High Court Karnataka High Court

Panduranganagar Residents … vs State Of Karnataka Dept Of Housing … on 12 November, 2009

Karnataka High Court
Panduranganagar Residents … vs State Of Karnataka Dept Of Housing … on 12 November, 2009
Author: H N Das
3 W1->.1255e.552;o9

EN "ma HIGH comm' op KARNATAKA, BANGALORE--f j i ff;  

BATED me "me 127" am or: NOVEMBER zfifié j : 7    '

BEFGRE   

THE HGNBLE Mr.JLi8TlCE H.N.N.£§£3AM§3F§AfQ»!Z5AS:"   * X
warr Pgmeom ms: %.2._.$9.:£::';_62I2{ e¥o9(L_a_gBMé;'  

1 $rE.PANDURANGANAG§R;RE$5!GE:NT$':   

WELFARE As5Qc%:A*r:eN':gRég::%,;_  
NEAR WA'f'§.R"Ti¢,t§ii(, 5?" Mm! 'Roam
PANE}UFE;A--b5GiANA€3AR.' :m POST"
BANf«1ER€?»HATTAV_RQA£),  M '
BANGALGRE ~-- 56G«£I'?6.  " .

REP. BYkkgT:3sEcmzTAR*:_;<;:=.aHAT .
Ac;E:42 YEARS. % X A 

 ssi.-M=.DaNEsHKuMA§:
  - «Age: 43 mans, PRES!'9EN"¥"
A V PANs1?URfi5'§{3ANAGAR RESJDENTS' wsuraaa
A  'kassaczgvscm (Raga-.-),
~.h¥E;?'sf-"Q 3:?!-'s_.~?_ER'TA¥Sl!<, 5*" Main mm

Pmwammmaeaa, ii M PGST
mmfijasmfia gem
eA:~a<:;+.wRE 4- 56§'G?6

%  %é4¢k%  s:%;§<.Pk,m-saw. me; 42 same,

 1S-$£";._RE3':i'§=;R3"'sr", PA:~3n;u12ANGAr~:AGA~a RESIDENTS'
gWE§..FAR'E A3309-zanm (Ream,

  . _..NEAR WATER 'ms1s<,5"'*' mam mm

{BY Sri.V.8.SH§VAKUMAR, Adm)

PA¥~49!.}'RAf'~iGAl'*3AGAR, Ii M PQST

&ANNERSHAT'f'A RGAD

BAf'éGA§..flRE --~ 569 GF8.

 PEHTIQNERS

Q'~:\,--M



:2 V6.9" 325621-5625!}?

STATE GF KARNATAKA.
BEPARTMENT OF HOUSING &
URBAN DEVELOPMENT,
WDHANA SOUDHA,
BANGALORE ~ 569 001.

SY ITS PRINCEPAL SECRETARY

me saunas" BANGALORE MAHANAGARA P.i3LiiRE w2AH.a:4AG5RA F~'A£.,IP{E,
CORPORA"¥"l€§N'Q_FFICES.:N--R.SQAUAF2vE.___i

J.C.F%£?AD,- é§55f4<3a_LmRa {4 -569 9:12"

Smt.P.M;»$HYLAJA §a%L3§~"§T'¥~2iY'

we K.S.Ni'i§RTHY   V  <

MAQRA BY A635, ownm er S§'TE NO,?'4
rwgaumxmea mega,

A  ,8AmN§i'RG':-a_ATTA ROAB
A _3ANG.5L0a;E"«-__5eo oars,

  I§1€3:fS£4?,'2§:é5" A caess

sgmasesmgszmu 2"" smzae,
sA;ayc;A;,0RE -~ 560 079

 AA §;.K.SA'TYANARAYANA
A A s:<:mQ'{ KNOWN, MAJOR ax' AGE,

   . PL-f)T No.72 AND 223

KATHA N0.229I234i3 10!?»-223

~ DORESANH7-'AL':'A, BILEKHALLI POST

BEGUR HOBU, BANG.-ALC!F?£ $C)UTH TALUK
 RESPONDENTS

5/7″‘«”‘~*”‘~

3 V6,?’ 12§6€l~56?;§09

(By Sri.R.DEVADASS, ASA FOR R1;

