High Court Karnataka High Court

Sri.Anand S/O Late Changam Naidu vs Bangalore Development Authority on 15 December, 2009

Karnataka High Court
Sri.Anand S/O Late Changam Naidu vs Bangalore Development Authority on 15 December, 2009
Author: Mohan Shantanagoudar
I-'.EAz~::;9sL€mE+--.§V:5e"%-- mu

my?" mi.'~'::_;~

IN firm man cmm or KAMATAKA AT BANGM.O1§'"§ '»..V
mmm *1':-113 THE mm my GP' mcgxmzx g5m9%     _

BE FGRE

mg z+wH'sLE Mnwmcm BEOHAN  jj-T  7

WRIT PE'I'I'I'ION N0.1461*?.§}Féc:o9 (3:25;   %

Efififlfi :

Mm mm mama»: zamznu H"  V
mm Amt}? 51 'rEA§:3._ '  '
MAT 2~m..:z'fa, 2"'§~'CRQ»S'3 ._

2"" macx, BS:-{..3'3"4 £§'f&$E     .
$A£$$fi.LQRE $-£56 $3.53'  »     .. .PE'P3'.'§'IQNER

my 3:33: av" 3i.jI{Es§-I.3*~.1;%'}?é~.§E'é;;, "tyrgg A3§_fiC'.L5:TE3}

Aw :

 

a;»mm.mE mirz;;<;»zam1m?'A.A;i;*r:%:*oRz*z**{

in cfiflwnmm Raw  '

'1'*':'%ARK' WEB"?  ...... ..

REE".-1 'mt 2-rs'«.c«Q   *_ S). 'Q61-J"\_&C}[S'L':'_)c'4_"--}y I

 'J. szxaman, RSV...)

THEE?  7u7é"RI"'!' PETITION IS '£'I£3.eEfi EINDER, ARTICLE M/

[.fi7'Lwv'§~ (9'v£»Q"~»'1'
ALI' J "T25-420:0.

 

* j£:'E?67 wb 22*; 05" THE mnawzwuwxars as mam, pmyzzssa
§*<:.:§*Q;uA':;%H THE IMPUGNM NGTECE mama 16.04.2699,

 Vina'-mm-K mm mama BATEI2 2'?.€}§.2GQ9 as THE
'~..%_§*a$s§*%;§xsm£:~:*:* VIEE AME:-M An ma.

 mm am? PETITIQN Gamma 0:: ma PRELEMINARY

.1~r.§mRzNs@ IN 9-r.;R.Qu§»*, THIS' mm' 'mm coax? :-mm: THE
 Kmnmwxzesz

 



2
QQQER

Eimrcd the pe?t:it..icmer'a comma} arm S1-i.(    "(c_,,M&m

3!" 5- 3 Qnacvfiwmmg,  .,Q =. r M".
 munael ox':  sf    , . J jcewwt 0%
 ardew of aaxwafiation.»vici§  %  w 5
atmamg iaaued by am is 

 pail-'€ia:t:$

2. The     of mg

Laynut, 1*?   made by the
   .3c:1<c4.193 in 1-1.3.3.
  and paaamsian certificate
a§;a§&:;$,§. issued in favour er rm ea-igmx

  aim was sold in fawur of 
  z  As than was Emma over tkm
  Mo  xmummd mapoxident EDA for
  ef an altmrnafiw aim. Reaponszimt EDA
D'  alherrmtiw sine: Na.9€:«5 in H,S.1*~E. Layuut, Sectar

3 1, Bilere in favour filf Sri. Mohamw Mumtaz.

W'

 



3

fimhamqumtly, the said site was acid by Sri. 

Mumtm in fmmur of Sri. G. Raju.  A4 

mwxxxmd rwkhexué wise deed  3 T

fi  in fawmr at' Sri. G. R3331    _V [ 

 

wax aka iasauod in his favcur.   
mm was mm by sri, G.  me 
fifiwush  
dam:21.&.a*?, %,  egg   shxzaw-t::a.u.ae
mam vidgg isauesd to thfi
a.tzbum3.xaarx%1; ..  stating that the

a3;mna' five am:-+  a11Lo f.'c_e&i .'.tc:-  : ';*.}§2i in I-ISR layout was in

"vf;ma:Imtin.xngfA:' of make"  cf Bangalone Uevefzzzpmmttt

  ef Sims) Rulm, 1984 (hmmm

   Rulm" far sham} and called.

 'awn   to shew-mum as is why 211$

 allatbad in his favntzr ahould not be

  Tim aubsaqmmt allottsc replied be: the said

 u$§°.ra'9mr»=-tmuaaa natizze stating that the aiternative aim

  magma. in has fawur is not in viamen cf Rule 11-Afiii}

 

V

 cia'tse:d:21.5.0"? in :25? tfifi V



4

9-f' am Rum. Subaequwztly,  impugned nrflcrw

 

 in ismwé. as par 

E'?.5uQQ3'9,. cmmllixag the aflotmsant of   

favmzr 9f the auhaequent afiottee.

3. The  d endofiafigqt 

fault lie-a an the ma. im¢»if...__ m~1;c {gait cf the
am, the czitimm rsannat s2'.a1'fii'e§x*:.:   has paid
miuahha tmnaidqfiafiéyn '    'I'h¢ allozattea
hawk mt   the allotxrxent
czf aim,    pefitionessr carxwat
be    the sale deed is

wzwutafi. ix:    by tha mbsequmt

     ..... 

iearm;-rd couwi

«<:p1%5g;*as V:1"be}rm}f af EDA submits: that the matter
% f 'back he: am am» am}: caxmideratiaon of tha
'rm aaia submiasmz eaxaarmt be aceapwd,

W

* C0'Y\r¢c§'E-cg
V2':/it Convi-

Qxqfi-ed”

‘F3-10:0.

%

$5 In View cf the aama, the ordszr cxf
we A M, dated 27.5.2009, canmzt be 4″

me; am is Iiabiaa to be kk

fcanxavwiazg mam’ £5 mafiezw

Emugmfi aréar of vifia M,
damti Q’?.5.29Q9 pasfied stands

qfaiflfihfiw V V

%% *JUDGE