High Court Karnataka High Court

Apex Infrastructural Solutions … vs Government Of Karnataka on 26 June, 2008

Karnataka High Court
Apex Infrastructural Solutions … vs Government Of Karnataka on 26 June, 2008
Author: N.Kumar
 1% «  * tofléamataka

 The Deputy  ' '

Dmnd this the 26*  fol' H0»-:§\ x f     V
BEF0RE    
ms Hozrnm mm.  A "R---Ki3flAR.  A J   V

my Petition Na§_1_§15?  g M; 'gm %
Egmrfigfiz   I  
Apex Infiastructuxfil.__Sol1jfi§iz$ Fvi."i§tt1., 7  

Represented by: its  f}iteét4_>r"* ' " 

Ground   
NearB11sSt£m6.;'   '  
    " 

 Sri  Senior Counsel for

 "  secmtmy
  Industries Dcparment
; "v'n:nam; manna
-~.Banga_Io:~¢ ~-- 560 001

A Managing Director
. ' ' =-Karnataka Udyog Mitra
x _ Kjluanija Bhavan (South Wing)
' No.49, Race ('mime Road
Bangalcarc - 360 001

Uttara Kmnaad.a District 



' 'Pub1i<$ Works Department
Nmpathunga Road
Bangalore--560001 

5 The Regonal mzecmar "

Kajubag, Katwar
Uttaxa Kmnada District

6 AdaniEnterpr=i%=sh'mziteri W  . «
A Public mind      
Haviflflita Regiseexed  i =   .. 
At*AdamHr:;1m'  " 1 .V 
Near Mithakhaifli Ci-mi: » " %
Nava1'a12spuri€t'%%%' ~ [2 

Represented iigy  
   _ Eeapondenin
(By  cw, for R1 to R5;
 Sri K 'G R    ' Senior counsel in
M/Ls-«.V M Chambexa, Advocuie R11' R6)

  Pétitian. is filed under Alficlua 226 and 227 of

  f.'t:»:,VCot1a;tii11ti«.*~1t1 of Indza' , pmym' g to quash the orders of &e
 the project under ahcyance, Vida letter

dam}  Axmuxuze-G.
A  Fefition coming on for preliminary  this

 V -day, tl"3e.-2.. made the following: I

 "Tia: petitioner has _pn:&;r_mcd um Writ Patiflon sccldng a

'V  of  quashing  *G and H by which
9' " U  Udgog  the socond respondent, has informed

the petitioner that the SLSWCC aqapzmal 4′
pefifioner in respect of _~ ‘ ‘ .

project of 2 Kins by-pass road

opinian/cxplmaétion from project
proposal at the earliest’ placed before the
SLSWCC for taidng_ma1 pmopoaa].

2- company
on the Buiklers. Developcm.

They of iron ore, mazes:

and foreign countries through the

Belclceri ‘Port District of Kamamlm state.
much the Belekc:n’ Port to N.H.I7. Loam’

rg will have to pass through Belekczi

A _Vi1IagӢ:.. Roaghjy about 700 lorries pass through the ma
‘ ” The village is thickly populated. Therefore, the
% of vehicles is causmg lot of inmnvenienoe to the
V’ . as well as exporters and port users which has resulted
Lin detention oflorxiea for several days by the agitated villagers.

Consequently, the exporters are incuning loss. In onier to

XL/’

informed the Deputy Comm1ssio’ net,
* steps for oonshucfiacn 91′ a bypass

finmation ofthc mad md hood om the some In

7 In thc meauwhik M/o om Logistics
(India) Limited. Mia. ‘ sum mvaoe
M/5. Adam’ Expom oaeo showed their someee

[to develop the proposed wed. in view ofthc xeoommenaaooo

Qeputy Commiasicner, third respondent,
of conversion of agricultural land
as per Amzuzxum-F. At this junctoixe
sent a oomxmmicafion as
petitioner that the approval of
Secondly, the petitiancr hm opinion
oorooo the decioioo. The
petitioner has action, to all the
mspondcnmf preferred this Writ
Petition H.

4. * heave fibd their counter. The
Dimct4(ffr,’v Porto water ‘I’ransport Department iao. his

mad” ‘Pant xoqueoting hhn m acquire zmfiic1cn’ t

bi¢i.c’i¢;-..1″9″Ar the successful bidder to make payment
.,;:….cx. M/3. iDeCK xm eomplctnd pxcpamfitm of

Ak ‘_’§’.+.1::_’..«.: Several oficial mustangs’ wm condueind to finafizc
The thm also talwn a decziaiutn in this
An fin’ bids showing the calcndm ofevcnm

of the Deputy and in View
Emfrastructurc poficy of the té pf ‘
Werks Dcpaxtment decided to
(Build Gpcxate — Trmsfegj sfiam-%
Govcrnmcnt Orwnisaficyn of
infrastructure project: a detmled
project report vidg: the A «..:. :: 13.10.2006.
An agmm.-,n<.{ iDeCK. The
cstimamd firm Ra.13.60 Lakha for
Phase I Plane :2 services. Thus,
the total to Mix. iDcC-K was Rs.24.00
Lakhs. meet this expenditure from their

1./. .

is also ready for publication. In the iiicanwhik:

Sing}: Window Ck-zarance C’-onmaittcc in

23.3.2007 approved a proposal of ‘£9
:i11frastru<::tu:re project of 2 *'
As soon as the matter came to (if DC;
Karwar, the matter wasviijiscn If ant. It 1'»
submitted that the such as Public
Works, Ports DCpaI'tE11¢5:Il1B are
responsible far public
a process to oonsiruct
a by Port way back in 2005.

