OUR? OF KARNATAKA HiGH COURTAAQFOKARNATAKA HIGH COURT OF KARNATAKA HJGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
IN THE HIGH COURT OF IERREATAIEA, BHNGALOPL5
nnmnz THIS on THE 25 TH may as July 2fifi§§O',
BEFORE
THE H9N'aLz HR. ausT1gE-_A.s;fid§#§a#'OfV= u
w? as 13334 or 2ad5At§*¥kihhn:O :Via'*T
8ET&'EEl'i
an-an-an-auuuu-4:-u-nun
Mrs TSIRHMALA ENGIH§ERI&3"*flOOO:
PLOT wo.451, 4TH FHA$3,; jV.'='»'
PEERYE INHUSTRIAL Anna,'.-*;
nauennuas 569 959. _M_>, X'u
REF. 3? R.HA§I,EAR3NER"; _ ,O3 -1,'
5 fa»V.'p 3"" f'a*<;.w=PET1T1oN3a
tfiy 3:15? $'g§§Rn:§53nv.g
AND . . ' . ., ll ~.
--q:-nu----u'cnq- .
VINDE}3'I'R1.\L"'--ARE83
nEv3LQPHEsT"5Q3£ng 'v
I: Fhacn, RhsHTRoTfiRHA ?ARI8HhT BLBG.,
1§i3,,HRQ?ArH§m§A<nnAs,
°".aAxqxLagz«5ao ooz
-,';EEB,*5Y*$fiIEF xxzcuwxvz orrxcsn
mO%r:mm-:%O%%
. . . RESPGNDEI-IT
(fig s;iO3 R gnsxzvnsnsewnn « AflV.}
L , THIS 'LP. ?I{.:ED §'RAYIHG TO CALL FOR RECORDS
FF'.€0~! THE F:.ESPO!41DKN'I'S PERTAINIKG TO THE PETITIGNER
}PL#B'l' Ct?' {.3141} A115 UN PEIRUSAL OF THE 510$ QUKSH 'THE
V' IMPUGHED ORBER DT. 23.6.2905 VIBE AKNEKJG. TO THE
PE'}"I'I'I0h¥.
'l"H'IS PETITIGH CUMINS BM FOR HEARING THIS
BAY, THE CUHRT MADE THE FOLLGWIRG :
é
5. The zzndisputad facts are thVat_p than
respendent has allottad the plot
Penny: 4"' Phase indzzestrial ax:-an,'? .::3&n:_fii¢i§,%"'
maasuring an extent: f :1§9"?~g:§;.::;ai§§&::s: v'1;{n§§er '
least: -czum-sale agreement -fiazxzad 5
Possassian of the aa.id'=§3;:>t {:5
the petitioner fii'""J:évz:sepect of
the anj oymorxt or conditicms
were irmzjm-'=,:cV;£',1 '_'. In this
regard required to put up
<2c::nLgs'*:'tézc%.:§§g<L'.:svrz..é : as Prcwided under:
the "2a:aE_.:§ ,.-'kfiaping in view the sat
ba.§'.:_k_a ,v:}'9ef.~,_ "'£:ea.a to be retained an
the lease agreanzent. The
,§:'a;if;i§:::'_:i;«:.'*11::-'e:4§;.%-£h§i;gsa.£ter is said to have put up
can§t_;§i1et_ié§§é.V. Aéznly ta an extent of 231 square
.. _f'_j ..4x_£sc:t9r3 " fie'? alleged by the reaspandent and
4..t'}§.T§r§_f'§%x:¢, the reaptandant being of the View
' the plat allctted to the patitiorzaxz has
been utilised in the manner in which it
.uuxI Ur uuumamm Hum couxr_o:=. :<AmATAxA men COURT or KARNATAKA HIGH COURT or KARNATAKA a-new COURT 'or I(ARNA1'AKA HIGH count:
was mquireé to he done despite the legume at
i...
