.1- In rm: man counr or KARHATAKA, T DATED THIS THE 3131; DAY:'JC5F:1f\ri.4.v.'£",_ BEFORE V . THE HON'BLE MR.JUSTICEV'i§2.&M_MOH§$N WRIT PETITIQN ;;.B.REs;[ BETWEEN SHANKARNARAYA1'§_PATi1L g AGED ABOUTT3 YEARS; . 'PARVA'I'I-II' * PLOT No.17f_:.,sz§'.(3m,I_2V:-:<:);'1_1- " MA1.AMARUTi--'H. ::;xrE;~esIo~N,* SHIVABASAYA N'A'I:3A..R; % ' ' ~ ._ " - »--. _ BELGAUMSQQ mo . PETITIONER (By s;--; ': ~'r_BAe§AvA_'RA.1, )'e,.D§r. ) =2 OvF"'I§}P;RNATAKA 1 REP. 'BY--1133 SECRETARY *-.I)EPAE?TMENT OF URBAN AND HOUSING DEPARTMENT M. 3../BUILDING " =13ANGALoRE--1 .' "TEIE COMMISSIONER CORPGRATION OF THE CITY OF BELGAUM BELGAUM . .. RESPON DENTS (By Sn' :RAMESH BANNEPPANAVAR. AGN M .3... 23.3.2006, evident from the receipt Annexurc-H. was no response from the authozities, ' addressed a letter dt. 7.5.2006 to, has pitfcfled this petition. for of 'V 'mash AImcxure~G and for a' respondents to allot tht~;.'sitc/'By: Hiixnount
towards value of the natificatiaon
Anncxure-A agzeement in
Inspect of
2. for the petitioner,
perused ipetition and anncxures, there
can bx: no ammg that t1ae xioufica’ tion for anouncnt of site is
of 1988 the amount to be depositd,
igpplication for allotment, and not the value
of . far fetched for the petitioner to contend
‘vthat the givgthoxities must receive the value of the site as it
the ycar 1983 and to allot the sand’ site. The State
. . A’-G(A_’)V5c§l’6I1’A1IIlCI1’i having noficod irregula.rities in the allotment of
‘4 directed the authorities to cancel the aliotmcnts
pursuant to which the petitioner was ‘matted with a show
M
‘V ‘
1988 and therefore, the relief for a
man”daifius ie2i:g=at.e’sta:1d negated.
émdrdizzglf; injected.
” Ln.
.5…
by Courts, development charges, etc. It is in this A’ %
matter, this Court does not enter into an
rate or fix the rate of the sites @951′
Deveiopment Authorities. Thus? ‘V
contention of the petitioner
otherwise unsustainable,
4. A writ of which the
Petitioner is té-_ It is elsewhere
said that even: it is the discretion
of the C<éi1"1M{Vt"o: mandamus. In the
facts orthis. me, be done by directing the
2"' respoedenfaP,e1ppmtii9fi'df City of Bclgaum ho allot a site
the money value of the site m it
1;: xxiegesuxt, this writ petition is without merit and is
Sd/-_§
Iuégg