Ill
IN me man COURT or KARNATAKA AT
UK? "W lllé
ex-'= I-M TM: 13"' may as T T
E'5i1VéVaman'n'a-..j5_v _ _
3/Q lataaéhfi V05? _» ianwgn:a_ '
Since-3 deoaaued"njr.hi1-1 _.i..'f.--'*-T,-;.,_.
Ia)
; ' ~ 8/o latcasjhaxnanna @ Shamanna Raddy
_" about'
'A _V(b}.,sAIliA..8;.Naa-ay.A ' % ana Raddy
' -- 9,16 Edie: Shamanna @ Shamanna Raddy
H « __ab§:iit 51 years
-lo] 'i{¥'§ihnappa
,. 3,10 late Shamanna @ Shamanna Raddy
about 49 years
" Em soenappa Roddy
810 late Shamanna @ Shamamna Raddy
Aged about 47 yeam
:2!
(cl 3 Janardhnn
S/o late Shamanna @ Shaman-ma Raddy
Aged about 44 years
if] Tiqiu V
S/o late Shamanna @ Shamamta Raddy'
Aged about 42 years j A .1
lg) 8rnt.Chinnamma '
W/a late Shamarma@ Shamayma Racldy
Aged about 75 years " ~. --
All are Rla No.I5."'2.9flt " u
Old Madiwala Road. _
Bangalore-560 066. T ' V _\ ..Petitionc.ra
13! Sri Pfldlmmv Law Animist' on)
1. 'I'l1e8tatbuf_;Kann;ntak& "
ividhanavfipudha . _'
Ba_r19,:a_lu>:'c:-ifzfiiill. 013 .1. "
. Depart.-nent.ofUr[ " Development
'fir! urge! .vFI1;:|-3%:-as-'o_I'\ 'I
[93
I dunes!-In II I.t'\-I -I I
. If Finnntninn ' I"
'F-4 - U!" $l10oi{IIllIICII$lI IV.
_ % ' .Deuolopmon'm_ n£'Authonty'_
;,:n' 'LIL H
I.7".l.u.
.}.;.Q.:.___:.. ..:..n..
. n'v§w.~Suz='a.Iu:v u I"I'cuuu
Dr. J Afimr: iiuiiari
W/o M. Smenivnnlu Naidu
IA...' _I_____J. Al' _ , , A #4
HF" EDD"! 'II' yflflfl
-3-
A Ramu Kumar
8/o Ramu Kumar
figeci about 53 years
7. Suit. Susheeia
Wlo Ramu Kumar
Aged about 55 your
.0:
8. Munich Samnni
8/o Nandial Somani
Aged about 27 years
9. Manoj aomani
810 Nandial Somami _
Aged about 52 year: '
8,10 Jat£:'VGiéarJ'midh Siwity A
Aged.
Zvilnduutfiaii VEmploye,oi -House
Lslyoizt, No.V3tJ8;.Fii-"at"!?!a'bt-
Raga. " ,
F'.-!sua&...9'.:i'.z.*ing ('n--'---"HP
-».-ur \Vl"¢rn u-nu. v V
"%!é.'ty La.youI.. No.3oa.1 Flour
' ,|_am|1 13:; ..,D.....4 |::.........I......_._r.n
i'.J'I Ifllyig; I\uuu.I. I.!fi.I#-B.flII"'-III
Rap.'f..~y;'tu Sam-atary. ..Re-spondenta
""';.ay"s5 U Abdul Khadar. Adm. for R3;
AA 4sri'1reameah Kumar, HCGR. for R2)
I annu-
.
uluvgtna-I Maw :9:iuTn”a’.”.v’:’c’:’ut-35, r’u’.’I’v’., R3? % 92-“: Du’
I’-7′,
This Review Ebtition filed Under OI’dcr.-17 Rulml oi CPC-..
pf-ajrifig far %a-‘ur*’ 6f the t’JIi’1″i6r”fji.ififi’lIB’ii?. ifid flares flats-‘ri ’24-} {-
2oo4 passed in WP No.1697’4I2003 as w? Noa.263a2-26337/2003
ll’)r’\A| 4… LL._ iLI._ _I’ AI.__ _ L -._ I’I,.__,._.J. _:£~’.
