High Court Karnataka High Court

Riyaz Ameensab S/O Ameensab vs State Of Karnataka Bt Its Secy To … on 2 March, 2010

Karnataka High Court
Riyaz Ameensab S/O Ameensab vs State Of Karnataka Bt Its Secy To … on 2 March, 2010
Author: Ajit J Gunjal
 "  .Qc:C; GQOLII3.

IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT GULBARGA "

DATED THIS THE 2nd DAY OF' MARCl?I;;"'24Qi.Qj:  " 

TI-IE HON'BLE MR. JUSTICE :,AJ IT"J»  '  5

WRIT PETITION NO.28-113 652004  .

WRIT PETITION NO.27847 OF 2004 _[LB--RES

W.P. No.23113/200-5}   V

BETWEEN    
1. mmz      

S/O SR1_vAI»!E'E£'~si§AI3_,_"w  = .
AGEI):"'45'YEARS;i"fV I 

occ. *»C_2OOL.IE;"~.*:~..,.""I   'I

2. DHOOiIAPPA"RAMAI§E=IA
S/OISRI   '
AGED 43 

 I. 

s/o»sRI' I%:AI,I;,AYYA,
AGED 52 YEARS,

 occ. .CQ_oL1E.

  «I. 'BABII BANDEPPA,
  S/"O-ASRI BANDEPPA,



 V'  1. QCC. COOLIE.

{Q

AGED 50 YEARS,
OCC. COOLIE.

5. GOVIND MADHU.
S/O SR1 MADHU,
AGED 65 YEARS,

OCC. COOLIE.

6. I-IUSSAIN AMBU.

S/O SR} AMBU,
AGED 25 YERARS,

OCC. COOLIE.

7. BABURAO SOMAYYA,

S/0 SR1 SOMAYYA,   _ 
AGED 35 YEARS, A

occ. COOLIE.__     G

8. \HTHOBA...VMG2%I€1K.,::". i ""

S/O SR1 1\;1AAf1K;~A-AI'.S_ A   

AGED 30    G  '
occ.rcoDoL1E;.j-._j   ~

9. SURlA$'SHDPEER.UV':. =  G
S /Q SR1 PEE_RU§  " '
AGED 30 

  10,.  S'  GUNDAPPA,

S/OSRI GUNDAPPA,
AG--ED S5 YEARS,

 OCC...CQOLIE.

  ~ R/OF DONGAPUR.
j  'TALUK BHALKI, DIST. BDHAR.

. . .PETITIOI\ERS



(BY SR1 SUDARSHAN M JAYANANDAYYA, ADV., 

FOR VIJAYAKUMAR A PATIL, ADV. ,)
AND

1. STATE OF KARNATAKA,

BY ITS SECRETARY TO GOVERNMENT! H A'  A  A

DEPARTMENT OF' HOUSING, I
M S BUILDING,

DR. AMBEDKAR VEEDHL,' 
BANGALORE --- 560 001. 

2. RAJIV GANDHI RURAL -  
HOUSING CORPORATION ~L.TB., " S
Agra FLOOR, K H B BUILD'INS<;'   
CAUVERY BHAVAN,      A _ 
BANGALORE~=--.5_€wO (1:09.    ;
BY ITS MANZAGENG DIRECTOR. A

3. BHAI{KI"V*1fALEEI_{VASHRAYA_V 
COMMITTEE}    
BIDAR DISTRICT, BYVITS"    * Y. A
MEMBER SE<:RE*rARY.*  .   ...RESPONDENTS

[BY SR1 M KI.JMAi32′, AGA.v’F(5’RVéR: 1;
S_B1_c S}fI.IT{AKLIMAR§ VSABYW FOR R3; R2 SERVED)

W.P.’ “1%1d.2Y?7’3;j;>;r.g2A;rJQéLY

a:BE’TWEEN._

” L SAB KHURESHI,

2S’/(_) YYBMEB SAB,

ABOUT 35 YEARS,

R/O BHATAMBARA VILLAGE,
Bi~£A.LKI TALUK.

BIDAR DISTRICT.

2. MOHAMED NIZAMUDIN MD.
JAINULLABUDIN,

S/O LATE MOHAMMED JAINULLABUI}_:[.§iJ;§4T’,:’O.~VI, A

AGED ABOUT 30 YEARS,
R/O BHATAMBARA VILLAGE, ”
BHALKI TALUK,
BIDAR DISTRICT. »

3. PRABHU SANGANABASAPPA}
S/O SANGANABASAPPA, “~ ‘
AGED ABOUT 55 YEARS,’ A .

R/O BI-IATAMBARA VII;-.LAGE,O ‘

BI-IALKI TALUK, BIDAR :OLIs’1*RIC’r.L. A

4. ARJUN, > .

s/0 A
AGED’ABOUT_ 523″fYEARS, 1
R/O ,_ViL[;A_(}E,
BI-IALK-I
BIDAR DIS__’l”R_ICT_.

5.

5/’O Dgxs TH’ .. …..

» YEARS,
‘ R/;O AMBARA VILLAGE,

BHA;LI<I'1*ALtJK,
BIDARV__'DES7}"RICT.

A
_ CW/O.KASHINATIrI,
AGED ABOUT 53 YEARS,

R/ O BHATAMBARA VILLAGE,
BHALKI TALUK.