Sri.GANGABHAR $ANGOL£_¥, Ac:-¢., FOR R2 & R3
Sri.L,S.VENKA’§’AKRlSHNA, Adm, FOR R4 & R5)

THESE; wan Pmrmms men U;N£JE I§2 §.§éTiC§LE$’22’5:_§…:A J T
22? 0;’ THE ccymsrzmnow op’ iN§§A”«PR;%YiNG”T_Ca–.L}§REC;T_.
THE RESPONDENTS, ‘§’HE3R Asemfs, Paascxm ORv—-%1’ERSOI\2S =

9EMc;z.;s21 THE EXESTING
RESIBENTEAL PREMISES, oeeasfrfi-uc%jr’E9″–:L:s:% RE’.$PECT 0:”-” THE
scueouua PROPERTEES AFTER “SBTAl1_\iiNi’3. ‘$ANCT¥ONED
PLAN AND LICENSESJN V¥OL.–%TlGN’G¥F3LAW, Em.

THESE wag? éE§ifr;T:o§»:s C_:<'?JV"ts:$I_'rj$§'iG d:3;i FGR PRELIMSNARY
HEAR§NG N 'B' 'GROU¥'1'._'¥'H'¥S-«–.,Ds*¥\Y; \T'HE.,-COURT MADE THE
FO£.L(}W¥NG:- . .

Ir: tiéese’ wrif pviijiioris, flrie gaetitieners have prayed for a writ of

I- gg.afii1.;;arfiu?$ 6.§’gacii§=.g the Vf§§§on6ents not to change the nature of

sci*redxu£_e V§’f£:§i’§i$é§V V’f{<:'€.!'~i*1 residerztia! to cemmercial, to declare the

' "=,,.zor'2£z1g' V_.§=§ egu§a§i:¢:§3s¥TV' at Armexure — E are not agpiicabie $0

éaaéuranganggara situated at Sarsnerghafia Read, Bangaiore, for a

sasr:'i§:§:zf.§o§i*ti«::rai'i to quash the Master Fiat: — 2915 at Amexure -~ E in

" far as it reiates ta 3'" Mair; and 4"' Cross Read,

fianéuranganagar, and to deciaie the schedule sites as residentiai

sites.

(7′”~\/\/K

4 W3P.. E2568-»562,:”3§

2. The Gcvernment issued a draft revised master ”

2015, inviting cbjections, agapointead an Expert Co¥nmittee . -..:

considering the ebjections and the report of t?1e”A”E><;.»<etrt"..AC§§j.re .~.— E ” ‘

(for short ‘the master plan’). As per tfiis. fi1as!erA.b§an,’ refiggcfifiivéht’

Nos-.4 to 5 vaha are the cwne:s ofjhe schVed;£i{e«.sita§ ap§lied…to.vv’£he
respondent Nos.2 & 3 for grant of V¥it:ex29is-e a pian ts
put up commercial buildir:g’:>;f_: the;As”c’ri.e§i¥u¥éf’ ‘téfisponcient
Nos.2 8. 3 by considezinfi Town and
Country Pianr;iri’g’ Aci; a £s%$:.:’fhe’£3iziiding bye-Jaws granted
iicense and sanct’i&o’:=x§d% §r§é”*::»:Iéi2.1:s,»–4′::’¥i’.L.”iéV.’brought to my notice that
respgnéeni “£*;_io;4L.. <:e:;r1p§eet_V¢:¥" fionstruction and occupancy

ceriificati-2» xigéfs aifiérlsétiagi in his favwr and the building is put to use.

in so 'fa? as §*é$p;drrd§jenf' ¥*éo.5 is fionserned, commencement

.;c§fi:ificate vaéag g£=¢g:': a §'f£a:.iAthe work $5 in ptegresa,

" hé §5' Qetiticner being the Welfare Assasiatiorz af

"».' F°$zd§;§ari'gaha§a:a' 2" Petitioner is its President and 3*" fietitioner i$

V are befere this Com in this writ petition for the reiief

Z ' ~ . é*§;a;{é1{i bows.