DURT or KARNATAKA HIGH ccwar 9M;ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Hie:-i count or KARNATAKA HIGH (SOUR?
sufficient time, thought it fit: ta issue a
show cauae notim: to the petition§;;":V:¢a§Iii'i.ng
upan the petitioner ta show czaunseiiazuiAiftéifl
the allcttnent to tha axteyiif' £ '
aha-aid nut he carm311a&;__ .
prmriarion C:A.J;au:1§'ac:...Vj'v_:4VVA" §$f thé'
agreement. w§§"'* igauad an
21.3.2005. The 1a éti$i§r;§fJ:: to the said
noti-ca The
by its order
to an extant
at in tha said plot. The
zap: o$§:i%e:;_ in this petition.
"»:':_aaae put forth an behalf of the
that the respondent was not
in cancelling the allotment: of at
V. ‘*,*,g*.a<*::;t't.{é.ar1 of the land in the manner done since
ta them, they had caxtain financial
V' '" di£ficultias in the beginning to put up the
construction and as such they had ta, in fact,
L
"'4:
OURT OF KARNATAKA HIGH COURT OF’-LKARNATAKA I-HGH COURT’ OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
with regard to the insertion of Segtion
34-B tea the Act, the learned. cou:;;§g_9e’j}i.’V”-.:iiias’:::$i1J,d
amntand that thaugh such prcéifiaeiéiiitt
available under: the Act, j’iAt'”i.sA_ “–4£.;z” O7
to decida in such art’ than tzfigtfirs
notice: sheuld be issuctigir ns§t’? V
‘3 . In that 3*-‘9é’st 4′ tatztenti one
amraxmd by. thgr tor the
paxtieaf jjti1.é:””jivapa::a no doubt
woulfiaf events that has
takégz as the zmdisputod facts
which.’ me above. In that
hg,;:tgrounxi,~A tardy quassticn ta ha considmsad
11%, .t§:..V§ah¢thsr the xeupondent is justified
the lease ta an extent: of B90
“:ii&teru as in dune vide the izmugned
O ” e.::g_deV}:’? dated “.f.6.2005.?
8. While coriaidering this aspect of: the
matter it is no doubt true that the patitioner
has hean allattad a plot in the year: 1976 and
J2
E.
JURT OF KARNATAKA HIGH COURT OF’¥_(ARNA?AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
gsassassian has been handed over on 22.3.2+3_.9′?6.
It is also a fact that the petition¢f«.I.:”:f:fi€i=.!k!5jf*.i:x3?ut
up cxonstxuczticrz ta an extent at
metaza. At: the outset. I-ii11a¢t.’1§s§q;ifii;fiJ§§éz§:VV:
noticed is that the
require that the bi»
utilised for thwéiibiwnij granted
anti while puttin:gC1ip”‘ the same»
ix tea be: approved frcxu
the ‘i{;:t.her aspect which
req2;i’§iés:f§.V:,;> that the tartan of
the zliiiéasd the coamtructad area
51’:-cV:«_1.§L;:’i 1:19;. than 50% 9f the plot. If
‘t’§i3i’s:,.A~–ei532gctAVi§i:f”Eha matter: is kept in view, it
ta: impaaa 3. conditinza that the
should be put up in the entire
pl<§tmI.'§éii'1¢9 than szcmstructad area svmuld cioponaci
the nature of business that would has
i __?ca::ried out by the allottoe because in certain
type cf huainaaa it: may be required that the
canstructed pcxtion shall remain to the
12
‘a’:.
OURT OF KARNATAKA HIGH COURT IGFV-LKARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COUR’!
limited extent and an open area. wcmld be
required for the husinesa puxgmae
state the raw materials or to
fiiniahed pxadutta, which Ja&_e”._ d:ati§¢;”._§:eV1:r’six in 91′
an open space. In the insAtgiitV_A.
is seen that initiallyvjizha ti-.3,£:tm_¥a:xut:vv ‘V§§ét§V’ tot’
decorative pxinting, 2thévfj4;$§§t;.itit-i1e’.t””than put
forth as. scam» that difficulty
he was f§;t’%:§§fi ta gs.}.f$e for granite
poliahizfié .«– ‘ If that business ‘
is axtent cf open area
wouléét-a stare granite and as such
all, _ tiiesfé of the matter were
né§§;i*a$*-«’$atj;.1.yV”t:s”‘is-h <1'.-cnaidmzed by the raspandcnt
ta: a: definite conclusion on this
'a.g£rj;$a<:t. ' ' Fltha mat tar .
