Karnataka High Court
Smt Sujatha vs Bangalore Development Authority on 3 April, 2008
IN THE HIGH COURT or KARNATAKA. 2 DATED THIS THE 3"' DAY oFAPRIL.2ooa A 2 E.-EFQRECJ BETWEEN Smt. Sujatha, V \IlIA 1111-nutnlllt Avnllhun VVIV J'U"I'"l¢'II "I §'~n'-'II,"' :. * - Aged 43 years, V Residing at Chikixanigiiholil, I ' _ . "" " Remasandra E>ha1l'<elee;.. . Kengeri Hobll, 1* Benge!ere46'1; 2. 2 T; " Psrrrronen 2' i:'[By 'RaiVo'n'uprasad, Advocate] VAND _: Authority, 1',' chowo l_u!h_Ro&d, i<i:r_rie're Bangalore, " " 2 _Repreeeni:_;e;ci its commissioner. [By Smt. N.D. Mala, Advocate] - " ' " -.Tliis writ petition is filed under Articles. 226 and 227 of the __ "~Cefistituth:n of India praying to direct the rafpafideht to aiipt site Q' to the petitioner pursuant to Annexure-C1 and Annexure-C2 and "uflnnexure-D1 and D2 and etc. This petition coming on for preliminary hearing in 'B' Group this day, the Court made the following: acquisition of her property, the res:pond.ents"'.ohaire~..n't~.._i the alternative site to her. go 13 ID W In ' 'S' ti'? The In e is judgment of this Court in caseff _ V eon E omens, reporte§ii"ln' means one and the order, dated 28"' M§a«r'oh.,_ my tiiisoourt in writ petition No.2009 oriazoozgi 3. V°--.T'i1.is' pet'itijoni'vist"'diss)osed of with a direction to the respondents to §:on_s'Edei*_"the petitioner's case for allotment of
J”av!terr£atIve:site inAthe’**ietter and spirit of the said orders within
‘enter months from today.
Thisrpetltion is aiiowed. No order as to costs
Sd/-
‘4 it inn judge