High Court Karnataka High Court

Philomina James D/O. P J James vs The Commissioner Bangalore … on 12 March, 2009

Karnataka High Court
Philomina James D/O. P J James vs The Commissioner Bangalore … on 12 March, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORET

DATED THIS THE 12th DAY OF MARCH 2092f " 

BEFORE

THE HO.N'}3LE MR. JUSTICE I:$%k<}'§'F:'.:¥:-'V]r"' "   'V 

WRIT PETITION NO.3'9gS3.8/42();€39{I-3!Z§}';'}A.
BETWEEN:     

Philomina James,
D/o.P.J.James, .. V
Aged 28 years,   _  '
Residing at No.1:O,*.._  
Joseph Villa,  ~ '
Bhuvaneswari  .  
R.T.Naga3:' ?_Qst'~,  ':.,__ V  * _ '- "  

Banga1o1ir§---- 56{)j£)_32§7'f ' M    ...PETI'I'IONER

{By  85 Assts. , Advs.)

AND :  .,

 -_'I'f1'::: .C6mIf:'i':::-siener,

E_za11gi&§€3re.__{)€$:'::iGp_ment Authority,
Ti-'.h<1wc{aiahV Rtiad;

   Paikiwsist,
' Banga1ore,___4-566) O20. ...RESPONDEN'}'

W "   .. {B39 §s§i.K.K1'ishna, Adv.)

.' '  This writ petition is filed 'L1I'1(}6I{' Articles 226 and

.  ?  the Constitution of India with a prayer :0 i$$u.e a
   of mandamus 9:' directien or any other erder to the
respanderzt to take steps to aflot altemativesite by



was notified foi' agzqvtzisitiogi for the purpose 0:' fotmatien

  Layout.VH"§ ufiice it to say that the challenge

 1.ayo£1t«.h8L${  set at rest by 9. Division Bench of this
H " 'T 5:11; however, it is brought E0 my netice that the
V   befom the Apex Court. Tbs petitzlzmer having
kj %§gfei:ga§~d to the observations made by this Court in the

fifemsaid decision has made an application fer fl

considering her application dated 22.5.2005, prt):tiV1f1t':.(§d._V
at AI1I1€X¥..l1f'6 'D' forthwith. "  

hearing, this day, the Court made th¢HfQB9Wi1:g:.. _: ' 
ORDER   '% " %

This Writ petition coming on for  ' M

Mr.K.Kri.sh:0-a, learned c-"iuasel is._ dircctzifd Iglge %

notice for the responcientf

2. Learned counsel   to
serve a set of     ~.  I

3. The  absolute owner
of the sitté  gampigehalii viilage,

Ye1ahm1k9fi_0bli, '13é::gai¢;¢%% Taluk. The said land

if)   of lands ix: respect of Arkayathy

/

/



.. 3 -
alioiment of an alternate site. The grievarice of the

petitioner is that the said application is ,,

considered.

4. It is to he noticed that az13:%._co:g1si€1ef.:a._ii'f1' 

appiicafion for allotment of  alggemsgzeii site  éfsqiiiréd A

to be reguiated by the Jdecisiqnt: mfidsijsd  the
Apex Court. is passed:
{a} The rsspsngiexjgf siiéiii  application
of   an alternate
  siiieriaassed by this Court
 "  "      Bangalore
    and others V/S.
 Viifitzxte and iathers reported in
  _  KAR 313.
ii A   to say that such allotment is
u *~  to be regulated by the decision. to be

rendered by the Apex Court.

 ((3) Petition stands disposed of accordirigly. %



.. 4 ..
S. Mr.K.Krishna, learned counsel appearing for the

respondent is permitted to file memo of  " 

withirl four weeks.