High Court Karnataka High Court

Shobha W/O.Sopan Rao Patil vs The Karnataka Industrial Areas … on 10 February, 2010

Karnataka High Court
Shobha W/O.Sopan Rao Patil vs The Karnataka Industrial Areas … on 10 February, 2010
Author: Mohan Shantanagoudar
gs

V . [BY SR1.£2;V,'N2\DAGou1)A. ADVOCA'I'E}

IN THE HIGH COURT OF KARNATAKA
C1RCUIT BIZNCITI AT GULBARGA
IJATEZD THIS THE 1. OT" DAY OF FEBRUARY 2010

BEFORE

HONBLE MR.JUS'1'}[CE3 MOHAN sHANTANA(;:0't}'1';gg;£   _

W.P.Nos.80423 as: 80545 OF 2QV1O{GE'«'I+'}£iZx£§£3:}:  f

BETWEEN:

SHOBHA
W/O SOPAN RAO PATIL.
occ: PROPRIETOR
M /s SACHIN MASALA PAPAD,
R/O JAMBAGI TQ. AURAD,
DIST: BZDAR.   " _

   P-ETITIONER
[SR1 AMEET  
AND: A

1. *rIs:I51-£<A'R"I.? FLOOR'; , 

_1\1T.ROAD_, E!WGALC3RE 560 00 1.

  I)'EPUT?A m:VE:Lor>M13NT OFFICER,
 _§c§n._I.£«,..,I)..'VI?5;. _
PLCTI ;~so.1_ em, KOLHAR INDUSTRIAL AREA,

 585'403.
~ * .. RESPONDENTS

[‘\J

This Writ. Pet.it;ioi’i is fiieci under Articles 226 82 227
of the Coristitiitiou of India, praying to quash the order
dated 4/6.1.2010 by the respoiicierit No.2 in
NOKIADB/13/NAC/0500/185 & I86/2009-10/riEs67

[Ar1nexure–L) and etc.

This WP. coming” on for prelirninaryr__11’e~sri;ig th_is’~

day, the Court passed the i’oiio\vingYé . ”

Sri Nadagouda takes ‘hithe-

respondents. . i  I

2. The  of plots
from Karnat.a}§.a'  Board i.e.
the first.    iwas allotted plots
No. issggifia   2004. The copy of the

ailotmerié at Annexurewfi to the writ

p€titi(}n., “{L’.erI:aii’1 °c’oI”idit:io1′”1s are .:–1tt:ached to the

A’al1oir;1erii.’*z)rder. Pursuant to the allotrnemi. possession

Aeerti-ficavtt§’«~..V;fe1si’~,iss1,1eci to the pet.itione1* on 2.8.2006 as

ag1’eeme,11£. the petitio1’ae1* has not even t’,h0L1ght of
getting the pian approved.

4. The records revea} that the }€EiS€~CL31″I1*S£1}€

agreernent was executed in favour of the petit,.ionezi”on-.

14.00.2005. As per the £easew(:L1m–sa} “agreerjaieéitff

the petitioner had to submit the Zbitle’pijii-its;oi;V:t}1e_p*}:ant'”1

of the civil construction forVprior”.approva1’V_withi’n ‘one V

month from the date of the
petitioner ought to for
approval within one But the
petitioner has that is
after the time has already
etapsedyttthei’ approval of plan is
not eoI1ai’d by j n”clent,s .

Froni the_Vabo”ve.”it’ is dear that the petitioner has

. ‘Mailed conditions of or”ig’ina} allotment

to–rdelr.'”as’f~.::;1Vso’f-the conditions eoiitained in 1ease–eum–

(3
sale agreemelfl datecl 20.3.2006 (registereci on
14.62006). In this \-‘i€VV of the n:1ati’er. this Court does

not find any fau.1.t with t.1″1€ order passed by’0’V..”:he

re$po11dem’. in dete1*mini11g the 162136 and r<aSum–pt_:i:)__1i ''

the plots. Hemte the same Calmot be i11terf£%_rt)'dV. _

5. At this stage. it is broughfi to:nfi;£i(§e»<$f,.t}1é 0 .0

by the Ieamed advocate for the._petif:io1_1ér cgf'
the ailotment 1ett,er/ order / vide
Annexure-B to the pAe'11._it.i:2f) pfi. 0' said c1ause-9

reads as thus:

