High Court Karnataka High Court

Smt Sujatha vs Bangalore Development Authority on 3 April, 2008

Karnataka High Court
Smt Sujatha vs Bangalore Development Authority on 3 April, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT or KARNATAKA. 2 
DATED THIS THE 3"' DAY oFAPRIL.2ooa    A 2   

E.-EFQRECJ

BETWEEN

Smt. Sujatha, V
\IlIA 1111-nutnlllt Avnllhun   
VVIV J'U"I'"l¢'II "I §'~n'-'II,"' :. * -
Aged 43 years,   V 

Residing at Chikixanigiiholil, I ' _ . "" "
Remasandra E>ha1l'<elee;.. .  
Kengeri Hobll,   1*
Benge!ere46'1; 2. 2 T;

 "  Psrrrronen

2'  i:'[By   'RaiVo'n'uprasad, Advocate]

VAND _:

  Authority,
1',' chowo l_u!h_Ro&d,
i<i:r_rie're 
Bangalore, " "

2  _Repreeeni:_;e;ci  its commissioner.

[By Smt. N.D. Mala, Advocate] -

"  '  " -.Tliis writ petition is filed under Articles. 226 and 227 of the

 __ "~Cefistituth:n of India praying to direct the rafpafideht to aiipt site

 Q' to the petitioner pursuant to Annexure-C1 and Annexure-C2 and
 "uflnnexure-D1 and D2 and etc.

This petition coming on for preliminary hearing in 'B' Group
this day, the Court made the following:



acquisition of her property, the res:pond.ents"'.ohaire~..n't~.._i 

the alternative site to her.

go
13

ID

W

In '
'S'

ti'?

The In e is  

judgment of this Court in  caseff  _ V
eon E omens, reporte§ii"ln' means one and the order,
dated 28"' M§a«r'oh.,_ my  tiiisoourt in writ petition

No.2009 oriazoozgi 

3. V°--.T'i1.is' pet'itijoni'vist"'diss)osed of with a direction to the

respondents to §:on_s'Edei*_"the petitioner's case for allotment of

J”av!terr£atIve:site inAthe’**ietter and spirit of the said orders within

‘enter months from today.

Thisrpetltion is aiiowed. No order as to costs

Sd/-

‘4 it inn judge