High Court Karnataka High Court

B.N.Venkatalakshmi vs The Commissioner on 26 June, 2009

Karnataka High Court
B.N.Venkatalakshmi vs The Commissioner on 26 June, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT or-" KARNATAKA AT sarqegwae

oxrreo THIS me 26*" may or    T  A 

'sarong ~  

me HON'BLE Mrz.Jus1I_cE Mom%n:k%sHA;~4*a".§w£so:Jo;sc§ f %

WRIT ggmmm &4[¢.2723172oca9%(3g;%_4)
B1£'l'Wh§EN:  "   "

B.N.VeI1katalaksh1ni

Aged 45 years V  _  V
 V 
R/o.No.24?3,   V

7&3 Cross   u  _
RPC Layout  

   Q 

 :  "  % .. PETITE-ONER
(By sfi ;)'.;;: 

AND; L A

if  . . . . . . . . '

 " éiaxlgaksrg .i)c~v¢k>pma:1t Authority
A T.@zgwaainh..TR¢a<1

  

Eangak: .. RESPOND-Eff!'

 (By  Sakarad, Adm.)

 



___mfi3mm,

-2-

This 'writ petitwn is filed under Artzickts 225 and 227 of
the Constitution of India, praying to direct the respondent to

extend the benefit of the order passed by this Hon’bk:__ Court
in WP.No.6307/200?, dated 16.7.2008, vide Annexi1;1ic§A to
the petifion, etc.

This writ petition coming on for

this day the Court made the following:– _
0 an E3″ «

Sri iziasavaraj Sabaxfad

the respondent.

Heard.

‘ for a direction to the
mspfiiidénfi =”benef1t of the order passed by

., 2007, disposed of on
‘ u.£V.«1″. ‘.i;*§ ucfizmtendeci by the petitioner that she is the

.V xof Vinayaka House Buiiding C0–~operat.i\re

” ~ Limited, which is regstered under the

gpr§)visions of the (,’o–~opera1:ive Societies Act The said

‘M

-3-

society was formed to allot sites to its mem bers and on
the request of the said society, thf: State Govemment

issued Notification dated 15.1.1935 under 4(1)

of the Land Acquisition Act, wherein 22

totaliy measuring 78 acres igimta 7we_1re T ‘siotitied Eff)!’ ‘ i A’

acquisition and subsequenfly

Notification under S-ect:ioVn’ of “ti1¢
Act was aiso issued.” ~.f_1’he;t*i:.*ééi1’ii=.éif4, ._ano£he1* ‘fiofificafion
published on 21.10. 17 guntas of

land was acres 1 gunta of

land _ by-‘the one more Notification

dated 10; 12:. 198’? Again during the

year._%}’995, a cfictent of 1 acre 11 guntas of land

{£133. possession by the State Government.

74 acres 36 guntas of land was taken

-V the Government, out of which, 638 acres

of land was handed over to the

\{\,/’>

. .5 –

3. The petitioner has been allotted site 930.571/L,

4’43 Stage, Sri Vinayaka House tiuiidixxg Co-operative

Society Layout, Nagarabavi Village, Yeshwargthpur

klobli, Bangalore North Taluk, measuring

Society. In the meanwhiie, the owner of. , :

Sy.No. :43) mm a dispute aI1dI _i,n of tr;e%%saun¢;’k

development to be made in’ L.

quashed by the Court as the
approval of the ” Society to the

EDA in the same is kept
nudist; ” order, writ appeaiwas

rum by_tt1<;"Socie1§y._bef'c1?:'éVt13;c bivision Beam a' this

V A ….. .. V

._ of the pditiom-r is thm ttnugh

V V' . she owner of the site bcaflng No.571/L,

mfg" % 3(}'x53', the respanderxt-BAJA is not isming

-5-

khata and other necessary certificates in respect’. t§3_’ i*1er

and other members also.

5. This Court in wv.:uo.e3u’7]e2eu7;ee¢dig§gs$:–,;iL oftofi, A

I6.’?.2D{}8, observed thus:~ _

“In the
that there is « berm
the Civil of the
(143),
4 the sites

sy.1~:o.17 (143),
.V$”1o~1;:v”er’}.x_2tI13g*VwiVi§’x:V1pediment for the

to issue khata and
as sought for by the

N end other members. Since
. is only in respect of 4 acres
in Sy.No.143, it is for the
_« to take positive action to

z “‘v_iSe;ue khata and ether neceaeary
“certificates to other membexe in -respect
of the remaining extent of iand, except

we’

the disputed area, after getting it
earmarked with the help of Surveyor”.

6. As the facts in this matter are _

facts in WP.No.€)30’7/20037′, and a,sj;if1e o__ti:ié1″—- ” ‘V

the said writ petition has atta1’I§cd;’fin.,:a:’ 2:413

passed by this Court in WP.i5fV(§;’€3.3U7a]’2(:)U?_ -1.6}
benefit of the petitionexj h€I’CiI}..é1ASQ. __ . ‘ ‘
Hence, the p1’esetit: vsrrit -djsgosed of in

terms of tk1e4_ ‘o_rde.v.?”” Court in

wp.No;§,3Q’k of 633 15.7. 2003.

Sdli
Judge