Karnataka High Court
Joseph S Maben vs State Of Karnataka on 22 August, 2008
OURT OF KARNATAKA HIGH COUR'II,0I'*'_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
_..u
23% THE HIQH COEJRT €192?' ?§P:Ri€}'-;T}'LFE"x, B}'*xI'J$PxhQRE
aATEn THEE Tfifi EE"'nA¥ fiF AflQUST, 2ae3{*f$f*
EEFQKE
THE Hmm*9L5 MR. J$s$1cE'H5paEanz gJfiA$Efi#G
w.P.wo.16a43x29a%¢Bna;f I I I I
sgwwssw I
J8$E?fi'3 MABEH
A359 A503? 52 VEARS .
Effi.aRTE $ELEERT.J.MAEEW?
R;AT,na.14!2,*c'cRa33,"'
R.fiNNRiAH REBBY LRYGETIHI,
nmB2a?Aya5Jwan:f'_ .' "=g _-,«_ -«,'
3A§GaLaRs--43.: 'y,' 2 : ;;."?ETITIGfiER
tsy 9:3 : é3M53f%%naI§S3écz§TS$;UAnV3 3
A33 .
l.....ie
STRTEIGFIKAREAWEHRU
;'7;:.E£:"r"._E"t" Iii'-3_ CHIEF SECRETARY,
jfixnanma smanaafls
I".V"BAfiéALéRgw1.
Egi.g§Rfi$$£flfiEH%EVELGFMEwT ABTHGRETY
A'$ENKE?@Rfl&B,KfiMARA PEEK wssr,
,3Amam;QfiE~2G.
Z5I~;.EP'; ITS !'3iI!}*-E!-1'I£-'?3I€iE%3ER. . . . RESFDNDENTS
',;Ey 5:: : K KRISHMR FGR R2 RED 321 E MANQHAR,
AGE F63 F11?
THEE ELF. EVII.-HEB PRAYING TC! QUEER THE DRDEF.
_V =,§§§ax--J ET. §.5.£e9$ 353 $9 3223:? THE
I"'?;IE$P'lIiE«§BEE*E'3'S TC? ALLQT TE-EE SEHE EETE NID.8'?1, IR
$715
E3352'? XI, IN J31.F4.¥ZJ'%'u.'a'A'¥.'}-[I LFEYEFUT TS THE FETITIQNEF.
C334; iii 'THE E's.f.«']"ERI'3}-"-.'§'IL"*.*"E TC? £~'&izLf§.i'i' 51!? OTHER SITE TE}
'?'"t-EE I"E'?'E'§'*Eé3%=2E§:. Ebé TEE SEME .é'3£='i3~'R"»"I%."1"E-L';I LFk'{*~i31'.}'I'..
>95'
OUR? OF KARNATAKA HIGH COUR3.'"§.}'F:KARNATAi(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT
Eh flémcallatioza ef the aita was durillg _t11a
year 2336. Sf cauzae, tbs yetiti9ne:F*hadg
ébytfiflflhflfl this fleurt after a lapse éf fi0feH¥"
than wafi year and abate is mg Bush refiulafifin"
tfiat in 33 fax a3 §fl'x4fi' di&efiaicn'ffi:_whiéh"=
caflfifimatian af daiay ifiF§§k§n§"gaymé$Eflficuid
he cmnaidezed. I§;§s $haw$fibm§BfiiOnH0E the
i%&$mnfi. asunaei fafiF'%héF,§§s§%fifi%mt~Autharity
that in E&B§§$#aQf!%E%$fii§§Efi%fit Ff sites of
3Q'3 3%' ;"§§fii¢f§£"3§§'F'ffi§mafi%ians delayed
§aymen@a"wii§ E§§ac¢%§§éfi by im§caing intereat
at the Ffiafie Tfi§V_ii§2:§ffi%r 6% days af the
alimtmamt %iliVtha;§ayment is made. That is
'F3$t.F§Qfifii$Eibi%~~ifi ..... the saga af 6@'x40'
'fiim5fifi;&g;f*&$.th5 amailar fiimenaisn sites are
ma&n£'f$r"fi%é waake: aaetimns of the Scciety,
'th* Eun§aEa:e Eeveiapment Authazity has Shawn
V".'EtncéEBi$n&
fé. In View sf the aubmiaaion made and alsa
hfiVifl§ ragatd ta tha factuai pasitian, it is
difizmalt ta» tmnaidez the sage of the
W
OURT OF KARNATAKA HIGH COUR'[.OF'jKARNATAKA HIGH COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
IA
getitianar rather it is £139 difficult ta
fiixefit the reap©ndant~EangaiQre Develagmen:
&uth$tity' ta amnsifiaz the case _§f"=fthéqU"
E
:11
E} ,
9'
bwzi
iwi
<2':
the altarnate mite a§<:tha sa$eV dim§ngian.O
fimwever; when the getitignaz §Amaelf% had
gvarcmme tha finan¢ial_;ha£a$hipb anfi came
fmzwazd ta pag.the cmngiéezatisfi amount, the
easa of 4Hfihef",péti€;Q$eEV' Eé pasitivaly
fifififilfifiifid'f$I%§ilfl§méhfi1§f¥33'34Q' dimenaisn
fiita fig ,AxRa?a:fi$ xL£§snt fir in any athsr
'g?fl'v,Th§VO--U§etitiGn%: ahall submit a
zagxésantétidn ta tha zgspandent-anthmrity
'»_ within» fiwm mnnthag fin raaeipt sf such
",_:E3r%aentatiGn haing filed by the petitianer;
"=HUit;ia $0: the :aap¢n£Q§t*B&£ga1a:e Devalopment
1
:&utmc:it§* tfis cmnsider thg aama expediti¢u5ly'
ané ailat a sita in any 9f the layouts formed
.4 W
("T
b4 i
tmuimnez fa: allmtment Gfim the_"Eam§HOaite_
.8?1 in Eiack Ra.XE mi firkavathy1Laybutf§r¢~
thief
_ ..
w .
.. 43
m. a g
/ .... ..
m an
5 ....J
E
b
s,
3-H fl
a
d
.3
mm
mm.
m.
..
M .,,_
t. fl
5
1
….
W.” n
,2 E _,.
a t w
‘.1. ff
.1 R
a m
A?” .5. mp.
k¢DOU I0″… S.<»<zx5_ mo ._.mDOU $92.. S_<»<z._S. ".0 .5500. $0.1 §S<zx5_ "HO .–.¢DOU 10.3 §<p<zm<m,..u5…b_:ou $0.: $_<h<z¢$_ mo 53