’s.
Aged about 60 years. , .
No.37/C. [New No. §O/’1__]_.'”=. ‘V
Adjacem to Bank of MaCiL11″a.”
South End Road, ” V’ ._
Bangalom — 56_OV’O,Q4.~. ” RESPONDENTS
‘ 2: A ‘ WP 2270/10)
{By Sri C.V’.N_z3-gosh ,_’A.d’\,:j5.] V
1. Sri I3.s;3p.sh%agn<:_." "
S / o Sri B’.oSL1l)baLjet’.t’y._ ”
Aged –21boL’1t y’e2:£I’s, V
R! No’. 1.9, 3 §\/£2-:i.;1_ I'{o..»1d.
– 2’3′-‘— Stages, “jf{aja1_o1o12a.h}3″i Viias
~ 21’-‘~”_V Siagc, ‘Doliars Colony.
“i:?imig:-11o1jc>”v~ 560 094 and
21\«521i1″_at3 1:; E11 I 3aci1’1.1d C1 in
Pojéy (‘.H1.1.1′(‘.?: ::S21f1211’21. Jaddah.
P():é’i I3″ox Nc)/$0890.
VV LJtédd£.;.1j__3~ 215} 1..
‘ 3 AAijI”‘.._’K.N.K6511E1\7E).I1’1l.11″T.1’1y.
‘ ‘-1″-‘.;’1i_.1ie.1*’,.1’$.
__}\geci z}.b()111″ 60 yo211’s.
‘ i\?o.37/C {New No.10/1}.
Ad§21<'e111', to I32:u'1§< of E\/E21dm'a_
South [End Road.
Bangaiore »~ 560 004. RESPONDENTS
(IN WP 2271/10]
{By Sri C.V.Nagesh Assts.. Adm.)
AND:
1. Sri B.S.Gangadhar.
S/O Sri B.Sui:)bajetiy,
Aged about 46 years,
N0.334/28, 14″‘ Cross,
2″” Block, Jayanagar.
Bangalore «~ 560 01 1.
2. 1.31′. K. N.KGSh&’:VE;1f1’IL.1i’I’.1’1y.
I*’athei”s name not known
to the p€Ei’LiOl’1€1″S,
Aged about 60 years,
No.37/C [New No.10/1). _ .
Adjacent to Bank of South End R0eiL;1;_." 2; = = ' Ba1iga_i0re_»v~5»60?OQ--4. ~ g _ if; , RESPONDENTS % ' " [IN WP 2279/10) [By Sri >a>e==c=
W.P.N(}.’22E3’7/20iAOiis–“i’iE€d midei’ Arlicless 226 & 22?” of
the C(}jiS3.i–1.L1liOI’IV”C-E iIi’V1d1’a’ praying to quash the iI’I’11.)i.1§_'{I.’1€’-EC} order,
‘ ‘vide p21ssé(iv—~E3–y’the Sims Commission (the Karnataka
8.12-ac C,OI}Sh.§’I1E?I’ Disputes Redressal Commission.
‘Bas321’Va3;)h’ai?aii’; xBa.ngai01’e~ 1} in [*3x.e(?L1§.iVe Pfjtiiioiiai’ No.2″/7 2009
c¥.*~;:.L_<-:'t¥.__ .1.0';'}:2…Q9».an't§ 02111 for records of the said p:'o. Commission, Bangalore– 1..
V 4uW..F”..N(i.2269/201.0 is filed LlI1d€1′ Ar%’.icies 228 <31 22?' of
Q the C0nsi;i_t"z:t.i()1'i of India prayixig 1,0 quash {he iiiipiigned ordel',
' _§'§'C1A€."}'='…if1I1€X-I3 passed by the Staie Commission (the. Karr1.a'11a§§21
Sf..a'i.r:_ Consurner Dispuies Reciressai Commission,
-.if.B33a.va§3havan. I-Bangaiorevi) in EXec1.11′.%ve Peiitioner No.26/2009
,{_1a#.7é:d 1.0. £2.09 and call for 1’€(“,()I’dS of the said proceeding from
” 1.110 I–1.0r1’bIe Si.a’t.e Commissiori. Bangalore– 1..
l1er’e1′.:1 were 1:’eC}u1’1’ed to pay for the. (1)51: of’ 0211″ 1)a1″l<i1'1g Facility
anti tl1e1'el"01'e. tlle St,at.€ C0r111'1'11':-35510:') was not right aucl j1.1si.jf1'e(l
in OV€}'l"E_11il1g the c)bj€:Ct1'011 raised by the pet1't;i0r1e1's t.h2;lf of
car 1')arl<ir1g was required 110 be }:)a.id by the compla1l1iéii1'i;S; — " ;.
