Karnataka High Court
Sri B R Venkatesh vs The Bangalore Development … on 18 October, 2010
I IN THE HIGH COURT OF KARNATAKA. DATED THIS THE 13TH DAY OF OCT0BE:R,jV2:OT120' BEFORE THE HON'BLE MRJUSTICE E1OHANjORE:"m§YA:.Tj WRIT PETITION No; 18 6F'. 20.99 (EDA) BETWEEN : I " B RVENKATESH '- , S/OEATEPRAMAKRISHNA 3 : AGE 40 YEARS" _ " . I, R/AT NO.358,-- KRISHNA EU~H.D1NG--._"-- A NAGAVARA 1vLAE1_\: ROAD . , CVRAIVIAN BANGALORE.V5"-9:1__VV _, '- ~ _ PETITIONER (BY SR}. K AND:' 4' 'M I 1 g ' THE BANGALORE DEVELOPMENT " Am*HOR1Ty,. ..9Ai\TKEY ROAD «_ KUMALRA PARK WEST " T EAN(_;ALORE W 20. A' REP,EYf1TS COMMISSIONER. 2O THEEEPUTY SECRETARY -- IV BANGALORE DEVELOPMENT AUTHORITY SANKEY ROAD, KUIVIARA PARK WEST A' ' BANGALORE W 20. ...RESPON1)ENTs "(ET SR1. A M VIJAY, ADV} THIS WRIT PETITION IS FILED UNDER ARTICLES 228 AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASI-I ANN--D THE IMPUGNED ORDER/ENDORSEMENT/ INTIMATION LETTER DATED 22.11.2006 ISSUED BY THE bk 4 3. Petition is opposed by filing statern'ent_V_ of objections dt. 5.4.2010 inter alia contendingT..t'h'at'--s_i.n~ee' the petitioner did not enclose g to .th'e"-..:appl:icat1Or1" Annexure~A, an income certificate. issued" the Tahsildar, despite extendlilngepp sutficient_ was ineligible for allotment;p'»»:ea1i.d income certificate dt. of the Tahsildar being later of petitioner to an the allotment was witl1d.ratwm,"':by. e1-'3 d0rser'n'ent: AnneXure--D, petitioner made several represeritations and produced documents, whereafter'4"the'Superintendent of Police, Special Task . Eo}ip:§,5»--."iBDlA3 ondvflbeivng directed held an enquiry and afreport. The petitioner having not filed the app.lica'tio.n7 AI1l'1€Xt11'€---A by enclosing an income certificate issued by the Tahsildar, the application being ' incomplete. the subsequent certificate issued in the year it ""2007 would not enure to the benefit of the petitioner is the respondents contention.
lei
6
for consideration afresh over the material p1aeed..by”the
petitioner and to pass orders thereon assviigniiig
reasons, findings and cono1’u–siAon’s, strictly}. in V’
accordance with law, in any event within a .}§erio.d”.tW:)_
months.
In.