High Court Karnataka High Court

Sri Puttamadegowda vs The Principal Secretary … on 25 March, 2008

Karnataka High Court
Sri Puttamadegowda vs The Principal Secretary … on 25 March, 2008
Author: Cyriac Joseph Malimath
IN '1'HEHl-IIGH coum' or KARNATAKA AT BANGAL§R'fl§4  '~ 

DATED THIS THE 25'"! DAY 09 MARCIjI'_2'0.C;J8  "  " ' 

PRESENTH"

THE HOWBLE MHCYRIAC JOSEQ-__I, '€}I;iIEF.JfiS'I'lCE-: VA» '

THE I-!ON'BLE MR.:qUS'F§flE"-'V.R.*V1..'MAtIMATi%
mgr!' gmmon No§g«_aL,_z' 'A : ;%g::§ - gm

BETWEEN:

SriPuttamatlegowc1a ':::,;   

Slo Late Channe   

Aged about"-65--ycam,* .f~ %   '-

R/a      

Channapamakluk, _  " 

Ramanagasa District.' -   '  PETFPIONER

 Adv.)

RN93  "

L   1. 

-- Govérnmcnt of Karnataka,
' u.Revcn11::- Ecpartment,

.    Sbudha,
'   Ifiapgéghrc - 560 001.

'.    Depu1y.Commisaioner,.

" "vR - District,



3. The Assistant Commissioner,
R  Sub--Division,
Ramanagaram.

4. The Tahasildar,
Channapatna Town.  .  'REISPQNDENTS;-._.&  :;_ A

(By Sri B. Smeenivasa Gawda,   V
This Writ Petition oomjttg upt-foe.  day, the
Court delivered-the following)»   %     " 

 

CYEIAC J0§_ElPl-l<.(}§tll7.;_j%I['=VN'K--' ~ tell' i; V
In    the dispute is whether a
mad should 1i$¢~..§onsVt:-uctli _  Sulvey 110.126 of HanJ.yur'

  Nio."i'?4_..of the same village. According to the

13etii:iofier.L  order of the 2'14 respondent --- Deputy

Survey No.126 of Haniyur village was

mservedo .4i”for”‘eoris’trucfion of the road. It is alleged that now steps

4 tal-ten to construct the mad through Survey No.17-4. To

the allegation, the petitioners have produced

Mahazar. Annexure-S Mahazar shows that the

villagers wanted Annexure-J to be cancelled/Ian if the _ is

constructed through Survey No.126, it would be

the public. However the petitioner s_uya»_that_.’t”he

the mad to be constructed only ii

disputes cannot be resolved undef’ >

the Constitution of India. ‘_ is__not’ of the
Court under Article-226 t§ it decide the
alignment of the lf th.e:i’ objection to the
construction of Iiio-.-1:’A74 of Haniyur village,
it is for him tg authorities in the
ouch right, the writ petition is

iiiii 55/.

Chief Justice

Sd/-jg
Jud9’3