High Court Karnataka High Court

Neena Education Society vs Bangalore Development Authority on 22 September, 2010

Karnataka High Court
Neena Education Society vs Bangalore Development Authority on 22 September, 2010
Author: Ram Mohan Reddy
I
IN THE HIGH COURT OF KARNATAKA. AT BANGALORE

DATED THIS THE 22"" DAY OF SEPTEMBER. 2010

BEFORE

THE I-ION' BLE MR. JUSTICE RAM    _

WRIT PETITION N0.1'7036 OF 20.10. .{EDA--,¥.f . 3
BETWEEN O V

NE}a:N'A EDUCATION SOCIETY.

{A SOCIETY REGIS'rERE.D UND'ER
SOCIETIES REGISTRATION ACT} ..
NO.98-A, KHB COLONY, KORAMANGALA
BANGALORE. '   '  , V 

REREY ITS SECRETARY   ,   _
SRl.JAMEELA.I*IMED,-"" * 1  PETITIONER

{BY SR1.     j; . 1'
AND:
BANGALORE DEvF:1;O.I§N-TENT AUTHORITY

KUMARA PARK WEST, BANGALORE.
REIj.B¥,ITS COMMISSIONER.  RESPONDENT

O' 1' {ESE SRIE.:'éDVO:L.,IAGADEESH, ADV)

 _ A  EETITION FILED UNDER ARTICLES 226 8: 227
OF"'FI'1E'(.:'()3§§'S"I'I'I'UTIOl\¥ OF INDIA PRAYING TO QUASH

THE IMPLICENED CANCELLATION LETTER DTD. 19.4.2010
 AT ANN PASSED BY THE RESPONDENT: AND ETC.

   THIS w.1_D COMING ON FOR PRELIMINARY HEARING
'~_IN-- ~"B' GROUP, THIS DAY, THE COURT MADE THE
EOLLOWING;

52%..



'J

ORDER

The petitioner, a Society registered under the
Societies Registration Act, 1980 with the object of

providing education from Primary through to Secoiidary

school, registered for allotment of a civic ame~n–ityi.sii’te,,in

the respondent — Bangalore Develop_m.e_n.t_v

under the Bangalore Development:._Aitt.hor:i4ty’—-.:[AliE’atnien’t

of Civic Amenity Sites)..»i’i?,iiles0,V”._i989.

allotting a site, found it to l0§e.l’;oc_eupieéliinaiilthorisediy
by a certain ShE1nthiI%iV%1]L{‘et;k_’%la[?¥V .l33k:§uc’attional and Welfare

‘1″rust,, v.–:hich”V’s«§{§urC.C}%2i.–.riirectiozn for regularisation by
order it 21 V’..Divisio’f_p; Bench of this Court in

The petitioner was compelled to

‘ ;iileVVJrP.N«o:.’E}1_l/1997 whence a learned Single Judge by

7.7.2000 Annexure–“A” recording the

stai.~eri*ient4’ of the learned counsel for the BDA that an

alternate site would be ailoiited to the petitioner,

‘disposed of the petition.

2. Thereafterwards. C.A.Site No.4 at HSR Layout,

Sector~Vi was allotted to the petitioner a.s an ali:e’r§1_ate

allotment. by letter dated 20.09.2001 _

followed by execution of a C.A. site lease’:agreement”= 2

dated 7.5.2002 Annexure–“C” azjid

Possession Certificate dated-.._V2′?.(lC~.,2OO2

where under the petitioner of the
site on lease for a . ‘

3. It is the al1egationfoi’V’th:e that by letter
dated to M/s. Rao
is said to have perinitted
constructiorz / camp for the purpose of

co»njs’tru.ct.ion”‘ofdconirnercial complex. According to the

petitiolne1’,.:”–..pursuant to that letter M/ s. Rao

shut to use the CA Site No.4 allotted to the

petitio’§ier’uzhereby the petitioner was unable to put up

‘L;on_stru.(:tion of a building. It is further asserted that by

dated 12.11.2002 Annexurew”I?”‘ {though no

131?

\

4
acknowledgement is forthcoming}, informed the BDA

over the unauthorised use of the Vacant CA siteVC,

Hosur, Sarjapur Road Layout, Secf;or~VI _

Constructions. It is the allegation of t11e”_tl;atf*

the em. by notice dated 8};o.2Aoa9l’—-A1u.fie»;m§’eg”e?_~A;

proposed to cancel the allotment llbreaeih ‘.Qf..vterrr1s lof-.l:”

condition in not ereeting time
stipulated. The by a written
explanation dated interaiia
asserting had put
up dumped construction
materials and having vacated the

preniises are-ceI1tly’lby which time the petitioner

‘l V’ obtalinied xsar1ctio1i’of a building plan, has taken steps

tddig in the site. By yet another letter dated

}\nnexurew”J”, the petitioner reiterated the

stateinerits made earlier informing the EDA about the

the site by M/s. Rao Constructions. The

Wrespondent — BDA having considered the ex’plar1a_tion

offered, held that the construction of the commercial

Complex was Complete and the complex was ope:’n«e_ol.vin

the year 2004 and despite passage

therefrorn. the petitioner failed t.o~p1_1t up.eo4fIst.riiC€,i_on

a building, being in breacli”gof:__t”he :’t–er:ns

conditions of allotment,

AnneXure~”K”, caricellecl t:f1.fa’*’al’Ipoti’1′;..g;.1/it. flHt’3£3_C€§ this writ
petition.

4. leounsel for the

petitioneirffl “‘*pl_e:f-_1di.:ngs and examined the

ordeifiimptignedrhunldoiihtediy, the terms of the lease M
Cummsale, »– petitioner to put. up the

Co:rist1″uCtion’ the ibuilding within two years from the

. date _of_ –registra.tion of the lease agreement, which

not complied with by the petitioner.

H Aeeepting the case of the petitioner that M/s.

2 xRao Construction Company had put. to use the CA site

for labour shed and camp, to complete the

iii

construction of the commercial complex in the adjoining

site, nevertheless the construction havingdupbeen

completed and the Commercial complex the _

year 2004», there can be 110%justifioai:i–o1<19dfoi'-'–_ the"

petitioner not to put up eoI1st1"L1Ct:ion–r'within"'i,v§fo:"5<'eaiijs

thereafter, that is at least Tile niei'e._'staVterned:1t.V: '

of the petitioner that M/s.p_IEleio:_ConstruetionJbompany
having occupied the
letter Annexi1re–?_fl*" premises till
recently, dtlhemelbsenee of relevant
legal evidence of the
said In ,.~t:he breach of the terms and

oor1Vd1_ti0ns"~ .Vle.a_s'e_ Véglgreernent in not erecting the

wxithinfl 'tWo'years from the date of registration,

"or_ in viiihe ~l4ea._S't. two years after the commercial complex

the year 2004, no exception can be taken

to th.eV__eotion of the respondent –~ BDA in issuing the

'show cause notice, followed by the order impugned

.. ,_._-eanoelling the allotment.

I/:>’€g’\

7
Writ petition being without merit, is accordingly

rejected.

Sd/- V’