High Court Karnataka High Court

Bangalore Development Authority vs Smt Sujatha R Kumar on 2 June, 2009

Karnataka High Court
Bangalore Development Authority vs Smt Sujatha R Kumar on 2 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

%
53
£3
5%
§
§
35
§
?§
5%

2;:
3
'E
x
afi
%
g
§
§
§E
g
Q
:3
E
3%
x
§
g
g

2% mam:   Mfifléfl %::?::Wf§£*:£'*@}:?§* gazmmmm %%%.§%«% fimm""&" $3? 

 

IN THE HIGH COURT OF KARNATAKA AT 

omen Ti-JIS 'me 2"" BA? or   

ms HOWBLE MR. 9.9. £3IMi§idKi§8.'§,"'CHI'E: F':31i$Ti€;éV?

3""     '. %
THE HONBLE Ma.JusficE  

 

1 
nemasmran av CQHMISSIONER
1' CHOWDAIAH  Lmégm PARK war

2 THE DcFtJ1YQEC§%ETA&5!(fiu:;LOTME'l'n
   oaammaar AUT!'-IORITY,
 *       

I<UMARA'Pfi~RK~W$T
92°

:,s mmsmmaamomsms, Au:ws., )

":-gunmen

Smt. SUIATHA R KUMAR

"E §.'a5"'*?«.%.'<m""% % XE $ '3»-a’«’ $44′ .92: E’ 1:’ 5′ § ‘ §”Z.;?’5S ‘Q2 E’.”§,~”*”\¥ 3?”\’w3?”‘9s 3W ?W.x?§* 9%”? iv; °*}ws§: 3’-¢,,§’= £23.; £2 ‘:§ fig §_§1\§i§*§m:<v§S fix'/_ gwgr

% mw<w'%-H W' 5' wmfii i£'*\\é'r"*3.«l:'%a$§'?E3$"'idia'F"§*«%'*?u5P"4§= we mzmm we we 2

ME or sax G s RAVIKUMAR
men Aawr 40 was
occnuvoa
war No 205, RANGADHAMA
NISARGA wrour,
EANNEREHATTA ROAD
JIGANI, aaucmoas-ssnca3E~ ; E
j % RESP::3hmEN'FS"'vE
(By Sri : L s CHIKKAMAEEUMR at Assocmrss, ADV…
FORCIR)

warr A.e9EALF:LE!:; U134 66? KARNATAKA HIGH

COURT SE4Tij;ASi£5E'"mE omen PASSED
IN No.10853{2008 DATED

nrnzé comm; up FGR omens ms

E 1., DELIVERED "me FOLLOWING:

This appaa! % filed by the raspondantc in W.P.

T mxoesazzom wing aggmvod by the arm of an

Eeamw single Judge dated 31.10.2003 quashing the order
\/’>

pause! by the sacaond rnspomont dew 02.06/O7, §9§fl,
wharein aliotmmt of sine No.736 sftuaee in A

Meters made in favour of -:5

order has bum mm Jfacts Ak
and cirwmsmrcas _ ‘

2. fled V1.9.

is aggriaved by
area». auotm in him boating
M735; ‘:_::i.I»1′ Stock of Arkavathy Layout,
B§_n9aiVcx.ihe; Motors 1: 9 Mom? by emf dahod

_ AA by the second raspondent. It is
:.’iif::.::tif§1g petition that notsfiaaaan dawd 21.02.2004

.” A ifiaés by the first rapondent -« fin:-ugalore

_ % a.e.m.n: Authority (hIroinuft:u’ calbd the ‘nor;
ifiimugh ruswndmt No.2, the Deputy socrmry
dfllomnnt), calling for uppikatims for ailotmant af aims in

‘ the proposed iayout at Arkavathy under me pravisions of

U’

._ 5§~§Eki2$§*§ §7%iZ,§’?&%T%’;:?:%%SE}M{fi;; §%°%%i%§*§ Wi’..%K§%?f§’E” %’»§%§%%%§’fi§{?& fivfifiéiieémfi fi%;Z%E.§§%'”E’ m§%mmm M-%5f;1E’»§~*& =§Q*£§§?’i;.é§i§’°\»$¥’£-%\’%*&L§’xifa£’5ex §”%§§§§%§

Arkavathy layout, Eangalore, measuring

herein has ban cmediodyyiuz

W”\’-WW<*"WW'vKW**z \w«m~* wm=.% was" %*;m.~,;2\'§"':'z ;:'\z.<)'}?*zz'$':%"?§§B6:.

