High Court Karnataka High Court

Sri D Muninagappa vs The Bangalore Development … on 1 April, 2008

Karnataka High Court
Sri D Muninagappa vs The Bangalore Development … on 1 April, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH coupcr or KARNATAKA. BANGAI,i':)_i!V?;:I_'::"E:"'yA~'« 
DATED THIS THE 15* DAY or APRIL, zoos      E ' 

BEFORE 1

THE HON'BLE MR. JUSTICE  

 

Sri D. iviuninaaappa  A  
S/olate Dasappa V  '
Aged about 65 yoazs'   y    :
Rjot H932; Qld Madras Road}  _'  " 
New BInnamana'a!'a__  ' _ __ _ " ' '
In 'rafiagar, ifiia' Foo' r'ioac'u_  ._
Bangalore,-~ o55.0"0_38   

   --.  Permonen

 y;eysns.vsEnw;;m. Shetty, Advocate]

 J1' ." Théfiangalore DoVvAo'l'op n1ent Authority
3 _ T, 'Ch'owd'aI&h "Road

' -Kama ra, [jPa, rk '\_fi.!.o;_§t
Bangalore .9560 02

Repéiesentad4j'.by its C-'-ur-uissiofiar

- ~   -2. ' -Deputy Secretary
 " 'gThao-Bangalore Development Authority
v "T.'.<:hHowdalah Road

.    fifaingalore - 560 020

 !<.r_Im.a.ra Park west

{By Smt. ND. iviaia, Acivocatej



This writ petition is flied under Articles 226 arid" sent the

Constltt.-ttott of Emits preytnni to quash t..e_.$"eh:tf:$e.eteet

Annexure-A dt. 7.9.2007 madetay-the second respondent; 'titrect' 

the respondents to atiot aiternative site to th.e”petitioher–in __iieti(
of the formation of road in the site ioeari’ng «N’.o.2.t.-.:t2._which was T.

allotted to the petitioner.

his dey, the court made the fo5!etg§ittt_g;

__ A II n,

This petition is fliediiiseekih-o§V”‘e:”viifif.V¢f”‘¢ertiorari to quash

the endorsement, 2??’ (Annexure-A) and

a consequeiot’ie’i’;_’V’.Iii.””f:-.~:”‘;VshortJ to allot alternative

i ufllfifi. 4 I’! ;1I,DD

site in itettiofth ‘ it-$7 !:.V.%e:’.!h«,,1.,,e_. hit-*~ 2

2%, _The” tespondtentti%s.p.A. has flied the counter. Its

for aiiotrneht of alternative sites, has resoived on 13″‘ _

‘ .V V V’-….-.—-

Fehte_ety.v.V2t3D3’to hello the elterhetlve s!t_=

.. ”–L’.i1’1e”refore nothing survives for any consideration In

‘writ petition. This writ petition is disposed of with a

to the respondent B.D.A. to complete the process of re-

‘4 ‘outer iimit of three months from

R311.

This petition coming on for-:1preiirnIv_nery ‘Bf; ijrotip.

the date of issuance of the –

certified copy of today’s order.

inn