Karnataka High Court
Sri B N Krishna Kumar vs State Of Karnataka on 30 October, 2008
:9: THE H§GH com? 0:? KARNATAKA AT BAmGAL:3é-fig : "
}3A'.FE§ THIS THE gem DAY QF' OCFOBEi?__;?'flé18 1%
BEFORE
THE H£}£'~lf'BLE MR. Jus'r:<:.1a. s. ABELIL. N;§::.g,§g2 = " 1'
WRIT I-'E'I'§'I'¥ON NO,12é.§6f:2Qd.8'{BDvA} .= 3
B._L"i WEEIQ:
Sri. EN. Kzishma Kumar
Aged about 4:2 yams ' V u
S/0. Sii BK. F~€a1fi.1siz11i1aMu:'ti2}3:' _ V
R/a. N<:a.37'?, i)ee'=: 1~:":,1;si:1g«.c_:o;e:;;ny A '
Opp. A1'0g;y'ak§:£'.-iixja ' ' .. -3
M3. Palya Rciad 3 - » é
Siflnidhi LEi3?Q21t.§I"'§3£aug;: , "
'v'"i&3"'aran.§*apu;ta7. ' _ _
fjalzgaiortj - s:"se*:.:m?<;4rf:*-._. -- - m::'m'1c3r~2.r:;:<
(B3: Szi. --n,s. J5sr§:_. 'A§v.)°-
. "State Kgamataka
A ._By its:-. Ségmtary
{Ethan £?£:vcio;"31x1¢11t.P.u':}3;0:*itj;
Mt1iti:é'.'temyed tfitxildirrzg
* 4.31'. ER. Ambedkar Veedhi
V ,_ Finngzainre »- Sfif) O01
r-A
The Bangalore Qetseiopmsnt
;'mi:}10ri'g '
'1'. Chcswdaiah Read
Bangalsm --- 560 0129
Rep. by its Commissiancr RE8F'DF€'£j'E'N'¥':.é3...: _
(By Sri. M. Keshava Redd}-7, ASA, fer Rd
Sri. L. Umakanfhan, Adv. for R-2)
This Writ Petitien is filed Axtiblfis (if
the Constcitlztion Qf India, p:'a.§r§;:é;g.._Vt9_d"i1'e€'t«tr1"é R72 to
consider the request of the pctiaisnér. its: allciiimnt./€:)f an
altemaie site in :5;-m_$~.__ <31.' pgfifig;=3;6r?s appiicatiezl
di,.S.'.2.2GG*'i bcaxixxg No. 15 142 1 ei;~;pt;:;' angti sic.
This Wait Pgiizi-.:,_=n. Cr:¥§1i:ii:1§::z3:_j; Healing
'B' Group this day, f§z£'C0iuti1t1::e1:i(:"'t.h}z:~.i%3E'i07sKr"iI:g:
E hgiyc 3:1g?3a:*r1_ £':*:_j)1ins-3:1 far this: gaariiss.
*1? ' Pc{iti{C:n€:- c;%--z1té:3r3L1s't11a: he was the awn-Sr of a
' E?*§:6£1'»5:3,l;t;'S»?::_§€?% §}€?EL',iI1§'?!7'£i';'4; gramatlaana Katha N0.:2'?3. ,1' -3274,
'lfizsllsvanthayura Hczbii, Baxlgalorc Phi:-rth
Taiiik?'}iavi§1:§ §:'{£*chased the same under 31 sale £16551 dated
it is furt11::1" cezztendsd that the Said site has
%§éc*%1VTé::q1;jx€:d by the mgpenciernts fear 3 public purpgse
___"'1";za.3iigfi;1§: far {ha fezrmatisn of "Sir M.Visvcswarai9_h L-aygufe
It is further contended that pfititienfir has 3;118£».iAL'~°r_'<' ..
appfication as per .="s.nnexum~F fi:-1' allotment"-«'.__é.»f .
alternative sits: in Ziau ef the acqflui3iti;};i:'V -iirf "V
Though the said applicatien was filfifd V
has not baen congidemd by thfi '3'*'1._:fesg3on-$16111;
he has filed this writ petiti:3»r.:_§ee1r..j;r1g" fézlgwmg ;~
(ea) Birsrct the 2"4VV_résp0%i§it'Q:1t--""£;.§
£1162 1't.€1*§£&s£:=A. 0? for
z-;v1' tg in terms
of=.. ~ ciated
NQ151421 as par
a writ in the
V 11a,}jur€ and
Pass:$;2.cVhH__g:.%,1er order 01" ordem cm the
V IL fé£r:r':_::fs and circumstances of the case,
1:133: »;:{3s:t .31' this pefifion, in
.:1nt£:1"€:<3£ Qfjustice and equity'
Matatrial can record clear}; riétstabiishss that
fiitiiiegncr has fled an appiicaiion as per A13.11sx1.m=:~P' dated
K2.
95.02.2904 before the grad fespendsnt sersking 3
alternate aits. it is also aevident that the 2*" Ififipflfi-£"£:€I1fV"}2.'éiS" '
net considemd {km said. application, T{'1§h:'E:fo;'€--«,, I.;z:li.i7::i'<jI_i:}vE1r::V«'
End respondent to consider the A.ap;3!i3;_atio.r1«.
accardauca with law Wit13.i1:3. 3. »=;::«f
the data 9:’ rrsceipt Qf Copy 4;:-f. _ .
It is hereby C1EI1’fi€{£” not be
{.’QI1S?:I’!}€d as exgmfijsiflg Emerita «sf 13.11::
mattmx Ne C(IfT:.¢: 1i§::>:. ‘«._V . vj ” _ ‘
sd/«B