IN THE BIG}! COURT GE' KAR;'NATAK§§ >T
cmcurr smzzcn AT nmnwgn V
32'.!A'I*EB T!-HS THE 13:»: My GF' FEBRt§.£~.R.§g.2fi€§S¥ . "
BEF(§RIf:§;
THE I-¥i'.)N'BLE MR Jusrxcg xszzoz-i;':rz:'s1-:4es1v'r;§-sg:;=§;c;«::23::s;;a;iQ "
was? pmxrrox m§'~.:§{1325;2'ec3gfi--Lc$};: V
BETWEEN:
:1 '§E3;;i.-PsPPA EBEVAPPA DHi%E{L3;".i'fi%§E '
SENSE mtzag B'{'%~1£S,%;,L;.?<$ " 1
ma. S.%\fi"E' sHg:%ifrA;:1iTw;{;a*%'.ea:§;,§P?z§ ::a}:;;§L;L:;3'32:
:3. 332:. $U.:BHéx_'$Eji,v':Sf <;:44§%;g:,_m..P§*A {}BA£{LU"<":HE,
:21; $3: '.a{:2;.a$, g''i>!4;' fi:%§-{A§§LUCiE~iE;,
22:» 3:52: <:sA§£;~a:§A*?:,'.E*;;t3.?;§§,L1&.??A EBHAKLLJSHE,
" = :1L:;; 'Em ._$z+:mss@:A§é',' a;«::;~ ¥AL:,A?Pa DHA§{1,-EECHE,
' ééei --.;.'~éE1m§r:>%;3',.:,s;<3 mLLAP?;s, §%EAI{Li§C§~§E,
" ~:,7G':;1..$aQ;*:" ;§'1;:Jé;%;fé;é, Va /0 ;~;:g§s:»~;Nza asszgaxage,
:asf':a T-'C3 :<_iARE: makgoa Am i<?E?'RE$E;E'~a"'i'E§;}
BY ':*§~:':2:n% GFA yzaswxg 3%: gtgaymsz»: YALLAPPA
.§}A_§{§+:AE;UC§EE, §'E,i'f}E§§3 ABOUT 4»? YEAQ8.
33, SQ} SURESH, S30 RAMA QSAKLQCHE,
AGES ABOUT' 45 Y13§3§RS._
€23' SM?' £%§\§§kSUYA, WJG RAM DH.é%Ki;i}C'§£Fi,
AGED ABOUT' 60 YERRSK ' .
:2, Sm MALU, we BALAvA:~:%€ %e::m%,
AGES £aBO{}'I' 40 YEARS. V ~
8: SM'? SUREEQE-IA,W/Q IvIASA§\IifJ,§§\i£§ALE, ' VT:
mm ABOUT 38 YEARS. -.
9 gm'? AWWABAE, W;;R;~.AzA'f€<ii_;;, _
3333 ABOUT 35 Yam-'sf; . ._
19, SM'? Lam-3%; 'iii?/ 1'a:3 §./§%mrg::.Ev 'z{é;*§5;;:IxI§:§='PPA,
AGED Aa<::.i*r;j3*a_,f;r F3ARS;. _ *
mam? {'I3EI€,Ti4§z3{;"1'v'/£5} B.é:§i5_':?.;ég'§*I':J, V
AGE-E}-{$3.3 £39? 3'.\.'E;~'i 33..
ALL mg; £2; «:3. *r"%é;:«:;«,.§': %<:3é;L;:," 'AN':=c;:;0L,8ELGA:_:M.
4. --V V, ?E'I'§'E'EONEF38
{BY 3122:' ggga-xmgsn p;;r1;§;--.g,sv.;
.....
. 1; .. ma s’;f:=;’a.f%%:. op KARN§:’FA§7 SECZRLZ-TAR?
” .:;RB§.N..L:EvE:L@pMENT §)§PT,,
7 ‘ 2v:,g.B:3′::’;_:¥:’NG$, ggmfagzofiay
2. “1;’i§E;:iZOvE\1IPETE’;E*J’?AU’F§-i{)R§’i”‘{,
‘FHE,_EELGAUM EEREAN AGGLOMMERATEOEQ
A’ ‘”–,!?§E’EA £%.ND DEPUT? COEIIMESSZQNER, BELGAUM,
.3.””‘1′-HE CQMMISSEQNEEE,
BELGAUM URBAN DEVEI…C3?MENT AUTHGRITY,
BELGAUM, BELGQXUMF .5 RESPGNQENTS
(BY SRE. §{,.B.AErHY&,PAf={, ABQL GOVT. ADV. FOR $T’A’§’Ei}
THIS WRET PEZTITKZJN ES §’ILE:’} UEVEEER’ ARTICLES 7225 ANE}
227 OF THE CQNSTETUTION OF’ INEIA PRAYENG TO £’!£.§2E.S3C._2N9
RB§SPONDENT~AU’§’E-{ORITY TO BISPOSE GP’ THE AP’PE3§§L’F\§GT, 1:333,
ULC1 {ES}? 2′?{}3 VEDE} ANE\IE}XURE –G EMP4i§;§3Iz?&TELY§'”i3N–«§£f’g.§R§If3G_
BAY TC} SA? QRSIS.
THES wan’ ?ElTE’i’EON czsmzm _nde::1ts”f2_”é::1;1d 3 is VcZi,3pe1:.vs€ti:’wi’r31′: sinci:
the order to he passed in _V_petiiii012}Vi11:§11ot afikct
resfifindents 2 and 3.v
2. 1 “”¥’fi_;e _g:3§::va1f1 c:a c:f_tbe petitiensr is that the second
m$pe:1s;}::rit ha3VV¢c1:$’i€E’éItd the matter an merits and
decgcagd thé” aicufigi-g ms matter is remanded to him by
ti1:é§’E§:m111ataka'”A}§j=}i3é31ate Trtiburxak, Bangaiore, in Pxppaal
back.
:3… 2 {t is unfortunate that 1:113 petiiioners are
..fifjgafifi§ befers the Elllthfifitififi and the Court since mam
A’ 19 years. The second mspondent, being 3 qruasijudictfai
u .. —ii-zuthozity, shoulé have decided tha matter as fixpeditiausly
as possibkt ta put an and to tha iitigatian. Them is :10
I’6aSOI1 a5 11:: ivhy the second respondeizt shauié kaep 5:116
fix/>
” km
matter pending since P’::§3::’11ar§=* 28€}”?{fhe slate gaf
KAT), H€1}C€:, necassazy direction ha$__.’%e… b
Accoxfimgly, £116 f;::110w§.z1.g oréer iséimabdé; i’
4. Respondent difi::cted_ £0 ‘&;:~:§}:;v3ic§’%::” i:§:1’¢
mattcr pending béifeftf; it a}:’i$_il1é x:l’¥_.1″t’..g3’~f t1ie” ‘prgvisiiems of the
Urban LaI1d(Ce.i3j.ng 2’,i,’_9?”6, numbfired as
UL{Z:/ 9/ SR] 2713 OZ1:$fC’i’3’at§”3 with may as
€Xpf3ditiO1}}S,1j;f as§i§<:yse1ii:,«1e13:':Vi1t the Gutsy limit of
four of Iéééipt of ibis order.
_ _ ‘§.’u’riL’:t”–33’€tifiQ’11 §i$p{:é€d (sf 3::-2af)1″di11g1} ‘.
Sd/-1
Iuclqe