High Court Karnataka High Court

C Papi Reddy vs The Secy Housing And Urban Devlpt on 5 January, 2010

Karnataka High Court
C Papi Reddy vs The Secy Housing And Urban Devlpt on 5 January, 2010
Author: B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

E.)ateC] this the 5" day ofJanua1'y. 2010 
BEFOREC

THE HON'BLE MRJUSTICE B s~Pz §':*:L*V.T.::: . 3
WRIT PETITION Not 1362:? o1]20.134
£3a1'1g~a_}0r.e -- 560 OE

   V Kfi's3h,1j_.'_g;n1L1 H by
/-V:L(Q'i'dv"k1b()LI{ 59 years

V' 'V .V V S/CA \*'::fil«"_;11,21sL.1k)baiah

' F.{'>., S.R.H.S. COI()I1y
Jaya11agar H I:'3Ioc.k [Cast
"Bai1ga10re -- 560 O1 '1

' 4' Sn' Kan'1n'1am d 1' 1'1
' Aged aboui 60 years
S/0 Iate Abdui E3ash<:=c:*

 



R(3sicii1'1g 211. No.32. 5*" C1'c')ses's
[I3y1-asat11ci1-:1. S.R.E-----1.8. CoEo11_v
Jayar1aga1- 1*' I31o<.~k filasl
E-3e1r":g;a1E()1'<: -560 01 I

Sml. Sakzlmma

Aged about 59 _\/I_()fii_\'»»v.__ 

Jayanagar 1*" I~3Ic);C'}<,_Eia1s'1V
Bangalore ~58O OH» _ --

Sri Ramu 

Aged :ibo;_1E.  year
E3./C):Ve:nk:11'?1E~7}3a:.  _ 
Residing at Nc_j;;/$8'-. " 
5"' Crossv. 8*'? I.\2ia.i*n.¢ 

V . £3yras:i.n_cire*.... S.R';.H.S. Coiony
 JayanagaI'=..1é* Biock E221:-31
 I3.g1{1ga,z1o1'c= --5V6U'O I I
  :'31_f1"Bashe.¢r Ahmed
 "aboufi 52 3,/ea1's
"  S/ofégbdjul Khadar

Re~sidij,:~1g at No.46

' .5"-'%¢vC1*oss. 5"' Main

.i"3y1"asandra. S. R. H . S. Colony

A'  Jayanagar EH' Block East
 Bangaiore W560 01 1

 



10

11

Sri R1'217.ur Rehamaxl

Aged about 56 _VB£1l".'-S

S / 0 Abdul Re}"12211'ne111
No.47. 5"' Cross. 5*" §\/Iain
Byrzexsandrzl. S.R.H.S. Coiony
Jayanagar 18* Bkoctk E2131.
Bangalore W560 01 1

Sri Raju

Aged about 70 years

S/0 Basawachari

No.37. 5'" Cross. 5"' Main

Byrasandra. S.R.H.S. Colony

Jaya11e1g211* W Block Easi. 
Bangalore M560 ()1 1 '

Smt. Chand Su11ar1:«.1
Aged about 35 y€;ir.s§

W/0 late Mehaboo«b.TPe_1As1qa ;   C'

No.29. 4'" Cross

8" Main. S._R.}*I.S,-C--3.l.<§ny = _  

Byrasan.dr'a_ 

Jay2111a_g;a1' .i7*"" _B1:)(;tk Ezisi  = C C

B2inga!01f€----.--56£)_  1'-.11.'/,,VL   " V_  V

Sml §'eJagz1'::1é;nj~  ~.. __   
Ageti. 'E1b0l}1'.V'5§-8 grea 

_ /0 lit? EN ag_§r:311C1vrz1 ' 
 N43. 4'"'M_faia1
 5'--i{Cr_0ss. S.'R';~}---E«.'S. Colony

Byrja.s.'g1':3_d1'e1

   _Jay'w,1"agar 1*" Block Ez1.--v'45ESO 01 I

12».

