High Court Karnataka High Court

Dr Sanwarmal Agarwalla vs State Of Karnataka on 30 July, 2008

Karnataka High Court
Dr Sanwarmal Agarwalla vs State Of Karnataka on 30 July, 2008
Author: Huluvadi G.Ramesh
[N THE H1(§H C0lfR'l' 01"  AT
BANGALORE

DATED THIS THE 30"' DAY 01? JULY 2093

BEFORE

'rma: 1»1o:v3La MR.J¥§S'I'i(,TE  

WRH' P'i:2TI'I'l()':"\E N0.1:iI;1§:?'{)¥*g(i§§fifVBD:§) 'V_ 

Bi;*L'l'W"E:

D2'.Sa2"2wannai Agarwafla,

Aged abfiiii 57 yearsg'  A  
Sit) late Parsuram Agarwaiia,  3 u  '
Residing at No.24, I §9¥0~i)1f,  " '

Mani Viias R-13.36,.   --  '  1 .. A I
II Cross, Mag2;d5'R0ad, 2:    

   

..PETITIONER

(By s§¥i.1:}§%sv_Li;§s2gi;',%¢aL' 

 --.  B3?'_ifts Séclretary,

   ..... 

‘£11′? K-{am ataka,

Urhaiig; Deveioprxlent Department,
?”\.’fat1ltis’£(}ri3d Buiidfing,

” D:”.B.R.Ambedis:az’ Veeéhi,

Bangainre–560{‘)0l .

The Bangakzre f)e\se§opment Autharfi};
“?.Ch«owdaiah Raad,
Bangalcxre-568020.

Represented by its
Camnzigsénnerk

Egg’,

..RES?{}?\’I}¥§NTS

{B}: Sri.K.N.Putteg0wda, Adv.)

This Writ Petition is fiiad under Articies 227 uf

the C0’§}S§’¥.i’E”{iii0I1 of India prayézzg to …-éwctzd

respondent ta ccfxnsider the mequéest “i’¥’§b;:» ‘fi*:fi%:inr3;:i7 ‘

ailotment nfan aitemate site ifi”tefi!1§{ifffié:i*fiiis:»;;c:jr’S_L:étpffié(;ati(3zéA ‘

dt.l6.i2.{}2 bearing ‘A_n:$i’m;re~:}§’,;;_: a in

the Harare Ufmand’a:nu$;./”H” ”

Cnurt* f€§i§0FW*§ngf 3
% ORDER

SrV1;’.f~{–;T:\f”.?3;ttego\n?da, learned Cnunsei is directed in take

A V’ ” .. . T mf;fi~<:é«.§Efir.zfes;x1ndentfBDA.

2. Petiticimer has smzght ‘fbr isszzance af writ <31" mandamus

" directing the respondent ta consider his request For ailzaiment cf

"#5,.

an aitemative site puysuant to: the app1écat%ot1 flied by Erin: dated

16.12.02 at Amzsxurc ‘E’ and fczr me}: other srardem.

3. Heard the Cmsnsei for the respective parE&eS§’~.._’»_T’~._v

4. Petitiraner said H) haw ~purc–has¢£i’–VIa f*t:’v:_€};z1ii3V Site

bearing Nam, khata No.}8.5′}_ Wadi” TS;oMam§uIha;i1ik%% ¢xa§%:Aag¢ oi?”

Kengeri Hnbfi duriiig Ja:Iuar§*€36. Tireréafiés, Wax;
acquired for ‘(ha f%:i”%:3~ati<)n"é$f V'é ,<§7Jcf.§iw; araiai'1VVlajgrifizf. Accardfizg
'tn the petitioner, pufi;uv3.:i.f ?fb : ;tv_;.£f»1__'.i:".i"ic:ativL?m, as per the

juagmm ¢am;:s feipcxrted in 3.3 2003 KAR 608 in

._¥uz2ja29r%';na"3.case;-._petiii(3:2er is aim enfitied for an aitarnativa

. :Si¥;¢,iz3 fififiii ¥:?1't:";~';ite acquired by RDA.
" * *5, "ff__ths petiritzncr haé acquired ¥:it}e in raspect Gfhis; seita

of Sonnehafii village in the tifie deed as per

Arinexure 'A' prior tn aeqtzisitfon and ifhe }}EiS given such a

.""_r<.~':presentati0:z. it is far the res;anndent5'aui'}:¢'::'itja to ccmsiéeir and

ta pafifé appropriate 0I'{i€3I'S in accordance: with iaw subject tn

coziditiarfi iaid dowa in Ju:t1jamma"s cam'

6. Accerdingiy, petiticm is disfmszed . .
Sri . K.N.Putteg0wda9 _iearfféd :Lim:n gs}. vdi-i”ccv:£:r;:«c.i ‘ ‘ file

his §£I}f.’§I”fl€.’! 01″ appearance w*it¥1i.1i’%ihur wéckiéf ‘

Sd/-~
Judge