High Court Karnataka High Court

Mrs Sarala R vs The Bangalore Development … on 14 December, 2009

Karnataka High Court
Mrs Sarala R vs The Bangalore Development … on 14 December, 2009
Author: Mohan Shantanagoudar
-.._..... -...------u '.7.

.........n......... mm. 39.-ya: vr nnanmnnn nu.-rr: \..uuau vr nnxnnmnn mun uuultl or KAKNAIAKA HIGH COURT OF KARNATAKA HIGH C

II? Tim MGR CfiIR"I' QF KAREATAKA AT BANQAIDRE

DATEI3 THIS THE 14%: DAY 09 nzczmga 

BE FORE

Tmnormsm nm...m3*r:cE HoHA1I_sHA.'n'r1mA__     'V

wnrr PETITION No.14s59 £3? *i!3b5[3k f   7

$£'1'Y$$N :

MRS..SARAL.P. R

we 3 RAVICHAHDRAN

AGED ABGUT 43 was

rw'.21'zo, 15" moss

22" 3 MAIN, 1'" sEc'F<3R_._

HER iAYOU'l'   3  _  - 
w~:GAucn5~ssas_1u2;,.i-'     _ -.»....,,..;.9E*rI*1"It3arzEi4.

my saI:%r1.E:3BE*1*a%:"'J2%#g)§  A{)V3., 3

AND:

THE sA1~u;AL@a7£E. :2'zvEVz;s:.zt~:~i'é:r~z:15'Jé;z3'rr:oa1'r*¥
T.cHoim;aIAH "fiflfifi,  max was?
a.msAwRE:-$59 320" '

 ':3? 3:1§»s~2.c:gam:%_ss101633....' » . . . xzsyounmr

"'.;s$ §a1:«s;a.;arA*:§;RAJ v. fikfikfifisli, Anv.,)

--a-an

Ir:H:sv..&;§z=§' ex-rrrzoza I5 FILES mama AR'?I£ZLE$

 « 325 Am é:z,_'2 :.'.~3* ms mnsvrrrwmerz 05' mum, PRAYIBEG
 ~»Qz:as}i"'?z'2£s caxcmsmwrou oama ca':-so 21.5.2909
4  §'.a§5szsaa{Ir 3*: mm mspexnm am was m\iNEX{.¥EE-A m
 "'-____""'£*I-fE ;'i%"RI'E' wrxwxox AHD me.



---- ---wv-no -no: IIur'IlI5IF'l!l"II\l'I llliifil V6'

2

THIS PETITION IS CGHIKG {EN FQR ERELIRINARY

HERRING IN 'E' GROUP THIS EAY, THE COURT MADE ,'£'?iE

E'QL1£3'H'ING:

LLB

The order of canoeliation  
27.5.2009

issued by am in

writ patitixm.

2. The albhnmt of Layout, 6th
‘ aflottee-

Brflck site, the aneum
raqtwsted for aliarmuaxa of mm

Easpamxm EDA allotted an axm-native
wan:-ing 40′ x 60′ in TEE}? Layom,

. subammtly. an 7.5.2007 vim
% +,% am amacmtud regfiamred sale dead in

. 4′ film erwnal albttaae mm poasmsien cczrtfieatc
. in raapect afthe almnxmfiw sitsa was also

Liasued in his fawur. Tmmafber, the alteanmtnnw site wag

§\._,/E

I-OTII -IvVr’I’lIl ‘II I’C”””””I.’I”‘ fffivn fi

4

Amman:-A ciawd 2?’.5.’2009, eanoelling tbs. ailaotnamt

ofsitexnadeinfavourofthaoriginalalhtbae.

3. The imyugzaad endorsent
fault Has an the am itself. Beoamriaé ar«:m samge

EDA, tlm citizan mnnnt sufibzj.

valuable wnaideration atxl “sitgi.
has mt auppweased
of site. In this cnf carmat
he Penaiizade gale dead is
executed by the ortagimx
flame’ %%%%

BDA submim that the mum

BDA £332” fresh mrmiderafinn of the

subminaian eaxamt be accepted,

Em camlot be dh-acted in redo the man,

% — when it has eatwuteei the sale am in
oft& mus-gmax mom.

\
\f\, “9

. _. …………-…_….. ….w……A..,..g…’.-uu \ri=’- n-ram-I1nu|Iu1′ nn.n1- 1.-vvlu Ur uuumu-uann mun uuu-xi urammalnnn -mun-uuuxl Ur IS.n.xNnInl£A”I*!EI§I-I I.’

5

Bethatasitnaay. ainoet11eim;m@edordm”m

paused without heumgum orfinalaliattasa, the
m: be auatainai. More over, the pemomr _
be panama far ma fault at’ am.

allntimz 133 wt su%md
an the records are placed [3 am
after camfiaafion Valkzttad
the site in favom} no fault
can be ether ham,
acct):-dim ta is at faufi. The
pelitk:x1e2′ because of the {mac
to put the «clock back

Ifth5BDA is mime! to redo
wmléés K it may causa in]? ‘ tn the
u
:11 mm’ of an same, the m’dm’ of ‘
%&m§ ‘Annmrum-A, dam 27.5.9009, mm be: auatajmd

V