Karnataka High Court
Sri Ravindra Ural vs The Bangalore Development … on 12 November, 2008
- 1 _
IN THE HIGH couam or KARnA2AKn.Am Baflafimbnz
DATED THIS THE l2fiiE%X 0? NovEMgE§}"2QQe%f\
BE€bR§_
THE HON'BLE MR.JUSTIdE s;A§D$L wEzsER,':j
WRIT PETITION Nd;é§3 d? 2007 {EDA} 9
BETWEEN: u V T I V
SRI RAVINDRA URAL%5__; ,_,--a;n%_
s/o. LATE MR M.P. KEsHAwA<uRAL;,';
AGED 40 YEARS ,»w»j= -_a' ';''$
NO.32, 16TH MAIN; J,c: MAsAR_ I
KURUBARAHELLEU; ' an _»j VW
BANGALORE §<560.og5;_', .v,--- ... PETITIONER
(By smt; Jfiimi Kérfikgz; ADV.)
AND:
~:, THE BANGALQRE DEVELGPMENT
"* AQTHQRITY, CENTRAL OFFICE
,V.:;.aHbwDAIAH ROAD,
'xmxkaa PARK WEST
' BANGALORE ~ 560020.
Ra?_3y THE COMMISSIONER.
zwfig COMMISSIONER FOR DISABILITIES
_ THAMBUCHETTY RQAD
= cax TOWN, BANGALORE.
fiiw
3 THE S'E'ATE GOVERNMENT OF K..31_RN.F°xTf-XKPH
THR€)I_IGH THE} DEPT SF WOMEN
AND CHILE} DEVELOPMENT
MULT I S'E'C3RE3 YE E? BU ILDI NG
BANGALORE -Q1
REP BY ITS PRINCIFAL SECY.
-3...
Authority (Alletmeht of Site) Rules l984;fferg
short 'the Rules'). It is also evident teem' V
the allotment letter that wthe_leite' egg »
allotted under EWS scheme (Ee0eceIeaily'fieeher%¥
Section} under Rule 4 of the Rhlee et See 5f
the Value of the site. tPetitiehe§_h$S}?aid
50% of the eital uve;ue_fehulij.a,:eoi. The
petitioner filedi the "eefireeeetatieh as per
AnnexurewD te the reeeemdehte eeeking certain
Cohcessien_inr§egmeetLetaeelence of the sital
value eh the ereehd that he is ea physically
handicapped pereoeiehfifthat he is entitled for
_ allotment' of a=_eite at a consessional rate
tender, .$eetibn_ 43 of the Persons with
Disabilities Jfiqual Cpportuhities, Protection
'V, e:' Rights' end Full Participation} Act, 1995
w. {fer short 'Bisabilitiee Act'). However, the
4tp_*reeQehdents have cancelled the allotment of
"ehel eite as per Anhexure~L on 8.10.2004.
Thereafter, petitioner appears te have moved
the Commissioner for persons with disabilities
-5...
economically weaker section of the society end
he has suffered 70% of physical disabiiitgfilitet
is further argued that having tegsrfi fie the ~.l
resolution of the EDA ie _s¢;§52Q7."safiés_
23.?.2007, the sea may be difeeted ts sighdise
the cancellation erdesiteti e®nexere§L on
payment of balan&$tlafifli;¥é;_gitai velee and
execute the lease gum sale Q§EfijiN /fispect of
the said site in questieng»_"u
4};LeernedTeeunsei for the 1"" respondent
would cohtend ‘that’»the site in equestien has
~ beeni, slletted«, to the petitioner on a
i,C0fiCessie§al?rate. It is submitted that he has
ne.iebjeetiefi for the 37’ respondent to
‘,consideft the request of the petitioner is
feeeerdanee with the aforesaid circular.
“”Hdwever, it is reiterated that petitiene: has
‘ixte pay net only the balance of the sital Value
but eiso the interest at 21% of the balance of
sale consideration.