Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bangalore Development Authority vs The State Of Karnataka
2024 Latest Caselaw 5355 Kant

Citation : 2024 Latest Caselaw 5355 Kant
Judgement Date : 22 February, 2024

Karnataka High Court

Bangalore Development Authority vs The State Of Karnataka on 22 February, 2024

Author: P.S.Dinesh Kumar

Bench: P.S.Dinesh Kumar

                                1                               R
 IN THE HIGH COURT OF KARNATAKA AT BENGALURU
  DATED THIS THE 22ND DAY OF FEBRUARY, 2024
                           PRESENT
THE HON'BLE MR. P.S.DINESH KUMAR, CHIEF JUSTICE
                              AND
     THE HON'BLE MR. JUSTICE C.M. POONACHA


      WRIT APPEAL NO.1783 OF 2014 (LA-BDA)
                      C/W
        WRIT APPEALS NO.1795 OF 2014, 1799 OF 2014,
      1802 OF 2014, 1803 OF 2014, 1806 OF 2014, 1966 OF 2014,
      1970 OF 2014, 1972 OF 2014, 1973 OF 2014, 1982 OF 2014,
      1986 OF 2014, 1988 OF 2014, 1989 OF 2014, 2000 OF 2014,
      2006 OF 2014, 2009 OF 2014, 2010 OF 2014, 2030 OF 2014,
      2032 OF 2014, 2033 OF 2014, 2034 OF 2014, 2035 OF 2014,
      2036 OF 2014, 2037 OF 2014, 2045 OF 2014, 2047 OF 2014,
      2048 OF 2014, 2052 OF 2014, 2063 OF 2014, 2064 OF 2014,
      2065 OF 2014, 2067 OF 2014, 2068 OF 2014, 2069 OF 2014,
      2239 OF 2014, 2243 OF 2014, 2244 OF 2014, 2246 OF 2014,
      2248 OF 2014, 2249 OF 2014, 2250 OF 2014, 2251 OF 2014,
      2255 OF 2014, 2256 OF 2014, 2259 OF 2014, 2261 OF 2014,
      2262 OF 2014, 2263 OF 2014, 2265 OF 2014, 2266 OF 2014,
      2267 OF 2014, 2268 OF 2014, 2269 OF 2014, 2446 OF 2014,
      2449 OF 2014, 2454 OF 2014, 2470 OF 2014, 2698 OF 2014,
      2717 OF 2014, 2718 OF 2014, 2719 OF 2014, 2725 OF 2014,
      2726 OF 2014, 2783 OF 2014, 2784 OF 2014, 2785 OF 2014,
      2787 OF 2014, 2808 OF 2014, 2810 OF 2014, 2811 OF 2014,
      2812 OF 2014, 2814 OF 2014, 2815 OF 2014, 2821 OF 2014,
      2825 OF 2014, 2827 OF 2014, 2828 OF 2014, 2829 OF 2014,
      2830 OF 2014, 2831 OF 2014, 2832 OF 2014, 2876 OF 2014,
     2877 OF 2014, 2879 OF 2014, 2880 OF 2014, 2881 OF 2014,
     2948 OF 2014, 2949 OF 2014, 2950 OF 2014, 2951 OF 2014,
     2953 OF 2014, 2954 OF 2014, 2955 OF 2014, 2956 OF 2014,
     2957 OF 2014, 2958 OF 2014, 3044 OF 2014, 3045 OF 2014,
     3046 OF 2014, 3047 OF 2014, 3049 OF 2014, 3050 OF 2014,
     3051 OF 2014, 3077 OF 2014, 3078 OF 2014, 3080 OF 2014,
     3082 OF 2014, 3083 OF 2014, 3084 OF 2014, 3085 OF 2014,
     3086 OF 2014, 3087 OF 2014, 3088 OF 2014, 3089 OF 2014,
     3091 OF 2014,3159 OF 2014, 3160 OF 2014, 3162 OF 2014,
     3163 OF 2014, 876 OF 2015, 877 OF 2015, 879 OF 2015,
     880 OF 2015, 1010 OF 2015, 1164 OF 2015, 1166 OF 2015,
     1168 OF 2015, 1172 OF 2015, 1173 OF 2015, 1771 OF 2015,
     939 OF 2016, 1015 OF 2016, 1016 OF 2016, 1343 OF 2016,
     1344 OF 2016, 1644 OF 2016, 1818 OF 2016, 2104 OF 2016,
     2105 OF 2016, 417 OF 2017, 1798 OF 2014, 2245 OF 2014,
     2254 OF 2014, 2458 OF 2014, 2708 OF 2014, 2709 OF 2014,
     2781 OF 2014, 2782 OF 2014, 2786 OF 2014, 2817 OF 2014,
     2818 OF 2014, 2819 OF 2014, 3048 OF 2014, 3079 OF 2014,
     3081 OF 2014, 3090 OF 2014, 3125 OF 2014, 3165 OF 2014,
      3166 OF 2014, 1181 OF 2015, 1004 OF 2016, 1005 OF 2016,
 1020 OF 2016, 1339 OF 2016, 418 OF 2017 And 694 OF 2022 (LA-BDA)
                            2


IN W.A. NO.1783 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
AND:

1.     SRI. R. SHANKARAN
       S/O SRI. RANGASWAMY
       AGED ABOUT 44 YEARS
       RESIDING AT NO.54, 7TH MAIN
       NANDINI LAYOUT
       SARASWATHIPURAM
       BANGALORE-560 098.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
    R1-SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 32186/2010
DATED 11/07/2014.
                           3


IN W.A. NO.1795 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
AND:
1.     N. RAVISHANKAR
       S/O LATE R.G. NANJUNDAPPA @
       R.G. NANJUNDARADHYA
       AGED ABOUT 38 YEARS
       RESIDENT OF KOMMAGHATTA
       SULIKERE POST
       BANGALORE-560 050.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 31120/2010
DATED 11/07/2014.
                            4


IN W.A. NO. 1799 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     S. RAMAIAH
       S/O LATE SIDDARAMAIAH
       SINCE DEAD BY LRs

1(A)   SMT. MUNIYAMMA
       W/O LATE SRI. S. RAMAIAH
       AGED ABOUT 65 YEARS

1(B)   SRI. THIMMEGOWDA R.
       S/O LATE S. RAMAIAH
       AGED ABOUT 47 YEARS

1(C)   SRI. GANGADHAR R.
       S/O LATE S. RAMAIAH
       AGED ABOUT 46 YEARS

1(D) SRI. MANJUNATH R.
     S/O LATE S. RAMAIAH
     AGED ABOUT 44 YEARS

1(E)   SRI. HANUMARAJ R.
       S/O LATE S. RAMAIAH
       AGED ABOUT 40 YEARS
                           5


1(F)   SRI. PRAKASH R.
       S/O LATE S. RAMAIAH
       AGED ABOUT 39 YEARS

1(G) SRI. NAGARAJ R. NAGARABHAVI
     S/O LATE S. RAMAIAH
     AGED ABOUT 36 YEARS
     ALL ARE RESIDING AT
     NO.15, ISSAAC ROAD
     NAGARABHAVI
     BANGALORE-560 072.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. B.S. GAUTHAM, ADVOCATE FOR R1(A TO G);
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 35628/2010
DATED 11/07/2014.

IN W.A. NO.1802 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
   SHRI. K. KRISHNA, ADVOCATE)
                             6



AND:

1.     SMT. ANURADHA
       W/O DR. M.R. SREEVATHSA
       AGED ABOUT 53 YEARS
       RESIDING AT 'KRISHNA' 54 & 55
       K.G. NAGAR MAIN ROAD
       BANGALORE-560 019.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. M.S. ASHWIN KUMAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 13000/2010
DATED 11/07/2014.

IN W.A. NO.1803 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST

       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
                           7


AND:

1.     SRI. A KANNAIAH
       S/O LATE AADIYAPPA SETTY
       AGED ABOUT 64 YEARS
       RESIDENT OF BHEEMANAKUPPE VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 098.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. S. VIJAYKUMAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 35625-
627/2010 DATED 11/07/2014.

IN W.A. NO.1806 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
                            8


AND:

1.     SRI. K.B. YELLAPPA
       S/O LATE DODDABYRAPPA
       AGED ABOUT 64 YEARS

2.     SRI. K.B. MUNIRAJU
       S/O LATE DODDABYRAPPA
       AGED ABOUT 45 YEARS

       BOTH ARE R/AT FARM HOUSE
       CONSTRUCTED IN SY. NO. 3/2
       KENCHAPURA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 0

3.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. L.M. RAMAIAH GOWDA, ADVOCATE FOR R1 & R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL, IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 9842-44/2010
DATED 11/07/2014.

IN W.A. NO. 1966 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                             9


       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. ACHAMMA AMMINI JOSEPH
       W/O LATE MR. K.A. JOSEPH
       AGED ABOUT 95 YEARS
       NO.87, 7TH CROSS, 1ST MAIN
       VERSOVA LAYOUT, KAGGADASAPURA ROAD
       SIR. C.V. RAMAN NAGAR POST
       BANGLORE-560 093.

       REPRESENTED BY HER GPA HOLDER
       MR. JOSEPH ALEXANDER
       S/O LATE MR. K.A. JOSEPH
       NO.87, 7TH CROSS, 1ST MAIN
       VERSOVA LAYOUT
       KAGGADASAPURA ROAD
       SIR. C.V. RAMAN NAGAR POST
       BANGALORE-560 093.
       SINCE DEAD BY LRs

1(A)   MR. JOSEPH ALEXANDER
       S/O LATE MR. K.A. JOSEPH
       AGED ABOUT 74 YEARS
       NO.87, 7TH CROSS, 1ST MAIN
       VARSOVA LAYOUT
       KAGGADASAPURA ROAD
       SIR. C.V. RAMAN NAGAR POST
       BANGALORE-560 093.

1(B)   MR. JOSEPH K.S.
       S/O LATE MR. K.A. JOSEPH
       AGED ABOUT 72 YEARS
       NO.14, TARAPORE AVENUE CHETPET
       CHENNAI-600 031.
       TAMIL NADU

1(C)   MR. BINOY JOSEPH
       S/O LATE K.A. JOSEPH
       AGED ABOUT 70 YEARS
                           10


       R/AT NO.3/26, MCNICHOLS ROAD
       2ND MAIN ROAD, CHEPET
       CHENNAI-600 031.
       TAMIL NADU
2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE
    FOR R1(A TO C);
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL, IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 12969-
972/2010 DATED 11/07/2014.

IN W.A. NO.1970 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
AND:

1.     SRI. PUTTAPPA
       S/O LATE MAHIMANNA
       AGED ABOUT 51 YEARS
                           11


       RESIDING AT RAMASANDRA
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 0.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 14913 &
14914/2013 DATED 11/07/2014.

IN W.A. NO. 1972 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     G. LAKSHMINARAYANA
       S/O LATE G. GOVINDAPPA
       SINCE DEAD BY HIS LRs
                           12


1(A)   SMT. SHASHIKALA
       W/O LATE G. LAKSHMINARAYANA
       AGED ABOUT 46 YEARS

1(B)   SRI. KUSHAL KUMAR L.
       S/O LATE G. LAKSHMINARAYANA
       AGED ABOUT 23 YEARS

1(C)   INDIRA L
       D/O LATE G. LAKSHMINARAYANA
       AGED ABOUT 20 YEARS

       1(A) TO 1(C) ALL ARE RESIDING AT
       NO.225, 6TH CROSS, RAJAGOPALANAGARA
       MAIN ROAD, NEAR LAKSHMI DEVI FLOUR MILL
       PEENYA II STAGE
       BENGALURU-560 058.

2.     VENKATALAKSHMAMMA
       W/O LATE NANJUNDAIAH
       AGED ABOUT 56 YEARS

3.     MANGALA GOWRI
       W/O N. SHANKAR
       AGED ABOUT 47 YEARS

4.     DEVAKI
       W/O CHANDRAIAH
       AGED ABOUT 42 YEARS

       ALL ARE RESIDING AT
       NO.225, 6TH CROSS, RAJAGOPALANAGAR
       MAIN ROAD, NEAR LAKSHMI DEVI
       FLOUR MILL, PEENYA 2ND STAGE
       BENGALURU-560 058.

5.     RANGAPPA
       S/O PRASURAMAPPA
       AGED ABOUT 52 YEARS
       SINCE DED BY HIS LRs

5(1)   HANUMAKKA
       W/O LATE K.P. RANGAPPA
       AGED ABOUT 67 YEARS
                             13


5(2)   K.R. RAMESH
       S/O LATE K.P. RANGAPPA
       AGED ABOUT 40 YEARS

5(3)   KRISHNA
       S/O LATE K.P. RANGAPPA
       AGED ABOUT 37 YEARS

5(4)   RANGANATH
       S/O LATE K.P. RANGAPPA
       SINCE DEAD BY HIS LRs

5(4)(A)     SMT. PUSHPA
            W/O LATE RANGANATH
            AGED ABOUT 42 YEARS

5(4)(B)     SRI. CHETAN
            S/O LATE RANGANATH
            AGED ABOUT 17 YEARS

5(4)(C)     TEJASWINI
            D/O LATE RANGANATH
            AGED ABOUT 15 YEARS

5(4)(D)     SMT. MAHALAKSHMI
            D/O LATE K.P. RANGAPPA
            AGED ABOUT 47 YEARS

       ALL ARE RESIDENTS OF
       NO. 121, 3RD FLOOR, 4TH MAIN
       VIJAYANAGAR
       BANGALORE-560 049.

6.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. K. BHANUPRASAD, ADVOCATE FOR R1(A-C);
    SHRI. B. SRINIVAS, ADVOCATE FOR R2, R3,
    R4A TO R4D AND R5;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R6;
                           14


     VIDE ORDER DATED 29/11/2021 NOTICE TO R5(1),
     R5(4)(B), R5(4)(C) HELD SUFFICIENT)

     THIS WRIT APPEAL, IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 29520/2012
DATED 11/07/2014.

IN W.A. NO.1973 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. K.S. MANJULA
       D/O K.H. SRINIVASA MURTHY
       AGED ABOUT 65 YEARS
       RESIDING AT SY. NO. 31/2
       HOSABYROHALLI
       KOMMAGATTA PANCHAYATHI
       BANGALORE SOUTH TALUK-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS REVENUE SECRETARY
       VIDHANA SOUDHA
       BANGALORE-560 001.               ...RESPONDENTS

(BY SHRI. GANAPATHI BHAT VAJRALLI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           15



     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 33131 &
35309/2011 DATED 11/07/2014.

IN W.A. NO.1982 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     M. NANJAPPA
       SINCE DEAD BY HIS LR
       N. SHIVASHANKAR
       S/O LATE M. NANJAPPA
       AGED ABOUT 46 YEARS
       RESIDING AT NO. 702
       MPM LAYOUT, 80 FEET ROAD
       OPPOSITE TO AMBEDKAR INSTITUTE
       OF TECHNOLOGY, MALLATHAHALLI
       BANGALORE-560 056.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE AND
                           16


     SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 11025/2010
DATED 11/07/2014.

IN W.A. NO.1986 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. DABBAGULLAPPA
       S/O LATE RANGAPPA
       AGED ABOUT 53 YEARS
       RESIDING AT RAMASANDRA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
                           17


     SHRI. M.C. BASAVARAJU, ADVOCATE FOR R1;
     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 40644-
645/2011 DATED 11/07/2014.

IN W.A. NO.1988 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     H.R. CHARITABLE TRUST
       A REGISTERED CHARITABLE
       TRUST, HAVING ITS REGD.
       OFFICE AT NO. 8, APPAJAPPA
       AGRAHARA, CHAMARAJPET
       BANGALORE-560 018.
       REP. BY ITS MANAGING TRUSTEE
       SRI. R. SRINIVAS

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       REVENUE DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.                ...RESPONDENTS
                           18


(BY SHRI. SHANMUKHAPPA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 8901/2010
DATED 11/07/2014.

IN W.A. NO.1989 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.


2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     MARAPPA
       S/O KADIRAPPA
       AGED ABOUT 69 YEARS
       SINCE DEAD BY HIS LRs

1(A). SMT. ARUVAMMA
      W/O LATE MARAPPA
      AGED ABOUT 67 YEARS

1(B). SRI. KADARIPATHI
      S/O LATE MARAPPA
      AGED ABOUT 51 YEARS

1(C). SRI. SHIVSHANKARA
                          19


     S/O LATE MARAPPA
     AGED ABOUT 49 YEARS

1(D). SMT. MUNILAKSHMI
      D/O LATE MARAPPA
      AGED ABOUT 47 YEARS

1(E). SRI. NAGARAJU
      S/O LATE MARAPPA
      AGED ABOUT 46 YEARS

1(F). SRI. LAKSHMANA
      S/O LATE MARAPPA
      AGED ABOUT 35 YEARS

1(G). SMT. NETHRAVATHI
      D/O LATE MARAPPA
      AGED ABOUT 33 YEARS


1(A) TO 1(G) ARE RESIDING AT
NO. 76/1, ISEC ROAD
NAGARABHAVI VILLAGE
BANGALORE-560 072.

1(H). SRI. SOMASHEKAR
      S/O LATE MARAPPA
      AGED ABOUT 44 YEARS
      RESIDING AT: HOSA BYROHALLI
      NEAR VEERANJANEYA TEMPLE
      SULIKERE POST, KENGERI HOBLI
      BANGALORE-560 060.

1(I). SRI. ASHWATH
      S/O LATE MARAPPA
      AGED ABOUT 41 YEARS
      RESIDING AT: NO. 169
      GAYATHRI LAYOUT (RAMASANDRA DHAKALE)
      5TH CROSS, SULIKERE POST
      KENGERI HOBLI
      BANGALORE-560 060.

1(J). SMT. SARASWATHAMMA
      W/O SRI. N. RAVI
      D/O LATE MARAPPA
                             20


       AGED ABOUT 36 YEARS
       RESIDING AT: NO. 208
       2ND FLOOR, SHIVU WOODS APARTMENT
       NAGARABHAVI VILLAGE
       BANGALORE-560 072.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       DR. AMBEDKAR VEEDHI
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. J.M. RAJANNA SHETTY, ADVOCATE FOR R1(A-J);
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL, IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 12781/2011
DATED 11/07/2014.

IN W.A. NO.2000 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. N. UMASHANKAR
       S/O NARASIMHAIAH
                          21


     AGED ABOUT 47 YEARS
     RESIDENT OF NO. 108
     THAGGIGUPPE VILLAGE
     MAGADI TALUK
     BANGALORE RURAL DISTRICT

2.   SRI. MARIYAPPA
     S/O LATE BETTAIAH
     AGED ABOUT 62 YEARS
     RESIDING AT BETTANAPALYA VILLAGE
     BHEEMANAKUPPE
     DHAKALE, KENGERI HOBLI
     BANGALORE SOUTH TALUK-560 060.

3.   SRI. BETTAPPA
     S/O LATE BETTAIAH
     AGED ABOUT 57 YEARS
     RESIDING AT BETTANAPALYA
     VILLAGE, BHEEMANAKUPPE
     DHAKALE, KENGERI HOBLI
     BANGALORE SOUTH TALUK-560 060.

4.   SRI. JAVARAPPA
     S/O LATE BETTAIAH
     AGED ABOUT 52 YEARS
     RESIDING AT BETTANAPALYA
     VILLAGE, BHEEMANAKUPPE
     DHAKALE, KENGERI HOBLI
     BANGALORE SOUTH TALUK-560 060.

5.   SMT. JAYAMMA
     W/O LATE HUCHAPPA
     AGED ABOUT 52 YEARS
     RESIDING AT BETTANAPALYA
     VILLAGE, BHEEMANAKUPPE
     DHAKALE, KENGERI HOBLI
     BANGALORE SOUTH TALUK-560 060.

6.   SRI. K. SHIVALINGAM
     S/O SRI. KUPPASWAMY
     AGED ABOUT 51 YEARS
     R/AT NO.1121, SAI BABA NILAYA
     9TH CROSS, 2ND BLOCK
     BSK 1ST STAGE
     BANGALORE-560 050.
                           22



7.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. R. HEMANTHARAJ, ADVOCATE FOR R1;
    SHRI. D.L. JAGADEESH, SENIOR ADVOCATE FOR
    SHRI. K. PRAMOD, ADVOCATE FOR R2-R5;
    R6 SERVED;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R7)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 6313-
6318/2010 DATED 11/07/2014.

IN W.A NO.2006 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. VENKATAMUNIYAPPA
       S/O LATE MUNIYAPPA
       AGED ABOUT 78 YEARS

2.     SRI. VENKATA ARASAPPA
                           23


     S/O LATE MUNIYAPPA
     AGED ABOUT 76 YEARS

3.   SRI. MARIYAPPA @ VENKATA ARASAPPA
     S/O LATE MUNIYAPPA
     AGED ABOUT 67 YEARS

     R1 TO R3 ARE RESIDING AT
     NO.14, SEEGEHALLI VILLAGE
     YESHWANTHPUR HOBLI
     BANGALORE NORTH TALUK-560 022.

4.   THE PRINCIPAL SECRETARY
     DEPARTMENT OF URBAN DEVELOPMENT
     GOVT. OF KARNATAKA
     M.S. BUILDINGS
     DR. B.R. AMBEDKAR VEEDHI
     BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R4)
    R1 TO R3 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 46127-
129/2013 DATED 11/07/2014.

IN W.A. NO.2009 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD
     BANGALORE-560 020.

2.   THE ADDITIONAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           24


     SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     B.R. CHANDRASHEKARAIAH
       S/O LATE RUDRAPPA
       AGED ABOUT 63 YEARS
       RESIDENT OF BANGALE VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE URBAN DISTRICT-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIKASA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. M.C. BASAVARAJU, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 42536/2011
DATED 11/07/2014.

IN W.A. NO.2010 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           25


     SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. K.N. BASAVARADYA
       S/O NANJUNDARADHYA
       AGED ABOUT 63 YEARS
       RESIDENT OF NO. 1189/C
       4TH MAIN, 14TH CROSS
       M.C. LAYOUT, BANGALORE-560 040.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. M.C. BASAVARAJU, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 44048/2011
DATED 11/07/2014.

IN W.A. NO.2030 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE-560 020.

2 . THE ADDITIONAL LAND ACQUISITION OFFICER,
    BANGALORE DEVELOPMENT AUTHORITY,
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020.
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
                             26


       SRI G LAKSHMEESH RAO, ADVOCATE)

AND:

1.       SMT MUNIYAMMA
         AGED ABOUT 79 YEARS,
         D/O.LATE ARALAPPA,
         SINCE DECEASED BY LRs

1(a)     SRI MUDDANNA
         AGED ABOUT 73 YEARS
         S/O LATE MUNIYAMMA AND DODDANARASAPPA

1(b)     SRI MUNINARASAPPA,
         AGED ABOUT 68 YEARS

1(c)     KAMBADANARASAPPA,
         SINCE DEAD BY HIS LR

1(c)(i) SRI SANTOSH KUMAR
        AGED ABOUT 26 YEARS
        S/O LATE KAMBADANARASAPPA

1(d)     SMT MUNILAKSHMAMMA
         AGED ABOUT 63 YEARS
         D/O LATE MUNIYAMMA AND DODDANARASAPPA

1(e)     SRI NAGARAJ
         AGED ABOUT 61 YEARS
         S/O LATE MUNIYAMMA AND DODDANARASAPPA

1(f)     SRI MUNIRAJU
         AGED ABOUT 57 YEARS
         S/O LATE MUNIYAMMA AND DODDANARASAPPA

         ALL ARE R/AT KKRISHNASAGAR VILLAGE,
         KENGERI HOBLI,
         BANGALORE-560 060

2.       SMT. HANUMA NARASAMMA
         AGED ABOUT 74 YEARS,
         W/O LATE GANGAPPA

3.       SMT. HANUMAKKA
                           27


       AGED ABOUT 71 YEARS,
       D/O LATE NARASAIAH,
       SINCE DEACEASED BY LRs

3(a)   SRI HANUMANARASAIAH
       AGED ABOUT 58 YEARS
       S/O LATE HAUNUMAKKA AND NARASAIAH

3(b)   SRI THIMMAIAH
       AGED ABOUT 56 YEARS
       S/O LATE HAUNUMAKKA AND NARASAIAH

3(c)   SRI LAKSHMANA
       AGED ABOUT 54 YEARS
       S/O LATE HAUNUMAKKA AND NARASAIAH

3(d)   SMT ANNAMMA
       AGED ABOUT 52 YEARS
       D/O LATE HAUNUMAKKA AND NARASAIAH

3(e)   SRI K N CHANNAPPA
       AGED ABOUT 50 YEARS
       S/O LATE HAUNUMAKKA AND NARASAIAH

       ALL ARE R/AT K KRISHNASAGAR VILLAGE,
       KENGERI HOBLI,
       BANGALORE-560 060

4.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT,
       MULTISTORIED BUILDING,
       BANGALORE-560 001.
                                     ...RESPONDENTS
(BY SRI PRABHULING K NAVADGI, AG A/W
SRI JEEVAN J NEERALGI, AGA FOR R4
SRI C M NAGABHUSHANA & P V CHANDRASHEKAR,
ADVOCATES FOR R1 TO R3

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 29668/2010 DATED
11/07/2014 AND ETC.
                           28


IN W.A. NO.2032 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SMT. UMADEVI
       AGED ABOUT 58 YEARS

2.     SRI. G. SIDDALINGASWAMY
       AGED ABOUT 41 YEARS

3.     SRI. K.G. GURUSANTHA
       AGED ABOUT 37 YEARS

       ALL ARE RESIDENTS OF
       KANNALLI, KODIGEHALLI POST
       BANGALORE NORTH TALUK
       BANGALORE URBAN DISTRICT-572 127.

4.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. L.M. RAMAIAH GOWDA, ADVOCATE
 FOR R1 TO R3;
 SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
 SHRI. JEEVAN J. NEERALGI, AGA FOR R4)
                           29



     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 40958/2012
DATED 11/07/2014.

IN W.A. NO.2033 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. PARAMASHIVAIAH
       S/O LATE VEERANNA
       AGED ABOUT 66 YEARS
       RESIDING AT SY. NO.154
       KOMMAGHATTA VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTORIED BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. H.C. DUSHYANTH ARADHYA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           30


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3134/2012
DATED 11/07/2014.

IN W.A. NO. 2034 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. MOHAN KUMAR
       S/O CHIKKATHIMMAIAH
       AGED ABOUT 37 YEARS
       R/AT BETTANAPALYA
       KENGERI HOBLI
       BANGALORE SOUTH TALUK.

2.     SRI. T. NAGARAJU
       S/O LATE THAYAPPA
       AGED ABOUT 52 YEARS
       R/AT BETTANAPALYA VILLAGE
       BHIMANAKUPPE DAKALE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK.

3.     SMT. JAYAMMA
       W/O K.P. NARAYANA MURTHY
       AGED ABOUT 51 YEARS
       R/AT NO.75/1, 2ND CROSS
                           31


       KANAKANA PALYA 2ND BLOCK
       JAYANAGAR
       BANGALORE-560 011.

4.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R4)
    R1 AND R3 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 251-255/2013
DATED 11/07/2014.

IN W.A. NO.2035 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. S. RAMACHANDRA
       S/O LATE SANJEEVAIAH
       AGED ABOUT 58 YEARS
                           32


       R/AT OLD NO.322/15, NEW NO.20
       6TH CROSS, G.P. RAJARATHNAM ROAD
       HANUMANTHA NAGAR
       BANGALORE-560 019.

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. A.V. SRINIVAS, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 25616/2010
DATED 11/07/2014.

IN W.A. NO.2036 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER,
     KUMARA PARK WEST,
     T.CHOWDAIAH ROAD,
     BANGALORE-560 020.

2.   THE ADDITIONAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY,
     T.CHOWDAIAH ROAD,
     KUMARA PARK WEST,
     BANGALORE-560020.
                                      ....APPELLANTS
(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.   SRI MUDDANNA
     AGED 63 YEARS,
     S/O LATE VEERAKEMPAIAH,
                           33


     RESIDING AT BHIMANAKUPPE VILLAGE,
     RAMOHALLI, KENGERI HOBLI,
     BANGALORE SOUTH TALUK.

2.   THE STATE OF KARNATAKA
     REP.BY ITS SECRETARY
     URBAN DEVELOPMENT DEPARTMENT,
     MULTISTORIED BUILDING,
     BANGALORE-560001.

3.   S. CHANDRASHEKAR
     AGED 42 YEARS
     S/O LATE SANJEEVAIAH
     RESIDING AT NO.20, 4TH CROSS,
     A.G.S. LAYOUT, BANGALORE-560061.
                                       ...RESPONDENTS
(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2;
    SMT. K K THAYAMMA, ADVOCATE FOR R1
    SRI. A V SRINIVAS, ADVOCATE FOR R3)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 33267/2011 DATED
11/07/2014 AND ETC.

IN W.A. NO.2037 OF 2014

BETWEEN:

1.    BENGALURU DEVELOPMENT AUTHORITY
      BY ITS COMMISSIONER
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BENGALURU-560 020.

2.    THE SPECIAL LAND ACQUISITION OFFICER
      BENGALURU DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)
                           34



AND:

1.     SRI. LAKSHMANA
       S/O CHIKKACHANNIGAPPA
       AGED 50 YEARS
       R/AT NO.112, CHIKKAKODIGEHALLI
       KODIGEHALLI POST
       YESHWANTHPURA HOBLI
       BANGALORE NORTH TQ
       BANGALORE-560 091

1(A). SMT. LOLAKSHI
      W/O LATE LAKSHMANA @ LAKSHMANAPPA
      AGED ABOUT 55 YEARS
      NO.112, CHIKKAKODIGEHALLI VILLAGE
      KODIGEHALLI POST
      YESHWANTHPUR HOBLI
      BENGALURU NORTH TALUK
      BANGALORE-560 112

1(B). SRI. C.L. NAVEEN KUMAR
      S/O LATE LAKSHMANA @ LAKSHMANAPPA
      AGED ABOUT 29 YEARS
      NO.112, CHIKKAKODIGEHALLI VILLAGE
      KODIGEHALLI POST
      YESHWANTHPUR HOBLI
      BENGALURU NORTH TALUK
      BANGALORE-560 112

1(C). SMT. L. CHAITHRA
      D/O LATE LAKSHMANA @ LAKSHMANAPPA
      AGED ABOUT 55 YEARS
      NO.112, CHIKKAKODIGEHALLI VILLAGE
      KODIGEHALLI POST
      YESHWANTHPUR HOBLI
      BENGALURU NORTH TALUK
      BANGALORE-560 112

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS
                            35


(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2;
    SHRI. K.MUNIYAPPA FOR
    SHRI. LOHITASWA BANAKAR, ADVOCATES FOR R1)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.37886/2012
DATED 11/07/2014 AND ETC.

IN W.A. NO.2045 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. SRINIVAS @ SEENAPPA
       S/O LATE VENKATARAMANAPPA
       AGED ABOUT 56 YEARS
       SINCE DEAD BY HIS LRs

1(A)   SMT. JAYAMMA
       W/O LATE SRINIVASA @ SEENAPPA
       AGED ABOUT 45 YEARS

1(B)   SRI. NAGESH S.
       S/O LATE SRINIVASA @ SEENAPPA
       AGED ABOUT 34 YEARS

1(C)   SRI. VENKATESH S.
                           36


     S/O LATE SRINIVASA @ SEENAPPA
     AGED ABOUT 23 YEARS

     R1(A-C) ARE RESIDING AT
     NO.131, RAMASANDRA VILLAGE
     SULIKERE POST, KENGERI HOBLI
     BENGALURU SOUTH TALUK
     BENGALURU-560 060.

2.   SRI. MOHAN
     S/O LATE VENKATARAMANAPPA
     AGED ABOUT 40 YEARS
     R/AT RAMASANDRA VILLAGE
     SULIKERE POST, KENGERI HOBLI
     BANGALORE SOUTH TALUK
     BANGALORE-560 060.

3.   THE STATE OF KARNATAKA
     BY ITS SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     VIKASA SOUDHA
     BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. M.C. BASAVARAJU, ADVOCATE
    FOR R1(A-C) AND R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 11306-
307/2010 DATED 11/07/2014.

IN W.A. NO.2047 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD
     BANGALORE-560 020.

2.   THE ADDITIONAL LAND ACQUISITION OFFICER
                            37


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. S.K.N. SWAMY
       S/O SRI. S.V.K. SWAMY
       AGED ABOUT 61 YEARS
       R/AT NO. 298, 1ST FLOOR
       15TH CROSS, 5TH PHASE
       J.P. NAGAR
       BANGALORE-560 078.


2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. B.N. TULSI KUMAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 12225/2010
DATED 11/07/2014.

IN W.A. NO.2048 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
                           38


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. BASAVARAJU
       S/O LATE RANGAPPA
       AGED ABOUT 36 YEARS
       R/AT RAMASANDRA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     SRI. DABBAGULLAPPA
       S/O LATE RANGAPPA
       AGED ABOUT 53 YEARS
       R/AT RAMASANDRA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

3.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. H.N. BASAVARAJU, ADVOCATE FOR R1 AND R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 51015/2013
DATED 11/07/2014.
                             39


IN W.A. NO.2052 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SMT. T. BHAGYAMMA
       W/O SRI. S. KRISHNAPPA
       AGED ABOUT 34 YEARS
       OWNER OF SITE NO.30A, 3, 8
       RESIDENT OF 94/3, 94/5
       SEEGEHALLI VILLAGE
       YESHWANTHPURA HOBLI
       BANGALORE NORTH TALUK
       BANGALORE.

2.     THE SECRETARY
       URBAN DEVELOPMENT
       STATE OF KARNATAKA
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. M. SHIVAPRAKASH, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
R1 AND R3 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 28146/2010
DATED 11/07/2014.
                           40



IN W.A. NO.2063 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMAR PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SMT. M.H. MAMATHA
       W/O LATE M.N. HARINATH
       AGED ABOUT 48 YEARS
       RESIDING AT NO. 1433
       PIPELINE, VIJAYANAGAR
       BANGALORE-560 040.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. R. RANGASWAMY, ADVOCATE AND
    SHRI. C. CHANNEGOWDA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 20398-
20414/2010 DATED 11/07/2014.
                           41


IN W.A. NO.2064 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER
    KUMARA PARK WEST
    T. CHOWDAIAH ROAD
    BANGALORE-560 020.

