High Court Karnataka High Court

Vivekanand V.P. vs The Commissioner, Bangalore … on 19 January, 2005

Karnataka High Court
Vivekanand V.P. vs The Commissioner, Bangalore … on 19 January, 2005
Equivalent citations: ILR 2005 KAR 5149, 2005 (2) KarLJ 195
Author: R Gururajan
Bench: R Gururajan


ORDER

R. Gururajan, J.

1. The matter is taken up for final disposal with the consent of the learned Counsel.

2. It is rather unfortunate that despite the Court telling the authorities not to pass cyclo-styled orders, the same is being continued despite orders by this Court in various circumstances in various cases. This is one such case where B.D.A. has chosen to pass a cyclo-styled order in the matter.

3. According to the petitioner, he filed an application seeking for a site. Site No. 401, Jnana Bharathi Layout, Block No. II, Nagadevanahalli measuring 20′ x 30′ was allotted to him. Petitioner belongs to Adi Karnataka Community and belongs to Scheduled Castes Category. He was allotted the said site on priority basis on account of his community. Petitioner deposited Rs. 10,000/-, thereafter he sought for time to pay the remaining amount. Petitioner was issued a show-cause notice in terms of Annexure-C. Petitioner thereafter sent a D.D. of Rs. 27,550/- in terms of Annexure-D. Authorities returned the said D.D. Petitioner made one more representation along with the D.D. Respondent again returned the D.D. vide Annexure-H. It is under these circumstances, the petitioner is before me.

4. Heard the learned Counsels appearing for the respective parties and perused the material placed on record.

5. Admittedly, there are several representations/requests made by the petitioner in terms of the material available on record. This Court has come across several cases where the authorities are issuing cyclo-styled letters without even referring to the representations/requests made by the allottees. Whether those representations/objections are acceptable or not is a different question. At least the representations/requests are to be considered by the authorities The authority is admittedly a State authority under Article 12 of the Constitution of India. They are supposed to apply their mind and thereafter pass orders. Such cyclo-styled orders are nothing but arbitrary orders without the application of mind.

6. I recently had occasion to consider a cyclo-styled order passed by KSRTC. After noticing earner orders, I have passed an order reported in V. Mahadeva v. The Managing Director, Karnataka State Road Transport Corporation, Central Offices, Bangalore and Anr., . In the said case, I have expressed my displeasure in the matter. The present order is fully covered by the reasons in terms of my order in Mahadeva’s case. In the given circumstances, once again expressing my displeasure, I deem it proper to allow this petition.

7. Accordingly, the petition is allowed. Annexure-J is set aside. Matter is remitted back for reconsideration by the respondents. Respondents are directed to consider the representation submitted by the petitioner and thereafter apply their mind and pass orders in accordance with law. Time for completion of proceedings is eight weeks from the date of receipt of a copy of this order.

8. These orders are being passed by subordinate officials to the Commissioner, B.D.A. Probably, the Commissioner is not aware of such cyclo-styled orders. In the circumstances, I deem it proper to direct the office of this Court to send a copy of this order to the Commissioner and the learned Counsel for the respondents is also directed to provide a copy to the Commissioner in the matter for needful action.

9. In the given set of circumstances, petitioner is entitled for costs. However, Sri Abdul Khader, learned Counsel assures me that remedical action would be taken in the matter. He persuades me not to impose costs. His persuasion prevents me from imposing costs.

Ordered accordingly.

Sri L. Sridhar, learned Government Pleader is directed to file his memo of appearance for the State within four weeks.