High Court Karnataka High Court

Gangadhara Rao Maddi Pati vs The Bangalore Development … on 10 June, 2009

Karnataka High Court
Gangadhara Rao Maddi Pati vs The Bangalore Development … on 10 June, 2009
Author: A.N.Venugopala Gowda
BANGALQRxE-§6'V  

IN THE HIGH CGURT OF KARNATAKA AT BANGALGRE
DATED THIS THE 10" BAY OF 3UNE, 2009

BEFGRE

THE Homme MR; 3u7ST1-::E A.N.VEN£}G0?ALA .gc~;1@"a%.%m;V'_T.'v.  H

WRIT PETITIQN :x:o.1231sz:2'e'5t)s%{«3m>,$«   

WRIT PETITION No.12316/'é'{?i3LE3._f+'3sE2)1§{'}V_* '~ = " 
wax? PET"I'?"I€)¥\3_,J\.l.o.12;;§~;.*;,.~_;',V?':a%';§;_8'{3».8. {B DA}~.. 
BETWEEN:  t     A'

GANGADHARA Rfi;G MADD:_£VV'?A"{'i  : 

S/G VEERA [§A'{;E§'A§2 :3,  %szc--T.TE--RaAcE

RAT NO 2-3;', 69 F'EET..MAIN._ R-'SAD
G BLGCK, SAH.AKARR._NAGAR};;

H.;.';'¥5ETE'E"IG¥\éER :5: w.w:a.3.233;5;29es

%g;-:,e;s KARA 3.521)"-MguLLAPw1

S11'-:OfVE?gAF'i,'3sif<RE:'3§~f£'s£vz9_§. am
AGED 49 ~r2Aas'; A

  am?' we swag' '2, CLASSIC YERRACE

?f'LAT NO 22-.E, :30 FEET MAIN ROA5;

«  .§'£ -BLOCK", .$;aHAKARA NAGAR,
 % §:'é§sNGA..LfORE--96

.,....PETETI{3§'\£ER EN W.P.N0,12315;'20fi8



..   VEB/5=NGe€\§--,QRE~26

1 SMT PABMAVATHI

W/'C} $RI NAGARA3

AGED 59 YEARS

R/AT FURT N9 503,

KETHAN RESIDENCY
VIGNANANAGAR

BANGALORE   

2 59.1 NAGARA3
s/0 LATE BHEEMAIAH
AGED 54 YEARS   V ._  
R;A'r FLAT NO 503, KETs~:AnsV«%»R_.E-srcezsscv M 

VIGNANANAGAR. 
3ANGALORE   M  
.....PE"!"£TI'1}$*éE'R5$;,Ii'¢ v¢,'P.,jr\so,1231?/2902

(av SR1 K E-{AmiMfiNTHARfi\Y*A:PP}€k,..§a{}%§;'.I!§iffi§Ei. THE
i3E'"F'IT'EONS;)'"~ ."    'A j

"mg sA§:GA:,IaE t3&ii9;éL 
K1.}MfixR§'-'s -PARK 'w.£s':*  

 RE? av zT¥s'+£:,0:w1ssIoni%ER

 R£S?€:>$xéE3§§'éT
(Common in aii the 3 aases}

V {av Ségz  R:t{MAN3A:vE¥A savsgazx, Aw.)

 '  " VTWRIT PETITIGN §\§6.12315,/2G§8 ES FREE UNBER
*.AR:§'§C_3..ES 226 AND 22? OF THE CC}NE'::TITUT§§N GF EKEDIA

  TC) DIRECT THE RESPONDENT Tfi ALLOT AN

ALTERNATTVE SITES MEASURING EAST TO WEE”? ?6+5G,/2
‘<,FEVE"T AND NORTH TO SOUTH 96 FEET CR AN EQUAL
ITJIMENSIGN IN AW! OTHER LAYOUT FORMEQ BY IT

wzrwou"? CHARGENG ANY EXTRA AMGUNTV.

{CONSIDERING THEIR REPRESENTATIONS

wars’ PETETION NO.12316/2008 IS me:-i’f£>:?’ u%§:::j§%%2Ji[%%”‘§’%T
ARTICLES 225 AM’) 227 as ‘ms CGNSTITUTIG–?\I.._€§F E~§fiZ*.IA

PRAYING TG mass? THE RES?GE%2§’E’?!7? “Eta _.Ai7_i-.v€2T A122;

ALTERNATIVE SITE ¥’v?£ASURiNG EAST :’i’.’QfiW’E’ST 5-E3’F£EETa;;
AND NORTH T6 scum 90 FEET:-._<3R AN'~.vEQ£JA'L "
mmemszom IN ANY GTHERJHAYQUT 'F0RfVh%£}A,VBY :7'

wm-:auT CHARGING ANY ..__ 'EXTRA A-&f§C}L§§"r«…., av
comsxnmzws THEIR Revaesamzzafzorgs gegmwxtga.

