Wm; W Mummmm mm was" we mmmmm mm M-yuan <2? mmmmm. mm mam W mxmmm W31»; mum' W mR.NATAm Haw mam'
IN THE.HIGH cauxw or KARNATAKR AT BANGALdEE*_
DATEI) 121125 '.t'£~m 5" my 02' 1:31-:cEH.a.E1'-1'::2Gfi§ 1'%j"'
ran HDN'BLE HR. 9.9. nxnAKA£anfi'éHfiEfif3fisrfcfi*{_
THE HwN*BLE Hm,JUsmI€fijv;a, sgnnaazf
warm ApPmA: §c}1§8J2éfiaS'(Eng;
........................ 3 ~ ~. ' ' ' . ' V . ' ' ' , , .-
TI-IE 5ANGA1.a;::as:.; 'o§.'vE:i;cm§+:'r' 'AETHQRITY
KUMARA ,eA3x';.._sx:e;3;g;y .ac1;3: " 3
mncamas " _
av ITs'=.¢ot«st2-iI3s;Is2;m_ '
._ . .. AE£'ELLhN'I'
my Sri E.AS;9;.YAi?A§3~--,_§'~~§ABARAD - mwocmm}
2 .....
Inanduu-n
'7uk,L HAfizsxkr§na
3 ffiv SKI' --1i?sKE}fl4IIHARAYPsNA
!U ~'i'EP§RS
REE' BYKHZZS GPA HDLDER LAKE}-R4IKhRAYAHA
3/0 L533 VI:!£KA'I'A3U'A!iY, AGE 69 YEARS
- M33483, 14%: MAIN, I-{AL xx 5-raga
= _AAIH'_QQiRARAGAR, BA:-:62-.1.oas:
. . . RESEQKDEN?'
Eri PRABIWLING K HAVADGI -- ADYOCATE FOR
CAVERTGF. REES EGHGENT NO. 1 I
WRIT A9EEA.L FILED U23 4 DE' THE KAWATEKA
HIGH Cfliifi'? ACT 3?RP.'{I!*1G T0 SET A5I9E THE} QRQEZR
PA33ED IN THE'. wan' PETITION NO.13U40f2U06'-ZEET-SD
1113/zone. ~..
THIS wan APPEAL comma UP ' .
THIS G DAY, smauanrr J._,.....__4DE_InIVE£11f;.'D"' "
FO :
This appeal £i1AedViA'by"V.the..ireapofiiaent in
w.p.no.13o4oJ2oos "h:ain$§e__§§9f@;ti§fv'§d_by the order
dated 11.3.2993 -.m.r.gin %1i.md Single
Judge hag' order dated
uwuni \..~.- nnnlinlnnfl l'l|\J'I'l \..\JUKfA IKAKNAIAIUI HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR7
17.7.2006
pa.a5a3_’a’dG_G’b§*1:;;:’_th-any heroin and
directed the case of
the petitiona’.i:.___in.V with law.
2.’ ~ ‘J.’:141o zoapondent herein f ilad
averting that he is a
of Bangalore and a citizen
He is presently residing in
_ USA. He made an application for
of Site in Si.1:.H.?iaveahwa::aya
iayout, Bangalore, developed by the EDA. The
said application wan considered and a aite
K.)
wwwmn war nnmwmmasn nwnn %..6..JI.z¥HA §.*:{‘: RXJJMNIMIMXA mm-s £.;UUKi £3?’ KAKNAYAKA HIGH CQURY Q? KARNfi§’%”£7&.K& FWGH CGUK3 G?’ KARMfiX’S”}4\Kfik MEGH COEJW
the signature of his father: and
alas the photograyhag allotted the
petitioner had contended .t:hatA ‘
Detrelcmmani: Authority waai’ «V ~~ . .
cancelling the a1lotm§nf”‘~.Vpf :§=ij1:e
that the petitiarxag is AVAxaVfij{s§e;;ta:£i” tvhrfiillqh the
power -of attom§§.:A” Thorn is no
prohibitiar-E Davelflimcnt
Autho.tit3;r” #3 the De man
tram for allatmant of
site of atternsy. The
after hearing the c-ozmsal
f€53:…__.i:he writ petitiener and the
Lvafiaauing rm: Bangalore Development
V..?’}V:V1eld that there is no pxzohibitian
tar’ ..aL”‘g_p-vcanwcr cf attorrmy holder: to tile an
:§§V§g;l’icatian far allotment of site and in
igeaponse to the intimation given by the
Bengal art Development Autzhcxity, the
petitioner: and his father, as his power of
attorney holder, haa appearaazi hatam the
Bazxgalare Development Authority and preséiuéefi
the photoqragshs duly attoatad *
allotazuant or site in £avou,r.~”rs:.Ath§é} §a§.iEi<$;3cJ:_
could. not be ¢am':e.'Ll-ad. an
application 20.1: allotf:pm;_ ixt_ gi#'Qz§._ §:yV '°hia" L'
pawn: at &tt0rI!: Of{.V .' ''acsso3::E1ingly'
allowad the writ aside the
impugned ' ' Bangalcre
the allotment
cut' site " §;'E::V't}21c:vV.;-saiititioncsr and
directed " " ccmaidexz tie
naqfuost at in amardama t-:i.th
"1~1…,.,I:!«.2008. Being aggrieved
by —of the learned Single Judy,
Authority has pmferred
. f;:.\:,_~.:i,:s . pppaal 3
V' we have heard the leamd rwemsel for
V' "Ath _§;=appellant-Bangalara Davalopmzant Authaacity
the leazned cveunsel fax: the mvaamer.
flfifii" flfl @{A§iNA"&%.K£§. Hfifivfi azzmgm flvcémnwawmmfim Mlww mmum M?' KAKNMEAKH mmrn wwwwm um mmewmammm mm-m Mwmtmfi W3» mMm»¢,mWmM W
_; . Iwn wwwna
\,9
..»..»-wan M-w am-uuxmmumexn e-nu.w1 °A.u%..¢7%..flE\iV '§4fll:": mmmmmammm Mfiwfl %…&}UKI ur gurufimfigmgym Mgggfi gag"; (M-» ggflnmfiufinfl Wgww CQU§{-g- {Mu fifigmflg-fififl M"-5" CQUR1
2: . The learned counsel for the up;:"c£i.fl.§2:f;
submitted that the application
:21' site was made by the.:»AA»g*ansx§4§§i'VV'4"of V
attorney holder and A'
parmitting the pf __i£x'§;:t'i:Aa;i:1::ar*y" to*
file an applicatiacsgu sue–::if§g"'~~f9rh'e§lv.'£.at:'uan1': at'
nite and when 13° 'Sh?
knowledge ‘V Development
Authority’ *A£$é1f::’:r§e;””~uezu£sa notice to
that p£s’t’ivt,.’i:;A§3L:T;a;p§1′;;:,; Vuthiép allatment at site
made i.:_; ha been duly
c:a.z:.«::all§’ci.._ §a::s:i ‘ “1u’~&xned Single Judge was not
ju.:§€:if_§§e5i iu’ 1see;.t:t;%.rs;; aside the uaid oxder.
V izuve given careful conaideraticn tn}
this. ac;;’:t§£:.tions of the learned counsel for the
agggellwaiat and acrutinised the material on
‘A-ufi’u:3’rd. The material can record would clearly
thut: the applicatium fez allctment: of
site was made by the power at attorney haldexr
who is none other than the fathaz of the
U