High Court Karnataka High Court

Savithri W/O K Nagaraja vs The Bangalore Development … on 27 November, 2009

Karnataka High Court
Savithri W/O K Nagaraja vs The Bangalore Development … on 27 November, 2009
Author: Mohan Shantanagoudar


*%§–€;.7%§~§ €”I”..’@%..%%”¥ WE?’ fifiafimfifgfififi Wfifiw wfi’ fififlfiflfiéfiflfi %~%§@M wmaa” £33? %L:1%@M&’%”fi~e%& §-fiéfifi flfikififl? flfi K&fiN&’%”fi.%& §-fiflfl flfliifi? Q? §§fi.W%é&;%’A%fi M§@% 5

1

3: am HIGH (1′.<3UR'£' 012' KARHATAKA arr BANGAl;QEE2«"~ %
DATED THIS THE am may or zqova mgk *

BEFORE

Taaacxaumukauymafimmmfi8fi¥§HmhaUn#§C

WRIT PETITION m§aéo%égf7-0:%*%2m9_r£sm;)k%

S%?.SA§ITHRI

wxe K xneaggaa

Agsn 59 Y¥3K$

ac$:¢GeL:E'g.' , 1 v 'A »

RXA we fiézig §TH_A_£EQSS Q .

I I I 35:36 K,-, ” ‘ _T?i§’z’2%G?si§PzJ?a*§}%GRR

8Afi$$LfiR$”5éQQ28 fi_”‘.__ ;
” “=.¥ 5’ ‘=” W;.. ?ETE?Efi§ER

{By sr£:«é§u¥A$~§;§Aqgsg3g, AEV., 3

~»_ 2 j%E:ER§fiA§§REwEE¥E&Q?ME§? &§?HRETY

.V”fifi¥EA3fifi aaafi
,’*3A§$a;¢gE;_
.gR?B?K;?§f$M%I$$E$§Efi

2 .?HE.as§w?¥ saaaavaxvwxv
fihfififififififi fiE¥ELG?fiE§? Afi?Ha3E??

-. cfifi¥§&zAH’aaA9
“r,§A§éALQRE« aefieza
‘~ ,.* R§3?§§§Efi?S

‘* ;f’:3y Sri:? 3. sazya Kflfiéfig A§¥§§§

‘§’§”§E$ $3.3′? §’E’FE’§’E§E’i Efi §’E§.;3§ §.§§*§§ER. ARTICLE
225 E33 22′? GE?’ THE CQRSTETETIQH Q3” IEQIR PRAYENQ
$79 Q?.§A$§§ “§”§’§E GKEER §’§’. §.C?.2$§8 ?E§SEE E’? R2 “‘§E§E
Rfixfifi; Qfififi? §I%§’?§RI}i§ QR§ER ‘E’% RES’?!-‘c:.3§.Ih§ “?HE
§,£$E’Q§!§§$§\¥’§’$ §’R€?%i’E §s§.:§§’E”§”§§G SE’E’E §§§g °,?5$§ E§Q$K X

Wfifi £

W mmmmm mm %mw?°F;éM;E W mwcmmmm mm mwaew W mmmmm mmw mam” W mmmmm mm %””mm W mamw;-i:r=e:=«.

2

G?’ KRKAVRTHI LAYQI3-‘z*, EAKGALGRE IN FAVGUR Q§*<. ;:zzs£$*_
=m+-ma wmsrzss. ' .

THIS vmmos m come 0:: F93 M’
Hxmzme mm BAY, THE scum’ EADE1’fHE_-F(}LL{?WH§{}:§ A

oggznW

a an behalf cf _V

m H.738 in
Arlcavathi 20′ x 30* under
visda aikotmmt
Esta’ the petitioner baa

_ Egan mtira $51331 valxzéfi Hewavex,
Qavymmg tiw ardsr is paged as

iaiaamé 15,2005 eazmeljng the almmt

H VV ofthae mfiténxnmg an the gmmd that ‘rim
H K saga 7% Isesaezr ms the wt efi age prmerihefl

m%Eb§&’ ‘ntA1zfi”mr£ty,

2. It3mnatix:diswmathatt}mpetfi:ab:1m*k1as
in her applicatian mxé. anly

mt; sugsprmged : — ‘ T-
gm

mmmm RWH ii

$
3%’
g
$
§
K:

K
E?

§

E
2
§
54%:

$
fim
§
§
Q
E
E?

K
§
3

Wfifiwé fiflflfi”? Q? %fix%MflJ”§”A%fia Wfifififiwfi KW %fifiMflW.M*{.% Méfiéfi mam” £3?

3

ilbewzkopxmnf; Authcsrity has aflenteci hat the site .V%
Eccrmmically Wmlcaer Sec:t:En:r1 Catsmoryx

value. Thua it eamm be aaifi pcfix:s¢x:§¢;~

fauit at any pohzxt of fims.

3. Had we
wm filing appztmmn in im
favour, Authority
wmzid tlw aita an the
am g’d”a:nd&’ H mm to he ebamea mm

itseg Autimrity shonid

. while afiatfing the site imzi:

44; ef the axmmmz mafia £0. fax:-aux af

‘ _ tha maid mt 3% file an applimfiion &r
‘ W 1 at’ site, . Caxmmuenfiy, tha
[ has kmt rm amfwzfiy, Ix «yam sf the mmeg
imugm aréar mm: ‘M ausiainsxi ma. the Sam
% ” is §.iah%e m m quashad.

at
E
§
Q

zmm mwmm mm” ammmmuwémm mum @&’2¥t..!.;Im’ W?’ mxmflamm mmva mmm” O? mmmmm HEGH KOURE Q? &fi&.%N&”§”AK& WWM fifififlf {W K&%MfiT&u:-=-,..=~.~=:.

4

5, , the ma petifmax :3
rm mm gmdmder mm magma wide %
mm by the m
documms in favmxr (sf

in qxmafmn as md21:iousi3=:V_as “‘ — . ._