= _ BAINOALORE-560~--92'0.
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 15"' day of November 2010
BEFORE
THE HONBLE MRJUSTICE V.JAGANNATI~1AIh\T'»..
W.P.NO.32168/2010 (BDA) "
BETWEEN
SRI N V KRISHNA MURTHY,
S/O N VENKOBA RAO,
AGED ABOUT 70 YEARS, V
R/AT NO.13/1, SHARANAMNILAYA;-._ V V
Sm CROSS, PIPE LINE, MALL.ESHWARAIvI,--
BANGALORE560 003. . '- _ jg
. T>ETITIONER
[By Sri S S HAVERI. '
AND'--:_
THE B2XI?\I4C+;%ILORE"}:3»E\':7EIL(j.PMENT AUTHORITY,
BY ITS CHAIRMAN, * "
PARK WEST EXTENSION.
... RESPONDENT
._ '{-3*;§3rTASI-i.":vIV_ SVAv.(u3}'"{ANDRASHEKAR BABU, ADV.)
VTHI*S"w.P. FILED PRAYING TO DIRECT THE
RESRO.NDENT TO CONSIDER THE APPLICATION FORM
V ~ :1. DATED 25.9.1989 AND ALLOT THE PETITIONER SITE
MEASURING 40'X60' AS PER THE DIRECTION OF THIS
HONBLE COURT ISSUED IN w.I>.3o584/82 DATED
' 17.4.1989.
THIS PETITION COMING ON FOR PRLIMIMXRY
HEARING THIS BAY, THE COURT
FOLLOWING:
ORDER
Heard learned counsel
M.S.Chand1’ashekar Babu is directed ‘tn¢:;::ée
for the respondent -~ BDA. _ _
2. The oetitioner is
to direct the, resp:ond.e:nt the
applicatiogrii: ‘4 and allot site
measuringdéiCT the petitioner.
submits that, this
co?-,irtdt’on an”-wearljesr occasion, While disposing of
‘ to 30594 of 1982, directed the EDA to
” co’1iisiderV’cj’j_th’e request of the petitioners therein for
alluotirient of sites measuring not less than 40′ X 60’.
Acgfieferring to the aforesaid direction given on
}17.4.1989 in W.P.Nos.30571 to 30594 of 1982,
i»
a ;
3
learned counsel sought for similar direction to be
given to respondent — BDA.
4. Learned counsel for the BDA
that the application filed by the
considered in accordance with _law,”«_pif1″not’earlieri’
Con sidered.
5. In View of the’xa’bove stibinissionllllniade,
this writ petition is ‘:dispo._sedp :4wipth_a direction to the
respondent — BDA to 1-.hle’a_pplication, if not
already” accordance with law with
regard .Vajlotinent’lo«fl~site to the petitioner measuring
’60’. The application be Considered
‘ of three months from the date of
— receipt copy of this order.
V ” counsel for the BDA Within 4 weeks.
” “–lMetn0 of appearance to be filed by the learned
A
Sd/–
JUDGE
Dvrz