1
TAKA HSGH COB
m um man comer op' KARHATAKA AT BAHGAIXDRE
DATED TI-IIS THE am ms: or %
THE HOWBLE m. 3;
WRIT PETITION Nc2,,2%142'o c2£*
BETHEEN:
1 sR1.n.MAnEc<:mrr;AA
£Ex.M.L.C.3 a _ .
AGED 5': YEARS _ '
RrAT_ncoa HG. Sfig 1STf%AIMfROAD
am i_DoI2B?;THAs'».H4!z*':IAHG0i€1JA
H2sofiE+57cc16'€;~'"' 5
2. sax ~rs.§sAvgsa'wm~. %
ASE!) ~
j Ls/at: £1 '2§AD.§:'.'G0'E'Q3i"<.
* R;#2.'3~ pom 'rm-»..3'§. 13'? MAIN germ
_ K13HE!AR.1:QI;*.i°AL
'T --.HY30R;3f570G15
y....W.. rnvrf uwuru 05 KAWMAM mm»: mum or m}Z;;;
* _ 3". fS'R._I'*.$URiESH xzmaa. JAIR
~._A::;:;a£1--s YEARS
' S..{'O smyam mung JAIN
RJ}fi'§',1N9. 1090, VISTRIUVARDI-EAN R09
.{.?5{A§éiAfiAJA£URAM
"'§{£YS0RE~~5'?GGG3
* rs: sax sazvarma
Asian 49 'mans
sxo mm mnssowm
26'?!-I imam, conromwon, :4 c: c
R.A'I' 140.220, END STAGE,
sssammm mzsaa, I-rssam.
HYSORE-570015
5. SR1 KLIlfiAR GOVDA
AGED 45 YERRS
«,5 "Him ccii
........\. W mnnlvntflnfl I-nun come? or 2<AmAm«m HSGH comm 0% mmami
S/G SHIVANNA
MA? 36395 No.143,
mmaaaxoypnn
MYSoRE~57GG16
SR1 SHIVP: MADI-11}
AGED 55 mas « ; "
sic; caxmmmza, KIN!' r;To9n'm.««.41;'A, A
13'1" MAIN, 3313 (moss, '¢3AR?&DI' BEEm_,'
xusmanxozopan ~ ~
MYSORE -- 5?O016.7-_
sax MA1~fE$H
AGED 35 YEARS
CABLE aesnmon .
3/*0 snxvarmag " KIA'? Won L:~zc,1:m
ST'!-I MAIN, HEBBAL. 1.S'§':S'FFs13Ev._f _
MY3ORE+5?G01€""w
sax.
AGED _:-59 '-
5/can GAE; nzxnflmewm
HOS8.' .5'3?S'EI:rI, 'KU§%fi2~';B.K{}PPAh
MYS0VR.E_-?5'V?£).C!16V"=._V' "
SH? "smfi
% AGED ,_5G-'FEARS
' axe L.A2?.g'ao3.sGowr:A, vassznsw,
;¢_A1-Lswvmmz sr-fiu<:'*:"I, Rik'? noon NO.211
LZQIGAZANA mas, mm NAYAKA mean
'A " _ '*-.1_;Lr.sm.aga;{:oPPA:., HYEQRE-57G016
'K1'é:'.' 73%;-"'j_ if :4 skim?
A.;za;.a:2 59 YEARS
" .. 'axe mnnaxaazsowm
"€11.
=..!?ifA'I" D009. 310.367
KUEEARKOPFAL,
MYSQRE~5?3016
SR1 Ufifififi
AQEB 32 YERRS
8X0 CHRL3VEGGN¥A
MRNGHEGGWQANAKGP PA L
MYSORE~§?B316
am: comm @:%'i%.A"§'§§eA¥A"KA e-mm mu
_.__ .. . ....... -vuu- ur RHKEVHIMKP HIGH COURT OF KARNA?fl.W2« M
4
ORQER
The petitioners have challenged
11.62%? (Atmexurtz-A) passed by
Aadmonaz cm Judge (Jr. in
o.s.no.aa7/2009.
S2. The __filéd._.;hefi Asxxitfigaizmst thc
petitioners seeking' the 'xx 5-,figf injunction
of the industrial'
zmjidnzg v 's§§i1£§§iu1§ j§ifiperty. On the service of
notésg the I .A.No.4 inw.-ldng Order VII
R1314: L1i'{t':'~.'.3._ :'>f the rejecting: of the plaint. The
. 4, M ':%,';%;~,¢:m. byiumm, dated 1 1.5.2009 rejected the
.. Ayesmd by the: rejcctian srder, this
VA 5 in instituted.
4». 81-i B.S.1~Iaga1-aj, the km-ned counsel for the
petitioners submia that the plot allotted tn the
respondent is fives;-ed for a park. His next
mu
&TAKA HiGH CGU
_. I’¥I1i.§?F’ mum us KARNATAKA mew comm 05 mm
5
submisaion is that ta plat falls within tlzmflcbbal
tank bed area. Therefore, he submits “plat
ought mt to have been allotted to
all. He: further subm.ita. iv
Liugan’ ‘on (P.I.L.) 13 fbarr.
Daria’ ion Bench of this allotment
of the plot to the 1′ » ‘
5- fejcc’-‘M mNo.4,
bar to file the suit for
* Vm’v in rmpect of the plot in
V fiphold the under of the Trial
canncst be held to be at fault
A I.A.No.4=
j_ T’-1.’6vI eVt>t findmg’ any 1n.firm1′ ‘ty 91?’ perversity or
;_ error in this artist in quwtion, I refuse to
in the matter.
7′. At thisjuncturc, Sri Nagaraj rcquesm that
liberty be wzwd to the petitioners eitltuar ta file a
pubic itztazmt petimbn 61″ suit or to sack the
528%
Vu\l\nII\’ ur mwmmm mam Luuifl or ¥<ARNM"M(A s~m7;r-e 59%: M xmmmmm HIGH C<){J
. _ AA #égAJ_A%%jA
6
petitioners’ imkradmcnt in the public:
interest: litiwtiom. The pctitisncrs
mnercise the liberty, ifit is otherwise
dosoinlaw.
3; Subject to writ
petition E as 7cc3_t«s.;_
% 1 Sd/-7»
Iudgé