High Court Karnataka High Court

Sri Kannak Kutty Kulavil vs The Bangalore Development … on 17 December, 2009

Karnataka High Court
Sri Kannak Kutty Kulavil vs The Bangalore Development … on 17 December, 2009
Author: Mohan Shantanagoudar


1

3% THE max»: com”: or KARRA’TAKA AT Bfiflfifiiéjiéfi: ,

narw THIS THE 17% my SF nacgmafé fiji§§§

BEFORE

ms KGEBLE hER.JUS”I’.’£C.E BEQEIAK

WRIT ?EfI’I’2′{()!’I No.1ao::~§$j%mr* :§a;

1 SR} ‘ ‘
8iQLATE:S’RI,tii–.K.IiA$R,.__.~i -.
A<3E:63Y.*Eu.;m!$"' .. A
R] c:.1s1=Ci.2A.?a-:-7t52.;;c';—;~;- ' 1- '
OPP.GUHUK&;afi A{:€3AB5EEfi?,

m;zzGAi«cRE~§6€s0*%:3"**+.A%.

2 §m8.B;_HARA”i~’I-II;~ ‘
w; :3 51%;, Kumvu,

15:33 F43 YI*2A,R$’ ~
9%; G_._§’Q3Lé.§?’7Qf$5«’3g 333 mm

_ ‘{1PF.(‘§{I§%§IKfisLAACCaI)El£Y,

A fl;bflé RL.P;Y’§{I’I’

..iT.;ar;2z:3.a;m::ze,z:.5aas4s

PE’§’fF’2§HER3

% ‘4 L % ~ {By 3:»; 3 KEGEE, Acivosata}

. ;:’5.1’~3’i¢;

TEE %§’GAI.§0RE BEV’EL8F’§fiR’1′ AEITTEQKITY
‘I”.CH(3W’I3aPgIfik.IfI RQAB, Klifigfilk

Pfisfifi WEST;

Bmgalare— 360830

Ragté. by its Cmmisaienw

RESFQRDENT

(33? Sri; E 3}’ S E%&YAI’§’A Rfisfi}, Acixmaaté

“III?” V-\u’|d’I\’ \u” I’\l’|I\l’l’lll’|I’\I”‘ ‘ll\7l’ \r\u’\l”\’ BI I\l’1I\I’l’5ll”I\l”| VII\Jl’ ‘\.s\l\J!\’ \II’ F\l’\i\i’f§Il’&l\.R” T”II\,I” K,’

“VIN?!” \-\l\J5\l \u” ¢\I”§I\I’P”|lD”\¥\I”‘ I’II\’l’1 \-Vu_.’\J”” \lI 1’\u|””1I\I’f”II!’II\F”

2

This map. aw. tmzier Articles 225: anti
Ccnasfitutian sf Zntiia praying in quash tka i:x).g::z-3:ied;~g¢1*de: . _’ *

finial }1.&.2€}£J’3 issued by the responfiemt ‘U’i3i£§ _ ”

as fllfiai and withaut aatharity cf lav; e1:c.

mm wrrrxcn gs some em ma <i:%:zI;:?EIés3 ..in;%;sfi1V?&§

T}-IE CGURT KADE THE FQLE-QWfi'§€}:-"'
agg3g_,%
Thae order cf dateci
1mw2m9 by ;: fim'-.A':"é*¢+aa.;a§§§:dV§mt-Bangalore
mmsapmengi mm; in questinn in

this wrggpemgg.

fid ap an §eha.if

apfi mamfiai $21 rflrd;

had alictted ma site

in i+$R 15′?” Stag L$ut§ in favmzr

” aims’: aertificata

was imauecl in him favour, §

‘ fimsaisd site W33

ta lim Sm: Sri. an H The EDA

V mu%cins§£p1~ev’fl$th¢sai§aét¢mtlm%na1al1srtte»e

3

having ward 1:40 the fact that litiwtioxxa was gaitjfg–»_4
far a. 10133 of 23 years. Afim”
ctcnsideratiarzx these facm, the AV

alternative site is tlzw alletteaa

an aitaarnafive site fi0,2AM~?€V}2’f:¢ 35)’,
in emR Laym; in {mm at The Dead
was aactxted in favtmr A12,
Emma’ era’ by ‘aha
am. The said the site in
favmzr <L~;2'& Aisri; l rgismea sale
fifi Saulath Pagha said the

same §_:c1~vfavout Vef'S2"*i. Eaésm Salim Mezmon aznd athma.

and athers said the site in

u fhmugh. rmgmcrad salc dmd

Emfimwfit

3. Hawmer, cm 8.53369, a show-cause mama

An3:::ax1.z.,re~”F’, cam in he issued. ts} Sri. A3.

