High Court Karnataka High Court

Pasanna vs The Deputy Commissioner on 10 March, 2008

Karnataka High Court
Pasanna vs The Deputy Commissioner on 10 March, 2008
Author: V.Gopalagowda & Nagaraj
I-

W.A.N0l0D!'08

{N THE HIGH CUU H' 1' QB' l'..".l-!l'!:'.'!':".l'..A. A'? BAD" 'v

I. 
..........,.....

L)A'£'ED was  mm n.A.\: ow.n.A1-:c.t.H 2003, 

I 1,
PHESEPJ L
.J\, . 3. _ :5 7 " "  
 HUN :3Li:'. s'v1k'.u'USiiC'£-I 'v'.(.'_;0PA_LA G0_".'.'DAa__

  ivii€.JUS'i'iCE A'vEF\i.i 'rs:*A'un'*Ra.;'=_~A . ' " '

nu . nu:

.0'G0

l_:1l\:\l['.n,lI}'f n |u.u\'. V
.. 2 - --.

\l\ \\,

PASANNA S/0.BASAPlr'A,

AGED 50 YEARS,  
12/AT.KA1*rALAvA.~DI'\nfI.LAc:E,g 
HARVE HOBLI,_.   ., 2   
cHAMARAuANAGme.'t*zaLuxessj;p1s?1fmc'r,   API-'E.LLAN'l'

(By sz-i:1=.,ir.;.%v11s;':1A'1*L.§.-fix; 'npv. 'rfbtgv'siei;!.1$.A~i<ARuMBA1AH, ADV.)

AND;

1 'ma: 1Jis:Pu'1": Qumnnisaonmk
€j.'.HAMARAdANAGAR' lJlS'l'RlC'l',
._' AH_S1L,DAR

 CiiAP.AA'R£k|_AE4AGAR 'l'ALU K,
-..¢:HAw§.RAqANAGAR.

3 ""*'*1'H:«:"Ris:\ir:Nua: nusm.-;c'1'o1<
HAREIE 1-IOBLI,

 ..  CHAi.VlARA.JANAGAR'l'ALUK8sIJlS'1'Rl(J'l'.

 RESPONDENTS

b ‘P!-|.l-S \.R!l€!’l’ APPEAL LS b’lL.E.D UIS 4 OF THE KARNATAKA

main comer AC1′ Pl-!AY!NG ‘P0 SET ASIDE ‘rum ORDER nmrzu
12/09/2007 PASSED IN WRIT PE’i’l’l’l0N N0. 10358/2007.

3

V

~ -1-

W.A.NUl00/08

‘mas wen’ ares L is COMING on we
HEARING serous THE cou R’1′ ‘mus DAY, c;oPA;43″csg>v.?13A,d’ ..v_,”

DELIVERED ‘me FOLLOWING:

The correctness of the orderedated I’2.–£!VL:2O071’fpassed

by the learned Single Judge \\{-‘.;P”.No.t:1t}:3_£’>8/2′(AJ(§A7 (Knu-

,_e_x _ _eis.e .:’diseret}io1iiary” supervisory

Constitutiori of order dated 16. ‘1ii.”‘fiii3

passed ‘f’irst_ the basis of the report

submitted Chamarajnagar ‘1’a1ukt’/did:

reser4t_ji11ghAti1e’ S.y.1\to.b2/2A measuring 7 guntas for

he _pt_1bfie purpose of e road. to the vdlages, by

his ‘order ‘ thereby dismissing the Petition by

“‘—v,’L’sssigrIins:reasons at paragraph 3 of the impugned order.

.._«’is_’ched1enged in this Writ Appeal.

2. We have gone through the order of the learned

V’ Judge and the order passed by the first respondent

we do rm. urns any go-.. .ease…s t. 1_n_t_._.e_e with the

W.A.N0l00l08

RSF’