IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 53* DAY OF JANUARY 2009
BEFORE
THE HONBLE MR. JUSTICE AJIT J.GUNJAi; k _ "
WRIT PETITION NO. 1 1054i120C8_(B_D$"L)V::;' A
BETWEEN :
Smt. D.K.Mahalakshmi,
W/0.13113 D.Krishnamurty,,.-- .
Aged about '74 years, ' ~
Residing at No.3-44, , '
"Krishna Nivas", 4th Stage, '
Nagambhavi 9* stock, ' A
234 Stage, Bangak;re§i56O.O?21.;_ ' " ";';:P}3)'I'I'l'IOl\fER
(By Adv. for
Sii.M,_S;Rajetidra Assts. , Advs.)
AND :
D¢velopmén:_._.. «
"Aut;ho;fit"y, T.ChOwdaiah Road,
-?§1I'k' 'We.-st,---- _
Bangaiam 020',
V V ., Represexited
(l'ommiSsioD._er.= " ...RESPONDEN'I'
. .. _. '; ' = {By SI*i;§f.}3.Shivakumar, Adv.)
' This writ petition is filed under Articles 226 and
VT the Constitution of India with a prayer to direct
Atlulfr respondent to consider the rcprescntafion in
‘uaccoxtlaxzcc with law incomplcting tha formalities of
Executing registered sale deed and also put
petitioner in physical possession of the subject site
per Annexure ‘A’.
This writ petition coming on for %
hearing in ‘B’ Group, this day, the …Qo4urt_”Ix3a'<ie;V» V
following:
ORDER. _
The respondents have lettef
in respect of site No.147:to-f The
petitioner has deposited “_ oi’-:tVV.’:iA§sv+tr’5.¥’;53,600/-
towards the site. it appears
has given a seeking to
issue and also sale deed in
respect of the has not been done.
Renee, ,, ~ for a direction to the
the sale deed.
ttiatter is taken. up, it is brought to
:11:-I notzioe acquisition in nespect of Arkavathy
‘ subject matter of Special Leave petition
Apex Court. Hence, in the circumstances,
V sought for by the pefitioner cannot be
granted. But however, if the acquisition is upheld by
the Apex Court, the claim of the petitioner for .4 V
of the wk: deed shall be considered within four’A4’§;fftor;eii$§ *
from the date of decision by the Apex p d e
Petition stands fisposd 9f _ * ” Vv
SP8