IN THE HIGH COURT OF KARNATAKA AT EANGALDEE
DATED THIS THE 07% DAY OF DECEMBER;'_:'2'O'1'£);-if:E A _
BEFORE
THE HONBLE MR. IUSTICE,H.N.1§'-EzXG}\MC)»HT%\1'J
¥9i¢i%'§7éR19791/20C§7'{i;B»RES)' A
BE I W EEN:
1. SR1 c.R.sHAMARNA j; '
s/0 LATE DR_c.s;RrEEg:*A RAO T ..
AGED ~
2. SR1 VENKATESH "
s/0 C.R.SHAMANNA_ H E
AGED ABOUT 33_YEARS * 'j-~
BOTH ARE RESIDDXIG AT' ' - V'
N012/3 , SIDDIVfl\EA'{.A}LAV LAYQ V.
EANAsHANT;AR1.1T1 S'I'AG_E; '
B£xNGPxLORE*5(§0AO8.5- " ~~~~~ ~ ~
= (By SR1". E1.:H.;KALz5fijvGI; )
R <_'1-. _sT;ATE OE KARNATAKA
REPRESENTED BY IS REVENUE SECRETARY
DEPARTMENT
* R __ vT.DHA1<IA SOUDHA,
' E R BA1$TGALORE.
Eu...-
7""
1
"PETITEONERS
2. PRINCIPAL SECRETARY
HOUSING AND URBAN DEVELOPMENT DEPT.
GOVERNMENT OF KARNATAKA
VIKAS SOUDHA, 4"" FLOOR,
BANGALORE
3. ASSISTANT COMMISSIONER 3: MUZATRAL _ T? '
OEEICER, BANGALORE SOUTH RODIUM BLOCK
VISWEWARALAH TOWER, " I 1.
DRAMBEDKARVEEDH1,
BANGALORE560 om.
4. SR1 ATRAIVIASWAMY " '
PRESIDENT,
IOINT LEGISLATIVE C-OMEJIITIEE M Z
VIDHANASOUb;.1eIAR11ee"'"'_. .,
BANGALORE? ~ ~
SSSS H '- 3 ~ ~ _ RESPONDENTS
(By SR1 I:}M.N'ATARAj;AgVADDILAG.) '
THISVV 'NR1TV'."vE:?ETITiQN" FILED U/A 226 8?; 227 OR
CONSTITUTIQN. OE {NDIA PRAYING TO QUASH THE
PROCEEDINGS PENDING BEFORE THE SECOND
" «RES-RONDLENT AS"PERS1ANNEXURE~E AND ETC.
V VVThiS._ p'etitiO_j.1 coming on for hearing this day, the court
rri'ade'AOthe fO~1--10wing;
ORDER
, “”_.In this writ petition the petitioners have prayed for a writ
A the nature Of certiorari to quash the notice dated 17.11.2007 as
J’.
found at Annexure~E issued by the Under Secretary,
Development Department.
2. The impugned notice is in reiatioii to siiow c:iiise’éis
to why the khatha in the nanipe-..__of piet.i_tioners
revoked. Today in W.P.No_,i3548{2ii:Gtiitheirhsthziiiriithefiname of
the petitioner is set-aside to the third
respondent for law. In View of
this deVe1opn:ent:;_ tile prayeriin th-i.s.i*wrVit petition will not survive
for consideration. So also _thei’.in1piigned’19_otice at AnneXure–E is
n0n–e=st in the eye of law; Accordingiyithe Writ petition is
hereby disposed ii
a’):I(2s”K_ ‘
Sd/–
JUDGE