High Court Karnataka High Court

Sri M Sanjeeve Gowda vs The State Of Karnataka on 20 October, 2010

Karnataka High Court
Sri M Sanjeeve Gowda vs The State Of Karnataka on 20 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20"' DAY OF OCTOBER 2010
BEFORE A V
THE HON'BLE MR. JUSTICE ASHOK B. HINCH'IG:'E.R.I V  

WRIT PETITION Nc5,29831-833,:'2'O1'0'or 201.0  I

AND WRIT PETITION NO.3O887/=.ZO1!'_.-)-A{L.B--R.ES-)    7

BETWEEN:

1.

SRI M SANJEEVE GOWDA 
AGED ABOUT 46 YEARS, _  _  

S/O LATE M.S.MALLEGOWDA., R/AT NO'-4569,,
BEHIND V.T.TEMPLE, KOTE,  _    
CHANNAPATNA TOWN 1  '
RAMANAGARAM DISTRICT,»  _ 

SMT. B.T.GHArIA'MAiI.I..31 ' ._    
W/O M. SAN3iEEV='fE GOWDA,  ,  I'
AGED ABOUT 4S..,YEAT?~SI   ' ' 
R/AT NO,' 1569,..E;.EI~IIN;D' 'I/_.'I'>..TEMPLE,
KOTE, CHANNAPATi'JA_,TOW'P~!_,  ' -
RAMANAGARA.M   

SMT. ROORNIEMA,' . _ 
AGED ABOUT 36 YEARS,

 W/O,_Cf'«DEVARAJU, Si-IQ_P..NO. O6,

IVLG.R'OAD,"CHr"..NNAPATNA TOWN,

"w.,RAMAN,AG,A'RAM, EEISTRICT

 PETITIONERS

7r_(By Sri B TE:1'NDUE SHEKAR, ADVOCATE)
 A A V E

' .TH.E STATE OF KARNATAKA
,__""REP;. BY ITS SECRETARY, URBAN
 '=DE--'JELOPMENT, MULTISTORIED BUILDING,
FAMBEDKAR VEEDHI,
«~ BANGALORE-560001



2. THE COMMISSIONER,
DIRECTORATE OF MUNICIPAL ADMINISTRATION,
VISHWESWARIAIAH TOWER,
AMBEDKAR VEEDHI,
BANGALORE-560001

3. THE DEPUTY COMMISSIONER,
RAMANAGARAM DISTRICT   -
RAMANAGARAM. I

4. THE CITY MUNICIPAL COUNCIL ,
CHAN NAPATNA, " _ 
RAMANAGARAM.DISTRICT, ' I.
REPRESENTED BY ITS COMMISSIO_N'E.R 

  RESPONDENTS

(By Sri R.DEvDAS, AGAFOR R-_ Sri A I}, G;AIIIGATDARAPPA FOR
C/R4) . : . –

THESE WRIT”P’ETIT1G_NS 4.A.REIv..I=ILED.,UNDER ARTICLES 225 AND
227 OF THE CO’N_STjITUTION ,OEi,’E.I,N’–DIA “»PRAYING TO QUASH THE
ORDER DT.17,..7_,.1O “RASS1ED,,_Es~./_ THE CO.MMISSIOENR DIRECTORATE OF
MUNICIPAL ADMINO.STRATION,’»..THE R2 WHICH IS AT ANN-A, THE
LETTER] DIRECTIONSI.ORDER«DT;-2′;.7.I0 & 29.7.10 PASSED BY TEH
DEPUTY COM’MISSIoNEI'<,I';I<.PROJEc:T–~ DIRECTORATE, RAMANAGARAM
DIST. RAMANGARAM T'HE"R3. "–gt QUASH THE ORDERS DT.9.9.10,
ISSUED BYTHE R4 ASPER ~.AN'N"-C TO G IN RESPECT OF THE SHOP
NO.3, 4,; 8!. ,5 GODOWN '& SHED, SITUATED AT M.G.ROAD,
EHANNAIéA«TNAfTO_wN, wH..I.C.H ARE DESCRIBED AT THE SCHEDULE OF
'w_RIT PETITION AND ETC.

SETH-ESIE…W=RIT’PETITIONS COMING ON FOR PRL HG. THIS DAY,

THE COURT MADETEE FOLLOWING:

QRDER

The-..petitioners’ grievance is over the Canceliation of the

of shop units. The petitioners were aliotted the shops

auction conducted on 20.12.2007.

88}!

2. Sri Indu Shekar, the learned counsei for the petitioners

submits that the impugned orders are without the author_i:t’y.V_of

law and without jurisdiction. He complains of the vioiIatio~n_’;o.f_VftE1e’*_

principies of natural justice. He submits

Commissioner was directed to put theV=..,pet_itiQne’r=son”-notice

this Court, by its order, dated i,2,s,o7.2.o*m, f’T..r,.¢,._pé:puty.fi

Commissioner has not issued any notice to the’ petitioriers. On
the other hand, the respondent l\lo._.4;M.unic’iv.pga~i. Council has been
putting the petitionerson noti~ce:,. jf ‘

3. Sri Indu. petitioners have

caused the their learned advocate.

