High Court Karnataka High Court

Kanakasasa Urban Credit vs The Director on 11 March, 2009

Karnataka High Court
Kanakasasa Urban Credit vs The Director on 11 March, 2009
Author: Mohan Shantanagoudar


ms 1*:-;E Hifié-§ C§i.§§”{“§”‘ £2? §(»&§’?i§’éfif§’fiX?<f£3s _'»-.:_:'~..'

Cmcm" 8Ef\§€H AT m-mRWA.Ei§"'%%%~}%A'M%

BASED 'ms "ms 1:?" Dgfyf ya;-" :~a:;sg;2*,éé=; ;2'§i§gV {

WW
mg %~§QN'8i_,E MR3i.}S§"EC§§E'*—?§sf§§§;§A§*§é:'E:-§{é;§?§§_;?9;£§f%é;QfAE'%:D£.§{D;'$"?;
Wm" PE?:"§°: o:x; §\a§.féj:;3ss%:.g2é%G§–{§p%é§c)
§E'?'¢VEE§\é: V A VA

KAN.fi,§<§g§,3f1.\_._SA i:3'R3,:é;;i\: i€j'?;E.§iV"VE" K
CG~GPf'Ei§:?:TZ'JE–. s:3e::E'§2.E:: % i;.fI'–"§,,
YAR;,é;{L£fi._T*?TI£g';'– Qi::$§gvam-¥:k»2AaagaNNAv&R,
LAGE%*A:’%Q:s3” 4~G”‘*:’§11R:3. .

L A ,,.§>§TE”E”E{“‘;§’éE§§

{ax $5; E;’F;-:V§§_L’.’i§;L§;”§a§VG§fix”§”Ej

% k:.kéx%:=s§s3A.M%”A ‘

‘z”:a*%§¥i%.%§%.;i§.§C:m§,

.§;’f;RECUi.’?°L§RA%. ?RG§i.§£E §’~’%.&RKE”%”I%’~é’G,
Rfiifififixvfiifi Raga

” E.&%’*s§SAi.GR§.

& ‘i£”:«:§ §.§§ECL§§._Ti§Rfi£._ sawajcg
§v%AR§<E"fli'x§G CGi%'%§V%ET1i"EE;

§fi&}§’~§$fiC§”?’E,

Ix)

SELGQBM §§§T1?’;EC”§}
3%’ W3 §ECRET§5z§Yx
,§RES§3§f’x§§§E§*%JTS

{ifiy Smi: vzavnamnf mg? mg $2:

ss§.§~«:AL:.:s<:za1:s;xé C.3£3x$fixREQ§":"} §§w'GmTE $s;;:§ 92)

"ms pE'm":@:«; :$ mes L§§'é$§R fa§;:*:%:;§§V:§;*;k;% 225

Am 22:? §F Tfifi CGi"éS'E"ITUTEG§\i G? E§x%.AT}E;'3x._§}¥';§£?:Yi'i1'§Gv.
"58 Q%.§£aSH Tag E§V§?L§S§\éE§ QR§ER;'_§X¥{}_"f'EC'E':..V:'3;'S3";:'°E;ii'E?:;
av T?-*§E ma RES§{)i'*si§E§"'%5"%"~DT;_'2§h,53§3..f§}&v._j'?afi'i}E'j.

;&_?é§'%E§<i.§§;.E~C QND ETS

3":-2:5 PE"§'ET1S§\E Cégxeama C} §\§V..F$?i"v§§é§LE'%'vEi§'éfix¥*éY'

%%EARIf\éG THEE gm, ":";»sE k_£$§:2:T zvzgmg "mg
gsaafiwmsg: –

17K fg§§§R

_ S%*:fr:.~§v§a§§§§;aA:’§§s:2~.-“1Cfiasafegéy makes fifiiéfie an

e.::§ :”e§§;3′{;*:*;:3Vant §éa,,Z,, $m§.’u’§£§3/aa:’5:%:§’3§, i-Efifié?

_t_§T%<;é$«..;fé<:飧*:{e"_1;;$n fieéxai?" af Féfigfififléféi fiéai.

V éfé 1e';;.~i}":§ g

" Thg geizitéagéer Es géiamstted a 32% $3; the 2%

" ."'V.;%§a:;a;p§:z§%nt -~ ,fi\?§'éC§ Sgamgatié, fér ma suygageg 9?

M

{LC

£§§E$i§""t.§€§§§.'?fi $5 ttza fight: fat" %ts tra'ee:°;§3t:ti;3.§j3:t»-.4'§t't:.V_ §:§"iE

batzefét at the ttaafats fife tagga cum $a§;é_:"°ibé§'é,t§:«;..T'

tagies Q? ttég Eeasa sum 33% &§;.i."1$_j8¥"§'§@§'§""V§i§";'%_§'_'»€L*%V'§:t?'V§€Z'§t:C_é§» _

swag with the writ Q£:§t%Qf*s,

3.; Thg E3352 Cum-:s–a:§é:-:–.3’gr&en’€émvt. $.,§””;§§;”i;?’%§ mtg

batsazeeh the géartéég_:i&at§3/jr¢iz%:s2.E “ttzs:t the aiéattee

shat: c§n3t_m:;t’-.the;: bz.;si;tm:g wgttjsh game yea’ &a; the

date af::’a§§:_2\t:fzi*:*e:-tat’, “-..jt’:–§-_§t}–tégé;’Vve§f,§f certain Lmfzareseen
cir§t:m$;tan£§$:'”§%t%:eté;fané}-{V”t?”§é~.§?§’~’E{;”éha§i extena the
time ft}? canstttzttémfi parted 4:3? one year.
State the p’$t§téoné’r’ §§st*s§%is ‘a¥¥6ttee ef the site did not

cer;’¥§ttuct building €31.31′-A’:”:’*1″‘gjVf:he stipulated peried, the

_order”tré’1at§f;gffft¢’V%’fe§5£=eiture is issued against the

AfiétitipnertS:.;g:.*t1.t%é’r4de;’ cf forfeiture is questioned in

‘t’h1ié’v’,wrj’t petition;

:4:

4. Sri.A.R.l(oiii, iearned advocate appearing

on behaii’ of the petitioner submitted that though time

was extended by the committee for conipletifiyjvvthe

construction, the action taken by the re’a§or1dentsr».’ajire’

illegal. He submitted that them’£n’actioln .;o’nV::’th_a’part”‘of’E.

the petitioner is neither intention:al._.nor.ma’lafi*de=–ib’ut’is

bonafide on the facts and”r«i.ci’i*cumstanire.’-iotivthe cases;
That, if petitioner’;::’ie._ months time to
construct the building} ‘bg_..’constructing the

_saoctioned plan from the

respo’r;.d’ent b ~

5. lgwrit petition is opposed by Sri Malliakrjun

learned advocate appearing on behalf

of §i’iéV.!3\i5MC and the iearned Government Advocate

” contended that no leniency can be shown to the

Aiipetitioner inasmuch as he has violated the ciause

H contained in the agreement entered into between the

M

:7:

céear that this Carder emzres ta the benei?%t.Z:’j«::$if~’–vVthe

petitioner emy.