High Court Karnataka High Court

Yaseen Khan S/O Chand Khan vs The Chief Executive Officer & … on 11 February, 2010

Karnataka High Court
Yaseen Khan S/O Chand Khan vs The Chief Executive Officer & … on 11 February, 2010
Author: Mohan Shantanagoudar
 _ 1. ..  CHIEJFV--.EXECVUTIVE OFFICER AND

  _" ' ':3. THE; DEPUTY D EVELOPMENT OPPICER,

IN THE HIGH COURT OP KARNATAKA
CIRCUIT EEN<::2~~1 AT OU1,;EAROA _ 'V _ ._
DATED THIS THE 11'": DAY OF FE3BRUAR_Y"2C)V§~Q'  O._ " 

BEFORE

HONBLE MRJUSTICE MO1:~1AN=_srw1UA4N5:'A1\;A.OOUOAE:. Z'

W.P.NOs.80564/20-1_Q (OM;K3AD:3';
EETWEEN:     V

YASEEN KHAN
S/O CHAND KHAN  O

AGE: ABOUT 55 YEARS, _  ;
OCC: MOTOR MECHAN1C.._  A
PROP: M/S SEEMAAUTO '     
MECHANICALS».   '   
OF PLOT No,-2'03..,__     »
AUTO NAGAR c:ic_)MPLExi""PA~.V'P_A T_  *
NAUBAOEIDAR. ;;,_  ~ A

.. PETITION ER

(SR1  ' '
AND: A      

* 'EXECUTIVE MEMBER. KARNATAKA
. v .. _ LNDUETRIAL AREA DEVELOPMENT
" V _ "BOA;2D;  14/3 2ND PLOOR,
._ * ._TRAST_RQ"E}'iAN PARISHAD BUILDING
'  NR[fI'Af§'UNGA ROAD, JBANGALORIED-O1.

A.  K.I;A.1;).B.
_ "PLOT NO.1.6A, HUMNABAD,
" '"DIS'l".B1DAR



    eounsei for the parties.

 _ fr0Ii1««..Karjiie.t£i1{:a Industrial Areas Development Board Le.

_ 7'_1eVee_first;"'respondent herein. He was aliotted plots

L.)

2. THE JUNIOR ENG INEER KARNATAKA

EN DUSTRIAL AREA D EV ELOPM ENT

BOARD KOLHAR INDUSTREAL AREA ‘ ~ . V. ,.

BIDAR. ._ REs.A1>0N1j’E-IS2’fSv~~~.e

(SR1 K.i-‘LKALBURGE. ADVOCATE) V’ V

* * *::*. . ‘ . . -.

This Writ Petition is fi1ed_’undAe1:_ }&rtic1eS–‘V-t2:>g6 :81
of the C0I1.stit.uti0n 0f Endia, to qt18.,Si1 brder V
dated 27.1.2010 passed res§p'(md.e’hts in
No.KIADB/ 13/ NAC /05053’/20 1 gi_2DG9j-e-1:0/,1685
[Anr1exure–K). ” V 1

This for, pereiitfiifiary hearing this

day. the Coitgtt

notice on behalf of the
respog1dentsu.x h h

V2.’»-:V*;*h ¢,V.xpe«tiitio11er applied for allotment of plots

1%.

Nb

No.201 on 20 1 1~2004. The copy of the allotment letter

is produced at Annexure-A to the writ: petition. -CeVr_’€a.ih_’

Conditions are attached to the eiiletnierit.V…oi’der..”¥ V’

Pursuant. to the allotment. pass-e’ss’ion {;:er_tific~.’.é1teV w”as’-.

issued to the petitioner on per

C. The petitioner is stated’ in
installments on Vtaitious Lease–e”unf1–sa1e
agreement. was executedti .A/_trhe”_.petitioner on
18.7.2007. pet.itione?r.._”ha_e:f’xriolated certain
Conditions ‘aliotrnent letter, i.e.,
non~pa }tr’I’1’Ve’r:11=:’:vf,?f C’ostV,mVflnon«execu1:ion of the
1ease–cu1n_~’sa1Ve ‘ non ~submission of building

pian/additiéoiiavl n’o.n–impiement.at.ion of the plots

i”a1’Iotted?et.cIt’,..ea shoifiteaiiise notice under clause 34/ B of

9′ was issued. Thereafter the impugned

notice is as per Annexure-K dated 27.01.2010

(:1-eiuse 34/13 of KIADB Act, for determining the

it . 1e_aseA”agreement between the parties and consequently,


‘3. “X
{J .

6
resurnptioztz of the ploip Fierlce the same cannot be
1nte1’fered w1t’h.

What is challenged is the riotice AI1neXL1re-i{e’.dat_ed

27.01.2030, reqL1iring the petitiorler to

personal discussion on 2.2.2010. Order is

passed. Therefore, it is open forlthei-piefvifiéioriertd’appeared

before the respondents/Board: fhe fixed far

discussion is already’ 2 shall be
directed to appiear befdrie No.2 within
three Weeks_.fT::0r1;41:’i’ihis it is open for the
respondenis v”‘aeC01″dance. Ordered

ac(:0rdi~1’1giy.._ : j.

Itxiis 1nadeVVVeiVeja1:b’tfia’t.i;he aforementioned direction
will be effezjtive or1_1y’A._ifw{if1ai order is not yet passed. If

final { drdiei’ re’i.:f-riirig tie) resumption is already passed,

‘ ,{/heir; o1″3e;f1 for petitior::e1’ to Challenge such order.

The writ”. pei’it.i()1’1 is disp05ed off accrordingly. H
S&/9 §\/W
JUDGE_fC5;g