High Court Karnataka High Court

Nagarbhavi 2Nd Stage 13 And 14Th vs Bangalore Development Authority on 12 August, 2009

Karnataka High Court
Nagarbhavi 2Nd Stage 13 And 14Th vs Bangalore Development Authority on 12 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12TH DAY OF AUGUST 2009,'. 

PRESENT

THE HON'BLE MR.P.D. DINAKARAN, CHI_EF-..]uLiSTI--C;E._ I'

A N D A
THE HON'BLE MR. JUSTICE \'/VL!'%.'ISAI3l~|,'-"sI'F4!'IIgI.7T:'_v".  
wRIT PETITION NO. 2:uEI§'J;Y:I'I./20209'2('B!5I€\;'I3IlI';§ 
BETWEEN:   _     

I. NAGARBHAVI 2NDAS.TA_GE'1_3..Ai"£D, 
Age:    ,   I 
BLOCK !?,E'SII:3~'TE|_\3Tf'i'\lE11LFARE AS'O'CI-ATION(REGD)
NO.303,ISIRI';1ST C.R.QSS,1_4T_H BLOCK
NAGARA.BH_A=yI 2'r~I'DST'_'A.GE; '
BANGA-l,OjRE--5f~;€O O22.   
BY ITS .STEVQIYRETASRIEVAISHWANATH HAMSABHAVI
S/O LATE DURjE;AP,PA.__ " _
 ' .   _   PETITIONER
(By Smt S SUJVATHA, 'AD\.!~~f)

        

 " xB_ANGA'LOR.E DEVELOPMENT AUTHORITY
 SANKEY R-OAD,KUMARA PARK
. "'BANcsA'.LO1RE~560 O20
BY,.__1'T':f. «COMMISSIONER
..   RESPONDENT

 "THIS WRIT PETITION IS FILED PRAYING TO DIRECT

I  THE RESPONDENT TO DEVELOP PLAY GROUND, PARK AND
 "THE CIVIC AMENITY SITES EARMARKED IN THE APPROVED
" LAYOUT PLAN OP 14TH BLOCK, NAGARABHAVI 2ND



4
the court. It is stated therein that CA site No.87/2, a

report is called for regarding ailotment to DSS (Dalit

Sangarsha Samiti). Therefore, having regard to 

said material on record, it would not be  M

issue a writ of mandamus to the respondent, to_.V,d:ev'eiop.'.CAx'3

sites reserved for park and playgrodnd.:'.--A.'_'A'if

6. It is well settled that be
issued only when thereisa vesite'd'rightiAin thefpetitijoner to
seek its enforcement and  on the

part of the resp.o«nc:ient  enforcement of

right. Inthe,,xci;rctjti:sta'nces', we"'ho"ld that this is not a fit
case to 1'g_ra"n:_t a  As per the approved

plan, specVi'f'icgCAV'site.s'«tiave been reserved for park,

.--v«.,_p|aygr5ouEn,Ad,__etc.'"" from sites being earmarked for

it.,d'eve'io.bm,ent'ofthe layout. Therefore, we hold that the

petE.tio*nerAismditvfentitled to the relief sought for and the

'.petitiori..isidevoid of merit.

     the result, we pass the following order:

\.9



5

ORDER

The writ petition is dismissed. However, dismissaiof

the writ petition would not preciude the responden’t4E>V?)AZ: _

consider the representation given the*peti’tio:n’e:r,«._iri_:”

accordance with Jaw.

§h;IUDGE

Vgh* “”” .. ._
Index: ‘ it

Kzgffffi’
Web Host: Yes/N0»