High Court Karnataka High Court

Mohammed Inayath Ahmed Khan vs The Karnataka State Khadi And … on 20 March, 2008

Karnataka High Court
Mohammed Inayath Ahmed Khan vs The Karnataka State Khadi And … on 20 March, 2008
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT   ~
I DATED THIS THE 20TH DAY 0F.MAI§CII  I

BEFORE-.V  I I  I 

THE ON'BLE MR.    
wmr Pm-TIQ__I\I NC):  2905 IGMI.-..RE&I)
BE WEEN: I  I  

IvIOHAiv'dv'iED maria? AIIMED»  ' '
AGED ABouT_.4-a3zEAR:s:; I  

sxo MOHAIVIED A5%ui,AI., K,H:"=.N.  .," " 
NO.3'2 85 3:3,' 'Rim EN'I'--.L_Vt*)_RI£S IFACFORY)
    I  '
P()ST:,KU-KNOQR, 'FAI.UK.;YALBUR(}A 
D1S'T'E:iCT:KOF'PAL   _

T) .
r ETITI O N E R

(By S195:IMAHIviOOE5"?V"I'PEL; I

AND :"

 I  'f1'HE"K«ARNATAI<A STATE KHADI AND VILLAGE
* -. _ ..lNDUtS'T.RIES BOARD.
2 I10. 1U,uJASMA BHAVAN ROAD
"£zA_N.GA;;oRE--s5o 052
I3Y'iT-st::11EF EXECUTIVE OFFICER

2 .. 'I'H,E DISTRICT OFFICER
KARNATAKA STATE KHADI AND VILLAGE
INDUSTRIES BOARD. OFFICE AT KINNAL ROAD
POS'I':KOPPAL, DIS'I':KOPPAL I

 3 THE SPECIAL 'I'AHASILDAR
KARNATAKA STATE KI-IADI AND VILLAGE
INDUSTRIES BOARD
GULBARGA DIVISION

)2
 '
 



mmwxmwmMmmT _f'fig2fi
GULBARGA ".RESH$NDEfiTS T
{B3,..r1;; SAMPATH ANAND Sf{ET'FY,l,{I5V."FOR R1.;«  V'

3
Sri: H M MANJUNATH, HCGA FOR  A. 

TmswmrmmnmuémmpummRmawws$m&='

227 OF THE CONSTITUTION OF'L'..INDIA, W{.'I_'H"{'.' PRAYER TO
QUASH THE :2«.4PU«31~1EDi__ <:n_2_DER_..DA*PEL1_ 17.3.2uoV5 PASSED BY
R.3 AT ANNEXURE--L; DIRECT THE R+Es?UNDENTS"'rO RELEASE
THE SANCTIONED EAL-AM?-E. LQA1:1AMoLIN'?.'OF RS. 3.01.910}-
(REPEES THREE LAKHS ONE THOU:SA_T$IEi. I\iINE HUNDRED TEN)
BEING THE PART_OF THE M._AIlHI--NERY LAND )'}'RAC1'I'C)R-TRAILER
VEHICLE LOAN«'AMOUI'§§'I', AS..:VPER~.fTHE' S::ANC'I'IONED ORDER
fiT.9,r"15.2.199._9 P£%.SSP.1".)'-B'! 1::1_.A'.'--.:.* 

This  ;F1*s::t;_it_ior_; cq::$i11itlg;9;1..§foz' hearing. this day, the
Court mac'te't'r1§; foflpwiiig.
 QRDER

 ..'1)Btifi(5I1EI?~--iS befom this Court seekfulg for issue of

' =wT1"it _t)f..c:fe1fti0:1%LTi to quash the auction notice dated 17.3.2005

 *.xrl'iti€:l1 is;.V~V'Lié,1V1F;)i1g11ec1 at Am1cxu1\3 --L to the pet1'11'o11. The

pct'iti(i 11;1*Vhas also sought for issue of writ. of mallclamus to

~  £;1Lij,_.&r_'.-'.r. the 1'BSpO1ldC1fl'.S to release the sanctioned balance

flcan 9:u'1{:u31t cf Rs.-£101,910,!-,

Jul
-1».



