High Court Karnataka High Court

Sri Y Manjunath S/O. Sri Yarappa vs The Bangalore Development … on 17 December, 2009

Karnataka High Court
Sri Y Manjunath S/O. Sri Yarappa vs The Bangalore Development … on 17 December, 2009
Author: Mohan Shantanagoudar
--H --=--H '-v-nu vr l\l-'IICEVIFAIRKA HIGH C

1

3: 'mm mag 30012'? 0? :<.ARHAm:<;a AT ameemkg _
swan THIS THE 17% my 01?' mcanmssza   

BEFGRE   

TI-1.? HGRELE mR.J::s*r1cE msmfi 

WRIT PETITION' 301133328'.OF.§0Q§V..{B£5;§}V"' 

BETWEEK

Sri."g'.EEanjt1::mth,

Age: 45 yaars, _  .
We 8v."i,Y&r&?F"%-'V  '  =: '~'
RI 0 210.122 &. «E373, i_€»'¥§1. fiiqak; 

ans sum. flagaraféiszaxi &   *

Banga1ore..-:'_?;2.'''w..M '  ,
 ~ 7': '  PE'}'{'fiQPIER

{By 3:: is i~z_EanE;:'AViw§§.~:-g.~j"' 
:  " ' A ,. " .

_ ~"§'Z1ev Bangalvre  Autharity
" & 'T.CE6  Read,
'  " ~ §{u.2:z6;ra..P&xk West,
 ._jB%'a};ni'mg:~._§_i60fl2Ci
   in C%%simmr
  L'  zzmmzmfiwr

 -- ~   " §§.{fR'.Ramaa§ansya féméa, Aeivaaate}

  %m:"<s'w.9. fileé. zznfier Arficles 2% and 22? of the
  Viiaréafimfion of Infia prayim 1:9 quuh. this impuggd aide!

V    18.6.52iX}9 iasuerzl by that rwpcmfiaait wriéa A.rmmmre~L

asiflfimdwithnat authority af§mma§et:c.



..n..u- \.\.rI.rnsI vs I\r'\nsI1.l"|Il"|f\l"| nlufl LUURK or RAKNAEAKA flffi}-4}(

2

TRIS vmmon IS cmma an my: ORBER3 *1*r1:s3"~n¥ge;xf;~ ._

THE fiC¥UR"I' HABE THE F€)LLO"§§'I¥¥G:-

Tim erdar er cagxcanatmayiae 

mwekqsament Authority  £13'  quwtien in

Heard  %     on 'behalf
of bath giééé    on rm:-d.

2.  mm$;é.m§{am had aiintted the me

  kNe§*'91 8 %%%%%  if: Gflafiabharafifi 19'?

V.  Layuut, in fawn: of Sri, 
    mm. Tim EDA
  the aaixd site hr: the eriginai albttae

L A  ta the fact that zmamm were gem an
   period of nine ysmrs. Afier  irrha
% A  ;§¢§zas:d¢maen t-J.-ma mm, the am has dwidad to aim

aifihamative site 133 the széictm am aeczurdizxgiy aiktizad

an aimrzmtéve site H3322, in; Efagarahhavi 23% Stage;

E 9"'?



'H-1-W --wt vvwu ur NAKNATAKA HIGH C

3

14:31 Bkxck Layaut, Bangalsre in fanmzr cf the 

 

Tim Sale fined wag %cut,ed in favnur of  *3,   
aBm:'bee--Sri.      V'
29.7.2966

Vida Axmmure-‘B’ by M3225. Ti1<: s.arici

Krinhnaawamy arfizi.

favmzr crf Smt. C,J. sale
cieed ciated:11.8.06. C,;§; said
the aatm in rwfitered
sale. am to the writ
petiti¢n.: A§V smwm the Black
number site is situated, denfi of

cams in be raga’ tered Vidfl

3; an 6,5309%, a shewncausc rmtiec

‘vigie mm ta be issued ta Sri. Eiucnhaxgfi

L A aammmju alarm by the am
that the aitcrnativc sits allettefi as him in
h V 1″ EIoc1qVaLagm’aha1Ii) layout,

Bwalere was it: saialatiorx at’ Rum I 1-Aiiii} cf Baira
fiewhpmezzt Authority Efiiiwtment {Bf Sitm} Eula: 1%4

