High Court Karnataka High Court

Smt K P Pushpa vs The Bangalore Development … on 18 November, 2008

Karnataka High Court
Smt K P Pushpa vs The Bangalore Development … on 18 November, 2008
Author: Ajit J Gunjal
IN THE HIGH comm' OF KARNATAKA, EAAEGAECRE'  &  

DATED THIS THE 13m DAY CfP'AANO*.'EMBEi§:,"2QQ8"J 

EEFQRE   T V
THE HON'BLE MR.  AJITJ
wzerr PE'rmoN 'Np  éeos (E.E.A.)

BETWEEN:
SMTKPPUS_HPg_I"     
W/O SR1       E
AGED ABOUT.;38 YEA.Es.EEiV'E j    E

0/0 SR1  VASU®;EvA,E    

NO 42 7AE'1a4";aIN12oAD;E E  
SWATHANTI-IRA'  NAGAR
LAGGERE, PEEENY2's.2'POS_'I';'« 

BANGALOREA58   , *

 V'  E(EyE%EEEi~£  MENIGANGAPPA, ADV. )

THEEEEEAEGAEORE DEVELOPMENT AUTHORITY

 pfr CHOWDAIAH ROAD, KUMARA PARK WEST
E «  BANGALGRE 20
E  _ .EEP."EY yrs COMMISSIONER

".PETflHONER.

".RESPONDENT.

A ‘ {By Sri k KRISHNA, ADV. )

THIS W.P. FILED UNDER ARTICLES 226_;A’N’D’_’2.2′?’:_.V
OF THE CONSTITUTION, PRAYING TO DIRE’C.F-.fI’HE»
RESPONDENT TO ALLOT ONE ALTERNa’r.IVE ‘SITE A ~ ‘
MEASURING 9 METERS X 12 ZMAETERS’ I1y~rsm.V M.
VISVESHWARAIAH LAYOUT EORMED av
RESPONDENT BY ACQUiRING*.__ ‘me ‘L,AP»¥.£’5~ 11¢
QUESTION ALONG WITH C)fl’i.’I~{!§’,R LANDS, 115:’ ;g1wQI;IR
01? PE’I’I’I’IONER, AND Te EXECUTE ABSQLUTE; SALE
DEED TO THAT EFFECT. ” i:

THIS PETITION Cc§:wiIN’G _PREtJMINARY
HEARING {N ‘B’ GROUP ‘r1siIsI3A'{, _THE_COURT MADE
THE FOLLOWING:_

The ‘i:.,}$s%7;_: V’ that the property
beam’ngi;No; No. 120/57/22 of Ullala

village, 4Pa.I1chayath, Yeshwanthpur

, is purchased by him. The

by the respondent for formation of

Sir’ t h Layeut. It appears,

‘ Trepreeentaiti.et1s were made by the petitibtner for

teajitetfiient of alternate site . in lieu of the property

. It appears the petitioner has been in

Lrcorzcespondence with the B.B.A. for allotment of

alternate site. It is his case that his name also finds W
T ‘L