High Court Karnataka High Court

Sri. K S Shadaksharaiah vs Bangalore Development Authority on 26 October, 2010

Karnataka High Court
Sri. K S Shadaksharaiah vs Bangalore Development Authority on 26 October, 2010
Author: Ram Mohan Reddy
1
IN THE HIGI*I COURT OF KARNATAKA, BANGALORE

DATEE TI-IIS THE 26TH DAY OF OCTOBER, 29.10
BEFORE  T

THE HONBLE MRJUSTTCE RAM MOHAR5.  -

WRIT PETITION No. 2114_SmO_F 29:0 (BEA)  _ %
BETWEEN A   '1' 'V " A 

SR1. K S SFIADAKSHARAIAH  .

Age:80 V -- 

S/O K SAVANDIAH  *  
NO.558, STHNIAIN,  "

BANGALORE 40.   .. 

.'  '  PETITIONER

[By Sri : M S BH_AC_zWA'I"&"§:I?AV'AN_I§T§HQQDV.)

AND

1. BANGALORE"DEVELCPMENTVAUTHORITY
}?;E'P'RES1l:NTE£)'BY~.IaTS COME/IISSOINER
KUMARA RA1RKvWES'T.,__ . '
BANO»ALOREE:2Q.'T'   '

2. DEPUTY SEcRE'AR'{..~[RE~cONvEYANcE ANE
; RE_--ALLOE1v1ENT) '
,3  GALORE DEVELOPMENT AUTHORITY
 KUMMKA PARK WEST BANGALORE 20.
    ._  RESPONDENTS

(B.&3.z”sr1../SEE ‘;’U:=\’}IS1–1NU 1:) BHAT FOR R1 3: R2)

” UPETITION FILED UNDER ARTICLE 226 (‘St 227

OF THE”cONS’m’U*EO1\z OE INDEA PRAYING TO DIRECT
RESPONDENTS TO RE~»ALLOT/REACONVEY THE SITE
*NO.–m MEASURING EAST TO WEST 40 FEET, NORTH TO

SOUTH 70 FEET, IN SURVEY N08 OF’ GERAHALL1

LA

‘3

VELLAC-E, KASABA HOBL1, BANGALORE NORTH TALUK
PRESENTLY COMING UNDER BANASHANKARI 3RD STAGE,
SRINIVASNAGARA, 2ND PHASE EX’I’EN~S__iON.
CORPORATION DIVISION NO.3I, BANG_AL_CiRE,
FORTHWITH.

THIS PETITION COMING ON FOR PRL.=s§:ARiVNO”‘i{s’§e
GROUP} THIS BAY, THE COURT MADE THE. ~i?OLjL-Ow1N_O; -« .,

ORDER”;

It is not in dispute that

revenue site No.10 rneasui~ii–:1§’*~43;O ‘ft,”oi;1t of

Sy.No.8 of Gerahaili,r’p.i’eSen’tIyi.iB’stifi3,shaiika1’i”‘iiI Stage,
Srinivasanagar II formed by
the Authority {for
Short Rizamongst other Sites,
incluciifigw Bhoomalakshmamma
and .–‘at)peaIS that in a claim of

reco:w¢eyarice_V’ Bfzoomalakshmamrna and

“Vi’–v.,M,’i¥1.:Shakunta1SAviéiieiee allotted Sites out of which a

V”e~;ietitiOner’S site was also allotted to

Bh-O_m1f_n’a1skShmamma and as a dispute arose between

the oetitioner and Bhoomalakshmamma as weli as

. it ‘i1\:/i;»N.:Shakunta1a resulted in institution of

-~–O§.S.No.2123/1983, whence the City Civil Judge by

H

3

Judgment and decree dt. 4.1.2010, having notiee’dflt,h’a,t

the petitioner had not obtained a reconveyancepf

said site, dismissed the Suit. Y:et””a’no.th*er

admitted is that the respondent:¥’l3Iln_’–l§_iA.lwasgnot a

defendant to the said Suit an:d«therefore,=. V

any advantage over the Suit.”

2. In eonte§<tua1.~vfae:t}%) was entitled
to a of X 70 ft. having
lost for the formation of
the layout the allotment of a portion of

that site to_Bhvoo1nail(sh:ifnamma. As on date admittedly

the.~§;r.enia.ining"'—;:po_rtie«n of the site belonging to the

pet-itioner, '«..is'vincapable of being used for a residential

purposelanjdftlherefore, there is a need to direct the

respondent–l3DA to allot a site to the petitioner either in

llv~:lf*thel'\:.eryl same layout or in a developed layout, of equal

' dimension or approximately the same dimension, and if

it the dimension is larger, the petitioner to pay the value

to the extent it is larger.

M

In that View of the matter, the writ p€titiG},’.V1V:'”i.§ _:. -.

ordered accordingly.

Four months time is granted 7:0 t-héglféTs15oiidé:i’g~.___

EDA for compliance.

In.