The mad new a. guhfiic item, individual] private parties

, A_can:_mi:. bgjaiigwedh .£;QI}fstI1JCf/DWH it exclusively. Coiistruction

ofiimaidganowed as an infmsiiucture project withizi the

poiiey. FWD is not responsible for any

-V ag*eiiizaf3:1EitVéiiicred by the: pcziitioncr with the landovmcrs for

i ii V of land. Prior pcrxznission fiom the concerned

.’aZdi1iiiiistrativ:: dezpartmcnt, public works, ports and inland

T V’ water fiansport and other rcitzvant department is 1301: taken. By

V direcfly appmaching the second respondent the approvai is

».___. Thu§; the appmval is obtained. It is she
second mapandent had no pum:etm’ ‘ ‘ Go

A’ which they have granted. As the
xral pmjeet mm within the definitiee ear puhfic
01!’ pmcurement of service we defied under

my and (1) aswcli mcxmetmctionworlm anaemia; 1/ %

a consortium under a company to be 4′
name and style of ‘Apex
Limited’ and an M00 was
said fact has been supp1e3s({i_'<!)_y
Court. Claadeetinely the second
zeapandent the major part
operators are invoked'… by and
mm in me:

though the entered mm a MOU
their part the said MOI} came in m
end on same, on 3.3.2007 when we

also would be a pat of tlfi pmject.

Act, 1996. In fact. the peunonm”
stand in the writ petition to the mo: flaat
% é émnpgehed the mad mpondem fir mpxmmmaon of
ea: project of2 Km. by-pass mad fiom Bclclnexi

‘ A 1 National High Way.

14

the said problem. the petifitmcr proposed fl
eonsmxcfion of altmnative brpms pf V’ ‘
port from the National Hifiway NH-I-347.

into an wecmeznt with thc ”

road. Itisthezeafterhehag
the Compmy is to and port
users of fimn They
have planned ofabofit 2 Km to
the port. cmm. nmeime.

they have the infxastmctnre pmject of
constxuctiqn % of Bclekcri port and for

ii1aaa§iiing of and ma Section 109 of the

concerned. if the dcpartlncntal fl

clearances within the sfipulatnd ‘ T

shafl be deemed to have been

the aforesaid Act there is

pmject. It only deals with %
engaged in both. But still, the
second of the petitioner
who wanted fé’;f pwjcct and have

granted the

pmgosaz 5; the petitioner to
estabhisfia of “2 kms by-pass
mad for__ an invmirnent of
Rs§.2?’._60 in Kazrmda District

.. gppetig.

the company to purchase 32 acres 15

various Sy.Nos. in Belckeri Village, Ankola

” ;i{a;nnada District for the project and mcommcnd

Kannada District permission to purchase the

said land under Section 109 of the KLR Act for

cénvcmion of the land to industrial purpose. The petitioner

” Waa «sailed upon to obtain NOCI CR2} cicarance from Kamamka

‘~ PGlit3T~'”””a’S wall as pmvisiens canfaizlcd in

(Fac::flitaiioI1} Act, 2992, if 53131}? after such

‘ ‘Qpan ‘ii: «ipétitionar to chaiiange the said action.

% .:’:_:::__§§iaiutQ1y przjvisians cantaimsd thsrezin, wh¢:rr.~:, in ignorance

1.43%” the procaedizxgs fififiatad by the G-avcmmeni for ciaveiopmcnt

respmzdent the action taken by them much A’
proposal submiticrd by the p€f;i”i2iO11f§3XT,. the ‘ j.
was justified in krszepiug the apprfiitak :71;
fact, to be fair tn the p<:tii:i{:1i:::3t,V. 'f'_h£Vi';ji'..#V§.".3€}'
paiifioney to placrs; their View in 0% T_ taken by
PWI}, DC and othars, by this ixnpuged
communicatloxx is' fihat flaggzigittéfiw%1;q1iir§;S&'»'§9t:::;£5n3idarafion. As
the authoiitiss i:;:;*1;as involvsd in this
case, ii: is n-2:9; to pmnounce one way
{yr the authoztities concerned in
this devé§ép§..efit– ="iI1frastmct:1Ie pmjcci to take

appmpziats LE1! : the Eight of the Kmnataka

deéiésiézs is i.;*'§.K_'*3I::1, if the pafifi0;z3ar'3 interest is afiected, it is

* is. Themfvra iu the; faets of this. case and in the light of

{Ff read, the sszzzand zafipgnésnt has aceaxfiad appmval to the

pafifisner and 23%;; {heat tizey want in» rsccmsid$';::t':*~–[it".'

cazmct be saiti that {hazy have act;:d…i}1:ga§i}Mnm " a

rasgtgaafiant a1:'§h9riiy has fthé pawér iii:

prsposai mafia by the paiitia:1z:if,’§Fa?.V it is for
‘£313 authoiéfiea to take 1’11 ihai: View of the
maitar, this Writ open all the
cantgrzfions ‘ to be agitated,
if wzé whami petition is rajected.
Thiz raspendeni, shaii take
{EE£is1’a fi:;fi V13;i§5:i”?;ih:*jy”631d {ism mmzzfixa 3931 the date

2:3″ mmm1::;r2:’c§§ii3fi af .iE2.iS;ai’iiier.

sdlg,

: _V Lr:’:1f§1f’}is:1;S.. ., -Wage