BIDAR DISTRICT.

7. SABIRMIYA,
S/O SALEEMODDIN.

AGED ABOUT 40 YEARS,
R/O BHATAMBARA VILLAGE,

BHALKI TALUK.

BIDAR DISTRICT.

8. SANGITHA,
W/O GUNDAPPA,
AGED ABOUT 35 YEARS, —

R/O BHATAMBARAV._IL:-LAGE, .

BHALKI TALUK, "    "
BIDAR DISTRICT. A

9.    
S/O       A

AGED'”‘A13O.U,T%V32i*’§Y’EARS, ,
R/O V1’~LI;A_GE

BHALKI. TA.wK,*
BIDAR DiSTRICT_. …PETITIO1\ERS

_ (BYE) N I§AN,qLJ_NDA REIDY, ADV.,)

,

H 1*.. STATI§OPi1=.f{ARNATAKA,

BY”-‘ITS TO GOVT,
DEPT… OF HOUSING.

« A Os BUILDING,
_ AA,GOvADR.’EA,AA/IBEDKAR VEEDHI,
BANGALORE ~ 560 001.

” occ; C?L’OOLIE,

2. RAJIV GANDHI RURAL
HOUSING CORPORATION LTD,
4’1″” FLOOR, KHB BUILDING,
CAUVERY BHAVAN.

BAN GALORE — 560 009.

BY ITS MANAGING DIRECTOR.

3. THE DEPUTY COMMISSIONI3′,R,:.:.ICzfjv

BIDAR DISTRICT, BIDAR.

4. ZILLA PANCIIAYATII,
BIDAR DISTRICT, BIDAR,

BY ITS CHIEF I3XE:c~;IiIfIv.I:«:..

5. BIIALKI TALUK PANIC.I’I;’I_’i’£I’I;H,..:_:I

BI-IALKI, BIDAR. DISTIQICT;

BY ITS EXE§2UT_IVE ‘~ I

6. BHALKI T;~;LUK–IASIII;IAYIAI-I
COMM_ITITEE;”‘E3«£5IALK1; ” 3
BIDAR DISTEQICTZI I

BY ITS M.I3’;I\/II3’I;:”<_,SI*IgCI1E,'IIxI"IY_

7. SMT. I
W/QNANU’; = ” ‘
AGF-ID 38

I R’/Yo’ KAIYASYDAL THANDA
‘ TQ-. S: BIDAR.

S ‘I««NDI_jI»’£II\fFI,
W/O TUKARAM,

« I _ -IIAGED YEARS,
_ HOUSEHOLD WORK
j ‘R/”O’SIDDESHWAR,

ORIJER

The claim of the petitioners is that

the lowest strata of the society. They doliniot

means to keep their body and ss’o'{ill’t’ogethe1,.Aj§t_alone_ to

own a residential building. _ In fate-‘.r is for:.t.11e”w’eifarei of op

such rootless and roofle’s:s”» the
Government of viiith many
housing scheme named? House Sites,
Ambeclkar House Site,

etc., The€2f?d-ii_repspon’s:leVri:t’ C’,Vo’rpoijation is a Nodle agency
for the imple.me.ntati’oii”-ofAshraya $chemes.

2. The ease ._of’the lpeltitioners is that eligibility

er:itlerj.,aAVfc,-ye’ applying forwthe allotment of a site and of

financial;assistalnrieffor constructions thereon is that

applieant.__”shoiild fail below the poverty line whose

l is less than Rs.l1,800/~ p.a.. The specific ease

tl1_e”Aple’titioners is that the 3?” respondent Committee

9

met after office hours and that too at an Iiispection

Bungalow and selected as many as 1496 benefi’éiar*i.es..A’

3. Grievance of the petitioner is_.th.Vat._tii.e entire

exercise has been done only Virithiin a 4d»ay_’Whereas.;iié1

normal Course it Wou1dV.i’e¢quire”A.{J{‘ to

petitioners are also the as1uiii=arits_v for”‘the:v’:a1iotment of
sites under the Ashraya of the
petitioner is that the:dee.i.sioi~i.Viirocess is not fair
and of Committee
is at Annexures F1, F2
and F3. 1 T V’ t

4. In:.d€r€_d .At’0.v’be.”-noticed that this Court has

eiifiteitairieri’ the Writ pevtition in the year 2004 and an

interirntt and operating as against the

of”the”‘ list of beneficiaries. Apparently the

0f__the”-‘ipetitioners is also that they are the

their claim is aiso required to be

10

considered. Having regard to the fact that they are

qualified and are below the poverty line, I am

that without going into the controversy

decision making process, ..instead’_ Voi”: ‘4qi;:a_shii1og’

Anriexures F1, F2 and F3 ifha

issued to the respondents 3 .to.__consivderdth’e ‘
of the petitioners for a1lo,tn’1e.rita sites tinder the
Ashraya scheme that ixiouiid. ends of justice.

Hence the folltniiring

‘i’he ‘–resporidtent»..s’i1ail consider the claim of the

petitioners”forisllotrnent of site under the Ashraya

‘Their is also required to be considered

(3:15. beneficiaries under Armexures F1, F 2

‘ ” . receititv this order.

and? Ciorhpliance in three months from the date of

//M/’

Both the petitions are disposed of accordingiy.

S&/M

YKL/«~