(EUR! (NI (nu IIII5 (H II TIKJIIU I115” ‘Ella
Bangalore.
IN RP. No.47!/2006
hm I
TA
1. Nat-aiirra}-ad.-S-i< ,
Slo S.N. Ktiuhnamurthy _V
aged abou': 43 great:
R/at No.14′), 8’5 Cross
29% iuiain. B’i’iui
Bangalore-560 o75.’*’~ ..
2. Smt.C. Padmavathi ” _ .
W70 into R ‘
Aged abumfiia Wat’; –
Ria
4* ‘”l”TfBi{Jc34;,JayanaTga_r.,
~
3. K..P; ‘ ‘
Wlo~Rai6fi.V ..
Aged aboutflfi’
R/8310.38, 121* Mairi
; ‘ ” 186- Cram, RR. Layout
‘ VPadmanabh:magar
“4; ‘[f5:i-%t; %cm,….¢:.,a s Aaoharva;
Srinimaa Anharya. Katte
Aged -about 40 years
vRIavNo.560-. ’16” Main
~ l’=$1hC1oaa,J.P. Hagar
Biungulorc-560 ova. “Petitioners:
H = jay an Law Auooiawa. Adv..|
{____\; g_d|-‘n_g_a__nnhI’m II_g_ g_a__
– L
-u- _ —– _–.–g—- -n – –, –.—. —–.– –
A.g4I .
i. The Stain oi
Rep by its Chief Secretary
Vidhana ftoudim
Banga.lore–560 001.
‘.2. The Secretary
fiepanmcnt of Urban Dwelopment
Vidhana Soudha. BaI1gal9i’@:§)1. ‘
3; The Commiooioner
Bungalow 1t.%tfmity ” – . ._ .
!(.P. West, ” ‘
4. Shamanna .V ”
. 8]oTlate-5&5 ‘
Since by his ‘!;Ru.; A V
3/o late- $Z:g;a1n:nna @ ‘3hamar_:ina Raddy
‘Agcd_a”Faout’ ‘$a3~ ” ‘ ‘
M—.Il.;8. ~ ‘ ‘
M Bfdlate ‘fihamanna @ fihalnanna Raddy
about 51Aye_a11;
_:(<.='! -.3. '
E Siolate @ Shamannna Raddy
'1.'V;nI;r.=_ti*-.n;,l_x:sL;1.: 49 years
U
–
Sf.i:~~ late! Shamanna @ Shamanna Rualdy
Ag-;~;.ij-,.2.-‘Luau: 4′? 3,12-..a.ra
{9} S.~Ja.’-.a.-:1!-.a.-2.
V’ S/o late Shamam-ua @ Shamanna Roddy
……. 1…. AA ..¢……..
Ayn} auuiii 1’1 Juan:
3
_..a
n…_.;i…a.._ |::..:”
8/0 lube-flhamanna @ Shamemna Raddy
“‘”‘g=u uu.au”‘””sii 42 yam”:
{mi
W/o lute Shamarma @ Shamanna Raddy
Aged about 75 years
Ml-an Ria15. iiain
Madiwala Rbad,B1’M’lSm’ge Q_
Bangalore-560 068.
Respondent No.4 (ah tofiflmt A
“Rep by GPA, Holder _
Secnappa Reddy.
