High Court Karnataka High Court

Smt Sakamma vs The Commissioner Bangalore … on 10 March, 2008

Karnataka High Court
Smt Sakamma vs The Commissioner Bangalore … on 10 March, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH coum or KARNATAKA AT B.AD§C§ALCui:I«2uE   

DATED THIS THE 10th DAY :(3F'z\.5AR(}'I;VI';V_fi()Vfi8".V"  
BEFORE     .%   
THE I-ION'BLE MR. Jus'r1(3fi{r.sH(§k- $ _. Hiyiflfgficaar
WRIT Pwrrrlorg No.   7

BF'-"'".1'EE-I'!

1.1:!

1 GIFT' QAVAIIMAA,'  ..

L $76 hb':?!T:!'!f\'!'I)E3VA,"AGEI§ AEaQir1?:3°77 '_':'«EARE's' '

3 '. D1" fittntmnu ' "
no 59; 1, 24 .0.-was. mi.' v_.....-.pnwA 

MAGADI 1;oA1_3_,V1--:is.N_<3A1,Q;2Ew_23'_  '
2 1* 1<R1sHNA'm_UR":=:aYV % "

£\Jf\PiVl!1ll'H'.£n!'nflIi: ' .

D] U' I I ll'§.|.JNl£"% l.'ar.l"_lIl'\l'Fv'V ' 
AGED ABQUT 's2~.V1_EAR'.~2.._ _
N0 36Si'r'2, 9 ivi:'\'i1'1'~R%i.'3---,, ..

VIJAYAFIAGAR, BAfl&"s_LO.RE "40

3 SHIVANNA 
  SEBDAPPA  . ..... <4 .
. AGEDABOUP 46 YEARS, R/A No 333/72
. ' 9 VEJA-YANAGAR
 B_A!~lGALORE_4'0u

  4 "AM"1nRUP};iKs.é1A

S-[.0 LME 3 MAHADEVASASTRY
'  AGED ABOUT 48 YEARS, R/A NO 2735, 3 MAIN
 x V v MQHALLA MYSOR 2

  5--  'VB'.I4-MGYAMMA

 wj/0 RAJANNA
 AGED ABOUT 35 YEARS
H R_/A 376, I mm, SAMPIGE LAYOUT
VIJAYANAGAR, BANGALORE 40

6 VENKOBARAO M

AGED ABOUT 35 YEARS
S/O MUNIYOJIRAO JADHAV



p-L "
5'---;N
POST, BANGALORE 56 '  

BLAKSHMI
WIOTASWATH V  

AGED ABOUT 37 YEARS: --_ _  
R/ABNAGASANDRA   _  
HAL POST. BWSSB QUAR'i'E.RS__NO ro-,  ; ---- 
BANGALORE ,9:    %  % «V
SGOWRAMMA  ~ 4 %   
wjo P saHrvAMUR1'.HY  '~  
AGED ABOUTEEQYEARS ~

no 145m, 1:;cRO§:?:s  
H0£§AHAL1}F;VlJA'{ANGAR_ % ~

BANGALORE 40;-A '  _ 

NANJAI-'-'P.A' _ . 2 % . 
s/o_ LATE "DEVEC3OW_DK'
_A;3ED .ABQL1'?- (.39 YEARS

_ kin :10 90/ l5,'VB}-HKKTHAMARKANDEYA EXTENTIN
' A _ 2; CRQSS, A~.A;z...a;I.3 !'~!A(1.A.R,BA}!GAL0RE 25

:1: :1. 1 LL

wt/0 TEIRUMAIAIAH

A AGED. .9...'3Cu,-".A."l' 43 YEARS

No 338/72, 9 MAIN

'J!-J'A'." NAGAR, BA!'h'}z"aLu"RE 40

.. PETFEYONERS

 "i : AG SHIV:-'\N':'€A 66 e'-sSS%IA'I'ES, fidvbcatci

THE CGMI\1'i3"'i0NF;'R
BANGALOR P VELOPMENT AUTHORITY

E



BY ITSCOMMISSIONER  "  I-
 RESRQNRRNI _

(By Sri : K KRISHNA, Advocate)

THIS wRI'r PE'l'I'I'ION IS FILM-I__ UNDERRRHGLRR  I§:.Nb 
OF THE ooNsrI'I'I_moN o.R INDIA, RRAI'INoJro 'aoIRR:cr THE
RESPONDENT TO CONSIDER THE API>uoA'I1oN~oR 'THE l?E'I"I'l'IONERS

FOR Al_.!..0′!’!Ll.E!\!’!’ OF 3423.. OF’ THEEREFEENIJE srrms
SITE No.3 VIDE KATHA No.16, arm No.6’vIDE V.P KAT}-IA No.15,
gm: No.10 VIBE \!.\!.!{.A.’!’H.’.A.» vans. v.v. II:-.*I*.LI.n.
No.15, srm No.31 VIDE KATE-.lA No’.I25.. SQMNENAHALLI VILLAGE,
KENGERI I-1031.}, 1 scum em No.55 VIBE
KATHA No.22:1, ;:HII<I<A3:As'm'3IIL1.AoR, RAMASANDRA DHAKALE,

.'-{ENGERI HOBLL? BA; '""""–"E.""""'" E09 VIE" """"""

\J(Ifll\fJu\ In-l'\J\I III' ''51!' I3 IIfII'u_I

No.22/1 CH1KK'I'J3A8'!'l-;~_ RAb'»ASANl–')RA' DHAKLE. KENGERI HOBLI,
sANmI.oR.=.* SOUTH gm: "'}€0.9g VIINI. '.{A'I'HA No.15. SETE

No.15/59 ,vI_oE"'~RxéII*II;5 _No.'29"ANn…s1'I'E No.7 VIDE KATHA No.15

maniac: fi'3l'fl"I\V "a!r\,'I A dhisntizlia 1 I I IV" tins I'!!! nnnl I runnn-In 1 Ann
DEBUG :13!' I l"¢\;J,.¢'|.'f, E."-"\JI"J!Vl3t'.','l"L P114111, ISIS: UIIIJ HUDDI, DHIVUHDUKD

scum 'I'Q., ACQUiRED'BY"vT1-iE_ RESPONDENT FOR FORMATION or-'
'v'iSh"v"|7SWfiRfiiAH . i..'£'fi"'-.'7Ii;J"v'.T 'fiiifi ELLGT THE fiisifi fi"i'E OR

AL'1'ERNA'I'lVE;_ SITE IN Accofioawcs WITH THE RULES.
'15:-as WRIT FETYHON comm oN FOR PRELIMINARY HEARING

,3' *RoI'o€"rIIIs oAIr*.ooIJfRI- 'MADE F'0LLC)'v'v'I'N'G:

2. The issueisno more 1123 intega. lthoovemdbya

~ of this Court in the case of ullnjalnlun & Others v. IDA

H15.’ H.

3. others. reported In mt noon run: one

dt.2s.o3.2oo7 passed by this Court in ww p¢uei§fi4Né;,2dc9jV2o»0?L A T

3. This wtl*’..G.’.: is ::=.s% as a

ficspandcnts to consider the fir V.’i=a_Il;:uvf1nent of
al1r:rnat:ive sites in the lctte5r..g-and said”oniéV1V’s within’ an
outer limit of 3 months Jthc: of of certified copy

oftoday’s order. . ‘

_’1:1;_ _’_’-.1

1 mi pj_ .um)Wg3(1.7 ditier as to costs.

-It

I
‘r
r

Sci!-

Iudgé