High Court Karnataka High Court

M M Jayakumar vs The State Of Karnataka on 9 November, 2010

Karnataka High Court
M M Jayakumar vs The State Of Karnataka on 9 November, 2010
Author: D.V.Shylendra Kumar
1

IN THE HIGH COURT OF KARNATAKA
AT BANGALORE

Dated this the 9"' day of November. 2010
BEFORE: _ V
THE I-ION'BLE MR JUSTICE D V   T.
Writ Petition Nos. 16344--16363»Agf2o10':'LA.}}3pQ:  ''
BETWEEN __  "   

1. M M JAYAKUMAR
S/O.M P MUDDAPPA
AGED ABOUT 44 YEARS
R/A'I'.NO.8, KAVER1 NILAYA
CHINNAPPANAHALLI,  
MARATHHALLI  
BANGALORE--56O 037 ' '

2. VNAGARAJA » é   =
s/o.1_¢;TE"a(Era:£QBA $13, * "
AGED ABOLITI' 41  " _
R/Af1'.N_o.. 150; 59 FEERRQAD. .
PATI*;:',GARA:>ALYA,.    ._ 
I3ASAVESIfWAR'ANACrAR~._ 
13ANGALo_RI;>56o '(W9 '  

 3. S:_i«T'HI'~CHITi§A=..«

 4_  RLIKMINI

 '    ..... 14 «
T ~.Ac;2'D.A13oUfr 37 YEARS
 R'/A'I".--vN0..2*, .132" CROSS.
 . *ASHOKAPURAI\"/I, YESHWANTHPUR
* . BANGALORE1~560 022

 W/as UAYARAM
 ~ :AGEI3"ABOU'I' 40 YEARS
 , R/"A'I'.NO.202, 6TH MAIN
 2N1) B CROSS, SRINIVASNAGAR

 



SUNKADAKATTE.
BANCrALORE~560 091

G M NARASIMHA MURTHY
S/O.G R MADAPPA SHETIY

AGED ABOUT 54 YEARS

R/AT.NO.1 1, IST BLOCK.

P W D QUARTERS, WILSON GARDEN
BANGALORE560 040   .

GAYATHRI
W/0.M B SUBASH

AGED ABOUT 54 YEARS
R/AT.NO.117, 7TH MAIN
3RD STAGE. BEM1, LAYOUT.
RAJARAJESWARI NAGAR A
BANGALOREA560 098..'_  ;

H c SAROJAMMA  H  v__ A
W/O.LA'I'E H S"SHIVALINGAFPAx_

AGED ABOU'1'6.6_"{EAhRSg  

R/AT.NO.69aT}*f'E_V_2~. A _   O
CPRI STAFF QUAR'1ERS.,O'jNAE'»V_BELb ROAD
BANGALOREj»r.E":€u_() 012   .. 

D S:,BA1AC'r:ANDRA  V _ _-
S/OL.DAE.ISATh"YANARA'iTA§iA SHETTY
AGED «ABOUT 55YEARSA_ " " e 
R/AT.N'O,4; SRD MAIN,' 
EKADANTA BADAVANE 
KKRISHNA SAGARA VILLAGE.
 HOBLI'~-- ..... 

 * _ EANGA1,ORE-550 060

..  

~. W,fO.N RANGA RAJ URS
‘ AGED .ABO_.UT 45 YEARS

R”/AT~…NO’.425, 2ND CROSS,
NAGAPPA STREET, P G HALLI

.. EANGALORESSO 003

A

” -C’. PARVATHY
W/O.P B CHINNAPPA
AGED ABOUT 54 YEARS

13.

E4.

3

R/AT.NO.32, 2ND MAIN, IST CROSS.
ARAKERE MICO LAYOUT, 2ND STAGE
BANNERGHATTA ROAD.

BANGALOREASSO 076

s KRISHNA Si-IETTY
S/OLATE SHAMANNA SHETTY

AGED ABOUT 56 YEARS

R/AT.NO.I2, IST MAIN ROAD,

2ND CROSS, OPP NANDA GOKULA SOHOOIL “O

KAVERIPURA, KAMAKSHIPALYA
BAN GALORE-560 079

s N MANJULA
W/O.C PARAMESHWARAPPA

AGED ABOUT 39 YEARS
R/AT.NO.836, 17TH F..M;;~3N ;ROAD,
5TH BLOCK, RAJAJINAGAR ‘ A
BANGALORE-560 010 H ‘ V

AGE:34 ~ « _
S/O.cHANDRAsHEKAR-iO’j*–, V V.
R/AT.NO.9.3,”~-ZED FLOOR} ~ A
3RD.»1’viAI.N_ RjOAD§i:.;3RD . CROSS; ‘ ‘
VINAYAKA 1,VAyOVU’T, S__TA_G_E
VIJAYANAGAR; BANGALORE?-560 040

SHARANAPRA GU
AG_E:43 V.

s,{O’;AYYAPP’A..GUR1KAR

R ;*;A’1j..NO,V2 /2, ‘RING A ROAD

* _ VӣJAYAl\TAGAR 2ND STAGE

‘ _ ‘MYSORE: ‘$70 017

15: e

RAG.EiAViriiS%DRA

S’/O.R ASATILIYANARAYANA GUPTA
R/AT.NO.137, GROUND FLOOR,

.. ,13TH”AM;A1N.

