High Court Karnataka High Court

Sri S Puttaraju vs H Rangaiah on 21 October, 2008

Karnataka High Court
Sri S Puttaraju vs H Rangaiah on 21 October, 2008
Author: S.Abdul Nazeer
 é  kaixgaiah

1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2137 DAY OF OCTOBER 2008

BEFORE

THE HOWBLE MR. JLISTICE s. ABDUL NAZEER,    H

WRIT PETITION NO.689/206'?---§BDA} " V'

BETWEEN:

Sxti. S. Puttaraju

Aged about 42 years

S/o. late Sicldegowcla

310.316, 2'1"'h Czvss

fith F-Hock, Jayzmagar " _ f '   __ 
Bangalore -- 560 082* V  '  "  '....,_PETITIONER

(By sri D.Rajagopa1;i;aa§.?;    %

AND :

»   __
 " vL)aiif£iaz_ja' Kalyana Kendra (K)
r Cs}.;amu11"_0'.i 
ffilandn. Mam)
106  Road, Behind I-LEE.
 Banasliankaxi III Stage
" Bangalore -~ 550 085

 Vrrne' state of Karnataka
 Rep. by its Secretary
" Housing and Urban Development



Vidhana Soudha
Bangalore --- 560 % I

3. The Gommissioner
Bangalore Development Authority
'1'. Chowdaiah Road

Bangalore - 560 020

4. oflice ofthc B.E).A. 
Deputy Scc:.re.tary-- III   '    _ ' n  
B.lI).A., Bazxgalont _ R1EtsP0r:13<_1?:m's '-

(By 8111. M. Keshav Raddy, AGA, for
Sri. GB. Manjunatha, Adv. for R-1 V  .._»
 ELM. Prakash. Adv. forV!€~;;!~4)  *  i 

This Writ r§%e&1e1{i5:i;:;--;s fii.é(ci'-1;1ndé1"':'1i;ticles 226 81; 227 of

the Constitution_ (if V §_-:1dia,.Vp:a3*iz;g to' quash the latest list cf
bcncficiaxics.   __ Kalyana Kendra (R) for
allotxnent of X40 ft sites 'EEWSJ in Sy. No.90, Hosaken:-T
Halli, Baxxgaioxe-yid.z: A1,:ne;gu1v;?A and etc.

 Wfit Petitiim..c_prning on for Preliminary Hearing

"Grady  dé3:,_ the Court made the following:

(SEER

T'h§_§  contends that he was one of the

<4%T.T'.&':V.»;u_g;.rnent tivesgfiiltrs of Sy. Nos.89, 90, 91 and 94 gr

  village, Banashankari HI Stage, Bangalore. It

.   base that since the BDA threatened to demolish the

!
iii)



hutments, the Balithara Kalyana Kendra of  A' 

HI Stage, Bangalore, filed a wzit   d 3

W.?.No.8001/1992 seeking a dixectionzhite  

therein. not to demolish the hnments of   

to direct the EDA to "fheizg 
constructions. This Ceu2ff.._by  1"7'.{§3.'Ié?92
directed the respondents     the

constructions madeenfihe members
of the give efiizct to the
ncrtifieation ” éovemlment dated
27.9. 1990 [(3% ef the unauthorised

ca-nstruetionse’ di3iVdis.fiVAV’rf}1e: eantended that despite the said

_x;-zder, thé:.1¢_;s1x;ndent3«.have demolished the constructions.

‘f’h¢1’fi?ifi5I _ the hutnlent dwellers through the

V Iieudra made a representation to the

State Gewgzfiment to allot alternative sites in their favour.

eeentended by the petitioner that though he was one of

K the dweller, his name was not included in the list

‘ of hiiément dwellers f0flV by the 1″ respondent for

-.

alignment of alternative sites as per Anneramre-A. ”

he has filed this writ petition for quashing

beneficiaries for allcz-meat of sites as :53?

31101: a site measuring 20 x 30 ft. his

‘2. Learned Co’u11selI”f:;§r Ieefzondemts
have filed statement of objeetiqrxet that the
petitioner was not at by him
in the writ tt1e;fe_1t%m-¢’, 1?’ ‘tesponcient has
not includvede» aflotzment of an
altemativeesite.’ M n M

3. I has{e”hea1e1 for the parties.

4. __As by me on the last hearing date,

;C()jL1tf1Sf3:1 fet*x”the——3’fd respondent has produced the

the perusal of the (301111. It is evident

fiwom.’ the petitiener has not produced any

éémetefialx to that he had a hut in the aforesaid survey

to

numbers. Learned Counsel for the petitioner is a1:4=t§”‘

permitted to peruse the records and he did not

matexiai in the records to Shaw that petifidner had

hut an the land in question. The

prociuced any material before this

contention that he was dtnafellging éfrgzeseid’ vsuxjeiey
numbers. Therefere, the 1″ in not
iucludixlg the 333136 9?. ;@$V”A’enexure–
A. Thus, the i:Va 1″1V§mcnt of an
altemafive There is
not merit 2’5-this: pfei-¥i§:ic>ii;~.A:.:.1″t–.is accordingly dismissed.

No costs.

% ~ Sd/-

eeeee Judge