High Court Karnataka High Court

D S Ramamani W/O Late Dr. K.R. … vs The State Of Karnataka on 2 March, 2009

Karnataka High Court
D S Ramamani W/O Late Dr. K.R. … vs The State Of Karnataka on 2 March, 2009
Author: Deepak Verma B.Adi
23 THE HIGH COURT or KARHATAKA A'i'.'   V 'V
DATED TI-H8 THE 239 DAY 9? r5A1é*:cH_2o'es.  VS?" ;

Pnzsmrr _  _ :
THE HOWBLE MR. Jns1*zL§iaaEEP;A_Ii'%VERjs$,§' 
     

THE HOWBLE Mi=.;._"j.'JI11fs?_rx::_.E  s¥J[m'iA_sH BAD!
WRIT APPEAL No.i-933937' 2aO3'.'§z4-539.51
BETWEEN:    7 ~ 
DsRAMA1v:AN1 _  .. 2    '
we LATE D}? as: R _SURY23§§Af{AY';'\.§I;3 13635:
AGED ABou*r5;;..VY'm;;§;s ' I . " 
R/A rm. 4:5;"'R:s.ayz;'2N13§.;
BANGALORE % %     % ;

REP. BY PGWER «:21: Amfgamaaf H_OLDER

ma. CHAN[}R.{&SHEKAR'*«.  _ "_ '*  APPELLANT
(By Sri. £1.94. NAiw{;N;V[3A F.';Ef§} §Y, SR. ADV FOR

SR1. REUBEN JACOBV' ADV. )

1  .-THvEAs*rA1f13.Q:? KARNATAKA

 . I}EPA'f2T":\§_ENf?"0P URBAN DEVELOPMENT
'M.'s.BUIL£2,m'Gs
me-t. BR. AMBEDKAR VEEDHI

, BAN€3ALORE--S60001
 AA 33* £'I"'f:$ 'SECRETARY

 2  THE: BANGALORE DEVELOPMENT AUTHOR???

'<.sANKEY' ROAD, KUMARA PARK WEST

V'  BANGALORE-560326

 REF. BY §'I'S CQMMISSIGNER

  ":::;  mg spamaz, LAND ACQUIS£'}'ION OFFICER

BANGALORE DEVELOPMENT AUTEORITY

S3-XNKEY ROAD, KUMARA PARK WEST
BANGAL€C}RE--':"560G29  RESPONDENTS

{By 811′. BASAVARAJ KAREIIIDY, G{f)\r”}’. ADV.)

an air” *Jr_ an, it’, is” :r:_ ye

’73’

This Writ Appeal is flied under Section cf
High Court Act, praying to set aside .:’-2316-.OIti¢r .pa ss¢d Wxit j

Petition No.153}j2{)O8 éatcd 16.10.2OQ8. A f}

This Writ Appeal coming an f0r ~}}’j:1’j’;3l uda§~; *’

DEEPAK VERMA J.,¢:1e1ivcxt:d the gnawing: V _

Heard Sr:i.H.N –,,_.3¢gior counsel for
appellant along wit§1′- Karczddy,
learned Govemgxxegfi No.1 and SIiRavi,
G.Sabhah:’t,v N052 and 3.

2. As % is barred £351′ three days.

Misc.W.N0. for oondonation of delay. Fer

thfiz reas;3:i:2’$ mcordéd the: said appirication, we are satisfied that

Zlthe explained properly and to our safisfaciisn.

conéoned. Mis:::.W.Na. 2238/2009 stanés

X1′ ” 1.02.2839 after having heard U38: learneazi senior counsel

~.f(“,’Ii;'{“‘V’.”aII3 pt’,’2.E;’;”:’_Z1’§, W12 were of the opinian that in cam: any area out of

V sq.ft., purchased by the appellant, was still lying vacant,

u :};;en Bangalom Develcpment Autharity {B.B.A.) cauld be

persuaded to aliot $3.13 remaining area in favour of the appeiiant

%

parties. However, keazned counsel §’or B

that no site is avaibble to be to Aépp€1IafiV:1′:, saméw

have almazdy been allotted much }the who were

consfiuctcd the building, thgmffiujtr t}1c=:&&.’x:1:_.1§a.s.§’fi<1%iV'»'§£)'f allotting site ta

appellant, does not

4. In the vVIightAiI;3-fore.:é,ai{:i ‘:;§ib’mi’$sion, we have heard the

leaned cou1}.self0z\ V the recmfi.

5, Unsucgassfifi’ geaztionér 5:” W.P.N0. 1531/2008 decided by

L¢am¢d Judgfi 0-:’zV1& vVi5}&v1O.2G08 is before us chafienging the

same, 0:: Variety of grounds.

Admittédzifgt agfiaeflant had purchased 8,590 sqft. af land in

écquked for forming a layout by the Stats for the bcuafit sf

Bangalore Deveiapmcnt Autherity and appeliant was the

W5

« ~ A

subsequent purchaser much afier the acquisition. ‘I’}:}f2 of
compensation worked out for such acquisition was gage ‘
preciecessor~«§.:1~tit1e of the appellant. O13l:y”0Z1 u ‘
Singlt Judge pI’OC€iEi*d€d to dismiss

appellant.

27. Evan though we “equit’2l¥§svV”AbE¥\veen the
parties, but on account of the appellant’s
land is lying vacanfi, V_v’.£_«_r:_)V:fl:1€2”, the same couid
not be worked bfiing devoid of merit

and substa12ce,’*is TAficmb§5i.;d~ismissed, Blfigivith no order as to costs.

Sd/-

]”11d<."-I e

Sc!/-3
Judge