5. M. Stennivaoalu, *
810
Aged about 52yeam_T_ ‘ L * _ ”
”
7. A
Ag:-.~d _ ‘
3. sun:
-‘.l.'”,-‘La .’.3-.’.’..’s-.-.=
fij mmah
I ‘lfn Elna-ntlilzl ‘:1-nltincnrfl
bqllnnuuu
0.-Ff’L_l I ‘ uniauuunuul
” gbout 27 yuan
”v%’1d.;’uéé;saoj’T’aoumn’ ” i
it’) 3uI””u’|’I.i’i§
Z about 52 years
___£_r_l. (‘IL _J.A_
3-in Ciiifiimnan anut y
Aged about 52 yearn!
Reopondontnfito 11-um tho-
‘ iiemiaeru of % ‘Road
induatriai Empioyoea House
Building Co-operative Society
Layout. No.308. First Floor
BTM Ring Road
Bangalore-560 068.
12. Myuom -Road Industrial Empioycswa .1
House Building Go-operative.’ ‘
Society Layout. No.308.,I_ Fioor’ ._ ” _ _
Rap by it: Seotutu-gr. ” — -‘ yinflespandenta
(By Sri U Abdul Adm. 13.2: R3; – ._
Sri Shivgoor Law Aasqixigtqa, «(tier R5. to R11;
Sr? Onlkarenh. Adv–. for R416 .” (9). (dis . _($) and (21;
S11 B.r. Srinivaaa Shivaahanfiaar and
N. Vijay Kumar. ac!_v., Tm”!-1″!.I;««._’»–_V_ – ‘
Sri M. Ttximzig-Ii-ayaawanay; ‘Adv;,for ‘R123
made: £)zr..|-.;-:.4’.7 129.;-..; of G.
prayingfiir of the crdar/jygndgzuent and decree dated 24-
‘i-‘JP’ 169?4,?:12003 as WP Na:-.e.25-382-2638?,’.-…-..
EBDAI. 1hg’zfile« j Honble High Court of Knrnataka.
Bangalgm. ‘ ‘ .. ” _
.§a*.-E”
hnauinn ha-n In-n curl cu-..n.–….I far
H _’ IIIIHVI I Ill-VIII’ IIVIJII IIWITJHJ aII\4I Imlm
_ .qrtien;”tlrgis day the Chart made the follawing;-
…..
:.4FL:l:”;:P.glo.470/2006 is bled” by neapondnnt No.4 in
w._P;#§:¢.Ai6974/mos and -connector! matters to review the
oiiicr tlgczu.-E, 9:; Lbs g,.n.r.n.;.r;r.! Liz..- the: ‘ad! 3:-..i.i.;..*-r-..=e.-‘-.-.
authority, i.e., the Commissioner of BDA.
?–.
\>
.3.
1|-‘I111: If’ In-III
:=:..D.:~.Ie.4’z1,mrv1s 4.2. 2;-.-:1. In-r H-
rrun.'”*-‘*uuuh*i firuu” Sri auaunum””—-*-‘urn i*'”‘f–§’ivéa.4?5…_ .i:a
W’.f’.iio. 16974] $3003}. on the ” — : . ‘
V1
nuvi Villa
by 6.10.1999. The
nu ma – W-
for cat in pm,
MM maidenin ti’ ismui Layout
will be seriously aflacted by the
‘ in, ~ An the interest of the writ petiflonam would be
‘ ted by thevnot1fioatnon° ‘ in question. the writ
filed -by-the petitimcm were maintninable.
2. It isoontcnded by Sri PflifilIllSbhfl~MflhBh. learned
senior advocate appearing on hnhalf ofthe petitioners that
HBI
the Commissioner’ of BDA has not taken the
and thexefom the same at’?
posueaa1on’ of the land. in aom1:”~dai.i§3e §vi£h. I – ‘
Pisr contra. it is
learned advocate a’f l§t)A’V tlnat the am
has taken rat on 21.11.1931
itself the lane on the
very Ihcxnlia of -the BDA to show
11.1931 diacbnea that the
fl!’;. 9,1,.-r..I!, Q.-ng 9.ri*..i.-. ,-.-;I..ra.r..!hr…I.;= by
–
_|_:_.. . .;_ …….;-….’ _” ” .. ….-.. ‘…… .. ………._…. …’ –
iuunai’-..pLrnucupIm_:. that puunt -if ‘minus. “chi: uwum ui thc
vuvaa’ i1’ot___pnsaent on the ‘Thus. it in clear
Of the land was not manly. an -paper. but
done after going to the land in question. The
iéfis surveyed. The boundaries was shown by the
” Department of BDA and thamafier physical
” ‘ posseaaionofthelandintaken. Thus. it’nclmu’ that am
.,L
W?
