High Court Karnataka High Court

K G Sunanda vs The Karnataka Housing Board on 17 September, 2008

Karnataka High Court
K G Sunanda vs The Karnataka Housing Board on 17 September, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

IDATED THIS THE 17% my 05' SEPTEMBER zwaj

BEFORE

THE I-iON'BLE MR. JUSTICE Am'  'if  _ V %  

WRIT PETITION No.451 14;2omiLB;%Re;g;  

BETWEEN :

S:I1t.K.G.S'unanda,

Aged aboutfiflyears, v_  ; _  _ 

Wife ofH.L.1\duddcgoWda,"*    k  

Residingat Holaluvillage, "     
Mandya'I'aluk&I}i:=A;I'icti.-'"""'».;  3 «,..}PE'I'I'I'IONER

(By Smt. for
l3I'irL-Ch'id@Hafld£iY3ag fiadv-)

AND :

_ 1. The;  Board,
 V  by  ..... 

" l"\
'Lw

 ,C'3a_mu1issieni~:r,
 ,_
13a11galort3;_~. __  "

. 
 Housing Board,

  K "    1% Mysgre. .. RESPONDENTS

 A   (33; Sri.Borcgowda 9., Adv. for

Sri.Basavara_i V.Sabarad, Adv.)

This writ petition is filed under Alficles 226 and
227 of the Constitution of India with a prayer to direct

 



'He;1ce_,fL_j   to settle down in Bangalore,
 glass aofifieafion for allotment of a house site in
    allotted House No.HIG«8 situated at
.  :1 however, the said site was not gven to
4'    of several requests and reminders sent to
   :18' respondmlt-Board. Since the petitioner had
   to move to Mysore for domestic reasons, she

requested the 1" respowndent; that in place of the site 

.. 2 -
the respondent to eomplete the process of allotment of
site bearing No.86, Jayanagar Tonnachi Koppal (JFK)

5"! Phase, Mysore, by giving rmission of Rs.63,00{)/ «his.
the sale price. '  

This writ petition coming on for hearing' ,    A '
the Court made the following:   ,\ __  ,

ORDER

The petitioner is quesfioififig. ayletjon
dated 09.11.2004, copy»._pr at

Annexuxve ‘A’.

problems and she

was taking the Doctors at Bangalore.

/

§:…9r before 16.05.2003. Since the
‘ie sum of Rs.63,000/~ way back in
z and the same was reqmmd to be
the total amount payable, the petitioner
‘eorrespondexlee with the respondents. But

‘ she did not receive any reply. On the contrary,

.. 3 –

HIG-8 at Yelahanka, Bangalore, she may be allotted a

site in Mysore. Her request was ganted and a
situated at Jayanagar Tennachi Koppal (JTK), 5″‘
MYS-ore was anotted. It appeals the IJCtitio3’1er.–_%’3% ” e-
eorrespondenee with respondents 1 aged 2
deduction of the of
she had paid in the year 1992 :(‘3fi_”1,=
Yelahanka. It is not in dispgxtee-13*

has issued an exchange ,i._£i.O3.2003,

copy of the same,~is”.et;”‘ amozmt

payable four the size,,is% eI2s.6.*2»1,55o/~ which is inclusive
of a sum of’ e1.{)’,£}()V(3′,=f,+ Annexure ‘B’

also indieated teat amount of Rs.6,21,550/– to

}

-4.

the site, which was allotted, was put up for auction

pursuant to Annexure ‘A’. Hence, ttais petition.

3. On notice, the nespondents have A ‘

appearance and have filed objectiona’ e-In

statement, they would contend

amount was not deposited, e.
issued and the site in quest1on_ ‘ pp fo:r”auction.
Hence, it is not open for quash1n’ g

of the e.uctioning« 3:

4. not Ilotwithstanding the

notice issued’ the the site is not as yet sold.

listed before this Court on

auction, scheduled to take phaee

notice dated 09.31.2004 was

– subject to the petitioner depositing

Rs.5,50,000/- with’ respondent No.2 withB’1′

xireeks.

5. The learned eounsel appearing for the petitioner

submits that the said amount has been deposited. The

‘§’af3__i§s.v63,'(}06,!.«.,. *WhiCh was paid towards the

the rcma;imn’ g amount would be

% 10,0001} which would be the exchange fees.

‘T V . _ filament 91′ the site in question in favour of the

ggeétritionex’ and she having 119%: E1 served with the fl

– 5 –

said fact is not disputed by the learned counsel

appearing for the respondent

6. Appaxently, it is to be noticed that in ”
for the site at Bangalore i.e.,
petitioner was allotted the site 7}’
amount which was mid
site at Bangalore i.e., (bf
ought; to have been flven
But howevm’, amount
as contend of which the
petitioner : Rs.5,50,0{)0/-. The

bajianoe 1,550/~. Indeed if the

ai}in us3Vé1it.Aaf sif;E%» is deducted from the total

Having P6@I’di11g to the fact that theme was an

%

-5-

cancellation notice and the said site is still being vacant,
notwithstanding, bringing it in public auction, I

the View that the said auction notice at _
so far as it relates to the pe1:ia’on;e;f»’is hfai3ie..j’x ‘4
quashed. Indeed the petitioner
exchange fee of Rs. 10,000] -, 3

at the rate of 8% the _ a’liot:;131e;1tAvVV7i.e.,
17.03.2003. On deposefor the
respondent shall ex’e(;une:”t}1e in

favour of the ” order

is passed:

(3.)
notice in so far as the
3 -. site No.86, Jayanagar Tonnachi

_ Sm Phase, Myswe ml measuring

0 rs-xaetfjso feet stands quashed.

u{c)__’I’he” : petitioner shall deposit a sum of
§:s.10,000/-with interest attherateof8%fi’oII1
17.03.2003. The said amomt shall be
deposited within a period of two months from
today. , fl

SP8

((1)013 such deposit, the respondents 1 and 2

execute the necessary docmzaents in favot2_:?..’4:§f ”

the petitioner.

Rule made absolute.