.6 am W {Ea éz {§§%e}?”5$>§§?’§xE”5V(17:§”‘9a3I:3’°’9S’%’*3¢a$”‘€< &'''a .. Em” es’ a’wz=*z2,:»sm5~wWe,.>:.::°~\>»m4°-Am az =s<a\w2< z a 33M' :4 4; x:

the Banuai-are Dawloprrmt Authority (Altotrrmt cfsimzj

Rails, 1984 (hereirsaflnr refarnad In as ‘ the

2.1 The pwwaw >
allotment of sin: to hair under
Sewn’ ft (EW5) «hoary an”‘;:§fWthe ‘mudo

initial deposit of mm
flame suamemva hefcre the
EDA for the reqamite
initial ‘Pafitionar far the fotnth
on 14.03.2904 for
aumrmz of ism. deposit of nazmr-. The
mpongigzug t.a:!<'insA:A'§_$I:r.":1"'i§:onsidIr1:tior: the man: of rm cm

$6 gjijxaia-;.g that the petitioner hm campiied with
$9 pram-Ibed under the 38$. Rules,
!4a.735 situate in block No.10 of Arkavathy

Banqabm measuring 6 mm: It 9 Mums and»:

Laws «mm, may the price ofdw am at Rs.1050[~ par
Sq. Mcur as Rs.56,700/~ and iesucd aflotmant luttar on

24.os.mos. rm pwtimer was directed to pay the sale
maids-man of Rs.57,0ml- as agaimt the sitai value at’

L)

9.s.56..70w-. Thu Ntitiomr approached the Bank for inan:’rg.
and accordingiy, the petitioner fled Joan of

£33 2%
15*

wk

undar ‘can Mnhia schema’, .g.mg%u.;% .mm%
the fate of 12.25% par «mum if: V’
imazmmzs of ns.1,4m,’- mu: A
Thu petitions: has bun
borrowed from the ma has
has paid by the ‘.i_”I!1 §frai1spondenB
ware me:§d fm4 dead in favour
of was cxucutod by the

Q I§V”§s”‘*fiirther averred that he the shock and
‘ pefifionar, she received a latent from EDA,

.’ ‘ caiiing upon her ho immediamly submit

tfu ackmwiadgemsnts iaued by BDA: in respect
applicwonss submilztad by the potitionx; for having
mama ms was dopwit and for having rmmd all an
appliaations by which, she attempted to get the allotmaat

made and aim the document avflendng her date of birth.

mmgmaam s»«&m«% @;:mm* :<;.m%*§';mm €7:&;"§%£§%éi"é" mt §§:maaé;%;§*£2a_::*-

x)’

from Canara Bank, Basavanagudi Branch, ‘A H ‘

ES ‘%S’.§”é?,\ E ;.””‘& }”3.\;z5″§}_ § §” ‘” $3″; fit

s as w 31 H mm Mr W m 5′; Mi” 2% sew-was € V» am. 2 33- zsaxnwxa 3 2: 22 \\.;,w’ 1; mnwawz ;~_*<; 3:

Purwant to tha same, tin wtitienor submitmd

documents as ramimd under the said

mm again asked to send an docutrrant
date of birth. Petitioner has

proof of hair data: of birth as in L?

for alloummt of $513!.

