High Court Karnataka High Court

Sri Y V Jaganathan vs Bangalore Development Authority on 16 December, 2010

Karnataka High Court
Sri Y V Jaganathan vs Bangalore Development Authority on 16 December, 2010
Author: V.Jagannathan


.2-

W.Pa are fled uxmdar Arficle 226 of
of India pcraying to di:-ec:t the
appficafion of petitioners for hf sits; .
scheme ammunoed in _s;ud’~.._ j

These w.1=e Am-L
Court ma day, tha Court the-!’QIiowinFg: –

The is similar to
one by this Court in
W.P.1T§®’.3$:58g3Q’Ci:V§3V.:§n.;i’._–%§5$83-84/2010 disposed of on
7-12-zfi0!10.V Sri M.S.Cha.r1dra.shakar Babu,

lama mt rim BDA mkea naticc and both sides

‘– petitioners’ prayer is for 9. direction to

reop»on V”‘vc._:’l§’zi.t-BEA to consider their applications for

VA ‘5 ‘ flhtment of site. Since the prayer naught for is covered

the card-ar passed in the aforementioned writ patitious,

the same relief has to be granted to the present

petnhcxners also.

-3.

3. Aeeordingly, these Writ P¢titio;:2a _

disposed at’ in the light of tha d1rec’ ‘ -«

w.P.Noe.355s2 and 35533-334/%2i)1Gj%&5spéaa;e,c1:%§A issf;

on 7-12-2010.

allatment afaite shgll §!,cc45rdance
with law within a jmqnths, if not

considered .r«a;r1ier.