WRIT PETITEON N<3;w:2317,{2,o%'z:,=8v.V;':~:;.% FELED Lsmssa
ARTICLES 225 AND 227 o§="f:'HEic:'s:;:«:sTzf£*a;";'*z<:TRA~AM'aium*-av'=mr~ssIDER.ING THEER
REmEse?s3frATIL*2;<~:' F%:D,RTI~£WI.TH;

Thesé=§:;é’titi§hs;,C;:§’s-nE’:fi’gV”‘fin in prefiminary hearéag ‘B’
group thés ciay;~.th’e.Cf<[2urt_ma"de the feflewing:

….. 4} R 3 E R

ivthévsg writ petitions are posteé $3 '8' graup,

with Athé ca.é*;'saLi:'i:t.T:'of iearned cozmsei cf bath the sédes, the

éazgfit pet'Et.§<}ins are taken L233 fer firm disposaé.

A' *2.. "The getitizmers centend that their preperfies ware

" _4aVcqu}ired for the scheme 'Periph-era? Ring Read'. The

"*pietitEoners' claim is that, they are entified to be afiotted

aiternate sites, since their vahsahie prafserty 133$ beer':

acquired by the respondent. Having subm§tte_§§.. _?th=é.,_

representatfims far aimtment sf aitarrzate sites _

net received any reply from the re§;genden–t;*"t§%j§3?;f'fiaase '4

apgareached this Court, ta direct tfie r§'»,5,«:3;%;r{d,;e.:%:i:

aiternate sites of equai dimensisg. in 3'r2y"'§ayo:.z°*:"t§f;at_Hm§;y V%

be formed by the resp'ondentV:;"fifvithcuf"~»:.§faEg¥:i§; any

amount.

3. The respofifignt f}}ed.:Vfiagizegrhéfrsg of ebgectézzns

contersdisfgj’ §:a :k£_’§ wehrénotéfied fer acquésitiar:
for the fcfmatisn’ef §iVeE§p’%+éra%”‘rifi§ mad and preééminary

netéfication wéé ifssuéd tin 35.11.2096 whéch was feficwed

;3i.<3tificat¥on' dé"téd 29.06.2801 Though the finai

§"£'¢=_t§'féV;;_a§t§0:tf§'-fiaé'jiééen issued acqzfiring the properfies, the

awardfzas vz'2.é_*.: yé':: been passed and possession sf acquired

-4.7;-v44._l'<Tar1d has"s'2gAiE; been taken and handaé ever t9 the EDA. It is

-.’:’éz’;~:»”a_I;::’e:_1_ 5333:, since he award is passed ané gessesszisn has

…_}§a’t’_’¥3een taken, the question of aiiotting aétamate sites t§

“»».. $i%*:e petitécners, does not arise at this stage. A :’esn§ui:éerr

/

dated 17.11.2306 passee in subject P4e.i46f2C85 has been

produced, with regard to the peiicy decision takee.

4, Having heard the iearneei ceense£ M

sides, in View of the undieputed fac;f:’tha~t, ‘a4aefaar:v£u*i;Ve_s:1–Aef (the”‘p.Aet%§ien§.fs~_,x T’i

has not been taken ever, these w.f§t~..pet%tiens’¥’9r”v_£s§–:§§”r’ég ef
dérections for aliotment of..eitern-ateysifes, are ‘gsrerravjature.
However, if the award in 4fe”:~:_.pe£:t.v?3’f:VaeQ$£§erefi..Iands of the

petitioners is pa.s:3e{i.._anz_i p:es;fiesf5i~ef’:’:.._is’ teiien over, the

respoedeaet Se _in.–vV£erms of its resoiutéce
dated G?.1i,?.0Q5’pe$eieeV_¥’2<2£ §s.sE.*§wje<:t 549.146/2096 ené aiéet

aiternete..siL§es'uE"'r: tfiefe of 1:6 the §3et§t§oners.

'v«.7§%he_v.§rit%:§etiticns stand diseased of accerdingéy.

'

Sd/-~
ledge