2. 1 have heaitl sn Mahamoocl Patel, leaxjied gtailgsgi -

appearing for the petitierlier and Sri Sarnpatiii  it 99

learned counsel tier the 1es1Jonde11te';«¢  ' 

3. uavmg he..1.'. t1-e reepeetiveleained' «counsel, I have

perused the WT"it papeie} 

4. The lieiifiéiier is the' 11* "5 tire
benefieiary   the Iespondents as per
the   eff Khadi and Village Induatiies
Board. \.'r'1-is: 91j1x::ijeCVt"9.l3ei11g Rs.9,88,000/--, the loan

g1fa.§ited.by thea1jesj1;)o1idei1ts was to the tune of Rs.9,08,000/ --

A "£9514" t1;s~._';;gjree111e11t at Annexure ---A to the petition. As per

 . t';':Iiu:-  'rid uie S311-eti_1. e1__er dated 9]15.2.1999, the

aii10t11it.".nzz=is to be '1'e1"""""1  "1stal'.:1e11ue. .A...1.3QI'd.i_T1i! to the

 AA petitieiiei', in so far as the ainount which 11 1 be": ""itia1'.y

9'  V're1e'asec1, the petitioiier had utilised the same for puttiiig up

 the c:onstruc:tio11 of the unit on the land belonging to the

petitioner and the amount had been utilised for the puipose

1
13



Lu.'

for which it was granted. However, eVen"~'u1o1i§Ei'--  .
subsequent instalment of the loan __a1notint' ~-- he 
released, the respomtlents deliheratelgo   ':1'-J:f_1k"'_1'i'

appmpniate steps for 1e1ease"oi'--..tl1e   115a 

caused great. difliculty 'for the   out his

SB

..J.iviti_.:3= Therefone, i1e_iti1er'.the_ 'could be completed

1 time nor z=Ji}r.9.1I=.eu;r1»t»--eo--u1;_--.he repaxdtuy the petitioner.

I

Theieibie, 3-his  lltiffltj  ":'e:«:5ponden.e "weld. not
have     eaid anionnt. ""3 do"! in

the piesent   for the petitioner in this
iegaltllliefers tot_.lt1:ie.euh:SeqL1ent release orders to indicate
that at  the amount had been released only

.  _ A  fepieeentntione were made by the petitioner which itself
   that the respondents themselves have not

1.’._.11ne of the agreement while releasing the

It is t’u1’mer contended that even the order
V’ V. eoitceiiing the loan ar *1 i”‘”?<-."i1EITLg the same, which is now
proclucecl along with the objection statement we "ot. made

known to the petitioner. Therefoze, the petitioner was not

41

aware of the cancellation and as such even V’
the said date viz., 12.7.2001, the viiiade
zrepresentation seeldng for releaseof

…1e peti1:L_11er th,1 ,fo1e aseaile” the aiiotioi1.Vfi0fieeV'”whieh isV V

5. 011 offhfi. counsel
would iefejr-to to contend that
out ofm; sum of Rs.6,06,090/–

had heen._1eleee-33% the_?pe11tione1′ and despite the same, the
_]Z)B1’it3iOI1’Af2I?:11ElVd’ any portion of the amount.

Theiefoie, fhé’I1fiSfiOntifi11tS were left with no other alternative

, but to .ean%c:el tee loan -,..aL1.–ti-11..;1 -_Ld the anioluit

it ‘the loan aclvanced to the petitioner is under the
«’–..V”€?.£1’1.::isorti1un Bank Credit Scheme which is the scheme
floated by the Khadi and Village :i11dustries Commission,

Mumbai and the respondents heiein me only disbursing

I
J;

agencies of the loan eanctioiied by the Khadi iaiidi V’
Inclllstries Commissioii, Mu1nbai;'””As¢ per ‘é V
irrespective of the beneficiary tlie.

