IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 26*" DAY .auQL{éif
THE HOWBLE MR. Jusmrgg Iissifax
\'
THE HON ms' "A.;j§§BQPANNA
REVIEW
BETWEEN:
1 <:.PU1'i'ANI3fi..~'V.V."" ' . '_ *
SI '?x..1=AT§3 "G€'E<LfiP?fi '
A¢::ED'A8.<3':fU 62 mags
2 G PAJANNA
S/O; 'LATE (}I.JLM?Pfix-._ 4
A(3ED"A_BO_UT 58 vzags
BCYFH ARE if/..A'T1' NAGAVARAPALYA
4 ;c VRAMAN ~hIA(}AR, POST'
'a3A;£*iCum.LORE -- PE'rmoNERs
_ :"(;3y Sri: N VASUDEVAN, mV., 3
1 A.JA';rARAM REDDY
n T 8/0; LATE C ANJANAPPA REDDY
~.. ' 5.0.29 ABOUT 50 YEARS
" E/AT No.2/1, 3121:) MAIN
6TH CROSS. HOYSALANAGAR
BANGALORE .. 560016
THE CHIEF SECRETARY
STATE OF KARNATAKA
VIDHANA sounm
BANGALORE - 560001. '
THE SECRETARY T0
GOVERNMENT DEPARTMENT
OF' LAND AND REVENUE
STATE OF KARNATAKA
ms. BUILDING §
DR AMBEDKAR vmmzmx
BANGALORE.~O1
THE SECRETARY maovr ' V é
STATE OF KARNATAKA
DEPT 0F;HOi;£S§NGV'ANB3 URBAN '- "
DEVELOP?-!EN_T;'. 'V " »
M.s.Biu1m'1NG J V-
1312 AMBEDKAR vim);-11~ '-
13mt:3.Az,<j§eE -- '-
'1':'~'zE 9390??
URBANDISI'RI(3T'-- S "
1-:.c.. R'Q_AI3_ Q
BANGALORE
~;i'HfEV.1:1~w'HSi.L'Ix)vAfi ««« ~ '
_ 'EEANQEALQRE EAST TALUK
A _ %.B :wc3a}LQRE.. RESPO-NDENT8
' ' {f:"gy§?$1.i1'vtA.D.VIJAYA.A(.%A FOR 12.3 To 6)
_ ""I'hi=3AR<-Mew Petition filed 12/0 47 Rule 1 of CPC. praying for
_ of tfze: Order dated 15-07-4003, As per ANNEXURE Al
"made: in the WP 8535/2008, and recall the same, and dismiss the
é 8535/2008. in the interest of justice and equity.
VlRflA.J.. madethr: following:
'E
312$
Heard Sn' N.Vasudcvan, }'
pcflhonc' randfiri A.D.V1]aya" , (3u"vr}:1n'
far respondents No.2 to 6. Shag, azrii
dame” flan mm to msponden::a’%%’2.k§o 6, thg ,,.¢amae1. ofthe .
first rcsporidcnt is not 3; . ~ .__ ” » D»
with consent. ._ Aha
2. not parties in
W.P.No.8535]0;?._:({§1§£. REs@~ ;5iL}§’iAu§jg;gh’caeme to bc disposed
nature §:’«9ubnc%:ga;%gest%hifignfion. The same was disposed’
of by Ana by It appears to us flzat
by respondents N93 to 6 without
foikwféifig process of law:
[V “gig is fbund that the afomamcz lake has been
” upon by any person without having
” gm authority of law, then appmpriatc action 1::
getthcmtevictrzdshallbetnkcnbythc
respondents without any delay.”
3. On account of the afamcsaid
mspondcnta as: stated to have f£:hé..
pefitioxltrs that they should tfifintsgivaia
construction which they have.m:a__gic
land, failing which they mum’ vmek.
This om! threat has xt:'{&é:vué?Vvpetiti:rIa,
aims it is said to have demmmmg’ ‘
the right or of
pantie’ s ” .3, we are of the <xms:ida:md'
opm 1011' inc»: mqu3zes' only an be claufind'
'V We do so. What we really mmt was
would take action against thc alleged
with law. That is in say that the
If anyone has made o9natruct1on' 3 without
'».-=.*.:.&i¢:!1oxity of law or without my proper mt! lam]
''~ opport1u1ityofhea1ing,thematl=rshallbctnkcnupbythcm
7%