High Court Karnataka High Court

Sri B S Madhusudana S/O. … vs The Bangalore Development … on 2 September, 2010

Karnataka High Court
Sri B S Madhusudana S/O. … vs The Bangalore Development … on 2 September, 2010
Author: Ram Mohan Reddy


-1-

IN THE HIGH COURT or

DATED THIS THE o2N:> DAY__0F_SEPTEM35ER..42O1OAV”

BEFORE ~ L

THE HON’BLE MR.JUS1fIoE MO§§AN”‘REBDY * ~ T’

‘WRIT PETITION Noe—–i§_§_O’4.. oF’2oo9t(§BDA)

BETWEEN:

Sri. B.S. Madhus_uda?o;a,V’ ‘ – _ ~

S/0 Shivalir1g4e”‘§3owdé,,

Aged about 36 years’; V .

R/at No.201,f1§t FI’e0r,°§.’j ‘

3″ ‘D’..C1′ 0’5>St»'”133″‘1’:;._310<-3.1'i', _ '– " .

3"' Stage," Basaveiehwaiafiagar.

Bangalore e 576f}V.Q"F9."-.__ .. ' – ..PE'I'ITIONER

(By sri. =N .v. Vstsailtlq, ':Ad'tro.cate}

13:,

Bangalore Development

_ 'tAuth9fi*Ly.

” ~Reptd.I its Commissioner,
Sanlsejr Road.

V_ Kumara Park West,
.. “Bangalore — 560 020.

2 V. x 2: file Deputy Secretary – IV

Bangalore Development Authority

Sankey Road,

Kumara Park West,

Bangalore – 560 001. ..RESPO1\%DEN’IS

(By Sri. Ashwin S. Halady, Advocate for R. 1 8: 2}

M

-2-

THIS WRIT PE’I’ITION IS FILED UNDER AR’I’iCLES 226
AND 227 op’ THE CONSTITUTION 01+’ INDIA PRAYiNG TO
QUASH ANNEXUREJ THE IMPUGNED CANCELLATION
ORDER ODATED O6–09/10-2008 VIDE NO. BDA/DS¥4i’HA:

SMVL–7:.696:2008–09 PASSED BY THE 2ND

AND mu,

THIS PETITION COMING QNWFORAP’RL.;Hi:AR1N’e-‘:IN’*%e’i T. A’

GROUP THIS DAY, THE comm’ ,THE_E’oI}Low11§;e;;e_e
Petitioner when ai1ottei(}..x_$pite 7tieBlock, Sir
M. Vishweshwaraiah._..VNag’aI 40′ x 60′

in his first attern t.~-was Wermittedi” raise a loan to

deposit-.tow’ards full value of the site, and
having”‘ohtainedxa’. from M / s. ICICI Home Finance,

so “the__._ifespondent — Bangalore Development

A LVA,ut§1Q1’it3frVJh€I1C€ he was put in possession of the

it The BDA it appears, having noticed a

de1″ee’t.,_ aid a mistake in allotting the site to the

petitioner in his fiI’St attempt, though there were large

number of applicants Waiting for allotment, in their 4”?

attempt, and having regard to Rule 11 of the Bangalore

Development Authority [Allotment of Sites) Rules, 1984,

M

-4-

appellant to cancel the very allotmentjijy A’

impugned proceedings as rightly h.e__1d’~by T’ —

learned Single Judge.”

For the very same rea_é0_ns, fl1i__s ‘pveti.til1f1””deServes. ‘

to be allowed and alleWed.. ,.;1’he order
impugned is quashedll l” –

l     A  SéI§
   1 ' 79-599

KS