High Court Karnataka High Court

Sri B K Srinivas vs The Bangalore Development … on 26 May, 2009

Karnataka High Court
Sri B K Srinivas vs The Bangalore Development … on 26 May, 2009
Author: Mohan Shantanagoudar

» ~ www–«m um uwuuuawnwm Immvaavsla wwwmg 15,;-4avq;’g;V1mtvmm,g1;@i§§ertg’|jgnq’§?q.0@i’§,’ mgwm gmwiwiflg gflgegw

B§?3fi§Efi€§i€K§§§TW3FEflfiRH£flF§§§Z$§E§§%fl%;Ji
BATEB Tifig THE 2%?” $3.? Q? Bééfi’

ifififififififi

‘fiEEE§$fiTfiJ§§fi&Jflfifl3E§C&HfiSDfl?fi§E$fi{fifi}RD =

WRIT ?ETET§C:H :\z®.:5s:{:§0 s* mzrggn

SR: 5 K SRERZVAS _ ,
35$ 2 xazsxma zvaxgaa a_ _
A653 338? $5 Y$ARS,””– * ~,
QKAT Na 1S3é ‘4 f _ .- ‘;’.’
awn MAIN A aLe$K’ * ._~;

II sTa$E R£JA3z§5§a§v_V
%&K$AL@RE+§éQQ1& “-R a’ -a,’
s ‘g.’ V g v~ ;;Km§§?:?z@fi§a
{By $mt:3 V ¥§§§§LA?g5§=&§§Lgr
3&9 : .«V ——– ‘ ” ” ”

?§s:E&3G§L$gEifi§v£§§§fi§g% fiKTH$R£TY
§&fiGA§RE, . A*»-;_<
3? z?5 Gfifiififiififififimi

.. RE3?GH§EE?

.-.

*§avf3:;;ga§:L$»$A5§%HzT, asv., 2

‘gig ii? §ETE?E$N I§ 3:233 §§3§g agrzsza

V; V235 %R§’322? 3? ?§E £fi§§TET§?EQ§ a? Egszg
.-};ERA3:E%*__$$ §§R TEE afifiaasfifififi? ET.
_’3;,a,2¢9?; $3 $33 K£$?QfifiEET aw EKXWE.

11– %S§s wax? §E?ETE§§ $$EE§$ 9%’ EGE

»,_ “§EELE§ZEEEX EE$R£fi§ 3% ‘E? SEES? fiazg gay, rag
‘~_A”§QfiE? gags THE §fiLE$§E§G:*

Lnaswwwr wwwzmt vary nWfl”li\I’UI”‘9&¥U”‘KI’M&””4.k”=:’,*.;5_§{$.3%gv§wL1,,Q gt-Igiwf-g gm

3

promise af aibtfirgaltnemativa aim at the old
me. tmmmty, the petitimer hm
court by filing W.P.!Io.354-[U7 which
diapoaed of on mm January
an outer limit of 16

receipt oftlaeaaidordem
the mm . %
ground mm: is belated,

yeafs. ‘m filed questioning the
W’ as’ VH8 Anm.-xure-F

V Ravi G. Sabhalflt, lmrnad Advocate
an behaii of the mspondem mw£m’ thfi.

” is no provision or mac-Iufizsn passed by BDA to
;aI}c£ aIhm’1’@simafbm’theyear 2000; thatthe

petitiorm-haaleeptqufietthr fioyeara andflnerwzre hc
itmhaadvafiofhiuawnfault.

4

3. Though thn cantantion of the rmponfltnt that
the [J6’5.ti£)l1&t’ has kept quiet fiar 30 yarn

he canxmt get the wruefit of allntment

in lieu of oompenaauian,

attractzive, tltw same
bdm the statmmy ma ougijf
promised the & 9. site
at the old Such a

‘mcfWni9’V0e/3’¥’fLl£ ma amwmmmsmnm nuurnlgmgum U? mmxwmmmk WNW’? CQURT GP §’~§§GW COUW” WP WfiaRNATfiKfi5 fiéiififi C0313? 0? iCfiR%’IihT&WA FWQW 1

be seen from According to
the filed within the
afipulataod W same, nseither am
allotment gs «gm.-%ia of the pe’tmm1ar’ ‘ nor
It is the duty of the.

pay mmpamaticm and t1

takae Ag:osa:::asié1hAof the pzmperty, It in not in diaptac

A % is mt paid to the If it is
amumfion of the prepezrty of the pefitioner
the eye of law. mm, In this mm, the
chase to aaquire the $1.3; cf thc pdifiow on

R\/D

has’
5
§
3
E
E

wise wt-I’-xcgvwasolcwa -mun mmrmmmwur-nun-unwr-a nan-us: vnunwrrwnnm vww awwnuvruarwnun IflIVu’V|’E€ \-n\J’$Jl\& Inf!” flsJ”‘WIV:.iWIPW!:P”M’!ufl”% l”3§V»?l”‘ Vqwkfihfiflfi SJ?”

