gs
V . [BY SR1.£2;V,'N2\DAGou1)A. ADVOCA'I'E}
IN THE HIGH COURT OF KARNATAKA
C1RCUIT BIZNCITI AT GULBARGA
IJATEZD THIS THE 1. OT" DAY OF FEBRUARY 2010
BEFORE
HONBLE MR.JUS'1'}[CE3 MOHAN sHANTANA(;:0't}'1';gg;£ _
W.P.Nos.80423 as: 80545 OF 2QV1O{GE'«'I+'}£iZx£§£3:}: f
BETWEEN:
SHOBHA
W/O SOPAN RAO PATIL.
occ: PROPRIETOR
M /s SACHIN MASALA PAPAD,
R/O JAMBAGI TQ. AURAD,
DIST: BZDAR. " _
P-ETITIONER
[SR1 AMEET
AND: A
1. *rIs:I51-£<A'R"I.? FLOOR'; ,
_1\1T.ROAD_, E!WGALC3RE 560 00 1.
I)'EPUT?A m:VE:Lor>M13NT OFFICER,
_§c§n._I.£«,..,I)..'VI?5;. _
PLCTI ;~so.1_ em, KOLHAR INDUSTRIAL AREA,
585'403.
~ * .. RESPONDENTS
[‘\J
This Writ. Pet.it;ioi’i is fiieci under Articles 226 82 227
of the Coristitiitiou of India, praying to quash the order
dated 4/6.1.2010 by the respoiicierit No.2 in
NOKIADB/13/NAC/0500/185 & I86/2009-10/riEs67
[Ar1nexure–L) and etc.
This WP. coming” on for prelirninaryr__11’e~sri;ig th_is’~
day, the Court passed the i’oiio\vingYé . ”
Sri Nadagouda takes ‘hithe-
respondents. . i I 2. The of plots from Karnat.a}§.a' Board i.e. the first. iwas allotted plots No. issggifia 2004. The copy of the
ailotmerié at Annexurewfi to the writ
p€titi(}n., “{L’.erI:aii’1 °c’oI”idit:io1′”1s are .:–1tt:ached to the
A’al1oir;1erii.’*z)rder. Pursuant to the allotrnemi. possession
Aeerti-ficavtt§’«~..V;fe1si’~,iss1,1eci to the pet.itione1* on 2.8.2006 as
ag1’eeme,11£. the petitio1’ae1* has not even t’,h0L1ght of
getting the pian approved.
4. The records revea} that the }€EiS€~CL31″I1*S£1}€
agreernent was executed in favour of the petit,.ionezi”on-.
14.00.2005. As per the £easew(:L1m–sa} “agreerjaieéitff
the petitioner had to submit the Zbitle’pijii-its;oi;V:t}1e_p*}:ant'”1
of the civil construction forVprior”.approva1’V_withi’n ‘one V
month from the date of the
petitioner ought to for
approval within one But the
petitioner has that is
after the time has already
etapsedyttthei’ approval of plan is
not eoI1ai’d by j n”clent,s .
Froni the_Vabo”ve.”it’ is dear that the petitioner has
. ‘Mailed conditions of or”ig’ina} allotment
to–rdelr.'”as’f~.::;1Vso’f-the conditions eoiitained in 1ease–eum–
(3
sale agreemelfl datecl 20.3.2006 (registereci on
14.62006). In this \-‘i€VV of the n:1ati’er. this Court does
not find any fau.1.t with t.1″1€ order passed by’0’V..”:he
re$po11dem’. in dete1*mini11g the 162136 and r<aSum–pt_:i:)__1i ''
the plots. Hemte the same Calmot be i11terf£%_rt)'dV. _
5. At this stage. it is broughfi to:nfi;£i(§e»<$f,.t}1é 0 .0
by the Ieamed advocate for the._petif:io1_1ér cgf'
the ailotment 1ett,er/ order / vide
Annexure-B to the pAe'11._it.i:2f) pfi. 0' said c1ause-9
reads as thus:
“9. ‘Ii:1é the resumed
p]c;i;s”~ “”v£>::zf3/ 31 the rates
pf#;vai}iI1.gV of (:onside1″ir1g such
reqAL’13stisVApr0\j1’«d—§§’d 1he::.f0:’}°uest in writing for such
resforéition 1f.sV’v-_1*eAc’.–.r_ei\?aéi within one month from
(121160 0′”efv____g§z;a.1’1z1. Any l’f3qLl(-;”S{S received 8{f1ii€1″ expiry
. 0 Cf _ days from the date of
ca1i1(:e11ai.i(.)1″1/resL.impi.io1:’1 of taiici will be
rejeCt’ed.”