2.3    tha secend
respondent    callirg upon the
 91' site in quatian mark

in n.r%r.wr. :….=..,.:.u..u in mm of thc fact
ti’IflE x1i3«’I§”‘€:I.iVt flxad as per the notification

ceiling aikztmont of sites undor EWS

;tO.:i;%39 and the date of birds of the

she was rmt antifled to

in qtmtmn. The petmoner napied to

Q,” jg-“§xfi’~’z» {aft} i§\*{\€§’-*\\ ti ,;)’~°¢§-> 3′ :7 ‘-..- “//_.s’ -,4} {fix . ‘N’ ‘. ‘s\ ,:*”‘ ‘2..K5′<s1? '§x1?"§s. V .\\'"'z.'8 9' Z' "R

. aid can noticu and roquutm the rwpmdonts

_ than alloununt already made in har favour, for
mud in the rupiy. Tharoaflnor. tho amend
jmpondant has finned the carrier cancelling the allotment

i K» 1&5 §&s§ W § 'Qua?' §" §?"w?*'€e if3&&'§£i$"'*a””‘§> F’%w£'”<£& KW': §"$ui%*'3§ 'E '»:o' 'we? '$.99 'info'

dated 02-cs/97-zoos. Being aggriavad by the same, 61¢
M9

mwndsnt htruin filed writ potitkn seeking for quashing

fig
$

3.-5
3:

E
Q
g
iii:

§

resmndena ha exxute the
ofthusiboin question. V’ .’ ”

3. Lean» L hating Ea
coniaenticns of tin writ petifionar
and the AA by order
dabad ‘petitioner – rmpondant
EWS category on

24.oe,gms ..~1pq.:tifioner had paid an mm
of flu said sit: The

§?’ag7s;ae§ants herein were not jwtifiad in
anotmant of siba made in favour of ehe
the ground that she was not quafified fur

alhfisnalwvt of site under EWS category as me did not most
aanfitien prcscrbed in mi notificafion that the
applicant would haw bun born or bofom 10.12. 19% and
the site in qmtia-a was anew by EDA m the petitioner

by oversight, without considering the fact that she wfi

M%:i€.»:~»§”& filkgé’ %§;§%’W§¥%é&%”§lfi§'{& MEQW fiifiififififi? €?C.¥é’§’ $3? §%?fA¥W??§”%§;5E.’§”§5t%?£.§? NB . . S

\/5

4.5′
“*2.

.5

of the arder pn by respondent M2 for canceiiationinf’-«
the an attached in her Favour and for a ” ‘

~’§”2§ ‘Tm

born on 11.07.1968. In Vicar of tho fact an
rmpmndenbs did not dispute llotment ._in

W Js””K cs-gseswza st vwma-¢m'< 'we'

w potifiomr, that iurnod s_ig:gl§=– iuflgt " i:hs
petitioner wouid be put to if
allotment of sites in merely
because as! the 'ihe mspondmnw,
the allotnngfriiajgsjgésde caukl not he

-agstvfiidc the order paued by
the allutrnnt of sea in

4353′-, if “‘C%;$”*’~!a ¥€ .;””‘4~;S’1%.A’r”‘& I1 9% 2.’ ‘Km? SR 32 ‘§n;<£ "av«6'Sq1a".'z'% 2 \zr93' 3 fi'vn§$ ;.

Hmmr, fin loarmd siinnh
Judge it_¢.2|Ij§£’.’ §”I$t an said order has been passed
A V-in’ viQi”:i-ievspaciai mm and circurrsmaces of Hm
aggrieved by um and «ear of the
Judge dam 31.10.2003, the mpondmts

__ ha1n:Ii11*:sar§forrud this writ appeal. Then is a delay of 106
V’ in filing tho upped. The aims has been condomd by

3:. §fi”s.:$9’*’i> 55″? 35:63 »~f”§< M: '$9? §°<\ 9"-9:5 sf" €$%.,£r"§'.«. §'%;?s*'s3§n5"?k §'?'<.A'"k &':»3i*' xx» ma

paaing separate ardor.

\)v

ii;

3

question in Favour of awe mtitioner
and the entire sits!

