IN '£'HE HEGH COURT OF' KARNATAKA AT BANGALORE
DA'i'ED THIS THE 19:11 DAY OF DECEMBER 2908 "[;=_ .
BEFORE
THE HONBLE MR. JUSTICE A;_IfF_J.GUNJ2?£L. *
WRIT PETITION N0.1622Q/2 O()8(BI5 A)- % '
BETWEEN :
Sm.t.Jayamma.,
Wife of Srifiamaiah,
Aged about 49 years,
No.123, agma : --,
(marenahalli), _
Bangalore - 560,{)4Q;:'-- _. ~ " §;.PE'FYFiONER
(By:S:'i'.2'&..:Sgai Firiégkegshg'-.§d*éL_)"""
Aim: % %
1. The Commissjorzér, '
Bangalore Develnpmtmt
." V' -Authbr-§.'ty, Kumar.*3§'Park
* _ »West Extmlsion,
' %BaI1g81orc.
Acquisition Officer,
"Bangalazie Development
4 v»A1it'hofity, Kumara Park
' W'estA' Extension,
A' Bangalore. ...RESPONDEN'i'S
(By Sri.K.Krishna, Adv.)
This writ petition is flied under Articles 226 and
227 of the Constitution ef India with a prayer to direct
the respondents to alkot a suitable site and to executes».
registered absolute sale deed in favour of the petititiiier-VTA4
in lieu of the acquisition of the residenfia} ho_use« ;_.
N<).8, formed in Katha Ne.I56, Assessment E-Ie.35]"1,"t "
situated at Chikkanahalli village, Ramasand:"s;- Qhak'a31e,.
Sulikere Panchayat, Kengeri Hob1:i',""'Bang;al0re_x'South'.
Taluk measuring East-West 30 feet and.-'North-South~V 40 1.',
feet, having pumhased the same its eariier owne;;'..,V "
through the registered absolute sale deeé dated
15.12.1995 vicle document No;'1.062 1/9E':=–96..1}egi*ste:*ed
in the Ofiiee of the Sub-Regist1*ar,'Keflgeri, "Bangalore as
PEI' Annexure 'A'. *
This writ petition ' eeininé jpreliminary
hearing, this day, the Courtvmiacie fenewmg:
7ef[;OREEReCtsJ
Mr.K; is directed to take
notice f0f:'V17§3S§~'?0I;£1:ei%¥'i~t§-A " t
sppearing for the petitioner is
f:Je._meme"ef appearance within four weeks.
'' th<;:ugh, the matter is listed for
~ hearing, with consent:,.i.t is taken up for
fhealsdiéposaiw
-3-
4. The petitioxier claims to have purchased a
revenue site No.8 formed in Katha No.156, Assessment
No.35/1 situated at Chikkanahelli village, Raxriasangizra
Dhakale, Sulikere Panchayat, Kengeri Hobli,
South Taluk, Bangalore. Sufiioe it to say 1 M
site along with other sites was to
the purpose of fur1:heif._ e§{‘teIieion ” ”
M.Vishveshwara:iah Layout It V ” the . jhpefigioiier
has given an «for aliotriient of
an alternate site. The 3. notice to
the })f:ii’I1i;.lOI7i(:I’.VV to produce certain
documents. has also produced the
-V as on 10.03.2006. It appears me
another representatiee on 26.09.2006
of an aiternate site. The
‘gijievagiceviiiyof petitioner is that even as on today, her
have not been considered. Hence, this
i ‘ petition.
5. The acquisition proceedings were subject matter
of a batch of Writ petitiozis said this Court in the ease of
/’
Jurqjamma and others Vfif Bangalore Development
Authority reported in ILR 2005 KAI-I 608 has upheity
the acquisitien proceedings. But however, has &ViS$$L1éL’§:f ”
certairl directions.
6. Consequently, petifion sta1§€:1s« . ‘V
directing the respondents to conside15$;t1e-jfepresVefitatioi;:””-.
of the mtitzioner in the light of
this Court in the aforesmd’ j2,_:&dg111’e’r1t;.I’:4 * V%
Cornpliance in three —
7. “couixsel appearing for the
respondents _ ” ‘file his power in the
Judge
s