2 . THE ADDITIONAL LAND ACQUISITION
    OFFICER
    BANGALORE DEVELOPMENT AUTHORITY
    BANGALORE-560020.
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI G LAKSHMEESH RAO, ADVOCATE)

AND:

1.   SRI B. M. KRISHNA MURTHY
     S/O M. MUNIYAPPA,
     AGED ABOUT 51 YEARS,

2.   HEMALATHA
     D/O SRI B. M. KRISHNA MURTHY
     AGED ABOUT 22 YEARS

3.   LAVANYA
     D/O SRI B. M. KRISHNA MURTHY
     AGED ABOUT 21 YEARS

4.   MASTER KIRAN GOWDA
     S/O SRI B. M. KRISHNA MURTHY
     AGED ABOUT 20 YEARS

     ALL ARE R/AT BABASAHEBARA PALYA,
     BASAVESHWARA NAGAR,
     KENGERI HOBLI,
     BANGALORE SOUTH TALUK,
     BANGALORE.

5.   M/S N D PROPERTIES PVT. LTD.,
                           42


     A PRIVATE LIMITED COMPANY
     INCORPORATED
     UNDER THE COMPANIES ACT 1 OF 1956
     HAVING ITS OFFICE AT NO.398,
     2ND FLOOR, 7TH CROSS,
     MICO LAYOUT, BTM 2ND STAGE,
     BANGALORE-560076
     REPRESENTED BY ITS MANAGING
     DIRECTOR MR. M.K.K. DURRANI

6.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     VIDHANA SOUDHA
     AMBEDKAR VEEDI
     BANGALORE-560001.
                                         ...RESPONDENTS
(BY SRI PRABHULING K NAVADGI, AG A/W
    SRI JEEVAN J NEERALGI, AGA FOR R6
    SRI TOMY SEBASTIAN, ADVOCATE FOR R1 TO R5)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.26373/2010
DATED 11/7/2014 AND ETC.

IN W.A. NO.2065 OF 2014

BETWEEN:

1.    BANGALORE DEVELOPMENT AUTHORITY
      BY ITS COMMISSIONER
      KUMARA PARK WEST
      T. CHOWDAIAH ROAD
      BANGALORE-560 020.

2.    ADDITIONAL LAND ACQUISITION OFFICER
      BANGALORE DEVELOPMENT AUTHORITY
      BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)
                           43



AND:

1.     SMT. SHIVARUDRAMMA
       W/O LATE REVANABASAPPA
       AGED ABOUT 62 YEARS

2.     SRI. S.R. RENUKA PRASAD
       S/O LATE REVANABASAPPA
       AGED ABOUT 40 YEARS

3.     SRI. S.R. MOHAN KUMAR
       S/O LATE REVANABASAPPA
       AGED ABOUT 38 YEARS

4.     SRI. S.R. NIRANJAN KUMAR
       S/O LATE REVANABASAPPA
       AGED ABOUT 36 YEARS

       ALL ARE RESIDING AT
       NO. 44, SULIKERE VILLAGE & POST
       KENGERI HOBLI
       BANGALORE SOUTH TALUK-560 060.

5.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. D.L. JAGADEESH, SENIOR ADVOCATE FOR
    SHRI. K. PRAMOD, ADVOCATE FOR R1 TO R4;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 13416/2010
DATED 11/07/2014.

IN W.A. NO.2067 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
                           44


       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. B.R. CHANDRASHEKARAIAH
       S/O LATE RUDRAPPA
       AGED ABOUT 64 YEARS
       RESIDING AT BANGALE VILLAGE
       SULIKERE POST, KENGRI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE URBAN DISTRICT

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. M.C. BASAVARAJU, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 23247/2010
DATED 11/07/2014.

IN W.A. NO.2068 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
                           45


       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. KRISHNAPPA
       S/O BYRAPPA
       AGED ABOUT 67 YEARS
       RESIDING AT KANNALLI
       KODIGEHALLI POST
       BANGALORE NORTH TALUK
       BANGALORE URBAN DISTRICT-560 058.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. L.M. RAMAIAH GOWDA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 43714/2012
DATED 11/07/2014.

IN W.A. NO.2069 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER
                           46


     KUMARA PARK WEST
     T CHOWDAIAH ROAD
     BANGALORE 560020

2 . THE ADDITIONAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY
    T CHOWDAIAH ROAD
    KUMARA PARK WEST
    BANGALORE 560020
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI G LAKSHMEESH RAO, ADVOCATE)

AND:

1 . SMT P N NIRANJANI
    AGED ABOUT 65 YEARS
    W/O H M S KUMAR
    R/A KOMMAGHATTA VILLAGE
    KENGERI HOBLI
    BANGALORE SOUTH TALUK
    BANGALORE-560 060.

2 . THE STATE OF KARNATAKA
    REP BY ITS SECRETARY
    URBAN DEVELOPMENT DEPARMENT
    VIKASA SOUDHA
    BANGALORE 560 001
                                       ...RESPONDENTS
(BY SRI PRABHULING K NAVADGI, AG A/W
    SRI JEEVAN J NEERALGI, AGA FOR R2
    SRI K SHASHI KIRAN SHETTY, SENIOR ADVOCATE FOR
    SRI M SREENIVASA, ADVOCATE FOR R1)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.19807-
19808/2010 DATED 11/07/2014 AND ETC.

IN W.A. NO.2239 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
                           47


       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. DHARMA NARAYANA
       S/O SRI. VENKATARAMAIAH
       AGED ABOUT 59 YEARS
       AGRICULTURIST
       RESIDING AT NO.1/4, 4TH MAIN
       HVR LAYOUT, BANGALORE-560 057.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTOREYED BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. H.T. VASANTH KUMAR, ADVOCATE AND
    SHRI. Y.D. SHIVASHANKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.32187/2010 AND
34096-098/2010 DATED 11/07/2014.

IN W.A. NO.2243 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                             48


       KUMARA PARK WEST
       BANGALORE-560 020.
       REPRESENTED BY ITS
       COMMISSIONER

2.     SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       DR. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SMT. SHAMANTHAKAMANI
       W/O A. SANJANNA
       AGED ABOUT 52 YEARS
       R/AT YELLAE KODIGEHALLI
       GOLLARAHATTI CROSS
       MAGADI MAIN ROAD
       VISHWANEEDAM POST
       BANGALORE-560 091.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
 SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
 R2 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.40115/2010
DATED 11/07/2014.
                           49


IN W.A. NO.2244 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. NANJUNDA ARADHYA
       S/O LATE NANJAPPA ARADHYA
       SINCE DEAD BY LRs

2(A)   SRI. K.N. BASAVARADYA
       S/O LATE K.N. NANJUNDARADYA
       AGED ABOUT 72 YEARS
       R/AT NO. 1189/C, 4TH MAIN
       14TH CROSS, M.C. LAYOUT
       VIJAYNAGAR, BANGALORE-560 040.

2(B)   SMT. SHANTHAKUMARI
       W/O LATE K.N. MURUGENDRARADYA
       AGE UNKNOWN

2(C)   SMT. LAVANYA
       D/O LATE K.N. MURUGENDRARADYA
       AGE UNKNOWN
                            50



       BOTH ARE RESIDING AT
       NO.56, 1ST MAIN, 4TH CROSS
       HOSAHALLI, VIJAYNAGAR
       BENGALURU-560 085.

2(D) SRI. N. MRUTYUNJAYA
     S/O LATE K.N. NANJUNDARADYA
     AGED ABOUT 68 YEARS
     R/AT NO. 98, 4TH MAIN, 5TH 'A' CROSS
     VIDYAGIRI LAYOUT
     NAGARBHAVI CIRCLE
     BENGALURU-560 072.

2(E)   SMT. K.N. GIRIJAMBA
       W/O T.G. PARAMASHIVA
       D/O LATE K.N. NANJUNDARADYA
       AGED ABOUT 66 YEARS
       R/AT RAJABEEDHI, TAVAREKERE
       BENGALURU SOUTH TALUK
       BENGALURU-562 130.

2(F)   SRI. K.N. SHIVAPRAKASH
       S/O LATE K.N. NANJUNDARADYA
       AGED ABOUT 64 YEARS
       R/AT NO. 595, 12TH CROSS
       CHANDRA LAYOUT
       VTC BENGALURU P.O. NAGARBHAVI
       BENGALURU-560 072.

2(G) SRI. K.N. CHIDANANDA
     S/O LATE K.N. NANJUNDARADYA
     AGED ABOUT 62 YEARS
     R/AT NO. 65, KOMAGATTA
     SULIKERE, BENGALURU SOUTH TALUK
     BENGALURU-560 060.

2(H) SRI. K.N. GIRISH
     S/O LATE K.N. NANJUNDARADYA
     AGED 60 YEARS
     R/AT NO.65, KOMAGATTA ROAD
     KOMAGATTA, BENGALURU SOUTH TALUK
     BENGALURU-560 060.            ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
                            51


     SHRI. H.N. BASAVARAJU, ADVOCATE
     FOR R2(A) TO R2(H);
     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R1)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 19118/2010
DATED 11/07/2014.

IN W.A. NO.2246 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS CHIEF SECRETARY
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     LAKSHMAMMA
       SINCE DEAD BY HER LRs

2(A)   HANUMAIAH H.C.K
       H/O. LATE LAKSHMAMMA
       AGED ABOUT 72 YEARS

2(B)   RAJESH H.C.K
       S/O LATE LAKSHMAMMA
       AGED ABOUT 46 YEARS
                           52



2(C)   KOMALA KUMARI H.C.K
       D/O LATE LAKSHMAMMA
       AGED ABOUT 44 YEARS

2(D) PUSHPA KUMAR
     D/O LATE LAKSHMAMMA
     AGED ABOUT 41 YEARS

2(E)   KUSUMA KUMARI
       D/O LATE LAKSHMAMMA
       AGED ABOUT 39 YEARS

       ALL ARE RESIDING AT
       NO. 53/9, NEAR MARUTI SCHOOL
       SKANDANAGAR, KODAGEHALLI OF
       MAGADI ROAD
       BANGALORE-560 112.

3.     DR. AMBEDKAR SC/ST EDUCATIONAL
       AND SOCIAL WELFARE TRUST (REGD)
       NO. 53, KODAGEHALLI
       BANGALORE-560 091.
       REPRESENTED BY ITS PRESIDENT.   ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. N. MANOHAR, ADVOCATE FOR R2(A) TO R2(E))
    R3 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 17461/2010
DATED 11/07/2014.

IN W.A. NO.2248 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE
                           53


2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST,
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       DR. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SRI. P. GOPINATH
       S/O SRI. S. PALANI
       AGED ABOUT 31 YEARS
       R/AT SEEGEHALLI VILLAGE
       YESHWANTHAPURA HOBLI
       BANGALORE NORTH TALUK
       BANGALORE URBAN DISTRICT.      ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
R2 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 45934/2011
DATED 11/07/2014.

IN W.A. NO.2249 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST, BANGALORE
2.     THE ADDITIONAL LAND ACQUISITION OFFICER
                           54


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST, BANGALORE-560 020.
       APPELLANTS NO.1 AND 2 ARE
       BEING THE DIFFERENT
       SECTION OF THE SAME AUTHORITY
       BOTH ARE REPRESENTED BY ALAO      ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING
       BANGALORE-560 001.

2.     SRI. G. RAMAKRISHNAPPA
       S/O JUNJAPPA
       AGED ABOUT 59 YEARS
       R/AT HUNASEMARADAPALYA
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 050.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. T. NARAYANA SWAMY AND
    SHRI. H.M. GOPAL, ADVOCATES FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 1753/2013
DATED 11/07/2014.

IN W.A. NO.2250 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                             55


       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SRI. V. KRISHNAMURTHY
       S/O V. KRISHNAMURTHY
       AGED ABOUT 45 YEARS
       R/AT NO.53/5, SKANDANAGAR
       KODIGEHALLI POST
       BANGALORE-560 091.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. L. UMASHANKAR, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 34191/2011
DATED 11/07/2014.

IN W.A.NO.2251 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                            56


       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST,
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS CHIEF SECRETARY
       VIDHANA VEEDI
       BANGALORE-560 001.

2.     SRI. M. LAKSHMINARAYANA
       S/O SRI. MUNIYAPPA
       AGED ABOUT 53 YEARS
       R/AT NO. 140, AVALAHALLI
       MYSORE ROAD
       BANGALORE.

3.     DEPUTY COMMISSIONER
       BANGALORE URBAN DISTRICT
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1 AND R3;
    SHRI. GANAPATHI BHAT VAJRALLI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 22777/2010
DATED 11/07/2014.

IN W.A. NO.2255 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                           57


       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. G. GALAPPA
       S/O LATE GALAPPA
       AGED ABOUT 61 YEARS
       RESIDENT OF NO. 53/5
       SKANDANAGAR, KODIGEHALLI POST
       BANGALORE-91.

3.     SMT. ANJINAMMA
       W/O LATE LAKKAPPA
       AGED ABOUT 48 YEARS
       RESIDENT OF NO. 53/5
       SKANDANAGAR, KODIGEHALLI POST
       BANGALORE-91.

4.     SRI. VENKATASWAMAIAH
       W/O LATE RAMADASAPPA
       AGED ABOUT 53 YEARS
       RESIDENT OF NO. 53/3
       SKANDANAGAR, KODIGEHALLI POST
       BANGALORE-91.

5.     SRI. VENKATACHALAIAH
       S/O LATE VENKATAPPA
       AGED ABOUT 59 YEARS
       RESIDENT OF NO. 53/2
                           58


       SKANDANAGAR, KODIGEHALLI POST
       BANGALORE-91.                 ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. L. UMASHANKAR, ADVOCATE FOR R2 TO R5)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 35445-
35448/2011 DATED 11/07/2014.

IN W.A. NO.2256 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       K.P.WEST EXTENSION
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       K.P.WEST EXTENSION
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING
       BANGALORE-560 001.

2.     T.A.MUNISWAMY NAIDU
       S/O LATE T.ANJANEYULU
       AGED ABOUT 50 YEARS
       NO.112, 7TH MAIN ROAD
       5TH CROSS, SRINIVASANAGAR
       BANGALORE-560 050.             ...RESPONDENTS
                           59


(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. C.M. NAGABHUSHAN, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 32869/2013
DATED 11/07/2014.

IN W.A. NO.2259 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST, BANGALORE

2.     THE ADDL. LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPT.
       VIKAS SOUDHA
       DR. AMBEDKAR VEEDHI
       BANGALORE

2.     SMT. SOUBHAGYAMMA
       W/O V.K. RAMEGOWDA
       AGED ABOUT 64 YEARS
       R/AT NO. 38, MIG
       80 FEET ROAD
       KENGERI SATTELLITE TOWN
       BANGALORE-560 060.
                           60


3.     K.G. NANDINI ENTERPRISES
       NANDAAGOKULA LAYOUT
       REPRESENTED BY ITS
       JOINT DEVELOPERS
       NAGARAJU, SY NO.161
       RAMASANDRA VILLAGE
       NEAR SIR M.V. LAYOUT
       KENGERI HOBLI
       SULIKERE POST
       BANGALORE SOUTH TALUK
       BANGALORE-560 060               ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. G. NARAYANA RAO, ADVOCATE FOR R2;
    VIDE ORDER DTD 22.08.2017 SERVICE OF
    NOTICE TO R3 IS DISPENSED WITH)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.44554/2012
DATED 11/07/2014.

IN W.A. NO.2261 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE PRINCIPAL SECRETARY
       HOUSING & URBAN
                         61


     DEVELOPMENT DEPARTMENT
     GOVERNMENT OF KARNATAKA
     M.S.BUILDING
     DR.B.R.AMBEDKAR BEEDHI
     BANGALORE-560 001.

2.   SMT. GANGAMALLAMMA
     W/O MUTHURAYAPPA @ ARASAPPA
     AGED ABOUT 69 YEARS

3.   SRI. S.M. ARASE GOWDA
     S/O MUTHURAYAPPA @ ARASAPPA
     AGED ABOUT 46 YEARS

4.   SRI. S.M. MUNIYAPPA
     S/O MUTHURAYAPPA @ ARASAPPA
     AGED ABOUT 43 YEARS

5.   SMT. S.M. UMA DEVI
     D/O MUTHURAYAPPA @ ARASAPPA
     AGED ABOUT 41 YEARS

6.   SRI. S.M. ANNAYANNA
     S/O MUTHURAYAPPA @ ARASAPPA
     AGED ABOUT 39 YEARS

     RESPONDENTS NO.2 TO 6 ARE
     RESIDING AT NO.14
     SEEGEHALLI VILLAGE
     MAGADI ROAD
     BANGALORE SOUTH TALUK
     PIN-560 060                    ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. G.S. VENKATA SUBBARAO, ADVOCATE FOR
    R2 TO R6)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.33657/2010 &
40928/2010 DATED 11/07/2014.
                           62


IN W.A. NO.2262 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     DE PAUL SERVICE SOCIETY
       HOSAPALYA, BYROHALLI ROAD
       KUMBALAGODU POST
       BANGALORE-560 074.
       REPRESENTED BY ITS
       PRESIDENT
       FATHER FRANSIS
       AGED ABOUT 48 YEARS            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. LOHITASWA BANAKAR, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 33243-
33246/2011 DATED 11/07/2014.
                           63



IN W.A. NO.2263 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA,
       DR. AMBEDKAR VEEDHI
       BANGALORE

2.     SRI. Y.N. CHENNAPPA
       S/O LATE NAGAPPA
       AGED ABOUT 63 YEARS
       R/AT 'SAMUDAYA RESIDENCY'
       BLOCK-B, KODIGEHALLI
       VISHWANEEDAM POST
       YESHWANTHPURA HOBLI
       MAGADI MAIN ROAD
       BANGALORE-560 091.

3.     SMT. RUKMINI BAI
       W/O V. RAMA RAO
       AGED ABOUT YEARS
       R/AT SY. NO. 94/3
       KODIGEHALLI VILLAGE
       YESHWANTHAPURA HOBLI
       BANGALORE NORTH TALUK.         ...RESPONDENTS
                           64



(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. B.V. VIDYULATHA, ADVOCATE FOR R2
R3 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 251-255/2013
DATED 11/07/2014.

IN W.A. NO.2265 OF 2014

BETWEEN:

1 . THE COMMISSIONER
    BANGALORE DEVELOPMENT AUTHORITY
    T.CHOWDAIAH ROAD,
    K.P.WEST, BANGALORE-560 020.

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T.CHOWDAIAH ROAD,
    K.P.WEST,
    BANGALORE-560 020
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI MURUGESH V CHARATI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY
     REVENUE DEPARTMENT
     VIDHANA SOUDHA,
     BANGALORE-560 001

2.   SRI.H.C.PRAKASH
     AGED ABOUT 47 YEARS,
     S/O LATE CHIKKANNA
     R/AT NO.730 C, 9TH CROSS,
     5TH MAIN, M.C.LAYOUT,
     VIJAYANAGAR,
     BANGALORE-560040
                           65


                                      ...RESPONDENTS
(BY SRI PRABHULING K NAVADGI, AG ALONG WITH
SRI JEEVAN J NEERALAGI, AGA FOR R1
SRI S V GIRIDHAR, ADVOCATE FOR R2)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 7297/2010 DATED
11/07/2014 AND ETC.

IN W.A. NO.2266 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING, B.R. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SMT. C. SUNITHA REDDY
       D/O SRI NARAYANA REDDY
       AGED ABOUT 39 YEARS
       RESIDENT OF NO. 59, 9TH CROSS
       MUNISWAR NAGAR, ULLAL MAIN ROAD
       JNANABHARATHI POST
       BANGALORE-560 056.
                           66


3.   SRI. M. VENKATESHWARA REDDY
     W/O M. RAMAKRISHNA REDDY
     AGED ABOUT 52 YEARS
     R/AT NO. 1095, MRK REDDY GARDENS
     PAVITHRA SCHOOL ROAD
     MANGANAHALLI
     BANGALORE-60.

4.   SRI. SUDHAKAR REDDY
     S/O C. VENKATESHWARA REDDY
     AGED ABOUT 66 YEARS
     R/AT NO. 59, 9TH CROSS
     MUNISWAR NAGAR, ULLAL MAIN ROAD
     JNANABHARATHI POST
     BANGALORE-560 056.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. V.N. MADHAVA REDDY, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 35001-03/2012
DATED 11/07/2014.

IN W.A. NO.2267 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD
     BANGALORE-560 020.

2.   ADDITIONAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD
     BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)
                           67


AND:

1.     SRI. BETTAIAH
       S/O MUNI HUCHHAIAH
       AGED ABOUT 93 YEARS
       RESIDING AT HUNASEMARANAPALYA VILLAGE
       RAMOHALLI POST
       KENGERI HOBLI
       BANGALORE SOUTH TALUK-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2
R1 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 41227/2011
DATED 11/07/2014.

IN W.A. NO.2268 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD,
     BANGALORE-560 020.

2.   ADDITIONAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     BANGALORE-560020.
                                           ..APPELLANTS
(BY SRI G.S. KANNUR, SENIOR ADVOCATE FOR
    SRI. G. LAKSHMEESH RAO, ADVOCATE)
                            68


AND:

1 . SRI P V JOHNY
    AGED ABOUT 69 YEARS,
    S/O VARGHESE MATHAI,

2 . SMT. SARAMMA JOHNY
    AGED ABOUT 67 YEARS,
    W/O SRI P.V. JOHNY,

     BOTH ARE R/AT NO.74/E,
     17TH "A" CROSS, 4TH BLOCK,
     BASAVESHWARA NAAR,
     BANGALORE-560079.
     REPRESENTED BY THEIR
     GPA HOLDER
     SRI SAJJAN JOHNY
     S/O P.V. JOHNY
     AGED ABOUT 42 YEARS,

3 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY
    URBAN DEVELOPMENT
    DEPARTMENT, M.S. BUILDING,
    BANGALORE-560001.
                                      ....RESPONDENTS
(BY SRI PRABULING K NAVADGI, AG ALONG WITH
    SRI JEEVAN J NEERALGI, AGA FOR R3
    R1 & R2 SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.32653-
32656/2010 DATED 11/07/2014.

IN W.A. NO.2269 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020
                           69



2.     SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SMT NIRMALA
       W/O SRI S. THIMMARAJU
       AGED ABOUT 51 YEARS
       RESIDING AT NO. 143/96
       BANASHANKARI
       BANAGIRI NAGAR 3RD STAGE
       BANGALORE-560 085.

2.     SRI. B.C. CHIKKANNA
       S/O LATE CHIKKANNA
       AGED ABOUT 54 YEARS
       RESIDING AT BYADARAHALLI VILLAGE
       YESHWANTHPURA HOBLI
       BANGALORE NORTH TALUK
       BANGALOE-560 091.

3.     THE PRINCIPAL SECRETARY TO
       GOVERNMENT OF KARNATAKA
       HOUSING & URBAN
       DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       DR. AMBEDKAR VEEDI
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. T. JEEVANTH, ADVOCATE FOR R1;
    SHRI. S.V. GIRIDHAR, ADVOCATE FOR
    SHRI. B.S. JEEVAN KUMAR, ADVOCATE FOR R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 11837 AND
11838/2010 DATED 11/07/2014.
                           70



IN W.A. NO.2446 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020.
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K KRISHNA, ADVOCATE)

AND:

1.     SRI. BASAVARAJU
       S/O SRI REVANNA
       AGED ABOUT 58 YEARS
       R/AT 'BANGALE'
       SULIKERE VILLAGE AND POST
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           71


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 15705/2013
DATED 11/07/2014.

IN W.A. NO.2449 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. MAREGOWDA
       S/O SRI VENKATARAMANAPPA
       AGED ABOUT 51 YEARS
       R/O KENCHANAPURA VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE URBAN DISTRICT
       BANGALORE-560 074.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. L.M. RAMAIAH GOWDA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           72


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 36986/2011
DATED 11/07/2014.

IN W.A. NO.2454 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020
       REPRESENTED BY ITS COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SRI. N.K. SHIVAKUMAR
       S/O SRI. S. KRISHNAPPA
       AGED ABOUT 26 YEARS
       R/O BHEEMANAKUPPE VILLAGE
       HUNISE MARADA DAKHALE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDINGS
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE FOR
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           73



     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 42138/2012
DATED 11/07/2014.

IN W.A. NO.2470 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       K.P. WEST EXTENSION
       BANGALORE-560 020.
       REPRESENTED BY ITS COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       K.P. WEST EXTENSION
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SRI. K.P. MANJUNATH
       S/O LATE PUTTA NANJUNDAPPA
       AGED ABOUT 41 YEARS

2.     SRI. K.P. VIRUPAKSHARADHYA
       S/O LATE PUTTA NANJUNDAPPA
       AGED ABOUT 35 YEARS

       RESPONDENTS NO.1 & 2 ARE
       RESIDING IN HOUSE CONSTRUCTED
       IN THE LAND BEARING BY NO.111/5
       KOMMAGHATTA VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060

3.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
                            74


       BANGALORE-560 001                ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)
    SHRI. C.M. NAGABHUSHANA, ADVOCATE FOR R1 & R2

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.11966-967/2010
DATED 11/07/2014.

IN W.A. NO.2698 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. S. SUDHAKAR
       S/O SRI K.L. SIDDAIAH
       AGED ABOUT 43 YEARS
       RESIDING AT NO. F 101/17
       MARAMMA TEMPLE STREET
       3RD MAIN, 3RD CROSS, K.G.NAGAR
       BANGALORE-560 019.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS
                            75



(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 173/2014
DATED 25/07/2014.

IN W.A. NO.2717 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. MANJULA
       W/O B.M. RENUKESHWARA
       AGED ABOUT 53 YEARS
       RESIDING AT NO.931/1097
       1ST MAIN ROAD, 2ND PHASE
       GIRINAGAR
       BANGALORE-560 085.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS
                           76


(BY SHRI. NARASIMHARAJU, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 176/2014
DATED 25/07/2014.

IN W.A. NO.2718 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. S. SARVAMANGALA
       W/O N. RANGARAJ URS
       AGED ABOUT 49 YEARS
       RESIDING AT NO.425
       2ND CROSS, NAGAPPA STREET
       P.G.HALLI
       BANGALORE-560 003.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
                           77


     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 177/2014
DATED 25/07/2014.

IN W.A. NO.2719 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. H.C. SAROJAMMA
       W/O LATE H.S. SHIVALINGAPPA
       SINCE DEAD BY LRs

1(A)   P.S. SATHEESH BABU
       S/O LATE H.S. SHIVALINGAPPA
       AGED ABOUT 51 YEARS
       NO.424, 9TH A CROSS
       4TH MAIN ROAD
       ANNAPURNESHWARI NAGAR
       BENGALURU-560 091.

1(B)   P.S. SHIVA KUMAR
       S/O LATE H.S. SHIVALINGAPPA
       AGED ABOUT 47 YEARS
       NO.424, 9TH A CROSS
                           78


       4TH MAIN ROAD
       ANNAPURNESHWARI NAGAR
       BENGALURU-560 091.

1(C)   SMT. P.S. GEETHA
       D/O LATE H.S. SHIVALINGAPPA
       AGED ABOUT 49 YEARS
       NO.24, SADHASHIVA TEMPLE ROAD
       RAMASWAMY PALYA
       BENGALURU-560 033.

1(D) SMT. P.S. KANAKA MANJULA
     D/O LATE H.S. SHIVALINGAPPA
     AGED ABOUT 55 YEARS
     NO. 83, 1ST MAIN ROAD
     MARAPPA LAYOUT
     RAJARAJESHWARI NAGAR
     BENGALURU-560 098.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. K.S. KALLESHAPPA, ADVOCATE
    FOR R1(A) TO R1(D);
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 179/2014
DATED 25/07/2014.

IN W.A. NO.2725 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.
                           79


2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. D.S. BALACHANDRA
       S/O SRI. DALI SATHYANARAYANA SHETTY
       AGED ABOUT 58 YEARS
       RESIDING AT NO.4, 3RD MAIN
       EKADANTA BADAVANE
       K. KRISHNASAGARA VILLAGE
       KENGERI HOBLI
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 181/2014
DATED 25/07/2014.

IN W.A. NO.2726 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.
                           80


2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. SHARANAPPA GURIKAR
       S/O SRI. AYYAPPA GURIKAR
       AGED ABOUT 47 YEARS
       RESIDING AT NO. V 2/2
       RING ROAD
       VIJAYANAGAR 2ND STAGE
       MYSORE-570 017.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 182/2014
DATED 25/07/2014.

IN W.A. NO.2783 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
                           81


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. LAKSHMIDEVI
       W/O SRI. VIRATARAYA
       AGED ABOUT 45 YEARS
       RESIDING AT NO.72
       5TH CROSS, RAMAKRISHNA LAYOUT
       MALAGALA MAIN ROAD
       VISHWANEEDAM
       BANGALORE-560 091.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3084/2014
DATED 25/07/2014.

IN W.A. NO.2784 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
                           82


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. MANJULA H
       W/O SRI DAYASHANKAR
       AGED ABOUT 35 YEARS
       RESIDING AT NO.29
       43A LAST STOP
       KATRIGUPPE MAIN ROAD
       SANESHWARASWAMY TEMPLE
       3RD STAGE, BSK
       BANGALORE-560 085.
2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
R1 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3085/2014
DATED 25/07/2014.

IN W.A. NO.2785 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
                            83


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. A.N. SREEKANTA
       S/O LATE A.C. NANJAPPA
       AGED ABOUT 47 YEARS
       RESIDING AT
       Z.A.R.C.V.C. FARM
       MANDYA-571 405.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3086/2014
DATED 25/07/2014.

IN W.A. NO.2787 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                             84


       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. MONTHINE PINTO
       W/O SRI G. PINTO
       AGED ABOUT 58 YEARS
       RESIDING AT NO. 20
       7TH CROSS, BHAVANINAGAR
       CHRIST SCHOOL ROAD
       BANGALORE-560 029.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3089/2014
DATED 25/07/2014.

IN W.A. NO.2808 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
                             85


       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     SMT. SARASU VENUGOPALA
       W/O G.R. VENUGOPALA
       AGED ABOUT 62 YEARS
       R/AT NO. 156, 3RD MAIN ROAD
       KUVEMPU ROAD, GKVK LAYOUT-UAS
       BANGALORE-560 064.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
R2 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3114/2014
DATED 25/07/2014.


IN W.A. NO.2810 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS
                           86



(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. V.N. MURALIKRISHNA
       S/O LATE V.S. NANJUNDA SHETTY
       AGED ABOUT 59 YEARS
       R/AT NO. 20, 1ST FLOOR
       4TH MAIN ROAD, CHAMARAJPET
       BANGALORE-18.                   ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3133/2014
DATED 25/07/2014.

IN W.A. NO.2811 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           87


     SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. MANJULA RAVINDRA PUROHIT
       W/O RAVINDRA V. PUROHIT
       AGED ABOUT 44 YEARS
       R/AT NO. 279, 10TH CROSS
       NEAR MYTHRI STORES, N.R. COLONY
       BANGALORE-560 019.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3115/2014
DATED 25/07/2014.

IN W.A. NO.2812 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                           88


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHAN SOUDHA
       BANGALORE-560 001.

2.     SMT. NANCHARAMMA
       W/O A. KRISHNAIAH
       AGED ABOUT 52 YEARS
       R/AT NO.19, 13TH C-CROSS
       KEMPEGOWDANAGAR, BYADARAHALLI
       MAGADI MAIN ROAD
       VISHWANEEDAM
       BANGALORE-560 091.           ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 28892/2012
DATED 11/07/2014.

IN W.A. NO.2814 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T.CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                            89


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     SMT. PREMA N. GOWDA
       W/O C. NARAYANA GOWDA
       AGED ABOUT 58 YEARS
       R/AT 694/17, 5TH MAIN, 11TH CROSS
       M.C. LAYOUT, VIJAYANAGAR
       BANGALORE-560 040.

3.     SMT. SUNANDA
       D/O A. CHANNE GOWDA
       AGED ABOUT 47 YEARS
       R/AT 966, 10TH B MAIN ROAD
       4TH E BLOCK, RAJAJINAGAR
       BANGALORE-560 010.

4.     SMT. SUMITHRA VISHANKANTA
       W/O LATE VISHAKANTA
       AGED ABOUT 60 YEARS
       R/AT 694, 5TH MAIN, 11TH CROSS
       M.C. LAYOUT, VIJAYANAGAR
       BANGALORE-560 040.                  ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
R2 TO R4 SERVED.

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NOs.33599-
601/2014 & 34378/2014 DATED 28/07/2014.

IN W.A. NO.2815 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                           90


       K.P. WEST, BANGALORE.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     CHIKKANNA
       S/O MAHIMANNA
       AGED ABOUT 61 YEARS
       R/AT RAMASANDRA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK-31.

3.     MANJUNATHA
       S/O LATE RANGAPPA
       AGED ABOUT 49 YEARS
       R/AT RAMASANDRA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE SOUTH TALUK-31.       ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SRHI. H.N. BASAVARAJU, ADVOCATE FOR R2
    V/O DTD. 19.03.2018 SERVICE OF
     NOTICE TO R3 IS HELD SUFFICIENT)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 57463-
464/2013 DATED 25/07/2014.
                           91



IN W.A. NO.2821 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     SRI. HULLURAIAH
       S/O HANUMANTHAIAH
       AGED ABOUT 39 YEARS
       R/AT NO.9, SY. NO. 46/1
       KODIGEHALLI VILLAGE
       YESHWANTHPUR HOBLI
       BANGALORE NORTH TALUK
       BANGALORE-560 091.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. C.M. NAGABHUSHANA, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
                           92


ORDER PASSED IN THE WRIT PETITION NO. 12326/2014
DATED 25/07/2014.

IN W.A. NO.2825 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST,
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       HOUSING AND URBAN
       DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       DR. B.R. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SRI. A.N. VISHWANATH
       S/O SRI. A.G. NAGAPPA
       AGED ABOUT 49 YEARS
       R/AT NO. 24, EKADANTA BADAVANE
       K. KRISHNA SAGARA VILLAGE
       KENGERI HOBLI
       BANGALORE-560 060.

3.     SMT. M. GANGA JAYAKUMAR
       W/O SRI. M.M. JAYAKUMAR
       AGED ABOUT 42 YEARS
       R/AT NO.8, KAVERI NILAYA
       CHINNAPPANAHALLI, MARATHHALLI
       BANGALORE-560 037.
                          93



4.    SMT. SHOBHAVATHI T.R.
      W/O G.M. NARASIMHA MURTHY
      AGED ABOUT 55 YEARS
      R/AT NO.11, 1ST BLOCK
      PWD QUARTERS, WILSON GARDEN
      BANGALORE-560 027.

