High Court Karnataka High Court

B Jayalakshmamma vs The Commissioner on 11 April, 2008

Karnataka High Court
B Jayalakshmamma vs The Commissioner on 11 April, 2008
Author: Ashok B.Hinchigeri
' " fiangaiorre 56$' 661

IN THE HIGH COURT OF KARNATAKA, aANGALo_i;E ' 
omen THIS THE W DAY or APRIL, zooa N  i

BEFORE
\IhrH- Dad-H-Inn Mn l:')'2')Vnf_ ri'L..nnmV   

B. 35iE')'fiiE""'§"iEI|II ua

W/o B.C. Ganganna , ,
Aged 56 Years   
No.60, Saibaba Ternie 'Read

Cambridge Layout   * 

Bangalore - 560 00.53  ;j_ '   -

. . . PET ITIONER

:\1[By"SriV  jfiaojypafiiraifiaiah, Advocate]

AND
1. The  ~ .. V' V

aiore '--- . 569' '£391

 " ''Bangalore._Deveiopment--Authority
I . D-u run
uni lg

!\3

Ti-he eeeeiai'j'Ls;ha.i',aeauisitian oi'-ricer
Bangaiere Deeeioiiment Authority

... RESPONDENTS

[By Srl K. Krishna, Advocate]

, _ ‘~.This” writ petition is flied under Articles 226 and 227 of the

Constitution” of India praying to direct the reersofidents to aiiot

T aitemate site in view of acquisition of site bearing No.47, Khata

J No. 184, House List No.47, measuring East-West 30 feet and North to

South 40 feet formed In Sy.No.45 of Ullaiu Village, Maliathahalli Group,
Yeshwantapura I-iobli, Bangalore North Taluk; and etc.

1.- z n’
I

Iofilrufiifig : _ v

This petition coming on for hearing on IA this

The petitioner’s grievance is that=.cie$’pite

acquisition of her property, the ‘i’e$’pondente_ haVveTr:f§t…..aiiotted’Vii’

the alternative site to her.

2. The issue is no rnoreires”integra;A.’;.it’_’is covered by a
judgment of this C§c:u?:’!:;_i_n ceee:of.3tiflJ1§_iii§MA e. omens v.
am e OTHERS ree,~me¢iriinr:uoizoi;sx.m son and the order,

dated 23″‘ Me’rc!z;”i:2oé?”pe’eeee court. In writ petition

3. 5 This u|oetitio’n’ iedieposed of with a direction to the

:res_oondve’nVtsE””‘to jxmneideriiithe p_tii_:ioner’e case 1′ r allotment of

T’ Van outer’-~iimi§t’of rnonths from today.

This petition is aiiowed. No order as to costs,

‘ inn

Sd/-

Judge