High Court Karnataka High Court

Sri. Chandrashekar D vs Bangalore Development Authority on 27 August, 2010

Karnataka High Court
Sri. Chandrashekar D vs Bangalore Development Authority on 27 August, 2010
Author: Ram Mohan Reddy
-1-
IN THE HIGH COURT OF KARNATAKA, BANG.&LORE

DATED THIS THE 27TH DAY 01%' AUGUST,' ST2i;TE1D_
BEFORE "  O'  V'

THE HON'BLE MR.JUsTIcE   OREEDDYV E '* 

WRIT PETITION No. 26:647':'_EoE 2:eQ9TS(BDA3-f

BETWEEN :

CHANDRASHEKAR D. .
S/O. LATE DODDAIAHT,
AGE 48 YEARS * *
R/AT NO. 25/15,

'SR1 EEERESHTVAEA  5

251'H«cR0SS;, BHE}\fA1\I»ESH'N1?s.F'd"NAGAR

K P ;AGRA}iAR.A,_ BANGALORE -W23. ..PETITIC)NER
(BY SR1, S A(3rI'RI_SO1r'*OI4...A'~T'\i3'*/_':']: 

A H D;

 ' V BANGALORE DEVELOPMETN AUTHORITY
*  'T..cHQ'wDA:A_H ROAD
 KUMARA PARE{ WEST
'-- ABANGA1.;ORE -- 20

 ITS~Q(Z&MMISSIONER. ..RESPONDENT

 A {EY'S}§1. A M VIJAY, ADV)

THIS PETITION FILED UNDER ARTICLE 226 & 227

 'OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
 THE ORDER DATED 4.9.08 PASSED BY THE RESPONDENT
VIDE ANN~E CANCELLING THE ALLOTMENT OF SITE; AND

ETC. I

THIS PETITION COMING ON FOR PRLHEARING IN 'S'
GROUP THIS DAY, THE COURT MADE THE FOLLOWING:

LE



-2-
ORDER

Petitioner when allotted a site at Arkavathif”-layout,

in his fourth attempt ,was annulled by

dt. 4~8/9-2009 AnneXure~E on the the ;

off date for allotment of site
date of birth of the applic;anpts,A.im=hile…the;”;petitionef’sii
date of birth is 22.6; 1,960..’an§i’t..[tii;g::efore,’ was :10: eligible
for allotment. Hence this

T’ a learned Single
Judge foyorderA:.l.dt..l'”l_é;«l’2.2007 in W.P.18606/2007 in

the ~ case.’ of ‘ R.’;1\/Iiithiiraj -v– Bangalore Development

allowed the petition and directed

_ “the toexecute necessary documents in favour of

the p’etiti:oner relating to the site in question therein.

N8. For the very same reasons as are set out in the

loiider dt. 14.12.2007 in W.P.NO.18606/2007 AnneXure–

F, this petition too is allowed. The communication dt.

4–8/ 9-2009 Annexure-E cancelling the allotment of site

M

-3-

is quashed. The respondent-BDA is “to

forthwith execute all such necessary__”‘&oeLi;I1e4r1ts*fin’

favour of the petitioner relating; to S2’_fce*