5.    SMT. MONTHINE PINTO
      W/O MR. G. PINTO
      AGED ABOUT 59 YEARS
      R/AT NO.20, 7TH CROSS
      BHAVANINAGAR, CHRIST SCHOOL ROAD
      BANGALORE-560 029.

6.    SRI. G.M. RAMANATH
      S/O SRI. G.R. MADAPPA SHETTY
      AGED ABOUT 61 YEARS
      R/AT NO.6/27, 14TH CROSS
      6TH BLOCK, RAJAJINAGAR
      BANGALORE-560 010.

7.    SRI. S. BALAJI
      S/O S. VENKATARAMANAPPA
      AGED ABOUT 46 YEARS
      R/AT NO. 90, 3RD CROSS
      MOUNT JOY LAYOUT
      HANUMANTHNAGAR
      BANGALORE-560 019.

8.    SMT. B.R. SHASHIKALA
      W/O SRI. NARYANA RAO
      AGED ABOUT 53 YEARS
      R/AT NO.2/5, SARASWATHIPURA
      NANDINI LAYOUT
      BANGALORE-560 096.

9.    SRI. SHIVA PRASAD GUPTA
      S/O SRI. KANTHARAJA SHETTY
      AGED ABOUT 41 YEARS
      R/AT NO.104, 3RD 'A' CROSS
      B.C.C. LAYOUT, VIJAYANAGAR
      BANGALORE-560 040.

10.   SMT. GAYATHRI
                           94


      W/O MANJUNATHA RAO
      AGED ABOUT 61 YEARS
      R/AT NO. V-60, 6TH CROSS
      PIPELINE, MALLESWARAM
      BANGALORE-560 003.

11.   SMT. PUSHPA SHIVALINGAPPA
      W/O DR. B.M. SHIVALINGAPPA
      AGED ABOUT 58 YEARS
      R/AT NO. 159. T/2
      "SAMPOORNA APARTMENTS"
      8TH MAIN, BETWEEN 7TH AND 8TH CROSS
      MALLESHWARAM
      BANGALORE-560 003.

12.   SMT. SARASU VENUGOPAL
      W/O G.R. VENUGOPAL
      AGED ABOUT 62 YEARS
      R/AT NO.5, BEHIND SRI. RAMA VIDYALAYA
      NAVYANAGARA JAKKUR
      BANGALORE-560 064.

13.   SMT. PADMAVATHAMMA
      W/O SRI. K. NARAYANA MURTHY
      AGED ABOUT 40 YEARS
      R/AT NO.26, 10TH CROSS
      3RD FLOOR, CITY CHAIRS UPSYTAIRS
      PIPELINE, VIJAYANAGAR
      BANGALORE-560 040.

14.   SMT. MANJULA RAVINDRA PUROHIT
      W/O RAVINDRA V. PUROHIT
      AGED ABOUT 44 YEARS
      R/AT NO. 279, 10TH CROSS
      NEAR MYTHRI STORES, N.R.COLONY
      BANGALORE-560 019.

15.   SRI. B.L. NAGENDRA
      S/O LATE B.T. LAKSHMINARAYANAPPA
      AGED ABOUT 66 YEARS
      R/AT NO. U-57, SRI VEKATESH NILAYA
      1ST CROSS, PADARAYANAPURA
      BANGALORE-560 026.

16.   SMT. NANCHARAMMA
                            95


      W/O SRI. A. KRISHNAIAH
      AGED ABOUT YEARS
      R/AT NO. 19, 13TH 'C' CROSS
      KEMPEGOWDANAGAR, BYADARAHALLI
      MAGADI MAIN ROAD, VISHWANEEDAM
      BANGALORE-560 040.

17.   SMT. LAKSHMIDEVI
      W/O K. SUBRAMANYA GUPTA
      AGED ABOUT 40 YEARS
      R/AT NO.104, 3RD 'A' CROSS
      S.V.G. NAGAR, HUCHAPPA LAYOUT
      MOODALAPALYA
      BANGALORE-560 072.

18.   SMT. S.R. DATTATREYA
      S/O RANGAPPA T.R.
      AGED ABOUT 71 YEARS
      R/AT NO.35, 3RD 'A' CROSS
      S.V.G NAGAR, HUCHAPPA LAYOUT
      MOODALAPALYA
      BANGALORE-560 072.

19.   SMT. K.SHAMALA
      W/O P.NAGARAJ
      AGED ABOUT 60 YEARS
      R/AT NO.608/1, 80 FEET ROAD
      7TH BLOCK, 2ND PHASE, BSK III STAGE
      BANGALORE-560 085.

20.   SRI. KIRAN S. PAMADI
      S/O P.R. SAMPANGIRAMA SHETTY
      AGED ABOUT 34 YEARS
      R/AT NO. 4/3, DIWAN S. MADHAV RAO ROAD
      BASAVANAGUDI
      BANGALORE-560 004.

21.   SMT. B.J. LAKSHMI NARAYANA
      S/O LATE B.M. JAYARAMA SHETTY
      AGED ABOUT 53 YEARS
      R/AT M.G. ROAD, KOLAR.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
R2 NOTICE HELD SUFFICIENT V/O DTD 13/01/2020
                           96


R3 TO R21 NOTICE IS DISPENSED WITH V/O
DTD 12/01/2017

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 16364/2010
DATED 11/07/2014.

IN W.A. NO.2827 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE AND
    SHRI. K. VASANTH, ADVOCATE)

AND:

1.     SRI. B.L. NAGENDRA
       S/O LATE B.T. LAKSHMINARAYANAPPA
       AGED ABOUT 63 YEARS
       RESIDING AT NO. U-57
       SRI. VENKATESH NILAYA
       1ST CROSS, PADARAYANAPURA
       BANGALORE-560 026.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
                            97


     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3116/2014
DATED 25/07/2014.

IN W.A. NO.2828 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.    THE SPECIAL LAND ACQUISITION OFFICER
      BANGALORE DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BANGALORE-560 020.
                                        ....APPELLANTS
(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE AND
    SHRI. K. VASANTH, ADVOCATE)

AND:

1.     SMT. K. SHAMALA
       W/O P. NAGARAJ
       AGED ABOUT 60 YEARS
       RESIDING AT NO. 608/1
       80 FEET ROAD, 7TH BLOCK
       2ND PHASE, BSK III STAGE
       BANGALORE-560 085.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.
                                      ...RESPONDENTS
                            98


(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2
    R1 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3117/2014
DATED 25/07/2014.

IN W.A. NO.2829 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE
    SHRI. K. VASANTH, ADVOCATE)

AND:

1.     SRI. S.R. DATTATREYA
       S/O LATE RANGAPPA T.R.
       AGED ABOUT 70 YEARS
       RESIDING AT NO. 35
       3RD 'A' CROSS, SVG NAGAR
       HUCHAPPA LAYOUT
       MUDALAPALYA
       BANGALORE-560 072.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.           ...RESPONDENTS
                           99



(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3123/2014
DATED 25/07/2014.

IN W.A. NO.2830 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. SARASWATHI D
       W/O SRI. D. BALACHANDAR
       AGED ABOUT 44 YEARS
       RESIDING AT NO.28
       BILIGIRI KUTEERA
       BANK OF BARODA COLONY
       7TH PHASE J.P. NAGAR
       BANGALORE-560 078.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS
                          100



(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3129/2014
DATED 25/07/2014.

IN W.A. NO.2831 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE AND
    SHRI. K. VASANTH, ADVOCATE)

AND:

1.     SRI. CHALISANI NARAYANA RAO
       S/O SRI. VENKATESHARAIAH
       AGED ABOUT 55 YEARS
       RESIDING AT NO. FLAT NO.304
       'B' WING, QUEENS CORNER
       APARTMENT, NO.3
       QUEENS ROAD
       BANGALORE-560 001.

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
                             101


       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. M.N. PAVAN, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 20330/2014
DATED 01/08/2014.

IN W.A. NO.2832 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST EXTN.
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTN.
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. CHIKKATHIMMAIAH
       S/O LATE DODDA MOODALAIAH
       AGED ABOUT 75 YEARS

2.     SMT. NANJAMMA
       W/O LATE KEMPAIAH
       AGED ABOUT 58 YEARS

3.     SMT. LAKSHMAMMA
       W/O LATE VENKATESHAPPA
       AGED ABOUT 56 YEARS

4.     SRI. CHIKKAKEMPAIAH
                         102


     S/O LATE DODDA MOODALAIAH
     AGED ABOUT 60 YEARS

RESPONDENTS 1 TO 4 ARE RESIDENTS OF
BETTANAPALYA, BHEEMANAKUPPE DHAKALE
KENGERI HOBLI, BANGALORE SOUTH TALUK
BANGALORE-570 074.

5.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     M.S.BUILDINGS
     BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHANA, ADVOCATE
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R5)
    R2, R3 AND R4 ARE SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 31401-
402/2014 DATED 25/07/2014.

IN W.A. NO.2876 OF 2014

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560 020.

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     K.P. WEST
     BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)
                           103


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     SMT. UMADEVI
       W/O LATE D. SHIVALINGAPPA
       AGED ABOUT 38 YEARS
       R/AT NO. 894, 8TH A MAIN ROAD
       3RD STAGE, 3RD BLOCK
       BASAVESHWARANAGAR
       BANGALORE-560 079.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. M.C. PRABHUJI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.3096/2014
DATED 25/07/2014.

IN W.A. NO.2877 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS COMMISSIONER

2.     THE LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                         104


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

2.     SMT. LAKSHMAMMA
       W/O HANUMANTHARAYAPPA
       AGED ABOUT 56 YEARS
       R/AT GONGGADIPURA VILLAGE
       KODIGEHALLI, YESHWANTHPUR HOBLI
       BANGALORE NORTH TALUK
       BANGALORE-560 091.

3.     SRI. RAMACHANDRA
       S/O LATE DODDAHANUMANTHAPPA
       AGED ABOUT 49 YEARS
       R/AT GONGGADIPURA VILLAGE
       KODIGEHALLI, YESHWANTHPUR HOBLI
       BANGALORE NORTH TALUK
       BANGALORE-560 091.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. L.M. RAMAIAH GOWDA, ADVOCATE
    FOR R2 AND R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 41802/2013
DATED 25/07/2014.


IN W.A. NO.2879 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.
                          105


2.     THE SENIOR LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       BANGALORE-560 001.

3.     SMT. MAMATHA
       W/O RAMESH
       AGED ABOUT 34 YEARS
       NO. 448, 3RD CROSS
       4TH MAIN, BHRUSMSPUTHRA NADI
       SRINAGAR
       BANGALORE-560 086.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. H.T. VASANTH KUMAR, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 38953/2013
DATED 02/08/2014.

IN W.A. NO.2880 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
                            106


       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       GOVERNMENT OF KARNATAKA
       VIKASA SOUDHA
       BANGALORE-560 001

2.     SRI. C.N. RAJANNA
       S/O NARASEGOWDA
       AGED ABOUT 50 YEARS
       R/A NO.10/5, ARUNA KIRANA NILAYA
       4TH C MAIN, ANJANEYANAGARA
       BANGALORE-560 085
       (SINCE DEAD BY LRS)

2(A). JAYANTHI
      W/O LATE C.N. RAJANNA
      AGED ABOUT 55 YEARS

2(B). ARUN GOWDA C.R
      S/O LATE C.N. RAJANNA
      AGED ABOUT 35 YEARS

2(C). KIRAN GOWDA C.R
      S/O LATE C.N. RAJANNA
      AGED ABOUT 32 YEARS

       ALL ARE RESIDING AT
       NO.20/4, 5TH 'C' MAIN
       ARUNAKIRANA NILAYA
       BSK III STAGE
       BANGALORE-85

3.     SMT. GOWRAMMA
       W/O SRI. GUNDAPPA
                         107


     AGED ABOUT 53 YEARS
     R/AT NO.29, 2ND CROSS
     T.R.SHAMANNA NAGAR
     SRINAGR
     BANGALORE-560 050

4.   SMT. K.R. YASHODHA
     W/O G. SRINIVAS
     AGED ABOUT 41 YEARS
     R/O NO.34, 7TH CROSS
     12TH MAIN, RAGHAVENDRA BLOCK
     SRINAGAR
     BANGALORE-560 050

5.   SMT. SHANTHA
     W/O MAHESHWARAPPA S.H
     AGED ABOUT 47 YEARS
     R/AT SAMASTHITHI GURU LAYOUT
     BEHIND GOVERNMENT POLYTECHNIC
     TUMKUR-572 103

6.   SRI. A.S. RUDRAMURTHY
     S/O SIDDARAMAIAH A.S
     AGED ABOUT 50 YEARS
     R/AT ANGHA OLD KEB ROAD
     NEAR RAVIDRA COLLEGE OF FINE ARTS
     TUMKUR-572 102

7.   SMT. NAYANATARA N. PATIL
     W/O VISHWARS HITTALAMANI
     AGED ABOUT 45 YEARS
     R/AT NO.M/15, 3RD MAIN
     JAYAMAHAL EXTENSION
     BANGALORE-560 046

8.   SRI. T.R. LOKESH
     S/O D.S. RUDRAMUNIYAPPA
     AGED ABOUT 54 YEARS
     R/AT KAVERI, MAHALAKSHMINAGAR
     TUMKUR-572 103

9.   SRI. M.S. SREEDHAR
     S/O M.R. SUBBARATHNAIAH
     AGED ABOUT 34 YEARS
     R/A NO.149, 8TH CROSS
                          108


      1ST MAIN, KALYANA NAGAR
      MUDALAPALYA
      BANGALORE-560 072

10.   SMT. RADHA
      W/O RAMESH
      AGED ABOUT 41 YEARS
      R/AT NO.1, 5TH CROSS
      KILLARI ROAD
      BANGALORE-560 001

11.   SMT. B. SUSHEELA
      W/O S. UMESH
      AGED ABOUT 42 YEARS
      R/AT SRI GANESH HOTEL
      YEDIYUR, YEDIYUR HOBLI
      KUNIGAL TALUK
      TUMKUR DISTRICT

12.   SMT. INDIRA
      W/O SURESH
      AGED ABOUT 42 YEARS
      R/A NO.525, 7TH CROSS
      7TH MAIN, HANUMANTHANAGAR
      BANGALORE-560 019

13.   SRI. B.J. KUMAR
      S/O JAVAREGOWDA
      AGED ABOUT 40 YEARS
      R/A NO.1181, 4TH CROSS
      11TH MAIN, RAGHAVENDRA BLOCK
      SRINAGAR
      BANGALORE-560 050

14.   SMT. T.S.V. LAKSHMI
      W/O K.R. UDAY KUMAR
      AGED ABOUT 52 YEARS
      R/A RAILWAY STATION ROAD
      GANDHINAGAR
      TUMKUR-572 101

15.   SRI. C. ANAND
      S/O P. CHANNAGALARAVA
      AGED ABOUT 34 YEARS
      R/AT NO.25/1, BESIDE SRINIVAS
                         109


      KALYANA MANTAPA
      ANJENEYA NAGAR, ITTAMADU
      3RD BLOCK, BANASHANKARI 3RD STAGE
      BANGALORE-560 085

16.   SRI. JAVARAYAPPA
      S/O LATE KAPANIGOWDA
      AGED ABOUT 57 YEARS
      R/A NO.9/B, 2ND MAIN
      DWARAKANAGAR
      HOSAKEREHALLI
      BANASHANKARI 3RD STAGE
      BANGALORE-85                  ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. R. KUMAR ADVOCATE FOR R2(A-C),
    R3 TO R16 AND R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.58707-721/2013
DATED 25/07/2014.

IN W.A. NO.2881 OF 2014

BETWEEN:

1.    THE COMMISSIONER
      BANGALORE DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BANGALORE-560 020.

2.    THE SPECIAL LAND ACQUISITION OFFICER
      BANGALORE DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                            110


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       GOVERNMENT OF KARNATAKA
       VIKASA SOUDHA
       BANGALORE-560 001.

2.     SRI. S.K.N. SWAMY
       S/O SRI. S.V.K. SWAMY
       AGED ABOUT 61 YEARS
       R/AT NO.298, 1ST FLOOR
       15TH CROSS, 5TH PHASE, J.P. NAGAR
       BANGALORE-560 078.

3.     SRI. JANARDHANA K.
       S/O SRI. K. LAKSHMINARAYANA SETTY
       AGED ABOUT 61 YEARS
       R/AT NO.10, SAROVAR APARTMENT
       SHRI RAJARAJESHWARI TEMPLE STREET
       NEAR SOUTHEND CIRCLE
       BANGALORE-560 004.

4.     SRI. G. THIPPE SWAMY
       S/O GANGAPPA
       AGED ABOUT 73 YEARS
       R/AT NO. 2731, MANJUNATH NILAYA
       2ND CROSS, GOKULA BADAVANE
       MANDIR ROAD, KYATHASANDRA ROAD
       TUMKUR-04.

5.     SRI. M. SADHASHIVAIAH
       S/O C. MALLAIAH
       AGED ABOUT 57 YEARS
       R/AT NO. 100, 1ST FLOOR, 11TH MAIN ROAD
       NEAR SRINAGAR BUS STAND
       BANGALORE-50.

6.     SRI. P.M. GURUPRASAD HEBBAR
       S/O P.M.K. HEBBAR
       AGED ABOUT 42 YEARS
       R/AT NO. 100/42, 18TH CROSS
       15TH MAIN, R.K. LAYOUT
       PADMANABHA NAGAR
                           111


      BANGALORE-61.

7.    B. RAVI
      S/O BALAKRISHNA
      AGED ABOUT 38 YEARS
      R/AT NO. 37, 22ND CROSS
      ITMADU MAIN ROAD
      BANASHANKARI 3RD STAGE
      BANGALORE-85.

8.    SMT. SHARADA
      S/O J. SIDDALINGAIAH
      AGED ABOUT 43 YEARS
      R/AT NO.34, 7TH CROSS
      12TH MAIN, RAGAVENDRA BLOCK
      SRINAGAR
      BANGALORE-50.

9.    SMT. K.S. GNANESHWARI
      W/O B.J. KUMAR
      AGED ABOUT 37 YEARS
      R/AT NO. 1181, 4TH CROSS
      11TH MAIN ROAD, RAGAVENDRA BLOCK
      SRINAGAR
      BANGALORE-50.

10.   SMT. KARIYAMMA
      W/O B.T. RAMAIAH
      AGED ABOUT 53 YEARS
      R/AT NO.825, HRUSHABAVATHI NAGAR
      2ND STAGE, KAMALANAGAR
      BANGALORE-79.

11.   SMT. B.N. NAGARATHNAMMA
      W/O M.L. PARAMESHAIAH
      AGED ABOUT 48 YEARS
      R/AT NO. 3, BANDI NILAYA
      3RD CROSS, HAVALAHALLI
      MYSORE ROAD
      BANGALORE-26.

12.   SMT. B.N. RAJALAKSHMI
      W/O B.K. NAGESH KUMAR
      AGED ABOUT 44 YEARS
      R/AT NO.647, 80 FEET, 2ND PHASE
                          112


      GIRINAGAR
      BANGALORE-85.

13.   SRI. K. CHANDRASHEKAR
      S/O M.N. KRISHNNAPPA
      AGED ABOUT 48 YEARS
      R/AT NO. 14/23, 5TH CROSS
      16TH MAIN, 2ND STAGE, SRINIVASA NAGARA
      MYSORE BANK COLONY
      BANGALORE-50.

14.   SMT. BINDUMATHI. P.
      D/O PUTTALINGAIAH
      AGED ABOUT 34 YEARS
      R/AT NO. 7, 19TH MAIN ROAD
      MUNESHWARA BLOCK
      MYSORE ROAD
      BANGALORE-26.

15.   KUM. GANANESHWARI. P.
      D/O PUTTALINGAIAH
      AGED ABOUT 31 YEARS
      R/AT NO. 7, 19TH MAIN ROAD
      MUNESHWARA BLOCK
      MYSORE ROAD
      BANGALORE-26.

16.   SRI. K.P. MAHALINGE GOWDA
      S/O PUTTALAKEGOWDA
      AGED ABOUT 45 YEARS AND
      SMT. SUDHA V
      W/O K.P. MAHALINGE GOWDA
      AGED ABOUT 43 YEARS
      R/AT K.K. HOSURU VILLAGE
      BECHANAHALLI POST
      HALEKOTE HOBLI
      HOLENARASIPURA TALUK
      HASSAN DISTRICT-573 211.         ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. B.N. TULSI KUMAR, ADVOCATE FOR R2 AND R3;
    SHRI. R. KUMAR, ADVOCATE FOR R2 TO R16)
                          113


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 726-740/2014
DATED 25/07/2014.

IN W.A NO.2948 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. K.M. NAGANANDINI
       W/O M.J. PRAVEEN KUMAR
       AGED ABOUT 36 YEARS
       R/AT NO.51, 3RD CROSS
       5TH BLOCK, 2ND STAGE
       NAGARBHAVI
       BANGALORE-560 056.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)
                          114


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3130/2014
DATED 25/07/2014.

IN W.A. NO.2949 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.R.WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. KIRAN S. PAMADI
       W/O P.R. SAMPANGIRAMA SHETTY
       AGED ABOUT 33 YEARS
       R/AT NO. 4/3, DIWAN S. MADHAV RAO ROAD
       BASAVANAGUDI
       BANGALORE-560 004.               ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. S. GANGADHAR AITHAL, ADVOCATE FOR R2)
                          115


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3124/2014
DATED 25/07/2014.

IN W.A. NO.2950 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. M. HEMA PRASAD
       S/O D.M. KUMAR
       AGED ABOUT 51 YEARS
       R/AT NO. 39/89, 1ST E CROSS
       REMCO LAYOUT, VIJAYANAGAR 2ND STAGE
       BANGALORE-560 040.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
    R2 - SERVED
                          116


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3119/2014
DATED 25/07/2014.

IN W.A. NO.2951 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING
       AND URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

3.     SRI. M. AZAR BASHA
       S/O SRI. M.M. IBRAHIM
       AGED ABOUT 61 YEARS
       R/AT NO.40, MACKAN ROAD
       BHARATHINAGAR
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1
    R2 - SERVED)
                           117


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3118/2014
DATED 25/07/2014.

IN W.A. NO.2953 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. LAKSHMIDEVI
       AGED ABOUT 40 YEARS
       W/O K. SUBRAMANYA GUPTA
       R/AT NO. 104, 3RD A CROSS
       R.P.C. LAYOUT, VIJAYANAGAR
       BANGALORE-560 040.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)
                          118


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3125/2014
DATED 25/07/2014.

IN W.A. NO.2954 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. K.S. RAMAKRISHNA SHETTY
       AGED ABOUT 51 YEARS
       S/O LATE SHESHADRI GUPTA
       R/AT NO. 343, 3RD CROSS
       2ND MAIN, BEML LAYOUT
       BANGALORE-560 061.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. MAMATHA G. KULKARNI, ADVOCATE FOR R2)
                          119


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3092/2014
DATED 25/07/2014.

IN W.A. NO.2955 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)



AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. B.J. LAKSHMI NARAYAN
       AGED ABOUT 52 YEARS
       W/O LATE B.M. JAYARAMA SHETTY
       R/AT M.G. ROAD
       KOLAR-563 101.                  ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
 R2 SERVED
                          120


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3112/2014
DATED 25/07/2014.

IN W.A. NO.2956 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHAMDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. SHIVA PRASAD GUPTA
       S/O SRI M.N. KANTHARAJA SHETTY
       AGED ABOUT 41 YEARS
       R/AT NO. 104, 3RD 'A' CROSS
       B.C.C LAYOUT, VIJAYANAGAR
       BANGALORE-560 040.               ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)
                          121


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3088/2014
DATED 25/07/2014.

IN W.A. NO.2957 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       TO GOVERNMENT
       REVENUE DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. T.N. RAMESH
       S/O LATE T.V. NARAYANA MURTHY
       AGED ABOUT 45 YEARS
       NO. 44/1, MKK ROAD
       NAGAPPA BLOCK
       BANGALORE-560 021.

3.     SMT. M.N. SHOBHA
       W/O LATE M.V. NARAYANA MURTHY
       AGED ABOUT 48 YEARS
       NO. 2394, 10TH MAIN
                          122


     'E' BLOCK, RAJAJINAGAR
     BANGALORE-560 010.

4.   SMT. M. ANITHA
     W/O M.G. MURALIDHARA
     AGED ABOUT 37 YEARS
     NO. 51, 8TH MAIN ROAD
     SBM COLONY, BRINDAVA NAGAR
     MATHIKERE
     BANGALORE-560 054.

5.   SMT. SUNITHA HARISH
     W/O HARISH C.J.
     AGED ABOUT 33 YEARS
     NO. 660/9-1, 11TH CROSS
     7TH BLOCK, JAYANAGAR
     BANGALORE-560 082.

6.   SRI. B.S. VANITHA
     W/O P.S. DAKSHINAMURTHY
     AGED ABOUT 50 YEARS
     NO. 88, IV BLOCK, 3RD STAGE
     IV MAIN, BASAVESHWARANAGAR
     BANGALORE-560 078.

7.   SRI. V. SRIDHARA
     S/O LATE B.G. VASUDEVA
     AGED ABOUT 61 YEARS
     NO. 1012, 15TH CROSS, 1ST STAGE
     KUMARASWAMY LAYOUT
     BANGALORE-560 078.                ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. T. MOHANDAS SHETTY, ADVOCATE FOR R2 TO R6;
    SRI. A.M. RAMAMURTHY REDDY, ADVOCATE FOR R6
V/O DTD: 03/09/2018 SERVICE OF NOTICE TO R7 IS
DEEMED TO BE COMPLETE)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 251-255/2013
DATED 11/07/2014.
                          123


IN W.A. NO.2958 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. GAYATHRI
       W/O A. PUTTASWAMY SHETTY
       AGED ABOUT 48 YEARS
       R/AT EWS 768, 2ND STAGE
       KUVEMPUNAGAR
       BANGALORE-560 023.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. M.C. BASAVARAJU, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3120/2014
DATED 25/07/2014.
                          124


IN W.A. NO.3044 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE SECRETARY
       DEPARTMENT OF REVENUE
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. THIMMAPPA
       S/O KENDHANNA
       AGED ABOUT 46 YEARS
       R/AT BATTANAPALYA
       BEEMANAKUPPE JODI GRAMA
       RAMOHALLI POST, KENGERI HOBLI
       BANGALORE SOUTH
       TALUK-560 068.                  ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. R.P. SOMASHEKHARAIAH, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 19193/2013
DATED 12/08/2014.
                          125


IN W.A. NO.3045 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       GOVERNMENT OF KARNATAKA
       M.S.BUILDINGS
       DR. B.R. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     SMT. R.R. RAJESHWARI
       W/O LATE G.S. TARARAMASETTY
       AGED ABOUT 55 YEARS

3.     SRI. G.T. NARAYAN
       S/O G.S. TARKARAMASETTY
       AGED ABOUT 52 YEARS

4.     SMT. G.T. KRISHNAMURTHY
       S/O LATE G.S. TARAKARAMASETTY
       AGED ABOUT 46 YEARS

       RESPONDENT NO. 2 TO 4
       NO.16, R.K. STREET
       SESHADRIPURAM
       BANGALORE-560 020.              ...RESPONDENTS
                          126


(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. G.S. VENKATA SUBBARAO, ADVOCATE
    FOR R2 TO R4)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 46130-33/2013
DATED 04/08/2014.

IN W.A. NO.3046 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)


AND:

1.     THE STATE OF KARNATAKA
       THE PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDINGS
       BANGALORE-560 001.

2.     SRI. M. HONNAMALLAIAH
       S/O LATE B.M. MALLAIAH
       AGED ABOUT 51 YEARS
       R/AT NO.201/3, "BHRAMARA NILAYA"
       4TH MAIN ROAD, 4TH CROSS
       CHAMARAJAPET
       BANGALORE-560 018.
                         127



3.   SMT. B.M. CHANDRAKALA
     D/O SRI N. MARIYAPPA
     AGED ABOUT 42 YEARS
     R/AT NO.2, "THRINETRA NILAYA"
     1ST MAIN ROAD, 2ND STAGE
     RPC LAYOUT, BANGALORE-560 040.

4.   SRI. B. YATIRAJU
     S/O A.T. BHASKARACHARY
     AGED ABOUT 60 YEARS
     R/AT COTTON PET
     NEAR HEAD POST OFFICE
     CHIKKANAYAKANAHALLI
     TUMKUR-572 124.                  ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. B.S. HADIMANI, ADVOCATE FOR R2 TO R4)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 9081-83/2013
DATED 30/07/2014.

IN W.A. NO.3047 OF 2014

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560 020.

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          128


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       TO GOVERNMENT
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. T. GOVINDARAJU
       S/O LATE THAGADE GOWDA
       AGED ABOUT 32 YEARS
       R/AT NO. 353, 3RD CROSS
       12TH MAIN ROAD, SHIVANAGAR
       RAJAJINAGAR
       BANGALORE-560 010.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3126/2014
DATED 25/07/2014.

IN W.A. NO.3049 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T.CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          129


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY TO GOVERNMENT
       REVENUE DEPARTMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SMT. M. GANGA JAYAKUMAR
       W/O SRI. M.M. JAYAKUMAR
       AGED ABOUT 42 YEARS
       R/AT NO.8, KAVERI NILAYA
       CHINNAPPANAHALLI, MARATHHALLI
       BANGALORE-560 037.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1)
    R2 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3127/2014
DATED 25/07/2014.

IN W.A. NO.3050 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          130


AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY TO GOVERNMENT
       REVENUE DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. R.R. RAMESH BABU
       S/O R.H. RADHAKRISHNA GUPTA
       AGED ABOUT 52 YEARS
       R/AT VIJAYALAKSHMI ROAD
       DAVANGERE.                     ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3131/2014
DATED 25/07/2014.

IN W.A. NO.3051 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                           131



AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY TO GOVERNMENT
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.

2.     SRI. N. PADMAVATHAMMA
       S/O SRI. K. NARAYANA MURTHY
       AGED ABOUT 40 YEARS
       R/AT NO.26, 10TH CROSS
       3RD FLOOR, CITY CHAIRS UPSTAIRS
       PIPELINE, VIJAYANAGAR
       BANGALORE-560 040.                ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SMT. MAMMATHA G. KULKARNI, ADVOCATE FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3128/2014
DATED 25/07/2014.

IN W.A. NO.3077 OF 2014

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. J.C. KUMAR, ADVOCATE)
                          132



AND:

1.     SRI. P.S. RAGHAVENDRA
       S/O SRI P. SATHYANARAYANA GUPTA
       AGED ABOUT 44 YEARS
       R/AT NO.137, GROUND FLOOR
       13TH 'A' MAIN, RAGHAVENDRA
       MUTT ROAD, MATHIKERE
       BANGALORE-560 054.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF HOUSING AND
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.                ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. H.N. BASAVARAJU, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 186/2014
DATED 25/07/2014.

IN W.A. NO.3078 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS
                           133


(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SMT. S.R. RUKMINI
       W/O SRI. S. JAYARAM
       AGED ABOUT 44 YEARS
       R/AT NO. 202, 6TH MAIN
       2ND 'B' CROSS, SRINIVASANAGAR
       BANGALORE-560 091.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 189/2014
DATED 25/07/2014.

IN W.A. NO.3080 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           134


     SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SMT. C.B. PARVATHY
       W/O SRI. P.B. CHINNAPPA
       AGED ABOUT 58 YEARS
       R/AT NO.32, 2ND MAIN, 1ST CROSS
       AREKERE MICO LAYOUT
       2ND STAGE, BANNERGHATTA ROAD
       BANGALORE-560 076.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 180/2014
DATED 25/07/2014.

IN W.A. NO.3082 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           135


     SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SMT. M.S. GAYATHRI
       W/O SRI. M.B. SUBASH
       AGED ABOUT 58 YEARS
       R/AT NO. 117, 7TH MAIN
       3RD STAGE, BEML LAYOUT
       RAJARAJESHWARINAGAR
       BANGALORE-560 098.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF HOUSING
       AND URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 184/2014
DATED 25/07/2014.

IN W.A. NO.3083 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS
                           136


(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SMT. GAYATHRI
       W/O SRI MANJUNATHA RAO
       AGED ABOUT 60 YEARS
       R/AT NO. V-60, 6TH CROSS
       PIPE LINE, MALLESHWARAM
       BANGALORE-560 003.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF HOUSING
       URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3090/2014
DATED 25/07/2014.

IN W.A. NO.3084 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020                 ....APPELLANTS
                            137


(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SRI. M.M. JAYAKUMAR
       S/O M.P. MUDDAPPA
       AGED ABOUT 44 YEARS
       R/AT NO. 8, 'KAVERI NILAYA'
       CHINNAPPANAHALLI
       MARATHHALLI
       BANGALORE-560 037.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
R1 - SERVED

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 191/2014
DATED 25/07/2014.

IN W.A. NO.3085 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.
       REPRESENTED BY ITS COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                           138


     SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SRI. NIRANJAN S. PAMADI
       S/O SRI. P.R. SAMPANGIRAMA SHETTY
       AGED ABOUT 25 YEARS
       R/AT NO.4/3, D.S. MADHAVA RAO ROAD
       BASAVANAGUDI
       BANGALORE-560 004.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 183/2014
DATED 25/07/2014.

IN W.A. NO.3086 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                           139


AND:

1.     SRI. V. NAGARAJU
       S/O LATE VENKOBA SA
       AGED ABOUT 45 YEARS
       R/AT NO.150, 60 FEET ROAD
       PATTEGARAPALYA
       BASAVESHWARANAGAR
       BANGALORE-560 079

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.16/2014 DATED
25/07/2014.

IN W.A. NO.3087 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          140


AND:

1.     SRI. S. KRISHNA SHETTY
       S/O LATE SHAMANNA SHETTY
       AGED ABOUT 64 YEARS
       R/AT NO.12, 1ST MAIN ROAD
       2ND CROSS, OPP. NANDA GOKULA SCHOOL
       KAVERIPURA, KAMAKSHIPALYA
       BANGALORE-560 079

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.187/2014 DATED
25/07/2014.

IN W.A. NO.3088 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                           141


AND:

1.     SRI. V.N. SRINIVAS
       S/O LATE NANJUNDA SHETTY
       AGED ABOUT 74 YEARS
       R/AT NO.20, 'SHIVA SADANA'
       4TH MAIN ROAD
       CHAMARAJPET
       BANGALORE-560 018

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
    R1-SERVED)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.192/2014 DATED
25/07/2014.