I1r1sIoUr1Irll\r” -“wan-v yvwnr VI” mr|l\I1I.I-III-\l\l~l l’|lL.7f’l §…lJI..H(i L)!’ !QAflI\[A’§A|(A

4

( refmrad to as tlm “am Rulm” fox-%s{kh%:5:§:;}%<
arid mflaci uwn the aiiottee to siwwwause
the alfiernafiva aim aflcstbed in his:-f:a;v:mr" & L
cazmliecl. The arlghal ailctmsa

showmcause handed ever the'
the §etit:£c;1'1e:r. 'me p.:=;;tmer:%i ma
ni::jac:1:'oz1 statzemmzt §§ated:3.6.G9§
fiuiammuciltly, x latisn aza
imued as canceling
the aitemade in favmlr of the

s@na' ' "

disputaad that the 3&5; has

provfiimm sf Rub 1i(A)£i3} arf tlm Ruin

s afiaanerzt sf aimmafiw site in fmamsir

_ sf agApga;;gfi¢r. it mm: am he ayfapuwa than, a’ any
c3mmitt& by aw m:t1m:4:’ity§ that mm by

T tbs pmvésiwm of mw, the authority wsuw;
in mmtirxg tint: mistake. Hnwmrer, fim

aarmtisaneftlmmiataimrmtaheeigoxzgwitkiizza

2*aa3m:ah&h§ma1:dtl1ea.amsmax1rmtb:srmo;’feéta

W

…,_… . ..v. . us/val vr nnxn:A|A](A 1-“G3 C

5

when the thaw party irxterwt get entangled

hapflwl in the pr-went case.

5. The petitioner as the 7

aim in quemtien for valuable_ eéi:$it£m’ati3>’£3gg

;:1.1.rchaae has been made as ‘as this
atagc, if m am by
caxltzzilafi the a.L»;mm: searrch fior
a_rmt1’zm’ sit; fit”; will afitwt the
in’£’.erest purchaser.

6. Ramanjazzeya Gawda,

Iaamed cuéxznsveziri an behalf af BEA

-V «.5-.*:._;.b:2%..j3″.’§_i?;$ flatter may be sent baa}: ta EDA
f;<fy¥"' :§'é$?t§}1:":.§£§§1%%§«§;iera;ti5n 5f the matter. The aaid

: gu$fi§.issi§«fi be acccpmd, inasmuch as, EDA.
' " directed :9 many the matting partimfiariy
has axcautad thc sale defid in favour 01:' the

. V V _ : _' ailottae' Ev?)

' I–vrInvvI- Var» §\r-|IInIr\trIl\l-I Isl'-vi? \u\I\Jl\| SJ!' l\l'\l\I'P\II'|l\.Pl l"'II\Jl" L.,\.JKJKI 'Jr

6

313 that as it may, simze the impugned .4
gassed xieithaut hea.nr1g’ the petitimzer, .
eaxzncat be suatained. Bviom 1-.;$§éi’;’ « ilk; -:

ztraxxnat bc penalized for the bflguit vir’-E

fie allegations are the

pctitioncn

7. Wlxfle, augrmegg/%re–anotmen:;
the ailattee bafcsre the
BBA. mi pgagm: harm that EDA.

Th:-2 Bbfig “§§’§.Si¥_&E.§éfé;fi$fi ef the materiai an

rasezfgxg “a:.§1ett;e€§A. fiitfi in favaur cf the arigina}

to its awn ahewizig, the BBA is

ai .f;év.E;;»’§txV.V Vgfiétitiangr cannet be mafia ts sufier

‘%3-gaeazglsa teif . ti]%1e fauii 95 532%. This fisurt éaaas rant
« put {ha eieaic back after Eang Lapse af times
:33 BSA is parmittefi ta rada the whsies prmedurc,

ii’: may cause injustice tea the patiticner.

« .u…an \u\lIJl\l LII” RHKNMIAKA HIGH C

7

8. In ¥ifi’W sf the same, the orde_V£ ‘f”L:9:f.._’
eaneellation vide Anzmure-“L: dated
cazmat be azxataxiieazi and sa.1;§.éV “Ea:

quashad. Accordmg’ ly, the f;::1}.ar\x7zng’ ,:éx;der

Impugmd erfiar of wfideh

datfi 15.52389 BEA? stands

Q’¥.1%h@CL

-as