Karnataka High Court
Ratnamala Purandar vs The Bangalore Development … on 9 September, 2010
A»,
IN T!-IE HIGH COURT OF KARNATAKA.
DATED THIS THE 09th DAY QI? SEPTEMBER; 29 I ~ >
BEFORE f; '
THE HON'BLE MR.JUsTI(;E M0;£IA.1?§»REl7IDY *
WRIT PETITION No..__:63.96.._QF 2e.mM(EEA)
BETWEEN:
MRS. RATNAMALA PUAPIANDAR _ '
AGE I
W/0. SR1. P:JR5gNDA.V KEDIIAYA'
NO.106, GA'YIATEIu_REsIDENCY"*, '
3RD FLOOR, 11?T;*CROSSV,ICSENT'R1\Lg
EXCIS E1«I,.AYIoUT'i,:::;:'-INIV.1I..sTAGEV«
BHo¢,)PAsAND.Rgx'BANGAII0RE -- 94. PETITIONER
[BY SRI. V'PILrNDI1§AISi.IsI%F.IIAIEJ5I BHAT, ADV)
AND. :.
' m.E'EANG.ALoRE'I)EVELopMENT AUTHORITY
. T ROAD, K P WEST
_ 'BANGALvOREI._--"2O
" COMMISSIONER. RESPONDENT
{BY SE1'; 0 GOUD, ADV)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
A 227 OF THE CONSTITUTION OF INDIA PRAYING TO _
'DIRECT THE RESPONDENTS TO ALLOT ALTERNATE SITE
MEASURING 30 FT X 4OF'I' IN SIR M.
....-IJISWESWARAYANAGAR LAYOUT, BANGALORE SOUTH
TALUK, TO THE PETITONER; AND ETC.
THIS PETITION COMING ON F OR PRLHEARING IN
GROUP, THIS DAY. THE COURT MADE THE FOLLOWING:
irfi
ORDER
Recording the submission of Sri.G.Shankar C_}oud,
learned counsel for the EDA that the pei:it.i:or_1»_erfVs
application Armexure«–C wouid be considered’ ~
passed in accordance with the Jigdgmenthfitié ‘Au
and others -v- The Ba1::1’gaIoréV
Authority, rep. by its Cofnd:’I”1=if.ssioi’1e;’,’ “jand
other-s1_ if granted three ‘time, riothing further
survives for cor1sider;a’t?’._on’e..Viu:¥’1:»’ th1’sj».Vpetition and is,
accorciingiy ‘ ‘t
‘. ‘. » S5/..
Iudqe
In. ..
1 ILR 2005 KAR 608