High Court Karnataka High Court

Smt.Lakshmi W/O Late Ashok Raj vs The Bangalore Development … on 14 December, 2009

Karnataka High Court
Smt.Lakshmi W/O Late Ashok Raj vs The Bangalore Development … on 14 December, 2009
Author: Mohan Shantanagoudar


…W.m….m MWUKK ur mmmmm mm COURT or KARNATAKA mam cofiE*r of mmmnm mam

-..—–»v. -gun-r-an wwu

AHWTTEE1iEG}ICK3UFKFCfi?IQKRIUYIHQQS!VfEMflHCH&LC§fl§

I1Aflfl%I!1TiH513iE:ldfifiiEu¥Y(3I?IIECH%hfl3E12jfl§fi§zu

EHEFEHRE

mm Hoxmm hIR.JU8’1’IC3§: V
WRIT PE’I’I’l’ION No.1+a55 Q5*2%oo9%{3r§A3 %

SETHEEN:

SM”i’..L.A.i{SI-i2-(I
AGED AEOUT 38 YEAR3 V

if/O LATE AS?-{OK RAJ ‘– ~ – 1 V
N<.'3.4'?£f$, 13*' caoss V 2 *
23" mm, J.P.h!.§.$AR ;1-*~"–V»emsa;»}%% % =
BANGALGRE: S6£1..i}7._B'j.. _. §..E'E'£'I"£'IONER

(2? sax :9. r.,=.a%;'1.=?.+f_4«–.1siiz:ué::_fs' , ,__ '

ARD.' …. "

4-nunnmmum.

THE: smesamas _PRI’?HORITY
T.C:1-§OW’9A1’AH” gong ‘
:«tuMARAI<auE$2..__wEsT' _ ' "

aamsawax-sec _ 9:20

_vREPfi$fi$NTE9 8Y"IT$ CQMfi§SSIOK§R …RESPQN3EKT

as-autumn

pmxwxox IS FILED uamzn ARTICM2:

226'.:_grén 22i_? j;;;§' 1*;-rs cossrxwuvxox as mnza, FRAYING

_ ._ 4 Im Qu.a3H%{ms onnsa same 27.5.2999 assay 3? ms
" 'z1$s.?:£31§n£f3T was mmmcuas-M mm mm.

71?:-:25 ymxwxcn :5 Games are ma samxmxnaav

V f %:ra:.:=;Rzrzs *3' saw? mm my, was ceunzr mm THE
f?oLr..swI::s: –

H!’
3
2
3

En. tbs

“Wm mwwwwm WP mmzsawmwaaykm MW-W 0? KARNATAM Hififi CWURT 0?’ KAWVATAKA HEGH COURT @F KARNATRKA HIGH mum” 0? Kfifiwim”-=’*¥a=:%’=-‘.:’*?I~=

2

QEELE

‘flu: erdcr af camefiation vkie V.
2*r.s.2oo9 issued by am is called in qumtifiz in &

writ pefitinn.

2. The anaunm of sime=§fe…_3 of Hégaray %

made by rezspometxt-afgutlxoriity i H.

Ushadzvi who 73 the as the
said aim was tn’ vendor af
petitioner raapazmdent
BDA fonj site. Reapondmt

am gim bearing H¢.:2259/A,

nuts in I-{SR Layout, Sector-

‘ an 15.12.2005 Vida:

emanated mpzam-ed sale amt in
L afiotme and poamsm cartifimha
. tiof the aim-write site wars aka issued hm hm’
r gum, Smt. Ushadawi 301d um altm-xmtive aim

E
Emma through mptmed sale am

” dated:1′?.8.2G07. Hammer, .9. shew-mama mace

K/\>

vmu-13 I

…..m W…’._m W mnnmmzmmm mmwm Wsm W mmmmm mm-1 mum or mxnmam HIGH count as mxnarakiffissawé

3

dated:16.4.2009 Vida Atmmure-J cams to that to

the petitioner by the am stating that the
site allotted 13:: the pati1:§:m:s:’ in H512 A
viclatian cf Rule 11-mm of ‘L
Authority (Allotment cf Sims) L
referred to as the ‘am k %

upon the peziriom wrxy the
almmatiue site not be
wmiled. The; show-cauzaae
notice smug site mm in im-

fiwur 1-Afiii) szaf the Rulw.
horde: cf eanwliation is
issuaaag % dazed 27.5.2009, mmling

V’ in flavour of the petitienm.

eazderrammxt mix that the

am ituefll Became of the fault of the
L V .« mxmctsufiea-. Tim pafifimm has paid
mnsideratzion and purchased ska. The
V has not mppreascdanyttnng’ wltfale. getting the

amiofaihe. Inthin viewofthamther, the

»’/1*

Eummarw miwngwa U!” WRNATAM HEGH QUUKT 9!” KARNATAKA HIGH COURT’ OF KA¥iNA”!”fi4.KA WGH CQUKT OE’ Kfimfiifififififi MGM C

4

pafitaiomr mmt be penalized, parhc$’u1.arly wm:.n–___th::

sale deed is eamcuted in wear at’ the h

Eaxje Demiopment Anthrax-ity.

4. Sri H. Vcnlnateaha Do-i~£gm’i. ..Emrneaci”‘ :”‘$4″§|’f15’i. “;;3,_A.
appearmg’ on behalf of EI)«*i s}zbm1s

may be am: back to 3m of ma
mattm-. The said accepted,
imsmueh as, am ‘Jto redo the
zrxmttzer, the nah deed
in .. ”

Bezflyjat the hnpugned order is

mama’.-m.-, the pemom mm: ha

I
.4; ” 4-

«1,”fa;fE.fi§: &u1t of am. Absolutely m a1mmm’

V mmstthepetitimzm.

‘ V __ ‘ fifhflc getting the a1bmmt;’ra-»a&mumt, tha
has wt auppmassad anything befiare the EDA.
me rwarda am placed befom the EDA. rm BDA

after mmidmufian of the matméal an rem:-d, albttad

w

” *mni~17.i2.fl9

33$” QQURW Q?’ %&fiN&VAKfl W¥5§”¥ C§3£3i_fl’E” Q?’ %%KNA§ME§fl Nahum vwwum us” wmmmwzmmm wawfi mwwna W3″ mmmvmammn rxswn mwwma ur nmmwnunixm mmsn E,

5

the site in faveur cf the petitioner. Thus, no fault can be_

scum: with the peantoxm-. 011 the rather hand,

to its own. alzmwing, um EDA is at fault.
eamt be made to suffer 91′ ”

Tim Court does mt wish in

lam lapse of time. If that 2

patithmr.

6. In        of cazmellation
vide  €    1'. be austaam-xi'

and vmmm Ax3c:oni1ng,1y’ , the

following érdfi Ex ” 4′

ugne§ :1 «er mmugn vide Armaxum-M,

by mapandernt — BIIEFL, stands

x T Wri__t7~p¢tition’s akwodaezzordirzglgz.

Sd/~
JUDGE