IN W.A. NO.3089 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          142


AND:

1.     SMT. SATHI CHITRA
       W/O M. ANAND
       AGED ABOUT 41 YEARS
       R/AT NO.2, 1ST CROSS
       ASHOKAPURAM
       YESHWANTHPUR
       BANGALORE-560 022

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
    SMT. MAMATHA G. KULKARNI, ADVOCATE FOR R1)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.188/2014 DATED
25/07/2014.

IN W.A. NO.3091 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)
                          143


AND:

1.     SRI. KANTHANNA
       S/O THIMMAIAH
       AGED ABOUT 46 YEARS
       R/AT C.P.W. QUARTERS
       182, 13TH BLOCK
       H.S.R. LAYOUT
       BANGALORE-560 102.

2.     SRI. K. JAGADEESH
       S/O KEMPARAJU
       AGED ABOUT 52 YEARS
       R/AT M-109, 5TH CROSS
       7TH MAIN, LAKSHMINARAYANAPURA
       BANGALORE-560 021.

3.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. H.N. BASAVARAJU, ADVOCATE FOR R1 AND R2;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 770-771/2014
DATED 25/07/2014.


IN W.A. NO.3159 OF 2014

BETWEEN:

1.    BANGALORE DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST EXTENSION
      BANGALORE-560 020.
      REPRESENTED BY ITS COMMISSIONER
                                      ....APPELLANT
(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                          144


     SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     DR. VAMANA ACHARYA
       S/O NARASIMHA ACHARYA AAYI
       AGED ABOUT 60 YEARS
       OCC: INDUSTRIALIST
       R/O BASAVESHWARANAGAR
       BANGALORE-560 038.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       TO THE URBAN DEVELOPMENT
       VIKASA SOUDHA
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. VIKRAM PHADKE, ADVOCATE FOR
    SMT. SONA VAKKUND, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 3107/2012
DATED 11/07/2014.

IN W.A. NO.3160 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020
       REPRESENTED BY ITS COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                          145


     SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI. M. MANJUNATHA
       S/O M. MUNIRAJU
       AGED ABOUT 32 YEARS
       OCCUPATION: AGRICULTURIST
       R/AT BHEEMANA KUPPE VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDINGS
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. B.S. NAGARAJ, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 30102/2012
DATED 11/07/2014.

IN W.A. NO.3162 OF 2014

BETWEEN:

1.     DEPUTY COMMISSIONER
       (LAND ACQUISITION)
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)
                         146


AND:

1.     SRI. B. ESHWARA
       S/O SRI BYRAPPA @ DODDABYRAPPA
       AGED ABOUT 52 YEARS
       R/O SULIKERE, KENGERI HOBLI
       BANGALORE SOUTH
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY TO GOVERNMENT
       REVENUE DEPARTMENT
       M.S. BUILDING
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. C.M. NAGABHUSHAN, ADVOCATE AND
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 46491/2011
DATED 11/07/2014.

IN W.A. NO.3163 OF 2014

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS COMMISSIONER

2.     THE LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.             ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)

AND:

1.     SRI RANGASWAMAIAH
                          147


       S/O SRI NADUTHIRAIAH
       AGED ABOUT 66 YEARS
       RESIDING AT GIDADHAPALYA @
       SOOLIKATTEPALYA VILLAGE
       THAVAREKERE HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE URBAN DISTRICT
       PIN: 560 029.

2.     THE STATE OF KARNATAKA
       BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIKASA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. L.M. RAMAIAH GOWDA, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 28892/2012
DATED 11/07/2014.

IN W.A. NO.876 OF 2015

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SRI. JAICHAND
                          148


       S/O DEEPCHAND
       AGED ABOUT 67 YEARS
       RESIDING AT NO.6
       1ST CROSS, VASANTH NAGAR
       BANGALORE-560 052.

2.     SMT. J. RAJKUMARI
       W/O D. JAICHAND
       AGED ABOUT 61 YEARS
       RESIDING AT NO.6
       1ST CROSS, VASANTH NAGAR
       BANGALORE-560 052.            ...RESPONDENTS

(BY SHRI. S.V. GANESH, ADVOCATE)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 19475/2010
DATED 11/07/2014.

IN W.A. NO.877 OF 2015

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD,
     K.P WEST, BANGALORE
     REPRESENTED BY ITS COMMISSIONER
     REPRESENTED BY ADDITIONAL LAND
     ACQUISITION OFFICER.

2.   THE ADDITIONAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY,
     T. CHOWDAIAH ROAD,
     K.P WEST, BANGALORE 560 020
     REPRESENTED BY ADDITIONAL LAND
     ACQUISITION OFFICER.
                                     ....APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI GOWTHAMDEV C ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
                         149


     REP. BY ITS PRINCIPAL SECRETARY,
     HOUSING & URBAN DEVELOPMENT DEPARTMENT,
     M.S. BUILDING,
     DR. B.R. AMBEDKAR BEEDHI,
     BANGALORE 560001

2.   SRI. SOMASHEKAR
     S/O SRI HUCHAPPA,
     AGED ABOUT 64 YEARS,
     RESIDING AT KOMMAGHATTA VILLAGE,
     KENGERI HOBLI,
     BANGALORE SOUTH TALUK,
     BANGALORE

3.   SRI H. RAVINDRA
     S/O SRI HUCHAPPA,
     AGED ABOUT 57 YEARS,
     RESIDING AT KOMMAGHATTA VILLAGE,
     KENGERI HOBLI,
     BANGALORE SOUTH TALUK,
     BANGALORE

4.   SRI H.S. DEEPAK
     S/O SRI. SOMASHEKAR,
     AGED ABOUT 36 YEARS,
     RESIDING AT KOMMAGHATTA VILLAGE,
     KENGERI HOBLI, BANGALORE SOUTH TALUK,
     BANGALORE

5.   SMT. LEELAMMA
     W/O SRI. SOMASHEKAR,
     AGED ABOUT 58 YEARS,
     RESIDING AT KOMMAGHATTA VILLAGE,
     KENGERI HOBLI, BANGALORE SOUTH TALUK,
     BANGALORE
                                     ...RESPONDENTS
(BY SRI PRABHULING K NAVADGI, AG ALONG WITH
    SRI JEEVAN J NEERALGI, AGA FOR R1
    SRI SHASHI KIRAN SHETTY K, SENIOR ADVOCATE FOR
    SRI M SREENIVAS, ADVOCATE FOR R2 TO R5)

     THIS WRIT APPEAL IS    FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
                          150


ORDER PASSED IN THE WRIT PETITION 12927-35/2010
DATED 11/07/2014 AND ETC.


IN W.A. NO.879 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING
       BANGALORE-560 001.

2.     SRI. NAGAMANGALAIAH
       S/O LATE KENDANNA
       AGED ABOUT 68 YEARS
       R/AT BETTANAPALYA
       BHEEMANAKUPPE, KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE AND
    SHRI. K.S. UDAY, ADVOCATE FOR R2)
                          151


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 1379/2015
DATED 27/01/2015.

IN W.A. NO.880 OF 2015

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P.WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. GOWTHANDEV C. ULLAL, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDING
       DR. B.R. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     K.K. EDUCATION TRUST (REGD)
       NO.52/8, KODIGEHALLI
       MAGADI MAIN ROAD
       BANGALORE-560 091.
       REPRESENTED BY ITS PRESIDENT
       SRI. V. KRISHNAMURTHY
       S/O LATE VENKATAPPA
       BANGALORE CITY.                   ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. L. UMASHANKAR, ADVOCATE FOR R2)
                          152



     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 33858/2011
AND 34282/2011 DATED 11/07/2014.

IN W.A. NO.1010 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       DR. AMBEDKAR VEEDHI
       BANGALORE-560 001.

2.     K.M. BASAVARADHYA
       S/O LATE MALLIKARJUNAIAH
       @ MALLIKARJUNA ARADHYA
       SINCE DEAD BY HIS LRs

2(A)   SMT.C.M.NAGARATHANA
       W/O LATE K.M.BASAVARADHYA
       AGED ABOUT 82 YEARS

2(B)   K.B. RAJASHEKAR
                          153


       S/O LATE K.M. BASAVARADHYA
       AGED ABOUT 62 YEARS

2(C)   K.B. GIRISH
       S/O LATE K.M. BASAVARADHYA
       AGED ABOUT 60 YEARS

2(D) K.B. GURUPRASAD
     S/O LATE K.M. BASAVARADHYA
     AGED ABOUT 58 YEARS

2(E)   K.B. GEETHA
       D/O LATE K.M. BASAVARADHYA

       ALL ARE RESIDING AT
       KOMMAGHATTA VILLAGE
       SULIKERE POST, KENGERI HOBLI
       BANGALORE-560 060.             ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R1;
    SHRI. C.M. NAGABHUSHAN, ADVOCATE
    FOR R2(A) TO R2(E))

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 9101-
9102/2010 DATED 11/07/2014.

IN W.A. NO.1164 OF 2015

BETWEEN:

1.     THE COMMISSIONER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST, BANGALORE-560 020.

2.     SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       K.P. WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
                          154


     SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SRI. N. GANGANARASIMHAIAH
       S/O SRI NARASIMHAIAH
       AGED ABOUT 62 YEARS

2.     SRI. DEVARAJU
       S/O SRI N. GANGANARASIMHAIAH
       AGED ABOUT 33 YEARS

3.     SRI. SHIVASHANKAR
       S/O SRI N. GANGANARASIMHAIAH
       AGED ABOUT 27 YEARS

4.     SRI GANGANARASIMHAMURTHY
       S/O SRI N. GANGANARASIMHAIAH
       AGED ABOUT 25 YEARS

       ALL ARE RESIDENTS OF
       SEEGEHALLI VILLAGE
       YESHWANTHPURA HOBLI
       BANGALORE NORTH TALUK
       PIN: 560 067.

4.     THE PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       GOVERNMENT OF KARNATAKA
       M.S. BUILDINGS
       DR. B.R. AMBEDKAR VEEDHI
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. G.S. VENKATA SUBBARAO, ADVOCATE
    FOR R1 TO R4;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R5)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 39390/2012
AND 40994/2012 DATED 11/07/2014.
                          155




IN W.A. NO.1166 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     MR. M. SRINIVASA MURTHY
       S/O SRI MUNIGANGAPPA
       AGED ABOUT 54 YEARS
       OCC: AGRICULTURIST
       BHEEMANA KUPPE VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

2.     MRS. M. SWETHA
       D/O SRI MUNIRAJU
       AGED ABOUT 33 YEARS
       OCC: AGRICULTURIST
       BHEEMANA KUPPE VILLAGE
       KENGERI HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE-560 060.

3.     THE STATE OF KARNATAKA
       BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       M.S. BUILDINGS
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. B.S. NAGARAJ, ADVOCATE FOR R1 & 2;
                          156


     SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
     SHRI. JEEVAN J. NEERALGI, AGA FOR R3)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 38252-
253/2012 DATED 11/07/2014.

IN W.A. NO.1168 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST EXTENSION
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B. VACHAN, ADVOCATE)

AND:

1.     SMT. JASHODA BAI
       W/O SRI. KRISHNARAM CHOWDARY
       AGED ABOUT 66 YEARS
       RESIDING AT NO.118
       SUKKUR CIRCLE
       KENGERI TOWN
       BANGALORE SOUTH TALUK
       PIN-560 060

2.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS
       REVENUE SECRETARY
       VIDHANA SOUDHA
       BANGALORE-560 001
                          157


3.     THE SECRETARY
       URBAN AND RURAL DEVELOPMENT
       VIDHANA SOUDHA
       BANGALORE-560 001

4.     THE DEPUTY COMMISSIONER
       BANGALORE URBAN DISTRICT
       BANGALORE-560 001

5.     THE TAHASHILDAR
       BANGALORE SOUTH TALUK
       BANGALORE-560 001               ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R-R5;
    SHRI. N.R. NAIK, ADVOCATE FOR R1)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 20417/2010
DATED 11/07/2014.

IN W.A. NO.1172 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. LAKSHMIDEVAMMA
                           158


       W/O B.M. VENKATESH
       AGED ABOUT 62 YEARS
       R/AT NO. 554, 6TH MAIN ROAD
       4TH BLOCK, RAJAJINAGAR
       BANGALORE-560 010

2.     THE STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001.
       BY ITS PRINCIPAL SECRETARY   ...RESPONDENTS

(BY SHRI. G. BALAKRISHNNA SHASTRY, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 43470/2012
DATED 11/07/2014.

IN W.A. NO.1173 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       BANGALORE-560 020
       REPRESENTED BY ITS
       COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. HANUMANTHA RAO
       S/O SRI. MANKOJI RAO
       AGED ABOUT 52 YEARS
       FARM HOUSE, RAMASANDRA
                           159


     KENGERI HOBLI
     BANGALORE-560 060.

2.   SRI. NANJUNDAPPA J.H.
     S/O J.P. HALAPPA
     AGED ABOUT 73 YEARS
     RESIDENT OF 1271, 4TH MAIN
     7TH CROSS, CHANDRA LAYOUT
     BANGALORE-560 040.

3.   SRI. DOBBAGULAPPA
     S/O SRI RANGAPPA
     AGED ABOUT 52 YEARS
     RESIDENT RAMASANDRA VILLAGE
     BANGALORE SOUTH
     BANGALORE DISTRICT
     PIN:560 060.

4.   SRI. MANJUNATH
     S/O SRI RANGAPPA
     AGED ABOUT 39 YEARS
     RESIDENT RAMASANDRA VILLAGE
     KENGERI HOBLI
     BANGALORE SOUTH ZONE
     BANGALORE DISTRICT
     PIN:560 060.

5.   SMT. GOWRAMMA
     W/O SRI VENKATESH
     AGED ABOUT 41 YEARS
     RESIDING AT NO.16
     50 FEET ROAD
     MUNESHWARA BLOCK
     BANGALORE-560 026.

6.   SRI VENKATESH
     S/O SRI SHIVARAMAIAH
     AGED ABOUT 44 YEARS
     RESIDING AT NO.16
     50 FEET ROAD
     MUNESHWARA BLOCK
     BANGALORE-560 026.

7.   THE STATE OF KARNATAKA
     BY ITS SECRETARY
                           160


       DEPARTMENT OF REVENUE
       VIDHANA SOUDHA
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. K.L. ASHOK, ADVOCATE FOR R1;
    SHRI. P.V. CHANDRASHEKAR, ADVOCATE FOR R2;
    SHRI. M.R. RAJAGOPAL, SENIOR ADVOCATE FOR
    SHRI. H.N. BASAVARAJU, ADVOCATE FOR R3 AND R4;
    SHRI. LOHITASWA BANAKAR, ADVOCATE
    FOR R5 AND R6
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R7)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 251-255/2013
DATED 11/07/2014.

IN W.A. NO.1771 OF 2015

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)


AND:

1.     SRI. VENKATARASAPPA
       SINCE DEAD BY HIS LRs

1(A)   SMT. KAMALAMMA
       W/O LATE VENKATARASAPPA. V.
                          161


       AGED ABOUT 65 YEARS
       R/AT NO. 7, MANGANAHALLI VILLAGE
       YESHWANTHPURA HOBLI
       BENGALURU-560 060.

1(B)   SMT. JINNUBAI NAGARAJU
       W/O M. NAGARAJU
       AGED ABOUT 46 YEARS
       R/AT NO. 1, MANGANAHALLI VILLAGE
       BENGALURU-560 060.

1(C)   SMT. NAGAMANI M.V.
       W/O RAJANNA
       AGED ABOUT 41 YEARS
       R/AT NO. 77, 4TH BLOCK
       SIR M.V. LAYOUT
       ULLALU BASTI, ULLALU UPANAGARA
       BENGALURU-560 056.

1(D) SRI. MANJUNATHA M.V.
     S/O LATE VENKATARASAPPA
     AGED ABOUT 39 YEARS
     R/AT MANGANAHALLI VILLAGE
     YESHWANTHPURA HOBLI
     BANGALORE-560 060.

1(E)   SRI. KUMAR V.
       S/O LATE VENKATARASAPPA
       AGED ABOUT 37 YEARS
       R/AT NO.70, MANGANAHALLI VILLAGE
       YESHWANTHPURA HOBLI
       BANGALORE-560 060.

2.     STATE OF KARNATAKA
       REPRESENTED BY ITS SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTORIED BUILDING
       BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. K. ANAND, ADVOCATE FOR R1(A) TO R1(E);
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
                           162


ORDER PASSED IN THE WRIT PETITION NO. 6705/2014
DATED 20/03/2015.

IN W.A. NO.939 OF 2016

BETWEEN:

1.     THE BANGALORE DEVELOPMENT AUTHORITY
       (REPRESENTED BY ITS COMMISSIONER)
       KUMARA PARK (WEST)
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       THE BANGALORE DEVELOPMENT AUTHORITY
       KUMARA PARK (WEST)
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SRI. N. SREENIVASA RAO
       S/O LATE SRI. S. NARAYANA RAO
       AGED ABOUT 45 YEARS
       NO. 65/2, KAKATHEYANAGAR
       AREHALLI, ITTAMADU
       BANASHANKARI III STAGE
       BENGALURU-560 061.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING
       DR. B.R. AMBEDKAR ROAD
       BANGALORE-560 001.
       (REPRESENTED BY ITS SECRETARY) ...RESPONDENTS

(BY SHRI. T.A. KARUMBAIAH, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
                           163


ORDER PASSED IN THE WRIT PETITION NO. 51495/2014
DATED 19/02/2016.

IN W.A. NO.1015 OF 2016

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SMT. M.H. MAMATHA
       W/O LATE M.N. HARINATH
       AGED ABOUT 48 YEARS
       R/AT NO.531, 7TH CROSS ROAD
       SADASHIVANAGARA
       BANGALORE-560 080.

2.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT
       VIKASA SOUDHA
       BANGALORE-560 001.            ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
V/O DATED 13.06.2013 NOTICE TO R1 IS HELD SUFFICIENT

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 25087/2015
DATED 18/03/2016.
                           164



IN W.A. NO.1016 OF 2016

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD, [BELLARY ROAD]
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)

AND:

1.     SRI. PURUSHOTHAMA
       S/O D. VENKATA RAM
       AGED ABOUT 41 YEARS
       RESIDING AT NO.6
       C/O SHILPA PRINTERS
       1ST MAIN, VINAYAKANAGARA
       HALE GUDDADHALLI, MYSORE ROAD
       BANGALORE-560 026.

2.     SRI. S. VENKATESH
       S/O LATE G.N. SRIKANTAIAH
       AGED ABOUT 65 YEARS
       RESIDING AT NO.1555
       17TH 'B' MAIN ROAD
       5TH BLOCK, 1ST STAGE
       HBR LAYOUT
       BANGALORE-560 043.

3.     SRI. S.G. NAGARAJ
       S/O LATE GANGAPPA
       AGED ABOUT 61 YEARS
       RESIDING AT NO. 446
       8TH CROSS, 29TH MAIN
                           165


     BTM EWS LAYOUT
     BANGALORE-560 076.

4.   DR. H. SANTHOSH S. SHETTY
     W/O DR. A. SANTHOSH SHETTY
     AGED ABOUT 55 YEARS
     RESIDING AT "KRISHNA"
     MAHALAKSHMI NAGARA
     NEAR VENKATESHWARA TEMPLE
     TUMKUR-572 103.

5.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY
     REVENUE DEPARTMENT
     VIDHANA SOUDHA
     BANGALORE-560 001.               ...RESPONDENTS

(BY SHRI. N. SRIRAMA REDDY, ADVOCATE FOR R2 TO R4;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R5
R1 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 12699-
12702/2016 DATED 14/03/2016.

IN W.A. NO.1343 OF 2016

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER
     KUMARA PARK WEST
     T. CHOWDAIAH ROAD
     BANGALORE-560 020.

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. G. LAKSHMEESH RAO, ADVOCATE)
                           166



AND:

1.     SRI. SHANTHARAJU
       S/O LATE SHIVANNA
       AGED ABOUT 62 YEARS
       R/AT KANNELLI VILLAGE
       YESHWANTHPURA HOBLI
       BANGALORE NORTH DISTRICT
       BANGALORE-560 091.

2.     THE STATE OF KARNATAKA
       REP. BY ITS CHIEF SECRETARY
       VIDHANA SOUDHA
       BANGALORE-560 001.             ...RESPONDENTS

(BY SHRI. M. SHIVAPRAKASH, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 20168/2015
DATED 01/04/2016.

IN W.A. NO.1344 OF 2016

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE ADDITIONAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.               ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. K. KRISHNA, ADVOCATE)
                          167



AND:

1.     SRI. MARAPPA
       S/O LATE CHIKKANNA
       AGED ABOUT 56 YEARS

2.     SMT. BYRAMMA
       W/O MARAPPA
       AGED ABOUT 51 YEARS

3.     SRI. M. CHANDRASHEKAR
       S/O MARAPPA
       AGED ABOUT 33 YEARS

4.     SMT. MANGALAGOWRAMMA
       D/O MARAPPA
       AGED ABOUT 31 YEARS

5.     SRI. M. HANUMANTHA RAJU
       S/O MARAPPA
       AGED ABOUT 29 YEARS

6.     SRI. NARASIMHA MURTHY
       S/O LATE CHIKKANNA
       AGED ABOUT 53 YEARS

7.     SMT. VARALAKSHMI
       W/O NARASIMHA MURTHY
       AGED ABOUT 48 YEARS

8.     SRI. N. GANGARAJU
       S/O NARASIMHA MURTHY
       AGED ABOUT 29 YEARS

9.     SMT. N. ANNAPOORNA
       D/O NARASIMHA MURTHY
       AGED ABOUT 25 YEARS

10.    SMT. N. BHAGYALAKSHMI
       D/O NARASIMHA MURTHY
       AGED ABOUT 23 YEARS

       ALL ARE RESIDENTS OF
       GONGADIPURA VILLAGE
                          168


      KODIGEHALLI DHAKALE
      VISHWANEEDUM POST
      YESHWANTHPURA HOBLI
      BANGALORE NORTH TALUK

      ALL THE ABOVE ARE
      REPRESENTED BY THEIR GPA HOLDER
      SRI. M.G. RAGHU SHANKAR
      S/O N. KRISHNA MURTHY
      AGED ABOUT 34 YEARS
      R/AT NO. 288, 6TH CROSS
      BEL EXTENSION, BHARATHNAGAR
      BYADARAHALLI, VISHWANEEDUM POST
      BANGALORE-560 091.

11.   THE STATE OF KARNATAKA
      REP. BY ITS SECRETARY
      URBAN DEVELOPMENT DEPARTMENT
      VIKASA SOUDHA
      BANGALORE-560 001.           ...RESPONDENTS

(BY SHRI. B.A. BELLIAPPA, ADVOCATE FOR R1 TO R10;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R11)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 15508-
517/2015 DATED 01/04/2016.

IN W.A. NO.1644 OF 2016

BETWEEN:

1.    BANGALORE DEVELOPMENT AUTHORITY
      REP. BY ITS COMMISSIONER
      KUMARA PARK WEST
      T. CHOWDAIAH ROAD
      BANGALORE-560 020.

2.    THE ADDITIONAL LAND ACQUISITION OFFICER
      BANGALORE DEVELOPMENT AUTHORITY
      T. CHOWDAIAH ROAD
      KUMARA PARK WEST
      BANGALORE-560 020.               ....APPELLANTS
                          169



(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SRI. CHANDRASHEKAR
       S/O SRI. VENKATESHAPPA
       MAJOR
       RESIDING AT BETTANA PALYA
       BEEMANAKUPPE DAKALE
       KENGERI - 2 HOBLI
       BANGALORE SOUTH TALUK
       BANGALORE URBAN DISTRICT
       BANGALORE-560 060.

2.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       MULTISTORIED BUILDING
       BANGALORE-560 001.              ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2
R1 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 55794/2014
DATED 04/04/2016.

IN W.A. NO.1818 OF 2016

BETWEEN:

1.     BENGALURU DEVELOPMENT AUTHORITY
       REP BY ITS COMMISSIONER
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BENGALURU-560 020
       REP BY SLAO.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BENGALURU DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
                          170


       KUMARA PARK (WEST)
       BANGALORE-560 020.
       REP BY SLAO.
                                      ....APPELLANTS
(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. AJAY KUMAR M, ADVOCATE)

AND:

1.   SRI K S CHANDRASEKARAIAH
     S/O LATE K.R.SHIVARUDRAIAH
     AGED ABOUT 62 YEARS
     R/O NO.80/34, 5TH CROSS
     BAPUJI LAYOUT, VIJAYANAGAR
     BENGALURU-560 040

1.1 . SMT. GEETHA CHANDRASHEKAR
      W/O LATE K.S. CHANDRASHEKAR
      AGED ABOUT 57 YEARS

1.2 . SPOORTHI K.C
      D/O LATE K.S. CHANDRASHEKAR
      AGED ABOUT 28 YEARS

1.3 . SWATHI K.C.
      D/O LATE K.S. CHANDRASHEKAR
      AGED ABOUT 27 YEARS

     ALL ARE RESIDING AT NO.80/34, 5TH CROSS
     BAPUJI LAYOUT,
     NEAR CHANDRA LAYOUT
     VIAJAYANAGAR
     BENGALURU - 560040

2.   THE STATE OF KARNATAKA
     DEPARTMENT OF HOUSING DEVELOPMENT,
     M.S.BUILDING,
     DR.B.R.AMBEDKAR ROAD
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY
                                      ...RESPONDENTS
(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2;
    SHRI. G R MOHAN, ADVOCATE FOR R1(A TO C))
                           171



      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 20557/16 DATED
12/4/16 AND ETC.

IN W.A. NO.2104 OF 2016

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BENGALURU-560 020
       BY ITS COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SMT. B.R. RAMYA
       W/O SRI. V.B.R. RAJASHEKAR
       AGED ABOUT 37 YEARS
       RESIDING AT NO.3871
       VISHWESHWARAIAH ROAD
       GIRINAGAR, BSK III STAGE
       BENGALURU-560 050.

2.     THE STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001
       BY ITS PRINCIPAL SECRETARY   ...RESPONDENTS

(BY SHRI. H.M. MURALIDHAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                           172


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 46816/2014
DATED 02/03/2016.

IN W.A. NO.2105 OF 2016

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020
       BY ITS COMMISSIONER

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.                ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. MURUGESH V. CHARATI, ADVOCATE)

AND:

1.     SMT. B.R. RAMYA
       W/O SRI. B.R. RAJASHEKAR
       AGED ABOUT 37 YEARS
       RESIDING AT NO. 3871
       VISHWESHWARAIAH ROAD
       GIRINAGAR, BSK III STAGE
       BENGALURU-560 050.

2.     THE STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BANGALORE-560 001
       BY ITS PRINCIPAL SECRETARY   ...RESPONDENTS

(BY SHRI.H.M. MURALIDHAR, ADVOCATE FOR R1;
    SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R2)
                            173


     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 46817/2014
DATED 04/03/2016.

IN W.A. NO.417 OF 2017

BETWEEN:

1.     BANGALORE DEVELOPMENT AUTHORITY
       BY ITS COMMISSIONER
       KUMARA PARK WEST
       T. CHOWDAIAH ROAD
       BANGALORE-560 020.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       BANGALORE DEVELOPMENT AUTHORITY
       T. CHOWDAIAH ROAD
       KUMARA PARK WEST
       BANGALORE-560 020.

       [APPELLANTS NO.1 & 2 ARE BELONGS
       TO SAME AUTHORITY HENCE
       APPELLANT NO.2 IS
       REPRESENTING THE
       APPELLANT NO.1]                  ....APPELLANTS

(BY SHRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SHRI. B.S. SACHIN, ADVOCATE)

AND:

1.     SRI. B.M. CHIKKANNA
       S/O LATE MUNIVENKATAPPA
       AGED ABOUT 44 YEARS

2.     SRI. B.M. ANJINAPPA
       S/O LATE MUNIVENKATAPPA
       AGED ABOUT 42 YEARS

3.     SRI. B.M. SRINIVAS
       S/O LATE MUNIVENKATAPPA
       AGED ABOUT 40 YEARS

4.     SRI. B.M. GALI ANJINAPPA
                         174


     S/O LATE MUNIVENKATAPPA
     AGED ABOUT 38 YEARS

5.   SRI. MUNIYAPPA
     S/O LATE VENKATAPPA
     AGED ABOUT 61 YEARS

     ALL ARE R/AT HOSABYROHALLI
     SOOLIKERE POST
     KENGERI HOBLI
     BANGALORE SOUTH TALUK
     BANGALORE-560 085

6.   THE STATE OF KARNATAKA
     REP. BY ITS PRINCIPAL SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     VIKASA SOUDHA
     BANGALORE-560 001               ...RESPONDENTS

(BY SHRI. PRABHULING K. NAVADGI, AG ALONG WITH
    SHRI. JEEVAN J. NEERALGI, AGA FOR R6;
    R1 TO R5 - SERVED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.32054-58/2015
DATED 26.02.2016.

IN W.A. NO.1798 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T. CHOWDAIAH ROAD,
    BANGALORE-560 020.
    REP. BY ITS ADDL. LAND ACQUISITION
    OFFICER,

2 . THE LAND ACQUISITION,
    BANGALORE DEVELOPMENT AUTHORITY,
    T. CHOWDAIAH ROAD,
    KUMARA PARK WERST,
                           175


     BANGALORE-560 020.
     REP. BY ITS ADDL. LAND ACQUISITION
     OFFICER,
                                          ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1 . SMT. NARASAMMA,
    W/O SRI T.G. RANGASHAMAIAH,
    AGED ABOUT 73 YEARS,
    NO.716, 2ND D CROSS,
    8TH MAIN ROAD,
    3RD PHASE, 3RD STAGE,
    BASAVESHWARANAGARA,
    BANGALORE-560 079.

2 . THE STATE OF KARNATAKA,
    REP. BY ITS SECRETARY,
    DEPARTMENT OF HOUSING AND
    URBAN DEVELOPMENT,
    MULTISTOREYED BUILDINGS,
    BANGALORE-560 001.
                                      ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R2
 SRI SANKETH M YENAGI, ADVOCATE FOR R1)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 33899/2011 DATED
11/7/14 AND ETC.

IN W.A. NO.2245 OF 2014

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY,
     T.CHOWDAIAH ROAD,
     K.P WEST, BANGALORE-560 020.

2.   THE ADDITIONAL LAND ACQUISITION
                         176


     OFFICER,
     BANGALORE DEVELOPMENT AUTHORITY,
     T.CHOWDAIAH ROAD,
     K.P WEST,
     BANGALORE-560 020.
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI MURUGESH V CHARATI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKASA SOUDHA,
     DR. AMBEDKAR VEEDHI,
     BANGALORE.

2.   SRI KRISHNAMURTHY
     AGED ABOUT 45 YEARS,
     S/O LATE VENKATAPPA,
     RESIDENT OF NO.53/5,
     SKANDANAGAR,
     KODIGEHALLI POST,
     BANGALORE-560 091.

3.   SMT. THULASAMMA
     AGED ABOUT 73 YEARS,
     S/O LATE VENKATAPPA,
     RESIDENT OF NO.53/5,
     SKANDANAGAR,
     KODIGEHALLI POST,
     BANGALORE-560 091.

4.   SMT. SHIVAMMA,
     AGED ABOUT 53 YEARS,
     W/O LATE BETTASWAMY,
     R/AT NO.3, 8TH CROSS,
     KOTTIGEPALYA,
     MAGADI MAIN ROAD,
     BANGALORE-560 091.

5.   SMT. RATHNAMMA,
                         177


     AGED ABOUT 49 YEARS,
     W/O LATE CHIKKAHANUMANTHAIAH,
     R/AT KODIGEHALLI POST,
     BANGALORE-560 091.

6.   SRI N KRISHNAPPA,
     AGED ABOUT 53 YEARS,
     S/O LATE NARASAIAH,
     R/AT NO.35/5,
     KENCHANAPURA ROAD,
     RESIDENT OF KODIGEHALLI POST,
     BANGALORE-560 091.
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
 SRI M SHIVAPRAKASH, ADVOCATE FOR R2, R3, R5 & R6
 SERVICE OF NOTICE TO R4 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.34413-423/2011
DATED 11/7/14 AND ETC.

IN W.A. NO.2254 OF 2014

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY,
     T.CHOWDAIAH ROAD,
     K.P WEST, BANGALORE-560 020.

2.   THE ADDITIONAL LAND ACQUISITION
     OFFICER,
     BANGALORE DEVELOPMENT AUTHORITY,
     T.CHOWDAIAH ROAD,
     K.P WEST,
     BANGALORE-560 020.
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI MURUGESH V CHARATI, ADVOCATE)
                         178


AND

1.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKASA SOUDHA,
     DR. AMBEDKAR VEEDHI,
     BANGALORE.

2.   SRI KRISHNAMURTHY
     AGED ABOUT 45 YEARS,
     S/O LATE VENKATAPPA,
     RESIDENT OF NO.53/5,
     SKANDANAGAR,
     KODIGEHALLI POST,
     BANGALORE-560 091.

3.   SMT. THULASAMMA
     AGED ABOUT 73 YEARS,
     S/O LATE VENKATAPPA,
     RESIDENT OF NO.53/5,
     SKANDANAGAR,
     KODIGEHALLI POST,
     BANGALORE-560 091.

4.   SMT. SHIVAMMA,
     AGED ABOUT 53 YEARS,
     W/O LATE BETTASWAMY,
     R/AT NO.3, 8TH CROSS,
     KOTTIGEPALYA,
     MAGADI MAIN ROAD,
     BANGALORE-560 091.

5.   SMT. RATHNAMMA,
     AGED ABOUT 49 YEARS,
     W/O LATE CHIKKAHANUMANTHAIAH,
     R/AT KODIGEHALLI POST,
     BANGALORE-560 091.

6.   SRI N KRISHNAPPA,
     AGED ABOUT 53 YEARS,
     S/O LATE NARASAIAH,
     R/AT NO.35/5,
                         179


     KENCHANAPURA ROAD,
     RESIDENT OF KODIGEHALLI POST,
     BANGALORE-560 091.
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
 SRI M SHIVAPRAKASH, ADVOCATE FOR R2, R3, R5 & R6
 SERVICE OF NOTICE TO R4 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.34413-423/2011
DATED 11/7/14 AND ETC.