Fmrn the afo1’e111e11′:i01’1ed clause. ii Cle’c’1i’__1.hat.
the cancelled ailotmeiits or the resumed plots
restored oniy at the rates prevailiiig at i..ije. ‘
considering such requests provi’ci’ed_ Vfeujt4iest._:’Ain’..,
writing for such restoration 1SA:U1’€»C.€iV€d ‘\2S/;iE]3i1f1V’
month from the date of or
resumption. In this vn1gtti4er,.t”tiiVe’Vi_:-jett-e_.’oi’oétneelsieitioii of
allotment: and 1~esu1not:1 o7r’1 This writ
petition is ‘The petitioner
instead of has approached
this Coufti’ the date of order of
cancellstion’_. V v_.'(:2.111 be Very well gathered
that. the petfitioiier’v–ii1t-eritis to secure the cancelled piots
‘”vQnce…}1g.;1i1’1;~. A. ‘F1’ie”w1*it pet1’tio1’1 filed before this Court
i_t,s”e1_f’ ‘1i1§13.{ %E:e~oI.,1;Qa1t,ed as the intention of the petitioner
for getii;ing rest0rati011 of the resumed plots. By.-.__the
said. process, no pI’€j1.ldi(‘,C or illjusticte wiil be
any other parties. Aee()1*d1’11g to the H
wants to go allead with the project 1h”a1.1
View of the same. one more O4[§)I)O1’£’1;!!1’1″l«El>}./’:v’];:’:t(i”,’
the petitioner. Aeeorditlgigé” the V. feII Q’wVi.i* is
made:
{a} It _jsue’pen{oftfetheA”}5et.jtioAher to file
__2:p;*flj_Ci:1_t.i..t)n’ p_er~..”c:Iause – 9 of the
aiiptmwent ‘§ette’15 ‘fr)f restoration of the
res~;1m_eei.Vpir)4tS._iI1 her féwour as per the
rates ‘=Vp’reVz1e_1’ V1ti-;1g.§~~ at the time of
Vhetgtzsidering “su.:”:}1 request.
:’3t1ehhaf1″”21ppIieation shall be med by
Vt’_3°:e”petitioner within one month from
(L?) if such application is filed, the same
shall be C(ms1’de1’ed by the resporldents
ire
.9
in {‘f3FII1S of e121use»9 of the al1otmer1t’
letter/order issued to the petitioner,_
vicie Annexu1″e~B dated 19/3O.O7.2QQJ4.VV”:’
The I’€SpO1}.d€3I1t’S shall not .
plots in favour of e111y”fhird «_pa1’t.iesi”f0_;1
one month from thi’s-A “day. ,v§7I7.:af1
application is filedeeéas afo1″eIi1e:ii_=i0fiedW
within 0116,~E}’1OI1th-“‘f};§fI7i.{his d’ay»,..
respondenis. iéihall resumed
p10ts__in f&1\f{)1Ji”_ after
g eéiistifig:.”21H.Q€iI1et1t price
as fin .ti*1e__dVa.-11;:-._Q’f r_e’stC.i’a1i.ion .
T’ If .:ii~i3L1cI”ii’§ J’a.fI~,:é.ppli.Cé1ti01″l is not filed
‘ wii,11’i1″1’fo.1iiee.rfiafithi “the respondents are
A e’;_’1t.* 1ibe’r.'[y:to the plots to the third
pé1i’~ti_eS ‘as per rules.
Writ: pet.ifi’ens are disposed off accordingly.
six;
JUDGE