EGH COURT OF XARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HlGH COURT OF KARNATAKA I-IGH COURT OF KARNAIAKA HIGH C!
3*! I-§€’.”§H COURT OF KfisRHfi£TAKA AT BA2iGA.LC}RE
msgms ms 2m 2m my cm’ mvnhmm
BEFORE
THE HGWBLE £111: JUSIZCE % O A
BEKWEEN:
Sri Sfiflil Gupta,
83¢ Vfifinisraa fimpta, V _
fies! akaui Sfiyw,
.9: S _”.?”‘§3., “% Flour,
Bamaiawfififi
gs;-i Adm.)
Em M Authority,
3
V. Pzagmfimmfiaé €2;§::r:.m3sione1′.
O %3z%;zzir1a§g§~1B;ama1crc Mahamwa Pahke’ .
zmOOsqm::«e§ …RESPC)NDEIi”I’S
% ism: $dsan far R3,; Sri 3.H.Pmaaa, Adv. far m}
= é A ‘%¥’.Pi5 filed undsrflrfiicka 326 and fl? afthe
” ifgaxfisfituikn sf Endia praying ‘at: declare: that the
‘ dewlopmcmt pltm, dmica Na.9A, 1995
O aafich prmribea the land (sf the pe’!:E1:im:m- as rasidenizhl
» anfier the Tarwn and Cstlfiy Act, 1961
* tha zamirsg affine. gvetiaonm-*5 land am that the
sam mxmridas any e»the:r gaming in any tzsthesr plan.
:GH COURT or KARNATAKA H16!-I gong: or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men 0
‘:§°%§f.Puom?manfcr fmal dispcmalthis day, the
Can:-é: maxi: the failmering:
gag T %
pefifinnar claims in be the
gr :3 gamma in S3r.N::.fiSf5 gr
gmam, Bwalam,
33-‘.§€&,,$3}’5 mmfiy
mtifimm” dated
§fi.fi§»:;’££3G4? ciaim mm. The
pa-aye? mag in: petition is:
{£3 Compmhemiw
%%%% L’ — mimic: Ha.9A, 1995
j H tha lazmt of cm pefiuam as
% % u11cim* the Tc:-am mi
H: Act, 1961 gcmerm ma
— ms’ the pefitianerh Rand and that the
‘ mmrridaa any athtr mning in any other
:11; Czsrzwqimatly mum um Banmm
Eimieloprxzmzt Authority fium Hn3:erEariz1.g with
f!
the pefitianws mm.
{iii} Such ethw relisaf as this I-I¢::1’h1s Court
dauwafitmmeficmmflcirmxmsgmfiégsaf
thctsam.
2% mvrmzq Raddy, O
the pafiianar submits tfzgj;
acz:1u1’r::’£ citlmr by the
or %* fin Stam. efiect
1:-ma» mzdarsemjmt the Banflm
sf’ is produced at
Amazjyothi Hcsuae
auswmg “Lt.d., copy of wh1:.::.h’ ‘3
prezfiumfi V}szi:. % Raslying on them two
that the hand has not been
aaxbwiw that the said area af’ 18
§1;g.»;ggT;§ 33:5 as rm1dm’ tiai area er rmzdmfi 1’32} mm
Viz; mt?’ vflma, it is net open fm: the rmpondsmts in
‘O mm” ” amenity site and also a park.
[GR COURT OF KARNATAKA RIG!-I OOUBT OF KARNATAKA HIGH COURT OF KARNATAKA i-IIGHCOURTOF XARNATAKA HGH COURT OF KARNATAKA HIGH CA
;*i’z,E”u1EqtE1ac:a:3:me:ofhaarix1g,i3:wasnoticac1
wz
(//,./
thaimamiaaregawaamnfiedmzerbytlmfianflre
$3; It&r.B.1’I.Prasad,. laamad mums} appearirzg far
the Eafirnémth Ogakm @1221? I-‘afike subgzfiétfihat
mm, :11: Bfialore Devekzpmmt
hawmflé aver ?ha aaid. area fir the ” ~
Er? It £5 m: be
an 2:-;amm4 mg, gzsquiamon
mmsmw which 1: is m be
nnticai t.hat_:£2.fbc1* layout, the
asazbieci; :31; $3 been
f’h;c. OBma10I’6 Develowt
fi1ufi:;i:z§it}”; avnilabie the mpy of
I63 COURT OF KARNATAKA H¥GH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT OF KARNATAKA HIGH C1
the rgmquimhmgszz a pemsal ear the said
.’::§iea:%1yf.vdiacInse that the exxtira area.
