Karnataka High Court
Indira M D vs The Commissioner on 3 September, 2010
-1-
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 03-rd DAY OF sEPTEMBEI::; 2o1o
BEFORE
THE HON'BLE MRJUSTICE RAM ..
WRIT PETITION No. 1082-0? f£Q'i.O"(13i3Aj: I T
C/W. WRIT PETITION Nos. 1083-84 oE2.o1o~;(EDA.)x
W.P. 1 082/ 10
BETWEEN
INDIRA M D
Age:45 '
W/O R LEEITASH_ANKAI_2 '
AGED ABOUJT . ;
R/A"NO.402«._ 24JTH'TCROS'S..
BSK II .._sTAGE,._ B;'~\N(_}ALORE--56007O
- -_ ...PETiTIONER
(E§.y~S1-1. : G G_ANGIREDDY, ADV }
BANGALORE DEVELOPMENT AUTHORITY,
_ .s~A1sIKEY ROAD, BANGALORE-560020
THE ASSISTANT ENGINEER
NO.III, SOUTH SUB DIVISION,
BANGALORE DEVELOPMENT AUTHORITY,
BDA SHOPPING COMPLEX.
BSK II STAGE, BANGALORE~--56007O
3. THE ASSISTANT EXECUTIVE ENGINEER
NO.III, SOUTH SUB DIVISIONg Hi
2/
-2-
BANGALORE DEVELOPMENT AUTHORITY,
BDA SHOPPING COMPLEX.
BSK II STAGE, BANGALORE560070
REsPONDEI<I%{;<_;. ..
(By Sri. :vIsHNU D BHAT, ADV FOR RI ) O' O.
(BY SR1. B V SHANKAR NARAYANA RAO,1A.m('EORV:R2 &_ R3)'
THIS W.P. FILED PR}'§YIl\T{}OA.i»'f{)
RESPONDENTS TO PASS AN ORDER ON T1'-I--E'OBJECT{OE\IS
FILED BY THE PETITIONERDT. 17-.,9j2Q08'A8.1RER I_4?INE;:-.I.x}»
D AS DIRECTED BY THIS HON'BLE €.OUR'I' ON 28.8.2008
IN W.P.N(). 18304/2005 vID.E'ANIxIEx-H: AND ETC.
WKP. 1083--84/ 10 V
BETWEEN _
I M_VEN}iAIES}L€¥RED.D'[
"gs/O. I»IUI:I.I*zfAP§éA..REDDY
AGE .52 'EEARS. " "
2- .. N SIL'\2Y'AN;i'HfV-
~ W /O. M VENKATESHA REDDY
*fAG'1:.. 44 YEARS.
__BO'3%H--«.ARE8.Rg7AT OLD.NO. 22
A NEW NG--,._ 1'/I, 2ND MAIN ROAD
CROSS, 881 BLOCK, JAYANAGAR
BANGALORE M 83. PEIITIONERS
V 'I my Sfi. : G GANGIREDDY, ADV)
"AND
1. THE COMMISSIONER
BANGALORE DEVEIJOPMENT AUTHORITY.
T CHOWDAIAH ROAD, KUMARA PARK WEST
SANKEY ROAD, BAN GALORE--560020
bk
-3-
2 THE ASSISTANT EXECUTIVE ENGINEER
No.1II, SOUTH SUB DIVISION,
EANGALORE DEVELOPMENT AU'I'?{-IORITY, _ .
EDA SHOPPING COMPLEX, 2' '
BSK II STAGE, BANGALORE--56007O
3 B1-IARATH
THE ASSISTANT ENGINEERM I
No.III, SOUTH SUB DIVISION, ' , _ A
BANGALORE DEVELOPMENT A_U'T1-IORITY, I ~
BDA SHOPPING COMPLEX, -- ' '
BSK H STAGE, BANGA_.LORE~56QO'7D_. ' ~
" .';;-RESPONDENTS
(By Sri. ; VISIINU D )
[BY SR1. B V NARAYANA ADV FOR R2 (31 R3]
THESE=PETITIONSf':FI'LEDt IINDER ARTICLE 226 &
227*" OF 2. "§1:C~oNS*ETImoII OF INDIA PRAYING To
DIRECT.THE,VR_ESPOND,EN*IfS TO PASS AN ORDER ON THE
oEJ'EC'If1oNs-FILED'--..E*Ij. THE 191' PETITIONER DATED
15.9.2008. AS. DIRECTED BY THIS HONELE COURT ON
26_.8.20C'8 IN '~1._O'L29/2006; AND ETC.
_:.'1TE_{ESE'{"P%3:'IONS COMING ON FOR PRLHEARING
" I _"1'I-[IS D.AY,__THE COURT MADE THE FOLLOWING:
ORDER
Recording the Submission of the learned Counsel
.. _fOr”t§1e respondent-«Bangalore Development Authority
V'”‘{BéDA] that if granted a fortI:1ight’S time, the objections
filed by the petitioners would be considered and orders
passed in accordance with Iaw in Compliance with the
M;
-4-
order (it. 26.8.2008 in W.P.Nos.10129/20.06 and
18304/2005, nothing further survives for
in these petitions and are, accordingiy disposed. ‘ to M
Sri.ShankarnarayaI1
respondent–BDA submits _thatW.I3:’DA worjlctbe V
not to precipitate issues mattef’ possession of
the property in question of objections.