High Court Karnataka High Court

Sri Prabhakar M S/O Sri M … vs M/S Bangalore Development … on 29 May, 2009

Karnataka High Court
Sri Prabhakar M S/O Sri M … vs M/S Bangalore Development … on 29 May, 2009
Author: Mohan Shantanagoudar
  L ~ VT':?,§;.is'V~+;\.!;it mam is am under Ariicifis 225; 5; :22? sftile
«_{i0:1::.i:ii:1:'_%.icsr; of india praying to quash the iettar Cf caizeeilatien

K  afiiotmsxfi: {Bf Site aiiottad in favour 91? the petitioner,

"  'B' gmup this. day, {ha Ceurt made the fofisufixg :

-3».

EN THE HI(-33-*1 COLFQT OF KAEQNA'§'A§€A AT BANSALORE
omen 'rs-4.15 we 29"' my 0? my 2009
EEFORE : V
THE HOMBLE MRJUSTICE MORAN 5HANTAN5:Géié§%£&_:::j_ _

WRIT PE”:”:no:x: No¢11191_Z2Q§)8 (‘E?»{“:2″A,4′?*§7§’;v ‘A”:. % T
mgm: %

Prabhakar M

Sfo Ma ‘ ”

Ageti abo11t’395’yea§’S=V ‘ ‘

Rfa ?\§Q$33,_f”/Efh x ‘ V ‘

flea; My SVCh<::€:'1,.xLa}ba§§Zfl: R:i_";agii'

B&figa30f¢':j55§3 –02"?! , _ 4' ' a " " – ., Petitioner

g' 3; Sri U_pa$a:fi{a A;'~'3's§)_s::Vi;;§£'6S_,'

' Aim:

Vfiafigéileré’ £}&veio§fiént

‘E¥:_u’£};cé:€t3’, ‘ Ci3.Q*;w*c_i_aiah Road

K;E-7.’. ‘t.I§Zest,..Ea11gai0vr;6:

Ele:p’bg*its Csxigmigsiener. ..RespQnde:1t

{~13}: §$ri’.u§~I;)ii:%Vs£1 Kumar, ;§::£v.,)

_§:;~:_? t}15’r?€s§3on{isnt eiataé }$–‘?–2{}G8 at A:{1nsXure–‘i3f canccfling

This Writ Pctitian (taming on far pmfiminazjs hétarisrzg £1:

.. 3 –

it is not in dispzlte that the petitioraar i1a3 paid the €I11iire

sita} vaiua in pursuance 13:) the ajiatxnent made izmhis

favam’ reiatimg ‘:9 Site’; §\é0.1’7’94 in 4313 Biocg; ‘ :’?Sxir.

1%/i.Visve$wa:raiah Layout, kfiangaiore. After the

1£).4.20{3:;5, nacessary deeds were ;r1t:§t’e::eCuted.TV§L:’i. _fav{;fi_:1r”‘.

of the peiiiioner. éiawever, an §.4.2DQ’?;.§he péiizitionér 3333 V’

inferméd by £3335 that instead”‘~:’ff”‘%si€e i..:j1HB%0ck
No.4 of Sir M’Visveswaréiah ijfi<%::._'is afifiiitéd a site
bearing N.:5U:35 in the i .–bfL§i’~ j£f_v{‘l:’:¥!isVe:swaraiah

Layout ‘ I:1£%*4§’LI}f€:iik’éI1?_.£3i1d7 that the BBA

has afijE1S§f.6€i iihé _peti”!:i0ner eariier

{awards si_E€ W in the mid ai§0m1r:~:nt
lettfir <:ia%i€£iu 'r'€;épe:1£ie11t had aiirected the

getiéiangry :0 gfifg; i?<Es;.;'3{},/~ taaafards the alternative

" s§%;«::._ V"3"§5:e-*~'$:~ai%:iA.'amaunt is also paid by the petitioner om

23;–%.;%{3£§'E%. 1:4: $§;§f:"e of the saws, necessary daeds are not

:=:;X&€u?:@.d -fézveui' :33" the peiitéoner, Havesezver, the

H {;–:«3;;i1:teVT{i:atiG:'1.. deed is executed by? ma 3:353; as per

§§;i§:,éx'ui*e~"i%1' {iated l5.'E'.2{}{)8 cazzceiitag {ha aiiaiiment of

R f.::W_?

-41..

sits: n1ad::~: in favour of thé petitioner an the gmund that
the petiiiczsrzer should not have been aiiatted the site as the

attempt made by the petitistmer is oniy G116. A9c0r:{.ii3Tg to

the BDA, QGYSQBS what) have attempted tvgfice’

afloited site ef the $521116 €fiI§I€I}SiO11.

1:}. The imyugried canceijjaticm’ jafdeij’ c_a1*2.13Q€ be.

sustained firsiiy because the $a1neV”i%.s”issué:ci 3 ::e1’*1iiaté;r$i§§; “,

witheut natice to the petitioxieff _’1’h§js, ; tf1″€; ijgcaptzgled
order is passed in vi<3i§é§t§oI1–'_V of ht' Izamrai j!.1StiCfi.

Secandfy, the "by the BDA also 0811110': be

acceyieci i;i1L._yie:§ 'o_f that the patitierzer had not

, suppfigssééi an}? '1'3:3..9;f§¢:'iTa3 fact while appij§;§11g for aiiotment

._VQ§";':§1:::V si:_e'. has cleariy mentianed in his appiicafian

ths;: i15€ 1§{a:é§ j mafia any attempt of wfiatseever at 311

h _ fiaréief §){iL{'1tV of time, whisk; maans that, this was the first

made £33: the patitianer in the year 2802 when he

aiéatted site £'s%0.1'?E~34 in Biack $30.4 9%' 53%;"

, :jM.\!isvesWaraiah Layeut. As the patitéaner 212:5 :10:

3/

suppressed any materiai fact, particularly reiating EG"rflT1_€

atteinpts made by him, he shouid not be -4 K

BDA Should have been more Careful while ailgtfifig —

at the inception itseif. Mereover, as afo'1'.e:1'11er1ti£)_i1€:d.,VV the

petitioner was allotted site beafing N'u,1 '?94 i:1'.f33 i:ci'c§{

in Sir M.VisvesWaraiah La}'0ut"Vé;sT_V"vbaCk
The BDA kapt quite far éfiecufing
the deed in favour of tir.:,<§_ jvgfliereafier, the
petitioner piace of site
No. 1794. in favour of the
pétitioneigj ifs: in 1 irfiiock of Sir

§\é.ViSV€W8I3iai3 vL.é1::0"uAt 05- E316 same measumment. Even

_:21t ti1a.!:§Cpuoi:1t of tiie 3:3i}A did not raise its little finger.

"'.{2}n.§ef'3{eVa1":Vt;hr:r€2*.fLe1', the impugxed ordar of canceilation is

passfii; i~£;¢:;f;i:f_:;5g'V'rega1*(i to the conduct of the EDA in

_ Lkfiepifig. <jVuifé'.for about five years and having aflowed the

;:§e'{;ific;a.:s3erV' to raise loans by mortgagng tha property

in his ihvour, the BEA shouid not have canceiiefi

_ ' .'i:he afictmfini made in favour 0? ma petitienei', mars

V