1996 INSC 1355 SUPREME COURT OF INDIA H.C. Venkataswamy Vs. Bangalore Development Authority C.A.Nos.14030-36 and 14037-56 of 1996 (Kuldip Singh Singh and S.Saghir Ahmad JJ.) 23.09.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant sought allotment of land as per resolution passed by Bangalore Development authority in response to acquisition of land. Bangalore Development Authority entered into settlement with farmers and took conscious decision to allot plots to them. Unjust on part of BDA and State Government to have gone back to their decision after discussion with farmers. Supreme Court directed Bangalore Development Authority to handover possession of sites to appellants and similarly situated.