Karnataka High Court
Sri N Bhanu Prakash S/O Sri B … vs M/S Bangalore Development … on 21 October, 2010
Ba:1ga.1¢r¢ -- 560021 (B_jfVA}1\/I/_'s.§.V'V'EI1*;.T:é1sana Assts., AdVs.] TV V. 2 . AA - 1 - IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 21st DAY OF OCTOBER 2010 BEFORE ' THE HON'BLE MRJUSTICE RAM _ wnrr Pmmom Nos. 25504-25505 /Mzofmk (B"mn T J BETWEEN: 1. Sri N. Bhanu Prakash S / 0. Sri B. Narayan Ra0..__ ' Aged about 48 years L' _ R/a. No. 11, 3rd 'BT..Cr0ss"' - Gururajan Layou'£.._ ; V " Doddanakkundi : Bangalore +._5600I3w*l7--.. _ ' 2. Sifi C. RI'S:atya.P1'a_ka:Sh. _' S /'Q. V. _R3 in;a'T»K_1*is.h:.1a Age€I<.._a;bout"»54~ycafs_ " V R/a. N0. 11V1f.__/2--4,"H Fioor 4;10:t:Majn»Ro'ad % .. 'Ra,_dha._ Ni1aya',"--Prakashnagar . . .PETITIONERS E -2- M / s. Bangalore Development Authority T. Chowdaiah Road Kurnara Park West Bangalore ~» 560020 Rep. by its Commissioner [By Sri Chandra Shekar Babu, A,dV_._) These W.Ps. are filed under 1zi=;:sp¢:r»;::¥s~;;:s1*:+t of the Constitution of India praying uvthe'. respondent to consider the"'a:pplication lofltheviipetitioner for allotment of sites" in furtherane'e..of the 'scheme of the respondent duly published/02002 in The Times of India' dailyV.news,paper vvhiehxllwasfl.'reiterated in the paper 'The Indian Express' dajly:.:2004 at Annexure Cl and C2 expeditiously' andjeetc; ._ ~ . ' '' These are eorning on for preliminary hearing it -. day, the Cotirf rnade the following: for "the respondent, BDA, that the petitioners' ORDER
the submission of the learned Counsel
L4
. jxd./».,v u ”
applications dt. 12 / 12 / 2002 and 9/ 12 /2002,
Annexures D1 and D2, and orders passed there’—.on in
accordance with law, more appropriately of
the decision of this court in
us. THE BANGALORE DEVELOIJMIENT z;.UTHOR;Tii1’R.é*P. A
BY US COMMISSIONER, BANOAIOIE cOTHEi§s~I:;’i£p
granted reasonable time, Vrlothingi
further survives for othesevipeivtvitions and
are accordingly disposed hi
Two rriofiiihs tifne=if0’1″‘x coH_1p1ian.ce.
Sd/-~
Judge
A’ “1I.1§«.~’2005 KAR 608