High Court Karnataka High Court

Bangalore Jetty Community And vs Bangalore Development Authority on 28 May, 2009

Karnataka High Court
Bangalore Jetty Community And vs Bangalore Development Authority on 28 May, 2009
Author: Mohan Shantanagoudar
IN 'THE HIGH mum" OF KARNATA KA «g%ia§r~46ALonE
DATED THIS THE 28?" DAY'-«'€:D:F  
we HGWLE  DAR
way Lgmafisxzbes (EDA)

.&}2"§"*.?v'E:';é£N: '  K    

Bangalgsrtz Jetty  j  .. 

ffimbtzjadcvi -':::"amp1»::: Tms: *

E39. ':34,  Fimr, BE. K';'Viye:igat\...E:§£0a€i
B:-:z;n §ga3;{§if¢:'_E*>3; _E-2_e_L;.2._'t)§g -._if:s§j Presidvstnt

Bis. 5-£:»is'hm.;.r§1:g~my.. 

,»5k?g';?1 Q2 ye:-3:3'  "  '   ..Petiti031er

{B VS'3r:%  fidv. ,}

  52%)    %%%%% 

=  V ' E, 4 ' afiiéazagalars Deveiapment Autherity

"  'éfeat, T'. Chowdaiah Rsad

V ' --. B?Ti11§a}r3I'€, Rep by is Commissimmr,

 . «V  4 "i'§1€ ifiayuiy Secretary

T113 Bzmgaiere Develépmeni
éazziémzitég, F'. Wes:
Saiggaiorfi. 2 .Rss;:29;s1é&nt$

{£3}-'   fifishna, Adv";



-3-

This Wri: gefition is flied under Articiits 22% V-::rf

the Constitution cf indie" graying to direct t11t:__f3:*és'§L.'3r.V';1';:;t;{_3;r f;1*€iimifla:j:. k1a:a1t§_;i1gTA Ii:-1.

'B' grimy, this day the Ciourt Vfziafifi .fo£iQw:;1},.géA.~  
g;3_I:;fi§;E M V % A

§:"etiti.011e:{' has   is the

respandems   by it on

23.4. ZGUS,  4£i}2;?a:g ms {:§éf§t_ §6iit:1%311;--"':

 '_§'heV   ihat the resp011c§€m~fii}A

§";as_ _ aiiaifiéd civic  ;ai:"'17.er3.i§ies site 121 favour ef the

" V'  p5":§.{§Q5§;$r4'§frus: 'C§i':"'?8fl9. 1992 an 3:111:13} ieass basis" far

  3%.}.  "  i?;i;.;*$uant {harem 3. mgigtered Sfiifi dam: is

€;5><:£:;__";:L':t;:a:i'   f'av0m* of {ha pééitiener by BSA an

 ;5.1i3.;_A€%;:%32, for a period of 30 years. Pgsasesaian

 ».AA{;~art";isE'ica;te is issueé in favaur 93" {£16 pfiztitionerfrmst and

    .e.§0n$equent£y, the petitianar was put into physicai

gcgsession <3? the propfixty an 4.12.1992. 'Q16 State
3'
5'?

Ya;



-3"

{}OV€i'}."}§T{1€E'}.'i has changed the katha in   tI:1e

patitioraer hased an the iease éeed. The'  {if  

p€:titi0i1er--~'i'r12st is that tha piéii f_I1;"(3fj_t;%1<: T.

buiiding as submitted i)§.s_:E1e 'i'I*é;1s€~-3.3 i1Qtv--"séj:c'ti0i§é{i 

{ha BSA. fiance, {£353 writ ficsfiiian is! 1'i7"i.£'<§(i*.V':

3. Sri   appearing can
behalf {sf :.€§1,§;   " of the raaords,
su?bmit$::'    was {made as far
bac3§~i"§9LVs"A%§§.j3.v_V  til"x'§"i5év%:iti<)ner am not ya}-* the
  £1065. 'i'£1us,. the BBA has

daryzandéd "of azmuai rams of K3. 12,2§?,85?'f~»

 A  cm  Affier receipt of tha same, 'she

 E;: éti'{ifu:%;e;;' to {lava paid only i<$.é':»,(}9,'28&«/-- on

 Thus, the petiiioner was sfiii due to BDA in

 AA m¢%:nan E=£:3.8,{}{.),{}{3£},?~ as £311 31.3.2005 Ascordizlg £0

 --..V"--é:.%§:§A, the said amaunt is fiat paid til}; thzifi day. 3:':

 éé_.§'.g.1s,;¥¢;r:..t}::is dag? %'

and the patiéiansr isfiot C£11_c_ Vii1:.__a::"~zjeaI's' sf .a:11:iL1ai I'("':i'1'{.S.

53 that as it "i1:ta;§:,. %%:n;s  {ices not wish £0

camkaemt a§:";§ei€'§1§fz'ig f'z.1_:i'i£";§:--1" fan msriis of the matitazz if

we p€t%§ia:zer"ir3 '};":%f:i.  in any arrears caf amnuai rents

374;} «:53» 3233"' {$335, t§"1{§ i'€Sp()ff1{ifiE"f{S ghaéi Censidarc' the

. ';":eq:J§;=;st £}f "CfE'}.%E': jgraézfiiiszzer for safictiafling sf '£315 piaii in

H ~. §Q;@§:a:74dé%':\1€__t6'T;;.é$§ti1 Eaw, at an sari}-7 date, in case  {he

pé%:§Ei{§ner" has Kai gaiii {ha enfire arrgars af aflnuai

" ., " :*@:}::;s as $31 {his day, {he petitizmsr is yermitted to pay

 ezztirs af'ma;:'S <31' I'€I"E§S w'itZ"1i:1 one most}: from this

 éay. N9 ihrfixsr sxiensiam Of time: WEI} be giivaaii :3 the

V'



A
Kl":
I

peiitiarasr for paying the entire arrears sf armuai rents.
in case  the petitioner dues net pay the en,ti:'<é; 3jifreaz*s

91' amauai I'{':I1'1Z duss if any, Within oI1_cif""':11u;ré_1;"1f;.§_3r.~f:"<::11

"iiaday, {he BSA shaii pr0c@ec%Wagai11:s:1:' 

taking ceeycive steps fer <:aI:é:§££i:f1g .. f;i1é;T.;;ii~%0%i2*:17{:?}*;__ <:%"£'::§;zv%Tc"'*

ameniiies site made in févagxr of'~';::h}§ §e*{§§i{i:'1a::f,W 

Writ ;3e2;i%:i03:}._ is azss§¢sea  of %.,a:'i'§: E}H  afsjmsaid

.