. ” R1;’:;:v,a;LL :NDU§°i*mEs
.’ {.332 snz. 53 M CHANQRASHEKAR}
*3.
III THE HIGH COERT OF KARRIATAKA;
CIRCUIT BENCH AT GULBARGA
DATED THIS THE mm my GP?’ _
EEFQRE__m_’
THE HCWBLE MR.J¥_§S’i’ICE Régm
WP. $10,82582~826814_{v2QO§”(G§ai– :
BETWEEN: V AT 1.
3. JYO’I’§ DA:,£,,1Nm;s*;*1cz1B:s–.% if; _ –
REP, ITS PROi”~’R3.E’I’OR i
MO}-EB. AMJAD AHMEE) ,§s;;{> .&HMEB MEYAN
AGE: 35 ‘$553,… C_’rC(3::_I’:3L§SI.§\E 153$ ._ f
R/O H.N.Cg5~$j’:Q N¥§fiR:.RAN.GEEI€ I’V§;AS.J§D
M0M;N’PU:?.;x, “<}t;i1,Biz§f2_GA.._ V. " '
RM;"i)ALL:V§NSi;?'3T'RIE-S "
REP. gY1'1''3VPRQ?R;ET.§3R ;
RA2§_1U§}D'§N I\t§A£:3&§{)()!i) " __
AGEE .35 YRSv.OC'gC: miszfiass
R10 I-I<3¢;:~:.%z~1<2£32;?.24,.~BILALABAI3
éZ§UL_BAR{iA_ '-
gm?
..:2..’~;3’a:1*P$ PRGPRIETOR
AB.!Z}U_L’R2§HE1EM S/9 Aamm RAUE?
–A ‘ue’KC§E:’ :30 YRS occ: STUDENT
.._R/C3. H.N.-0..5~=?0/ 1, KBARI
‘M0’-MINPURA, GULBARGA
Pt ?El”i’E’£’IG§¥ERS
jikmwmw
1
5%
‘K
-3,
GRDER
The firs”: petitjonai’ Wilfifl aiiotteci plot A’ %
afiotmem: latter dated 17.€=§.;2€}t’}8, ”
No.74Pi t0 the 2nd pemiener 1::§’}(i:f’?.:3;’ .
dated 25.08.2008, A11nexI.1fi3_~_~ B 1; V pgggt
aligttefi to the 3rd petitionar dated
1′?’.O9.:2GO8, A1mexLn*{;{§a’2′,’ 1 acre
Na.ne:i0Q:*-Kesartagi V.’ were
subjected price of
mm and Rs.5,00{)/–
being tstaling to Rs. 1,153,000/-
and théé ~ on or before
16,0 :’~§;.;?)3’G’§, 22%..:>;,’2Mo09; and 15.03.2m9 respectiveiy, by
iiateci 17.09.2003, 2a.3s.20os and
__1£§s§ectiv5ly. The petitioxzars having met
V VV _ paid””fhgv-figjéhce of §«3s.4,3i2,f}{“}{}/– were visited with tbs
.§ra:¥,r:::_:*s o f evex1 {Eats §.2.5.2G€}*9, fi;13;1exur&s~=A, A} & A2,
§ gig
‘ K’?
.,.4A.’…N._,~,m,.x.wm,.»_.w,,/ssé
A-
cancaiiing the afiotmem: and forfeiting the m0n¢y___ in
deposit. Hence, these writ petitions.
2. In almosst identical circumstances, thf: —
in Cihamanlai Singal Vs.
Authority and and Others rep<}:*t.edj'vi:{'{i2009}»',?s}.SE33" 'V
held that the faiiure to conwi"§3£i§§:"»Wjtl3
suipzllated in tbs ralevént clgiiggg Zetter,
the canceliatiorl Vof a£z°j:CiAA-'.If§;:?feitu1*e of the
aarns:-.:st manzatgf ' was valid'
Applying J the facts of this
case, V 131$ petitioner having
admittevvfiiiyfi, " V with the '£31113 and
condifiaus of V.paym61*;t, bf the provisional cast of the
'£a1.1f1v'&",V.xk?ii;i3ii1A~.«the stipulated, cazmai; be heard to
e;oI3.Tt_.:e1ATi¢;1..V'§;r§;;Vii3jtiz:§=:1 of principiea 0f Ilatural justice in not
' -. V "tbs; Lalieiafziérxts. _
exiendiggg é:9: 0p;3ort£113it;,* Gf hearing before tzanceifing
3. The petitiang am devoid merit and are accordifi-gly
r&j<::{tted. in the event, fhfi .4
applications for ailotnlent of 'V
pfiitiazzers may make appBca{i0L;1§ma'§§{i
eligible, there is I10 reason to»b_e1iex;(-;.. 'V
mot cansider tkzet petitioners' S