iza" THE HIGH cougar ()2? KARf~'A'l'A§§'é§:é3T1'
BAEYGALORE %
DATED THIS THE 09"' um' OF 313,3? m '*
B1«:P'€3Vii1«:%« .; %
THE H()N'BLE MR..ILESfFI(f:E----
WRYI' PE';'1'r102~:%F;'§[0.1s44%mé'%2§59s{B:iA)
Bgrmfimfi % _ W
S1nt.S0wbhafgya:z1n3Aa5 .. '
\«'€:'<.: K.Nag3;_aj'a.1s, _
Aged aboigt 1 _
Ci'0.R.§§ud}ic¢1i%:ifa,.
A1: N_g.2'?, 1':"i'3:'.; :I_\&aiz:;"R:Sad', ._
353*?" Cfé3ss;5»=}'3' B1093:
Jafzanagar, ELaf1:.g'a?%§Qf*e=,§56f}G 1' 1 . ..PETI"l'I(}NER
{ B}: S A 3j¥?ffi3VIA'§}.vi¢.3.i%"?$¥¥:}1, Adv. )
V _ "§3$§2g 3.}:§fa_[}§t\s*e§:3pme11tAuth0r£ty,
. " --..VT.Ch£3';v_da.iah Road,
A KumaI_'§..Park West,
Bzahgaiore-560020,,
R¢p3"t:se:1ted by its
x 'T ~Cm11missi0ner. ..RESPOE\EDEN1'
Smt.Ma!a.N.D.. Adv.)
This Writ Petétiun is flied under Artiehas 226 and 227 of
the Constitution oflndia praying to quash the order Vida A111:-'A
3r'
::it.}0.9.0'? and 21330 to issue 3, writ of mandszmzs §::e:{:1ét_c$"saié de£:d"i';:"i'21ve:;1"eftlza petitiazasz' in
relfipect.A$f'T'€%i;..§§*oper§"§*' ~¥3;eari31g site No.58 in Sy.Ns.858. 89 and
229' 5'31' ihc 0fBangai0re Nifarth Taluk ineasuring
* ':9 the petitioner, she pe:titi€ifis;atir;)n has mentioned
V " * fheiurice as Rs.6,75G/1-- and initial anmimi of R3}75{)_:'-- was paid
by the petitioner. However, at the iiimc of ailotment mi' sits the
Av"
Lu
pfififl was mentioned as Rs.33,280:---_ The p€t}:§IkQI}_§'3'§'VV_§'3§{ 'ifVi!"§li€"3 caf
the netificatifzn issued had deposited
dufing February'O7 and aim '¥.?'v'1'_€.,"2{~'€Z».£_l' letter §'{at§j:g,.'E}31_ai?Vsi":§: §2::sz
to pay the baiance Of R3.6,OO0z5-;»"o;:}§;%A'éfid The' J
respondent has received t('%"'t§3e
peiétinneir saying tiae:V<'1jt:"€iVVi:i:;3'2VéV¥3:i._'hastA€:3*paf;r the balance
fiilifiulfi ef Rs.26,88C#'§A. said ts; have: paid
the said ..fiiér%:afiar. on rcceivéng fiat:
said Va letter 0f caaaceiiatitm of
that fl1«::_v vomrdd rcfunci the
a13fi§’m1ft:’pai§i Hcxxce, this petitizm.
. Ejfiefird.
‘ , It is the stlbmission of the pefiii<m3r's Cm/£11331 that
AA ; "8,1fi"iK.'!i1gh in the begillning the amount was mentioned as 6-75f}?~,
hut withaut zaoiicze to {he pefitietaer the said anmunt E1213 been
cnhancxsd in Rs.33,28Qf- and even though, the entire amaimt is
paid, the afkwtment is; cazacefieci :miIatera§§y' by the respcmdent.
AP"
ki-
90:»
5; _I,’¥3′.3:?ifE$d Caunsci appfiariszg far BDA has-.__sa.:b:z:£tted
{hat {fie armour}! is paid beiatcdljx after iapsa (>1? j%,»:’é 23f;:*–.:{,’~T;’.i’.::~s:2<:1z;,
the reispmzdeiztfa:.zth{3'r"ity has taken proper s't:;§;~;»:{¢. {"}é1?1§i3£;3'i 'E'.§"?5E'?'.
afiotzzzefif fin" defauh" 02; the part ;3f"t}:£3' p¢t'E«ti0:':e«f..:_.: '-
6. Petificner is 3 w0:§:’a;§”Ma1:d sa§d_f€:{ ‘E53 Si;fi?e1*ing fi'(3m
paraiytic streaks. Ifinciérihe u::f:
is paid beiatedhr, the i111}:’fi,2Vg:§§z i 10.9.07 canceiing
the a!l9t111en’i’;~32:a i’3 iri, fi:E1’i.é{:»”iiVr §if.t}1″<: f3ct§'£i0ner is quashed. The
rcspa71:de}1_:fB}:}A §Si'V.'§'}'t';'I_f:t3 EZ;j:§f d§'z'"e:<;fe§i to exccizte the 3336 deed in
favmjr sf. tiitzj._«§3et§*Eim1'€:3'_fifiétléé:2 three months fnimx the daia of
receipt czffiaés z:ir"d.e:f. "
A ‘ * –. , L7′.’.Ac=:§:'{;’rdi1:g}y, petition is aflowed.
33/’9
Iudgé
iakp