S-mi .. Na1*as£111'1I1121

 about 55 years

\/'z/..,"'o late Piaiah

AA  Residing at No.31

 8" Main. S.R.1wI.S. Cc:)1ny

Byrasa1r1d1'a



I3

14

15

16 

Jz.1ya1'1a1g,z1:' 1*' Block E32151.
E3z111gal<)re W560 O1 1

Sri D I,a.ks]1ma1121
Aged about 40 years
S/0 late MLmibyrappa

Rssiding at No.38

5"' Main. 5*" Main

Byrasandm. S.R.I--1.8. Colonyv--V

J21yar1agar 1-5' Biock Iiasé.
Bangalore -560 01 1

Sri Sekaran
Aged abom 49 years

S/0 P R Sub1*21:1121.;_j1_\_,r a.ncE .....  

Lakshmamma. __  _ _
No.27, 4"" Cross. 5"*Mai':1 

Byrasandra. S.R.H.S.'T'C()!i)'1*1 y:b

Jayanagar AIS Blog-'k "E*3e1..§i
Belngalore' 011 § 

Sri    ;  V

S/.e.,K .VKf_i"§hi"1«;E11_3]3&1§  V V' "

iflo.-49'; ":3.'¥ _VCrc5;sS, _5i='§ I'\/'Iz1i1'1_ V

Fiyra-.s21:1d '2'-:1  Q 1''? : E-312 S.' Coiony
J-a'ya11e1§§a11--* V1" __If3}_0re -560 01 1

S';1.71i. R. Shailaja

 Aged about 23 years
_fW/0 T. Shekz-1.1'

No.44. 5*" Cmss. 4"' MEEiiI'1



18

AND:

I3y1'z1sa1'1ci1'a.2. S.R.i LS' C01(.)11_v
Jz1ye'1:'mga:". W Blocrk I-£4531.
I-:3z111g,e:11():"L* ~ 560 O1 1

Sri R. L()kessh

Aged about 42 years

S/() 12119 Ramaiah

No.36. 5'-3' Cmss, 8"' Main
Byraszmdra. S.R.E-LS. C(.)}(my
Jayanagal' 1*' Block E32131
Banga}()1'c M560 01 1

[By Sri N R NVa'ga__;-aj. f'2u'1,\-*'c3;i'23'I'(*]='   

The Secretary _ VA ;  'V   ~
Iiousirxg 8: Urban {)e\_=_e'1c)p11':*c{1t _  V' .
Karr1a1.aka Gove1"nni1em.--.Se(:rgtafiat.  ---- 
M S BL:i}dit1gs_ _A "  .4  ' 
Banga.1o:%e  .091   "    

T he Cu3.;I1:ii_1i§f;s_si0V:':£>:"._V  

P{LVar1'121iak;a_V i"fo7i ;sir_1 Boexrd.
C:.-1u\re'1'y. i--3'}"1éf1xzg1i'A1 "  ' '
E3a';1_g_1a--1() --_ 550 _ 0'09 " ~ . 

The ASSisVtz1J'1I.'V'--Excctfiixre Engirlccx"

"  Baizgalori-7 '~'.1b\v1'1 i?1211'111i:'1g OI'!'i('G
- . ._ "K151 8.. "C a u ve1*_\'/""ii3"r1 E1V:;1E1

  Bai11g21lE3a:c M 560 009

.'Fi':é AVCELI pt{;'1*i'i'1t.er1ci€n1

 SDSTE3  (3.9. I-'i0S})i.ta}.
 H£g'Su~:"R0a1d

Balggaiore ~ 560 029 ...R€Sp011Cie.nEs
(By Sri R. Dev2;1cias. AGA for R1 zmd 4:
Sri B S Hadinaanl' for  Rae Ass(i:cia1.es,
AdV()C£1E€'S for R2 and 3)

 -...."Peti{iQ:T€1"



h

This Writ E"e1iii0n is filed 1..1nd(?r ar{.i(*1es 226 and 227 of
the consmuticm of India. praying to quash Ihe 0rd§31's of
cancellation daieci 1~4«2005 vide An1'}exure~P to P17. H  *

WRIT' PE3TET1ON No. 17040 (H2005 (LB~RES}
BETWPZEN:

} Sri Syed Nasruliah

Aged about 40 years

S/0 bate Abdul Rahim

Residing at. No.30

4"' Cross. 43" Main  
Byrasandra. S.R.H.S. C01on'y._
Jayanaggar 1* Block. -A  V
Bangalom ~56O 012.1:  --_ h "

