-1-
IN THE HIGH COURT OF KARHATAKA AT BAHGAIBRE
omen “nus ‘rue 27″‘ DAY as MAY 2993* . K
PRESENT
THE I-IOEPBLE MR. pun. DIHAKAl?.1=u’i’,’–GHIEF.:§?iI§TiCE7.’
AND
THE Hon’nLE
WRIT APPEAL Ng,1s7c_)%«;$r”A’20& Z (LA:-8m;1
BETWEEN:
1 SRIRAMA1{.}%;’£.$H1;§$f)%§;’ ~ ‘j M %
S/O LATE%sA::,.*HA’N:2.R E€I;;}Ni’S.HAIvIAPPA
JAKKUR .vIL’LAr:;1-3_””- ” ”
YELAHANI<_A}ia13L:.V '
BANGALORE NR’IH Ifawéi’
. ._ APPELLANT
_Sri r~;Afr.«=x_:a>AJ; “Amz:;>cATE)
ANi}”-if ‘V
1 THE s’1*¢»es.’:’Ei’»%%<'3J;«* KARNATAKA
DEPARTMENT 0:? HOUSING 3:.
UREA?-1_.i)EVELOPMENT
M SBUILDING
" BANGALORE}
3/ BY rrs SECRETARY
BANGALORE DEVELOPMENT AUTHGRWY
KUMARA PARK WES'?
BANGALORE
BY ITS COMMISSIONER
3 THE SPECIAL LAND ACQUISITION OFFICER ”
BANGALORE QEVELOPMENT AU’i’HORI’I’Y.~…_
KUMARA PARK wrssu’ :
BANGALORE
4 THE METROPOLITAN CO-OPERATIVE
HOUSING SOCIETY LTD ‘ ” .
No.21, GROUND FLOOR
VIDHANA SOUDHA
BANGALORE 550 00:: _
R]BY ms SECRETARY”– ~ -.
% ijj * Rj§::*§PoNnENTs
(By SMT: NILQUEER Af§§§:ARé«A§}.§.) :1′ V ”
THIS wRITT.Qsg1;éPé;6;;:;-is-»1§*n.Eb “Uj’é; 4 OF THE KARNATAKA
men comm AC1′ PI2AY_I%!G”§_’0- .313′? ASIDE THE ORDER PASSED
IN THE wR1′:*1APEfr1′:”I0NAj1~:L<Q;T3<;~9z9/ 2.009 DATED 17/041 2009.
THIS Wf§'i*T AP'?-E:A1., " 'C§OMING up FOR PRELIMINARY
HEARING;"G3\¥ TH-3S 'DAY', THE comm DELIVERED ms: __
§?c«.;VLoxsfxfa(}E:_gV' ~ ….. .2624/2005 o/w 2625/21305
dated 25.11.2005 in The Commissioner, B.D.A.
vs. State of Karnataka, by its Secretary _
2006 KAR 313).
2. Hearé the iearned eounSe].__gppea_ring L.
3. Under simiiar fecte’ of the case,
this Court by order. dated” ” Writ Appeals
No.1484– 1486 it –¢§éa# the apprehension
of éispoesessiefi .. filerein who were simiiariy
placed as is unwarranted as they are
already geotected the eariier order of the Division beach of
zéfi Cemm ”’ H issioner, B.D.A. and others vs.
by its Secretary and others {ILR
v”¢;- “?Q06 35%).
ii: the instant case, the learheci Single Judge has
‘ . , _ _ V[ that the petitioner had not availed the benefii ef the
eefiier order of the Division Bench of this Court in The
.’ \
-4-
Commissioner, B.D.A. and others as. State of Karnaxaka,
by its Secretary and others (ILR 2006 KAR
other hand, the learned counsel for the V’
contend that he had availed the befiefit’ of”-the ‘of T 1
said Division Bench of this Ceurt. ‘that
considered opinion, his right ig’~~._#}m3dy WHence,V
there is no need to grant ‘i:1teI’i’fiVi’Are1ief in the
Writ petition.
{ail/1′ F’–5-v*;fr*’§,r_§
~«.«- . E65 . ;..’..:: ;.;».,.:;;,,
S;e%
é “i’33{iex:’AYe.s/ Ne
‘ ‘ — . fieett’ Yes] No
.-