-1- IN THE HIGH COURT 0}? KARNATAKA AT BANGALORE . QT) DATED THIS THE 9" say OF SEPTEMBER, 2QQ:~ F r BE FORE THE HON'BLE MR.JUS?ICE s.A5mUL NAZEE§j.°-' wax? PETITION NO.?908 or 20Q8»iBbA3* ':"?a""* BETWEEN : SM? SUSHILA HARLALKA _m-,_. WfO.SRE UMASHANKAR AGRRWALA" '.; AGED ABOUT 54 YEARS ' " I := R/RT.FLRT NO.l4l, .V g ~ ,, III cR0ss,v MAIN,*vAIsHNaVI**;g GROUND FL0oR,cHAMg§AJpE$,-' " BANGALoRg;5éo»G18;§ »;" " W ... PETITIGNER (By Sri: D 5 Jo3H;; kn%;y» ..,.a........................... '=1,'$TArgVQE_KARMATAKA '_'5y":ra sECRETARY, ~URBAN*§EVELOPMEN? DEPARTMENT, M,s.BaILQ:N@, . DRLAMBEDKAR VEEDI, *. BANGEL©RE--56O 091. '"~.2 v$3E;BAMeALoRE QE¥ELO?MENT AUTHORITY 1:;CHowDA:AH RQAD, BANGALORE--56O 020. "R§P.By ITS COMMISSIONER ... RESPONDENTS
u€By Sr: M. KESHAVA REDDY, ASA FOR R1
SRI ASHWIN S.fiALABY, Asv. FOR R2}
…z…
THEE WRIT ?ETI?ION I3 FELED UNBER ER?ICLE
~26 END 22? OF TEE CGNS?ITUTE$N OF INBfRg
;RA¥ZHG TG DIRECT THE R2 TQ C$N$EEER;<?fiEF
REQUEST 09 THE PETITEONER FOR ALLO?MENTw§E,ENj ,
ALTERNATE SITE IN TERMS 0? §3TIT:oNER&sj¥.~
APPLICETIONT ET. 1?.12.2oa2 BEARING" §Q,33§§E
vgna ANNEXRUE E. _mn_ ~ '*:r * I
TEES WRIT PETITION icofiixé '.Gw E§af*T
?RELIMENARY HEARENG –~ 8 GROUP THIS EfiY;'THE"
COURT PRSSEE THE FGLLOWIN§{fiV
……………….o R n 2
I have heard the §ea;n§d é§qfisel for tha
parties.
2.:”§éfiiiioné§7 ficfiiendéw that, he was the
owner s3f.a« reVéfim§ u$ite bearing’ hause list
Mo’1E,__Ka:fia MQ}l8fi{Situat§d at Sennehaili
if$il1ag5;;Ke§geri Hbfili, Bangalore Swath Taluk,
fiaV§n§–§urcfia$¢§ the same under a sale deed
‘V’wm datédlVO8mij,f995. It is furth@r sontendad
‘Vuthat the said site has been acquired by the
Aafespcfidents fer a gmblic §UfpOS€ namely for
u”«§he5f©rmation of “Sir M.Visv@8waraiah Layout”.
« It is further contended that petitioner has
made an apfilicatimn Kdated l?.i2.2QO2 fog
ii
…3…
a
alletment of an alteraative aite in lieu cf
the acquisition of aforesaid site. ?etiti@§ar3
has pxoduced a copy of the ackn0wledQmentW$t*¥
Rnn@xur@–E, which evidences the_fi}ifig%éf the
agpiication. fer allotment o§.zi°sit%m”‘Théu§g’?t
the said agaplicaticsn was’.:’:_1ed’m 1?T’…12:«i,’2«:3.Q::,
‘?;’:”~=::- gain… has not been c<;=f1s'id£~:.?:ed bgrfl £11";
gsiid
(K3
pendent. Therefoée, he figs filéd_this writ
rag
petition seeking the féiiowihq feli%fs;"
it_§§t;tioner's agplicatisn dated
ufifi£?®l§I2QG2 bearing N0.3356$ by
. t;$uint as writ 11: the fiature
. bf mandamus, at Annexurewfi and
»'*»a€E§ pass fiuch other order or
A orders On the facts and
Circumstances 0f the cage,
inaiuding the Cost sf this
W
– 4 W
‘£103, in tha int@rest VQf _
1
justifie and equity.
3. Material On regard cléarly e5téb;iSheS
that petitionez’ has filed 7afi7_appliC$ti©n: @a”u
77 ?2.2OG? before the °?&*.resp§hd@§t. Sééking
alternative site. “It is 3L$o @yidenfi fihat the
resgondents have not d®n$i@é;@@ tha said
the and
E”?
II
IW’ ,
H; ‘ ..
ti’)
{“3
(“f
3ppli¢3tiofim~_f.Tfigr;f@r@,
resgondefit to édasidg: the said agplicatien in
acc@rdancé”wifib,lawkwithin a perigd of three
months ‘fiflm ‘th@7dé£é”¥:f receipt <15 copy of
this ogdef- it 1$'fiereby clarified that this
A-O;§er 7S56u;d not be canstrued as expxessing
a§y 0pin;0fi cm the merits of the matter. No
cosfis. "
Sd/–
Judge
KLYI