High Court Karnataka High Court

Sri K N Shivaswamy S/O Late K. … vs Karnataka State Financial … on 4 October, 2010

Karnataka High Court
Sri K N Shivaswamy S/O Late K. … vs Karnataka State Financial … on 4 October, 2010
Author: S.N.Satyanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 4"? day of October. 2010

BEFORE

THE I-ION'BLE MR. JUSTICE s. N.  _

Writ Petition N0. 9698 of 2009 (G1»i+--:2é:é'c:)'~~:::  "
BETWEEN: « ' 4

Sri K N Shivaswamy

Aged about 68 years  *~

Son of late K N aganna L' ' _

M / s. South India Match Indus,tries "-- VV

No.19-3/5, Hunsur Road  '  V    

Mysore -- 570 017 ' 'A  "     {:..Petiti0ner

{By Sri N. 'M-a_1f1ohar aha-;s;~1  Balar-subramanyarrl.

  '  Advocates)' 'V 

1 Karnataka State Financial
. -C0rP0rat_ioI1..   
 Branch Office No,2716, L--4
"First Floor, Sdwrabha Chambers
V. 3 Srirlfiarsha Road. Lashkar Mohaiia
T  aM'j,r_s0re' «.7 570 001
  ,Rep"r~esen1-ed by its
V As_siSta_ni General Manager

W»



fx.

2 Karnataka State Financial

Corporation

Head Office

No. 1/ I, Thimmaiaha Road
Bangaiore -- 560 052

Rep. by its Managing Director

3 Kamataka State Financial
Corporation
Head Office
No. 1/ 1, Thimmaiah Road
Bangalore -- 560 051 V  b -- ' *  ,  V  
Rep. by its Chairman   ._..l.~Re-sp.o_nd_ents' 

[By Sri Hernanth Chandan Goudar4,'.A<livocate.i'orlR1'~andlR2i'--.i

Sri Gururaj Joshi,i'Adv_Vocate-for R1 to  

This Writ Petition is filed Li'1fi._ClC!'x Articles 226 and 22'? of
the Constitution of India, prayirigft "quash ti'1e*'letter dated
15-1-2009 vide Annexu.re}M ;rejecting'a.the_ request/ appeal for
refund of the EMD amount ;_of R-s..iE5iiaigh-s';»..as~nu11 and void.

'I'his_W'r.it"Pe:§itionl"c.onii1ig:VVon}for preliminary hearing in
'B' thisday."the _Coi1'§;Vrt rnlade thefollowing:
1'. _s, n§RDER

The lp'cv{t.itionle-if  is before this Court seeking a writ

 of fiertiorari fo'rh"qua.s.hing the communication Vide letter No.

 'o,M;s--2v1_62r,{oé:vo9 o 2373 dated 15.1.2009 vide Annexure--lVi,

rejecting' l~hislA'ii=Vlrequest for refund of EMD amount of

'V -- and also for a direction to the "respondents for

“‘*'”\

refund of EMD amount of Rs.5,00,000/- along with interest at

18% 13.31 from the date of deposit till the date of payrnent:

2. The brief facts leading to this petition

Respondents 1 and 2 issued a notification.und_ernSeetionl’

29 of the SF C Act in the Economiecnffirries ‘off€:1ingl<.tQ_tse1l the» 7. if

properties belonging to NUS Mysorefariels and_'v_l3oards*:.l5rnrate

Limited situated at Tandavapurg:"i.1ndustrial'ihreafaltlanjlangudi
Mysore District on 'as' is where: 'eondition';'~ ~'"i'§o the said
notification an offer herein by
its letter dated i ,20§§'éV'§iA:;t§u;§g~.':g;;1_ offer Rs. 1. 16.50.00{)/»
to the land; » to the plant and
machinery. * 1 subject to certain conditions
inentioned.g:t1ierein.: that subsequent to the offer

made' "by the' petitioner herein, a meeting took: place on

flbetween the officers of the petitioner and the

reslpopnd:§fit.;_ the said meeting the offer made by the

petitioner' was increased by one more lakh and the bid was

if'4"..V:'"acceptedthat Rs.1,38,75,000/– as against the offer which was

if earlier made at Rs.1,3'?',75,000/~. However, the bid

"'"'\

sheet which was accepted by the parties does not say anything
about the terms and conditions on which the offer waspxnade.

3. It is the case of the petitioner subsequently’*wi’1e’i’2uhe

was about to pay the amount in terms of the the, p

bid. the respondents herein indicated that islVac_cep’t’ed ‘ .

subject to payment of statutory due’spto;’_’i§i7*;i’ClL,.

Sales Tax, Provident Fund other pDepar.trn:e11ts.. the

aforesaid company whose prop_e_rty,_w’as put “up for: sale. The
said demand of the resfallondentbsip _:lno_t accepted by the
petitioner on thee.ground”that by him was a

conditional one the respondenitsllialvirllg accepted the same,

they _o11.,l:’theiruuterms on the bid that was
finalized -and demand;_ilth.ell”‘a.io~resaid amount. After prolonged

correspondence’ betwe-en”~”the parties, the petitioner herein

..r_accept”v~–the bid along with the statutory dues

V’ at*,:achAe’d.

l ‘j_1n’the result petitioner herein requested for refund

‘,.of the. amount which was {orieited by he respondents.

it “forfeiture of the EMD amount was also communicated to

“”1

him Vide Annexure~M. The petitioner is before this Court
challenging the correctness of Annexure–M and seeking to

quash the same on the ground that the offer made -hinfpfwas

subject to the conditions mentioned therein and

respondents’ officers accepted the s_a»rhe_tn “rn.eetii1g_*dat.edV’t.

14.2.2008 it is not open to therlhp

statutory dues in addition to “hid aniour1t._ A A A

5. On going through the docuinentsavlailableg on record,
it is clearly seen that ‘tAhoi1gh.’VAbthe:Vliiotiiication dated 7.1.2008
stated that the properties of thelaforesaicifionipany are put up

for sale on as is ‘where is-., cor1ditionA.an’d..o£fers were called on as

is where is –basli7s,*’v.tVhe pppet:it,ioI1er has clearly mentioned in his
letter of oifer that”–hé”i;viIl’: be willing to accept the statutory

liability’ of the “saidV’cornpany to KPTCL, Central Excise, Sales

Fund, etc., When that being the case the

‘resp_ondent.s ouglrit to have discussed the same before accepting

the communicated the same to the petitioner.

K'””–._VV”Therefor*e,t’ there is a mistake on the part. of the respondents in

r1ot..c_o’I1sidering the offer in its entirety and accepting the same

_pwr’.e%thout having any discussion in this behalf.

“~””\

(3

6. Therefore, the respondents are not justified in
forfeiting the amount of EMD which was deposited by the

petitioner at the time of tendering his offer. the

communication dated 15.1.2009 vide Annexure–I\?imr’ej»eeting-Vthe

request of the petitioner for refund of EMD E’1.1’1″3t{.’iiIi.1LV1;”‘.3::I”11.tli ;¢in’d ‘

Void and the same is hereby qu:.3ishede.«A ] the

respondents are directed toiepay i.Vhe”;<:-aid oi";

Rs.5,00,000/– within two Wee1rst'..i%roxn the*deitieV':of.'reCeipt of a

copy of this order. Petition is allowed,