7. Having lucard the learned CoLt11_:re.c:?:._1’01’ l.E_–1é”fjeliliolilera anvcl”
on Careful perusal of the Order passed, bylthtj Si.3,1.E:~ CC’nlfl;I’i.S§iQi1
as ai’l’i.rmed by the National C’0rl=u31issi(::3. we *fi_r1’d’vth;;;1..3w.l1lle.)’
allowing the complaints filed by r,es§)()ré’t1:fi_1ls liferein. the
State Commission had “:_:lea_:”..’L’l:.5_1′:’*;..r build the parties were
required to c0mp.l_y \V’iU.7l.._.Cl.at;I~S§?~j1 «”‘.<)'l"'v–.1.VVEl*le CO1'1Sl.l'L1Cl,i.(}I1
Ag1"ee111e'}itH.Mmmlnr C0l:1'r1fi:1Vllssé01'1 exi.ra.ct{.ed Clause»l I
in the OI"dz€.1', '.Wl1l(:l3 'a"e.,vs:.llVl':;:.1':'1V(icr;.':
l. 'l*fte "dgzrlfe AA::%_llr'p~:.1:lla[ceCI for delivery Qf (he
..A€pra:'1%:71er1t'niis=.sLllgjeci to varial1'on on account' Qf_force
"pr acts Qf God or Gouernmem or
03/" building material ccmiroiled by
"GOuerr'l–h;seVriI4l However, [he Second Party shall give
liixuov'-.vrfiorirhs time from the due date Qf delivery as
A j grév,ce':' period {:0 hanciover the possession Qf the
'E1f)arI,:'r1e:'1l. by the First Parzy. 'I'h.erq[ler, the Firs?
ll ljarliy agreed to pay 24% per (1I”Ull..£fl? on {he amouni
rerreiuedfrom the Seccmci Pariy in. the euem, Q/” delay
in hC£rICi.iI’l_g over the possession {O the Second Party
,%bZ»g;c)r1él the sI:1’pulal”ed date for !’€;’ClSOI1S omer If-“mm
{hose specrflieci in {his clause. The Second ParI.g,I
agree to pay 24% interest: per CU’1?1l.U)1 on ouerclue
ins::’aIlr:r1enI.s.
8. CIaL:se~1£ does not’ 1*e1er to the ear 1)2.11*i{i1’1g.eyea;HGaff 1}”1e
cost to be paid for the same. The CO1′}’1])Iai11a1’1LS’;’1,}”i€3if_Ei’f().1’C éu:e_ ”
not justified in taking up the eont;er1fi’o11 i{hz1._t.L1n1:ee$”cos1 of czir
parking area is paid. they eann0_i be c:a1Ie d_ L:p0n _i_.Q’exeeL1:(,é_,!:he,V
registered doeumem. tI’al1Sf€1’l”i’i’]_§%..”~.U16? State’
Commission in the. order’u.;f1deF;Ci1ia}E:ér1g;ehas rigmy held that:
as {his question was n(:;_[. agiiflefled’ the _ National}.
Commission, 01′.Vi’0–ra that §n1a_t.te’;s’, bVef5)’;*’e the St:at.e C0m.111’15ssio11.
1′.l1e:’e \VE1i’-3 110 1_’}’i€:f1*’i_! i_n7I.he-.Qbjee1.i0nS raised co1’11.er1ding Lhat they
were e1′:1,i1.ie.:§ fol’ ec>.é3_tV 0}’–:::i1=.__;5’a:”ki1’1g in 21 51.1111 of Rs.3.’2.500/– in
each e;;::3es. If’V1’t..xv’as”t.}1e Ci’-.1S(:’ of {he pe11’1:i011e1’s 1′.h2L1. ihey were
e111:”i1′.1V’e–rl’ £’&ii’= 1,I’1e said Vfi§1’10ute11, t0wa1*ds ear parkirlg. they ecmlci
h–‘r.;1\?’e_ereiir:e’tE._;hiS’=.q§j..est.i()r1 before the S1:a1,e Com111jssio11 or before
the N.;;xt;iona.1 Cjoihmission. Having failed to do so, it. is not now
” Open f01′”*.§h_en1 in the exeezmon prc)CeeC§iI1gs to put: E’o1″w2-11″d Such
.22_r:011i.§:’1’11.i.0r1. The State C()n’1mjsssi()n 112235. 11:1 our \-*1’ew 1101′
VVcc)1’13mit’1,ed any i1Iega]i1′.y or e1’1″0.:’ apparent” on the face of lhe
f1’ec01’d so as to warrant iI1t:e1’fe1’ez’1ee with the Order 0\Ie1’~1’uEir1g;’
1. b_§(?C1.i.()IiS fiieci in the €X(?C’%.11.i()11 ;:)r()c?.eec§i;’1gs in exe1″<"i:~3e 01'