High Court Karnataka High Court

Sri H B Ramakrishnaiah vs The Commissioner, Bangalore … on 8 November, 2010

Karnataka High Court
Sri H B Ramakrishnaiah vs The Commissioner, Bangalore … on 8 November, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 8*" day Of November 20}:f(:)' -Eu

BEFORE _ 2 %  
THE HON'BLE MRJUSTICE V.JAG_A_\I.}}IAT}iANA

W.P.NO.16783/2007   4'   A ~ 7

BETWEEN:

SR1 H B RAMAKRISHNAIAH, V. '

S/O LATE BYRALINGAIAH, I   

AGED 51 YEARS, R/AT-.NO._«1306;'- ., , 

EST" CROSS, SRIRAMAPURAl\--'I.  ; " '

BANGALORE--560 021. -- _  A  
  " '   PETITIONER

(By Sri N T..I5RE§'§&I\TATF}i, :A3s'ERT§)

-,_.

THE 4COM1\rII[S.SIO.NER',
BANGALORE "DEVELOPMENT AUTHORITY,
T CHQWDAIAH' ROAD,
, - BANGAI-.QRE~56=0 020.

I     GANGACH "" A ' "R1 L.

 s_/'O LINGACHARI, AGE MAJOR,
 T' W E R III STAGE,
«A  I BL'OCK=.. MANJUNATHA NAGAR.
 BANGALORE.
'  '  RESPONDENTS

– ~;By4_sr£’V B SHIVAKUMAR, ADV. FOR R1.
_ SR1 ‘JAGADEESR MUNDARGI, ADV. FOR R2.)

THIS WP FILED PRAYING TO DIRECT THE R1 1.6.
BDA TO EXECUTE ABSOLUTE SALE DEED IN RESPECT

[NJ

OF THE PROPERTY/SITE BEARING No.22/A SITUATED
AT WEST OF CHORD ROAD IST BLOCK, III Vs’I’AG_E.

RAJAJINAGAR, BANGALORE MEASURING 5
WEST 17 + 25’/ 2 FEET NORTH TO SOUTH : ‘

FAVOUR OF’ THE PETITIONER.

THIS PETITION COMING ONEOR HEA.RiNG

DAY, THE COURT MADE Tl~Ii’§’,_:lF~f_)LLC5V»’IN(I~;A ”

Heard learned for the
1st Mundargi for
the 2nd for the petitioner
and 5 some time even after
Completion by the respondents

CQIAHSEJ. there’ was no indication of petitioners

. ‘e0u11se1..a1;§pearing before this Court. Under the said

u ~Ci’1*Ctunist’anCe’sV, no other option was left than to

prO’Cee’d vhvith the matter.

2. At the outset, learned Counsel Sri.

___Shivakurnar for the BDA submitted that the relief

sought by the petitioner involves going to the factual

aspect of the matter, in as much as, though»-.___the

petitioner has sought for a writ of mandamus v:to.fl’t.h’e.

1912 respondent BDA to execute the E1bSO1UiZf%u’.:”SEt:}e;:

in respect of the property/:’si’te’~bearingfp’:’NoV;22>i°i”p

situated at West of Chord Road,:1i__B1och,»_.3F<*

Rajajinagar measuring West. 2
feet North to South'. 6(3"""ieet4,.'VV:a.._A.peruVsa1'i"Vjof the
documents filed by both.' taken in
the objectio.r1s:.gby to show that
number the BDA had aiso
issued became the subject
matter. before this court in

W.P.NO.2§Z'G8i/89 fwherein this court had quashed

" '~ _ ficanvcellationf deed.

‘ from the aforesaid facts, it is also

the stand of the BDA that, the site which the

» peti.tioner claims is a non existent one and this is also

clear from the Various suit proceedings. Referring to

if the suit filed by the petitioner himself in

3/:

O.S.No.1770/81, submission made is, the said ___suit

was filed by the petitioner seeking for a declaration

that the petitioner is the owner of the *

property bearing site No.43«A..4in nu

Saneguruvanahalli village and’ eaiso A’ ‘ , i .

mandatory injunction. Ir;-the sai”d__suit,V it

the 15″ respondentv,BI.V)A, was
also one of the defent1a_n’ts’ came to
be dismissed;::p;Again:;VV’ filed by the
petitioner” /82 against one
suit an order of
granted in favour of the

present petitioner against the 2″” respondent herein.

eounseilwireferred to the suit filed in

82 wherein the parties were one and

the same as the court found that the identity of

the property has to be found out by having a survey

A’ fconuducted, a Commissioner was appointed and the

= ..<Commissioner was also not able to identify the suit

property. Under all these circumstances, as the very

5

existence of the site itself has become doubtful, this

court in Writ jurisdiction cannot go into this aspeetof

the matter.

4. Submission of Sri. Jagadeeslt:Mundargi_:ll

for the 2nd respondent is thatathe’.fifllnlfellation’*e

issued by the EDA was called inlllquestion:”t:y’v:the jam:
respondent in W.P.No.22{;3:8l..e:/ court
allowed the said the deed of

cancellation was quashed)’ V

5i*he fesjpondéfit it herein also filed writ
petition!betoreV.’t}iis”‘co’urt in W.P.No.1ii2a/08 and

the ..1S’~’ r’e”spondent’- –$BDA herein was directed to

i = pelXeCeu–te the safievdeed in favour of the 2m’ respondent.

Having regard to the aforesaid factors,

this. mater where findings will have to be

iippreeorded on disputed question of facts a.nd as such,

lgthis court cannot go into the said aspect of the matter

in a writ jurisdiction.

9%?’

For the aforesaid reasons. writ p6:tition “»Tis

dismissed.

Dvrz