-1-
IN THE HIGH COURT OF KARNATAKA.
DATED THIS THE 0310? DAY or SEPTEMBER,_~ _
THE HON'BLE MR.JUSTICE..:RA?M..Mu(nTAN-
WRIT PETITION Ne; 3575S'3eo'F 2oo9'tt;ED§t '
BETWEEN: T S S S 'S V
Srnt. Sandya Sathyakeer'thi,'--_ 2;] 3 S V
Aged about 48 years, S V
W/0 Sri. Sathyakeerthi; . V
R/at No. 1O2__/1;_1'_3th CroSS._}
Upper Palace Orchards. V
Bangalore'- .,.'.PETITIoNER
{By Sm, an Ativocate]
AND: V' H V 4' S
Commissionelj ____ M ,
= A Bangalore' Development Authority,
' _T~. _C11.owda1'_2th Road.
V £~_'mrI1r¢1_i'a_«I3a_ri< W'est,
~-- Banga.1'ofe..~4'56O 020. ..RESPONDENT
Dinesh Kurnar, Advocate}
VVTHIS WRIT PETITION IS FILED UNDER ARTICLES 226
S’ =._”A,N.D 227 OF THE CONSTITUTION OF INDIA PRAYING To
DIRECT THE RESPONDENTS TO ALLOT SITES TO THEM
AND To EXECUTE A REGISTERED SALE DEEDS To THAT
EFFECT, AS REQUESTED BY HER {N HER FAVOUR {N LIEU
OF ACQUISITIION OF SITE BEARING KATHA NO.33’7/ 353,
M
lN’42lN”
KHANESHUMARI NO. 105, MEASURING 40 FEET X
IN SY.NO.105 or ULLALU VILLAGE, YEsjnr,2’x:Nit’;–:fiJR
HOBLI, BANGALORE NORTH TALUK AND if “7 ”
THIS PETITION COMING ON IN ‘V’ ‘Q
GROUP THIS BAY, THE COURT MADE'”EHE’iiFOLiLO\7ViI«E.G’i1;i
o Ri)_f1._13
The grievance the””petiticner is'”on’e of non-
consideration for allotririen-t7’ or _._anii_’v..ai1t_ernate site on
compulsory; belonging to her
for of M.’/isyeswaraiah Nagar Layout
by the mespoiident Beingaiore Development Authority.
xriiewvs of the matter, the petition is
“Rgesponidient — BDA is directed to consider the
1 ‘VVpetitiofier’a-Tjrepresentation in the light of the judgment
irit AND OTHERS Vs. THE BANGALORE
_ nE\}EijorMENT AUTHORITY, REP. BY ITS
VCGMMISSIONER, BANGALORE AND orrmasl and
‘ in: 2005 KAR 608 M
-3-
pass orders thereon in accordance with any
event, within a period of two months froI.1_1_f’o§.ia*”$ij.;’~ ‘V %