IN W.A. NO.2458 OF 2014

BETWEEN:

1 . THE COMMISSIONER
    BANGALORE DEVELOPMENT
    AUTHORITY,
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020.

2 . THE LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT
    AUTHORITY
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020.
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, :ADVOCATE)

AND:

1.   SMT NAGARATHNA G
     W/O SRI. B.V. NARASIMHAIAH
     AGED ABOUT 46 YEARS,
     NO.8, 7TH MAIN, SHIVANAGAR,
     RAJAJINAGAR,
     BANGALORE-560 010.
                          180


2.   SRI. SYED ASHRAF
     S/O SRI. SYED UMAR SAHEB
     AGED ABOUT 59 YEARS,
     FLAT NO. 410, VIJAYA MANSIONS
     VIJAYANAGAR
     BANGALORE-560 040.
     BY HIS GPA HOLDER

3.   SRI. V. THIMMAIAH
     S/O SRI DODDA VENKATAPPA
     AGED ABOUT 64 YEARS,
     MAGADI MAIN ROAD,
     SUNKADAKATTE
     YESHWANTHPUR HOBLI,
     BANGALORE NORTH TALUK
     BANGALORE-560 010.

4.   SMT. DEEPA SALUNKI
     W/O SRI R.S. SALUNKI
     AGED ABOUT 59 YEARS,
     NO.8, D. RAJGOPAL ROAD,
     AMARJYOTHI LAYOUT,
     RMV II STAGE,
     BANGALORE-560 094.
     REP BY THEIR POWER OF ATTORNEY HOLDER
     SRI. B.V. NARASIMHAIAH
     AGED ABOUT 47 YEARS,
     NO.8, 7TH MAIN
     SHIVANAGAR, RAJAJINAGAR
     BANGALORE-560 010.

5.   SMT. SUMATHI SADASHIVA
     W/O SRI SADASHIVA SALUNKI
     AGED ABOUT 82 YEARS,
     NO.8, D. RAJGOPAL ROAD,
     AMARJYOTHI LAYOUT,
     RMV II STAGE, BANGALORE-560 094.
     REP. BY THEIR POWER OF ATTORNEY HOLDER
     SRI. B.V. NARASIMHAIAH
     AGED ABOUT 47 YEARS,
     NO.8, 7TH MAIN
     SHIVANAGAR, RAJAJINAGAR,
     BANGALORE-560 010.
                         181


6.   STATE OF KARNATAKA
     URBAN DEVELOPMENT DEPARTMENT
     MULTISTORIED BUILDING,
     BANGALORE-560 001.
     REP. BY ITS SECRETARY
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R6
SERVICE OF NOTICE TO R2, R4, R5 HELD SUFFICIENT
V/O DTD 17.7.2023, R1 & R3 SERVED AND
UNREPRESENTED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO. 14140-
14147/2010 DATED 11/07/2010 AND ETC.

IN W.A. NO.2708 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT
    AUTHORITY
    BY ITS COMMISSIONER
    KUMARA PARK WEST
    T CHOWDAIAH ROAD
    BANGALORE 560020

2 . THE SPECIAL LAND ACQUISITION
    OFFICER
    BANGALORE DEVELOPMENT
    AUTHORITY
    T CHOWDAIAH ROAD
    KUMARA PARK WEST
    BANGALORE 560 020
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)


AND:

1 . SR.UMESH
    S/O SRI CHANDRASHEKAR
    AGED ABOUT 38 YEARS
                         182


   RESIDING AT NO.93
   2ND FLOOR, 3RD MAIN ROAD
   3RD CROSS, VINAYAKA LAYOUT
   3RD STAGE, VIJAYANAGAR
   BANGALORE 560040

2 . THE STATE OF KARNATAKA
    REP BY ITS SECRETARY
    URBAN DEVELOPMENT DEPARTMENT
    VIDHANA SOUDHA
    BANGALORE 560 001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.174/14 DATED
25/7/14 AND ETC.

IN W.A. NO.2709 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE-560020
    REP BY ITS ADDL. LAND ACQUISITION
    OFFICER

2 . THE SPECIAL LAND ACQUISITION
    OFFICER
    BANGALORE DEVELOPMENT AUTHORITY
    T.CHOWDAIAH ROAD,
    KUMARA PARK WEST
    BANGALORE-560020
    REP BY ITS ADDL. LAND ACQUISITION
    OFFICER
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)
                         183



AND:

1 . SRI.P.S.KRISHNA MURTHY
    S/O SRI P V SURYANARAYANA RAO,
    AGED ABOUT 51 YEARS,
    RESIDING AT NO.647,
    8TH MAIN ROAD,
    PRAKASHNAGAR,
    BANGALORE-560021

2 . THE STATE OF KARNATAKA
    REP BY ITS SECRETARY,
    URBAN DEVELOPMENT DEPARTMENT
    VIDHANA SOUDHA,
    BANGALORE-560001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.175/2014 DATED
25/07/2014 AND ETC.

IN W.A. NO.2781 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE-560 020.
    REPRESENTED BY ITS ADDL.LAND
    ACQUISITION OFFICER.

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY
    KUMARA PARK WEST,
    T. CHOWDAIAH ROAD
    BANGALORE-560020
    REPRESENTED BY ITS ADDL. LAND
                            184


     ACQUISITION OFFICER
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1.   SMT SHOBHAVATHI T R
     W/O SRI.G.M.NARASIMHA MURTHY,
     AGED ABOUT 54 YEARS,
     RESIDING AT NO.11,
     1ST BLOCK, PWD QUARTERS,
     WILSON GARDEN,
     BANGALORE-560027.

2.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY,
     URBAN DEVELOPMENT DEPARTMENT,
     VIDHANA SOUDHA
     BANGALORE-560001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.3082/14 DATED
25/7/14 AND ETC.

IN W.A. NO.2782 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE-560020.
    REPRESENTED BY ITS ADDL.LAND
    ACQUISITION OFFICER.

2 . THE SPECIAL LAND ACQUISITION OFFICER
                         185


     BANGALORE DEVELOPMENT AUTHORITY
     T CHOWDAIAH ROAD
     KUMARA PARK WEST,
     BANGALORE-560020
     REPRESENTED BY TIS ADDL. LAND
     ACQUSITION OFFICER
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1 . SMT B R SHASHIKALA
    W/O SRI.NARAYANA RAO,
    AGED ABOUT 53 YEARS,
    RESIDING AT NO.2/5,
    SARASWATHIPURA,
    NANDINI LAYOUT,
    BANGALORE-560096.

2 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY,
    URBAN DEVELOPMENT DEPARTMENT,
    VIDHANA SOUDHA
    BANGALORE-560001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.3083/2014
DATED 25/07/2014 AND ETC.

IN W.A. NO.2786 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER,
     KUMARA PARK WEST,
     T.CHOWDAIAH ROAD,
     BANGALORE-560 020.
                          186


     REPRESENTED BY ITS ADDL.
     LAND ACQUISITION OFFICER.

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     KUMARA PARK WEST,
     T. CHOWDAIAH ROAD
     BANGALORE-560 020
     REPRESENTED BY TIS ADDL.
     LAND ACQUISITION OFFICER
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1 . SRI G M RAMANATH
    S/O SRI G.R. MADAPPA SHETTY
    AGED ABOUT 60 YEARS
    R/AT NO. 6/27, 14TH CROSS
    6TH BLOCK, RAJAJINAGAR
    BANGALORE-560 010

2 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY,
    DEPARTMENT OF URBAN
    DEVELOPMENT,
    VIDHANA SOUDHA
    BANGALORE-560 001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 3087/2014 DATED
25/07/2014 AND ETC.
                          187


IN W.A. NO.2817 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T CHOWDAIAH ROAD,
    K P WEST, BANGALORE.
    REPRESENTED BY ITS COMMISSIONER

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T CHOWDAIAH ROAD,
    K P WEST, BANGALORE-560020
                                        ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI M V CHARATI, ADVOCATE FOR A1 & A2)

AND:

1.   THE STATE OF KARNATAKA
     REP BY ITS SECRETARY
     DEAPARTMENT OF URBAN DEVELOPMENT
     M S BUILDING,
     BANGALORE-560001

2.   SMT. MUNIYAMMA
     AGED ABOUT 61 YEARS,
     W/O MUNINAGAPPA,
     R/AT 134, 8TH MAIN ROAD,
     PIPELINE WEST, KASTURIBHA NAGAR,
     MYSORE ROAD, BANGALORE-560026
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.58892/2013
DATED 28/7/2014 AND ETC.
                          188


IN W.A. NO.2818 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T.CHOWDAIAH ROAD,
    K.P.WEST, BANGALORE.
    REPRESENTED BY ITS COMMISSIONER.
    REPRESENTED BY SLAO.

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T.CHOWDAIAH ROAD,
    K.P.WEST, BANGALORE-560 020.
    REPRESENTED BY SLAO.
                                        ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI M V CHARATI, ADVOCATE FOR A1 & A2)

AND:

1.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     M.S.BUILDING,
     BANGALORE-560 001.

2.   SMT.T.S.SHYLA
     W/O L.LAKSHMI KANTHA,
     AGED ABOUT 57 YEARS,
     NO.29, (BBMP NO.16) 5TH CROSS,
     4TH BLOCK KUMARA PARK WEST,
     BANGALORE-560 020.

3.   SMT.K.KAVITHA
     W/O L HARI KRISHNA
     AGED ABOUT 45 YEARS,
     NO.41, HARINIMITHA, IST BLOCK,
     JNANABHARATHI LAYOUT,
     R.V.POST, BEHIND SHRIKE APARTMENTS
     BANGALORE-560 059.

4.   SRI SHIVARATHNA KUMAR M.S.
                         189


     W/O LATE SIDDARAJU,
     AGED ABOUT 52 YEARS,
     M.D.NO.60-61, NISCHALA NILAYA
     IST FLOOR 6TH MAIN,
     GNANAJYOTHINAGAR, MALLATHAHALLI
     BANGALORE-56.

5.   SMT.G.PADMA
     W/O T.M.NAGARAJA,
     AGED ABOUT 59 YEARS,
     NO.150, 6TH MAIN ROAD,
     AVALAHALLI BDA EXTN.,
     BSK III STAGE,
     BANGALORE-560 085.

6.   SRI NAGARAJ
     S/O LATE KENCHAIAH,
     AGED ABOUT 70 YEARS,
     NO.316/1, NTB ROAD,
     KAMATH BUILDING,
     JANNA PURA BHADRAVATHI-577 301
     SHIMOGA DISTRICT.

7.   SMT.K.UMAMAHESHWARI
     W/O K.KUMAR,
     AGED ABOUT 58 YEARS,
     NO.1, NEW NO.3767,
     DHEEMANDALA LAYOUT,
     SRINIDHI LAYOUT 2ND PHASE,
     M.S.PALYA ROAD,
     VIDYARANYAPURA,
     BANGALORE-560 097.

8.   SMT.G.S.SWARAJ LAKSHMI
     W/O G.M.SRIRAM
     AGED ABOUT 25 YEARS,
     NO.802, THEJAS NILAYA,
     14TH MAIN ROAD, 13TH CROSS,
     BANGALORE-72.

9.   SMT.S.BABITHA
     D/O SATISH BABU,
     AGED ABOUT 25 YEARS,
                         190


    NO.205/P. 1ST CROSS,
    SRIGURUNIVAS DEVASANDRA
    K.R.PURAM, BANGALORE.

10 . MEGHANA S
     D/O M.SURESH BABU,
     AGED ABOUT 19 YEARS,
     GURU NIVAS NO.206,
     4TH CROSS, BASAVANAPURA MAIN ROAD,
     K.R.PURAM, BANGALORE-560 036.

11 . SRI.D.N.NARASMIHAMURTHY,
     S/O LATE D NARASIMHAIAH,
     AGED ABOUT 69 YEARS,
     NO.651, TCH COLLEGE ROAD,
     1ST MAIN MARATHALLY,
     BANGALORE-560 037.

12 . SMT.R.SUNITHA
     W/O H.G.DEVARATHAN,
     AGED ABOUT 51 YEARS,
     NO.77, RAMANJANEYA LAYOUT,
     NEAR "MURALI GAS", 3RD CROSS,
     MARATHALLY, BANGALORE-560 037.

13 . SMT.JAYAMMA
     W/O LATE RANGASWAMY,
     AGED ABOUT 73 YEARS,
     C/O K R GANGAJANAKA,
     NO.68, 80TH CROSS,
     KUMARASWAMY LAYOUT,
     BSK 1ST STAGE,
     BANGALORE-560 078.

14 . SMT.ANKAMMA
     W/O LATE RAMAKRISHNA,
     AGED ABOUT 51 YEARS,
     NO.8, 2ND FLOOR, 2ND B MAIN,
     JUGANAHALLI, NEAR MARAMMA TEMPLE,
     RAJAJINAGAR,
     BANGALORE-10.

15 . SRI KODANDARAM
                         191


    S/O DASAPPA,
    AGED ABOUT 43 YEARS,
    NO.342, 3RD MAIN ROAD, 1ST CROSS,
    VIJAYANANADA NAGAR,
    BANGALORE-560 096.

16 . P.M.KHALIDH
     S/O P M IBRAHIM,
     AGED ABOUT 44 YEARS,
     NO.412, 14TH MAIN ROAD,
     M.C.LAYOUT, VIJAYANAGAR,
     BANGALORE-560 040.

17 . SRI PURUSHOTHAM
     S/O SUBRAMANI,
     AGED ABOUT 36 YEARS,
     NO.35, 4TH CROSS,
     9TH MAIN ROAD,
     AVALAHALLI NEW LAYOUT,
     MYSORE ROAD,
     BANGALORE-560 026.

18 . DR.JYOTHI PATIBANDLA
     W/O DR KAMARSHI PRASAD,
     AGED ABOUT 55 YEARS,
     R/AT NO.86, BHEL COLONY,
     NANDINI LAYOUT,
     BANGALORE-560 096.

19 . SMT.ANKAMMA
     W/O LATE RAMAKRISHNA,
     AGED ABOUT 51 YEARS,
     NO.8, 2ND FLOOR,
     2ND B MAIN, JUGANAHALLI,
     NEAR MARAMMA TEMPLE,
     RAJAJINAGARA
     BANGALORE-10.

20 . SRI.K.S.NARENDRA NATH
     S/O LATE K.S.SUBHA RAO,
     AGED ABOUT 68 YEARS,
     FLAT NO.207, BLOCK A SAKET PRANAM KAPRA,
     HYDERABAD-500062.
                          192


                                        ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
SRI K ANANDA, ADVOCATE FOR R2 & R3
SRI MOHANDAS SHETTY, ADVOCATE FOR R4, R7, R11 TO
R13, R18 & R20, SERVICE OF NOTICE TO R14 & R19 HELD
SUFFICIENT V/O DTD 17.7.2023, R5, R6, R8, R9, R10, R15,
R16 AND R17 SERVED AND UNREPRESENTED)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.58873-
58891/2013 DATED 02/08/2014 AND ETC.

IN W.A. NO.2819 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T.CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE
    REPRESENTED BY ITS COMMISSIONER.

2 . THE ADDITIONAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T.CHOWDAIAH ROAD,
    BANGALORE-560 020.
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI M V CHARATI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     REP BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT
     M.S. BUILDING,
     BANGALORE-560 001.

2.   SRI. GAGAIAH
     AGED ABOUT 42 YEARS,
     S/O SRI HUCHAGANGAIAH,
     R/AT NO.3, SY.NO.46/1,
     KODIGEHALLI VILLAGE,
                           193


    YESHWANTHPUR HOBLI,
    BANGALORE NORTH TALUK,
    BANGALORE-560091.
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
 SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.12324/14 DATED
25/7/14 AND ETC.

IN W.A. No.3048 OF 2014

BETWEEN:

1 . THE COMMISSIONER
    BANGALORE DEVELOPMENT AUTHORITY,
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020.

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020.
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI M V CHARATI, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY
    DEPARTMENT OF URBAN DEVELOPMENT,
    VIDHANA SOUDHA,
    BANGALORE-560 001.

2 . SMT. PUSHPA SHIVALINGAPPA,
    AGED ABOUT 56 YEARS,
    W/O DR. B M SHIVALINGAPPA,
                           194


    R/AT NO.159, T/2, "SAMPOORNA
    APARTMENTS", 8TH MAIN, BETWEEN 7TH
    AND 8TH CROSS,
    MALLESHWARAM,
    BANGALORE-560 003.
                                       ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R1
SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
15.9.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.3134/2014
DATED 25/07/2014 AND ETC.


IN W.A. No.3079 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE 560 020
    REPRESENTED BY ITS COMMISSIONER

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    KUMARA PARK WEST,
    T. CHOWDAIAH ROAD,
    BANGALORE 560 020
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1.     SRI. K.R. RAMACHANDRAIAH
       S/O K.L. RAMAKRISHNAIAH SHETTY
       AGED ABOUT 57 YEARS,
       R/AT NO. 49, 3RD MAIN
       EKADANTA BADAVANE
       K. KRISHNA SAGARA,
       KENGERI HOBLI,
                             195


       BANGALORE-560 060.

2.    THE STATE OF KARNATAKA
      BY ITS SECRETARY,
      DEPARTMENT OF HOUSING & URBAN DEVELOPMENT
      VIDHANA SOUDHA,
      BANGALORE 560 001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R2
SERVICE OF NOTICE TO R1 HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.3111/2014
DATED 25/07/2014 AND ETC.

IN W.A. No.3081 OF 2014

BETWEEN:

1.   BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD,
     KUMARA PARK WEST EXTENSION,
     BANGALORE 560020
     REPRESENTED BY ITS COMMISSIONER

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY,
     KUMARA PARK WEST,
     T. CHOWDAIAH ROAD,
     BANGALORE 560020
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI M V CHARATI, ADVOCATE)

AND:

1 . SMT. S.N. MANJULA
    W/O SRI. C. PARAMESHWARAPPA
    AGED ABOUT 43 YEARS,
    R/AT NO. 836, 17TH "F" MAIN ROAD,
    5TH BLOCK, RAJAJINAGAR
                           196


   BANGALORE-560 010.

2 . THE STATE OF KARNATAKA
    BY ITS SECRETARY,
    DEPARTMENT OF URBAN DEVELOPMENT
    VIDHANA SOUDHA,
    BANGALORE 560 001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R2
 SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.185/2014 DATED
25/07/2014 AND ETC.

IN W.A. No.3090 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST EXTENSION,
    BANGALORE 560 020
    REPRESENTED BY ITS COMMISSIONER

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    KUMARA PARK WEST,
    T. CHOWDAIAH ROAD,
    BANGALORE 560 020
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI M V CHARATI, ADVOCATE)

AND:

1 . SRI G M NARASIMHA MURTHY
    S/O G R MADAPPA SHETTY
    AGED ABOUT 58 YEARS
    R/AT NO.11,1ST BLOCK
    P.W.D QUARTERS
                           197


     WILSON GARDEN
     BANGALORE 560 030

2 . THE STATE OF KARNATAKA
    BY ITS SECRETARY,
    DEPARTMENT OF URBAN
    DEVELOPMENT,
    VIDHANA SOUDHA,
    BANGALORE 560 001
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R1
 SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
17.7.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.178/2014 DATED
25/07/2014 AND ETC.

IN W.A. No.3125 OF 2014

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD,
     KUMARA PARK WEST
     BANGALORE.
     REP BY SALAO

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD
     KUMARA PARK WEST
     BANGALORE-560020
     REP BY SALAO
                                       ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI GOWTHAMDEV C ULLAL, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
                           198


   THE PRINCIPAL SECRETARY
   URBAN DEVELOPMENT DEPARTMENT
   M S BUILDINGS
   BANGALORE 560 001

2 . SRI MAHESH NAGAPPA ATHANI
    S/O NAGAPPA
    AGED ABOUT 49 YEARS
    R/AT NO.24, APMC YARD FLAT
    NAVANAGAR, BAGALKOT 587 101

3 . SRI BYATAPPA
    S/O CHANNINGE GOWDA
    AGED ABOUT 50 YEARS
    NO.417, 3RD STAGE
    12TH MAIN ROAD
    MANJUNATHANAGAR
    BANGALORE 560010

4 . SRI HONGALA ANILA BASAVARAJ
    S/O LATE BASAVARAJ
    NO.43/192, JEEVAN RELIANCE HOME
    6TH CROSS, KIRLOSKAR COLONY
    BASAVESHWARANAGARA
    BANGALORE 560 079
                                      ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R1
 SRI K SUMAN, SENIOR ADVOCATE FOR
 SRI SIDDHARTH SUMAN, ADVOCATE FOR R2 & R3
 SERVICE OF NOTICE TO R4 IS HELD SUFFICIENT V/O DTD
15.9.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.31607/2013
DATED 6/8/2014 AND ETC.

IN W.A. No.3165 OF 2014

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    T. CHOWDAIAH ROAD
                           199


   SANKEY ROAD,
   KUMARA PARK WEST
   BANGALORE-560 020
   REP. BY ITS COMMISSIONER
   NOW REP. BY SPECIAL LAND
   ACQUISITION OFFICER
                                         ... APPELLANT
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI MURUGESH V CHARATI, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    THE PRINCIPAL SECRETARY
    URBAN DEVELOPMENT
    DEPARTMENT
    M S BUILDINGS
    VIDHANA SOUDHA
    BANGALORE-560 001

2 . SRI BYATAPPA
    S/O CHANNINGE GOWDA
    AGED ABOUT 53 YEARS
    NO. 417, 3RD STAGE
    12TH MAIN ROAD,
    MANJUNATHNAGAR
    BANGALORE-560 010
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R1
SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.31609/2013
DATED 6/8/2014 AND ETC.

IN W.A. No.3166 OF 2014

BETWEEN:

1 . THE COMMISSIONER
    BANGALORE DEVELOPMENT
    AUTHORITY
                           200


     SANKEY ROAD,
     BANGALORE-560 009
                                         ... APPELLANT
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI MURUGESH V CHARATI, ADVOCATE)

AND:

1 . THE STATE OF KARNATAKA
    THE PRINCIPAL SECRETARY
    URBAN DEVELOPMENT DEPARTMENT
    VIDHANA SOUDHA,
    AMBEDKAR VEEDHI,
    BANGALORE-560 001

2 . SRI HONGALA ANILA BASAVARAJ
    S/O LATE BASAVARAJ
    AGED ABOUT 55 YEARS
    NO. 43/192, JEEVAN RELIANCE HOME
    6TH CROSS, KIRLOSKAR COLONY
    BASAVESHWARANAGARA
    BANGALORE-560 079
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALAGI, AGA FOR R1
SERVICE OF NOTICE TO R2 IS HELD SUFFICIENT V/O DTD
17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION NO.31608/2013
DATED 6/8/2014 AND ETC.

IN W.A. No.1181 OF 2015

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY
     KUMARA PARK WEST
     BANGALORE-560 020

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
                          201


     KUMARA PARK WEST
     BANGALORE-560 020
                                      ... APPELLANTS
(BY SRI B S SACHIN, ADVOCATE)

AND:

1.   SRI K H LAKSHMANA GOWDA
     S/O SRI HUCHEGOWDA
     AGED ABOUT 31 YEARS
     R/AT NO. 67, MUNESWARA LAYOUT,
     KODIGEHALLI
     YESHWANTHPURA HOBLI
     BANGALORE-560 091

2.   SRI N SRINIVAS
     S/O P NARAYANA
     AGED ABOUT 36 YEARS
     R/AT NO. 17, POORNIMA NILAYA
     5TH CROSS, DEFENCE COLONY
     H G ROAD, BANGALORE-73

3.   SRI CHAKRAPANI
     S/O LATE VENKATACHALAPATHY
     AGED ABOUT 50 YEARS
     R/AT NO. 304/B, 3RD MAIN
     MANJUNATH NAGAR
     BANGALORE-560 010

4.   SMT SHASHIKALA
     D/O SRI VENKATEGOWDA
     AGED ABOUT 31 YEARS
     R/AT NO. 42/3, 1ST CROSS
     RAGHAVANAGAR
     BANGALORE-560 026

5.   SRI NANJEGOWDA
     S/O SRI GENDEGOWDA
     AGED ABOUT 65 YEARS
     R/AT BYLADAKERE VILLAGE
     HEBBURU POST, THAGURU HOBLI
     MADDUR TALUK
     MANDYA DISTRICT-571 428
                          202



6.   SRI OMESHAIAH
     S/O SRI CHIKKAKARI GOWDA
     AGED ABOUT 50 YEARS
     R/AT NO. 137/B, BTS LAYOUT
     ULLAL MAIN ROAD
     BYADRAHALLY
     BANGALORE-560 091

7.   SMT PREMA
     W/O SRI A M MAHADEVAIH
     AGED ABOUT 35 YEARS
     R/AT NO. 787, NEAR GANESHA TEMPLE,
     KAMAKSHIPALYA
     BANGALORE-560 079

8.   SMT HEMA
     W/O LATE C KRISHNAPPA
     AGED ABOUT 44 YEARS
     R/OF KALENAHALLY VILLAGE/POST
     KOTHATHI HOBLI
     MANDYA DISTRICT-571 434

9.   SRI. MAHADEVAIAH
     S/O LATE CHIKKAKARIGOWDA,
     AGED ABOUT 54 YEARS,
     R/OF GOWDAGERE VILLAGE /POST,
     MALUR HOBLI,
     CHANNAPATNA TLAUK,
     RAMANAGARA DISTRICT PIN: 562 108.

10 . SRI. ASWATHANARAYANA
     S/O SRI VENKATAPPA
     AGED ABOUT 41 YEARS
     R/AT NO. 10/1, 1ST MAIN
     NEW GUDDADAHALLI,
     MYSORE ROAD, BANGALORE-560 026.

11 . SMT TEJASWINI.R. GOWDA
     W/O SRI. RUDREGOWDA
     AGED ABOUT 31 YEARS,
     R/AT NO.212 6TH MAIN
     G.K.W. LAYOUT, VIJAYANAGAR
                          203


    BANGALORE-560 040.

12 . SRI. P.H. LAKSHMINARASIMHA
     S/O P.S. HANUMANTHARAO
     AGED ABOUT 47 YEARS,
     R/AT NO. 195, RMV 2ND STAGE,
     NAGASHETTYHALLI
     BANGALORE-560 094.

13 . SRI. K.K. SADHANANDA
     S/O SRI LATE PALLANTE KARIGOWDA
     AGED ABOUT 39 YEARS,
     R/AT NO.133, 5TH MAIN, 7TH CROSS,
     NAGARABHAVI, MARUTHI NAGAR
     BANGALORE 560 072.

14 . SMT. SAVITHRI
     W/O K.K. SADHANANDA
     AGED ABOUT 32 YEARS,
     R/AT NO.133, 5TH MAIN,
     7TH CROSS, NAGARABHAVI
     MARUTHI NAGAR
     BANGALORE 560 072.

15 . SMT. JAYAMMA
     W/O SRI. GOVINDAIAH
     AGED ABOUT 53 YEARS
     R/AT MAGADI MAIN ROAD,
     VINAYAKANAGAR,
     KAMAKSHIPALYA
     BANGALORE-560 079

16 . SRI. C. MUNIRAJ
     S/O SRI. CHIKKARANGAPPA
     MAJOR, R/AT SITE NO.1
     ASSESSMENT NO.107
     KODIGEHALLI VILLAGE
     YESHWANTHPURA HOBLI
     BANGALORE SOUTH TALUK -560 091

17 . THE STATE OF KARNATAKA
     DEPARTMENT OF URBAN DEVELOPMENT
     VIDHANA SOUDHA,
                           204


     BANGALORE-560 001
     REPRESENTED BY ITS SECRETARY
                                       ...RESPONDENTS
(BY SRI JEEVAN J NEERALGI, AGA FOR R7
 SRI M N MUNI REDDY, ADVOCATE FOR R1 TO R10, R12 TO
R14 & R16
SERVICE OF NOTICE TO R11 TO R15 IS HELD SUFFICIENT
V/O DTD 17.7.2023)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 22807-22102/2012
DATED 11/07/2014 AND ETC.

IN W.A. No.1004 OF 2016

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE - 560 020.
    REPRESENTED BY ITS ADDL. LAND
    ACQUISITION OFFICER.

2 . THE ADDITIONAL SPECIAL LAND
    ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T.CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE - 560 020.
    REPRESENTED BY ITS ADDL. LAND
    ACQUISITION OFFICER.
                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1.   SMT M H MAMATHA
     W/O LATE M N HARINATH,
     AGED ABOUT 48 YEARS,
                           205


     R/AT NO. 531, 7TH CROSS ROAD,
     SADASHIVANAGARA,
     BANGALORE - 560 080.

2.   THE STATE OF KARNATAKA
     REP. BY ITS SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT
     VIKASA SOUDHA,
     BANGALORE - 560 001.
                                       ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
15.9.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 25139/2015 DATED
17/03/2016 AND ETC.

IN W.A. No.1005 OF 2016

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY,
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T.CHOWDAIAH ROAD,
    BANGALORE-560 020
    REPRESENTED BY ITS ADDL. LAND
    ACQUISITION OFFICER

2 . THE ADDITIONAL SPECIAL LAND
    ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T.CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560 020
    REP BY ITS ADDL. LAND ACQUISITION OFFICER
                                        ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)
                           206


AND:

1 . SMT M H MAMATHA
    W/O LATE M.N.HARINATH,
    AGED ABOUT 48 YEARS,
    R/AT NO.531, 7TH CROSS ROAD,
    SADASHIVANAGARA,
    BANGALORE-560 080

2 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY,
    DEPARTMENT OF URBAN DEVELOPMENT,
    VIKASA SOUDHA,
    BANGALORE-560 001
                                       ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
15.9.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 25086/2015 DATED
16/03/2016 AND ETC.

IN W.A. No.1020 OF 2016

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST
    T.CHOWDAIAH ROAD
    BANGALORE-560 020
    REPRESENTED BY ITS ADDL. LAND
    ACQUISITION OFFICER

2 . THE ADDITIONAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY
    T.CHOWDAIAH ROAD
    KUMARA PARK WEST
    BANGALORE-560 020
    REPRESENTED BY ITS ADDL. LAND
    ACQUISITION OFFICER
                           207


                                         ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1 . SMT M H MAMATHA
    W/O LATE M.N.HARINATH
    AGED ABOUT 48 YEARS,
    R/AT NO.531, 7TH CROSS ROAD,
    SADASHIVANAGARA
    BANGALORE-560 080

2 . THE STATE OF KARNATAKA
    REP. BY ITS SECRETARY,
    DEPARTMENT OF URBAN DEVELOPMENT,
    VIKASA SOUDHA
    BANGALORE-560 001
                                       ...RESPONDENTS
(BY SRI VIKAS ROJIPURA, AGA FOR R2
SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O DTD
15.9.2023)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 25138/2015 DATED
21/3/16 AND ETC.

IN W.A. No.1339 OF 2016

BETWEEN:

1 . BANGALORE DEVELOPMENT AUTHORITY
    BY ITS COMMISSIONER,
    KUMARA PARK WEST,
    T. CHOWDAIAH, ROAD,
    BANGALORE-560020.
    REP. BY ITS ADDL. LAND ACQUISITION OFFICER

2 . THE SPECIAL LAND ACQUISITION OFFICER
    BANGALORE DEVELOPMENT AUTHORITY,
    T. CHOWDAIAH ROAD,
    KUMARA PARK WEST,
    BANGALORE-560020.
                          208


    REP. BY ITS ADDL. LAND ACQUISITION OFFICER
                                        ... APPELLANTS
(BY SRI G S KANNUR, SENIOR COUNSEL FOR
    SRI K KRISHNA, ADVOCATE)

AND:

1.     SRI B R REVANNA
       S/O LATE RUDRAPPA,
       AGED ABOUT 86 YEARS,
       R/O SULIKERE BUNGALOW,
       RAMASANDRA DHAKLE,
       KENGERI HOBLI,
       BANGALORE SOUTH TALUK,
       BANGALORE-560060.
       SINCE DECEASED BY HIS LRs.

1(A)   SMT GANGAMMA
       W/O LATE B R REVANNA
       AGED ABOUT 85 YEARS

1(B)   SRI BASAVARAJ
       S/O LATE B R REVANNA
       AGED ABOUT 65 YEARS

1(C)   SRI SHIVAKUMAR
       S/O LATE B R REVANNA
       AGED ABOUT 46 YEARS

       ALL ARE RESIDING AT
       R/O SULIKERE BUNGALOW,
       RAMASANDRA DHAKLE,
       KENGERI HOBLI,
       BANGALORE SOUTH TALUK,
       BANGALORE-560060.

2.     SRI. SHIVAKUMAR
       S/O B.R. REVANNA,
       AGED ABOUT 40 YEARS,
       R/O SULIKERE BUNGALOW,
       RAMASANDRA DHAKLE, KENGERI HOBLI,
       BANGALORE SOUTH TALUK,
       BANGALORE-560060.
                          209


3.    SRI. SHIVASHANKARAIAH
      S/O LATE SIDDALINGASWAMY,
      AGED ABOUT 54 YEARS,
      R/O NO.95, SULIKERE,
      BANGALORE-560060.

4.    THE STATE OF KARNATAKA
      REP BY ITS SECRETARY,
      DEPARTMENT OF URBAN DEVELOPMENT,
      VIKASA SOUDHA,
      BANGALORE-560001.

5.    THE TAHSILDAR,
      BANGALORE SOUTH TALUK,
      BANGALORE-560002.
                                      ...RESPONDENTS
(BY SRI M R RAJAGOPAL, SENIOR ADVOCATE FOR
 SRI C M NAGABHUSHANA, ADVOCATE FOR R1(A TO C) & R2
 SRI H N BASAVARAJU, ADVOCATE FOR R3
 SRI VIKAS ROJIPURA, AGA FOR R4 & R5)

      THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 33899/2011 DATED
11/7/14 AND ETC.

IN W.A. No.418 OF 2017

BETWEEN

1.   BANGALORE DEVELOPMENT AUTHORITY
     BY ITS COMMISSIONER,
     KUMARA PARK WEST,
     T.CHOWDAIAH ROAD,
     BANGALORE-560 020.
     REPRESENTED BY ADDITIONAL
     LAND ACQUISITION OFFICER.