,11_1,1.11it would have to be the-ii

interest. T’ en:-fore no ii1:i11}’g’5f

grantees of t]ie”l9a:n.;””It* t11erefbic..e(3i1tended that the
action iiiitimegl ti1e”1feepo1i:i.é§j11tfs acoorclance with
law- …. ..

6; the=1’iVal eiiiifeiitions advancecl, a perusal of the

wiigfpupers WO1_i1dV’iIldiCatC that the saiiction oitlei’ is as per

saiictipii .4i.A”J.§i*’ci’1ie1*. As per the ‘semis of me agi'””rae1*1t., the
n§1inoi1n.i::’ is to be iepgaid in 28 quarteriy instalments of
V”Vi.i%’R$;”19,998.75. No documents have been pmduced along
Héwith the Writ Petition to iiidicate that the instalments as

coiitezuiplatecl under “the agreeuient has been repaid by the

I
4;

I…-1

peiitioiier. ’11 31 y évT::1t,i do ‘rt wish in g” tum’ ‘*f;’.,%:–. _

aspect of the matter since these aitgili disp’dt£d-iqiiéstialla =

fact which cannot be n=.-solved in i

7. The only point to be ii1ée1isei:iVe1t:ci”at;i:tlii5 jiincttut: is
as to whether the Iespgiidenis §=.H:§f’rc..Vj:1i’.é.iiiied in b1’ing;’u1g the

piupcrty to sa1e__as 1)€1’A..AIiI’i.tV3}fl.l_}'(..!b –E§”vtO’1i::§:.0ver the amount

flit} .’Vf.§.i;3=Ifi’V£’1.:’:i’Afi*}.i”fiS”§T}§?3 Ghiacficii statement {if
the the peiiiioiicr is not
diS1)l1i¥3;;JH0iETt3W4i§i1:,’:.:flTi¢”iiifiilgiltfi put forth by the petitioner is

that. _the }~’.-oaii ifiiiiotlnt smictionccl has not been

3 V’ . ‘1’éi:(%:£iSt_’JC:1 ij3.A favAoi1i1i””t3’f’t11e petitioner and therefore the pmjcct
V “:p;::mp1cted and the business could not be
the inanztier envisaged so as to enable

1 of the amount. It is in that regard, it. is

“’11 1-1 n:-1 {~11 nu.

‘I1.I.’.Il-IE1 lllfilt 1…]. E F-.r”‘-;’-II’ 1)’; ‘-1 3

LI. ¢J.’Lr 141.11.:

fcamioi; be jusii1’ied. in a mat

project is to be undertaken in the 1118111161′ as agrceci to

J_J

between the parties and if there an: any b1eaeij:”ot’f A ”
the sanction onzler or the agIBCl1l|?fHt”b3.t9V€=f’;I.V1″fii#%.’:]L}%f’iiéS, it V
would have ten be Iesolved beib1eVaifi

However, the fact that. w}1e1i»tj::§e».. t1iis’» L

‘””-=’ ‘* by aee-.afl:’.ng V at Ailnexllzje —-L_, this

C’o11r’t stayed fie ‘ e=.:b’eet .9 certain
terms is evicielgfi f:t'()1″I1; A ‘fl’1’e– ”
petitioneq. £f£fl’3;E1il’1’u(%ifHRS.2,OO,0QO[- at the
rate o;f_Rev.v’ eenieveiieeeassiolae as orcleled by
this Cp111f_t.– 1 to.’ this aspect of the mattel’ to
indicate t11e–fias shown some bonafides after
a1;§gmae11hi§ th:'[fi;’C’oeit \;vitl1 Iegantl to his intexltion to eettie

