Karnataka High Court
Sri Krishnakumar B A S/O Late B.V. … vs The Commissioner B M P on 12 December, 2008
IN THE HIGH COKERT 0;: KARNATAKA AT J' .A
DATED THIS THE 12m my
BE:f9¥%g I ~
THE HONBLE MR. JL:$3*fi:§::E
WRIT PETITION NO;*'1.S525""'& j1_'$825 o§*2oo8 {LB-
" %
: SR1KRIS}{I~E}§riiJIv1.A£?B';.A V V '
3/Q f;,A'I'If7 3 "*3?-A1;3HW5TH;'§N:%:RYAN. '
fi.GE£Z'«L:"$2 *5E;m2s" * ._ ._
I2/r:i2...NO';12"
hs:'UN1sv¢,s;:»§A?PLA GARQEN .
C'}€AM,!£R£:J?f'T"~ _ ' -
B5;-f§IGA_L.A.12
~ ?fifJ?§IS%',§:.MAPPA GARDEN
' ~ C}HAE\éijAR.»¢:J'*PET
B;s:N§~§€:LiZ7jRvF;iE+6GQ18
ix.)
PETI'I'EONERS IN
BOTH ?E'I'I'I'EC3NS
. " ' 43;; Sri 5 raf 'R RAJAGQPAL, ABVOCATE}
' : ; ma COMMISSIQNER B M P
BANGALORE
Ix}
THE ASSISTANT EXECTUIVE ENGENEER
BBMP WARE} N849
BASA\iAN1'%.GUDI
B§sNff%AL(Z3RE--56G0}9
RESSFCBNDENTS EN
EOTH ?'ETI'T'§ONS
{By Sté : I{.N,PUT'?EGOWEZ?A, AEEVOCATEJ
\"?.~--
"3
4:.
T§£ESE WPS. FELEQ UNEDEP.' ARTICLES 226 85-212'? GP' 'I'HE--.
CiC3NST§TU"?i€3N OF INDIA PRAYING 'THE
RESPONBENTS HEREIN TO CON173IDERT"v 4_ 'I'}'iEERj
REPRESENTATEON AS PER ANNEX--?'_3, §-£HA£%§I}?_ 1'2?[."2._0Ge'3,.
2i.i1.20{}8 AN3 ZZ}.}1.2CvO8 AND DIRECT? _ .
TO EXTEND NECESSARY MD AND AS'E?aI'1"":NCE (£33: A DEPU'F'iN(fi
me 'Gr:")"R.POF2A'?iQN'v.
THE1R WORKERS EN EXECUTiE€G"i-'.HE WGRK IN TERI*%I_S"O.F "THE " L?
PERMISSION Aeeoemzo IN 'I'§~EE§,Lv£iiT'§'f:1Ii'"£)fE'§"~3ffJ.i0,2008 AS
PER' Aweexmi '
These writ. petifiens, for pxelinaixlary
hearing, this clay, the made__tf;e_»foiIeWing:
finotioe for respondent
No.2. A '
2. for the parties.
of___t;he petitioners is that they are the
o1§rfie1?e--.,§i:e 'possession of the property bearing New
1§a'o.'S4~] 12) situated at Muniswamappa
' . VGa1'd'en, Chamaraj pet, Bangalore.
representation made on 15.12.2007 and
__"--«T«'--'s1:1bseAc;uent representations, the corporation passed
'4 for removal of the slabs and to put up steps.
Thereafter, when the petitioner attempted to do so, it
was amtated to by the neighbours. Hence present
%W
petition to direct respondents to "
representation and furtherr I-to"
assistance in execufing the \sia'o1_'1§~--_Vi'n ef
permission accorded on V . V
5. Sri.K.N.Puttegowda,*""ie§§Jeees:1._Aeotii1se1" for the
respondent submitteei # ' would
consider the, the petitioner
and in 30.10.2008 to the
extent: « is permissible under
the counsel, I am of the
Vthai;it would be just and necessary to
not only to consider the
but also to ensure that the permission
them on 30.10.2008 is duly complied with
letter and spirit. The same having not been done as
: detailed, and in View of the ineonvmfience being caused
Ito the petitioners and others, it would be just and
necessary to pass the follewingt
flm
ORDER
The wrif. petifien is
directed to censider the ‘daté§ 5_..12.2’
and 21.11.2003 and ru:n:h¢r}za exiend and k
assistance as mquirgti it?” ‘to (F§Xfi’Ci;t6 the
permission dated 30. corporation
themselves wjt;h§ :1–_- a fmm the date
of receipt (2332 ‘
Na; m:;s% ” A
Sd/-
Judge