2.   THE SPECIAL LAND ACQUISITION OFFICER
     BANGALORE DEVELOPMENT AUTHORITY
     T. CHOWDAIAH ROAD,
     KUMARA PARK WEST,
     BANGALORE-560 020.
                          210


      REPRESENTED BY ADDITIONAL
      LAND ACQUISITION OFFICER.
                                        ...APPELLANTS
(BY SRI. G.S. KANNUR, SENIOR ADVOCATE FOR
    SRI SACHIN B S., ADVOCATE)

AND

1.    SMT. SHARADHA
      W/O GANGA MALLESHAPPA,
      AGED ABOUT 39 YEARS,
      R/AT BETTANAPALYA,
      BHEEMANAKUPPE VILLAGE,
      KENGERI HOBLI,
      BANGALORE SOUTH TALUK,
      BANGALORE-560 072.

2.   SRI.KRISHNEGOWDA
     S/O THAYAPPA @ LAKSHMINARASIMHAIAH,
     AGED ABOUT 61 YEARS,
     R/AT BETTANAPALYA,
     BHEEMANAKUPPE VILLAGE,
     KENGERI HOBLI,
     BANGALORE SOUTH TALUK,
     BANGALORE-560 072.
                                      ...RESPONDENTS
(BY SRI R HEMANTH RAJ, ADVOCATE FOR R1 & R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
ORDER PASSED IN THE WRIT PETITION 45965-966/2014
DATED 23/4/2016.

IN W.A. No.694 OF 2022

BETWEEN:

1.   THE COMMISSIONER
     BANGALORE DEVELOPMENT AUTHORITY
     KUMARA PARK WEST
     BANGALORE 560020

2.   THE ADDITIONAL SPECIAL
                         211


   ACQUISITION OFFICER
   BANGALORE DEVELOPMENT AUTHORITY
   KUMARA PARK WEST
   BANGALORE 560020
                                      ... APPELLANTS

(BY SRI G S KANNUR, SENIOR ADVOCATE FOR
    SRI G LAKSMEESH RAO, ADVOCATE)

AND:

1 . SRI NAGARAJU
    S/O KENDANNA
    AGED ABOUT 56 YEARS
    R/AT BEEMANAKUPPE VILLAGE
    KENGERI -2,
    HOBLI 560060
    BANGALORE SOUTH TALUK
    BANGALORE URBAN DISTRICT

2 . THE STATE OF KARNATAKA
    REP BY ITS PRINCIPAL SECRETARY
    HOUSING AND URBAN DEVELOPMENT
     DEPARTMENT
    MULTISTORIED BUIDLING
    BANGALORE 560001
                                       ...RESPONDENTS
(BY SRI VIKAS RAVIPURE, AGA FOR R2
 SERVICE OF NOTICE TO R1 IS HELD SUFFICIENT V/O
DATED 15.9.2023 )

     THIS WRIT APPEAL IS FILED U/S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE
IMPUGNED ORDER OF THE LEARNED SINGLE JUDGE PASSED
IN WP No-55793/2014 DATED 28.03.2016 AND THERE BY
DISMISS THE WP IN THE INTEREST OF JUSTICE AND ETC.

     THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR JUDGMENT ON 15.12.2023, COMING ON FOR
PRONOUNCEMENT THIS DAY, CHIEF JUSTICE, DELIVERED
THE FOLLOWING:
                                        212


                                JUDGMENT

The present appeals are filed by the Bangalore

Development Authority1 challenging the order dated

11.7.2014 passed in WP.No.32186/2010 and other

connected matters, whereunder a learned Single Judge

of this Court quashed the notifications issued for

acquisition of the lands for formation of a residential

layout known as "The Nadaprabhu Kempegowda

Layout".

2. The relevant facts necessary for

consideration of the present appeals are that the

acquisition proceedings by the BDA for acquiring the

lands under the provisions of the Bangalore

Development Authority Act, 19762. Consequent to a

resolution dated 3.9.2007 of the BDA, on 18.9.2007 it

addressed a letter to the State Government with all the

relevant particulars seeking its approval for the scheme.

On 2.4.2008 the Government accorded approval and on

21.5.2008 a Preliminary Notification was issued under

'BDA' for short

'The Act' for short

Section 17 of the Act proposing to acquire an extent of

4814 acres and 15 guntas of land. Vide resolution

bearing No.340/09 dated 12.1.2010, the BDA furnished

the details as noticed in the said resolution and sought

approval for issuance of notification under Section 18 of

the Act in respect of 4043 acres and 27 guntas of land

and vide letter dated 27.1.2010 the BDA sent to the

Government its request enclosing a copy of the said

resolution dated 12.1.2010. The Government of

Karnataka in its proceedings dated 16.2.2010 accorded

approval and sanctioned the scheme under Section

18(3) of the Act for acquisition of 4043 acres and 27

guntas of land. Accordingly, on 18.2.2010 a Final

Notification was issued under Section 19 of the Act and

4043 acres and 27 guntas was declared as notified for

formation of the layout.

3. The lands sought to be acquired are from 12

villages and the details of which are as follows:

Name of Name of Name of the Name of the Village Total extent

the District Taluk Hobli Acre-


                                                                            Guntas

Bangalore      Bangalore     Yeshwanthpur          1) Sheegehalli           99-38

               North                               2) Kannelli              413-13

                                                   3) Kodigehalli           453-25

                                                   4) Manganhalli           37-24

Bangalore      Bangalore     Kengeri               5) Kommaghatti           721-34

Urban          South                               6) Bheemanakuppe         833-25

                                                   7)Bheemanakuppe-         40-27

                                                     Ramasagara

                                                   8) Sulikere              318-14

                                                   9)Kenchanapura           250-38

                                                   10)Ramasandra            391-14


                                                   11) Kommaghatti-         154-12

                                                         Krishnasagara

                                                   12)Challaghatta          328-03

                                                    GRAND TOTAL             4043-27




4. It is forthcoming from the order dated

2.4.2008 that the government after verifying the

proposal of the BDA, while according approval to issue

preliminary notification under Section 17 of the Act has

ordered, inter alia, as follows:

i) to reserve 45% of the area for civic amenities and to use remaining 55% of the land for residential sites by giving 40% of the developed sites at the ratio of 60:40 per acre to the land owners i.e., 9583 sq.ft., area or to pay compensation amount (land owners on request were eligible to receive compensation partly in money and partly in developed sites);

ii) to reserve 20% of the sites and to allot sites of 6x9 metres to schedule caste, schedule tribe and backward classes category and to take steps to construct free houses to the economically weaker sections;

iii) apart from reserving suitable civic amenity sites, to provide basic amenities to the layout by BBMP, BWSSB, BESCOM and BMTC and other institutions;

iv) to provide separate water pipe for the purified water by BWSSB and for drinking water while forming layout;

5. It is further forthcoming that in the

Government Order dated 16.2.2010 under Section

18(3) of the Act, that the same is passed subject to the

following conditions:

i) That the entire expenses of the project shall be borne by the BDA out of its resources;


     ii)    That any loan that will be availed by the
            BDA       for     the    proposed   project,    the

government will not give any guarantee and loan shall be cleared solely by the BDA;

iii) The government will not be part of any affairs that may be entered by the authority;

iv) In the event of change of land use, prior permission of the government was to be obtained;

6. Being aggrieved by the acquisition, various

writ petitions were filed before this Court. A learned

Single Judge of this Court heard all the writ petitions

together and while considering the same has divided the

writ petitioners broadly under various heads as is

forthcoming from para 3 of the order, which is extracted

herein below for ready reference:

" 3. The petitions are brought by persons, who may be broadly grouped under the following heads, namely:

(a) Agriculturists who claim that they are cultivating the land and residing therein and wholly dependant on the land for their livelihood.

(b) Persons engaged in rearing milch cattle and vending milk for their livelihood.

(c) Nurserymen, who have well developed nurseries and are also said to be cultivating the land for other purposes.

(d) House owners, who have built pucca houses well before the initiation of the acquisition proceedings.

(e) Persons who have established small scale industries including brick factories.

(f) Others claiming that the land in question is most inconveniently located for being integrated in the formation of the layout. This is also a common ground urged by several of the above petitioners as well."

7. After considering various contentions put

forth by the writ petitioners as well as BDA, the learned

Single Judge has framed 3 points for consideration as

regards the legal issues that arose for consideration as

is forthcoming from para 11 of the order which is

extracted hereinbelow for ready reference:

"11. The legal issues that arise for consideration in the light of the contentions put forth and which have been hardly met by the BDA are :

a. Whether the procedure adopted by the BDA in initiating the acquisition proceedings is in accordance with law and within its jurisdiction.

b. Whether the repeal of the Land Acquisition Act, 1894, has the effect of frustrating any proceedings with reference to Section 36 of the BDA Act.

c. Whether the acquisition proceedings can be said to have lapsed by virtue of the 2013 Act having come into force."

8. While considering point No.(a) the learned

Single Judge after noticing the sequence of events

resulting in passing of the award as well as the relevant

statutory provisions, has recorded the following

findings:

"It is seen that the BDA need not obtain any previous approval of the Government in drawing up any development scheme. (Whether the same is necessary by virtue of Section 3 (f)

(vi) or (vii) of the LA Act, is however, not examined and the question is left open). There is no explanation forthcoming as to the need for having obtained such approval when the scheme of the Act contemplates that after the publication of the scheme and service of notice as provided in Section 17 of the BDA Act and after consideration of representations, if any, received, the authority shall submit the scheme, making such modifications as it may think fit, to the Government for sanction, furnishing such details as prescribed under Section 18 of the Act. It is not contemplated that the Government may consider and "approve" any Scheme even before the BDA has gathered particulars of the lands to be acquired pursuant to the notification under Section 17 of the Act. Therefore the "approval"

said to have been conferred on a nascent development scheme of the BDA by the State Government dated 2.4.2008 is out of place and

premature. The presumption is that the State Government and the BDA were proceeding on the footing that the proposed acquisition of the several lands notified under Section 17 of the Act were available for acquisition, even without any of the stake holders having had their say on the viability of the said acquisition in respect of their lands.

It is also to be noticed that the notification under Section 17 of the Act is issued by the Commissioner, BDA, in exercise of power conferred thereunder. The BDA is not the acquiring authority, the State Government is. It is therefore impermissible for the BDA to authorize the Additional Land Acquisition Officer, BDA and his staff to exercise power conferred under Section 4 (2) of the LA Act. This is evident from the fact that the State Government exercises its power under clause (c) of Section 3 and Section 7 of the LA Act read with Section 36 of the BDA Act to appoint the Additional Land Acquisition Officer, BDA, to perform the duties and functions of the Deputy Commissioner (Land Acquisition) under the LA Act, only after according sanction to the Scheme and while issuing the notification under Section 19 of the BDA Act. Any acts performed by the Addl. LAO, BDA and his staff, prior to the issuance of the notification under Section 19 of the Act, is wholly without jurisdiction and illegal."

The BDA was clearly off bounds in even suggesting that compensation in kind, would be offered and even to specify the percentage of the acquired land that would be compensated by returning developed land of any particular extent. This initiative of the BDA is not contemplated under Section 16 of the BDA Act, which specifies the particulars to be provided for in a development scheme. The BDA would hardly be in a position to determine percentages of land use without completing the process of addressing representations pursuant to the notification under Section 17 and the sanction by the State

government in respect of the extent of land ultimately covered under the notification issued under Section 19 of the Act. It may also be said that even at that stage the quantum of compensation is hardly capable of being determined. It is the State Government which would, in the eye of law, acquire the land and determine the compensation to be paid. As is evident, large swathes of land have been given up from the acquisition proceedings and it is not clarified whether the percentages declared as above are any longer valid and tenable. It is also not that all the land holders are "farmers", nor is it to be taken that all the 4,000 acres, and more of the land, is of a uniform nature and of the same value. It is therefore shocking that the State Government had even approved such a "Scheme"

(emphasis supplied)

9. While considering point No.(b), the learned

Single Judge has recorded a finding regarding

frustration of the acquisition proceedings under the Act

after coming into force of the Land Acquisition, 2013,

and has held as follows:

"It may hence be concluded that the repeal of the LA Act and the coming into force of the 2013 Act would not frustrate further acquisition proceedings under the BDA Act. For even without an amendment to Section 36 of the BDA Act, the provisions of the 2013 Act, in so far as they are applicable, would operate to regulate the acquisition proceedings under the BDA Act - according to settled principles as enunciated in the authoritative decisions referred to above. The second point framed for consideration is accordingly answered."

(emphasis supplied)

10. As regards point No.(c) framed for

consideration as to whether the acquisition proceedings

were lapsed, the learned Single Judge while holding that

the proceedings have not lapsed, has recorded the

following findings:

"In considering the question whether the acquisition proceedings are deemed to have lapsed in terms of Section 24 of the 2013 Act, is concerned, it is to be observed that the further proceedings were stayed by this court by an interim order of stay of all further proceedings. The effect of that order would have to be kept in view. It is settled law that any restraint imposed by the courts on any ongoing acquisition proceedings would extend to all aspects of the process. If therefore the acquisition proceedings were kept in abeyance altogether by virtue of the interim order, the application of the provisions of the 2013 Act which have seamlessly replaced the provisions of the LA Act, in so far as they are applicable, to the BDA Act would also be kept in abeyance. It cannot therefore be said that by virtue of Section 24 of the 2013 Act, the proceedings stood lapsed."

(emphasis supplied)

11. Being aggrieved, the BDA has filed the

present appeals.

12. Heard the submissions of learned Senior

Counsel Sri Gurudas Kannur assisted by the panel

counsels for the BDA namely, Sri K.Krishna, Sri

Murugesh V Charati, Sri G.Lakshmeesh Rao, Sri

Gowthamdev C Ullal, Sri Sachin B.S. For the

respondents, who are the writ petitioners, the

submissions of learned Senior Counsels Sri Ashok

Harnahalli, Sri M.R.Rajagopal, Sri D.L.Jagadish, Sri

K.Suman, Sri K.Shashi Kiran Shetty, and learned

counsels Sri C.M.Nagabhushana, Sri L.M.Ramaiah

Gowda, Sri M.C.Basavaraju, Sri P.V.Chandrashekar, Sri

B.S.Nagaraj, Sri G.R.Mohan as well as other learned

counsels. Learned AGA represented the State

Government.

13. It is the contention of the learned Senior

Counsel for the BDA that the learned Single Judge has

erred in quashing the notifications merely on the ground

that approval of the State Government was at a nascent

stage as also that it was impermissible for the BDA to

authorize the Land Acquisition Officer to exercise power

under Section 4(2) of the Land Acquisition Act, 18943.

Hereinafter referred to as the 'LA Act'

That the BDA having complied with the provisions of the

Act, the acquisition of the BDA ought not to have been

quashed.

14. Learned counsel for the writ petitioners who

are the respondents in the present appeals contend that

the order of the learned Single Judge quashing the

acquisitions was just and proper. It is further submitted

that although various grounds were urged before the

learned Single Judge, the acquisition was quashed by

merely considering the first point for consideration and

even if this Court were to set aside the finding of the

learned Single Judge on the said point, various other

grounds which have been urged by the writ petitioners

are required to be considered, for which the matter is

required to be remanded to the learned Single Judge.

15. Responding to the contention of the writ

petitioners regarding remand, it is the contention of the

BDA that all the materials are available before this Court

for consideration of the aspects regarding the

acquisition made by the BDA and the validity of the

acquisition is required to be adjudicated in the present

appeals itself without remanding the matter to the

learned Single Judge.

16. Various statutory provisions and material on

record which have been referred to by the learned

counsel for the parties will be specifically referred to

during the course of this order.

17. Having regard to the contentions put forth

in the present appeals, the questions that arise for

consideration are that:

i) Whether the finding recorded by the learned Single Judge in quashing the acquisition is just and proper?

ii) Whether the matter is required to be remanded to the learned Single Judge?

iii) Whether the acquisition made by the BDA is in compliance with the provisions of the Act?

iv) In what manner the contentions put forth in certain writ petitions pertaining to the facts of the said individual cases are required to be dealt with?

18. Before considering the contentions put forth

by the learned counsel for the parties and the order of

the learned Single Judge, it is relevant to notice the

statutory scheme under the provisions of the Act.

19. Chapter III of the Act deals with

Development Schemes. It is relevant to notice Sections

15 to 18 of the Act, which read as under:

"15. Power of Authority to undertake works and incur expenditure for development, etc.- (1) The Authority may:

(a) draw up detailed schemes (hereinafter referred to as "development scheme") for the development of the Bangalore Metropolitan Area; and

(b) with the previous approval of the Government, undertake from time to time any works for the development of the Bangalore Metropolitan Area and incur expenditure therefor and also for the framing and execution of development schemes.

(2) The Authority may also from time to time make and take up any new or additional development schemes:

(i) on its own initiative, if satisfied of the sufficiency of its resources, or

(ii) on the recommendation of the local authority if the local authority places at the disposal of the Authority the necessary funds for framing and carrying out any scheme; or

(iii) otherwise.

(3) Notwithstanding anything in this Act or in any other law for the time being in force, the Government may, whenever it deems necessary require the Authority to take up any development scheme or work and execute it subject to such terms and conditions as may be specified by the Government.

16. Particulars to be provided for in a development scheme: Every development scheme under section 15:

(1) shall, within the limits of the area comprised in the scheme, provide for:

(a) the acquisition of any land which, in the opinion of the Authority, will be necessary for or affected by the execution of the scheme;

(b) laying and re-laying out all or any land including the construction and reconstruction of buildings and formation and alteration of streets;

(c) drainage, water supply and electricity;

(d) the reservation of not less than fifteen percent of the total area of the layout for public parks and playgrounds and an additional area of not less than ten percent of the total area of the layout for civic amenities.

(2) may, within the limits aforesaid, provide for:

(a) raising any land which the Authority may consider expedient to raise to facilitate better drainage;

(b) forming open spaces for the better ventilation of the area comprised in the scheme or any adjoining area;

(c) the sanitary arrangements required;

(3) may, within and without the limits aforesaid provide for the construction of houses.

17. Procedure on completion of scheme: (1) When a development scheme has been prepared, the Authority shall draw up a notification stating the fact of a scheme having been made and the limits of the area comprised therein, and naming a place where particulars of the scheme, a map of the area comprised therein, a statement specifying the land which is proposed to be acquired and of the land in regard to which a betterment tax may be levied may be seen at all reasonable hours.

(2) A copy of the said notification shall be sent to the Corporation which shall, within thirty days from the date of receipt thereof, forward to the Authority for transmission to the Government as hereinafter provided, any representation which the Corporation may think fit to make with regard to the scheme.

(3) The Authority shall also cause a copy of the said notification to be published in the official Gazette and affixed in some conspicuous part of its own office, the Deputy Commissioner's Office, the office of the Corporation and in such other places as the Authority may consider necessary.

(4) If no representation is received from the Corporation within the time specified in sub- section (2), the concurrence of the Corporation

to the scheme shall be deemed to have been given.

(5) During the thirty days next following the day on which such notification is published in the official Gazette the Authority shall serve a notice on every person whose name appears in the assessment list of the local authority or in the land revenue register as being primarily liable to pay the property tax or land revenue assessment on any building or land which is proposed to be acquired in executing the scheme or in regard to which the Authority proposes to recover betterment tax requiring such person to show cause within thirty days from the date of the receipt of the notice why such acquisition of the building or land and the recovery of betterment tax should not be made.

(6) The notice shall be signed by or by the order of the Commissioner and shall be served:

(a) by personal delivery or if such person is absent or cannot be found, on his agent, or if no agent can be found, then by leaving the same on the land or the building; or

(b) by leaving the same at the usual or last known place of abode or business of such person; or

(c) by registered post addressed to the usual or last known place of abode or business of such person.

18. Sanction of scheme: (1) After publication of the scheme and service of notices as provided in section 17 and after consideration of representations, if any, received in respect thereof, the Authority shall submit the scheme, making such modifications therein as it may think fit, to the Government for sanction, furnishing:

(a) a description with full particulars of the scheme including the reasons for any modifications inserted therein;

(b) complete plans and estimates of the cost of executing the scheme;

(c) a statement specifying the land proposed to be acquired;

(d) any representation received under sub-section (2) of section 17;

(e) a schedule showing the rateable value, as entered in the municipal assessment book on the date of the publication of a notification relating to the land under the section 17 or the land assessment of all land specified in the statement under clause(c); and

(f) such other particulars, if any, as may be prescribed.

(2) Where any development scheme provides for the construction of houses, the Authority shall also submit to the Government plans and estimates for the construction of the houses.

(3) After considering the proposal submitted to it the Government may, by order, give sanction to the scheme.

19.1 It is forthcoming that Section 15(1) of the

Act entitles the Authority to draw up a scheme for

development of the Bangalore Metropolitan Area and

with the previous approval of the Government

undertake works and incur expenses for such schemes.

Section 15(2) of the Act also enables the Authority to

take up new or additional development schemes on its

own initiative if it is satisfied of its resources as well as

on the recommendation of a Local Authority if the funds

are made available by the said Local Authority for

framing and carrying out any scheme or otherwise.

Section 15(3) of the Act enables the Government to

require the authority to take up any development

scheme subject to the conditions that it may specify.

19.2 Section 16 of the Act sets out the details

and particulars that are required to be provided under

the scheme for development under Section 15 of the

Act.

19.3 Section 17 of the Act deals with issue of

Preliminary Notification.

19.4 Section 18 of the Act deals with steps to be

taken consequent to the issue of Preliminary Notification

under Section 17 of the Act.

19.5 Section 19 of the Act deals with issuance of

Final Notification.

19.6 Chapter IV of the Act deals with acquisition

of land, wherein Section 35 of the Act enables the

Authority, with the previous approval of the

Government to purchase lands and Section 36 stipulates

that the acquisition of land shall be regulated by the

provisions, as far as they are applicable of the Land

Acquisition Act, 1894.

19.7 Chapter V of the Act deals with Property and

Finance.

20. The appellant - BDA has placed on record

that pursuant to the acquisition proceedings initiated in

respect of the layout in question, the award is passed

for 2700 acres of land which has been utilized in the

following manner:

"a) Possession of the 2694 acres 26 Guntas of land is handed over to Engineering Section for formation of layout.

b) 26,918 sites are formed to an extent of 2208 Acres 4 Guntas of land.

c) Roads Approximately formed:

9 Meter Road 106.47 Kms.

12 Meter Road 78. 51 Kms.

15 Meter Road 13.68 Kms.

18 Meter Road 13.54 Kms.

24 Meter Road 07.31 Kms.

30 Meter Road 04.00 Kms.

d) CA Sites formed:

104 CA Sites covering 149 Acres 35 Guntas

e) Park & Open Spaces:

125 parks covering 182 Acres 24 Guntas

f) Water supply & UGD:

213.14 Kms., of Utility Duct, Power, Water and treated water supply.

7299 Holes are completed.

UGD Pipeline - 194.7 Kms.

Fresh Water Supply-191.02 Kms. Completed. Recycled Water-157.18 Kms.

g) Expenses already incurred by the Engineering Section.

For UGD: Rs. 1137.6 Crores.

Civil Work: Rs.768.27 Crores, For PRR: Rs. 472.34 Crore.

h) Compensation for the Acquisition of Land:

687.10 Crores."

21. It is the case of the appellant - BDA that the

extent of land under litigation is about 600 acres and

that connectivity of roads, underground drainage, water

supply, electricity connection and other works are

pending in view of the pendency of the above appeals

as the connection is planned in such a way that it

operates through the lands under litigation before this

Court.

Re.question (i):

22. It is forthcoming from the aforementioned

that the learned Single Judge has recorded a finding

with regard to the issues (b) and (c) in favour of the

BDA.

23. While considering question (a) it has held

that the approval conferred at the nascent development

of the scheme by the State Government vide order

dated 2.4.2008 is 'out of place and premature'. In the

said context, it is relevant to note that in the case of

Junjamma & Ors., v. BDA & Ors.,4 a learned Single

Judge of this Court considering the scope of power

under Section 15 of the Act has held as follows:

ILR 2005 KAR 608

"10. Previous approval of the Government under Section 15(2) is required for undertaking works for development of the Bangalore Metropolitan area.

Similarly, such previous approval is required to incur expenditure therefor. Similarly, such a previous approval is required for preparing and execution of development schemes and not for drawing up a developmental scheme. Sub-section (2) of Section 15 makes it very clear that if the authority has sufficient resources or if a local authority places at the disposal of the authority the necessary funds for framing and carrying out any scheme they can take up new or additional development schemes. Therefore, it is clear only for the expenditure to be incurred either for undertaking, framing or execution of the developmental scheme previous approval of the Government is required. If the authority is able to take up these developmental scheme on its own and it does not depend upon the Government for raising the necessary resources, then there is no necessity to have the previous approval of the Government."

(emphasis supplied)

24. Having regard to Section 15 of the Act and

the judgment in the case of Junjamma & Ors.,4 as

noticed above, as well as the fact that in the

Government Order dated 16.02.2010 a specific

condition is imposed that the entire expenses of the

project shall be borne by the BDA out of its resources,

that the Government will not give any guarantee, that

the loan shall be solely availed by the BDA and there

will be no financial responsibility of the Government

with respect to the layout being developed by the BDA,

approval need not have been taken by the BDA. Despite

the same, merely because the BDA has taken the

approval of the State Government, it cannot be said

that the same is 'out of place and premature'. Hence,

the said finding recorded by the learned Single Judge is

erroneous and liable to be interfered with.

25. With regard to the finding of the learned

Single Judge while answering question No.(a) that it

was impermissible for the BDA to authorize the

Additional Land Acquisition Officer, BDA, to exercise the

power conferred under Section 4(2) of the Land

Acquisition Act, it is relevant to note that the

Notification under Section 17(1) of the Act has been

issued by the BDA after prior approval of the State

Government. Further, in the case of The

Commissioner BDA and Ors., v. State of Karnataka

& Ors.5 a Division Bench of this Court considering point

No.4 in the said case as to the power of BDA to appoint

a Land Acquisition Officer, has held as follows:

ILR 2006 KAR 318

"49. Point No. 4. Power of BDA to appoint LAO.--Sri Gangi Reddy, learned Counsel appearing for some of the respondents contended that under Section 4(2) of the Land Acquisition Act, an officer specially authorized by Government only can perform the functions mentioned under Section 4(2) of the LA Act. The Commissioner of the BDA has no such power to authorize any officer to perform such functions. We do not find any substance in this contention. Firstly, Section 36 of the BDA Act makes the provisions of the Land Acquisition Act so far as they are applicable, to the acquisitions under the BDA Act. Section 52 of the BDA Act empowers the authority to authorize any person to enter into or upon any land or building with or without the assistants or workmen for the purpose of making any enquiry, inspection, measurement or survey or taking levels of such land or building; digging or boring into the sub-

soil; setting out boundaries and intended lines of work; marking such levels, boundaries and lines by placing marks and cutting trenches and doing any other thing necessary for the efficient administration of the BDA Act.

50. It is the Bangalore Development Authority which has issued the Section 17(1) notification under the BDA Act and has authorized the Additional Land Acquisition Officer, BDA, its staff and workmen to exercise the powers conferred under Section 4(2) of the LA Act which is almost identical with Section 52 of the BDA Act. The Commissioner of the BDA who is the Chief Executive and Administrative Officer of the Authority has authenticated the same by his signature. Instead of mentioning Section 52 of the BDA Act, Section 4(2) of the L.A. Act has been mentioned. It is settled law that mere mentioning of a wrong provision of law would make no difference. Power is vested in the authority and in exercise of the said power appointments are made. Therefore, there is no substance in the aforesaid contention. "

(emphasis supplied)

26. In the case of Junjamma & Ors.,4 while

considering the question as to whether appointment of

the Land Acquisition Officer under the Act is one without

jurisdiction, it has been held as follows:

17. Re.Point No. (4):- It was next contended that in exercise of the powers under Section 36 of the Bangalore Development Authority Act the Additional Land Acquisition Officer, Bangalore Development Authority, Bangalore, has been authorised to exercise the power conferred under Section 4(2) of the Land Acquisition Act, 1894. As the Additional Land Acquisition Officer is not an officer of the Government he cannot be appointed. Secondly, it was contended Section 36 comes into picture only after the land vests with the Government under Section 16 of the Land Acquisition Act and therefore even before such vesting the said Section is not attracted and, therefore, the appointment made is one without jurisdiction. Consequently, all the proceedings conducted by such officer is without the authority of law and liable to be quashed.

18. Sub-section (1) of Section 36 of the Act provides that the acquisition of the land under the Act otherwise than by agreement within or without the Bangalore Metropolitan Area shall be regulated by the provisions, so far as they applicable to the Land Acquisition Act, 1894. It only means in the Act when there is no provision prescribed for acquisition of land, the provisions of the Land Acquisition Act could be availed of for the acquisition proceedings. In other words if the Act provides for specifically to that extent the Land Acquisition Act stands excluded and in the absence of any provision, the provisions of Land Acquisition Act are applicable to the acquisition under the Act. In fact, Sub-section (2) of Section 36 categorically states that for the

purpose of Sub-section (2) of Section 15 of the Land Acquisition Act, 1894 the Authority under the Act shall be deemed to be the local authority concerned. When a notification is issued under Section 4(1) of the Land Acquisition Act under Section 4(2) any officer either generally or specially authorized by such Government in that behalf and his servants and workmen can take up the preliminary work as mentioned in the Sub-section (2) of Section 4. When the Commissioner under the Act issued the notification it is the Land Acquisition Officer of the Authority and his staff and Workmen who are authorized to exercise the power conferred under Section 4(2) of the Act the said power is exercised by the Commissioner under Section 4(2) of the Act because there is no corresponding provision in the Act. Merely because the Additional Land Acquisition Officer of the Bangalore Development Authority is not an Officer of the Government it cannot be said that he cannot be appointed under the provisions nor such an appointment would vitiate the acquisition proceedings. Under the Act though the preliminary notification is issued by the BDA the final notification is issued by the Government after sanction of the Scheme submitted by the BDA and it is the Government which publishes the declaration under Section 19(1) of the Act. It is in that context coupled with the fact that Section 50 of the Land Acquisition Act provides that the cost of acquisition should be borne by local authority after the acquisition is complete and on payment of the cost of acquisition and on issue of notification of Section 16 of the Land Acquisition Act, 1894 the land which has vested with the Government would be transferred to the Authority and it is thereafter that the land vests with the Authority. Therefore the contention that Section 36 comes into picture only after the land vests with the Government under Section 16 of the Act is contrary to the express provision contained under Section 36.

In that view of the matter there is no substance

in the contention that because of the appointment of Additional Land Acquisition Officer attached to the BDA the acquisition proceedings are vitiated. "

(emphasis supplied)

27. Having regard to the statutory provisions as

noticed and as well as the judgment of this Court in the

case of The Commissioner BDA and Ors.,5 and

Junjamma & Ors4 as noticed above, the finding

recorded by the learned Single Judge on issue (a) with

regard to the appointment of Land Acquisition Officers

by the BDA for the acquisition proceedings is erroneous

and liable to be interfered with.

28. With regard to the observation made by the

learned Single Judge while discussing regarding point

(a) as to the percentage of the land that was to be used

for civic amenities as well as to be offered as

compensation to the farmers in respect of which the

learned Single Judge had opined that the BDA 'was

clearly off bounds' and further observed that 'it is

therefore shocking that the State Government had even

approved such a scheme', it is relevant to note that the

Hon'ble Supreme Court in the case of Bondu

Ramaswamy & Ors., v. Bangalore Development

Authority & Ors.,6 while noticing various aspects

regarding the kinds of acquisition and hardship that are

caused to the landlosers observed as follows:

"48. .... "Public purposes" may be of different degrees of importance/priority/urgency. An acquisition for laying a road or a water supply canal may be of higher priority category when compared to acquisitions for formation of an urban residential layout. Planned urban development by forming residential layouts, is carried out not only by statutory Development Authorities, but also by private developers/colonisers. The reason why the legislature has created Development Authorities for executing development schemes, is because they can undertake large-scale developments providing better quality facilities with no profit motives. But in trying to achieve planned development and thereby benefit the urban middle class or urban poor by providing them housing plots, the interests of agriculturists/landowners who lose their livelihood on account of such acquisition, should not be ignored. Though the legislature intended that the landloser should get reasonable compensation at the time of dispossession or immediately thereafter, it seldom happens in practice."

(emphasis supplied)

(2010) 7 SCC 129

29. After observing the kinds of acquisitions,

while setting out the different types of benefits that will

make acquisitions landloser friendly, the Hon'ble

Supreme Court6 further observed as follows:

"153. The solution is to make the landlosers also the beneficiaries of acquisition so that the landlosers do not feel alienated but welcome the acquisition. It is necessary to evolve tailor-made schemes to suit particular acquisitions, so that they will be smooth, speedy, litigation-free and beneficial to all concerned. Proper planning, adequate counselling, and timely mediation with different groups of landlosers, should be resorted to. Let us consider the different types of benefits that will make acquisitions landloser-friendly.

153.1 .........

153.2 .........

153.3 Where the acquisition is of the third kind, that is, for urban development (either by formation of housing colonies by Development Authorities or by making bulk allotment to colonisers, developers or housing societies), there is no scope for providing benefits like employment or a share in the equity. But the landlosers can be given a share in the development itself, by making available a reasonable portion of the developed land to the landloser so that he can either use it personally or dispose of a part and retain a part or put it to other beneficial use. ........."

(emphasis supplied)

30. The BDA has placed on record that while

issuing the notification under Section 17 of the Act for

the formation of Dr.Shivarama Karanth Layout, a similar

scheme for reserving a percentage of the land to be

given to the land owners of their choice had been

incorporated. While considering a challenge made to

the acquisition of the BDA for the said layout, the

Hon'ble Supreme Court in the case of Bangalore

Development Authority v. State of Karnataka 7 has

observed as follows:

"20. The scheme which was framed was so much benevolent scheme that 40% of the 55% of the land reserved for the residential purpose was to be given to the landowners at their choice and they were also given the choice to obtain the compensation, if they so desired, under the provisions of the LA Act. Thus, it was such a scheme that there was no scope for any exclusion of the land in the ultimate final notification."

(emphasis supplied)

31. Further, in the case of Bangalore

Development Authority v. State of Karnataka8 it

was further observed as follows:

(2018) 9 SCC 122

order dated 3.12.2020 passed in Misc. Application No.1614-1616/2019

"12. The State Government is directed to grant approval to the 60:40 scheme in respect of the layout in question, if necessary, within two weeks from today. The State Government is also directed to depute additionally six Land Acquisition Officers to the BDA within two weeks from today."