ME i”3%§v”‘ %”::e??é’::i’§3(‘§§’:a7§§’:§?:§°f.€3§’$$s%{;::.é33€J 23;.

4. WI have howd tho burned owned awearim
for the appdanm and the learned assume! appearing

fiaecavaator-remrdant.

S. Learned cuunsd appoarin§~.41ferA’ V
roitsrwud the argurnantc urged
submsd that the allotmnl: mg

the am born on 11.537; fact mat

Ki’;

gs
€235′.

K
gg
2E
aak
5;?

gm
@
{E
Q
2%
ii
gm
wfi
3%
§

€32′
§

Q
%”E
955::

M
iii’:

Ki
@
xii
w
53¢
‘»,r 9

3::

E
2»:

:2.

9%?

only hr halbre 10.12.1959
of titan undasr EWS
in response to which,
agplicptififi Qvfie rwponmnt, aikatrmnt of sin in

V’ –. « made in favaur of the respondant

‘ fins been cancallad by the second appellant.
” further submitted that the learned single

AA JLyd’fi was not jrstifiod in setting aside the said order of

– mzmmmt of sieu and an order mm by
flu learned ammo Judge is iiahia to as set used. and tha

writpeétion K Eahle eoha dammed.
Q’

. %f?§£3%~Af§?a?;%’*«§fl;¥’§€3’aE<§.:i'i?:a %§~amm éfiifiwfi?

3

.2

55 3
“J
“F
mm

-7.-:2:

»-‘Va?

– a
V?’
as

.11..

the appeilanw for allottmnt of sin undo: EWS

and that she was allothed Site haunting Nn.?36, _
19*’ block of Arkavathy Layout, Bangalora, 3
9 Meters on 24.95.2005, 2 not

222″: &**§§%;%§*’% l’é%?%fi.E%§a%’7%Es%%§%. fi~%E’§T§>§”*§ %€;§%§Z:E*éi§5%?%7§$%§§Z§% iiiéiifi-%fi§’%€.’§’ %’Z.i3§’ %’>3;§z%§”éL§’\§£3:;”§g»m

disyuwd that the ruspondamf; hadfinafic
anozmont of sin to an nmt%§§_ paa§ant* k%r;%%s$ not thi-
can of the suppruad
her date: of or wrong dam af
birth nor :§”aif’ef3§I °§Ig u:e§i§§rLts5«§1 ‘fiotsf*eca5on, in the
eppiicati;-§:g:; riaénpondent had cnrrectiy
ehawn§%hué%Lda§%%%§i :5 application filod by her as
11.052 of sit: in quwtion has bun
md§A 1:535 favour of an rupondont afar

A’ o1f1V’Vt’i’1a”canbe:-ab of the applmtian and the
V raeraly mama the appellanw feit dwat
the aim had been wmrzgly al!& to Ewe

AA mweéfidenn the same could not be cancafiad at this stage
3 w the satin amount sf consideration for tha allotmmt

of sit: had but: daposihod with flu first appellant ~ BDA.

Respondent had incurred loan from the Bank and has been
repaying tha seem. Further, there ‘3 no default on are

U3

circunwbancos of B10 inmnt case. We dc find any in

this app»! and pass the following 0rdar:-

The ma’: Appaai is dismmaefli 3 j
L i %S:!%/

.xChi-§,=>§§’é,1s’tgice

..tuma ,. ” ‘

% % _ ingzex; kg/an
” ~. , : Yea I No

Nwgfigi 1:”. “‘”‘¥:: M)~§”( W ‘ ‘ W’ I ‘ \’glK _’, ,~ 3 « «wax = 3’9″ -*-”\.-‘~” ‘3’ ”’»-”~ ‘ ” “\€” : 2’.= :«”’«I ‘ WW -\~ ‘V . ,, 4 . . .
“””‘”§’§'””””:§”‘**’§”‘& Wm WW%\%¥%.m_;m§amm;%m mm mm: W w%§&§’«é2§%s§’«ar::»,a»% mm RWMRE W %””iz:\x¢M””i§ WWW ‘(K W IN IA]