High Court Karnataka High Court

Babu D vs Bruhath Bangalore Mahanagara … on 7 October, 2009

Karnataka High Court
Babu D vs Bruhath Bangalore Mahanagara … on 7 October, 2009
Author: H N Das
INTHEHKHJCOURTOFKARNATAKAATBANGALORE

DATED THIS THE 7'?" DAY OF OCTOBER, 2009 

BEFORE

THE HON'BLE MR. JUSTICE H.N. 1sTAGAMO1--1A:3:».D;&§S A

WRIT PETITION NO. 29059:i;7.009A(i§B'§BMP)'-  T

BETWEEN:
Sri.DBABU

S/0. DORAIRAJ B  

AGED ABOUT 32 YEARS   _ 

R/A. NO. :57, ET" CROSS S.
GAUTHAMANAGARA  .  Q
EANGALORE--:5BB.._0'2.1.  1:  "~.._j;~.RET:T1ONER

(BY M/Si.' RA}EN:D_RA; ASSOCIATES, ADV S.)

AND:

1. BRUHA'rH'BANGALORE
.. MA'EANAGARA RALIKE
. -  1~'3.B;; SQUARE, BANGALORE -- 2
* S. _RE,P;«BY_1TS COMMISSIONER.

2. - A ' '---..i\SST;".'R_EV8NUE OFFICER
 BRI.§i€EAf§H BANGALORE
'MAHANAGARA PALIKE
~ GANDHINAGAR SUBDIVISION
~.. " ' Dr. T C M RAYAN ROAD
=  BANGALORE A 560 053.  RESPONDENTS

(Bi? Sri. B V MURALZDHAR, ADV.)

Qkzwm

“wxitpe.£it1on.

THIS WRIT PETITION IS FILED UNDER ARTICLES}-

AND 227 OF THE CONSTITUTION OF INDIA m\.7_V”ITIff1’j”.A’~..
PRAYER To DIRECT THE RESPONDENTS TO
SALE DEED IN RESPECT OF THE SUBJECT SITE E’A§.(oI,IR

OF PETITIONER AND ETC. 3 ” —

THIS WRIT PETITION 7I:oIyII.IsI7G”ss.._.’oN
PRELIMINARY HEARING THIS DAY,:TII-E CoURT”RAss:EDo ‘

THE FOLLOWTNG; .. _V

Sri. B.V. Muralidhar, 1earnedD’vstan:dingf is directed to

take notice for respoIIt1e’TIts. g -.

2. *.IOV5ri_vt petitioner has prayed for a writ of
mandamusidirectingtt1Ie’:jrespo_niE»en’Is to consider the representations

dated 1t7,.0s.20t09 tand..G9.T’II20b6 as per Annexure A and B to the

A will be caused to the respondents if they are

directed ‘to, consider the petitioner’s representations in accordance

_’w.,itiI-.1a.w.

©Z»tf’w

4. For the reasons stated above, the fofiowing;
0 R D E R

i. The writ petition is disposed

ii. A direction is issued to the f§3SpCj}’1-3..€*:’ntS”*.{.0 ‘conside:r..§he:iVe ‘

representations of the-‘0Vp’et_iVtionerdeted nndé

09.11.2006 as” per anci«-V:BmAt0VA:VVi?he writ
petition in gkpeditiousiy as