High Court Karnataka High Court

Sri K. Nagaraj vs The Deputy Commissioner on 16 February, 2010

Karnataka High Court
Sri K. Nagaraj vs The Deputy Commissioner on 16 February, 2010
Author: V.Gopalagowda & B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF' FEBRUARY. 2010

PRESENT

THE HODFBLE MRJUSTICE V.GOPALA Gou?:iA.f"%;'«,T:.'

AND

THE HON'BLE MR.JUsTxcE»--B,s.f_?AfTiI§I. " 

WRIT PETITION No.45o4 OF "2To1?'é)E 

BETWEEN:

V AND:_;j'"

Sri K.N'agaraj,

S/0 Krishnappa,

Aged about 42 years.

R/at No.83. Docidagubbi,
Bidarahalli Hobli,  _ 

BarlgalorkgEéiS£.j*g1uT;:'§V _  _
Banga1or$----_5{32  _   ' --  PETITIONER

{By S1-i K.STinTva1sa?a;"--ACETQJ 0  4' V

 1*.' «'I'ETe I)épL:Ly"Commissioner.

. rB.émga1Qi'<: {fban District,
 .B£51_n.g&1}Q .' ' V V 

V T _ 2. '"£'h"e Ch'iei'-Eixectxtixre Officer.

.  Zifia .Pa1«}chayat.h,
" _.BTa11g211V01'e Urban Ii)istricE.,

 ~ B:1'aga10I'e.

 H  'I'ahsi1dar.

_..Banga10re East '1'a}u}<,
K. R. Pu ram.
B211'3g211t31'e.



4. Tile E3ai1gaioi'e Development Aiiihoriiy.
Rep. by iis CO1'I11'}1iSSiOl1€}'.
Kumara Krupa East.
Bangalore - 560 020.  RESPONDENTS

(By Si-i Basa-varaj Kai-eddy. GA.)

=§=>l<5.<

This Writ" Petition is fiied under Articles
Constiiuiiori of India praying to diiieeiihe 715* i*es:.ponde:i11;"'i;o '

consider and pass necessary orders on the'rep;jeseAriiat.ion of_ih'3
petitioner dated 02.01.2010 vide i'\nri_eXu:re–M 'i,.o i1";.e"«._virrit

petition and further direct respor_1dentsg1Vand 2v-Eliot' 'Lo p*juE'up'g
any constructions in Sy.No._10~E§ of" Doddag;jui::_b'iv–i»…'£illage'_.

Bidarhalli Hobli. Bangalore izaszifljai.-.,ii; and_ft;1r1.i'1erv_cEireoi the
respondents to develop the said I_a_n:d,_£_is,a pa1"i§.« I01' usage of
public at large. ' " ' – 'A "

This_eP_eii’i,viVoh ifor.Pif_Ciiminary Hearing this day.
B.S.Pati1:.’ J ., i;h6″; fo.F_Eo’ti,{ii’ig:– _

0 gm E R

1. In this w1’ii.peiit;io:1,” pe.i.it.i()1iei’ is see1»:in.g a clireciion to the

1*c;’s3;po1*iL*.e1″:i. 4″-vDep&u.t,y Comniissioner, Baizigalore Urban

“i_i)»:’s:1frir.__~eV£. fjzingaiore. 10 Consider his representation submitted on

02.01′.20i0iii-de’j;;ii\r1riexu1’e~M and pass riecessary orders on the

–same.’° Bygtheésaid repi’eser1Ia1.ion, pei.ii;ioiier has 1″eqi1esi.ed the

“DVe;3ui’;y CorIin3.i.ssione1′ to reserve a ;3or1,i.ori of the ianci

._«i*;1’1e:1sduriiig 3 acres E0 guriias comp1″ised in E3}-‘.i\’o.iO6 of

~«’..:V’i3i3ddagL1bl:>i Viiiage of Bidarai’i.ai1i Hobii in Be::1’15_,>ja1o1’e 132131.. ‘I’a.lL1k

0 for the purpose oi’;’3a1’k.

if