IN 3'HE) HIGH COURT OF KARNATAKA E71' BANGALGEIE
DATED THIS THE) 4th DAY $12' MARCH 2o0<;2M%'% '
BEFORE
THE HONZBLE Mr. JUSTKEE :G{}'N§}Ai;-- ',
WRIT PETYFEON N0.273E3 Q}? 2GI_3¥f5'{LAwB}§::§;jV':'_ 1 f;
BETWEEN:
Sri Devassy,
S/0 Varghese,
Aged about 70 years, - _ .
R/0.949,, Qfid Stagrs,-',-- V --
3"' Main, 'D' Bleak; '
Rajajizlagar, 2 'V .
Bangs-..£0re~56Q oga. J ...PE'I'¥TIGI~ER
(Sri Basavgga;
AND: L
1. The State c;fK;aIi3é"itai{a,é
Remgl. by its Pri;vS:v::.' « V
2. 'i'hé"-Secrecizi; A
Hcmsing' 55 U1':'baI1 Devalopment
Q Depaxitmfint, M.S.Bui1ci:ing,
' " ' " -- __ : '"Ba:1ga£eri:t.
' The iiommisssioner,
Bangalore Development Authority,
' ...}3anga103:'e.
" "4; The Tahasiidar,
Bangalore South Taluk,
Bangalore.
5. Special Land Acquisition Officer,
Eangalere Development Authority,
Bangalore.
6. The Nandi In;frastm1cm1*e Corridor
Enterprises, Repté. by its
Managng Direeter,
Bangaiore. . g ._ :;_ AA
(Sri Mlieshava Raddy, AGA {ere-R1, R2 and
Eiliirishna, Adv. fer R3 and R5;--ve.Iu{i,:'zg a;1(1.Pai*tr'.idg7e, Aeiv.
for R6) '
This W? is filed m1r:1er 'AI't:ic'1e$'.2e26e azld 227 of the
Cbnstitufien of India praying :5 Set~«._asi{:ie_ tar quash the
endorsement issued b}«*r'R5-- .:c1ated=,_30;'.1.e20{)8 and direct
the respondent ;a':;1§:,'¥'1o1'§1;y 1:0-w~~7pae$"'a§wta_1fd and to give the
compensation ‘-:9 petifitieperq’ accordance with iaw
(AImexure–\§’)_. .;
T1:;1;s%%Lixz.e;§e1eco;;};ief:gfizgfjfergreiizninary hearing in ‘B’
Group uday, ‘e1e..n:;ade the fellowingz
e E R
.. 4’§jhiS*is the “:sex:g_:_:__1;f;(i time the petitioner is before this
top anaimost identicai relief. 11: is not in dispute
t};122§.’tiéeV’VSiA’3?’j§éeierxeasuring 35 ft x 40 fl: was acquired
‘ ‘.purs1;an1§§_:eVe~ fnal zzetificaticm dated 09.05.1994. ‘}’he
:.ee{n;:Sel for the respondents submits that the said site
____'”ew:i;§s acquired initiaily fer Banashankari 631 Stage but
“»hC2weVer, it is transferred t0 the fifih respondent
pursuant to a memorancimn of Lmderstandirig.
y’
However, we are not concerned with the same. Be that fl
_2./3′
‘befere them respect of grant of compensation
withixz eight weeks mereafier.
Rule is issued and ma.cic: absoimte « c:ixfLe;’1’i: * V V’
indicated above.
Sri Mxeshava Recziciifl./,,. ggdumz
Government Advocate is pemgitfizd of
appearance Within fouf
AI/–