High Court Karnataka High Court

Chandrashekara Karkera vs The Commissioner on 19 February, 2010

Karnataka High Court
Chandrashekara Karkera vs The Commissioner on 19 February, 2010
Author: Ram Mohan Reddy
N no 

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS THE 19TH DAY 0? FEBRUARY, 26 

BEFORE

THE HON'BLE MR. JUSTICE RAM  

WRIT PETITION No.6 OF  Iialmézsi  

BETWEEN:

Sri. Chandrashekara Karkcra. 
Aged 53 years. V   

S / 0 late Narayana Kan(:ha'n'._T " '
Near Canara Ice Plant. '
Kudroii, V  ' 
Mangalore »- 5725  L . AV   

D.K.      "     . _.PETm0NER

(By Sri.  'l§i*zwa1'  'Adv-.} 
A N D . _ . . .

1. The (3"().z_T1VtI1Vi:-:.Vé)ir_31.fie'1*;" 
Mangai 0'1'r:_ C i.ty'-- Carp oration.
.. «Marigalore 4575 003.

' * .. _I\/E angal.Q1'e Urban Development
V' V _ Aa;thQI»i€yf.,_ Urva Stores.
. " --._Ashekvv.Naga"r.
'  Marag,aio_ré - 575 006
"Rep} Bfits Commissioner.

    Malathi Karkera,

_ "Major.
' ' "W/0 Janardharla Puthran.
R/0 K.C. Road.
Kudroli.
Mangalore »~ 575 003. g .
gfix



4. Sri. Panduranga Karkera.
Major.
S/ o Chandappa Kotian.
R/o K.C. Road.
Kudroli.

Mangaiore M 575 003. ..REspo§ir;i«;N*rsd or  H

(By Sri. M. Vishwajit Rai, Adv. for R.3"&  « a_ 
Sri. S. Vishwajith Shetty. Adv. for R.1'3._  '

This Writ Petition is filed  Articles'
of the Constitution of India praying t'o._direct the R51 Vaxhd 2 to
demolish the unauthorized" co1«1_str_uct'i--oi1.t'made by the R3

and 4 without: leaving set bacictarea .-ofv"'3./.:'xiTe_et as provided

under Municipal Egiveelawis.

THIS ;t'>EI:i'*rio':\i?--.  =-FOR PRELIMINARY
HEARINGM ii§%'i~gsR'o;;z»P, '**I'.H-IS DAy...frtiiE COURT MADE THE
Fottovvmo --: " ' " "  '

d,eofiDER

._..._.w

  thewsubmission of Sri. S. Vishwajith

AS'h_et't_y,x  counsel for the 18* respondent ~«-

_Man'”ga1o;_’e’ -City Corporation that the petitioners

it .c’ore.plaifi’t has since been addressed and action initiated

.’ Section 321 of the Karnataka Municipai

” Corporations Act, 1976. and that the proceedings would

fit

be conciudcd in accordance with law, nothing furt__1f1e1′

survives for consideration in this petition £u’ici:”«._iS-_

accordingly ciisposcci of.

‘i ‘V.’ 4

KS