'--V*'''' V' 'V'""'''"''"'''' HIV" '-V-n.'w"' V' 'vfir\I'IrHr'IIv'- nu:-v w.vun- vi I\F\l\l'IP'IIP"|l\I"| ruvari \..\l\JI\l ur !\l'Ill£'II|\lD\l\fi| l"IHJI"l \.,IJuKI ur KAKNMIRKF WIGH LC
1
m 33$ mag cmm 9? KARNATA.KA £1' ,
myrgm TI-{IS THE 15%: mass' 0? ggcamfifé *2¢:i:.':iV '
'-'"?£:$ $32? §s?:?:ax :3 yzagg fififiifi. £R?E€§E
_ %f-22é§g§a 22? as $33 $am5?:?§%:a§ av gfiaza, §RAYE§$
"*,uj?@ Quagx ?HE €&NCE§&&TE$§ 3333a EA?ED 1a.se.2§a§
§§.SSE§ 5'? '§'"§'§E RE$§'Q§$§E¥'e"? BS5: 'SEQE RI'§P*§$§"'°R '?0 '$33
$31? FETZTEQQ fififi E?§§
.. .... . . .._. . ................. V. unnunu-nun nlun LVUKI U!' KARNATAKA |-fig" C4
2
THEE wax? 2g's*1's*zc>1~: CQMIRG ms ms: mEnI§§i?:éi;:§?vv.4
EEEARINEE 2:»; B-GRGUP, Tms may 'YE-IE} CGURT 1.-:'«I4;A§nT's5.
FQLLQVERG:
The czrdcr of cancciiati-?5n«..3;ic§aé"
19.5.2309 issued by afzm is $3; qii'c'3§f,}11AvV§in this
Writ petitien.
2. The s'i'i::e':_1'~E:<:i:;:i'E3fi»;*:£'r of ..LP. Nagar,
8% Phase, ET-.??%é'T. made by the
resperi£§§n1;~§ii§ik1::1f§i§: i:sr.2. }'f1'a:saf<.:3.z;:' Qf the erigriaai a11sttee-
Sri, B; Raju,' mmver, sites uvéré not f a:t*nf1e«.'.i in
__ t1'.1e z1&ye1ii,.V_. t;::3:ze aiiattee rcqufistad rcspcndcnt
Lfg::r :fa§i1aifnvm1t at' an altenzafiva site. Respondent
a:;;é%a:1§u§c:a::%a1seu;mva site mam’ g 339.43-10:0,
‘ 3: 49’ in 3&3 Layaut; is”: Black;
« Suhsequmtiy, 9:: };,5,Q?’ Vida Azmexure-B,
exasutm rwatereci sale deed in favour Q!’ the
ksfigngnal afimttcc and pa-aaeafiiaszz certificate
dat,ed:1.fit§’? in raeapmt: :3? the aiternatiw site was aka
issued in his favcsur. Thsareafter, the alterzzatixm site
\T§”}
uu\a-V -..y__agu- nut nr-uuvr-vu-uv- -Ina-* uvvnv wt’ Iv-\i\I’Ir\lHlV-I I”‘ll\.Il’! \..\JU!|l VI” RHNEVHIHER VTIUW LUUKF U5′ KARNATAKA HIGH C1
3
was sold by the original: allnttee in V.
patitigxier through mgstered aalc {iced mg L
G datcd:4.6.{}7. Hmsztver, an
zzatice aside Annmure-H, came :9′ ha isst;é;z,§. .
ariginai allottac by the the,
altesmativa site ane:zea :;~ _1aj,*<::»v'§;A1tVAv;sx.ra;s in
violaticzxn cf Rule. "fievekopnierxt
Authority gf%sm ,; Azéaa {hereinafter
refarrccIvVvtQ:a{s shaft} arid cailed
upon {kg : as ta why the
a1terna,'£i12eVV'£;if§;£:;v. his fawm sasshmafifi :19': *3:
'IV'1'1eV aimttge rcplieé :9 the aaid
staxing that the altenlativas sits
amm 'iiégilfaxmur is net in viszazim 9:" Rails :1»
af" Ruiaa. Sixbsgquentiyg this imysugzcd errder
sgfiaefiatfixn 11$ iasuz;-sé as par &:m&":mre-»fi; fiated
1_Q_.§"§.0?, ca1'1<:e1.Iit1g the aiktment sf fits mania :11
ifavcur ef the afignal alkattee.
‘W
II.r”|I’|I1l’lIl”‘I\J”1 I II-cu: I U.-I-ll..Jl\I \J!’ l’\nl”lI’\lVlP\II’\I\l’\ flllafl
4
3. Tha impugxed ends:-semen: reves.¥.s V V.
fault lies an the BDAi2:sc1f. Eecausc crf
EDA; the aim’-:11 cannot $ufi’c:’.f
paid valuable considemtiargx: 4pu i#;:ha_se:r;:i V–‘A V’
aficfiec ha not suppressaé the
aikrtment of sita. :”§*).§ rfiittger, the
petitioner caxntam, when 1:113
sale deed éhgggezitianar by mg
gfignal; \ ,
4%. :4; csuriaei appearing an
behaif -aft’ tiw matter may he sent
1.;§A_._far mnsxrii” ersiicsn sf me mafier.
The”-T$aid«4:$:;§b:7fii3$ian zsannet be acceptadg inasmugh
as B”%3a%j:s.::::a: be éirefied as fads ‘aha mags,
iy when it ha gmcutw the mic fiaad £23.
thfi o@na1’ ‘ aiieiwa.
Be that m; it may; since the impzzgzad mder ig
passed withmgt hearing the miginsfi ailettaefi 131:1: $3.211:
aannct % szzsstairzadfi Mara aver, 2:1»: yeaitifinar aaxmct
\f
‘V577: