IN THE men COURT OF KARNATAKA AT BANGALORE': DATES THIS THE 4TH DAY 0? JUNE, 2003 ff? .
T§~IE HOIWBLE MR..}US’I’ICE RAVI h§A:§£M;=¥i’H
WRIT’ PETITKON 1\:o.671e>;g_,j~_*I?f 2o(§6zLA-Bag)”
BETWEEN:
P.Jagac3.eeswar Raddy __ .
Son of B.Bh<:cmeswax Raddy… _ '
Aged about 43 yeajfsi' _ V
Rf at #403, VAR ;:j'I::1"<;;'~:;I)A1.,1:«: AAp_eiIV4:m_é:n_t$' "
lstmaiu Road, _ __
Banga}.ore~56D QO8if_ " ' ¢_ .. Petitioner
{By Sri Ativficate}
AND: ' V
1. State of Ka1~fi;at.gika., _
Represenj:ed. by its HUD,
S, Buildings, Ambcdkéffifeedhi,
f3.aI1g3it}m~5€)Q
2. fiééelopmcnt Authority,
‘ V V V ‘-._, V . Sankey V Road? West, Bangalore,
I-E:_:tpresei”:tedv–._’¥3y ‘ its Commissioner.
H ” Aciditicgnai Land Ps€Iq11iSiti0I1 Officcr
‘– * £_3a~.f1ga1or’c2. Development Authaerity,
” Sa;1’K§:y~Ra3ad, K.P.Wes£, Bangalore. . . Respondents
V ‘{S;:€..R:§1vi Gsabhahit, Advocate, for 12-2 ar. 3
Ra} served)
mfl’
-2-
This Writ Petition is filed Articles 226 an 22′? of the
Constfiution of India praying to quash the Notice cia’;t:=%:i_
5-5-2006 Vidfi PsI111€X’uIE*J issued by resgaondent No.3,et¢…
T11i$ Petition coming on for hearing this day, ;. A’
made the fo33.oWiI1g:~
C) R D E R
The petifiomzr sacks for a writ ct§1fi§::§?raA:f§.. t0 i;
the Notice dated ‘:’S-5-2006 bt=:at’ViI:.gx
isstmd by the 3″‘ respondent vide Afiflr§§cu.:fe~J his
lands as having been deleted. iEi1<)m«_V_ac;;§ii:si£i=:#i::3;_ to quash the
Notificafions' tiated 3–2-2983 and
23-2-2004 i(f5i3_:1:é1"__'C(.}I1S€qBf:i1fia1 reliefs.
2. T}C16_ 1’esjg’3{1ndcnifiE3£A)z§_.b’Vi1éve filed their countizr, very
:.”.S€XiGuSt:&fi”:O?1iOflii1g tfie’ V15-ksfziizion. The leaznaci counsel for the
1;€s13¢3;Vi€i€.I;t;*3. S’21}is1r§:;ittr:d that not knowing the order passer}. by
the ‘I~I.<:$:t'b1ev as noted in Annexure-F, the
4z1*:$p<311d¥%:3:;t–VSVD.P; has proceeded to issue the impugned netice
the; ciajm of the petitioner. He submits that this:
notice has been issued Witheut wferezncfi to the
V or othenvise of the ozderj noting Vida Anncxure–H.
mgjg—
oréer. ‘ gj ‘ ‘V
3. Th€1″€fOI’€ under £11636 circumsfances I deem;«..it
and proper ta direct the respondents to <:onsiderjV Z
made by the petiiioner for c1roppir:.gMdi" «fhr;
procaeciings in View of Annexmvfl. At;CQI;d.j1%1g1}', 'I_"_ p1a$s'*
following: —
…_’.,………….___
The impugned notice Armexure-J
issueci by the 3″ respondent
is directed to :%_t:”:].)vZf(‘3.é.{V°$I1’f£r1’l’Zi()I1 of the
petitioner Arififczrénce 1:0 the netings
made by at A1m<:xures~F' am}. G
Within a peI:i&0'r} '0f xv;7£.:t::5l?;:'s~' the date of recsipt of this
I :"éiisposed ofi accoxtiingly.
33/i
Iudg3′