V A «the m:’.f1e1_:, ‘What requires to be 11ot1’ced at this _junctm’e is by

schedliicsi as i11dieat”i flrrein. Sfiiee the .’.:1’tl1eI
A lnluceedinge had been stayed by this C’o111″t., the Ieepcrident-,
” ‘Vin event, would have to restart the pmeees, ultiltiately

the 1Jet1’t1’oI1e1’ does not settle the issue. Since smne amotmt

I
I3

is depositecld an opportunity could be g11anfed_.””fo ‘

matter by negotiatillg with the reap-:mVd.t3I1ts._” H ‘

8. Thevcfole, keeping aspect in. view; satiation’. . L’

notice dated 17.3.2095 17¢:-E1i1_1_l{fi’3s’s’~.’__ ‘#9 be The

pefirie er is m be fieauztted *_ make .11 “pi: Jonllate

re1)1esentafien ‘tat: the 9a- é;v_ Pihaéi Jillane
I]1dl.lSt]’i£2S.’ V’ :’T’i1’e repleselltaiion is
Iiiéjsuii 6:; Village I11clust1’iea
.tl_1e reason that the cirmllar
pmd11cAied ‘by ’tile along with their objection
stafugzment ihiidieate that in so far as any concession to
of Consortium Bank Credit Sc:11eme
i-.._.’..V1.Vr1«.’, would not he autlmrised, but it is the

Iihafii and Village I1}…us+-gee CL-…mi-Helen, Mumlwni,

9. Accordzingly, the foliowillg:

P

I) The auction notice datsd

II) The petitioner .’is’__ atii” 1
appropriate 1eprcssiiis’vI.oi1 ts’ Iifspiigiclsnts as
well as I{iiiiitl.i §;;§1’tust1’iesiiiifiéiinmissioii,
Munibai the facts which

1’_¢”eai:i”‘:;:j1i;’:en pmsent. pctitioil

Q . jitiieh iespondcnts as wen ‘s fl’-2′;
_. ia1_idVil.lagc Industries Commission,

A l\I’_i1ii1ii1″t3a=£.–«’-vs71’tl1 vegarrl to the grant. of concession
iepayincnt of the loan as well as to revive the

A iiiiitasny, if the same is permissible as per the
. scheme available with the rcspondciits and the
Khacli and village Industries Commission,

R5111 m’i_

‘I1
11’: -I..nJ..|.:n..a–us.»

I
12

III)

VII)

The pefifloner is permitted to . ‘fi1e
representation within _a~ sfifcckg ‘
from the (late oI’1eccipf-oi’ ‘0.f 1″.h:i”&I 7f

The 1wespo11dcntSj_$’h§i]1 t1A1’e1v:t:.2:;t’t:_::f-‘.:Vr§(A*:’§t._1’.-‘:*.–i.t.iV.Vt§:1-*3 mid-. L’

clispose of such _Z[_’.I’31V’)’.”1’v’t;SI’.’£I_V_1t:t-“l1Zi()’Ii’ avé:-coltlallce
u di._}1t.)-11211 of the

‘$113.11 11.-at be

fieimitted to wiflldraw the

2,ao,o0o/- which is said to be
de’]gn_.§iAAi .3 d’ :]4;i’_\;v:_:EtV”r1(=§’.1Jct1’t:io11¢:1~ before this Court.

is directed to draw the cheque in
the the first respondent herein viz., The

iisfillataka Stats Khadi &. Village Industries

The: said a1nmu1t shali be credited by fin:

respondents to the account of the pettitioner and

the same shall be kept in View whi!A§S:–co’1Ar:1i;=fi.5’1ihie–1«’iii*s-55′

the repr¢::sc11tat1’o11 to bcmade Ht}iE’::}§efifiQfiCI’;’- u u

with the above obsc’rs{ati01«1S._’a3.1d dii$r:£:fidj1s’,a[ti2e.”‘

petifion stallcls disposed O1’dBl’ &S iiosfg.