RAGHAVENDRA MUTT ROAD

“–MA;I*H11<ERE
BANGALORE560 054

I6.

17.

I9.

20.

P S KRISHNA MURTI-{Y

AGE:47

S/0.}? V SURYANARAYANA RAO
R/AT. PRAKASHNAGAR
BANGALORE560 021

S SUSHAKAR

AGE:43

S/O.K L SIDDAIAH

R/AT.NO.F 101/17

MARAMMA TEMPLE STREET

3RD MAIN, 3RD CROSS, K G NAGAR… ._
BANGALORE660 O19 :

NIRANJAN s PAMADI
AGE:2O

s/0.13 R SAMPANGIRAMA «
R/A’1′.NO.4/3, D s MADHAVA RAQ ROAD –

BASAVANGUDI    "
BANGALORE--560 00¢ «_

V N SRINIVAS
AGE:70

s/o.LATE;1.:5:Am:UN13A 3.
R/AT;Ne.20;. s1«1:*gat.:>». SADANA ” A
4TH._MAIN_ ‘CV1-{A15/12=aRA-5_PE:’r
BANGAL-ORE–56{}~Q18 ‘

MANJULA * V

AG_E:49 ” _ ,

W;/OB. M RENKESHWARA
..R/%AT.;\:0,%1931/1’09–7~;–«IsT MAIN ROAD

. 211′! D ¥’}iAS’E, GIRINAGARA

‘ DANGALQRE’–5_60 O85

AND

. ……………-…………..

PETITIONERS

1 ‘ .. Sri M R Rajagopal and
” Sri H N Basavaraju, Advs.]

_ A “‘I~*.$~1r; STATE OF KARNATAKA
BY ITS SECRETARY

DEPARTMENT OF’ HOUSING
AN D URBAN DEVELOPMENT

VIDHANA SOUDHA
BANGALORE W 560 00}

2. THE COMMISSIONER
BANGALORE DEVELOPMENT’
AUTHORITY
KUMARA PARK WEST
BANGALORE

3. THE SPECIAL LAND
ACQUISITION OFFICER
BANGALORE DEVELOPMENT

AUTHORITY
KUMARAPARKWEST V ” V; I _ .
BANGALORE. I EEsEO’NDENTs ‘

{By Sri Venkatesh Doedéeéfi, ASA fO1* Rv1.;.
S11 M N Ramanjanheya G:.)we1av,I”AIIV_.’fQr R2 8: R3]

THESE PETITIONS ARE ‘FILED UNDER-jAR’??ICLES 226 AND
227 OF THE cONs’II”m’IION”OI:* II*JDL¢\,”=,PRA’x’IN'(;’ “DO QUASH BOTH
THE PRELIMINAR*I”~.._AI=ID =:FINAI.,f NO’i’I’F_I(1A’I’If=f)NS, PRELIMINARY
NOTIFICATION 4}_§)’AV’i.’E;D” 21.52008 ANDf-ALSOWFINAL NOTIFICATION

DATED ::v8″.2′;2o1(:, ISS*U’ED’~.B'{ ‘I’HE'””1S? RESPONDENT AS PER
ANNEXUEEX AND.’gANNEXUR”E:Z.IN so FAR AS THE LANDS OF
THESE ‘9ETIT1ONEE_sI.. ” __sY.NO.29 AND 30 OF K
KRISHNASAGARA VILIAGE, ‘EENOERI HOBLI, BANGALORE SOUTH
TALUK AND _ > ” .

PE’I’l*I?IONS COMING ON FOR FURTHER ORDERS,

‘V “T1118 DA’Y,:,._*-ITI-IE ;:OUR’I*”1vIADE THE EO1.1.OwING:
I *» I * ORDER

Rajagopai, Iearned counsel for the

-petitiO’rIe1*sa, has fiied a memo reading as under:

This memo is confined to the frst

* .._D.etitioner and liberty be reserved to file

6

independent writ petitions for rest of the
petitions [sic]. This will not prejudice the
petitioner to workout their right if any and same
may kindly be recorded in the ends ofjustice’
and equity. T

and submits that the memo may be ordered.

2. In the wake of like order passed:’_by;this*eonrts

Nos 11640-42 of 2010 and,rot__her ‘reiated xiii?-it… petiti’o1″1s,V”‘~ip

the memo is ordered and WP ‘2010 are
dismissed with liberty tothese: petitioriers to present fresh
separate writ petitions, paid herein is

to be treatedésas 4fee€’fuor”‘the corresponding

writ petitions oi

3. Subject to«..4a’boxre._ot;-serixiiation and orders, these writ

petitions are __disVrnissed._s. _____ .. .

4. .Av.i’Vv’directed to return the documents/

Van_enxures prodtieed along with the petition relatabie to

irpetitio1’1ers, whose petitions have been dismissed, by

learned counsel for the petitioners filing a memo to

J@/

7

this effect before the registry pointing out the details of

documents which are required to be returned.

smfe J