IN THE HIGH couxrr OF KARNATAKA AT 9;¢.%r?§ié,exi;%:2$re%s§%%%% DATED THIS THE 17"' DAV"OFAJL3fJé_;'4 & kk BEEORE *. T * T THE HON'BLE MRJUSTICE MQSHAN Sfiafivgmébubaa k wan Ennon Mog.935ai2t3Q9~a% 9439z*2oO9(agA) §.3$_.'1'_VFl!'o;;_i;.3-33.1.1; M NagaI'a3a--V 'V .. S/0 M.C. Aged abqut 3 " " . R/a Nb.320; ._I5D*31 _ B~--B1(>€:k, Deva:-éa5;',~~U"fs' Ikayéut ~ - Davangefzre. -- ' Rep by Gi?.'A Holtier . M.C._MaheShW&1'aI§¥pa;,_ ~~ ..F*etitioncr '~ _ E€.<_:ubcu1:i;'3%«b 8:. iJ.l~'. Mahcsh, Advs.,) L The stafcc. cf Kamataka "~L)a:pari;m.¢at sf Urban Development as Pianning, M.S. Buflding Dr. Ambcdkar Veedhi w. " ' 'i11'angalorc*560 001 " ._By its Secretary. i The Bangalore Development Authority T. Chcrwdaiah Road Kumara Park West Bangalore-560 020 By its Commissioner. 3. The Special land Acquisition Oficcr Bangalore Development Authority T. Chowdaiah Road Kumaxa park West BangaIore--560 020. 3 7 (By Sri M. Kcshava Raddy. Af._n'rA., for _ . . A Sri Basavaraj V. Sabaraj, Ad'§rL;._fbr R2 Sr. R3)' 'Thtsewrit petitio.=1$ uV1;1:iéi*LArtickes'2'£6 and 227 of the Constfituiion of -._If:--::1ia-'Z 'ii: dimct the second respondent to considcfthc rc1§:t:se_:it.atioi1--.datcd 1'?-1 1-20138
of the petitioner in n:_s.pt:ct._of 1113 ‘~’.:;aj11a;;:».=,-(:1; pmpcrty vidc
Annexure–M._ 3′ _ ‘ ”
g on for prelnn’ m’ ary hearm’ g in
B-Gro’up,* this §V1z€_;{‘the ~~{}£)ut=t made the folIowing:-
g-Joanna
‘l5a;.§ a’.vs:’:.r:5.} Sabarad takes notice on behaif of
‘ 2 and 8 and the {earned Govemment
‘ notice on behalf of respondent No.1.
-3-
2. The petitioner prays that his rep1°eset;té1:t;io.’e_
dated 1′?.11.20()8 » in respect of the petitiotf *
may be directed to be consideredwwhy. ‘A V’
authority in accordance with law. i T’:
3. According to he has ‘pumiiased a
composite site bearing at Ulialu
Village, North Taluk,
measuring sale deed dated
20.6.1938._frofi’Esirgifiagtteszxzaxnappa. The said sites are
carved o1i::of’_ 3 44 of the said Village. The
_ acq1.:§.%§*,itio:1 notifisoatioras are issued by the responciem—
_ vf0I:’_ the petition properties along with
other properties for formation of
‘.VViswesv#a.raiah Layout. in the pxeiimillary notification,
V’ extent 9:’ 4.9 acres of the land was notified.
” Hewever, in the final notification only an extent of 2.16
acres is said to have been notified in Sy.No.135 and
1/5
-4-
reiliainiifkg extent of 1.33 acres is dropped by aeqtiisiti,on
process. The petitioner made I’€pf€S€I1.1f:afti()It1j
respondent–I:5J)A praying for»
promrties from acquisition notifications. ‘”Si.n~e,e
representation is not considered, this is
filed.
4. The iwere chaiienged
before this similarly placed Eand
owners whoi’iie:te”iost.i_tiiei;* iands. This Court disposed
of the J upholding the acquisition
p;roeeeciings.'” kaiowevxzr, oertajn directions were issued to
toiieoijisigier the representation, if any, to be filed by
therein. Since the petitioner herein is
the ourefioser of the aforesaid sites even prior to the
‘V V’ .. preiiiniiiary notification, in my considered opinion, the
Aeeinéfit of the judgment passed Eis/NjP.No.13223/2003
disposed of on 30.9.2004 shall enure to the of
this petitioner also. Hence, the foilowing
The representatiori ‘ V ‘V ‘A j
17.11.2008 filed by; __’§he ‘
Commissioner, suthority,
tiangalore shall of the order
passed by this 3. others as.
rep» by its
as others, reported in HR
A * –. _, ‘«f1’he””B__L)A shall consider the representation filed by
H ‘– in terms of the afore-cited judment, as
expergifiiousiy as possibie but not later than the outer
” V» ‘T limit; of four months from the date of receipt of this
order.
V’
.5.
Till the consideration of the
representation by the BDA, the ‘
dispossessed if he is in possesféiéai’ cf_t{n_e L.
Petitionsam di5P0sed af’*9sc&§31?’diI1g1Y-“‘ ‘V 1”
Sri Basavaraj Sabétad isA’v-pcr1ni1?;<=:Aci«:._j'te… $3
memo of appearance wgeks frem trivday.