The reply at ali, so contends Sri Indu
Shekar. i-Ale, furtheriv in respect of 51 persons, no
lé:é1VSe..deedA:’wi.iiats–oeveVrVis””eXVecuted. However, those persons are

allowedggto’table…i:An-opossession of the shop units belonging to the

V7op°’*~v’responde_nt ‘ii-le aiso complains of hostile discrimination.

*4ifjiegs-ubmits”that the respondent No.4 is not doing anything to

staggering rent arrears from 161 allottees.

Sri A.V.Gangadharappa, the iearned counsel for the

‘respondent No.4 submits that the impugned Annexures–A to C

HBH.

4
are in the nature of inter office correspondence. Such

communications cannot be the subject matter of challenge in the

writ proceedings. He submits that only 5 persons took’. p.ait_V_in

the open auction and those 5 persons are;”””ai-soq:_5the’=_

representatives, reiatives/shadows of the earlier~i–ail_ojttee:s iigwho 2

were allotted the shop units in the auction:-.Cohd’ugcted’—i4n’=

As what has been done is not.___in V”compiia:fucej_:.vv_iVth_T§

requirements of the provisions of thue”Kxar’ngataVl’§a*iiiravnsparency in
Public Procurement Act, officers have
initiated the proceedings forgthei_c–anhceli.ati’o’n.’ i.’fitii’e allotments of
the shop units. Hgeilgfhevifreintais fetched in 2004
and fetchedliin the recurring loss is about
Rs.70,000/~ ,

5. i\’f’.~’.I.§3angadh_a_rappa, ailaying the misgivings raised

bv”_the1″petit.ion.e*i*s'”–side submits that the respondent No.4 is

bound ‘to’ ‘act si’m’i«!.ari=v’in respect of the allottees whose cases are

VV7__aki:1 to the “pVet’itioners’ cases. He further submits that the

.1 ..reSpo.nden.t No.4 has fairly offered to refund the entire premium

.”-f’_~-arno.–un’t:. H

QBH.

6. Sri R.Devdas, the learned Additional Government

Advocate also has a grievance over the petitioners’fl’a__cts,.of

managing to get the shop units allotted at a rate;i’o’w.er–.’..than”«_

what was given in 2004. He submits that under.-Suefctiyofnii

the said Act, the Government has the powefjr’°to’:4.ca«l|4″fovryltwbieif

records with a view to ensure transp_aren’cy in thepryocéurement

process. Sri Devdas submits that”>..t_he_Vpubiic:in’tere,st is of
paramount importance in cases. .AVlBec.aus,e of the mistake,

which may have beenVcomm’itted..,b.y_V s:on’ie,.’of§;t.ri’e officers, the

interests of the réspo_n”dVen_t..:Vloca.5…..:body cannot be

permitted to suffer, .

7. I do not «see in the submission urged on
behalf of the petilt’ion:ers.”regarding the violation of the principles
off”natural,ijuis-tice,, The””‘p’etitioners were indeed put on two

notilc’-as,” caused the reply to the notice through

:i)*t.l’:eir learned a.dvo:<_:a;te. The submission urged on behalf of the

–i%.l,”p;eti_tio,ners that’1~the notice ought to have been given only by the

4’~i5e<pu'tyConumissioner also does not commend itself to me. It

. suffice, if the functionary who is securing the eviction of

Viwltheépetitioners, has issued the notice.

33%.

8. On my pointedly asking when the petitioners were put in

possession, divergent answers were given. Sri Indts.Shge’i<ar

submits that the petitioners took the possession _

30.06.2008. Sri A.V.Gangadharappa subrnits t'hat"-th_e'V"date it

making over possession to the petitioners

30.06.2008 or 05.05.2009, the pet'i'tiVonerSV. have i'b'eeinv«–.cari'ying–.t"

on their business. They must have some.impr_oyge:ments to
the shop units so as to 'éthefiiri requirements.
Noticing the infirmities. in the allottees
cannot be thrown. ijisalilllllthe more so, when
they are their livelihood. It is
nobody's case have committed any fraud.

For the lapse on'”‘thhe~.;j.art”».of'”‘.the officials, the private parties

c-anriotg lputito “u..nmitigVa’ted loss.

“‘9~.:\t’–et VVar*ldtjhetV’aspect of the matter which cannot be lost

vl*T__sighVt of is4″tha’tVal’though the auction was conducted in December

.1 “the cancellation proceedings are initiated 2’/2 years

in _’}uly 2010. If the respondents were diligent in

‘ ‘v..,gth’eVVVrna’tter, things would have been different.

