High Court Karnataka High Court

M Hemavathy vs Chitradurga Urban Development … on 15 September, 2010

Karnataka High Court
M Hemavathy vs Chitradurga Urban Development … on 15 September, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 1571"' DAY OF SE}?'I'EMBER.Q§I_1Q

BEFORE

THE HON'BLE MR. JUSTICE ASHOK B,  E O

WRIT PETITION NOS.215§35--5S9__ 20 :I0..A[LB--RER:S} _

BETWEEN:

1. MHEMAVATI-IY   -. 
W/O M.CHANDRASHEKARAIAH»._ 
AGED ABOUT 56      '
DARJI COLONY, 5T¥?,bCROSS.V» 
GOPALApuRAROAD"~I: _  
cH1'rRADUI2GA--5.77:30'1. "    

2. DR.S.O.SHNA'PEASAD'  
S/O S'%GURUNATH A  
AGED ABOUT 60 'EEARS _ 
'V.P;.I3ADAVAIsé*E, 2&9' -CROSS
CI{ITRADUR(}I':\?57Z7"5O.1 .

3. _ B.RA;3Y.SHEKi€IARAPPA
 'S,/'O LATE GURUBASAPPA
"  AGED ABOUES2 YEARS
«_ 2&0 CROSS, J.C.R.EXTENSION
"  _ 'C4H1'{RADURGA--577501.

' 44'  ?f.Ii;:AGADEEsH

S/~O_.PU'FTASWAMY
AGED ABOUT 50 YEARS

R' '5?" CROSS, J.C.R.EXTENSION
CH1TRADURGA--577'501.

E  SMTUSHADEVI

W/O SPRASAD

AGED ABOUT 50 YEARS

SUB--DIVISION, ENGINEER

TELEPHONE EXCHANGE

CHIT'RADURGA-- 577501 . ., .PETITIONERS

(BY:SRI D.R.NAGARAJA, ADV., )



AND:

CHITRADURGA URBAN DEVELOPMENT
AUTHORITY (CUBA)

BY ITS COMMISSIONER

KELAGOTE

cHITRADURGA--5775o 1 . ...RES--I;Ot§if5'v   - _

(BY:SRI R.S.RAVI,__,ADY.,}  "  S 3%   

THESE WRIT PETITIONS ARE7FIL1E3D:UNDI3I§--AR'151CI:E]:
226 AND 227 01? THE coNS"£fI'mT1oN OF' I1\§Di.A PRAYING '

T0 QUASH THE 1MPUGNED'm.;MAND NO'1;ICB}S~»DA'.i'ED 

1.6.2010 AS PER ANNEXURE-P;'=Q"'AND R~--_AND.7.6';.2o1o AS
PER ANNEXURESN TO 0 ISSUEDVBY TI-IE." «-- RESPONDENT

BY DECLARING THEM” AS 1i;LEoAL,.E:RRo:\I13;oUS AND
ARBITRARY, BESIDES I13X.(.’)ESSI\:TE ALND EXORBITANT AND

THESE REIi’n_oN;_S V” FDR PRELIMINARY
HEARING THIS DAY, couafr’ FOLLOWING:

:,_R__,D,_§___P.§

The”v~eDetitionei{s chalienged the demand

notiC!i*j;SV datedn’ ~ (AnneXures–P, Q, R,] and

[Ar1I1.exureS~N, O) demanding the payment of

consideration.

The facts of the case in brief are that the

[respondent formed a layout in Chitradurga town. The

ijettitroners are all the allottees of the Sites. After

O “receiving the pI’€–fiX€d amount, the respondent executed

the leaSe–cum–Sale agreement in their favour. The

38}:

respondent issued the notice, dated 3.12.2001

demanding the revised value of the sites.«j”‘-::’f”TIl’p’I’:e

petitioners and the similarly piaced aliottees’ ”

Petition Nos.43’78~-4414/2002 .l3Q.’?4?3»-.A it

3983 /2002, 9 146/2002, 13339/gm; whic,h~ _

be disposed of by this Court ‘its order, ‘V V

quashing the impugned notices; dated
3.12.2001. This Courtlhasllli-eiid’ ,’l_’E.::?c1’e”V__said notice is
arbitrary, principles of
natural reserved to the
cause notices to
the petitionelrs them an opportunity of

hearing and ~pass,.approVpi’iate orders thereon.

A No-w__ the respondent has again issued the

notices calling upon the petitioners

–V to additional amount of Rs.20/~ per sq.ft., which

l2.jitxseif_a isfllnecessitated by the re«~determination of the

‘ value for the lands acquired.

4. Sri D.R.Naga_raja, the learned counsel for the

petitioners submits that the respondent has even

£891.

5

6. On hearing the learned advocates, I find that

the impugned demand notices are not sustainahle.

They are liable to be quashed on the .

their not preceding by the issuan.C.e_of ti”

notice. The respondent has to take a’_”d~ecision only

issuing the show cause._v”notice’- Vconsider_’1’1ig.. ‘the ‘~ ‘

rep1y/ objections of the.petitionle1fS’~ei–fp_ the
issuance of the notices are in
violation of passed in
Writ 3838/2002,
3974–a98’3/Vettnioa,*3;14a{;ioo2,”‘r3ts39/2002.

it would be met by treating

the demand. notices7Vas’~”the show cause notices. The

z?esert}ed”””to the petitioners to furnish their

A.u:re:spondent within an outer iimit of one

“today. Thereafter the respondent shall

3″~’~___V’~».consider3the same and pass appropriate orders thereon.

if the petitioners want any details regarding the

of acquisition, cost of development, the respondent

it shall furnish the same toe

petitioners.