High Court Karnataka High Court

Sri Prasanna S/O T D Huthappa … vs The Karnataka Housing Board Reptd … on 17 September, 2010

Karnataka High Court
Sri Prasanna S/O T D Huthappa … vs The Karnataka Housing Board Reptd … on 17 September, 2010
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGAYLSORE

DATED THIS THE 17:11 DAY OF SEPTEMBER,'    _

BEFORE   

THE I~ION'BLE MR. IUSTICE RN;1§I.»$OAMOHAN«OAsCX

W.P.25904/20G":Sj@B--RiES~). _    
BETVWEENI vv V'

SRI PLRASANNA
AGEDAEOUT55YEA;RS   %  A 
     
C/O SR1 K.B.RA}.£AKR1SHN«.A,w.___v.  ' ' »

HOUSE :~.:.IO;51 AR:
SIDDA1"<:._THANAGA1{ 1:933;  _ --
MYSOR}5.-570011.    

" "  ..PETITTONER

(By s:;.Y.K,NAEAYANA SEAEMA, ADV. )

"1  THE  HOUSING BOARD,

REEEESENTEE. BY ITS CHAIRMAN,
K.H.B'.BU'I;LD'fl\TG,

, _. T  ' ~ .  '-»cAUVERy'1EHAVAN
' EAmALORE--56o 009.

A. _ -  2.' ASSISTANT EXECUTIVE ENGINEER
jj -. ..I§ARNATA1<A I-IOUSING BOARD,
 MYSORE SUB--DIVISION

K.H.B.OFFICES,

02"»



SARASWATHIPURAM,
MY SORE~»57009

3. THE ASSISTANT GENERAL MANAGER
KARNATAKA HOUSING BOARD,

MYSORE SUB--DfVIS1ON    0

K.H.B.OFFICES,
SARASWATHIPURAM,
MYSORE~57009

4. sMT.RU1<M1N1
W/OSRIM.N.RAMU

NOJ036/34,4TH mm,  _ ._ 
10"! CROSS, VIDYARANYAPU. V   
MYSORE.   '- "

(By Sri R.P.S0MAS£1fiKA;Rt§i2§;jii0:':FQl{ 11} at 3

R2 stag  

THIS  FILED 'WA 226 8: 227 OF
CONSTITUITON toad INDEA PRAYING TO QUASH THE

 .4 ..._..:A.RESPONDENfS

ORDER. DATED 23; 1'0.2O02"1ANNEXURE-G AND ETC.

 _   pue'tition coming on for orders this day, the court made
 _ Li1eTfcEIdwi11g§0'  

ORDER

‘In_t~his writ petition the petitioner has prayed for a writ in

i’..’\-.,:\
i

dature of certiorari to quash the order dated 23.10.2002 as per

-~~A:nneXure–G and the order dated 23.10.2002 as per AnneXure–H

and also the sale deed in favour of respondent no.4 and for a

direction to the respondents to restore the house property7lb_e’aring

No.l11, EWS at Kesare Belavatta, Mysore.

2. The respondent ~ Housing Board co.nstruCte:Cl ho1is’es.. V’

and allotted one such house bearing

economic weaker sections as perallotme-ntlietterV:dated_i8V,4.31984_.VVi»

In this provisional allotment it is…specifi’e_d that”theAcost of house

as Rs.l9,ll3/–. It is fiirtherllspecifieldfthatpetitioner has to pay

initialipavnientiref…Rs«..9,763f’~___andj the balance was treated as loan
and the sarrie is to paid on installments. Accordingly, the

petitiolner paid “a,s_um. of Rs.9763/– under four installments

9 hletween:111:;?;.:l985 and 27.1.1986. On 10.12.1990 a registered sale

was .ei{ecuted in favour of the petitioner and on 5.1.1991 the

possession was delivered. The petitioner after taking possession of

l the house in question failed to pay the balance amount in terms of

V’ the allotment. Despite service of notices, the petitioner failed to

7″‘
4’1

pay amounts due. The respondents having no other alternhattive

cancelled the allotment made in favour of the petitioner,’ liforfeited. .

the amount paid by him, recovered possession andllre’alVi’ottecl_the ll

same in favour of the fourth respondent herein. ‘No ‘not.ice;_lw.as”.

served to the petitioner in this reigard. before’ cancellationflof the
allotment. Aggrieved by action of i’1’e.spo’ndents, thepetitioner
is before this court,

entire writ pape’rs:;V

4. is 1:.ot””‘if1 that the petitioner belongs to

econt,§rriical.ly vveaker section of the society. The house in

question_vvas«._ailo_tted to the petitioner under the scheme for

econolrnicalllvfvxieaker sections. The initial amount of Rs.9,763/~

Hwas pa’id__lby the petitioner. Subsequently the petitioner gave

‘ representations on several occasions requesting the respondents to

i _,,accept the balance amount of Rs.7,85()/– and restore the house.

/A/;~.’,r\.

5. From the material on record, it is seen that after

cancellation of the allotment of the house in fav_oiir’«is.lof.:_t’ne_.__ _

petitioner, the respondents have recovered poss;ess’i’onl_ffroinVhirri,

reallotted the same in favour of the fourth Zzfiespondent,-.exec13tedila’ip

registered sale deed in her favour”anldinow she possession of V

the same. At this length of*~t¢ime_;i the iprélyer of the petitioner is
granted the same will resultiil ‘hardsi:iip*’toV ‘the; fourth respondent

and serious civilconse.qu.ences.r

_ _Ho£vever,.the_ipetiti.,oner has paid the entire principal

amount and liable”-to'”playt.a–.i/lliirn of Rs.7,850/– towards interest.

~ , t Endsiigfvjnstice vviilsbeniet by directing the respondents to allot an

‘ alter’n.at’ive~h’onse;_ if available in the same layout, or in the nearby

layoiit to the petitioner.

lforlthe reasons stated above, the following order:

i) Writ petition is hereby disposed of.

fltem

QJKB

Respondents 1 to 3 are hereby directed to..Va11et.Vthe

house if it is avaiiabie in the same.*’Iayo:;1t~»:”§)rt

other house in the nearb “”1a–3r.Qut«’_t0 the *petitiorterVL’ at

the present rate and t0__ gi.ye detiaction~s

amounts already paid the pe’t~iti61:e-r. ”