ififi $0113'? 0? KARNATAKA MG?-i OF KARNATAKA I-HG!-I COUKT Oi' KARNA'¥'A.KA I-RGH COURT OF KARNATAKA HIGH C0l3R'E' OF KARNATAKA HIGH C1
X' C.oVw:;£a-:53' V
5fi§Q'Qflu%»
61 v'Je~v"
rm .2);
_* (?H§5} T FETKTIQK IS FILE3 Ufifififi. RRTICEE
_ __'*22§§ mg 22": 93 "£"E~iE maswzwmzax cw' zzwm, Pmmze
~._}*:~cf' Qunsx was Imuszazgfi wyzcs mama 15..»:.2aes V192
Varmazuas-s mm aanaa 2?.s.2es§ as was aaspsreszw?
as THE mar: cam 01? KARNATAKA AT Bmmmm
mrrw THIS THE 141% may :1)? D3921-man
ms HGHELE nnwmcm EGHAH,
~x§.I 1: er: QF 1.¢r'¢%€?AAVA€'13;@5@m~; i
WRIT PETITIOR No.1451a ::F%2Tea9T{BBA),¢ %
Wt/.
amwazzx: '
MR.M-{MED mm
sic LATE SAi:EHA,BA_IG
AGEB ABOUT 68 '2'EP.RS_ _ _ V
am-r N<::».13a, 2" caqss r
BEHIND SOHESE-IVfA§1A....T.§€Ph?: KOTE.
KGLAR. -- : .4
1.
MRS . z~tA.JE:27;1aLri¢p::t_sA . :_@.§_.:%:mmE§e*r
A @582’… éa1:3As:wARAa ‘J. SAEARAS, A9V.,}
‘ “I}+.£;;5 w’Ri”i’ PIE”Ei.FfoNS , #12::
VX1335 RIi§R£K{3RE-3 333?} E’¥’C.
EH €QUR¥ Q? NARNKIRKR Ni’??? Ur RHKNHEHRH l”IH.’Ifl HEJMRE MM” nnnivnannn l’Il\7!”l 1..-‘Jun: ur nnnivnlnnn nlun uuun; yr nmnggngnnfl “gun ‘J!
2
=x;'”FI-~;:::3r2 Pf3″T1″T.rom§ «WE
(‘§’H3IS ?E’I’I’I’IO!’£ IS} Cm”iI1’%GN{J),;/FOR PRELXMINARY
2-rmamc; m *2′ man? ’51-rzs um, ma coma’? r««:A::_;»’.«:.. _+:*.14-_’z’s:.,_
FOLLr(3%e’I!§G:- ‘ ” ‘ ”
27.5.2009 issued by EDA 3 ii:
2b C0121 e¢_’.hC1_ M//»—~”
amen Jaw v,, L
L6~ «Q- &0rca~
M/
2. The §f”si’ez{;N§’. 2% Stage,
Furthm’ o£%%s,.m.2s & 23
91′ , :i*c§spondm1t~auflmflty
‘En rmm.§r as Goumm Pfraizash
agmai, mama am am aaid
-“wgilhez, rrmpantient EDA Ear
alhwmfive aitze. Rmpoxzduent E1315;
A sit»: mam No..’I.]A,, mama-ing
~ Fifi layout, Sector-3., Baxzgalara.
. 4′ an 7,5.2m7 Vida E, BB8;
%% rfafismani sale am in fiaxiwaur of mg m-igmt
and pesaasian eqfifmm in rmpect 0f the.
\:–.._J.
mm £.;£;3U¥%.’E Oi’ KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH CIOURY OF KARNATAKA HIGH C’
3
altmnative same was aiso hauled in his favour. ,
the a.%’zmt’I1ae 5% was sold by the azriginal vv
smur of the pefitiasnms through reg;’5m’ed 1::
wide Anmure-A damd:19.5.07. Hqwgsagr, ‘*
show-cause zmtricae Vida T1.”
to the ox-mum afiethae by
altaerazttatzive site 3;. isyelztgvaa in
vsaalatm er Rule. pevexopmnt
Autlnrity (manna
refe.~rre.d ta gizofll amt eallad
upon as to why the
‘éite favour am-um mt be
replied 2:) the said mow-
‘ ma altmnatiws aim ajkatted in
in viaxamn. of Rule 1I-A{iii) of the
umxtly, the Emugnw stem” of
x T is isaued am: pm’ J dated
V’ mxwefiirg the afictmt af 3% made in
fifths a@na1′ ‘ afiattaa. ‘
Iwn-uvuIu- Ur-nnnmn-innn ‘l’fl\II”l’ \i’W£¢!I*’3fi”!-“-‘\éIr -Iisiflaliifilninnn I!-I-Ian-tavuxl ‘Ur IKRIKNRIAIKA ‘ l”!lUI’!- VIJUIH ‘UI””‘l§flKNfiTAKK HIGH COURTOF KARNATAKAHHHIIGH C’
4
3.fim m$mmmrwwbmatme
fault Em on the am ‘EeI£ Eecmxsenf the fault of
am, :1um’m’zm cannot sufler. The petitioxwws % f% T _
pm valuable oonmmtrzm am pmxmwa k
allofhasa has mt suppressed gny1;h’1ng ‘«
ammmt of site. In this
aak: deed is emcum in by the.
