High Court Karnataka High Court

Sri N Bhanu Prakash S/O Sri B … vs M/S Bangalore Development … on 21 October, 2010

Karnataka High Court
Sri N Bhanu Prakash S/O Sri B … vs M/S Bangalore Development … on 21 October, 2010
Author: Ram Mohan Reddy
  Ba:1ga.1¢r¢ -- 560021

 (B_jfVA}1\/I/_'s.§.V'V'EI1*;.T:é1sana Assts., AdVs.]

TV  V. 2  . AA   

- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 21st DAY OF OCTOBER 2010
BEFORE ' 

THE HON'BLE MRJUSTICE RAM   _
wnrr Pmmom Nos. 25504-25505 /Mzofmk (B"mn T   J 

BETWEEN:

1. Sri N. Bhanu Prakash  

S / 0. Sri B. Narayan Ra0..__ '

Aged about 48 years L'  _
R/a. No. 11, 3rd 'BT..Cr0ss"' -  
Gururajan Layou'£.._  ; V "  
Doddanakkundi   :
Bangalore +._5600I3w*l7--.. _  '

2. Sifi C. RI'S:atya.P1'a_ka:Sh. _'
S /'Q.  V. _R3 in;a'T»K_1*is.h:.1a
Age€I<.._a;bout"»54~ycafs_ " V
R/a. N0. 11V1f.__/2--4,"H Fioor

4;10:t:Majn»Ro'ad %
.. 'Ra,_dha._ Ni1aya',"--Prakashnagar

. . .PETITIONERS

E



-2-

M / s. Bangalore Development Authority
T. Chowdaiah Road
Kurnara Park West
Bangalore ~» 560020

Rep. by its Commissioner

[By Sri Chandra Shekar Babu, A,dV_._)

These W.Ps. are filed under  

 1zi=;:sp¢:r»;::¥s~;;:s1*:+t

of the Constitution of India praying   uvthe'.

respondent to consider the"'a:pplication lofltheviipetitioner
for allotment of sites" in furtherane'e..of the 'scheme of the
respondent duly published/02002 in The Times
of India' dailyV.news,paper vvhiehxllwasfl.'reiterated in the

paper  'The Indian Express'

dajly:.:2004 at Annexure Cl and C2

expeditiously' andjeetc; ._ ~ . 

 ' '' These  are eorning on for preliminary hearing

 it  -.  day, the Cotirf rnade the following:

 for "the respondent, BDA, that the petitioners'

ORDER

the submission of the learned Counsel

L4

. jxd./».,v u ”

applications dt. 12 / 12 / 2002 and 9/ 12 /2002,
Annexures D1 and D2, and orders passed there’—.on in

accordance with law, more appropriately of

the decision of this court in

us. THE BANGALORE DEVELOIJMIENT z;.UTHOR;Tii1’R.é*P. A

BY US COMMISSIONER, BANOAIOIE cOTHEi§s~I:;’i£p

granted reasonable time, Vrlothingi
further survives for othesevipeivtvitions and
are accordingly disposed hi

Two rriofiiihs tifne=if0’1″‘x coH_1p1ian.ce.

Sd/-~
Judge

A’ “1I.1§«.~’2005 KAR 608