High Court Karnataka High Court

Smt Rukminiyamma vs State Of Karnataka on 30 July, 2008

Karnataka High Court
Smt Rukminiyamma vs State Of Karnataka on 30 July, 2008
Author: Ram Mohan Reddy
IN 'I'I~iZE HIGH COURT 0;? KARNATAKA, 

DATED THIS THE sow DAY 01:'   f  

 

2 SMT RUKMINIYAMMFLL 5;;    
mo LATE N sxnmcraxua   
AGED ABGUT 73 k&*.v2;1a.:.2s,kk% % 
R/O H;N{}.865,::Kfi;MMALAGERI..1

   %   PETITIONER.

(By sris 

% % % _;" K :§'ffi:.'fE...0F KARNATAKA

%  _ REPRESENTED BY ITS SECRETARY
 . MUNICIPAL CORPORATION/ADMINISTRATION
Xé   soumm
 BANGALORE

 x  c:ETmoNEE 354- vAczxNT%LANEMEEsUE1No

749 FEET EAST TO  AND.'-54.10 'I'O'g
SOUTH AND HOUSE No.z36o., MEASURING 54*.~3.. 

EAST TO WEST AND 54.10"FfEET SOUTH-ITO, NORTH.
OWNERSHIP TITLE AND POSSESSION OF._NQi864--865
SITUATED AT   YITIGEGUD,
MYSORE-- 10 (PRoPERTYOLIi1$Io;7jt;s3; MEASURING 43
YARDS EAST To  12 YARDS SC')_U*I'H TO NORTH
INCLUDING 'mama   T  «TN FRONT, AS
INHERITED mom * ciREA'1~.gRAND FATHER'S
SINCE 19 15)ANf3 {}IVE=«jPROTECI'ION To THE
WIDOW/ 3Ez~;E:)R "crr:z?E3,§"*AN13; NOT TO PERMIT FOR
ANY VT.DEMOLH"i£;)N '-_OR 'GON"STRUC'I'ION IN THE
SCHEDULE"7§?REi'.1ISES..V_1NCLUDING PUTTING UP OF
COMPOUND wALEx'113EETNN~A1, B AND D.

waxes, woommo ON FOR PRELIMINARY
HEARING, Tms BAY THE COURT MADE THE

   ..... 

021333

The-T’ in this petition is for a writ of

mandaixius directing respondents / third parties from

with the petitioncr’s peaceful possession and

‘”onjoyn3cnt of a certain immovable. property located in

Mysore and to give protection to the widow/Senior

M

citizcn and not to permit any demolition or con§31i*’u:'(‘:tio11

in the schedule premises including the

2. The’ relief appamntly ?IS””di”

Even according to the learned for

Regular Appeal No. 105/2oos%FJ§js pending Civi1

Judge (Sr.Dn) at If that
is so, it is open for t’he’ necessary

application f;:)r”ig1_éI1tit:’,a1g;t”e:iicfs_’ixi*tt1afiE said proceedings

and the extra-

ord111a1’3′ Y Article 226 of the

CoI3;sti1:;1ti:$i1.V-.v T136 w rit iaetition is accordingly, rejected.

sal-