2 Sn11.dabeen'I'a1j  
Aged about-233 years ' « _  - 
W/0 Srl ?_'Sa1%.i2Li1EaV'1.r_jk~.{jC21St .
Bv:;1I1g5{211().1'C '--~ 0 H.  .. '

3 Sri Ei)aw00d_ MoEi1=.,
; 'Aged abon 1:.' 39 ye;<1rs
0 Sn' C N'IOh_E¥,fl':I1'J€d Ibrahim
, R'e"s:din.g at No.34
  5':f'VC1'QsS',..8"' Main
  S.R.}--LS. Colony
 1*" Block 
B_a:r:g;a}'0re M560 0}. 1

 j  Rahamathurmisa

'  Aged about 30 years
 W/0 Sn' Syed Ziauiiah
Residing a1. No.40/10
5'" Cross. Byzfasandra



AND:

7

l3_\/msa nd 1'2-1. S. R. H . S. Colony

Jayanagar 1*' Block East
l3a11ga10re 4560 O1 1

81111. K. l\?aveedaL1r1r1issa

Aged about 35 yean-s

W/0 Sri l\/Eollamed Khil(ll)i,.1Cl(;liI1
Residing at No.35

5'" Cross. Byrasandra

S.R.I"I.S. Colony

Jayanagar 1"' Block I22-Isl.
Bangalom -560 01 1

(By Sri N R Naga1'aj;'AcEvQ('rale]  

The Secretary  . '
Housing 8! Urban D€\'€lV()}',)!"1"i~Ef1'1l
Karnataka Govcrlmlenl S£"lC'v.I_"é'l£;1I'iE1l 2
M 8 Buildings _   
l3angalore -- 560 vz;)]Q~~1l_ 

Flih_.'3...,C'()VVl'"5i1_i'.1'1l.$§'i-:i()l1Gif'V  ' l' 
lV(a:'1'1a1tfallV<»:-1. l'l(;&;I Si 1 1 «.}3a1 rcl
(;'.,_z1L1\:e1yl5}'.:éi-van  .. ' '

I Bang9.«lorc*   

The A.é:<.:is11a 1V11'i'- EXr:(" L'1l'l\w'c Erlginecr

 E32111g21l():;uTown l-?'la111'1i1'1§.', 0l'l"i(rC
 l{{_H,B,~Vl.C21 L1ve1'y"'i3l1 ave-;11'1

~Baif7gal0re W 560 029

  l3;lnE:aIc;;je W 560 009

 'KSILI [l§:'1'i.i1teI1der11,
' SDS"£"E3AT&. CD. l-Iospiial

l-l»{)s.,L.1r"'R()ad
...Respcmden1.s

(By Sri R. I')eVadas. AGA for R1: .
Smi. ['3ha1'e1Ihi Nagesh. Aclvocaie for R2 and R3:
R(*s}:)()1'1(.lc=1'11 -4 56' Wed]

'_ ." . P61 l1.'ispc('1. ()E'I---4101159 N0. 30. 34. 40 and 35 all dated
2-4-2005

vide /\1111ex141:’c?«I”> 11″) P4 1*cs;pec?1′.i\.-‘c1_»_’.

These writ’ §)€t.i1i011s (*0mi:1g 011 for [)r€1iII}iI’1;1}f:1/ .hV€’311*Ti11′;;f, in
‘E? C}1’o1.1p this c1a_\_1. 1116 C01111 anadc the i'<)11(;\.»'i:'11g;.: ' h 9' '
O R D E R A'

In these two batch of vvrii p(:A'11't.1:-.'J1'i:_s."Ih;.)e1:i't.i0I1¢1$__jéireh

challerlging the S('_'[)J:1i'E11C' Q,rd.ers 15';1.Ss1%d bjf. . Aé_}siS1L2111{'

Executive Elrlgirleer. Ka:*11211.21kz1 H0L:sir;.g 1E3':()e1rVLj!. Cauvary
Bhavenl. Ba1nga101'e. ()r1'__U«i.04_'§A2OQ5' .1ja11'(:–1:.11ir1g the alloimem. of

houses (',()I1Sf.i'11('1.€d by 1116' I_3(:L:/i'1:ci2»1,1::–1dé1'-'jSR}–=IS Scheme to the