“9. ‘Ii:1é the resumed
p]c;i;s”~ “”v£>::zf3/ 31 the rates
pf#;vai}iI1.gV of (:onside1″ir1g such
reqAL’13stisVApr0\j1’«d—§§’d 1he::.f0:’}°uest in writing for such
resforéition 1f.sV’v-_1*eAc’.–.r_ei\?aéi within one month from
(121160 0′”efv____g§z;a.1’1z1. Any l’f3qLl(-;”S{S received 8{f1ii€1″ expiry

. 0 Cf _ days from the date of

ca1i1(:e11ai.i(.)1″1/resL.impi.io1:’1 of taiici will be
rejeCt’ed.”

Fmrn the afo1’e111e11′:i01’1ed clause. ii Cle’c’1i’__1.hat.

the cancelled ailotmeiits or the resumed plots

restored oniy at the rates prevailiiig at i..ije. ‘

considering such requests provi’ci’ed_ Vfeujt4iest._:’Ain’..,

writing for such restoration 1SA:U1’€»C.€iV€d ‘\2S/;iE]3i1f1V’

month from the date of or
resumption. In this vn1gtti4er,.t”tiiVe’Vi_:-jett-e_.’oi’oétneelsieitioii of
allotment: and 1~esu1not:1 o7r’1 This writ
petition is ‘The petitioner
instead of has approached
this Coufti’ the date of order of
cancellstion’_. V v_.'(:2.111 be Very well gathered

that. the petfitioiier’v–ii1t-eritis to secure the cancelled piots

‘”vQnce…}1g.;1i1’1;~. A. ‘F1’ie”w1*it pet1’tio1’1 filed before this Court

i_t,s”e1_f’ ‘1i1§13.{ %E:e~oI.,1;Qa1t,ed as the intention of the petitioner

for getii;ing rest0rati011 of the resumed plots. By.-.__the
said. process, no pI’€j1.ldi(‘,C or illjusticte wiil be
any other parties. Aee()1*d1’11g to the H
wants to go allead with the project 1h”a1.1
View of the same. one more O4[§)I)O1’£’1;!!1’1″l«El>}./’:v’];:’:t(i”,’
the petitioner. Aeeorditlgigé” the V. feII Q’wVi.i* is

made:

{a} It _jsue’pen{oftfetheA”}5et.jtioAher to file

__2:p;*flj_Ci:1_t.i..t)n’ p_er~..”c:Iause – 9 of the

aiiptmwent ‘§ette’15 ‘fr)f restoration of the

res~;1m_eei.Vpir)4tS._iI1 her féwour as per the
rates ‘=Vp’reVz1e_1’ V1ti-;1g.§~~ at the time of

Vhetgtzsidering “su.:”:}1 request.

:’3t1ehhaf1″”21ppIieation shall be med by
Vt’_3°:e”petitioner within one month from

(L?) if such application is filed, the same

shall be C(ms1’de1’ed by the resporldents

ire

.9

in {‘f3FII1S of e121use»9 of the al1otmer1t’
letter/order issued to the petitioner,_

vicie Annexu1″e~B dated 19/3O.O7.2QQJ4.VV”:’

The I’€SpO1}.d€3I1t’S shall not .

plots in favour of e111y”fhird «_pa1’t.iesi”f0_;1

one month from thi’s-A “day. ,v§7I7.:af1

application is filedeeéas afo1″eIi1e:ii_=i0fiedW

within 0116,~E}’1OI1th-“‘f};§fI7i.{his d’ay»,..
respondenis. iéihall resumed
p10ts__in f&1\f{)1Ji”_ after
g eéiistifig:.”21H.Q€iI1et1t price

as fin .ti*1e__dVa.-11;:-._Q’f r_e’stC.i’a1i.ion .

T’ If .:ii~i3L1cI”ii’§ J’a.fI~,:é.ppli.Cé1ti01″l is not filed

‘ wii,11’i1″1’fo.1iiee.rfiafithi “the respondents are

A e’;_’1t.* 1ibe’r.'[y:to the plots to the third

pé1i’~ti_eS ‘as per rules.

Writ: pet.ifi’ens are disposed off accordingly.

six;

JUDGE