High Court Karnataka High Court

Sri B N Amar vs The Bangalore Development … on 11 April, 2008

Karnataka High Court
Sri B N Amar vs The Bangalore Development … on 11 April, 2008
Author: Ashok B.Hinchigeri
BETWEEN

Sr|- B.N. Amar

S/o Baskar Nalk

Aged.-about 43 years  '  
Residing at No.38;/1 V   V
22"' Main, -3"'-' Cross ' '  '

- Padmanabhanagar    

Bangalore
....    ._   Psrmonea
L am so ta,tttNagefiara ~Nalk, Advocate]

AND

T The-BangaE_orer_Des}éIo.§)méht Atntltorlty

Rapresent'e9:d- by its Comuniaaiotier
T, Criowdiah R;oad" ._
|<umara'Park.t(W.eat

Baogatofe o--20    

 '   Smt. _N-.D. Mala, Advocate]

 This petltlon is mad under Articles 226 and 227.or the 
-.CorjotItu:tion'_ of India praying -to" direct the respondents to .a|lot the site ' T

1 In the V!shi:’eshwaraIah Layout or any other layout.

Rasponoam

t’hls- petition coming. on for-hoarlnga on -IA this day, the Cotn*.t– 3:

mar_:i’e fotlowtng:

.9.B.l2..E.B

The petitioner’s grievance Is that despge__t-_t’1_?e7′:.::c::or1ba;:’Ii;ii5oor§i_”

l’M’.$’l”i’.= 1. _

acquisition of his property, the respondcr.’-riA1E*’,”i*iz~_,_[;.«Anot .apI’iotte’d7the.

alternatlve slte

I”?

o hlm.

2. The Issue Is no more reehintegpra. 2 It .Ieoove§red by a
judgment of this Court In the.._a¢.as’e*’_fof & OTHERS V.
QDA. A 9’1″!-!I_E!t§ r_por_I.:ed and the order,

flakes. ‘Hath Iflglu-In In Inge-I-L run: ILIA-n
UGIIWH G9 I’IfiI\aII’ U,” HIII3 \dUUIIn “I ”1′ IE F NIHIUII

No.2oo9/2oo7.

3. of with a direction to the

a.Eternatiwé. site in the-Vietter and spirit of the said orders within

arc:oote*r» llvmltv ‘of’3,irnonths from today.

4; This jltlon is allowed- No order as to co to;

Sd,’-

Iudge