BETWEEN:
M 1 M
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 26"' DAY OF OCTOBER. 2009
BEFORE
THE I-ION'BLE MRJUSTICE B.S. ?A'm..._v Q
WRIT PETITION No.2251O 01+' 2009 (BioA)f ~
1. Sri.N.Shivanarayanappa,
S/0 Nanjappa,
Aged about 41 years,
R/at Sédarth nagar,
Shidalgzitéa Town 8: Taluk,
Chikkaballapura Disvtxfiet.
SInt.Nar'ayanamma, ._ 9
W/0 Kad:'rappa.._ '
D/0 Na1'1jappa--,_ 'V
Aged about years, _ "
R/at: Dorfidaihei§a};al1i-.3ri1lage;"'
Basettihaili I~3..ob_11, Shidalagatta Taluk,
Chikk--ahaE1éIpurépIDistrict, PETITIONER
[By sns-1.v';--1~;neshnLs. _1\'2i{:rt1s1ijz_;e' Adv.
for HfP_,Le1'n I-Iegde. Adv.)
Banga_Io1*eL__ V
The ~~Re"!g<ir11ue Officer,
_ South--*Divis'ion.
Banga1c:;:*¢;: Development Authority,
V V' Banashzmkari Commercial Compiex.
Bangalom.
RESPONBENTS
=5=**
This Writ Petition is filed under Articles 226 ('St 227 of the
Constitution of India praying to call for entire records pertaining
to endorsetuerit issued by the respondent No.2 dated l.0".?f.2009
and etc. it
This Petition coming on for Preliminary
this day, the Court made the following»
0RDEfi”~
1. In this writ petition, petitioners
€I1dOI’S€fIl(‘,.’}1’l’ dated 10.77.2009» -tsistied Ab.}’,’_tli*f’3VV Officergl
Bangalore Development.’ ‘(for short, Vpfthe BDA’),
Bangalore, sizating that by the petitioners
seeking trt=.mst’er of the lahatiof their favour upon
the death oI’_l.ste camfiot biementertained in View of
the legal ttlt?itt»tAt:e:igtvei~i’g byfthse-Lav}’_’ortteer of the BDA.
2. PE§t,l!’.§€)n6I’S’ elaiA§fn_llbtieat’»«tkiey are the brother and sister of
late N.1\/it-1:33-rlérgapa» was the allottee of the site bearing
Phase, lst Block, Banashankari.
l_£Xte_nsi.o’t:-.,:it-ti’eas”qiring East to West 11 metres and North to
9 r;stt>’tr.es¥. They further assert that the BDA executed a
“.registered’j.Sa.le Deed in respect of the said site in favour of
A on 27.1.2003. The said Mariyappa died on
2§t.s.200s. According to the petitioners, Mariyappa was
rriet’.l and has not left behind any other legal
l–flLl 3 W
representzmve except petitioners herein. They also assert that
deceased ivlariyappa was an employee of the State Bank of India
and he had nominated the petitioners herein for receliv-irlg the
gratuity. in support of this assertion, Annexure-CW4′
issued by me State Bank of India isHproduce*d’.’v- that p
the p€ti'{i(‘..}I’}t:”}.”S being sole surviving legal. representativesu.lof
deceased :\iai~iyappa are entit]»ed__.for tiansfer ‘their.
name in n3s;.>ect of the propertyl4d’h_e1d._gghylldeoeasedlivl/Iariyappa,
they made a representation. 1:0 the Wand}-eSp0ndent_
Revenue Officer of the the impugned
endorsement is rejected based on
the advice gi*::en_:.i53: the EDA.
3. Th._e:'(ii’– nofghyidng 4’in_.”‘Arinexure~A to indicate on what
grounds il’1i”4i1*llrfeqguest. i’s_i_jejected. Therefore, the impugned
€I1CiQr_§’:’3€’vI1″I’L’i’il vvhi-ch is devoid of any reasons is liable to be set
as’id_e oniilmiu’ Very ground.
t:%’;«{§9’_”_petiff;ioners were required to produce any material in
V . respect in claim that they are the sole legal representatives
the decruataed. the BDA ought to have called upon them to file
si,1ch”maier§2.1ls. Instead of calling upon them to produce the