IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 19th DAY OF DECEMBER 2998 . V
BEFORE
THE HONBLE MR. JUSTICE Agffl' 'A
WRIT PETITION NO.16418f2_O§V8(BDa)'~... 2 A
BETWEEN : %
Sri.NaBappa,
S / <).Latc Thimmaiah,
Aged about 75 years, '- _ .
R/at. VaddaI°apalya;vi11agc:,"" .
Gottigere Post,
8*'-*1 Phase, v
Bangalore South » '" =
Bangalore. ...PETITIONER
(By aagiv.)
AND :
~ The ._Cbmmissioné:*,v H ..... .. ~ '
, Ba.QgaI.of:: Dfiirslopmcnt
'=.Authozjity,_ Raad,
Ban-g;a10r*e"=_~.,_56{:}V'O03.
'S/o.Lat:-i: Raxnaiah,
V Ag'ad_.ab<)'u£ 86 years,
a "R /Vat."i'fadda£apalya
.jj,viB.aigé, Gottigere Post,
% U11 graham I-Iobli,
" --« _ Bangaiere. . . .RES}'ONDEN'I'S
(By Sri.K. Krishna, Adv. for R 1)
This writ petition is filed under Articles 226 eufgd
227 of the Constitution of India with a prayer to
the R1 not to allot the iz1centive sites in favour of th"e~u
p€I'ldiI1g disposal of the civil suit in O.S.Ne.7 16
This writ mtition coming on for. ~ V "
hearing, this day, the Court made t}:1e"fol1owing: _ V .~
MT.K. Krishna, leamed ie take
notice for respondent No."'1.V:o" ? _
2. Learned” petitioner, to
serve a. set of K ‘
3. There _ appears some serious dispute
betwe61T1″the the Z234 respondent as to
Tland to be acquired is 3. Joint
not The petitiozler has filed a suit
for pai’*eitioii’io:’CA).S.No.716/2001. in the mean time, the
H is’ soight to be acquired and the apprehension of
petjiiioner is that one site as an incentive is likely to
T –:’.t:)v’e:”‘given to respondent No.2. indeed it is to be noticed
. V .’4t}t1at the Land Acqtxisition Gfiicer represented by the
Bangalore Development Authority is defendant No.3
the suit. If the petitioner wants to injunct .,
No.8 from allotting the site as an incentive in
the 2nd respondent, it is always opcftrflor. .;toA fi1{>§:.re~7«’
the learned Trial Judge for an appmpfiafe.felief-v_’.A ” ~ = n
Reserviiig liberty to petitioa
rejected
4. Mr.K.Krishna, mgleq for
respondent No. I ;’iSfp erm:i_tted in the
Regetry within_’fo?4ir ”
sdie Iuéqé spa %