i wwwuw «we enm.w.wm.r:Mmm t"'Mm':"é%¥"''>s.iW3%«~ (€,;;€'§§;31;?e§'§ §n.§§§;§,§..§ wwmfisr figs §gflfi§~%§§§sv ' <5' " m _j x L" x " 'E ' " '- -" '5" ' . vi' a : 2" 'an' . o$'€'x§3&'%v%f":% 2 wm:2251.o7 ORDER
Writ petitioner is a TI’1lSt which ‘had
sought for allotment of some iarigi to oe.:’r}r”o%£;1t’its activi’ties”
which are eiaimed to be c1jie1£.’itabl.e”~ _’é:etiifitieso_: for”. =
educational purpose.
2. It is the versio’:§1″~~%.0f extent of 7
acres 39 guntss of ietid 7 acres 1 gunta
in Sy. Begur I-Iobli,
Bangalore. granted in favour of the
oi years on lease basis in
termsiiofithei 15.7.2002 [copy at Am1eXu.re–B]
sujt>j’eet to Veonditions; that one of the conditions
‘fires “the petitioner should use the land for the
._ it had been leased Within a period of
“size the date of taking possession of the land.
it It is the version of the petitioner that the petitioner
was put in possession of the land in terms of possession
certificate dated 1.8.2002 {copy at Arinextire-D}; that the
petitioner had also sought for permission to raise a loan
@/.
W Mann \:tre””1:.:e.n<"v.Mx«£t'*V¢» :4 &H$%d'fi rs WW-%y.»p*%«;?%'t«"lt,_.'¥x«nJft-tfi" m.wa%;.mMtM&t..M mum ttwtfitét W"? §§,fi.E¢E'"aaifii3%]5%'&§§fl'« §"§§§:§§°"§ C%:5"§tfi'&'§4 $3" §{.fl%M"€a€?3t.'§'»€*§.§f§fi%= §:j}§r: §£&_§§g»€§fgg'&§£&_ §:t§§Qf;M ¢::<:}%«mr1;~
3 WP1i3I235i.O7
0:1 the security of the allotted land and the tfioyterjtamexzt
had indicated its consent. subject to the
land shouid be used for the Very' pu:'po;<.§e"
been aflotteri in terms of the 1ette.r.T1riatec.{V "
15.11.2003 [copy at .
4. It is in a_t:he Vxpetitioner has
questioned the 1ega1§¥:§,%:t’of j_nteInora:1ciu111 dated
13.7.2007 the Geverrmtent
Order d:atte<i."V;:?fi Annexure-G] based on
which th.eAVo':j?Ec.iét1.tm4eiigorandmn came to be issued on the
premise' -that '"the",_o1':fi<:ial naemoratxdum and the
ogvemmem; A. have the effect of depriving the
the leased land; that it has been done even
H ~. i§*.itho'tit"_v.an:;%"fiotice or intimation to the petitioner; that the
'riot been resumed at ail nor the possession. of the
" ionci taken from the petitioner; that the petitioner is still in
possession and certain com-;tr1,1ctiot1 is in progress in the
land in question etc:.,.
vnwmnm we” mmnwmasenm mm:e~a””E %m;§i€’§’ %;;;$§-°- nnegeeefien ‘ “* * ‘* = W – – –
,: ‘H V, 2. . . Q’ wee eoezn’ e;»e.ee:ee§reeie eeee eeeee
4, wP1:.22s1.o7
5. This court had issued notice to the resposncients and
an interim order not to transfer the iand eféis; for
some time during me pendeney of the w_:«’:’}:’i’3;’
6. Respondent. —- State. of
Com1nissio11e1′ are represented ‘oy. Sri. learned
Government PIeac1ei;’;’V~e_ _objeetions have also
been filed it is,AvV_£ntet’ out that the land
was the petitioner had
violated order as the petitioner
118€l§: i3.E)t_! ‘nseiy which it had been granted
within the action in terms of the
of;-;_ioie..;1 memorendujn and the Government Order are a1} in
,A ‘wonief writ petition desenres to be dismissed.
heard SI’i.Ponna%%, “iearnee counsel for the
6/
petitioner ené Sri. R Kuniar, learned Govermnent Pleader
‘.e1’§:j:}3eari11g for the respondents.
‘ 8. While the argument on behaif of the petitioner is
that the official memorandum nor the Government Order
does indicate that the land in question had been resumed
&/
7 WP12’251.07
11. It is for this reason, the Government the
officiai memorandum based on the ~11:
so far as it relates to the extent’ of 15 sf
had been wanted in favour of ”
be for lease for a period bf
and possession ‘as is
concerned, the orclef fiuashed.
12. The No.RD 501 LGB
2007 da%:gd:1.4e%i2e’Ae1$.6’L’;2e€i’%eee gooey Annexure–G] passed by
res§endeAri’tTvf’._~vV _’ fixe consequential oficial
memerazéjdeum». Ne.LND[S]CR 428/2007-08 dated
133_;.7′. at Annexure-H] stands quaslwd only to
.’ R 3 issue of a writ of cerciorari.
Hdsreséer, it is made clear that it is open to the
mspogidents to take such action as is permitted in law if
find that the petzitioner has violated any of the terms
Wmmmm ?E'””£f!§*”W€€””?2 msmm W mwm-mam eaa:;;~M ermm W mememm mew meme? me” mwemm. wise meme”
__5ofthe want or lease deed as the £38.56 may be.
2: vHer¢:”IxILw¢”u 3 w;uw.,.:rgg- 95
gnammwmm ..mmMm… .-
3», am «mm-..wmmW mzzww WWW W mmg:w.:’mm Hnamé aiwxmzzm” aw mmxxmm H2-W m*:sa:m’ W mmwsmam %~§%:s;;s§~§ m.%m”
3 wp12251.o7′
I4. Writ getiiion alloweci to the extent ir1dica.té_:i é1bove.
15. Rule issued and made absolute.
An] —
‘””flt:@ EH3’? ($.39: Wflflnmmwm «mm nnmmmzaw