Though the patiticmax: had not put
7!:f::;tth all these meticuloua details in the
'tmnjaction statement, if the petitioner had
been heard in the matter, the same could have
A
4-.
10
been hmught ta the notice or the xespomnnt.
A pezzusal cf the reascna indicatad
impugned order dated 7.6.2005 wouzfi ;§aia§t§a
that the respondent, $.33. fa.z:’c;–.ha:§
to all tha details of the bhj§¢£i6n$7Qhié§»£a¢
been indicated by £h§*.xa§§and9§t,*fhut’ has’
merely statezd thyagf; tA1:3a3 ..iit_.f:a&zs_.n.-..-J’ ‘ f’a.::nvi:ahed by
the allcttoa and
acceytabl§h,. A:V “§:c;:der ha: been
passed rm’. mind insofar as
the extent which
it has hark: 1i2:a:’w.. ‘ %
‘I.£Z§._§ ‘ oihfifi «inspect at the matter: is
:fi’§§:;:t;;i’=.§:§r.1 of the: Act has baen inserted
%a% to Eng 35% gn&[ay the time the notice in the
;§zgaen§i” r:;§s’-3″; has bean issued, the amid
has already came into fatcta.
T::?.1}ei¥a’ f «:>fe in at matte: cf this nature. it is
agzfitéépxiate the ::espondent- Board should have
iéitaued. appxtapriata notice as <::cnte:up1a.ted
aunr ou= KARNATAKA 1-«en COURT gs "!§ARNATAKA HIGH COURT or KARNATAKA H16!-I COURT or KARNATAKA mo:-s count or-' KARNATAKA men count
1;
11
under the said pnavision sinae said
imertien has been made with
purpcasa to pzcrsrida an oppaurtuzzi’-fir
allottee to rectifir the 3V.&’p’aa,«_ Oi’
wauld be pointsd out by V’
is aha ma-re opgortmxityiikhi
to the al1ttee”~..V_’1:o O”the’A”V§p1ot is
utilized I63: Eh; ‘O it is
grantad. present case
the v”j:’Vr§–§;p-éradent cannot: “be
auatainedi”‘1iéi:VAV..:’:V:%fii§f”” i;fi§”””;:eaaon of non
a.pp1iaatioO1:é V in the
irmugned _:::s.r:§é”1: V_:da:t:’Va::AiO’-._O”?’;”‘:6.2005, but a1a for
;’Ii€=r€3B9€i:i§iiLg2,.A*-O’§€i.1;h “” ‘matter without pxaviding
to the petitionsur as
Section 34-2 a: the Act.
bei’:1g°1~ ea, the ircqaugnnd amen dated
is liable ta be quashed.
O However, liberty is r-aaamrad. ta than
.’V..’OOO’e:4’§Oape>ndent ta iaaue a notice an cacznteraplated
DDR1″ OF KARNATAKA HiGH COURTbQF’-LKARNATAKA HEGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA I-|iC-EH COUR? OF KARNATAKA HIGH COUR?
J2.
IURT OF KARNATAKA 1-RGH COURT EQARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
12
under Section 34-2 at the Act, if they at:
ckmoaa ta: do and only thereaftar, prooued witfi.-__”:
the matter in aaaardanaa with km.
12. Acaordingly, the under
which it inpugnad. at Ann-image-ff~._”‘tg
petitienar is quashad and the sis}
allwm. No «murder: as tov ‘€é*3t€_g ” ‘ ‘
W O O % judge