.10.
has taken possession of the land as on
21.11.1981 itself. M *
‘)’ D l I _ .-u
“–*=-‘–
document dated :99: is
still with the owner of
are residing in f the a The said
document dated” along with an
app]j;,.;§¢§fi§ said document was not
on %[ \§:j;~s$.m9.V%§%%6§?4;%2oo3 and w.P.Nos.263s2.
.’ I’ .
I-I-IEII: _J\lI’._-IIOvw_ -C ‘l”- IV’?
1;;_;._¢._’«4’_;.__….+ ;,:.,..”..,-~ _ :… ….g . ..’..m…..- …….m 1… lnnlmd int_g1_|_1hiIl-_
‘ ” as ‘.fll-I t”‘IflIIIIl . -vs:-an –v-vu-«—r— u-p
‘~ _- ‘ _: _ ._.n_u.:__……. LI…’
du.a::’*3– _’*’fi ‘uxe’4 _ifi-‘.I”i:::
5.3 ” quea “” H ‘V tion raised by the writ pefifionun relating
of taking of possession of the land being a pure
an-.I.n.é”.. nf flan! I”! nncnuumi ha nr|lIl’illfiI’Dl’l Iflhih file.
. III!!! ‘III. Jill.-wt-g II. Vdfillllvt I-PI-P ‘I-nrulir-Iniluul-I-u VI—-It I017’!-H-In-IIVQ –HI
E
5…… bl..- I–:4-u– up: 5-I-n.n.uu4 (‘R ‘rnunn-1
‘In’ “IE1 ‘CE M ‘II H-Kill’ in’ TH!
E
ltiaalnomlevanttonotcflutthenforeuaid
contentions were not maul befon: me in
L-//5 T
.11.
W.P.I’!ioa.i””74i’Jfl03 and I” then:
contentions cannot be allowed to
petitions for the first film!’-‘
contentions raised in
facts.
4. It is ” the petitioner in
R.P.No.47o12o06. ” filed another mm’
peuuop .j¢::oug-‘¢,5o’noj;.n.;,%;g22.’i>.No.23612L:o5 and the
24.8.2007. It «seems. by
the wA.uo.3459,:2m5 «_:,Iw.
1.4:.» L-.: fila-d_ lmnfi-5!: £53 _r}._a|._.:…’..fi
-of ‘l’% .’3′:er’-‘i ii”priai of
apponia. resolving to the appellants therein
nppmpriatc application before the single Judge. As
from the order passed in WA.No_.3459l2005
«.:]w;””w.A.No.3343;20o5. disposed of on 12. 10.2006. it in
that then: is no mention of R.P.No.236I’2005 filed by
‘A Shamanna on an oarlier point of time befan: me. If tho
petitioners have really brought the said -fact to ,not.i,I.r;= of
[3/3
-12.
the iiiviaion about the iiiing = of
R.p.No.236/2005 at the time o1’diapooal_.§u§¥ the
Division Bench would have dgsiinitciy ” V ;j,
its order.
5. Having oi’ i:iie
aimumstanoes. the order
dated 24.11.2064; \;&,ia;4oa.16974;2<x)3 and
Even otherwise as I
have; 49 antler dam: 24.11.2006.
dismissing I-z.P.No.2a6/2005.
are liable to be dismissed.
. .. L petitions are flulduod.
Sd_/-e_
Iudge
a.__'I._.lI.._..
”01:; Dan-