IN THE HIGH COURT OF KARNA'I'AKA'"--._
CIRCUIT BENCH AT GULBARGAJ,
. ...u:..?_«.-..g_-u ur AHKNAIAKA HIGH COURT OF KARNATAKA HKGH COURT OF KARNATAKA HIGH COURT OF KLARNATAKA HIGH C
Between:
1. Ravindranath, "
8/ 0. Basavfamjappa_'_Naziagouda, ' ~~.. = "
Age: 50 yzfaazs, Qcc:VB;1si:1e$s_, ' "
132/0. 26%}, fiiasaveshwér Colony,'
S / 0. Basa.¥am3'.appa- Nadagouda,
Age:" 46' years,' 0oco:oA..}3usincss,
No; 26' 1, Basavoshiavar Colony,
Gulbaxfga e 5._85';105.
.. ..... .. ' '
«_ ' So.B_a'$avarajappa Nadagouda,
" » «Agoci about 54 years,
0cc:~«.Busiaess, No.26},
A , ''VBasavét,~3hwar Colony,
Gtflbafga -- 585 105.
'A 4 , __ Veérapakshappa,
. "S/o.Basavar'ajappa
'Nadagouda,
Aged about 52 years,
Occ: Business, R/0.261,
Basavcshwar Colony,
G11lbarga-- 585 105. ...PE'I'I'IIONIL+RS
u -av:
(By S;ri.S.M.Chandrashekar, Adv.)
DATED THIS THE 3rd DAY 05' NovEMiéER'.%2o6a_,
THE HONBLE MR. JUSETICEA;JI*F.J;-f§Ui§f{iELIg"'
WRIT PETITION N'Q';--'f; *
5. The**'Cc§fporéii§en cf Gul'ba1*ga,
I¥teprcse1:tf:<1_ i1:§"C'4pI!1n1issioner.
6. The Urbaz} 4Deve}c$3V)ii:ie§it~-.}:$Viuifhority,
Gulbarga, rc_m'escr_1tecl by its
Corilgxxissioner; ., V '
' ,_COm,_tI1issioncr,
M Sbudlla,
Main Road,-K?-ii1ba1*ga. ...RESPONDENTS
(By “Sri~.S.S.K1;:mman, AGA for R1, 2, 3 & 5,
H s 4_ Sii.P.S.MalipatiI, Adv. for R4,
= Sri.R.A.Pati1, Adv. for R6)
‘” This writ petition is mm under Articles 226 and
–227 of the Constitution of India with a prayer to quash
Annexure ‘A’ issued by the 5th respondent bearing
Ne.MNP/3i)B/2008439 dated 3.10.2008 and all further
pr<)ceedi:ngs as illegal.
…-…un.n.u-a ruwn uytlfl Ur KAXNATAKA HEGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
..3..
This writ petition coming on for preiitntirzary
hearing, this clay, the Court made the followirig; _i
Mr.S.S.Kumman,
Advocate is divested to take notir;e’*for retépoiidentei,
Sand 5.
Mr.P.S.Mafipafii;«’_e leaping: is directed to
take notice.vfoi”respgjfiiie1i::{t 7
2. Mr.R.1′;..,V.Paii:i3:,’ is directed to take
notice for:§espoi1de–z1tV_l§27o.6,i’-___ . ‘
3. for the petitioner, to
;S€’I~’9_’C of paperS”ofi~~tiiem.
No.7 is dispensed with.
— 5. though the matter is listed for preliminazy
consent, it is taken up for final ciiswsal.
” identical cases had some up before this Court
W.P.No.~40232/2008 and connected matters disposed
of on 2031 October 2003. This Court has disposed of the
..-.. -u-arson’: ‘III!
unnnnu-ma naul-I \..JIA..¥LI,.§{I or KARNATAKA HIGH COURT OF KARINEATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
-5-
to proceed under Sections 270, 271 288 of
the Act, they shall not implement’. _V said
order for a period of two weeks. ‘4 _ V ”
Petition stands allowed
Rule is issued and made” abs9iutc« j A’
indicated above.
7. Mr.S.S.Kumn1;a_§§,-..:_’ %Additiona1
Government Advo¢a”t<.¥;"'x'r-;$ponder1ts 1, 2, 3
and 5 is pemzixttcd-"t0" V" fizpearance Within
four Wec;k:§'.»~ 44 ' '
counsel appearing for
respcfigienfz to file his power in the
Regisuy véitlmaw four weeks.
;’héJ:r.I2.A.Patil, learned counsel appearing for
” $50.6 is permitted to file his power in the
Rc§§gi§&y’inzithir1 four weeks.
Sd/-3:
Edge
SP8