Karnataka High Court
M Nagaraju vs The Karnataka Small Scale … on 10 November, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY or NOVEMBER 2o_1o_i
BEFORE :
THE HON'BLE MR.Jl}STICE M0!-IAN SHANTANAGVQUQAR A
WRIT PETLTION Ng.2gg7442gi"1g Ag' 'gm-'i'_g': _
Bggwggn :
M. Nagaraju
S/0 M. Mariyappa
Age 67 years
No.295, St" Main
3"" Stage, 3"' Biock V
Basaveshwaranagaf' _ _ '
Bangalore»-79. A ..Petitioner
(By Sri P.S. Maifp-a_a:ti;i,V.A'dv.,j":i'i_' O;
Aug ; -------- . -
1. The Karruataka
Industriai 'Deve_iopment"
Corporation !'_td.,' V.
By Managing" Director
" -Adminis--trrati--ve Office'
»Iridi.i_VstrEai«.E's§ate
' ggR'aiaima9ari _ j
BangVaEoree"3.--O;'g:: A
A :5. The'.4'Depiity'(3hief Manager (IES)
=.i3angaloVre-Urban-Ru ral
A *.e..!_NVo';SPL-
R.S7 situated at Magadi Industrial Ar.eva,._Bang'ai.ore Rural.
This Writ Petition coiiifing ;for"p_r»elim_inary hearing in
'B' group this day, the Court rn'ade.t'he folii-.ofwing. :
The petitioner foilowing reliefs:
" na"tu're of mandamus
directing' "No.1 and No.2 to
considerlthe'awpp'l'i.ca,tio~nl"'oi' the petitioner dated
20_,3,.200a'8' aisper iannlexure-B in so far as the
M a:[lli*}:»ti:g'dv_i'plot"beaaAring'=.g
No.SPL--R--58, Thus, this writ:"*petition--.'is.filelciwforl the V
aforementioned reliefs. V g V A
2. The plot beanhg'he,'stp§L§'R{:§.%,jjfieasuring 279.50
sq.mts. is allo.ttea'....in.:Vot"_:'.._onel§'lVir.V.Mahendran,
proprietor of on the very day on
which the..p.etit'i'o,ner1::was'-,al'lo'ttéed"'~plot bearing No.SPL~R-58.
On the very «_d'ay2,'Zl)09, allotment letters were
issued to the_ tipetVitio.nrer".as well as to Mr.V.Mahendran.
VPursuan;t' tozthe al'iot.rnent,letter, possession was handed over
:"~.i,n'Vfa*voKdr of:Mr:.:'v!,i}4ahendran in respect of plot No.SPL-R-572
Lea'se-cL=n1'=vS"'a.le vAg'reement on outright sale basis was also
' Vvlexecuted in_"hi-silfavour in respect of said plot on 19"' March
_'The'*same was registered. The copy of the registered
'deedfls produced along with the statement of objections by
in'tn~e...respondents. From the above, it is clear that plot
PW
No.SPL–R-57 is aiready attotted in favour V.–of
Mr. V. Mahendran. The possession is deiivered and the’:
Deed is aiso registered in his favour. Thereafter,*i.’:t’his.owrit ”
petition is filed on 29.6.2010. By the:t’ir’ne-
came to be flied, the plot No.SPL-R-57 §«as«A.Ahainded,ApAov.er.
registered in favour of Mr. V.Mahen*d_rang. T.hus,’the’-.:pr’a:}fer” as
sought for in the writ petition can.n’ot~..”be”granted;vi.navsmuch
as, the writ petition has becotme’inrr.uE:t:uous:§ –.
Accordingty_{ i_the;1irvw_rit.V”petition .:_’is._va’r’fsr.~:.r7ssed as having
become infructuo«.us’;:.. it
Tudde