S1iBasa"""varaj..V.tsabaf"' ma, Adv.)
W %writ'1$etitm. is and under Articles 225 65 227 ofths
in 'teimé of the pctifionexfi application (Anncxure-B) on
basis in lieu of the site being acquired by the
. _ for formafion of Sir.M.Vishwr:s1:xwaraiah Layout.
9' " This Petition coming on for preliminary hearing this day.
' the Court made the following»
_. 1 ..
Ill ms Hum comer as xanxnrum AT summon
mum!) 'mm run 2673 DAY or Jun; mos
am'-'on: T'
was gonna xxmwncn 3.3.
wan' rmmox xo.s'rM gg 'é *~ ;g:j;;§ " "V
as H: A' 1
Dmkchintya Bhattacharya, " _
Wife of Sri. Dcbcndra Bhattacha1ya;.
Aged about 46 ymm,
No. :87, Bhargava, 3"' Main, 7?5 crew, "
Bangalore ------ 13. mflnonn
(By A' V'
AID;
1. The Bangalbn: ilicvebpiaagnt Avgflxority,
'l'.Chowdaiah' Roéad, i{,P;'5§icst; .__ " " 2
Represented by its
2. Ofiocr,
'P!:_:c .Ban_ga1<_)m . Dgvabpmcnt Authority,
West,
CVI1_si;i:t'i:tVio3'"1*«of India praying to direct the respondents to allot a
case refened to above. If the
TpTet’i1:i=o11er i§=e1i@ ‘lé}e entitled in terms of the said judgzznent,
‘ tree considered as expeditnlously as possible and
mm be passed in this mgaxd.
PKS
.. 3 ..
judmmt rendered by this Court in Writ __Petition
No.42483/2002 in the ease of Jiuuamma and ~!’f_s.,.vvil1te
Bawyalore ncvelcpnunt Auth°l’i3Us ef
Commissioner, Bangalore and
KAI? 608, counsel for the c;3ne:ecls :
be issued to the Bangalore
the request made by the eibhnent of
alternative site vexy Iayout or in
any other 1ayout.__ petitioner has
filed complied with the
requimmenf fozi ‘fer-ealletmizent of a site.
4. Upon for the petitioner and
Sri.Basavaraj V. for the respondents, I
that the of is required to be considered
by. the in terms of the judgment rendered by
Sd/«er
Judge