4. Sri eoumea
appw.nm’ ‘that the matte!’
may ht: mm amsidemfion :21′ the
<:*;a.tmat be mphad,
mas" _ nm 2; ha dxrected' to redo the matter,
%ut:ed the 331:: dead in
mm.
4′ as it may, mm’ tlzm izcwmxnd order ‘Q
A rmamg the ‘$1 allatfiee, tfm mm
V. he sustakmd. More over, the petifiozwrs mum:
/
swarm muum 0?” KARNAYAKA §-ISGI-i OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-HG!-I COURT OF KARNAYAKA HIGH C
S
be penalimaci for the fault: of B138. Ahaaiumly no
5. wmze getting the :33
allnttea has not suppressed
All the mom m placed
afwr aomiderafion of tha _§nV”raz§£::§{i,
the aim in fawn!’ csf fault
can be faumi mm; the ham,
ammrdhg m ‘in at fault. The
of am fiault
af m put the clack mck
after mam EDA is pm-mum in radar
‘
…’f..
wasmi W525 :3? §:3z3@§§::2:§’§f%y%%if%L%%
§am§:§,:¢é:g <2? :2;<3§2i«~;%§i%g:,:.§;;% '
fig S fir Q:
Efififiifiifi?
émag mg
3:: aka aréer éaiauséiz fig fimzré
im ¥§§§§s,é%§é§§2Q$§, mgfi miaiakgg
mrtam’ 8X’§”§Z3Z’3 =i::’:::*é;;:*’£” fks fafiawirg
awrmfiézia ‘@232 3§;§1 £he.% mag’ 11%’ E fiffiéfg
:3 2»: u’E;”–.é_§:§”‘v?_§;1;fi-_§€+;;fi§;5«€;¥V’E:£€§&; gang ‘$§,§.§§§@§§’%i§3;@
@§*;%A:%2:§:§§:§§;2;#:
V% %$u$§;§&:§
255% grxaza ‘§’§’2$ samg
é
E
X
a
E
3
§
3%
@
éiw
Q
3
Q
Q}
X
E?
3
@
E
2
$5
3%
I53
Q
Q
§
@
Q
X
E?
X
Q
§
2
3
gs;
Q
E
5
Q
U
3
§%
3
Q; %§$:%k*:2:g:’%&’%%»%f§fig :2 $2″ iéze fifiar
fiéfififiiv-;%i:%,’E’§{@, ififiififiii asf fifiififi §?’fiZ §w:§:§;£2§:$”‘§
% §g?m§§ :3″ mg mg: igzgég m
$3 Efi %§’§m:§.é§*§ 3% fiééafies %¥?§’£
wag?
$3 3%? iizm Q? 32% $.f§&:’* éfiiififigi E%s§2a€§§
?E?E’§?E§§ ES” T” ”
WWW wwwrm WW mmmwmwkfim mam %.,;:mm’u W? %m£mfi%”§’;A..
WWW mmmma WI” mmmmmmmfl ?*W.i:EHbf€fiQ.§i:,.#R’l’ C35 mmmmm H¥€;”5v§”.l Klifliffi? Q5′ WKMAEAKA Hlfifi COURT 3%’ KARN£5i¥”A§{A WGH cam? G9? §€fitRNfi&’§”A¥€A HIGEQ
8
£33″ afizi in 3% Einae éf Qfééf gmfifirz af page-~_’Eg “= . ‘*._
mi: §e*§§€T3§::%:” has ‘my; ma
31335 is fig Eypefii 33 “mag: Wfifii §%z3;t*w’:’$”. , .
‘E. It: aha agératfm pmfitimi tfif
has bar: § iim sam&=i2;9;§3 “$3-srrifiaézéégs
“mi: fififiifiéfifi am”,
iffifim is naamasary
fififffifiéfifi §”=E$Ef2 Qfiftifififi mm:
mm}? ‘% §;;:§$’é3;%§A
” %,[ ‘}ém:;;;~:mg 1%