Karnataka High Court
G V Vidyakumar vs City Municipal Council on 16 January, 2009
IN THE HEGH COURT OF KARNATAKA AT BANGALORE
1.
1
3;.-
DATED THIS THE) 16TH DAY OF JANUA§§af,'2009
BEFORE
THE HON'BLE MR. JUs'r1c3gRA*v:'%:»1;s:,:1viATHJj * x
WRIT PE1'I'IT};ON NO. 1A1.9s0j;'i§;o68
BETWEEN:
G.\l.VIDYAKUMAR .--«----
AGED ABOUT53 .YEARS.,
s/0 LATE
R/AT No.1:_/%_1%_z3:3,
DEVAIW-'eA :;i%sTREx.«."r,'~«.{%»%MV_
c.H;§MARAJANA{§Ag 571 A313.
[AGED A;30U'.f-39 YEARS,
.S/Ov-LATE GNEERABHADRAIAH,
'R/AT NQ..1ig"18 6.,
'*~DE_VA1%¥ cm. i". STREET,
CHAMARAJAFEAGAR 571 3 13.
* % '. ...PE'I'I'I'IONERS
»% (85% --.S£21,T.N.RAGHUPATHY 33 SMT.JA1SHREE.G,
" 'A¥3*.IC'*;;>.T:::s)
cjrrv MUNICIPAL COUNCIL,
CHAMARAJANAGARA,
R/' BY ITS COMMISSIONER.
DiRl'§.'.C'I'OR OF' MUN'ICiPAL ADMINISTRATION,
PODIUM BLGCK, V-.V.TOW'ER,
DR.8.R.AMBEDKAR VEEDHI,
BANGALURE - 560 001.
THE EXECUTIVE ENGINEER,
CHAMARAJANAGARA.
-4. SRI.MURALlK.RISHNA,
AGES ABOUT 45 YEARS,
S / O RAMAKRISHNA IYER,
5. SRI.M.C..BALASUBRAMANYA,
AGES 40 YEARS,
S / O M.A.CHlNNAMUR'THY,
BOTH R4 AND R5 ARE,
DCJING BUSINESS AT 'a
M /s.sR:DEv1 AUT{)P'ART'S,
SATHYAMANGALARQAD, " '
NEAR LORRY S'i'AND*,u k
CHAMARAJA1§fAGA.F€A--§ '
' ~ ...RE)SPONDEN'I'S
(By Sri.A.NA,V(}ARAM§P'A,' A;§v£j¢A9§§.'.%wF0R R1,
smt.1;m, NAGASHREE, 'H_(_3C}P "FOR R2,
SrifR;.GE{}}§GE.I;AZARL?Sy, ,mj;vocATE FOR R4 3; 5)
T}I'ISV".¥ IS FILED UNQER ARTECLES
i2'26=AND 227' CONSTYFUTION CJF INDIA WETH
A PRAYER 'l"Q THAT THE CONSTRUCHON
THAT BEING "PUT BY THE R4, AND R5, IN
. 3»'--':'RO§€'ER'I'Y' "BEARING No.33? :9/679.320/679-72 1 /679
é ?22,/679(}47:23w694H SITUATED BY THE $1333 012'
A .SA'1"x*AM25:PJGALA ROAD/DEVIATION ROM) NEAR
1~:THW¢::x"':2e9_1.,:s iLLj)C'rAL AND ETC.
WRIT PETITION CEOMING ON FOR ORDERS
*mI:3_ BAY, THE COURT MADE THE F'OLLGWING:-
O R D E R
The petitioner seeks for a writ in the nature of a
certiorari to éeciare that the construction that is being
put up by the respondent N054 and 5 in the p1§%>erty in