»a:.uvm* £9 thc Barwre Dewaehapwt
an am me dead dated :3.1.1.1~992.
Osman as to be mtzma is that the land
. and 21115 Eaynut; plan is sanctziafi by
mvezapment Autharity a carzpy ad’ which 75
mde amilabk by E4.&r.K:-is-&a, wmzki diualose that
the srezitajwt mm mews Writpefiiicn is am a part of
‘E,
i.
7
, s
than rmifiemiai acme. Izideaed, a pcrusal of the: scmduh
1:: 3% Writ w1:i&n in Ifiuspact of the pmperw \r1$é’&~v§
the: aamctizafied pian waufi clearly disaloae
ané the same. Hence, I am 0f the view ‘V O»
qiifififlzfi ‘Eras aaquixad and
Eamaaiare ¥3e1.e.’m;_;tn:uen’I: ,
re&mL:e.?$h%3′, deed.’
dmégmasizaad as fa is requiz-ad ‘ix:
be humid amompasa
nut 011%}; aka of the ‘ ‘
wfich ga mm. It mxxrwt be said
:,«t.,’.*:_fa: wizfihin the 1-widential mane
for tbs puma af aixric $1.}; an
in timis Ward 9. reference aouki be
…fl’.’:’ _3’g;gae $9.. aemizug ef hand use and 1’muIat:inna.
C .3 in N Wxmld am mm’ the area
O. apams am civia ammfifics, smtianitag of 3,
‘»»._i:§?c1zt §laz2 fir rmidei p11:r%& shall be aubject to
V the fefiawizzg wnditiam:
GP! COURT OF KARNATAKA H!GH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl
4/
GH COURT OF KARNATAKA HIGH OF KARNATAKA RIG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IGH COURT OF KARNAFKA HIGH C!
if;§ §5:3% of the tarsal arm. shall be wrmlead for
mam: arm; j %
:3; tha re,-asaam 45% :21′ the tatal
mmim for mafia, mm
:3; 311% 9%” 45% of %
gizfiaymfiurfi amt: L gr am-.%
mm} §.».:« and
A parmaé af disclose that
a woufi aha smzmie
the park Imwd amther meter
wmzh .-;.»; mg; is that the any cm which
at’ the yam’ 1996 and that has
bak mastw plan af 2015. It is m
CCCa.mm.OC~a.-uaj:}~&a2C in em ma mamr pzan at 2015 this
C agaixz ahawn as rasidmzial areafmne fiat
as atawd ecarlieer mm regard ta rm
3 rfimfi to above the resixi-m1@1 mm
.u2E’1c1u§.:$ fig: eiwaic amwtim site as well as tbs park.
E-£311.95: thia mn’£:en&:m mi’ Mxnvivek reddy aha flak. ~
/
GH COUR? OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COURT OF KARNATAKA l-HGH COUR? OF KARNATAKA HIGH Cl
3., Imaflar as IfiE Q mfi D are it
$3 “in: Em rzemiwd that C ‘w fly:
isaugerfi by the Bamalom
izaxzlicmig émt the mic! iand 4Ir;O;:£s§§:a;.i:
takm mic: cf far aimplgftfigsisgn’ not the
aawazam aoquired the
lam my: me géagge aequimd far
the Insa&r as the
is concerned, the
ayw-réwfl 3%? mwhpmfint fiuthnrity
3.5 walk ézaffiha nt dew would belie the said
fagmr which £3 mquismd 22:: be taken
figteg ‘i}%¥”V’§;§aq;t tkm pafitianer has mt qtmatiomaé the
an the pwammfne that t& iand is
12$: It 32% mt csgw fer the petitioner’ mw tn
at $133 pairlt at’ time am the mm is not
O V___’ia,£-s:.;”a;’§:%’ ,, em though Mr.’Vivek Raddy, acsrzfinm his
— :5 gm whether it is rmfiential mm or athmwfie