9.314.

7

10. My perusal of the tender cum open auction

Notification, dated 03.12.2007 reveals that it was open to a

desirous party to submit its tender and take part in thepaiuction

or to take part in the open auction without submitting”‘itsf,te_n’éer.~~.

Such being the tender notification, it cannot the

petitioners are blameworthy.

11. My scrutiny of the rent -agreeineiit

power is reserved to the Municipality’-to c,ancei–th0e’:alloitment of
the shop for the lapse on th’e_”fpart’_VAof,V–the~«..Qfti’cials in adhering to

the transparency law, Furth.e.r,’_the.Karn.ataE{qa.V,*–i”ransparency in

Public Procuren9iVe’tit:i,7,{§ct,’0;’f.i’9F§f9~tand vRules framed thereunder
do not provizdelfor theev_ilct–io’ri«.’of the allottees on the higher
officers noticing the,_:om.issio’nVi’h: adhering to the provisions of the

for the above-mentioned reasons, the

Vmimpugne.d”%can.ce’iiaiti’on proceedings are unjustified)unsupportable

-4fjarid’v..unsusta,in1able. However, it is also trite in law that in

{~-‘.:Vexe’r0cise>_o’i? the power under Article 226 of the Constitution of

‘ léghis Court would not quash an order, merely because a

ipaprty makes out a case in law; the public interest has to weigh

REM

3
with the Court. In taking this view, I am fortified by the

judgment of the Apex Court in the case of RAMNIKLAL N.
BHUTTA v. STATE OF MAHARASHTRA,
reported in

SC 1236.

13. If the impugned orders areggqVuashe.d’;”‘then A

consequence is that the petitioners wouldgcontiéit:.ue-.’

rentals, which aggregate to Rs.13′.00_O/~Vi’0_r”afl the put-.i*

together, whereas the prevaiiingl:”rate._ around
Rs.70,000/- per month. Therefore’A–_th«e’ pubiic interest

demands that this Court shou’id.h.riotV the canceilation

proceedings! petitioners’ interests are
aiso requiredttogbesafeguaa’d’ed:e’ftective|y and guardedly.

my view, the ends of justice would be
Hrueasonabie time to the petitioners to

locate .a’it._ern’ati’v,e p.iVati’es, vacate the present premises and shift

A the aite-rna_tive piaces.

iEiA.i__4As”‘ri.ghtiy pointed out by Sri Devdas, Section 18 of the

Acttempowers the Government to cail for the records with a

ivi–eVV”toi ensure the transparency. I do not propose to give any

£58.

9

direction to the Government to cail for the records of the auction

held on 20.12.2007. It is for the Government to take a decision

whether to caii for the records and examine the whoie

16. Considering the facts and circumstances”-of
this Court deems it fit and just to grant’ab’outé_one,yearj’s:perio0.d.
to the petitioners to vacate and hand ove’r__ti’..eA.vaca_n_.tA

to the respondent No.4 subject ‘to:”‘the io*i..iQwi.n_”g and’

conditions:

i)

The petitioners shaiir.vac-atieandi.%.han’dover the vacant

possessiVon:o«f_ or ‘befo re 01.1 1.201 1.

thisVreg’ard,..,’n4tih锑*petitioners’ side has filed the

merino”urnd’e_rtaki”ng.’iito vacate the premises on or

tiefore 1.20011. The same is taken on record.

The.petiti_oners are aiso at liberty to take out ail the
objects iaid in their shops.

zThne’Vr’espondent No.4 shaii refund the entire security

00 ‘*u__deposit/premium amount to the petitioners. It is

it made ciear that the respondent No.4 siiali not retain

any portion of the said amount or forfeit any

amount.

QB!-i.

vi)

vii)

10
The petitioners are directed to restore the shop units

to the respondent No.4 in the same condition in

which they took their possession.

The petitioners shaii keep clearing the _
as and when they fall due tiiithey xracatesaihrj ‘hyanci ” it
over the vacant possession the respon-de’nt”i\io_,_4’::;_A«

The petitioners shaii also-i.i»;Veep’ci.ea riyngfthei

and water charges in re4s’pe:ct,V_of th’e.:shopVf%units till
they vacate the Vp–re:i’nises.;’~ ” ‘ ‘

It is open to the peti:t.ione~rs:vto”ta_ke”‘.p’a’rt in the tender
process}: is going to
initiate .Vfvo’ir.a-!.i:otti’nig::’the shop units afresh at the end

of o’ne”yVea’i’_. other things remaining the

..«}gsame (ifn’t’h.e:v_offg:=:rs made by the petitioners and the

A _ otherpersons/applicants are for the same amount),

x’i.–.;thVeéVu.”_r–esposndent No.4 shaii accept the petitioners’

offe rs}

F15 H.

11

16. These petitions are accordingly disposed of. No order

BS t0 COSECS.

A

bvr