IN 'THE HIGH CGIRT GP' KARKATAKA, BANGALORE mama ms mm mm mm are mmnrsmax 2c:::%7f"j% % BEEQRE L TEE I-iOH'*EZ£ rm. ..rus'r1c:E rm. § Sri. Mahadevaiah MC V S] :0. chum Basavajah, Agw about 53 yw, (By Sri. gem gm; " l A " % 1.
‘i’1:m_$tate
cf
% Rcpi-asm1ie=,.dl§ri1:é””‘
Baawalaz-a;4j’..– *
* Tim
.. Urban Bevehupmezat Auflmrigr,
– _ –.'[Pe§1IDA},
* ‘ifiiymra
,..
WW
wag: mmmr Ho.§55§ Q F ‘ T ~R§ 31%% % = %
3. Zmml 0%? — 5
Mysore Urban Bevabpwzt Authnrity,
Mysore. RE$?C}I§1;§£’£?fi’:$: _
(By ex-i.1>.s..M:anjum.th, Adv. for R2
sfi.K.s. ” ,GPfor 3:-uweagdé A
M writ; petitinn is fixad-z:ndm«4′ ‘. be : %
22’? at? the C:::n3tit’i.1’&Iz {if
order passed m «- Te? da’£:’&civi2$_.11.2£@ passed
by tbs 2&5 rmpondent %1t1HQ.BtII}BA:RI$HA:2002403 am
eta _
Tifim writ petfi zltm _ ” tlfim tiay,
the Court mafia fhffi ..
In has prayacl far a
wx’:t’ in the «,rg mf quash the order dated
2s.11.9%L% 15€E” ] — ‘M’ ‘ the
:1-if aita. of the pefitimmar axxd far a writ
uf ” Em mmwmmtbn dated
wtitiamm flfi an applizzatinn an
with thc 2:31 rwpondmt walcim alksmwnt at’
‘V V 205:. 3:: 30 ft. undar SC Cat:Qory.’1’1:ue 2″!
IN…»
r-I’
J”
reapoadmt by ceriafimim the appliaatatcn cf
petitinnm: afiotztack a. sim Iifcxlfifi
20ft:.x.30fi:. in Hanchya and Sathagally ‘A’
In this Iattm’, it is awcifiaeéd that the
at R3-22,{J®[-. As per the x.;:s.f
petifioner was 1*equir’ed to.;;1apoa’it ‘af f§!§.’3,3{>Qi-
balsam amung. days
thm’eaf£m’. the petifioxmr
dep-ositwzi 3; aftar 8. hpae: af
ninety another sum cf
Ea.i{},2’7Af’-$_[_;- the payment was
mg. txinety éays, the saw was
rmponsdent by showing 1:12
A-zaorxew sfién ta t;i3–.aé; 1::-efiwrmn ‘Imam, ‘chm peu’tkme:r
— dégvgéhit the bahrm amurzt cf R’s.8,520/- am!
altaernafivae, the 213* rmpandent; paasad thus
.6’\./
O”
izaapumed order on 28.11.2602 as pm’ Amxezxure – M’
czanscelling the site in quastimz. Again on 07.01.2003 .
more apportum’ty was provided to thc pcti.t§#§fhe1f« – ‘
issuing’ a final rmtréce but the V’
am am. we petitianer hav1ng’V hep:
time made an rapreeartatinn
the 206 rwpondent ta
anmm: with inmrest.
issued an flfldbfflfiifigfifit that the
aim in Vfiaumzér cf one
Prabhusssngiiafijgf the claim of
the n1ez~% the
_gav¢ ‘a._:repfwenta ‘ on 16.01.2909 as per
:’G” that: 2% rwpondant ta allot
één. Since’ the 2&5 z-mponxijent fa11ad’
I aanI&s~ifie:rv§_v-il;.l§:’.~’fi§oquat er the pe:titicnm’, he is berm.
_ .. writ petition.
:3. Hard the ax-gumm on bath am and
/V
4. Admittedly, the peamm has mt paid
aital value: in term cf the canditmm or % f % _
pe1§.tn1onfl* Imp: qufie witlmut ”
site in qua-stien in fifimur
Prabhuawamy is not
‘Ihez-afire, the 1:: p;-aya
theoréar dame; in
raw:
5. 121% to SC
‘AV_ more than 50% ofthe
E3a.1e'”~tg m, um
‘_ the balamesiml value wxthm’ ‘
A the oatfiitxons’ of alietmmt.
m n dated 16.91.2009 as per
Ammvgre — ‘G’ and afiot man an alternative sits, if it
avaihbke in the same layrmt or in the max-by myopjg:
expeditiously as paaaible. O1-dame} a<;<m~c1m1y* . _ '