1e.11e1111:V.}111. S.D.S. TB and Cl)
I-“3–:>1A11g:«;1h)1*é;””}121d 1’ais€d 0bje(‘.’1.i()11 for such a11.0imer1t
had dimcted 10 (ronsider {he Said
(.)’bj,%b1’.i()1?s”hetail and a(éc01*c1i1’1g1y it wars 11<.)ti('ec£ that the
h0L1s€':: :(1:()nstrL1(*t.ed were 1101 urlder the ownership of the
H0usi11g E31,):-111'd. as they \7v'E'.1"€.' c()11s11'11<'11'ec1 on the

lafand be1011gi11g 10 the Crux-'<;é1':'1:11(-111 and I'u1*1.11<.=1* 1.11211. as per the

9

orders; already passs-:.ed in dif§’ei’ei1i cases by the High Coui’t.. the

Govei’imieni qu2u’1.Cr53 Could not. be alloiied for ihe private use
of the i’ei12ii’ii.s in o(tei.ip2;1i.ion and hence the order alloiiing the
houses was required to be e.em(“.e1ied. All the peiilioneifs who

are either the ailloilees or the siieeessors in {‘.i’1.ie”irom”..rhe

ai.i.o1’i’.ees have joined iogeiher 10 file ihese Ixxrcf.-A4″ba1eh'<.oi7' _'w:n":.

petitions. ('ha§1e1igiiig.._{ ihe order 01' (12:1.i1'(:e1i£1iio'i1. iv

2. The brief facts necessary i’o_i’i iheiiidisponsaii 5i*~.:’iie;=,e

eases, stated in i’1Lii.she11 ‘»:a_i_1″e.,. iha{i”- the i’13e1.i«i:i’c3:1ers;/theiifi’

predecessors had fiied a_1pp1ie21’a:_i_(_)e1i:s._be{iore theVQ()vveirm’1ie1it. on

18.06.1990 seeking a]1di.1’i.i<?I'1'1fi(J35}1(5'EiVS'f'S;ilheli. were in their

oceupai1,ion. 2.15;.ein§3i.oye,eE§~.oi'"i.he 4*" respo1'ideiii« S.[).S. TB and
CD Hc)spi'i.2i]." Barigai<)re.V "Whey had s()ug1e1i allotment. of ihese

1'l0L},SijS on owi'1ership basis pi1rsa.ian': to the Goverrmiem Order

.Ada1'.€:d i[i«–989. which is produced 211. Amiexure~A. As per

iheeaiti."'"Q1fcieV§""2is many as 25 quarters occupied by the

emfj'ioye.es 'oi the ersl while i\/ieiiiai. Hos"-;pi1'.211 {now knows as

.e»."f€1D/if–1.AVNSs) were permitted in be aiiioiied in i°avour of those

The petitioners requested for similar i.rea1.mer1i and

if)

for allotment. of the houses in their oCt't1p£tt.ion. as was done in
the ease otthe mnployees of the Mental Hos§)ita1. It istihe (vase

of the petiitioners that t}1()L.I§.{h the ap1)Eieati()ns \Metfe–sLsh'mVii.t.ed

to the Government. the. Gove1'mne1tt fW()1"~'4~""c'lI'.Clt'.VdVV*' 't.h_e'sefl

applications to the Karnataka i"ic)Lis.~jri'nAg 'B0ar'.:} with'~vi'i'_istru:etio-nsb

to Consider the ease for allotment in"«a.ce.ofda11oe_with The

petitioners fL.£t'U1Cl' urge that t;–r,)4ti'~:._Vtheh"FWD,_andVn'~i.hVe"HousingV

Department intimateélv 'VB0.ard. action in
accordance with law in thetaF'l'12tii€}d§'§t' Thmléih '~'«€"i9iiI1
documents 21131'p.:ft)dt::iee'd'::;it'1_:: retteeting the
eommunieat and the Housing
to the Karnataka Housing
Bozirdfit is Court in the present case to go
deep int4o'"ihis to observe that considering the

