Karnataka High Court
S Nataraj vs Bangalore Development on 19 March, 2009
AND«:.{ 'V
V' vn: Dévefiépmeni Authority
' V V.,.Bangaio§1"é;.~20 .. RESPONEENT
A 57;:-5;v S;1' P.S.i)i11es11 Kumar, Ac£v.,'}
IN THE HIGH coum" or KARNATAKA AT 8A1\§.$_;é'§l;VC?;§'r":T:.'V
marge THIS me 19" may or MARC_§{;"2:Q(?9.:" %% T
BEFORE-7;: % %
THE HONBLE MR.JUST"ICE.MQHAN"' 5H'ANT.ivj§i.§fiQ:tjVDiAl'§v
wszrr PETITION No. :c;5a(2oo3£ (3 g_4Qi
i5h3'i'WEE3N: V A ' " '
S.Nataraj 'V «
Aged60yt=ar8. -.« .
S/maze . "
'
Chamundinagai'; § BIdc1::_ «_ V'
Rajajins.gar__'*j.
Banga1prc~--1_0'*Ij_.. _ _-- ..PET'ITIONER
(By G. v.'1?_t;imma1g{;;é;::§; ~ «.
'}3y'it$« Cdnijzxissiener
Sankcy '
K1imz--u'a=.Pa1'1{ West
-3"
mem bars; that EDA has granted such xequests;
third persons who are the adjoining plot M
the petitioner's request is not ;'ci6r1si<i_e'zfect;,« 'v:§:'itL"*'é
petition is filed.
Sri P. S. Dinesh kétilizzgar, V' adyocatéAAa§§pea1ing
on behalf of BEA oppesgg
3. not made any
representgti<3x;'::-- fliigiuafization at' his
occupation --ove-53.: _ saw __i;.1- question, the petitioner
seems td '*--,1}a*.r¢ notice to the respondent
his a€iv{>{::§;§.teA:o11 8.7.2008 as per Am1exure–,B.
said n9ti 0e__itse1f can be treated as a representation
–. péfitioner and the same may have ta be
‘VVcons;id<gx*§:d the respondent in accaxdance with law.
A ..j;A.(fc6r{1ingly, the following order is made:-
;§'he I'€$p(}I1(i€}'1t is directed to consider the
' rézpresentation fijeci by the petitirmer vide Axmexure-«£5,
V
.4-
dated 8.’?.2008, in accordance with law on me1i£3–,’j as
expeditiously as possibie.
Writ petition is disposed of_accqrdi_:f1″g’ly;.:’.’; V
ficklu ._