High Court Karnataka High Court

Sri N V Krishna Murthy vs The Bangalore Development … on 15 November, 2010

Karnataka High Court
Sri N V Krishna Murthy vs The Bangalore Development … on 15 November, 2010
Author: V.Jagannathan
 =  _ BAINOALORE-560~--92'0.

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 15"' day of November 2010
BEFORE
THE HONBLE MRJUSTICE V.JAGANNATI~1AIh\T'»..
W.P.NO.32168/2010 (BDA) "   

BETWEEN

SRI N V KRISHNA MURTHY, 

S/O N VENKOBA RAO,

AGED ABOUT 70 YEARS, V  

R/AT NO.13/1, SHARANAMNILAYA;-._ V V  

Sm CROSS, PIPE LINE, MALL.ESHWARAIvI,-- 

BANGALORE560 003.  . '- _ jg
 .  T>ETITIONER

[By Sri S S HAVERI.  '

AND'--:_

THE B2XI?\I4C+;%ILORE"}:3»E\':7EIL(j.PMENT AUTHORITY,
BY ITS CHAIRMAN,  * "

 PARK WEST EXTENSION.

... RESPONDENT

 ._ '{-3*;§3rTASI-i.":vIV_ SVAv.(u3}'"{ANDRASHEKAR BABU, ADV.)

 VTHI*S"w.P. FILED PRAYING TO DIRECT THE
RESRO.NDENT TO CONSIDER THE APPLICATION FORM

V  ~ :1. DATED 25.9.1989 AND ALLOT THE PETITIONER SITE

  MEASURING 40'X60' AS PER THE DIRECTION OF THIS
 HONBLE COURT ISSUED IN w.I>.3o584/82 DATED
' 17.4.1989.



THIS PETITION COMING ON FOR PRLIMIMXRY

HEARING THIS BAY, THE COURT 

FOLLOWING:
ORDER

Heard learned counsel

M.S.Chand1’ashekar Babu is directed ‘tn¢:;::ée

for the respondent -~ BDA. _ _

2. The oetitioner is
to direct the, resp:ond.e:nt the
applicatiogrii: ‘4 and allot site
measuringdéiCT the petitioner.

submits that, this

co?-,irtdt’on an”-wearljesr occasion, While disposing of

‘ to 30594 of 1982, directed the EDA to

” co’1iisiderV’cj’j_th’e request of the petitioners therein for

alluotirient of sites measuring not less than 40′ X 60’.

Acgfieferring to the aforesaid direction given on

}17.4.1989 in W.P.Nos.30571 to 30594 of 1982,

a ;

3

learned counsel sought for similar direction to be

given to respondent — BDA.

4. Learned counsel for the BDA

that the application filed by the

considered in accordance with _law,”«_pif1″not’earlieri’

Con sidered.

5. In View of the’xa’bove stibinissionllllniade,
this writ petition is ‘:dispo._sedp :4wipth_a direction to the
respondent — BDA to 1-.hle’a_pplication, if not

already” accordance with law with
regard .Vajlotinent’lo«fl~site to the petitioner measuring

’60’. The application be Considered

‘ of three months from the date of

— receipt copy of this order.

V ” counsel for the BDA Within 4 weeks.

” “–lMetn0 of appearance to be filed by the learned

A

Sd/–

JUDGE
Dvrz