High Court Karnataka High Court

Sri H M Shivanna S/O Late Mallappa vs The State Of Karnataka By Its … on 22 April, 2009

Karnataka High Court
Sri H M Shivanna S/O Late Mallappa vs The State Of Karnataka By Its … on 22 April, 2009
Author: Mohan Shantanagoudar
-- .-A-?_.vu-A-r-x- -.n .u-..uu-.u-mu rm.-rn uuunl ur nnxnnlnnn HIUH L'UUI(I' OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

nuthnrity, Kumara Park inst

Bangn1ore--3U. ... llIPOIDl;!fitttt:v 

(fly I1.I.lIlhlVI Rodqy..AnA for Rrl:

l:i.V.l.lh1vnkwn¢r, Advocate £b:;IP¢ :afi*fiE3f*:=_

This writ petition is £i1a¢-@h&mEtfix£i¢1§e;t
225 and 227 at the constitution at India praying *
to quash the imugnud enqorsumpnt or" the 3+3'

dated 18.3.2008 signed 'Qfiy 25;3,2OQBt'aa'
Annaxura--N and B respectively," _ r.'t" 2

IN fl;P.G96fi[200I:

I
Illfllll'
__._____

" P01.'

1.H.s.Ha11osh, S3 yagrsvtfwv
afo.H.L.8ndaapiv;inh,, ' M"
2.auaramu:tny;;gb~§g§r§. <
5/u.H.L.Bndaghi9g1ah', *'

3.H.3.JfiyasfiidEa;;2§?tf§;rs;
S/0.}-I. L;~S&tiashiv3igh=. _  '

4.H.s.RnnfiRgred$ya;t§Eiyuhra
S/o.H,L.sadashivaiahH "

;t'n11 git a)otu11$fid1"?i1lago,
=.Yashyaath;purnVHob1i
'a_amgg1ora_'r:arj;h.fra1uk. . . . n-r11-Ionmis

 t ifiy §igfiLI"lnjugopa1, Advocate)

 

'A .1.3tata or Karnataka
"TBy'ita?Bccretury
'g -{Department of Housing and
"=_Urhin Dovulopmcnt, H.8.Bui1d1ng,
uvahngalora.

nu:2.The Commissioner

Bungalow: Development Autho¢ity
Kumaxa Park Heat,
3anga1nra--56o 020



...---- --'_'_<-V.-pun. -u I\I"I\lIl"lIl"Il\l"\ eII\.I'I| \.c\J\J'l\l \Jl' l\!'\l§l'l'\II'\I'\Ii l'Il\'I"I K-KJUKI 'Jr       C

3.':'he Additional Lend Acquisition
Officer, Bangalore Development
Authority, Icumere Perk treat

Bangalore-20.    "

(ey e1.u.xnenevu nndqy..Aun rot n~:;i

Ir:I..c.J'eg:d:leh, Advocate for I--___2 J;-ndfl-o3 ) 4' V

This writ petition ie's-.__£i1c§~t1 "{.!.l'l<1Cef fi!2"I_:.iC1_.§OB'
228 and 227 01 the Constitution of In§ia'pr&ying
to quash the impugned endn;aement=.of" tho R-3
dated 18.3.2003 nignud Aen_*1§a3.20UB..n3 par

Annexure-K etc.

II ILPJOGGIEOOC: A .
anrwnnr: e.  :»w».=

     
.-.I.-"o.Lata Hats':-iha--tr.1V1.I:i'n"nv1'._';.:»nt1-,..j?*:~.. '=__ "

2.siddeling§:fi$p§*'«:.;&:4.  A' 

5/o.Lat:p H'l.ri'i1!ivS1U.Ill'i!.f.i?1_,-"".___ _ '
Both are Bret, sy;n§;i53E1¢*
ullehel village, ' '  

Yeahwenttzepure  '.
_.:IangaJ,-:;i;a Horth T.nJ,uk._

 1  A. ' ' ' ' ' " I I I 

'"2 = {mg og§§u;#gae3agppa1. Juhnxuhe)

o= AID ~ A
 -

1,stat§ of Kernataka

” ” I ‘A’a_ej:2e_:tmen’t.. “of Revenue,
‘s’j;dhe’n*a_ soudhe,
“B_lt1gii-lQi’B-560 001.

V spate of Karnataka
*1; its secretory, Department
4_ ~. .91? Urban Development,
K.8.Bui1ding, Bangalore-1

2.’l’he Commissioner
Bangalore Development Authority

n amwm –

“”f”,7-“””‘f”‘””‘*~” we uwnznswmnmmn rH’u’I”I \..;Md”UiN.i SJ!” RBKNMWMRR ?”iI5.#E”‘I 1-…&.3UKi U? NAKNWFAKA HIGH CGURT Q?’ KARNATTAMA MEG”

1

Kumaxa Park East,
Sankey Road,
Bangalara.

cny lri.fl.IbIhava andqy,.AaA to; iv: «an 3&a *[~
8r1.c.J-ngadish, Advocate for 3:5-3} é_ V. ” ._

~a–o-o~o~

This writ petition ia:_V £.i1ed” under-vjfirfiicles
226 and 22′? at the con:stit:.1t;’;up:_ tt__1.i…:§ c’£.a$F.-j_”-.’1;¥:1ej’ court passed
the fo11auin_g:– . 1

-rug a?:§aae%xé§e’§g:;;aLj§s+:§””-4:2-,§d 18.3.2608 issued by

the Bangaimje .,Déxvg’i§yp’m§;”rat Authority are callad in

…V.queat*i;:’:£>fz in. triuvfii vvvpafiition.

: reveal that the lands or the

pe1.:}i’t_ii;§>z:e.«1;f’:s;v’L:’I%w.é.:*e aequirad £62: tn: benefit 0: the

V ~..___ Eg;ngaiur§g_ development Authority for Iormatian of

— §i#hva.$h§araiah Layaut. The vary acquisition
V –«.’s’::;t’§.i.;£’:”LA’:’:atic»zz issued in respect of tha similarly
T “‘– :p’1$1cad land awnarzs in N..?.1ra.s.J.343.3~«l.2.527/as ma!

fiflflfitfld filth .1lili’:t’¢;W diaanad {if an 39.9.4290!

[u1’€M?s7fi?flfl.£ ‘V31’fl’Ifl9lIa&’XVfl:fil&1″

V’

muwwmn wwwwu-at «awn nmrumuwwqmtwauwrm mask»!!! mgmwmm was mmmnmwmmma’wm IHHWTWE mwwma WW” fiM”%£1»£’U#’%%:iP”F\-5% EWIWWTI $.45?!-:@’9u.t}9K3 VJ?” E”\§’§N.§’%§’§s§r§Q§\.:§’Qzs ?”5¥V»oJ.9¥”§ WWWME Kg?” Kflxwmfiflfiflfl

5. The raspondent–~EnA is direct&sj’*»V.,ff§:.¢:.V
re considar the repreae ntatiunzsfapplicati’ i .
by th$ petitioners in acccrdangay$fith’.’1&w*:;’_’: }i% i:s
open for any pctitivners

additional éocumants ta .4;iz;I;§extaii’t_.fL§ta

before the canmrned Autho.ri”Li:f.’ _

6. with the a£5’¢*ére. these writ

petitians are di.’a;_>osa;:i” V