High Court Karnataka High Court

Sri M Muniraju S/O Late … vs Bangalore Development Authority on 8 October, 2009

Karnataka High Court
Sri M Muniraju S/O Late … vs Bangalore Development Authority on 8 October, 2009
Author: B.S.Patil
AND:

IN THE HIGH COURT 01-' KARNATAKA AT BANGALORE
DATED THIS THE 8"" DAY OF OCTOBER 20Q9"_T
BEFORE ' % T

THE HONBLE ME2.JUsT'Ic;§B.s. _E-->~AT1:1f;..  

WRIT PETITION No. 125:é,gggg_g_g5 §B.D_"'_4.1  4'   é - T

BETWEEN:

Sri. M. Muniraju

Aged about 60 years .  s ;

S/0. late Doddarn_a1"appa..  _  '

R/a. N0.£9/3,    ,     
Old Madras _R3dad§?" . .   'V T'  
Binnamar1£?,é11é:."~IVnci'If:1nat§I,e,.1'    ' »
Bangalore ~«-.560 Q38" ' 'T ' .. PETITIONER

(By Sri G. , 

,8ar;ga1Q~1*<%, D<=5\'/:=.iD}31TTé:n 1: A"utE1()r'it:y

Bangakjre {S.é1Ar11{'c.y Road)

By' ii,s_ C'o.mmissi0;1"er__

state' of 'Kar}1a+;a~ka* ' ' 

 '" Departm,_er1t Gf U;:ba:'": Development

By its Secretary'

"  M__.S.. Building
;  Dt;T».B'.F<D.-Ambedkar eedhi
 Batzgaloré - 560 001



l\.')

3. V.P.M. Swamy
Inspector of Police
Indiranagaa' Police S1',z.1t:ion
Bangalore

4. ONE. Pradath

5. S171. K.M. Shoury 
Both are r/a. No.35'/"1
1331 G Main, 4"' C1'ss V
HAL H Stage ' '

Bangalore -- 560 038  V'  ..;  

[By Sri. Basavaraj V. Se;ba1'a1d,.AA'civ.i_: 'i'1""R}
Sri. M. Keshava Reddy. =AC5;/-X. for  " 
Sri. S.Lakshrriir}arayan.a I{e_€Idy';--Advs for  ,
M/s. Southern Law Ass1E:$-:..._Advs..e_ §Tor'Rv-V3}"=.' 

This §Wrif_'pe'i;itiio1i isgfiied :tn:ie:Art1c~1.es 226 and 227 of
the Constitution of Eriidia, 'i]ir;1yiI'1g to direct. the BDA to deliver
the prope1'tyAojf 5(V)'72::".7C'..5L'{_.  £36 of Binnamngala
Village} Indirei1ia5zz;14;i.1?3a1jig;ai]ore --- 560 038 to Ehe petitioner,
This writ 'petition '(L-~C)_'I.'i'i:".1"1.g on for pre1.imi1':ary hearing, in
'B' Group this day,._t.1'1e "C3o_L"1rt made the foE}owirig:»«

  in' t-hi-siwvrit petition. petitiorier is seeking a direction to

the deliver the 1'>ro])erty riiez-tsiiriiig; 50 X 70 sq. ft.

2 Aeomprjeed in Sy. No.i36 of i.-3im'ia'1iie1nga1a village,

Aiintliranagar. Accordingg to the pet.ii;ios'1er. 23. part of the



property comprised in Sy. No. I36 is rec:oi'1ve_ved to the uncle
of the petitioner as the same reiiiamvrl iinutilized after

formation of 100 feet roe;-i<_.i. It  l"urilie;" seen i'r<)1i}.i"'»the

pleadings that a total extent. of 1.38 guiitas was aeqtiire_d exit

of Sy. No.136 for 100 feet road and the road   

an extent of 58887 sq. Ii. land   

uriutilized. Therefore. the Q\:'JI1€I"S oi: title ;)1'oplerty "r11a=de'aaV'-..

representation to the C()\.r(;'.1'l11}.'18"1"*LtVV'l-(J l'E'('()Vl}'y?'('3')V'/"H16.l}}'1L1tiIiZ€d
portion of the land inve[tt.£jSl.i(_3i'1. 'AG{:)1lf;?;l'C}.,t'Ti"ii'1g their request,
the said portion was sold'-by 8'VeXeei,1iii7igjg. sale deed dated

26.} 1.1988 by tlie_f%DA::__i'1'1 §i'ai«"ou'r oi".fi:l1e._of.Vr1ers. It is the cse
of the petitioner-vpthatsina"~ifi-iiiiily partition. l /3"" share out of

the said 8 propertyahas ' {.a_lie__iu1" 'to him.

  The grievance Iiizide by the petitioner in this writ

petitionfis that though he is the owner of l1'1t"' property. which

hasfallen his share in ilie partition am} xvliich forms part

 of the property sold L11'1(i('.l' the sale '1;§'_)'>'4.:[§}

respondent herein. It is to be I10ti(i'(=.'(i i'1('I'<' I}'1£H at1§r_t.'i£i'i11'.sale«

is conducted during 1.11:: §)(-‘i](‘l€’I1Cy of i’.1’1e writ pe.ti’tio1’1_v&~=h’ie1ri”1

made the petitioner to i1’1i;:)ic-mi the a.:<i'i'e;~i.riafa }.'tLEI'ChéCi{iI' Vof._s,ite»..

No.648 as 4*" 1"€'Sp()11(,it"Iii. Pet:iti"(::i2e§f"iémsitnziiison

application to set aside Hit" said.__;;u.ic=1.i"<:.1_1 '$2;–1ic_:. '.'Q'['X€AV',V§;'..(:)'§"('i1-l'}';~35 to

g fl.

the petitioner, the propc_*-rty in 5.11-‘{)1VV.A11″0f:}:U’1{? 4″]

respondent is a part of 1}f1vi’1t-€.i::-~1’ a p€)I’ii(‘i§i oi’ the property

{:of;1ptise’Li.V_’iIi u:3y’._}.NO. 15363 is :<5ot.1ghi In §:; <~ *.~'.€)i('f§ by me.1}<_ir1g a

favotétf the 4"' 1'<"ssg'i1’1de11£..

as regards the report In E2»: ;_{i\«*cI’1 1:;-‘ liar <1T{_)n1mEssi()11c1', if

appointed. Tl'1eref0rc. 1*<*~wa"2-'i11g 1ii..)t'.'H_\-' 2:) liit" pfliii.§(}§.:}t"fIi'iO

avail the remedy oi" e11);::'<m=I1t1'1;§ §I"::'- il <.i'<')z:11*_t;'.""'tiiifé—$V§"i.i

petition is dismissed.

Cs