S

the prawns of allotfig a site at old a}htm.m rate

Rev. of mmpamtion.

‘1″heBBAbeing the atanmary entljgrky ._ A’ Z »
fizfil iw solaesaatiwomshe mada by it
peafianm an 3. dutifizl mm’ ‘ A % % it %

remm site: based on the
mm a sine by am. which
has um.-.rta1m:;to%a1:o: backzixg
our mm in ma who.

acting (Sac (hgfcvut

gm; mma-miyyécumammi % fjvs “Lotus Hotels Put

Ltd, (19s3(3) that when one of

within the of

it aim mt cease to

zm-mm it is subjected to

% the State’: acts of omiasixm m’
‘ aubjwt to £n’»m’fc:rem<:e by the
Caurm of the Caumry. The zmapmzdenb

kxv

mm uwwwtxta wwwwn Wm smmm.mmMw.m=wss, %""MW'-§i.'"'J.¥ mwwwamfi wt" gmmmmgmwsmfi WHWM Wu.

6

E325: hm antmwsfi ism a soiamn. mntrmt in -:1″

and ®°formrzm nf its atammzy flat): aifi

rmwnderfi Ems acteéugmn it. ‘§”}1’a3,$5 the ~

t Fae aaliwafi its act arbifimfly as: sea £55

and énjuzy; ktving finm. its J

the petifiszisr. in azmh $2 ssivgzatitéxaj. $15: V

gcawarfms ‘tr; hnéfi tizzat the E

its pn:3£}3£3§: and it as 9; ‘ af

fluty.

mu wnvwnw

4. 3:22;; we mama bafom
mg aaurgfikaa-<a%%% gaygm ""3233 am hm faihed ta
subaténtfiic' that £113 gwtitismar Ems Eéfit.

mafia Sm £339 fiw wtiiéémrzger baa mt

v _ in his fawuri, 32$ fihfiii? timt 215 mg

méfldaj. ' énmzfiam. Eiawwmr, haxeigg fiard

gf '$33 {mm 2% a::ir m:mae,. the

,_pe=hft;isx§¢::"s sufimaisfi fimt km has made

"§¢%%za§:%¢;gen:a~5aang;a§p::eaka3mg éulrfixzg sag

$5'. .= :5

aéfwsrvasa :9 ha amapte-913 pariziauiarly havim regafii ts;

F»/K

"AuH*mWW5Vto'(K5Et W. wmmmmmmammm mxewm mwmm W3" MEQH €Z€Y.T'§§fi%'E" %§*5 il%"fiaW€»§fiJ§'&.§(fla §'*§E€3§~£é

7

thfi pmmm mafia by firm Bamalarg Dawlapmmi
fiiufimrity.

5, 2: 3:5 aim mm rmtlmizg that. the

net fififi pmmiae imgita sf iapge $§’3€’é”.:§.?’§3.é§£s;_’ .TiE:1§”‘

ache” 1:3. :3? the rmpcxfient is arbiitm .39 ixiaanrxfggfg 7&1}

ma taken pcssassiom af a_Vcé.ifi}aim€$1’v*:arit}1aut’V}’

Eim mmpezmgpfin. by the
rwpafldmt af – in Eiau af
csmpaszmafinI§4_{af.iS§ Efizzg Ehe
mama $5 I-Eavfig
& sircuflmncm,
sqxxity Gamma is; as? am apirzien
Vk 2 by;-1,

that the $3;-~’E§fi fimli $152 .

“‘ie:.;:t iifiés. %’é9§}}~v7£2:,>»eae faith ks: aémfinmimfiam. The

gat éustiw atiaaai: Ewiamdly. He

fiat E15 “wmzid us: get juafiwa

. $33: {$3 ‘~ £115 stammry aufixerity which has mafia

‘ in sziew vi” the same; efismazmrzi

by 33.2%.

€315 claim af aw §e*$i’m*az*w is

féahie :5 be qmim.

EV’

h’*vvxI4’IIV& mwwxmm “awn L”?uta¥”‘&$\§$’!€.$”””w’&b9s€6′”UoIfi?rwf6″””l§ aminmwliit Wag,»

‘Thg eridsraemezzt d&ed:3L8EG? Viée

%suM by EBB. rejmiixg tbs prayer sf ‘ ‘

etan&5 quaaffi.

Rmmncimst, Em-K

3% 3:: $5} 1% any §las3?;§Ai2t. £35 at

tha mxrmnt ‘ :’*%’*%_’t%;»4¢§. V :}3.5:: Q . _.

pzmaibk; but 9? {am

mcmha frc:::’;:3″i:”2*;}.-3 éésé’. ardar.

5, gig ggsgmaa 9::

— ~ — ff”~z;2@?;.§.$.%$f 2§»?§.Q9; 6.6