High Court Karnataka High Court

Sri Lakshmaiah vs The State Of Karnataka on 2 December, 2008

Karnataka High Court
Sri Lakshmaiah vs The State Of Karnataka on 2 December, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT 0? KARNATAKA AT BANGA1.QRE

DATED THIS THE read my 01:' DECEMBER  " 

BEFORE

THE HOBPBLE MR. JUS'HCEv'AJYP    A
WRIT PETITION N0.14975/E3_Gi)8(B_13A,) 3 %

BETWEEN :

S/o.Latc Doddafllaysippa,   ''
Aged about 71 yams,    1

2. S1i.Seefl1a1'aIr;gi§<éh.  ._ V VA 
S/abate .F3fi<1d*3¥11aY3PP9a.  
Aged ahoiu}:  "  :

S/o.Lat1: 'Dodd "'aayap f 

Aged abémt 33 years;  
 . A AV11L%azwe:R_z%at  Paxya,
  Bangalore
% .VSo11th._VTa1u}Vé, --.l_-Bangalore. ...PETITIONERS

" A : '(By  Adv.)

      ofKarnataka,

 of Revenue,
  M.S..Bui1ding,
  Veedhi,
Bangalore -- 560 00 1,
Rep. by its Secretary.



.2-

2. The Bangalore Development
Authority, 'I'.Ch.audaiah Road,
Kumaraparak West,
Bangalore ----- 560 020,

Rep. by its Commissioner.

3. The Ex-»Serv1'cc Men House
Building Co-operative
Societies Ltd.,

No.472/25, 8*" Cross,
KHB Colony, 23*' Stage,
Basaveswaranfi,
Bangalore -- 569 079,       
Rep. by its President. _  

{By Sri.Keshava Raddy'; }'i(}A.fo;§f'I2'i;-Vf,':o    
S1:i..V.Y.Kumar, Adxotbxf R2) 1 '  '

This wxit"opctijt.io1i*§i.:is filed 1l1'l€i6i"' AI'LiC1£':S 226 and
227 of the Constit1jtion_ of I1*:dia.___witi1 a prayer to issue a
writ or o1'dcI"_or4_dii't:iCt§.on  nature of mandamus
and direct the R1,  mnsidcr the request of the
petitioners datcd"'6.8.2O{)7A~s_ri(i<:" Anncxurc 'F'.

" '~   mffit   coming on for preliminary
hean'ng,v.tI1is_V(1sag§'.,'Ai:1r1c Court made the following:

ORDER

— Immed counsel is directed to take

‘* .. é 1 for fespondent No. 52.

a sat ofpapers on him.

” Learned counsel appearing for the petitioner, to

-3.

3. The petitioners claim that they are the owners
and in possession of Sy.No.3/2 measuring 8 acgfgé
guntas and 4/1A2 measuring 2 acmes 34
situated at Hosahalli, Uttarahal}1′,j’ E V’
Taluk. It is not in dispute that tiso :
sought to be acquired in ihvoor the
Society for the purpose “of
distribution of sites to its of the
petitioners that: the
Societies not the Bangalore
membership and

releases the sites in favotxr;

4… time of the petitioners that the

of 11.3.1′. House Building Co-

?/s. Syed xhadcr and others
1995 SC 2244 has quashed the

Nprocoedings in respect of H.M.’l’.House

Co-operative Society. The git-“Nance of the

V is that they are also similarly placed. They

would also oontmd that they have given’ an application fl
I

/3»
.

Q

the afleged possession of the petitioners

An’ ‘VT hot arise.

to the State Government seeking de-notification of the

}ands acquired. Another grievance of the

that rwpondent No.3 is trying to interfere _

possession.

5. Mr.M.M.Swamy, t

the petitioner submits that the ~”ibrflT§deV-
notification is pending 1. A ‘State
Government since V 20074 that
respondent No.3 with the

possessien of

5. ApVpamv1__ emy,m¢[emaa:sm;m have filed a suit in

0.s.No.695/2003′ ash’ the am pespondent for
“su.i1.:…ie still pending. When the suit

of the subject matter of this Writ

the of this Court granting an order of

.. the 31” respondent

7. In so far as the direction to the State Vi$–.

concerned, it is to be natioed that the said

seeking demotification is given on 06.08.2007,” ‘ K

which is produced at Annexure

repzmentation is given as per A:nnexu1_. _ 1’13?’., V’

reqmred’ to consider the same ” » rdaircé;
Conmucntly, foflowing O§’a€’I_’ is . ., _ ‘V

(a) The prayers at (b)

(b)’l’he 15* mspgzjderint shafil ‘F’
in regard to the
pmfiisiongi Act.

(e) cf’ accordingly.

3. m.K¢g1zara ,:2eaay,..[jma:uona; Governmeri:
Advocate fa’ 1 permitted to file mt:-xmo
Qgapm» 5A”;~vii:.*:j;1fc2:jf”v:§vécks

leamw counsel appearing’ for

L men: m2%isTpammna° to file his power in the

weelm.

sd/-{
i Judge

.1731-3