EN TEE HIGH COURT OF KARNATAKA AT BANGALORE W.P.N0. 9568 of 2069
.1.
av me HIGH comer or KARMA TAKA A T saweégfssgs
DATED THIS THE 17"' DAY 03' 5PR1.I;%;"2'OQ9I: _
BEFORE
THE HOAPBLE MR: »'fJ.'KfP)-'_l' 'TfL'-- ' J.
wmxzo. 9568 oF%2od9
BETWEEN
1 SR: c: R MOHAMMED=JMAN3 MQH:N;;a,b:'w_
AGED 54 YEARS 32:3. LATE-C A:_Bf)UL' s§;2_;--::rve.,
occ BUSWESS
RfO.NO.193,i'1,HO8AMA$iD|'ROAD,'
BASVARAJPET DAvANGEgE_5'72a.Q1 - ~
PE'T$TiONER
AND _ V __ v_ __
1 THE'SUPEJ-§1B1":fE;~:DE:x:_*r"c§-' POLICE
E)A'JANSE£RE_ ; = _
2 5 ~ THE cV:HcLE"PCLt¢E wspacroa
.» « :3'A\rANeER--£;< .F..).tSTv
i..mxvf;a:x;csERE
' .- f3 T '=g<':=';m£ér2
A 'v~!3{{":1ED .¢.gB€3%.'JT 49 YEARS SIDS KAFZIBASAPPA
C}C€3"-HMBER MERCHANT
T=...'ENA§'§E"f' IN DJNOJYSB 8: 1737
4 * EV Wfiififlfi NEW' BAMBQC) BAZAAR
.. DEJANGERE 577 001
" éSOMASHEKAR
SIO.BHEEMA,F*F'P-4
AGED ABOUT 46 YEARS
GCC BAMBOO 8: POLES MERCHANT
TENANT EN DiNO;1756 & #5?
W WARD, NEW BAMBOO BAZAAR
SAVANGERE 577 O0'?
RESPQNDENTS
(SRL HT. NARENDRA PRASAD HCCBF' FDR RESPGNDENTS )
IN TEQ HIGH COURT GF KARNATAKA AT BA;-'VEGALORE W.F.NO. 9563 of ZCIDQ
IN THE HIGH COURT 0}? KARNATAKA AT BANGALORE. 'W.P.N0. 9568 of 2309
-2.
THIS W.P. IS FILES UNDER ARTICLES 226 AND 22? OF THE
CONSTTTUTION OF INDIA: PRAYING TO DIRECT THE R1 AND 2 TC) TAKE
ACTION IN ACCORDANCE WITH LAW PURSUANT TO COMPLAINT,
LODGED BY THE PETITEONER VIDE I-'\NX»A, BEFORE THE 18? AND 2ND
RESPONDENT OR IN THE ALTERNATIVE CONSIDER THE SAID .C{'2.MPI,,A§NT
AND PASS APPROPRIATE ORDERS IN ACCORDANCE WITH L’AW’.- .
was WP commas GN FOR PRELIMINARY H53,-fiaaréxéé
THE COURT MADE THE FOLLOXNINGI
The petitioner in this ptétitiiéshnh hag;_..’:},;oughIt~:4″foIf’~.3
direction to the respondeh=t§;”~I ahd’ .2’tci’V-=ta’Vk§TVVé:§tion
accordance with Iavtr;:4;3ursL_:’alhtg;§fnpiaEnt,T’IoEIged by the
petitioner v§d_e Annexure-A,?I :iaTts:s It13.13.2003 for
extevhdihgtttfég tctthétvpetitioner, on the ground
that, Tw§thoL:t’ Vjbtsstificétion, respondents-3 and 4 are
Int;.erfe_rIn§’»~.I§th”h’Is .§:>e;a.It:efuI possession and enjoyment of
schedule property.
_”‘:'”VA!§’s.=,V~’:”3r:Iy grievance of the petitioner in this writ
fix:-titiéh that, petitiener has wbmitted his
” :*epre§:-;entation- cum» Vcomplaint on 18.10.2068 fer
AA”@§><5tension of protection to the petiticner an the ground
that respondents-3 ancg 4 are interfering with his peacefuI
IN '?}fi- HIGH COURT OF KARNATAKA AT BANGALORE \3«'IP.Nr:L 9568 (Ff 2389
EN TEE HIGH COURT OF KARNATAKA AT BANGALORE, W.F.Ne. 9563 of 2009
,3"
possession and enjoyment of the petiticn schedule
property. The said repreeentatiom cum- complaint given
by the petitioner is not considered by the respeiicfents-1
and 2 within a reasonable time. in View of neteny
decision on the representation given _tiyrbjtheiifjpetitiiener
within a reasenabie time by :2, ”
petitioner herein feit nee’e:-zeéteted to
petitien seeking apprepriatefiireetien, as supra.
3. i have hearc§_ ie_a;§nj.ejt:i”–iQc’_;cipi’1:a_eei appearing for
petitivener –!eerned:”Gevei’nment Pieader appearing for
reependents. _
it 4. Afterearetul perusal at the materiai available en
‘ V:V”rece.rAgj;.it./’emerges that, in fact, petitioner has submitted
repreeentation- oumw cempiaint dated 18402088 to
thie~~reependents end the same has been duly received
V’ V. ecknewiedged by the office of the respondents-t and 2.
But the said representatien- cum eompiaint given by the
petitiener is not considered or taken any decision in the matter
IN THE HIGH COURT OF KARNATAKA AT BANGALGRE W.P.Ne. 9658 of 2009