Vx

:’vje:§d”-fig? V

:3 W.P»12560«562f€r§

4, SrE.V.B.Shiva¥<L:rnar, §eemed ceunsei for the petitioners

contend that the master plan: permitted the respondent

frem converting their residential sites into commercial sitee"_:a'iid'~V:é3;3-.af .

resuit, the respondents in the iocaiity are page iet of 'énceijeefifienee '4

and hatdship. The man issued in favour ef iafe

contrary to the master plan padiculeréy' Regfiefien '£he'§;e

grounds, iearrsed counse¥ fa! the petitierzefs c.onte£1e thegarayer

efthe petitioners areto be aileéeed. _ _ _

5. Pei’ centre. ¥earfiee_”sb.e:5sel respeedents

contend thai,the_ ‘pier: fie’-aiep-!icabie to the entire area severed

under Bruhaih.. Bar§ge–|efe .f§fe£§’ee’agara Paiikek inciuding the

Pandurenga’r:egareV in .eueet£ers. As per the master pian, 3″‘ Main

Fepduraeéenegam and the sites attached therete

thesewinefdes to be used for commeyeéai purpose. The

*”pier:s ieezgee V_§.§:~fe;§2ei1r ef respondent ¥”4e_s.4 & 5 are fie eccotdersce

–. jV»-v%’5i’f:fY$-».?I§’¥£% spécfifizatiens in the regazlatiens and the censtiiuiien else is

fie eeee£ee§.:ce with the terms ef the sanciioned plan. Therefore, the

‘. -geepoedents have prayeé fer eiseeissai of the wzit petition.

<3L\\J'"

6 ‘JVZP. 12568-562599

3. Heeed arguments can both the side and

entire writ papers.

?. The material en record disciceeé ‘t_¥’ia:.v{ii:e é.’3exf_iea%:1m;Le?1tVV__

issued a draft master man of 2035, invitiiérzg

pubiic. Further, the Government appoietee, an sto
give E3 epinion with regard tettge :e§ei:§¥aet§;§*$VV”ie.._be eiéerpereted in
the master p¥en. After censiéefeig individua¥s
obiections arse aiseutéhe v§’3<':;:eVi1"1ittee, the fine!
master pier": was:_. :f.¥§leVV_r1V":eH{erEa¥ is placed en
record to ehew filed their objectiens is the
drafz ezestereieh. was previded ta the

petitioners' re f':ie 'ié1Veir'"ebje:;tiens, they have not eveiied that

Tieefefere, aiffiie length of time, it is no: perméeeibie for

the cefaiefzd that the master pien £5 net appfieaifie to the

< vL"eA-..wv».eeiitieee{e' aree§.e,.,'#a:3du:ar2ganager' Therefore, the erayer of the

ggeiétieners io eec%ere ewe: the master pier: Anrsexere –=-» E is not

e;;p;e§¥cele¥e'*«$o Panztiuranganager and partieuiarfy the 3'" $335!: and aim

' _§:r'ese"'$herein is Eiaeie to be rejected.

8' Learned coameel fer the petitioners contend 29333: the

" ficerzse arse eenefleeeé mans iesued to the reseerzdere Noe/i & 5 are

‘\;-‘*v

“If V5.13» 1256€)»5é&’U9

contrary to the Reguiatton 4.6 In the master plan. Ne. _

furnished in the writ petition specifying as $9» how the ‘§.55é.lf}*’..if’a$iVi.e€5_i¥i it ” = ‘V

favour of respondent l\ias.4 8: 5 is cor;t_rary..4t§>fjv tiig .: i

Further, there is no materiai on feCQf€5__tO shbwllihat ting

made by respondent N034 & 5 is c’d’nti§ary’to tiieV_§ai*-iflicilrigedllplan
anti the regulations. ln the a’b3.9nce” rriétérlfivl in this
regard, it is net proper to expriéési. on these
contentions of petltipzat-ifjra are at llberty to

complain to resp:;r:ti:=:r:fA1i!lélér*{J’i;a goiitrargrité.’v8eigt:létion 4.6 of the master plan
and the conitrgctién ‘~r§s§edndent N334 & 5 is contrary ta

the sanctiezged if siicira répresentaiien is giver: by petitioners

‘ti: r~.*<;_s.2 i3§'3',""tréen the same shall be considered in

accézééirice :.ia*.ir$t:ictly in terms of the reguiations contained in

the inflate? piarffif

V 'i%jestéd;~-

aw

hfibove observatien, me writ petiflcns are hereéy

sd/-

JUDGE