W.P.N().953/2008
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22% DAY OF JANUARY 2010
PRESENT
THE HON'BLE MR. JUSTICE RAM MORAN
AND . ~ ~
THE HON'BLE MR. JUSTICE I17BI11.1;AP§'5.: '
Writ Petition No.953/2008{csstzssuj7%
BETWEEN:
SMT. LAVANYA LAT}--IA B.N.
D/O B.N.NARAYANA RAO V ..
I~IIN£")U, MAJOR ~_ V.
CIVIL K.J§..EE)C,'!1?r {SENIOR 1:>1v1s1Q1\n
11 A£)1')I"I'lONAI. CIVIL .JUI)G1;_sv(:QuR'1' V'
H.U§"5I,I ~ 580 029 ' :' ...I--"Ii'l'I']"§()NER
{BY SR1' V, .":'»RxI .A.D«\.,/ .')" - ..._ _ «
AND 2
1.
KA;;;iN}x’:’%.n.}<A s"*m:.:'fE: JUDICIAL DEPAR'I'M££N'l'
V _ EM I3'].,(i}YE HOU S'E";"'t';3 U I I.1)I§\.='G
V ' C'. ~ OP1;".-.F'\'j\.TI"l"J1'£ 50 CE HIV
.vvN(J'./"ii, SL1 'I7-'.Y}'~; .CHA_MBRRS
A SEES}5./X'§)RIPL:E.I?U\M
%-'–7
"E5AN'GAIL()-R13 560 020
B Us-3_ A§J_MIi N E S'1'RA'l"O R
'I'PIIi 'RI3Z'A(§]f3']'§-'€1'\[¥2 OF CO~()I»'I-SR/\'l'IVE S()CII"§TY
* :\}Q. I, ALI ASKAR RCJAD
,£3AN_GA1,oR§:
‘ ___ ‘ ‘ ” 3. V’ ;S’I’A’}’E 01+’ KARNA’l’AKA
_ .. V I DHANA SOU Di’-IA
VID}-«IAN/\ \/’E§I%3DI~IJ
W.P.N<).953/2008
_ 2 –
BAI\3(,’zALQRE —- 560 001
BY ITS CHIEF SECRETARY …RL§SPC)NDIZ’N”IS
{BY IVE/S. M.SI’\/APPA 81 ASSOCIATIES. ADVS. FOR Rrl:
GOVT. ADVOCA’I’I:3 FOR R2 8: R3)
“11-113 WRIT P{+3’I’I’I’ION FILED UN{)I’«:R .AR*I~1c:1.;a;_s’2ge be I I
THE CONS’I’I’I’U’I’ION OF INDIA PRAYING ‘1’0–‘c:ALL5.1?oR’.f1’1~1E ”
RECORDS RELATING TO ALLO’i’1\/EENT or SI’I”ES’MA;DE_S9_ FAR BY?
THE R} IN FAVOUR OF VARIOUS ‘IYPe=.,ori-M1§:av1eerit_l. also be
similarly allotted sites on the
criterion. once the layout -5
seriously intended is
Society at l”‘Ieg’_jala lago::vi;1i:r It l;’f,”S[)’L5’.{A:::l4.l[‘;’L!’iVI;Lvjl
submitted. and tu1clert’al€en:’aee0r’d’t.rtQ’lye. J,
2. As the Pr*estderziI’oVf~the S’oeiety”e1:n=;
authorized to _/’urr’zislt«.tl’z.i.su on
behalf Q /l the “gift r*eASpoAr’tdex’ii”wSoCiettj” Ll,tl’1lC’l1
I hereby do.’
2. Today. 1,116: 1é;1.1’11r3c§–. cot1’i1sel’ 1’_or.’t11–e=*:”i1’st4 respondem. M
Society fi..1es~. 21 E11€’.li1i’1:lL”}_A’4kl\>’l.Tbil(ti.1_1.”1″€a(iS thus:
“Tf1e”a_.tidereighed’ !’t:l.1:ri)4i1blt; submi.t.s as.j’ollows.’
Eieep1’t”1g_lHli15i uiind that the petitioner is a
l7o’1.1Etie1′(1l u:li1.o has paid the entire
3 T. ..a,r’r}oLir1t’ in view of the same we are
Viol-l’t–i;idlertalce to allot a site mg 50′ X 80”
“—latfelejjalla layottt to be formed by the 4*”
“V–Respor1der’1i Society. No acldit.ional
consideration will be demanded f.OLtJCU’ClS
ti
siial !_J(1lLl(3.
:
.i h?¥13
\-V.P.N().953/2008
,. 4 ,.
Wi’1ereg]’ore it is most. huntbly p:’c1g;ccI that Ihis
mp be disposed c1r:(:or’ciir’1_qly.”
3. Lt;”cll’E’1Cd (.’.()L.II1SC1 fm”tl’1€~r s3ub111it.s 1-mu. 3,111..jaffidgnfit;
inL’.o1’p0re1t,i11g 1(‘3i’1T1S set out in the memo c.ig’;_1_cfc.1.,.2’2_g”1.2010 _
would be filed in the lvgisuyj wi_1j,lm;1 \v_cc–k ‘eV1{tAge1A’
fur1’1i$hi1’1g 2.1 copy on the_(itQ111’1s€%i._ T01′ 1.!”:;C7Apefit_iE)r1.€r.
L(3’c1l’l’1Cd (:()unscE for the 1)et.i’Eiom;:I’ s1i1E:z_::A1’1’1i H1211: the
petflion be disposed 0f”in_ t.’e1’ms };e.(4.(3~::(‘}<:iri.sLapra.
In the 1*es1,11T. the 133$,-ii.,_EQ11'is "($i'.C1CC'f33"{""'('I ET '
Iuéw