Karnataka High Court
Smt. Nirmala Bai N vs The Commissioner on 8 December, 2020
Author: S R.Krishna Kumar
Bench: S.R.Krishna Kumar
1
IN THE HIGH COURT OF KARNATAKA, BENGALURU
DATED THIS THE 8TH DAY OF DECEMBER 2020
BEFORE
THE HON'BLE MR.JUSTICE S.R.KRISHNA KUMAR
WRIT PETITION NO.14291 OF 2020 (BDA)
BETWEEN:
SMT. NIRMALA BAI N.
S/O LATE V SATHYANARAYANA RAO
AGED ABOUT 55 YEARS
R/AT NO.62, 7TH PHASE
J.P.NAGAR, PUTTENAHALLI
BENGALURU - 560 078 ... PETITIONER
(BY SRI. H. C. SUNDARESH, ADV.)
AND:
THE COMMISSIONER
BANGALORE DEVELOPMENT
AUTHORITY, KUMARA PARK WEST
T. CHOWDAIAH ROAD
BANGALORE - 560 020 ... RESPONDENT
(BY SRI. M. V. CHARATI, ADV.)
THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE WRIT IN THE
NATURE OF CERTIORARI TO SET ASIDE THE CANCELLATION
ORDER BEARING NO.BDA:COMM/883/GB-2/2004-05 DATED
30.09.2004 ISSUED BY THE RESPONDENT ANNEXURE-C AND
ETC.
THIS W.P. COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:-
2
ORDER
In this petition, the petitioner has sought for the following reliefs:
"a) Issue a writ in the nature certiorari to set aside the cancellation order bearing No.BDA:Comm/883/ GB-2/2004-05 dated:30-09-2004 issued by the Respondent ANNEXURE-C.
b) Issue a writ in the nature of mandamus directing the Respondent to consider the representation filed by the petitioner dated 16-03-2016 and 20-01-2020 and as per ANNEXURE-H and K respectively, to accept the balance sital value with 21% interest from the date of allotment as per the circular issued by the respondent dated: 18-10-2007 and 18-11-
2010 as per ANNEXURE-D & E respectively and also as per the opinion given by the law officer as per ANNEXURE-F pursuant to allotment letter issued by the respondent dated:31-05-2000 as per ANNEXURE-A and also as per the order passed by this Hon'ble Court in W.P.No.13658/2015 dated:07- 04-2016 and W.P.No.38258/2013 dated: 21-11- 2013 as per ANNEXURE-L & M or in alternative in case if the same site is not available for allotment issue directions to the respondent to allot alternative site in favour of the petitioner.
c) Pass such other order or direction as this Hon'ble Court deems fit on the fact and circumstances of the case in the interest of justice and equity." 3
2. In addition to reiterating various contentions urged in the petition and referring to various documents produced by the petitioner, learned counsel for the petitioner submits that the respondent-BDA has allotted a site bearing No.883, measuring 30 x 40, situated at Gnanabharathi Layout, Block-2 (Nagadevanahalli), Bengaluru, in favour of petitioner's husband, late V. Sathyanarayana Rao on 26.12.2000. The petitioner, due to her health and financial issues, except payment of initial deposit, she could not pay the balance sital value within the stipulated time and therefore, she made a representation to the BDA to give some more time to pay the balance sital value. The BDA without considering the representation of the petitioner issued a cancellation order dated 30.09.2004 vide Annexure-C purporting to cancel the site allotted in her favour.
Learned counsel submits that despite representations dated 16.03.2016 and 20.01.2020 submitted by the petitioner to the respondent, placing reliance upon the circulars dated 18.10.2007 and 18.11.2010, issued by the BDA coupled with the decisions 4 of this Court in W.P.No.13658/2015 dated 07.04.2016 (Sri. Jayakumar Shetty Vs. The Commissioner BDA), W.P.No.19093/2012 dated 06.06.2013 (Kempamma Vs. Commissioner, BDA), W.P.No.38258/2013 dated 21.11.2013 (Mohan Kumar Vs. BDA) and W.P.No.5150/2019 dated 21.10.2019 (Manjunath R. Vs. BDA), the impugned cancellation order at Annexure-C dated 30.09.2004 issued by the BDA as well as subsequent inaction on the part of the BDA to allot either the subject site or an alternative site in favour of the petitioner is illegal and vitiated and the same deserves to be quashed and necessary directions are to be issued against the BDA.
3. Per contra, learned counsel for the respondent- BDA in addition to reiterating the various contentions put forth in the statement of objections, seeks dismissal of the petition.
4. I have given my anxious consideration to the rival submissions and perused the material on record. 5
5. As rightly contended by the learned counsel for the petitioner, despite the aforesaid facts and circumstances, and in the light of the decisions of this Court in W.P.No.13658/2015 dated 07.04.2016 (Sri. Jayakumar Shetty Vs. The Commissioner BDA), W.P.No.19093/2012 dated 06.06.2013 (Kempamma Vs. Commissioner, BDA), W.P.No.38258/2013 dated 21.11.2013 (Mohan Kumar Vs. BDA) and W.P.No.5150/2019 dated 21.10.2019 (Manjunath R. Vs. BDA) as well as the circulars dated 18.10.2007 and 18.11.2010, issued by the BDA, the respondent clearly committed an error in passing the impugned order dated 30.09.2004 at Annexure-C cancelling the allotment in favour of the petitioner and consequently, the impugned order deserves to be quashed.
6. In the result I pass the following:
ORDER i. The petition is allowed in terms of the decisions of this Court in W.P.No.13658/2015 dated
07.04.2016 (Sri. Jayakumar Shetty Vs. The 6 Commissioner BDA), W.P.No.19093/2012 dated 06.06.2013 (Kempamma Vs. Commissioner, BDA), W.P.No.38258/2013 dated 21.11.2013 (Mohan Kumar Vs. BDA) and W.P.No.5150/2019 dated 21.10.2019 (Manjunath R. Vs. BDA).
ii. The impugned cancellation order at Annexure-C dated 30.09.2004 issued by the respondent is hereby quashed.
iii. Petitioner is granted four weeks time to pay the balance sital value together with interest at 21% per annum to the respondent.
iv. Upon petitioner making such balance payment as stated supra, the respondent shall take necessary steps to allot the subject site or an alternative site in favour of the petitioner, within a period of three months from the date of such payment.
Sd/-
JUDGE Bmc.