(:ase.{ot" the ap'piie;'1t1t.s,V the Ka1'nata}<.a Housing Board decided

.to<..a11otufi'he*~,houses in favour of the petitioneis/t.heir

"p.rede~c.essor.s 'atnd letters i.ntimat.ing the allotment came to be

isstied 1996. This was i'oi_1owed by exe(.:ut.ion of the

.t.':=sa§;;i_stefe'd iease–ct1m~sale agreements dated i1.07.i996.

conditions were stipulated for payment of the value and

a1lo1me1'1ts mzxde we1'e req1.1i1'ed to be ('.ar1ce11ed. To this show
cause notice. éhe pe£iI.ior1c1's filer! ()b}<r(71io1'1s '-2135 per
Annexure~O. "FhereaI'1er, the impugned o.a:1Ce1121tiori.o1*ders-are

passed cancellirlg the zxllotmem made.

6. Several Cor11:er11ions .1iT£2;ec1′ V14_’eam_ed’.

Counsel for the petitioners z.1ssai1ir1g.&t.11:e”v~;iliddi’t.y”aod

the impugrled (‘.ai’1(‘€’H211.i()I’I ‘o_1’de1’s i1:iC1L1d.ir1gg._1he~-.irnporta111d’

contention that the KarI_1atak2~1 I’;I_ot:~vsi11g,_ Board had rio power or
j1.1risdi(:1.ior1 to Canoe’: th’eVr«£111o€zn;3b’z1t 4’CnVfde1«’s3., or1Ce the absolute
sale deed was 1″egis1.e1*ed-“in ..f’f;j1’~.r(V)1–:r”»g)I” 1_h_ej’)eiitior1ers. it is also

contended the: t;”g’ie._va11ot1111.e1’11. _.was’ zfiéide by the Karnataka
E-1oL:sing§ E3’oz1:’dVrmf1y_é1t1e’I’-d_{1*1e’:31′.ate Government forwarded the
app1ic:21t1oi’1’s__ arjdx’im’V1rr1121′;e’§€ the Karnataka I~ic)usi11g Board to

Illztlce e=;11otn1er1’i;–..A in Va(:Cord21nce with law, as per the

.eomn’1uV11ir:u1_io*:1s issued. vide AImex.ures~C and D. It is also

Kar1’122L1,aka HOLESi1’1g Board and the State

Go\}ern1=n:ent””a1″e estopped from taking up the contention that

Ehee_’a11o’E”n1em was made without: zmthoriiy of law or without

llaviiigf 0w:'”se:’si1i;) 1’ig11ts by the ii;-11*:’1at.21l<z1 1—–Iotising B()£–11"d. over

it.

7. The lezarnecl Government Adx-‘()(:ate._ appearing for

the State Government submits that there was no G0vet*nn1ent.

Order authorising the K2-i1’n21t2ika. Housing BOE:i7d ”

allotment of the houses in i’.2’1\rmJ11* oi” the en’1p_1.(iy.eeskit’ t.he’4{“*i’

respondent. On the other harideizi §)r()ee-e.ed1’¥1;;,sv”C3fi” the

meeting held under the C11ai1*n121ns11ip_ ofthe Cii_i_ei”Se1::rei;2i1*y 6::

07.1 1.200}, a deei.si0n was t.akezi*i.() the ‘effe’e.te_.t.=}121i.bthe houses
given to the G0vemmVc’i1~t,V_ se:\~i2ti’it’s.:’asm”eQ_i’i”i(1i211Véi(:e’On’1m0dat,i0n

shall not be pe1*mit.ted to be e’c3{t\=Vey6:d”–t{2.Vt.i’;_en”: on ownership

basis by zmliiizigfpemi2in.ei”kt ttll0t,men’ts and that the houses
tinder SR1:-SS/RHi3_2Sc:i1e’i”gete 01′ the KHB given to variotis
c”1ep.£?t}1ft:’11ete1ts i”c”):”*–_.13eiI1gV useci as qt:.au’te.1’s for their empioyees

