: VV Kumarc-;. Park.Wé-zet, IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 1531 DAY OF' DECEMBER 2008 BEFORE THE HONBLE MR. JUSTICE AJIT J.GUI_\I,J§L; ff_:~: " M' V' WRIT PETITION No.1 5861f2O§)8(BDA)-A.:": BETWEEN : Sri.H.Subra:1:aanya Bhatt, Aged about 62 years, _ S /o.Late Ramakrishna Bhatt; R/at No.620, 4"! Cross, ' ; 1stMain Road, V GangondanahaI1i,, _, Nayandahalli Posfi, 51"' _. _ V " Bangalore-- 566) » ' ...PETI'I'IONER (By M/'3_.Raju and " AND : Baagalem. I)-e_3're.1i3g;n1.ent Authofity, T; Chowgiaiah Road, V Bangaloie -~:560""020. ...RESPONDENT
H K ‘ ‘e{By_.S1§i§K.Krishna, Adv.)
_fi%.”ms writ: petition is filed under Article 226 of the
V Coiistitution of Inciia with a prayer to direct the
L’ . a {L L «–_ ‘A ‘ respondent »– the Commissioner, Bangalore
Development Authority, T. Chowdaiah Road, Kumara
Park West, Bangalore to consider and dispose of the
representation dated 25.11.2002 vide Annexure ‘B’ tjo’-_
the Writ pefifion and also consider the case of ,
petitioner for allotment of alternative site as held ‘my. .ti1i’s t- e ”
Horfble Court in W.P.No.5356/2007, dated 03.f_)4..2QG7j”‘ ~
between Smt.Gee-tha V/S. Bangalore Develogimenté ‘
Authority, vide Annexure ‘E’ to tI1e_w1r’i_t pcztitiyonj
also consider the representation of the petitioner,’ as-in_L
the case of Aravind M.HonahaI1i and”=otl77~,_ers VISL
of Karnataka and others dated ‘
W.P.No. 17746] 2007 vide Annexure
This writ petition ,.–eomii1g~~ for
hearing, this day, the Cetirtrnade tft1e”fo_iioe.*ing:
to take
notice fer iii A i
2. eouriseiriforitifite’petitioner, to serve a set
of’ paperfiion him .
in the matter is listed for preliminary
L» it is taken up for final disposal.
* Thejietitiorier claims to have purchased site
of Sozinenahalli village pursuant to a registered
“xsjaie_,,d.eed dated 10.11.2000. The said site along with
“A19r.11.20{)i’?v: in’; ”
– 3 ..
other properties was acquired by the respondent for the
purpose of formafion of Sir M.\/ishweshwarsiah Layot£t.”»..
It is to be noticed that the acquisition A’
respect of the said layout has been V it 1
Court but however, with certain it
the petitioner has gven an i
for allotment- of an alternate
issued a notice to the 1′ to
produce certain docttmergt-s… has also
produced the 16.05.2005.
The grievaiicev even. as on today,
his reprcseragtiorl considered. Hence, this
writ petition. L V
V. ” were subject matter
of’:a— itfpetitioris and this Court in the case of
Aiothers V/S. Bangalore Development
i eti.;s§gt:m»~;tg”v:~épo:¢ed in 11.2 2005 KAR 608 has upheld
‘zicqiiisition proceedings. But however, has issued fl
T directions.
6. Consequently, petition stands disposed
directirlg the respondents to consider the ‘2 3
of the petitioner in the light of the obsewafiog ‘ 1
this Court in the aforesaid judgment;
Compliance in three months.
7. Mr.K.Krishna, legmed the
respondent is permitted ‘iii; — fi’I-e__ appearance
within four sd/…
Judge