* W. WWW W Wmmmmm mm agmfim" ma mmmmm mm Qibfififi?
l'.NTI'IE HIGH COURT' €315' KARHATAKA,
DATED 13-33 THE am my 012' .
BEFORE
'rr~mHoN*aL2 A
wpmxesm Q1? % 3 %
BETWEEN
:1 K xmiava
AGED ABCJUI' 6? grams, V X
310 mm nu: IY.Ei'€<;}AR,
NC).2,1?T3 c:r'e<::ss,% _
J.P.HAG£*.B;1-6TH;;_PHASE«§.
BA1€('4x{&L®,€E_'5fi0 offs , ; %
mmzozmm
(By 1=z%e.m;sfi.k Abv.)
1 srma 0? mrmarmm
j "BY I'I'S"3_ECRETAI?Y
" EE'JEmIE' 3E?Am~mzr§,
M.3.B!JII.DII'IG
% % T 'I)R..&B;mEDKA1{' vmnm
A' -B.§%.¥§€§£§.-LRE msmxcr;
- BANGALORE 560609
Vk 3 '£ImA8S'1'C(3MMIS8I<Z)NER&LAO
BAKGALORE SGJ'I'ItI 8UB DIVISIGH,
BAHGALDRE 569 009
5% §o#fH~"%§IL.§ iflhwkmmmnwmm »s.--. .».-.-n-- -
WWW Wm fiwvmfiifi W mxmmmm §~§zW mmm W mwmmm WW afimm
BY rrs C
cnowmmn ROAI3,
KUMARA PARK WE$T'
BANGALORE 560 020
4 TIE BANGALQRE m:v3LomEH'r
5 BRUHAT BANGALORE
BY ITS COIeMISSIOB'ER.
N.R.SQUARE, %
BANGALCJI~?E560OG2 é
. ~ §;--...'RESPfJN1')EN'I'S
(By S1-i:M. I(ESIiAV.P;i~4EE'l3}§3E": :F§:»R'R1 ----3,
SR] K. I<I2IS}£fifi;--M2)V, 5:31; R-:4', k %
SR1 K.:H«.' R-~5}
arms; WifE1'E*"E?E,TrII_QrmEHTs NOT TO DEMGLISH
ETH-1ER__'QI€v--«._PAR1' 01? THE sr.:1~mwLE
momm <3WHf__£~I3' BY"='»£'Em 1:-mmonm.
¥?.'?'1*itv_V'13e:.t:iti§1: £.§§m'm on for
day, the Court made tlm
ORDER
THm§fi§mfi®nkfibdaedifiadkw&nm firm
V _v mt ta dmfiah the pr:-nmzy helorgirg fin
pmmnw eompriaaci 5:; Site No.2, Khata 119.14/1
EW so a:., RS 30 as sinzahed at saxakla-aim
vimge, mtaralmm Habli, B%m South. Tahxk.
%_
?iEa$@§?nu% Wfiwfiffifilhfimlflfik mam. kunmanm ..
WWW W mmmmmm wxewé mum” W sammmm “:;4’¢?m«¢ mm’:
2. The appreltminn of tha pe:fitr2or:m* is the
oficers {sf the fifth mspondmmt are “to
am mm mm aeneauxe property and
the property at} as to
ef widening the road
W.P.No.7639/% arm fiataed 22:»
August 2007 fnf the Bangalore
mwmmem: harem to am
the mag}? l in me achedulc
property fmtifixzatian issued by the
%24.o3”.§%ar;x§ secuaan 4(1) read with Section
{if Act and also an the strength
i af madc by the Gamma} appearing for
Sf.’a.’5§v._.«Gava:’ rnment that it had an fixtmzticn to
% the propoaad aequzamon, diaposecl of firm
balding that the proposal fin’ acquiring Elm ii
pmperty havizg ham given up, the: petitiemr
was entitled ta succeed.
f6″
MWEH Wvwxwmsumu um». mm»
3. In that hac@*oux1d, the nofifmafion
thmein undar secmn. 4(1) of the Land
came to be quashm. The: order passed
the earlier writ petiitfwr: is pmdxzaeaag i
tha appruhemion of the
authori5wa imiudim tbs
Pafike are Iikaly the
mad and rasortim to
demalition bexongszg to rm
35.41 W. W WWWWW mm WW” W mmnmmm iwmw mum” @§= mwmmm WWW WW:
In mtg passed by this Court
vicle ma oanstmctrxi
uix1V.’fii:eV: ____1a;t1d heknrying in her withnut
.._pubEc mad at dreams um ma
arbitrarily restart to fienzolition vf’
Vfitifsh the aapprelmemian acfzrmsed by
V * ?n that the autfmrifies am ‘ac:
the bumm eomtructed by heat. memrm it as
elm tltmt if the property bebnging m the
petitionw 13 mquireé for public purpoac: far wfienitzg cf
mad er for wzmmxcting drainage, the auttmritima have
J5
Ié…M2F’9aE£Jfi mumamvfiumnmuwmns m a.
. .. IWUWW ….Wm Wmmmm mam m;.:«m’ar W MWMMA Maw mam’?
ta prmead in aceordanae. with law and no dwmfitien
can be rwortaed to without following due Law.
It is alas: made char, if the auflmfitiéfi Of»:
respmdentfimhat . $
the view that pctitienexfi
fictm-ea oba1a11c$m “oi-”
draw… it will spat: to issue
notice in such of ax:tm’ 11 to clear
such abamtuiiéwns and reaaonable
‘ flrfia writ petition is
….. Sd/..
FUDGE
Mmam wwwwwmwmm M… MIW-‘N