.wm,:id .:’eté1’i«.r1ed as quz1:’t,e1’s for G0verm’1’1e11t employees. The

of the meeting dated 07,11,200} is produced

at Q/3X’n11eXt:i*e’¥R9 211011;}; with the stmement of objections. He

._€Ah:?r_ei'():5e contends that the allotmem matde and the sale deed

e(.:Lit.ed subsequent. to the pi’0c-eedirigs Am1exure–R–9. Cannot:

lh

have 2e11’1y legal S.’:1I1(‘l.ll_V. ex-‘(>1’1 2:1SSL1I’11l1″l§_{ that the K21r’112:1t.akz1
E—£()us1’1’1g Board has mrteci on the strettgth oi” the State
C:OV€I’I’1I’11€I1l i’c)1’wa1’di1h1gthe E1ppll(?21l.iO1’1S filed by 1l1Cj_)vG1’_lL’if)VI1€1’S

t.o it.

8. L€E1I’I1€Cl Cotlnscl 2-11:)p:§’.2-11’ib1h1.g’jfor .’tj_h’e. ‘l1′.Sl’.I’L1(‘l€Cl on the land
belonging to the C:1’11h_1′(‘:1’1Vt. I-“=’lt)Lisi’1”;g.3Boa1’c1 has taken

decision to ca:r”1Clé’}j.l,lth«2 :é1ll(}§l,II’l%fI1l°\’lll}lC’l7l…C§a1’1l’1Ol be found fault

with.

9. _ .[“ll21″v’i;’1.g”l1€21’1f(il”-the l~’cz’11’11ecf (‘0Lli’1S(_’l for the parties
artcl on oo..1_1Sidc:’2-1~1_iohA’t:if_ t’l«–1_o’tt:1e.tt£-érizztls on 1*ec~o1*d. E find that the

a.ct,ioh~ of the. A’ ‘1’e’s;>oV1’1cI(=,1-11 Kamataka Hc)usin.gg Board in

lV”(’21Il'(tellf’tl1g ll”1§’. allotrttent. is illegal! and LI1’1SL1Si.8lI1’c1l’)l€ in law.

I E:'{‘u.1:§’sil1.1’glEiol:i:1″d hacl irtitiially allotted the houses as back as

on {r3__.’7. l..996fai’1d the registctvd lease cum sale agreernentls were

VV'”€tX€(YL1l:€£lZOE} 11.7.1996. On the very gr()1.1nd the-1t. it had no

power to make such allonnenis as the houses were céonsirucied
on {he land beioiigiaigg to the Pubiie Works Deparinient. the

Housing Board had earlier cancelled the e1i1o.tm_e’;’1i’~v. on

11.5.1998. When ihis Court sez aside ihe said c~;m.¢~e:1’1′;:{ipfi an_y(‘i,

reserved liberty to issue fresh n()1iee…;1.11d p–as’s”o.r_derE:~ ai’res1’1′;”

the Housing Board passed a 4’;-can ::’c”a.i.I’~i(‘¢;”iiaiion o:fCl.e:”iA:1Vo:1

26.12.2000 3:1SSig1’ii1}g ihe *\l’e’r.y reason lgiousesii

oonsi;ruCted by the ieiousing belonging
to the Governnieni E3–o-a.rd~hbad no right io alioi
the same. Why-:_n the… this Court
challenging {.’¢E:.:i”}i1(‘.(::’_’.v_”‘VEV.1’V’Li0’i1:.:v0:f:’Vi1’H{;i’iII1€l’11 by filing writ

petitions in the Housing Board

oughi to h:.–1ve.de’i”ei3d’tid”i1s”‘:2.c:tio11 and should have sou.ght for
susiainingfhe rfzinceiiziiionj<):'c1e1's before {his Court. instead. ii
inviie}.d the pei.i'tione1°s ior discussion and passed 21 resoluiiori

.on=7.6.2'0O2"ifo.. rt()i'ifim1 the ailotmerii. Ii collected the differerice

an'ie–L_irii'VV"oi"?-I;'he.:"value of the sites and passed an order dated

9.5.2003 Vicle Annex'ure~L and withdrew the cancellation orders

0 .j:iss?.1_ed on 26.12.2000. if at 211! the Hoiising Board was of the

r'.iWi121t. it had no power or authority to make allotment. how

i.