(emphasis supplied)

32. Hence, it is submitted by the BDA that

keeping in mind the observation made by the Hon'ble

Supreme Court6 in order to make the acquisitions more

friendly to the land losers, a percentage of the acquired

area was offered to be conveyed to the land losers while

formulating the scheme for acquisition and the

percentage stipulated in the present acquisition is not

an isolated instance and that in the acquisition made in

the formation of Dr.Shivarama Karanth Layout also a

similar mode of payment of compensation has been

adopted, which has been noted and upheld by the

Hon'ble Supreme Court7.

33. Having regard to what is noticed above and

the submission made on behalf of the BDA, the

observations made by the learned Single Judge as

noticed at para 8 are also erroneous and liable to be set

aside.

34. Having regard to the foregoing discussion,

the finding of the learned Single Judge quashing the

acquisition is clearly erroneous and liable to be

interfered with. Hence, question No.(i) framed for

consideration is answered in the affirmative.

Re. Question No.(ii):

35. Learned Senior Counsel for the BDA in

support of the contention that the matters are required

to be adjudicated by this Court submits that all the

materials that are necessary for adjudicating regarding

the acquisition made by the BDA, already being the

subject matter of the present appeals, the validity of the

acquisition proceedings also is required to be

adjudicated in these appeals.

36. Per contra, learned Counsel appearing for

the writ petitioners submits that various contentions

having been urged before the learned Single Judge and

the orders in the writ petitions having been made with

regard to only a few limited questions as framed by the

learned Single Judge, in order to consider the other

contentions, the matters will require to be remanded to

the learned Single Judge for adjudication even if the

order of learned Single Judge is set aside. Both learned

Counsels have relied on certain judgments which shall

be considered in the course of adjudication of the

present question.

37. Reliance is placed by the learned Senior

Counsel for the BDA on a judgment of Full Bench of this

Court in the case of Town House Building Co-

Operative Society Ltd., Vs. Special Deputy

Commissioner9 wherein, the Full Bench was

considering the question: 'Whether a Division Bench

hearing the writ appeals against the order of Single

Judge has power to remand the cases to the learned

Single Judge or not?'

AIR 1988 Kar 312

37.1. The Hon'ble Chief Justice heading the

Bench, has held as follows:

"6. Before finding out an answer to the question, it may be observed at the outset that a learned single Judge of the High Court cannot be regarded as a Court subordinate to the High Court, that an appeal has been provided under a statute validly enacted by the Legislature, that the appellate jurisdiction conferred by S.4 of the Karnataka High Court Act, 1961, does not bring out any alteration in the constitution or organisation of the High Court, and that provision for an appeal merely regulates the exercise of that power by the High Court. As we find, S.4 of the Karnataka High Court Act does not define the scope of the appellate power. Again, there are no relevant rules in this respect. Normally, when a power of appeal is conferred, it implies conferment of all incidental and ancillary powers necessary to effectuate the grant of specific power. Further, such an express power, if not specifically hedged by any limitation, inheres within it, all qualities and attributes implied in the nature of such a power. ..... "

" 14. .....

As a result of the aforesaid discussion, the answers to the questions referred to us may be stated as follows:--

(i) That there is an inherent power in the Division Bench hearing writ appeal against an order of a learned Single Judge, to remand the case to be decided afresh by a learned single Judge;

(ii) That a remand order may be passed in cases where a Writ Petition has been dismissed for non-prosecution or in limine or on the ground of delay or maintainability or on some question of

law without going into merits, etc. However, it is best in these matters to be neither dogmatic nor exhaustive, yet the aforesaid categories are the ones in which the Appellate Bench may exercise its power of remand; and

(iii) That where a Writ Petition has been disposed of on merits by an order made by a learned single Judge, a Division Bench on Appeal would have no jurisdiction to remand such a case to a learned single Judge for fresh decision on merits and the appeal has to be disposed of on merits by the Division Bench itself".

(emphasis supplied)

37.2. In the concurring opinion, it was held as

follows:

"27. On reconsideration of the matter in the light of the judgement of the Supreme Court in Umaji's Case (AIR 1986 SC 1272). I am of the view that if a Writ Petition has been dismissed for non-prosecution or in limine on grounds such as delay, maintainability etc., and not on merits by a learned single Judge and such an order is taken in appeal and the Division Bench sets aside such an order,the Writ Petition gets restored. As a consequence in view of Sec. 9 of the Act and the Rules, the Writ Petition has to be posted for preliminary hearing or final hearing, as the case may be before a learned single Judge. It is in this manner and to this extent, it appears to me it can be said that the Division Bench has the inherent or incidental power to bring about a remand of the Writ Petition by a learned single Judge.

28. ....

29. ....

30. ....

31. Section 4 referred to above provides for an appellate forum. In the absence of any restriction, it should be understood that the appellate power under the said provision has all the qualities of any other appellate power. The fact that it is an intra-Court appeal may be a relevant factor in considering the appropriateness of making a particular order in the course of exercising the said appellate power.

32. An appellate power necessarily includes a power to remand the cause to be decided by the original authority or Court. Such a power is inherent in the appellate power. Since the appellate power is conferred on a Bench of the same High Court here, while exercising the said appellate power necessarily the appellate Bench will have to be guided by principles of propriety while remitting a cause to the original side Bench. It is in this background I consider that the power to remit a cause to the original Bench by the Division Bench will have to be sparingly used when the situation absolutely warrants such_a remand, as opined by my Lord the Chief Justice.

(emphasis supplied)

38. The Hon'ble Supreme Court in the case

of Roma Sonkar Vs. Madhya Pradesh State Public

Service Commission and others10 has held as

follows:

"We have very serious reservations whether the Division Bench in an intra-court appeal could have remitted a writ petition in the matter of moulding the relief. It is the exercise

(2018) 7 SCC 106

of jurisdiction of the High Court under Article 226 of the Constitution of India. The learned Single Judge as well as the Division Bench exercised the same jurisdiction. Only to avoid inconvenience to the litigants, another tier of screening by the Division Bench is provided in terms of the power of the High Court but that does not mean that the Single Judge is subordinate to the Division Bench. Being a writ proceeding, the Division Bench was called upon, in the intra court appeal, primarily and mostly to consider the correctness or otherwise of the view taken by the learned Single Judge. Hence, in our view, the Division Bench needs to consider the appeal(s) on merits by deciding on the correctness of the judgment of the learned Single Judge, instead or remitting the matter to the learned Single Judge.

(emphasis supplied)

39. Having regard to the settled position of law

as held in the case of Roma Sonkar10 and in the case

of Town House Building Co-Operative Society

Ltd.,9 in the present case, the writ petitions having

been adjudicated on its merits and the present appeals

having been filed challenging the said decision, it is just

and proper that the entirety of the matter on its merits

be considered in these present appeals itself without

remanding the matter to the learned Single Judge.

40. There is a factual aspect which is required to

be placed on record at the present juncture. That the

acquisition proceedings commenced in the year 2008

with the issue of preliminary notification and a total

extent of 4043 acres and 27 guntas have been notified

for acquisition in the final notification. The subject

matter of the present appeals is an extent of 600 acres.

Further, the development of layout having been partially

completed as morefully noticed at para No.20

hereinabove and the question as to the validity of the

acquisition proceedings having been pending for

adjudication for nearly 16 years and various allottees of

sites for whom the layout is being formed as well as the

landowners are waiting for many years for a culmination

of the litigation, it is expedient that the merits of the

matter be adjudicated in the present appeals itself.

Hence, question No.(ii). framed for consideration is

answered in the negative.

Re. Question No.(iii):

41. Before considering as to whether the

acquisition made by the BDA is in accordance with law,

it is necessary to notice various judgments of this Court

as well as the Hon'ble Supreme Court with regard to the

legal position of the acquisitions made by the BDA.

41.1 The acquisition made by the BDA for

formation of Arkavathi Layout was the subject matter of

challenge before this Court wherein a learned Single

Judge quashed the said acquisition. A Division Bench of

this Court while considering the appeals filed by the

BDA in The Commissioner BDA and Ors.,5 while

considering the question as to whether the Land

Acquisition Act prevails over the Act, has held as

follows:

"41. Therefore, it is clear that the BDA Act is one which will squarely fall under and traceable to the powers of the State Legislature under Entry 5 of List II of VII Schedule in the Constitution of India. The BDA Act so far as acquisition of land for its developmental activities are concerned in substance and effect will constitute a special law providing for acquisition for the said purpose of the BDA and, therefore, it cannot be considered to be part of the LA Act. Thus a scheme formulated, sanctioned and set for its implementation under BDA Act, cannot be stultified or rendered ineffective and unenforceable by a provision in the Central Act, particularly of the nature of Section 4 or 5A which has no application to the actions taken under the BDA Act. Therefore, the finding recorded by the learned single Judge in this regard is liable to be set aside."

(emphasis supplied)

41.1.1 The Division Bench5 while considering

the power of the High Court under Article 226 of the

Constitution of India to interfere with the acquisition

proceedings which are in public interest, has held as

follows:

"77. Therefore, public interest should not be permitted to be defeated on a mere technicality. Procedural defects which do not go to the root of the matter should not be permitted to defeat a just cause. There is sufficient power in the courts, to ensure that injustice is not done to any party who has a just cause. As far as possible a substantive right should not be allowed to be defeated on account of a procedural irregularity which is curable.

78. A memo filed by the BDA discloses that, in the total extent of 2,750 acres which is notified for acquisition in the final notification, challenge to the acquisition is only to the extent of about 748 acres. There is no challenge to the acquisition regarding rest of the land. About 538 acres of land belongs to the Government itself. In respect of 92 acres, no objections were filed. It is on record that to the extent of about 1228 acres awards have been passed; compensation paid, possession taken; layout is formed. 14,103 sites carved out. 2,29,000 applications received for allotment of sites. Under these circumstances to quash acquisition proceedings of this magnitude on the aforesaid grounds would be wholly unjustified and would be against public interest."

(emphasis supplied)

41.1.2 While considering the grievance of the

writ petitioners that there was discrimination and

arbitrariness on the part of the BDA in notifying the

lands for acquisition, wherein the lands belonging to

influential and powerful persons which are adjoining

their lands and which are similarly situated are not

notified for acquisition, the Division Bench5 has ordered

as follows:

"102. Though the learned single Judge may be justified in holding that there is discrimination and arbitrariness in acquiring the land of the petitioners in W.P. No. 28087/2004, after referring to the pleadings in para 5 of the Writ Petition, which was not rebutted by the BDA or the Government in their statement of objections, he should have confined the relief only to those petitioners who have proved their case. On that ground he could not have quashed the entire acquisition relating to 2,750 acres. We are also satisfied that the plea of discrimination taken by some of the land owners is well founded. However, it is a disputed fact, which cannot be gone into in these appeals, without there being enough material on record. In fact the BDA and Government have not traversed those allegations of discrimination specifically. Under these circumstances and in the light of the aforesaid memo, we deem it proper to give an opportunity to all those land owners (excluding site owners) who have taken the plea of discrimination to file an appropriate application before the BDA for deletion of their lands from acquisition, and to substantiate their contention by producing such evidence which are available with them. On such application being filed and

after holding an enquiry, the BDA shall consider their requests. If they are able to establish that their lands are similarly situated as that of the other land owners, whose land was not at all notified for acquisition, or having been notified under Section 17(1) of the BDA Act, excluded from acquisition after upholding the objection, the said lands shall be excluded from acquisition. On receipt of such a report, the scheme already sanctioned by the Government shall stand amended accordingly, and the Government shall pass appropriate orders in this regard."

(emphasis supplied)

41.1.3 The Division Bench5 upheld the

acquisition subject to certain conditions, the details of

which shall be noticed subsequently.

41.2 The judgment of the Division Bench5 was

the subject matter of challenge before the Hon'ble

Supreme Court in the case of Bondu Ramaswamy6

wherein, with regard to the non- compliance of Sections

15 to 19 of the Act and the specific contention that

there was absence of specificity and discrepancy in

extent, the Hon'ble Supreme Court has held as follows:

"104. Necessarily, a preparation of a development scheme would contemplate survey and ascertainment of suitable available land for acquisition and preparation of a scheme. Before the -scheme is finalised there will necessarily be modifications and changes. Even publication of a

notification under Sections 17(1) and (3) of the Act stating that the scheme has been made and specifying the lands which are proposed to be acquired is subject to a revision on consideration of representations/objections and deletions warranted. Therefore, the mere fact that there were some modifications from time to time between 2001 when the initial proposal was mooted till the issue of the notification under Sections 17(1) and (3) or that some lands were omitted/deleted in the declaration under Section 19(1) will not affect the validity of the scheme. In fact deletion of some items of land or reducing the extent proposed to be acquired in some items of land, when issuing final declaration is made is quite common and is indeed a result of the process prescribed under any Act providing for acquisitions. The changes and modifications are in fact contemplated in the process of making the scheme under Sections 15 to 19 of the BDA Act."

(emphasis supplied)

41.2.1 With regard to the contention

regarding discrimination, malafides and arbitrariness,

the Hon'ble Supreme Court 6, has observed as follows:

"136. Sporadic small unauthorised constructions in unauthorised colonies/layouts, are not to be deleted as the very purpose of acquisition for planned development is to avoid such unauthorised development. If hardship is the reason for such deletion, the appropriate course is to give preference to the land/plot owners in making allotments and help them to resettle and not to continue the illegal and haphazard pockets merely on the ground that some temporary structure or a dilapidated structure existed therein. A Development Authority should either provide orderly development or should stay away from development. It cannot act like unscrupulous

private developers/colonisers attempting development of small bits of land with only profit motive. When we refer to private developers/colonisers by way of comparison, our intention is not to deprecate all private developers/colonisers. We are aware that several private developers/colonisers provide large, well-planned authorised developments, some of which are even better than developments by Development Authorities. What is discouraged and deprecated is small unauthorised layouts without any basic amenities. Be that as it may.

(emphasis supplied)

41.2.2. Considering the principles regarding

grant of relief in cases of discrimination, the Hon'ble

Supreme Court6 , has held as follows:

"143. We are conscious of the fact that when a person subjected to blatant discrimination, approaches a court seeking equal treatment, he expects relief similar to what others have been granted. All that he is interested is getting relief for himself, as others. He is not interested in getting the relief illegally granted to others, quashed. Nor is he interested in knowing whether others were granted relief legally or about the distinction between positive equality and negative equality. In fact he will be reluctant to approach courts for quashing the relief granted to others on the ground that it is illegal, as he does not want to incur the wrath of those who have benefited from the wrong action. As a result, in most cases those who benefit by the illegal grants/actions by authorities, get away with the benefit, while others who are not fortunate to have "connections" or "money power" suffer. But these are not the grounds for courts to enforce negative equality and perpetuate the illegality.

158. Where arbitrary and unexplained deletions and exclusions from acquisition, of large extents of notified lands, render the acquisitions meaningless, or totally unworkable, the court will have no alternative but to quash the entire acquisition. But where many landlosers have accepted the acquisition and received the compensation, and where possession of considerable portions of acquired lands has already been taken, and development activities have been carried out by laying plots and even making provisional or actual allotments, those factors have to be taken note of, while granting relief. The Division Bench has made an effort to protect the interests of all parties, on the facts and circumstances, by issuing detailed directions. But implementation of these directions may lead to further litigations and complications."

(emphasis supplied)

41.2.3 Having regard to the various scenarios

contemplated while granting of reliefs when there was

discrimination, the Hon'ble Supreme Court6 affirmed the

directions of the Division Bench of this Court and has

issued further directions.

41.3 The acquisition made by the BDA for

formation of the Vishveshwaraiah layout was the subject

matter of challenge before this Court. A learned Single

Judge in the case of Junjamma & Ors.,4 while

considering as to whether the notifications are liable to

be quashed on the ground of vagueness, non

mentioning of public purpose and not giving clear

description of the property, has held as follows:

"14. A comparison of the aforesaid two Sections discloses that in Section 17(1) of the Act there is no obligation cast upon the acquiring authority to mention the public purposes for which the land is needed. On the contrary what is to be mentioned in a notification under Section 17(1) is that a developmental scheme has been prepared and the said fact is to be stated in the notification and the limits of the area comprised therein and naming a place where particulars of the scheme, a map of the area comprised therein, a statement specifying the land which is proposed to be acquired and of the land in regard to which a betterment tax would be levied may be seen at all reasonable hours is all to be mentioned in the notification. When we look at Section 17(1) notification issued, it is mentioned that it appears to the Bangalore Development Authority that lands specified in the schedule hereto is likely to be needed for the purpose of formation of a layout called Sir M. Visweshwaraiah Layout and in that regard a developmental scheme has been proposed and that the particulars of the scheme, the maps of the area comprised therein and the statement specifying the lands which is proposed to be acquired may be seen in the office of the Additional land Acquisition Officer, Bangalore Development Authority, Bangalore, during the office hours on all working days. Thus the

notification issued under Section 17(1) of the Act complies with all the legal requirements mentioned in the aforesaid provision. It is not vague. In the judgment of the Supreme Court as aforesaid, in the preliminary notification in the column 'public purpose' it was shown the land is required for residential purpose and the only description given about the land to be acquired was that 2.29 hectares of land proposed to be acquired is situated in District Mandsaur, Village Mandsaur. Whereas, in the final notification issued under Section 6(1) the public purpose has been stated to be housing scheme of housing board, thus the public purpose mentioned in 4(1) notification was different from what was mentioned in 6(1) notification which was again different from what was mentioned in the letter of the Board to the Government. Similarly, the description of the property as required under law was not given. The Supreme Court therefore held those factors go to expose non application of mind by the authorities while issuing the impugned notification and it appears that they were not even sure of the public purpose for which the land was sought to be acquired. It is in that context it was held that the impugned notifications are vitiated on account of being vague and for non-compliance with the mandatory requirements of that law.

15. Whereas in the instant case, the notification issued is strictly in conformity with the requirements of law. The land sought to be acquired is clearly mentioned by giving the names of the kathedars/anubhavadars, the survey numbers, the nature of the land, the extent of land owned, extent of land proposed for acquisition and the boundaries of the land

which is proposed to be acquired, name of the Village where the land is situated and also the total land acquired under the scheme. Under these circumstances, I do not find any merit in the submission of the learned counsels for the petitioners that the notification is liable to be quashed on the ground of vagueness."

(emphasis supplied)

41.3.1. With regard to the contention that the

lands used for nursery and garden cannot be used for

residential purposes without there being appropriate

permission by the planning authority, the learned Single

Judge4 has held as follows:

"34. Similarly, there is no substance in the contention that having regard to the user of the land acquired, namely non-residential purpose; industrial purpose, commercial purpose, lands, used for nursery and garden cannot be used for residential purpose without there being appropriate permission obtained from the planning authority. In fact, in this regard the learned counsels for the petitioners relied on a judgment of this Court in the case of B.R. Baliga v. Town Municipal Council, Udupi, D.K. [1995 (4) Kar. L.J. 408.] where it has been held that when land which is acquired is an agricultural land acquired for the purpose of forming a residential layout the permission of the Planning Authority is required for the change of land use. Without such permission the land cannot be used for residential purposes. That again does not affect the power of the Authority or the Government to acquire the land. It is only

after acquisition of the land that the authority can seek permission for change of land use. The very fact than there is at provision for change of land use implies that the owner of the land is entitled to approach the planning-authorities for change of land use. But such a request is to be made by the owner of the land. The ownership of the land could be acquired by the Authority by the mode of acquisition. Therefore, not obtaining prior permission from the Planning Authority for change of land use does not in anyway vitiate the acquisition of land. In fact while according sanction under Section 18(3) of the Act, the Government has categorically stated that the sanction sought for is granted subject to the condition that the Authority shall obtain permission for change of land use. Therefore, not obtaining prior permission for change of land use would in no way vitiate the acquisition proceedings."

(emphasis supplied)

41.3.2 With regard to the acquisition made in

the Green Belt, it was held as follows:

"36. .......... If as a result of acute shortage of land within the city nearby agricultural land situated in the green belt is acquired by the Government it cannot be said that it is not a case of proper exercise of power under the Act by the Government. There is a large influx of people from all over the country to Bangalore. A comprehensive development plan has been prepared by the Planning Authority for the City of Bangalore earmarking residential area, commercial area, industrial area, etc., in the said plan. The said plan is not static. It is reviewed from time to time.

Similarly, the green belt area shown in the Comprehensive. Development Plan cannot be static for all time to come. In any Comprehensive Development Plan sufficient area is to be earmarked as green belt area. If a portion of a green belt area is utilised for the formation of a layout consequently the authorities may earmark equivalent extent of land as green belt by extending the original green belt area. That is the reason why the boundary of the Bangalore Metropolitan area is extended from time to time by issuing notifications by the Government including more and more villages. The need is ever growing. It is for the planning authorities who are vested with the power to prepare a Comprehensive Development Plan, to take into consideration the needs of the public and other factors and earmark the green belt area. However all this would not in anyway affect the power of the Government under the Land Acquisition Act or the power of the Authority or the Government under the Act to acquire land which is situated within the green belt area for the formation of layout. Therefore, I do not find any substance in the said contention."

(emphasis supplied)

41.3.3. While considering the case of

acquisition of nursery lands and as to whether any

persons whose lands are similarly placed has not been

acquired, it was held as follows:

"48. .............. if petitioners who are similarly placed as that of the owners whose land is not acquired then, on that ground the entire

acquisition itself cannot be set aside. At best persons who are similarly placed are also entitled to the relief which is given to others. Therefore it is necessary to examine the entitlement of the petitioners before Court to the relief in the facts and circumstances of each case. Before any relief could be given to the petitioners in these case, an investigation has to be conducted to find out whether their case would fall within the parameters prescribed by the authorities on the basis of which relief is given to the persons who are similarly placed.

49. In the statement of objections filed before this Court the respondents deny the fact that the petitioners are similarly placed. Therefore, if this court has to grant any relief to the petitioners the court has to investigate into these disputed questions of fact and then only the petitioners would be entitled to the relief. For that purpose it has to be seen what is the nature of the plea of each petitioner, what was the position of the land on the date of preliminary notification, whether the entire land claimed by the petitioner would fall within the exempted category, if not what is the extent of land which could be excluded etc. It is also necessary to find out whether any of the petitioners have altered or improved the properties after obtaining the interim order from this Court. By mere looking into the photographs produced it is not possible to arrive at any conclusion. It requires an investigation, after affording reasonable opportunities to all the parties concerned to produce evidence and then to arrive at a conclusion. This Court cannot undertake this exercise in its jurisdiction under Article 226 of the Constitution of India. Therefore, I am of the view the appropriate

course would be as was done in Subesingh's case where Supreme Court directed the authority to consider the objections raised by the petitioners for exclusion of their properties from acquisition in the light of what is stated above and then pass appropriate orders on its merits. If said lands are similarly situated as that of the others certainly the authorities are bound to give the same benefit to those persons. If it is not similarly placed it is always open to the authorities to reject their objections and proceed further in the matter. This complaint could not have been made by the petitioners in the original objections filed by them for acquisition. Therefore, all that they have contended in their objection statement is that their land is not liable to be acquired for the reasons mentioned therein. The present objection has arisen after their objections are over ruled whereas the objections of persons who are similarly placed are accepted. Therefore, the authorities have to necessarily take in to consideration the material which was before them while upholding the objections of others and compare the same with the petitioners herein who have raised similar objections and then come to their own conclusion on merits and pass appropriate orders. It is in the nature of a subsequent event. Therefore, there is no necessity to quash the acquisition which is otherwise valid and legal and thus it would meet the ends of justice."

(emphasis supplied)

42. The acquisitions in the said case have been

upheld subject to various directions which shall be

discussed subsequently.

43. Having regard to the settled position of law

and the factual matrix as noticed above, it is clear that

consequent to the approval granted by the State

Government on 02.04.2008 approving the scheme and

permitting the BDA to issue Preliminary Notification

under Section 17 of the Act, the Preliminary Notification

was issued on 21.05.2008 under Section 17(1) and (3)

of the Act whereunder, it was proposed as follows:

"Whereas it appears to the Bangalore Development Authority, that the lands specified in the schedule hereto likely to be needed for the purpose ie, for the formation of layout called "NADA PRABHU KEMPEGOWDA LAYOUT"

including Link Roads. In this scheme as approved by the Government of Karnataka vide £ÀCE 427 ¨ÉA¨sÀƸÁé 2007, Bangalore, dated:2/4/2008, 45% of the Land covered under the scheme would be used for Civic Amenities, Play Grounds, Roads, etc., and the residential sites, would be formed by utilizing the remaining 55% of the Land. Out of this 55% developed residential area, 40% of 55% will be offered as compensation to the farmers as specified in the scheme and the remaining 60% of 55% will be the share of the BDA. The farmers are also given option to accept the developed eligible residential land or opt for Compensation / both."

44. Vide the said notification, an extent of 4814

acres 15 guntas of land was notified. Subsequently, vide

notification dated 18.02.2010, a Final Notification was

issued under Section 19 of the Act whereunder, it was

stated as follows:

"Now, therefore in exercise of the powers conferred under Sub-section (1) of Section 19 of the Bangalore Development Act, 1976 (Karnataka Act No.12 of 1976), the Government of Karnataka hereby declares that the lands specified in the Scheduled noted below be the same a little more or less are needed for public purpose viz for the formation of a layout called "NADAPRABHU KEMPEGOWDA LAYOUT" and in exercise of the powers conferred by Clause-(c) of the Section 3 and Section 7 of Acquisition Act, 1894 (Central Act- 1/1984) as amended and extended from time to time by the Land Acquisition (Karnataka and amendment) Act 1961 (Karnataka Act 17 of 1961) read with Section 36 of the Bangalore Development Authority Ac, 1976, the Additional Land Acquisition Officer, Bangalore Development Authority, Bangalore, is hereby appointed to perform the duties and functions of the Deputy Commissioner (Land Acquisition), under the Land Acquisition Act and directed to take order for Acquisition Lands."

45. The extent of lands notified in the said final

notification is an extent of 4043 acres 27 guntas.

Thereafter, it has been placed on record by the BDA

that award is passed for 2700 acres of land, out of

which 2694 acres 26 guntas of land has been handed

over to the engineering section for formation of layout

and 26918 sites are formed in an extent of 2208 acres 4

guntas of land. The details of the land used for civic

amenities and other utilities are noticed at para 20

hereinabove.

46. Having regard to the aforementioned, a

relevant consideration is that, undisputedly, the lands

have been acquired in public interest for the purpose of

formation of a layout to satisfy housing needs of the

general public in the city of Bengaluru. It is further

notified that 20% of the sites are reserved for schedule

caste, schedule tribes and backward classes category

and steps are to be taken to construct free houses for

economically weaker sections. The judgment in the case

of The Commissioner, BDA5, lays down the scope of

interference of the High Court under Article 226 of the

Constitution to interfere with the acquisitions which are

made in the public interest. It is also relevant to note

that out of 4043 acres and 27 guntas notified for

acquisition, the acquisitions have been challenged only

insofar as an extent of 600 acres.

47. With regard to the contention of the writ

petitioners that a large extent of land which was notified

in the preliminary notification was left out in the final

notification, it is relevant to note that the Hon'ble

Supreme Court in the case of Bondu Ramaswamy6

has categorically held that deletion of some lands or

reducing the extent proposed to be acquired when

issuing a final notification is common and is a result of

process prescribed under the Act. Hence, the said

contention of the writ petitioners is liable to be rejected.

48. In the present case, it is clear that the

Preliminary Notification and Final Notification have been

issued after following the due process as stipulated

under the Act. The contention of some of the writ

petitioners that their lands have been notified for

acquisition while similarly placed lands have been left

out, has to be considered on the facts of each individual

case and the said contention is not a ground to quash

the entire notification / acquisition.

49. It is also relevant to note that in the case of

Junjamma & Ors.,4 the contention regarding

vagueness of the notification and not giving clear

description of the property has also been considered

and that it has been categorically held that as long as

survey number and extent of lands and the boundaries

of lands are mentioned, as has been done in the present

case, the question of quashing the acquisition under the

said ground does not arise.

50. With regard to the contention that Nursery

and Garden lands cannot be acquired and reliance is

placed on various Government Orders in support of the

same, it is relevant to note that said aspect has also

been considered by this Court in the case of Junjamma

& Ors.,4 wherein, it has been categorically held that it

is only after the acquisition that the authority is required

to seek adequate permission for change of land use and

hence, on the said ground, the acquisition proceedings

cannot be quashed. Further, Government Orders will not

in any manner restrict the exercise of a power vested

under a statute.

51. In view of the foregoing discussion, the

acquisition made by the BDA cannot be said to be

contrary to the provisions of the Act. The acquisition

made is just and proper. The preliminary notification

dated 21.05.2008 and final notification dated

18.02.2010 having been validly issued are accordingly

upheld. Hence, question No.(iii) framed for

consideration is answered in the affirmative.

Re. Question No.(iv):

52. After considering the submissions made by

various learned Counsels wherein contentions were

urged which were peculiar to the facts of the said

individual cases, their grievances could be categorized

as follows:

i) grievances by owners of nursery/garden lands as well as lands where the owners were carrying out agricultural operations;

ii) grievances by owners of lands who contend that similarly placed lands have been left out when the final notification was issued or in respect of which subsequently the lands have been denotified from acquisition under Section 48 of the Act;

iii) grievances by owners of lands where educational institutions are situated;

iv) grievances by owners of lands whose surrounding lands have been denotified;

v) grievances of site owners who have purchased sites in layouts formed prior to the preliminary notification and where, in some cases residential houses have been constructed; and

vi) grievances of owners who are running a brick or other industry.

53. Some of the writ petitioners have placed on

record notifications issued under Section 48 of the LA

Act wherein, the lands have been deleted from

acquisition, the details of which are as follows:

Sl. Date Sy. Extent Extent Village Name of the No. No. Acquired With- Kathedar A-G drawn 1 22.5.2010 8 99.21 2.00 Sulikere H.V.Subbakrishna (nursery land) 2 6.4.2010 3 3.28 3.28 Kodigehalli Huchhappa, Parthasarathi 3 7.4.2010 101/2 3.05 3.05 Kenchanapura Dr.P.Mallikarjuna swamy s/o R.Puttamadaiah 4 7.4.2010 22 2.00 2.00 Kencahanapura R.Puttamadaiah s/o late Ramaiah 5 8.4.2010 15 4.00 4.00 Sulikere Lankappa, Hanumanthaiah, Government, R.Naveen s/o Ramaswamy 6 27.5.2010 55/1 9.28 4.33 Kodigehalli Doddahanumanthaiah Revanna, Chikkahanumanthaiah K.K.Krishnappa s/o Late H.K.Kalappa 7 6.9.2010 28 14.20 8.33 Challaghatta M.Madanlala s/o Mongilala, D.Jaichand s/o Deepchand, Rajakumari w/o D.Jaichand, Rajakumari w/o D.Jaichand 8 7.4.2010 22 2.00 2.00 Kencahanapura R.Puttamadaiah s/o late Ramaiah

54. It is further relevant to note that the writ

petitioners have also referred to the orders passed in

certain writ petitions wherein, the acquisitions have

been dropped, the details of which are as follows:

54.1 Order dated 2.4.2014 WP No.9097-

9100/2010 & 9103-9106/2010, which reads as follows:

"O R D E R

The learned Senior Advocate Shri Jayakumar S Patil, appearing for the Counsel for the respondent - Bangalore Development Authority (BDA), files a memo, which reads as follows:-

"MEMO

As per the affidavit of the Commissioner of Bangalore Development Authority dated 18.8.2011 and list accompanied the following petition schedule lands are Nursery lands.

    Sl.No.    Sy.No.            Extent          Village
       1       111             9 acres         Ramasandra
       2       116        1 Acre 30 guntas     Ramasandra
       3        115            27 guntas      Ramasandra
       4        75     2 acres 21 guntas      Kommaghatta
       5        76            03 guntas       Kommaghatta
       6       77/1       1 acre 19 guntas    Kommaghatta
       7      77/2B       3 acres 36 guntas   Kommaghatta



The rest of the lands bearing Survey

measuring 2 acres, 111/6 measuring 5 acres and 111/12 measuring 4 acres all are situated at Ramasandra village are not Nursery lands and hence the Hon'ble Court may dispose of the petitions so far as nursery lands are concerned."

It is noticed that the BDA has not recommended deletion of all the items of petition schedule lands from the acquisition proceedings.

2. In view of the memo, it is now for the State Government to pass appropriate orders in the light of the recommendation made by the BDA, in so far as the items of lands mentioned in the memo. The State Government shall expedite consideration and shall pass orders on or before 30th June 2014, failing which, it shall be deemed that the lands are withdrawn from the acquisition proceedings.

The petitions stand disposed of in terms as above."

54.2 Order dated 30.4.2014 passed in WP

Nos.43467-43468/2012, which reads as under:

"Shri C.R.Gopalaswamy, learned Counsel takes notice for respondent Nos.2 and 3.

2. The learned Senior Advocate Shri Jayakumar S Patil, appearing for the Counsel for the respondent - Bangalore Development Authority (BDA), files status reports, in respect of the lands forming subject matter of the present writ petitions, which reads as follows:-

Status Report in W.P.No.43467/2012

"As per court documents given by the petitioner and perusal of the same. The above said lands there exists nursery in the name of "Janata Farm and Nursery".

They have not submitted business transactions from PN Date to till date. The case of the petitioners along with the report of the Land Acquisition Section will be examined and accordingly proposal will be sent to the Government for appropriate action."

Status Report in W.P.No.43468/2012

"As per court documents given by the petitioner and perusal of the same. The above said lands there exists nursery in the name of "Rishi Farm and Nursery". They have not submitted business transactions from PN Date to till date. The case of the petitioners along with the report of the Land Acquisition Section will be examined and accordingly proposal will be sent to the Government for appropriate action."

In view of the Status Reports, it is now for the State Government to pass appropriate orders. The State Government shall expedite consideration and shall pass orders on or before 31st July 2014, failing which, it shall be deemed that the lands are withdrawn from the acquisition proceedings.

The petitions stand disposed of."

54.3 Order dated 23.4.2014 passed in WP

No.43469/2012, which reads as under:

"Shri C.R.Gopalaswamy, learned Counsel takes notice for respondent Nos.2 and 3.

2. The learned Senior Advocate Shri Jayakumar S Patil, appearing for the Counsel for the respondent - Bangalore Development Authority (BDA), files a status report, in respect of the lands forming subject matter of the present writ petition, which reads as follows:-

"As per court direction petitioners have submitted the records, on the perusal of the same in the above said lands there exists nursery in the name of "Teju Farm and Nursery". They submitted registered ID Card. They have not submitted

business transactions from PN date to till date. The case of the petitioners along with the report of the Land Acquisition Section will be examined and accordingly proposal will be sent to the Government for appropriate action."

