High Court Karnataka High Court

Sri P Sridhar Acharya vs Divisional Controller Ksrtc on 4 March, 2010

Karnataka High Court
Sri P Sridhar Acharya vs Divisional Controller Ksrtc on 4 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 4TH DAY OF MARCH, 20T1"0%%

BEFORE

THE HONBLE MR. JUsTIc.E,~~AJ1T   

WRIT PETITION NO.1080:1:.&OF_' 2b06'.(KZ:%'-"   

BETWEEN

SRIPSRIDHARACHARYA,  

S/O LATE P V LASHI\/£*IN_ARAYANAjN 

ACHARYA. AGED ABOUT   AA  
R/OFSARALABETTU, TV    
MANIPALTALUK,   T. 

UDUPI DIsTR,iCT,'w1'--     ...PE'I'I'I'IONER

{BY s1?Js's  satcxgxsn p s;
SR1 G PATIL; LA DEVI ASSOCIATES]

1. DTVISIONAL.c'ONTRoLL13:R.

 V *  _Ksr2T~C ..GULBARGA--«DIVISION.
' GULBA_R(§A; ~ .. V

   ACCOUNTANT

[I3§E}VENUE);__HERGA HOBLI.
UDUPI 

L A .__UDUPI DISTRICT. ...RESPOND ENTS

  '~§TT[gYLsR1 L GOVINDARAJ; SHIVAKUMAR s BADAWADGI,



ADV., FOR R1; R2 SERVED)

***=k=k**

This Writ petition is filed under Articles 2.26}-"ands 
227 of the Constitution of India, praying...to:'*qu'ash_ the -. 
defaulters notice issued by R2 Vide-.Annexure~fR'dated.
21.6.2006 and ete.,   r "   is '

This petition coming on-for preiiininaflf'  in 
'B' group this day, the Courtrnade theVfoi1ovQiing;p 

At some point   was a lessee
under    area which the
 extent of 7' X 5' in
KSRTC:':,_A  Gulbarga, from the

Karnataka'sAgro  Corporation Ltd., Bangalore,

 A in  ,'v_1_'__he said lease was for the purpose of

£igro..  Stall on payment of monthiy ground

rentat ~ {Rupees One Hundred and Five only)

Wand 'eorrnfnission at 8.5% on the total turn over of

2' '..:iRs,1:O_.OO/-- {Rupees One Thousand only] per month.

fl



Suffice it to say that proceedings were initiated by the

131 respondent as against the petitioner under the

Karnataka Public Premises (Eviction of Unauthorised
Occupants) Act. The authorised officer on
made available passed an order directing _
petitioner. The said order
petitioner before the learned’ D_istrict_?J’:1dgeV t.
appeal in Misc. Appeal No. appeal
was disposed of on thereafter

the petitioner has hande.dfover =_the’fivac1,ant premises in

questi{5nd’–to’ and thereafter the said
propertxyhasp Vbeen’ infavour of a third person and
is Ca_I”‘y}p _ ., ‘rig o”11..tl’ie» “bus-iniéss.

2i»-.”‘i’he..pspecifi”c”‘case made out by the petitioner is

pay a ground rent at the rate of 735/ ~»

R.””‘*..E”coinmission of Rs.1,000/- (Rupees One Thousand only)

(Ri1p_ees_~’ Hundred and Thirty~five only) and

/.

from March, 1996 to December, 1996, which would
come to Rs.i’/I350/– (Rupees Seventeen Thousand
Three Hundred and Fifty only). From January, to
July, 2003 till he vacated he was required
ground rent at Rs.735/– [Rupees Sevenio
Thirty–five only) per month
Rs.58,065/– [Rupees Fifty-~rei.g.ht
five only} and is not liable there
was no supply of Karndataka Agro

Industries CorpVoratio1’1~.ff llifrheantime the

respondents a Iiotiee treating the petitioner
as a defau’lter’andljcaliiyng. upon him to pay the deposit

amojuntx [Rupees Thirty–two Thousand

9 only] within a period of 10 days

I rent etc., The notice would also

indicate’ the said amount shaii be recovered as

V ar,rears’*’of land revenue. The specific case made out by

the “petitioner is that the sum of Rs.32,660/– (Rupees

{ 1:’

Thirty~two Thousand Six Hundred and Sixty only] is
collected in excess by the first respondent.
petitioner is questioning Annexure R
grounds interalia contending that ”
contract between the 131
Inasmuch as the petitioner___.

Karnataka Agro Industries as per
the terms and conditions them and

therefore the impugned-notice’-isyunstistainabie.

impugned: which is produced at

Annex;ure”R_.” the ease of petitioner is true

inavsmueii as “the ____ agreement is between the first

resporadent’«._d”and the Karnataka Agro Industries

Corporation the stall in question was given to the

‘,_ppetitio.n’er by the Agro industries, apparently the said

A is required to be recovered from the Agro

J

Industries. Be that as it may. the fact remains that
Anne:-cure R is a cryptic notice, which is issued for

recovery of amount as arrears as land revenue. lfidifact

before issuing such a notice there

determination and oniy on determination .th_e”Vv.anio’u.nt is

liable to be recovered. Indeed any d.eterrninationa

is detrimental to the interest ofthe jiaiso

required to be heard. It appears that eaerlciselfghas not
been done. Having regard am of the View

that Ar1r1eXure.»R canricz-tf’be~ to Without

deterrriinlation5»vhal\};ingfltalien place as to the outstanding
amount’du’e or from the Corporation.

Hence the following order is passed:
* * ” .0RDER

‘ ” ‘~ . V Petit.io.n”is_ allowed.

The impugned demand notice at Annexure R is

quashed.

It is open for the first respondent

amount payable either by the petiti_Qnere’e’r”””

Industries, as the case may be afteritissfiing a notice

hearing them.

Rule is issued and _made.’Vi’abseii{1’t€.”‘ .