' " fiangaiorre 56$' 661 IN THE HIGH COURT OF KARNATAKA, aANGALo_i;E ' omen THIS THE W DAY or APRIL, zooa N i BEFORE \IhrH- Dad-H-Inn Mn l:')'2')Vnf_ ri'L..nnmV B. 35iE')'fiiE""'§"iEI|II ua W/o B.C. Ganganna , , Aged 56 Years No.60, Saibaba Ternie 'Read Cambridge Layout * Bangalore - 560 00.53 ;j_ ' - . . . PET ITIONER :\1[By"SriV jfiaojypafiiraifiaiah, Advocate] AND 1. The ~ .. V' V aiore '--- . 569' '£391 " ''Bangalore._Deveiopment--Authority I . D-u run uni lg !\3 Ti-he eeeeiai'j'Ls;ha.i',aeauisitian oi'-ricer Bangaiere Deeeioiiment Authority ... RESPONDENTS
[By Srl K. Krishna, Advocate]
, _ ‘~.This” writ petition is flied under Articles 226 and 227 of the
Constitution” of India praying to direct the reersofidents to aiiot
T aitemate site in view of acquisition of site bearing No.47, Khata
J No. 184, House List No.47, measuring East-West 30 feet and North to
South 40 feet formed In Sy.No.45 of Ullaiu Village, Maliathahalli Group,
Yeshwantapura I-iobli, Bangalore North Taluk; and etc.
1.- z n’
I
Iofilrufiifig : _ v
This petition coming on for hearing on IA this
The petitioner’s grievance is that=.cie$’pite
acquisition of her property, the ‘i’e$’pondente_ haVveTr:f§t…..aiiotted’Vii’
the alternative site to her.
2. The issue is no rnoreires”integra;A.’;.it’_’is covered by a
judgment of this C§c:u?:’!:;_i_n ceee:of.3tiflJ1§_iii§MA e. omens v.
am e OTHERS ree,~me¢iriinr:uoizoi;sx.m son and the order,
dated 23″‘ Me’rc!z;”i:2oé?”pe’eeee court. In writ petition
3. 5 This u|oetitio’n’ iedieposed of with a direction to the
:res_oondve’nVtsE””‘to jxmneideriiithe p_tii_:ioner’e case 1′ r allotment of
T’ Van outer’-~iimi§t’of rnonths from today.
This petition is aiiowed. No order as to costs,
‘ inn
Sd/-
Judge