Rfimfimmiah-amkml ailotiw by flm BB5 atatkg
that the altaarnatriam site aiiatteé in him in GREEK Iaymzt

}’;fiE

I\I”\I\I 1:1 nrsn-nr-

HKUH LUUKI Ur IU-\Kl’U\1I-\!’U»l fllun Lwmgnv ur nnnnnunmu rug.» uvunv III’

4

was in vmafien of Rule 11-A(iii3 of
nmzopmenz Authsrity (aflotxnsent of Sitm} :
(hem1’naftm- r&rred 1:22: as the “am R
and mfigcl up-an the aliattee 1:9

“rim a13:erna!:ive aim albtbed in %%£m;m~ be
mm. Sri. A.r::.

haV51’1§ %VBd’ the said
shew causa .. copy af
abjection ‘I’h;e pe1:it?x:a1wr$
alas Submsquentty,

the ” _ tion $5 isened as per

camefixxg the allatraemt
Av’. made’ “”” in fasmur szfflma a::ng;nal’ ‘ allctm.

‘:%: ;~;a$m: he aispugaa that the 3m 1m

‘caanfifiverggmsdvfiw pmvisicm sf Rah 1}.{A§3} sf” film Rum
% ma afiomem af aitwnafive site in fawn:
% pezitimm. it mnrzat am 22¢ ajsgum mag, ifany

is mmmaued. by any authority, am has by

wnvaamfiag tha previsfiam 9%’ law, the authority weuid
be §:::§*!:’fi&§ in mmfing flu: a § Elm

Ir;

5

eerrmfiean of the m§3ta1@e baa ta be fionz

reasarmbk time and we saw camwt be

when the third party finmzmt

happmed in the pxmmt mac. _

5. The cf
the aim izn. gamma figggamm. “me
purclmse has begfgi At this
stage, fl’ mistake by
Qan{_:eIh1’% ..c;fi’er to search fur
ar1ot.1mey:’5if£54’f§zture. it will afloat tirw
gamma; wha are the bonafide

S1-i BM Shanma. flarayaxia Rae,

_%nes&’ rmufiafil &§ an behafi sf E343 aubmim

may ‘we amt back 120 EDA fer {rah

3? the finite}: ‘The said suhmiass:i::;r1

VT be aeeayteé, irzaamueh as, B315 mtxmt be

mrfintfzemattwg @3011’ $a.r1y°w};1mitha5

macutmd tbs: mine dwé. in fassmzr of the G mm,

La

-Iwl – >–av-um’ ~–q

KJJ’3K’3′ £35′ NRKWRIMRF “¥”II’\.’?1|””\.-‘§u,_#’=-HI” =K.a”‘-‘- U\!’.’knlVl”‘!ll”I:l\l’I– l”lI\7I” uwww – urn Ivriuuu VU’IIr1lIr’- – us

6

33 that as it may, since the arde;f;’_”i;’s” _
passecl wiizheut hearing the petitienem, ‘

ha 8u3a1:aiI1&. Mara am’, the A’

wlimecl far the fault at’ BBIA mar’
arefarthsflmiffi L ”


'1 we gem  the
allettee has ram:    the EDA.
A11 the    Anna. The aim.

aftzer ‘A V an racarzi, alletiati
‘ A afixattee. fizmarding ta

its is at fault; The pfltitiififleifi
{E in an because vi’ the fauit 9:5 am.

wish to put the slack ham}: afbczr

_hr:eg7E:pa-:–;é’t:§'[“:£*i¥.1A:’n:a, zsthemasg mmitma m reds the
giééééure, 2%}; mg? cause ixajustlwe in than

8,ix1v?:envnft11e5amgfime9rdm*csfcar:xxé1afi:6n

vieie “G’, dateé }.1.6.%G9, Wurst be

W