In view of the Status Report, it is now for the State Government to pass appropriate orders. The State Government shall expedite consideration and shall pass orders on or before 31st July 2014, failing which, it shall be deemed that the lands are withdrawn from the acquisition proceedings.

The petition stands disposed of."

55. It is also relevant to note that with regard to

nursery lands, the State Government has passed Order

bearing No.HUD 478 MNX 86, Bengaluru, dated

1.1.1987 wherein it was ordered as follows:

"Government have further examined the request and hereby order that the lands used for nurseries be exempt from Land Acquisition for its developmental schemes by the Bangalore Development Authority. If the owners of these nurseries discontinue to use those lands for nurseries, the lands will be acquired by the Bangalore Development Authority."

56. Having regard to the aforementioned, it is

clear that the State Government has issued notifications

under Section 48 of the LA Act denotifying certain lands

which were notified for acquisition. In addition, during

the pendency of the writ petitions, pursuant to orders

passed by the learned Single Judge, spot inspections

have been carried out and mahazars have been drawn,

consequent to which memos filed by the BDA and the

acquisition has been withdrawn in respect of various

lands. Amongst the said lands, various lands have been

left out from acquisition on the ground that they are

nursery lands or where layouts have been formed or

where there are revenue sites as also due to various

other reasons.

57. While considering the contentions of the writ

petitioners that similarly placed lands have been

denotified, it is relevant to notice some of the

judgments that have been referred to, which are as

under:

57.1 Hari Ram & Anr v. State of Haryana11,

wherein the Hon'ble Supreme Court has held as under:

"40. It is true that any action or order contrary to law does not confer any right upon any

(2010) 3 SCC 621

person for similar treatment. It is equally true that a landowner whose land has been acquired for public purpose by following the prescribed procedure cannot claim as a matter of right for release of his/her land from acquisition but where the State Government exercises its power under Section 48 of the Act for withdrawal from acquisition in respect of a particular land, the landowners who are similarly situated have a right of similar treatment by the State Government. Equality of citizens' rights is one of the fundamental pillars on which the edifice of the rule of law rests. All actions of the State have to be fair and for legitimate reasons.

41. The Government has obligation of acting with substantial fairness and consistency in considering the representations of the landowners for withdrawal from acquisition whose lands have been acquired under the same acquisition proceedings. The State Government cannot pick and choose some landowners and release their land from acquisition and deny the same benefit to other landowners by creating artificial distinction. Passing different orders in exercise of its power under Section 48 of the Act in respect of persons similarly situated relating to the same acquisition proceedings and for the same public purpose is definitely violative of Article 14 of the Constitution and must be held to be discriminatory.

42. ............

43. It is unfair on the part of the State Government in not considering representations of the appellants by applying the same standards which were applied to other landowners while withdrawing from acquisition of their land under the same acquisition proceedings. If this Court does not correct the wrong action of the State Government, it may leave citizens with the belief that what counts for the citizens is right contacts with right persons in the State Government and that judicial proceedings are not efficacious. The

action of the State Government in treating the present appellants differently although they are situated similar to the landowners whose lands have been released can not be countenanced and has to be declared bad in law."

(emphasis supplied)

57.2 BEML Employees House Building

Co.op., Society Ltd., v. State of Karnataka12,

wherein the Hon'ble Supreme Court was considering a

case where the land owners have challenged the

acquisition proceedings which was allowed by a learned

Single Judge of the High Court which was also affirmed

by the Division Bench. The Hon'ble Supreme Court

considering a challenge to the same by the beneficiary

of acquisition has upheld the judgment of the High

Court and held that similarly placed lands have been left

out from acquisition based on the recommendation of

the land acquisition officer. That the land of the writ

petitioners also having been recommended for dropping

off the same from acquisition was entitled to the same

relief.

(2005) 9 SCC 248

57.3 Mrs.Latha U.Kamath & ors. V. The

Commissioner, Bangalore13, wherein a Division

Bench of this Court was considering a case wherein the

writ petitioners were owners of nursery lands which

were acquired by the BDA. It was the contention of the

writ petitioners that the BDA and the Government

having resolved not to acquire nursery lands, the

acquisition was required to be quashed. The Division

Bench of this Court placing reliance on the judgment of

the Hon'ble Supreme Court in the case of Omprakash

& Anr., v. State of U.P and ors.,14 refused to quash

the acquisition proceedings. However, it ordered as

follows:

"51. In these circumstances, we direct the appellants to make a representation to the State Government within three weeks from the date of receipt of this Order and the State Government shall consider the following matters:--

(i) Whether there were any nurseries on the acquired lands at the time of Section 17 notification;

(ii) Whether such nurseries were a legally permissible nurseries;

ILR 2003 KAR 1604

[1998 (6) SCC 1]

(iii) Whether such nurseries have continued to exist till the date of representation;

(iv) Whether such nurseries were covered by any government policy (Annexure-G) in force at the time of issuance of Section 17 notification and/or Section 19 notification of the B.D.A. Act 1976 for not acquiring lands having such nurseries;

(v) Whether such Government policy (Annexure-G) has continued to be in force till the date of representation.

52. The State Government which is a final authority shall determine these issues and pass orders in accordance with law as expeditiously as possible on the basis of the representation if possession has not been taken. Pending disposal of the representation, interim orders granted by this Court shall enure to the benefit of the appellants. If no representation is made within the stipulated time the interim orders granted by the earlier Division Benches of this Court shall stand vacated."

58. While considering the said contention, it is

also relevant to note another contention that was

canvassed by the writ petitioners that the Government

having resolved not to acquire nursery lands and the

BDA having acted upon the said decision by denotifying

various nursery lands, the petitioners who are the

owners of nursery lands also had a legitimate

expectation that their lands also would be denotified.

Reliance is placed on the judgment of the Hon'ble

Supreme Court in the case of State of Jharkhand v.

Brahmaputra Metallics Ltd.,15 as also the judgment

of the Hon'ble Supreme Court in the case of State of

West Bengal v. Gitashree Dutta (Dey)16 .

58.1 It has been held by the Hon'ble

Supreme Court in the case of State of Jharkhand16

that the Doctrine of substantive legitimate expectation

is one of the ways in which the guarantee of non

arbitrariness enshrined under Article 14 of the

Constitution of India finds concrete expression.

58.2 The Hon'ble Supreme Court in the

case of State of West Bengal17 has held as follows:

"14. There is a necessary inter-play between the plea of legitimate expectation and Article 14. For a decision to be non-arbitrary, the reasonable/legitimate expectations of the claimant have to be considered. However, to decide whether the expectation of the claimant is reasonable or legitimate in the context, is a question of fact in each case. Whenever the question arises, it is to be determined not

2020 SCC OnLine SC 968

2022 SCC OnLine SC 691

according to the claimant's perception but in larger public interest wherein other more important considerations may outweigh what would otherwise have been the legitimate expectation of the claimant."

(emphasis supplied)

59. A similar contention is also urged by the writ

petitioners whose neighbouring lands have been left out

of acquisition, while their lands have been notified.

60. Before passing orders with regard to the

aforementioned, it is relevant to note that despite the

avowed object with which layouts are formed by the

BDA, it has been consistently noticed by this Court that

in the manner of implementation of such schemes, the

BDA as well as the State Government have repeatedly

failed in ensuring that a proper and transparent process

by which the grievances of the landlosers and the

allottees of the sites are seamlessly addressed. In view

of the same, this Court and the Hon'ble Supreme Court

have been constrained to resort to various measures to

ensure that the process of acquisition is carried out in

accordance with law by the BDA, so that the grievances

of the landlosers and allottees are adequately dealt

with.

61. At this juncture, it is relevant to notice the

rationale, methodology adopted and directions issued by

this Court and the Hon'ble Supreme Court while

upholding the acquisitions made by the BDA:

61.1 A learned Single Judge of this Court in the

case of G.R.Jayamma & ors., v. BDA & Ors.,17 while

upholding the acquisition made by the BDA in respect of

Anjanapura Layout has recorded the consensus that was

agreed in the said case and held as follows:

"9. After the matter was heard further, a broad consensus was reached between petitioners and BDA. Having regard to the special facts and circumstances of these cases, petitioners and BDA submitted that these petitions may be disposed of recording the following terms agreed between them:-

(a) Petitioners hereby withdraw their objections to the acquisition and assure full support and co-operation to BDA in forming the layout.

(b) Petitioners shall register themselves as applicants for allotment under the Bangalore Development Authority [Allotment of sites] Rules, 1984 within a period of two months from today (extendable by another one month by

Order dated 20.7.2001 passed in WP No.20875/2001

BDA, if sufficient cause is shown). Petitioners will have to pay only the registration fee. They need not pay initial deposit as their sites have been acquired and they have agreed not to receive compensation in regard to the sites under this arrangement.

(c) The petitioners shall file applications for allotment of sites to BDA within three months from to day, in the prescribed form stating that they are applicants who were the petitioners in these writ petitions. Petitioners shall file their documents with BDA within a period of two months to enable BDA to verify the same.

(d) BDA will treat them as applicants entitled to priority in allotment and allot each of them a site measuring 30'x40' in Anjanapura Layout or in any other nearby layouts in Bangalore at the prevailing allotment prices subject to petitioners satisfying the twin requirements for allotment under the BDA (allotment of sites) Rules 1984;

that they must be the residents of Bangalore (ten year domicile) and should not be owning any residential property in Bangalore (subject to exception as per Rule 10).

(e) If there are no rival claimants for compensation in regard to the plots claimed by petitioners, and if the ownership of the petitioners in regard to their respective sites which have been acquired is not disputed, BDA shall calculate the compensation payable to the petitioners and give credit to the same by adjusting the same towards the allotment price for the site to be allotted and call upon the petitioners to pay the balance. Petitioners shall be given six months time for making payment (to enable petitioners to know the amount of compensation which they will be entitled and to ascertain how much balance they should pay].

(f) If there are rival claimants in regard to the survey numbers or the sites or if any petitioner's title in regard to the sites are challenged, BDA

shall make a reference in regard to the compensation in regard to such site/land in question to the Civil Court under Section 30 of the Land Acquisition Act, 1894; and the petitioners will have to sort out the matter before the reference Court. In that event, such petitioners will have pay the full allotment price within the time stipulated, without seeking adjustment of compensation for the acquired site.

(g) If any of the petitioners does not fulfil the requirements for allotment, under the allotment Rules, their cases may be considered for allotment of 20'x30' sites as per the Rules containing incentive scheme for voluntary surrender of lands. For the purpose of the said scheme, such petitioners will be deemed to have voluntarily surrendered the sites.

(h) The above scheme will be available to only those who are owners, as a consequence of execution of registered sale deeds in their favour prior to the date of preliminary notification/(and not to GPA/Agreement Holder)."

61.2 A Division Bench of this Court in the

case of The Commissioner BDA and Ors.,5 while

upholding the acquisition of the Arkavathi Layout has

issued the following directions:

"(C) The acquisition of the lands for the formation of Arkavathi Layout is upheld subject to the following conditions:--

(a)     In so far as the site owners          are
      concerned they are entitled to          the
      following reliefs:--

(i) These site owners/writ petitioners shall register themselves as applicants for allotment under the Bangalore Development Authority [Allotment of Sites] Rules, 1984 within a period of two months from today (extendable by another one month by BDA, if sufficient cause is shown). Petitioners will have to pay only the registration fee. They need not pay initial deposit as their sites have been acquired and they have agreed not to receive compensation in regard to the sites under this arrangement.

(ii) The petitioners shall file applications for allotment of sites to BDA within three months from today in the prescribed form stating that they are applicants who were the petitioners in these writ petitions. Petitioners shall file their documents with BDA within a period of two months to enable BDA to verify the same.

(iii) BDA will treat them as applicants entitled to priority in allotment and allot each of them a site measuring 30′ × 40′ in Arkavathi Layout or in any other nearby layouts in Bangalore at the prevailing allotment prices subject to petitioners satisfying the twin requirements for allotment under the BDA (Allotment of Sites) Rules, 1984, that they must be the residents of Bangalore (ten year domicile) and should not be owning any residential property in Bangalore.

(iv) If there are no rival claimants for compensation in regard to the plots

claimed by petitioners, and if the ownership of the petitioners in regard to their respective sites which have been acquired is not disputed, BDA shall calculate the compensation payable to the petitioners and give credit to the same by adjusting the same towards the allotment price for the site to be allotted and call upon the petitioners to pay the balance.

Petitioners shall be given six months time for making payment. [To enable petitioners to know the amount of compensation which they will be entitled and to ascertain how much balance they should pay].

(v) If there are rival claimants in regard to the survey numbers or the sites or if any petitioners title in regard to the sites are challenged, BDA shall make a reference in regard to the compensation in regard to such site/land in question, to the Civil Court under Section 30 of the Land Acquisition Act, 1894, and the petitioners will have to sort out the matter before the reference Court. In that event, such petitioners will have to pay the full allotment price within the time stipulated, without seeking adjustment of compensation for the acquired site.

(vi) If any of the petitioners does not fulfil the requirements for allotment, under the allotment Rules, their cases may be considered for allotment of 20′ × 30′ sites as per the Rules containing incentive scheme for voluntary surrender of lands. For the purpose of the said scheme, such petitioners will be deemed to have voluntarily surrendered the sites.

(vii) The above scheme will be available to only those who are owners, as a consequence of execution of registered sale deeds in their favour prior to the date of preliminary notification (and not to GPA/Agreement Holders).

(D) In so far as the land owners excluding the site owners, are entitled to the following reliefs:--

(i) All the petitioners who are the land owners who are seeking dropping of the acquisition proceedings in so far as their respective lands are concerned, on the ground that: (a) their lands are situated within green belt area; (b) they are totally built up; (c) properties wherein there are buildings constructed by charitable, educational and/or religious institutions (d) nursery lands; (e) who have set-up factories (f) their lands are similar to the lands which are adjoining their lands but not notified for acquisition at all, are permitted to make appropriate application to the authorities seeking such exclusion and exemption and producing documents to substantiate their contentions within one month from the date of this order.

It is made clear that the BDA shall consider such request keeping in mind the status of the land as on the date of preliminary notification and to exclude any developments, improvements, constructions put up subsequent to the preliminary notification and then decide whether their cases are similar to that of the land owners whose lands, are notified for acquisition, notified and whose objections were upheld and no final notification is issued.

In the event the BDA comes to the conclusion that the lands of those persons are similarly placed, then to exclude those lands from acquisition.

(ii) Petitioners who are interested in availing this benefit shall make appropriate application within 30 days from the date of this order and thereafter the BDA shall give notice to those persons, hear them and pass appropriate orders expeditiously.

(iii) Till the aforesaid exercise is undertaken by the BDA and the applications filed by the petitioners either for allotment of site or for denotifying or exemption sought for are considered their possession shall not be disturbed and the existing construction shall not be demolished. After consideration of the applications, in the light of the aforesaid directions, if the lands are not excluded then the BDA is at liberty to proceed with the acquisition. "

61.3 The Hon'ble Supreme Court in the case of

Bondu Ramaswamy6 while upholding the directions

issued by the Division Bench of this Court5 has issued

the following further directions:

"160. In view of the foregoing, we affirm the directions of the Division Bench subject to the following further directions and clarifications:

(i) In regard to the acquisition of lands in Kempapura and Sriramapura, BDA is directed to reconsider the objections to the acquisitions having regard to the fact that large areas were not initially notified

for acquisition, and more than 50% of whatever that was proposed for acquisition was also subsequently deleted from acquisition. BDA has to consider whether in view of deletions to a large extent, whether development with respect to the balance of the acquired lands has become illogical and impractical, and if so, whether the balance area also should be deleted from acquisition. If BDA proposes to continue the acquisition, it shall file a report within four months before the High Court so that consequential orders could be passed.

(ii) In regard to villages of Venkateshapura, Nagavara, Hennur and Challakere where there are several very small pockets of acquired lands surrounded by lands which were not acquired or which were deleted from the proposed acquisition, BDA may consider whether such small pockets should also be deleted if they are not suitable for forming self-contained layouts. The acquisition thereof cannot be justified on the ground that these small islands of acquired land, could be used as a stand-

alone park or playground in regard to a layout formed in a different unconnected lands in other villages. Similar isolated pockets in other villages should also be dealt with in a similar manner.

(iii) BDA shall give an option to each writ petitioner whose land has been acquired for Arkavathi Layout:

(a) to accept allotment of 15% (fifteen per cent) of the land acquired from him, by way of developed plots, in lieu of compensation (any fractions in excess of 15% may be charged prevailing rates of allotment);

OR

(b) in cases where the extent of land acquired exceeds half an acre, to claim in addition to compensation (without prejudice to seek reference if he is not satisfied with the quantum), allotment of a plot measuring 30′ × 40′ for every half acre of land acquired at the prevailing allotment price.

(iv) Any allotment made by BDA, either by forming layouts or by way of bulk allotments, will be subject to the above."

61.4 This Court in the case of Junjamma &

Ors.,4 upheld the acquisition of Vishveshwaraiah Layout

subject to the following conditions:

"1. The challenge to the acquisition in all these Writ Petitions fails and is accordingly rejected. The acquisition is upheld subject the following conditions.

(a) The petitioners in W.P. Nos. ............. who are all owners of sites in question which are acquired are entitled to the following:

(b) These petitioners shall register themselves as applicants for allotment under the Bangalore Development Authority [Allotment of sites] Rules, 1984, within a period of two months from today (extendable by another one month by BDA, if sufficient cause is shown). Petitioners will have to pay only the registration fee. They need not pay initial deposit as their sites have been acquired and they are not entitled to

receive compensation in regard to the sites under this arrangement.

(c) The petitioners shall file applications for allotment of sites to BDA within three months from today, in the prescribed form stating that they are applicants who were the petitioners in these Writ Petitions. Petitioners shall file their documents with BDA along with the application to verify the same.

(d) BDA will treat them as applicants entitled to priority in allotment and allot each of them a site measuring 30′ × 40′ in Sir M. Visweswaraiah Layout or in any other nearby layouts in Bangalore at the prevailing allotment prices subject to petitioners satisfying the twin requirements for allotment under the BDA (allotment of sites) Rules, 1984, that they must be the residents of Bangalore (ten years domicile) and should not be owning any residential property in Bangalore.

(e) If there are no rival claimants for compensation in regard to the plots claimed by petitioners, and if the ownership of the petitioners in regard to their respective sites-

which have been acquired is not disputed, BDA shall calculate the compensation payable to the petitioners and give credit to the same by adjusting the same towards the allotment price for the site to be allotted and call upon the petitioners to pay the balance. Petitioners shall be given six months time for making payment [to enable petitioners to know the amount of compensation which they will be entitled and to ascertain how much balance they should pay].

(f) If there are rival claimants in regard to the survey numbers or the sites or if any petitioners title in regard to the sites are challenged, BDA shall make a reference in regard to the compensation in regard to such site/land in question, to the Civil Court under Section 30 of the Land Acquisition Act, 1894, and the

petitioners will have to sort out the matter before the reference Court. In that event, such petitioners will have to pay the full allotment price within the time stipulated, without seeking adjustment of compensation for the acquired site.

(g) If any of the petitioners does not fulfil the requirements for allotment, under the allotment Rules, their cases may be considered for allotment of 20′ × 30′ sites as per the Rules containing incentive scheme for voluntary surrender of Land. For the purpose of the said scheme, such petitioners will be deemed to have voluntarily surrendered the sites.

(h) The above scheme will be available to only those who are owners, as a consequence of execution of registered sale deeds in their favour prior to the date of preliminary notification (and not to GPA/Agreement Holders).

(i) It is left to the discretion of the authorities also to consider the case of GPA Holders/Agreement Holders and persons who are claiming on the basis of affidavits the sites in question though they are not entitled to the same as a matter of right, only if they belong to weaker sections, poor and down-trodden.

(j) The Authorities shall also consider whether these petitioners have purchased the sites by way of investment or with the intention of having a roof over their head and based on the said consideration, to pass appropriate orders, in the light of the observations made in this order.

2(a). All the petitioners who are the land owners who are seeking dropping of the acquisition proceedings in so far as their respective lands are concerned, on the ground that: (a) their lands are situated within green belt area (b) they are totally built up; (c) converted for non -

agricultural use; (d) garden land and nursery lands; (e) who have built hospitals, educational institutions and factories; (f) who have not been served with the notice of acquisition and (g) who are in doubt about the inclusion of their land in the notification are permitted to make appropriate application to the authorities seeking such exclusion and exemption and producing documents to substantiate their contentions within three months from the date of this order.

(b) It is made clear that the authority shall consider such request keeping in mind the status of the land as on the date of preliminary notification and to exclude any developments, improvements, constructions put up subsequent to the preliminary notification and then decide whether their cases are similar to that of the land owners whose objections were upheld to the extent of 357 acres 25 guntas and in respect of those lands no final notification is issued.

(c) In the event the Authority come to the conclusion that those persons are similarly placed, then to denotify their lands and exclude them from acquisition.

(3) Petitioners who are interested in availing this benefit shall make appropriate application within 90 days from the date of this order and thereafter the authority shall give notice to those persons, hear them and pass appropriate orders expeditiously.

(4) Till the aforesaid exercise is undertaken by the Authority and the applications filed by the petitioners either for allotment of site or for denotifying or exemption sought for are considered their possession shall not be disturbed and the existing construction shall not be demolished. After consideration of the application in the light of the aforesaid directions, the Authorities are at liberty to proceed with the acquisition. "

62. Despite the detailed directions issued by a

coordinate Bench of this Court in the case of The

Commissioner BDA and Ors.,5 and a few additional

directions by the Hon'ble Supreme Court in Bondu

Ramaswamy,6, the same was not followed, which has

resulted in this Court in the case of Sri

K.P.Anjanappa11 appointing a Committee of three

members and issuing various directions.

63. At this juncture, the observations made by

this Court while considering the acquisitions made by

the BDA are required to be noticed:

63.1 A learned Single Judge of this Court in the

case of Sri Gangaiah Naidu, by his L.Rs., v. The

BDA, rep.by its Commissioner & Anr.,18 while

considering a situation where the levy of betterment tax

was issued in respect of the lands that were denotified

has observed as follows:

"64. The three resolutions referred to supra by which the BDA has resolved to levy betterment

ILR 2010 KAR 1794

tax clearly exposes the callousness with which this power of acquisition is exercised by the Government and Authority to formulate a scheme of providing residential sites to needy citizens. The law is observed more in breach. It clearly demonstrates not only blissful ignorance of laws but also scant respect of the law. It clearly points out the shortcomings in the preparation of the scheme by the BDA in the first instance. It is obvious that before notifying the land for acquisition, proper attention is not given to find out the existing position. i.e., if, in the land which falls within the scheme, whether already buildings have come up and people are residing, and what are the developmental activities which has taken place. Though power to acquire is not disputed, the said power before it is exercised should be exercised with more care and caution. The law provides for levy of betterment charges in respect of those properties which fall within the scheme and which is going to be affected by the development of a layout by the BDA and provides for levy of betterment tax after hearing such land owners. The said procedure is rarely followed by the BDA. On the contrary even those developed land or buildings are included in the scheme and notified for acquisition. When objections are filed pointing out the said facts instead of giving relief to such deserving persons, in most of the cases they are denied the relief to which they are entitled to in law. On the contrary, the lands where there is no development at all are dropped from acquisition, obviously for extraneous consideration. Money, power, nearness to the seat of power and a host of other factors come into full play behind the scene for dropping the acquisition proceedings.

In fact, a new breed of professionals, as a class, have come into existence who have specialized in the art of getting the lands denotified from acquisition proceedings. Politicians, bureaucrats, land mafia and other professionals are all partners in this lucrative enterprise. That is how in Bangalore, next to IT industry, this real estate

business is the most attractive and lucrative business resulting in people who are nothing in real life have become stinking rich and powerful overnight. Thanks to real estate business. The money from this business has spread its tentacles in all walks of life, thus polluting the health and culture of the society. After considering the objections, when the scheme is submitted by the BDA to the Government for approval, hardly there is any application of mind by the Government while according sanction to the scheme. It is almost automatic and mechanical. The affected persons have no say in the matter at that stage. Their elected representatives are no better. If really the recommendation made by the BDA is flawless, they have considered all genuine objections and their recommendation is based on merit and the Government do not find any justification to reconsider and interfere with the said recommendation, after according sanction to the scheme, the Government should see that the scheme is implemented in letter and spirit But, unfortunately in reality the conduct of the Government is otherwise. After the Government accords sanction to the scheme, a final Notification is issued making known the intention to acquire the land, as the Government has accorded sanction. Then a spate of requests are made to the Government for denotification of the land. Without any reason or rhyme, again for extraneous consideration, at the instance of the professionals who again become active behind the scene, indiscriminately land's are denotified. Obviously, again it is for a price which is not accounted anywhere."

(emphasis supplied)

63.2 This Court in the case of Junjamma

& Ors.,4 has noticed as follows:

"56. The concern shown by this Court for the poor, needy, downtrodden and economically weaker sections of the society should not be construed as a license to allot sites to all the persons who have purchased sites in the approved and unapproved layouts and in revenue plots. Here it is emphasized that a distinction has to be made between persons who are struggling to have a roof over their head for shelter and persons who are speculators and who have purchased sites by way of investments. It could be easily made out from the sale deeds. If sites are purchased in the name of a family members minors and persons who are not residents of Bangalore and who are residing in other parts of the country, certainly there is no obligation cast upon the authority to allot sites in lieu of such sales. It would be a just exercise of discretion to award them compensation for the sites acquired. In this regard every care should be taken to scrutinize each sale deed by the officials concerned and keeping in mind the observations made by this Court in these Writ Petitions and terms of the order in respect of Anjanapura layout and see to it that the benefit conferred under this judgment is not misused, abused and misinterpreted. If persons who are entitled to allotment of sites are denied the sites and persons who are not entitled to sites are granted sites, and if any person were to approach this Court with the aforesaid complaint certainly this Court would view the matter very seriously and the concerned official who has been vested with the power to process claims could be held personally liable for all the consequences flowing therefrom. The experiences gained should lead the Authority to prompt action being taken in future to avoid repetition of similar situation so that there could be an orderly development of the beautiful city of Bangalore, and the land grabbers and speculators are kept at bay and innocent people are not lured into such helpless situations."

(emphasis supplied)

64. It is also relevant to note that while

undertaking the process of acquisition of lands the

Hon'ble Supreme Court6 has held that the process of

leaving out certain lands or de-notifying certain lands

are part of the process as contemplated under the Act

when the acquisition is undertaken. However, it is also

relevant to note that the obligation is on the State to act

fairly while leaving out the lands from acquisition or

issuing notifications for denotification of the lands. It is

not open to the authorities of the State to pass different

orders in respect of persons who are similarly placed.

65. While considering cases where similarly

placed lands have been left out, it is relevant to note

that at the time of filing objections to the preliminary

notification, the land owners would have placed on

record as to the nature of the land and as to why the

said land ought not to be acquired. The said objections

after being considered, the final notification has been

passed. While it is the contention of the writ petitioners

that their objections have not been properly considered,

and the BDA seeks to justify their action of notifying the

lands for acquisition, it is relevant to note that, the

petitioners have now placed on record various

notifications wherein lands have been de-notified as also

various instances wherein the BDA has given up lands

from acquisition. Hence, the contention of the

petitioners that they are similarly placed as persons

whose lands have been de-notified / left out of

acquisition, could not have been put forth or considered

when the land owners filed their objection to the

acquisition. Hence, the said aspect is required to be

considered having regard to the said material on record,

which exercise this Court cannot undertake under Article

226 of the Constitution of India. As has been done

earlier by the Hon'ble Supreme Court and this Court,

the authorities are required to examine the objections of

the land owners for exclusion of their properties from

acquisition in light of the contention of the Petitioners

that similarly placed lands have been de-notified / left

out from acquisition. The authorities will necessarily

have to take into consideration factors / material on the

basis of which the objections of some land owners were

upheld and their lands were denotified / left out of

acquisition, while considering the cases of the present

writ petitioners. If the said lands are similarly placed,

the authorities are bound to give the same benefit. If

not, it is open to the authorities to reject their

objections and proceed further in the matter.

66. With regard to site owners, this Court4 while

considering the peculiar problems of persons of city of

Bengaluru with regard to needs for housing and having

regard to the said need emanating from the persons

belonging to economically weak and backward

communities as well as various other factors and

considering the possible solution and also noticing what

was done in the case of Anjanapura Layout, has held as

follows:

52. ............. Here I would like to suggest that in the given case if the Authority is satisfied that though some of the petitioners do not possess a registered sale deed or they have acquired title to the land after preliminary notifications or claiming right under power of attorney or any other mode other than by way of a registered sale deed if such persons belonged to weaker sections, economically backward, poor in their

discretion the same benefit may also be extended to them.

53. Similarly, if a layout has already been formed with approval of some authority or if a pucca layout is formed even without such approval if it is of the specifications prescribed under the BDA Act itself and if the said layouts could be harmonized or mingled with the layout to be formed by the BDA as far as possible every attempt should be made to synchronize the said layouts with the BDA layout and if it is possible to allot the very same sites to the petitioners and in particular to those who have already put up construction and living there.

That would be the best way of solving this human and housing problem. However, if those sites or constructions come in the way of layout formation, it is open to the authorities to disturb the possession of the occupants of the said sites and buildings and allot a site in the layout to be formed by them. All these suggestions are made only with the fond hope of minimizing the hardship to those site owners, to reduce the cost of forming a layout and the heart burn is likely to cause. The same cannot be claimed as a matter of right by any of the petitioners."

(emphasis supplied)

67. Hence, while considering the objections of

the site owners, the authorities are required to keep in

mind the observations made in para 66 hereinabove.

68. The observations made by this Court in the

case of Gangaiah18 and Junjamma & Ors.,4 as

noticed in para 63 hereinabove are merely two

instances wherein, this Court has repeatedly, after

noticing the manner in which the acquisition process is

carried out has emphasized the yardstick that is

required to be adopted while implementing the process

of acquisition, keeping in mind the main purpose with

which acquisition of lands are sought to be done i.e., to

provide housing to the needy and deprived sections of

society. Hence, the BDA and the State Government are

required to take abundant care and caution in ensuring

that the directions of this Court are implemented in

letter and in spirit, in a manner to sub-serve the

interest with which the acquisition is initiated in the first

place and also while considering the lands to be

acquired and the allotment of sites, the interest of the

poor, needy, downtrodden and economically weaker

sections of the society should be the paramount

consideration.

69. In view of the aforementioned, the

following:

ORDER

i) The above appeals filed by the BDA are

allowed;

ii) The order dated 11.7.2014 passed by the

learned Single Judge in WP No.32186/2010 and

other connected writ petitions is set aside. The

orders passed in writ petitions which are decided

placing reliance on the order dated 11.7.2014

passed in WP No.32186/2010 and other

connected writ petitions are also set aside;

iii) The preliminary notification bearing

No.BDA/ COMMR/DC(LA)/ALAO/158/2008-2009,

Bangalore, dated 21.5.2008 and the final

notification bearing No. UDD 51 MNX 2010,

Bangalore, dated 18.2.2010 issued for acquisition

of lands for the formation of the "Nadaprabhu

Kempegowda Layout" are upheld subject to the

following conditions:

       a)         With   regard   to   the   land    owners

(excluding the site owners):



i)     All the land owners/writ petitioners

who are seeking for dropping of their lands

from acquisition on the ground that their

lands are (1) nursery lands; (2) situated

within green belt; (3) totally built up; (4)

that the buildings are constructed by

religious/charitable educational institutions;

(5) that similar adjoining lands have been

either left out from acquisition or de-

notified, are permitted to make an

application to the BDA seeking for dropping

of their lands from acquisition by producing

all such material that they deem

fit/necessary in support of their applications

within 3 months from today;

(ii) The BDA shall consider each of the

said application/s keeping in mind the

status of the lands as on the date of the

preliminary notification and without taking

into consideration any developments /

improvements / constructions made

subsequent to the preliminary notification;

iii) The BDA shall complete the exercise

of considering the applications of the writ

petitioners and deciding on the same within

an outer limit of six months from today;

iv) The BDA, upon consideration of the

applications shall intimate the writ

petitioners about its decision;

v) If the BDA is of the opinion that the

acquisition will have to be proceeded with,

the BDA is at liberty to proceed further in

accordance with law;

b) Insofar as the site owners who have

not made an application as contemplated in para

(iii)(a) hereinabove:

i) They shall register themselves for

allotment under the BDA (Allotment of

Sites) Rules, 1984 within three months

from today by paying the registration fee.

However, payment of initial deposit by

them is exempted. The necessary

documents along with the said applications

are also to be filed to enable the BDA to

verify the same;

ii) The BDA shall treat the applicants as

being entitled for priority allotment and

allot each of them a site measuring 30x40

feet in the Nadaprabhu Kempegowda

Layout at the prevailing allotment prices

subject to the applicants satisfying the dual

requirements of allotment under the Rules

that they must be the residents of

Bengaluru (for 10 years) and should not be

owning any residential property in

Bengaluru;

iii) In case the applicants/writ petitioners

do not fulfill the requirements for allotment

under the Rules, 1984 they may be

considered for allotment of 20x30 feet sites

as per the Bangalore Development

Authority (Incentive Scheme for Voluntary

Surrender of Land) Rules, 1989;

c) Insofar as the owners of residential

sites who form part of a layout and who have

sought for dropping their lands from acquisition

in accordance with para (iii)(a) hereinabove, the

BDA shall consider the same having regard to the

observations made at para 66 hereinabove. If the

BDA rejects their applications, the site owners

who have first filed applications pursuant to para

(iii)(a) hereinabove, shall be entitled to a further

period of one month after the decision as

contemplated therein is intimated to opt to and

apply in the manner as contemplated in para

(iii)(b) hereinabove.

iv) Till the aforesaid exercise directed to be

undertaken by the BDA and the applications filed

by the writ petitioners, either for allotment of

sites or for dropping of the lands from acquisition

are considered, their possession shall not be

disturbed and the existing construction shall not

be demolished.

v) In view of the allowing of the above

appeals, pending interlocutory applications, if

any, stand disposed of.

No costs.

Sd/-

CHIEF JUSTICE

Sd/-

JUDGE

ND/BS CT-YSP, SL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter