IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1" DAY OF DECEMBER 2008
BEFORE
THE HONBLE MR. JUSTICE AJYI' J.GUNJA.a]E.': i ~ 4%
WRIT PETITION N0. 14571/%2oos(E=:DA)%1%%%%
BETWEEN :
Smt. ,
W/o.Latc Venugopa],
Aged about 53 years,
Residing at No.6»-70,
1" Cross, Keshavaxw,
Mamdi Road, : " 'V "
Bangalore «- 560
(By Adv.)
i*3a§nga!oz?e'I'3u*:ve1s;pmcnt "" "
Autizzitity, T, Rand,
Bangahm -- (:20. ...RESPONI)EN'I'
Adv.)
writ petition is filed under Articjics 226 md
.22?' of the Constitution of India with a. prayer to direct
":3 fifspondent to dispose of the representafian dated
vidc Anncxurc 'E' filed by the petitioner
before the rwpondent in respect ofthe Execution ofthc
Hfaale deed of the site allotted to the petitioner at site
Ne.30, measuring 20 fee't25( 30 feet farmed by the
respondent authority at HBR 2'14 Stage, Banwlore City
which is pending before the respondent. V_
This writ petition coming on for .,
hearing, this day, the Court mme the followirgz ‘ –« ” ‘ ‘
ORDER ‘
Mr.K.Krishna, learned oounselgis ‘
notice for responderzt.
2. Learned counsel for t§ie–.
serve a Set of papers on
3. Eiren is listed for preliminary
healing’ , with”‘oenseiit., up for fmal dispose}.
cage oi”Hthe”‘;V)etitioner is that her husband
had made an application for
A ef site to the respondent. He died on
1 The Bangalnre Deveiopment Authority
site in question to the petitaoner’ and an
letter was issued on 30.13.2004, a copy of
” Which is produced at Axinexure ‘B’. The gievanoe of $1]