IN THE HIGH COURT 0;' KARNATAKA CIRCUIT 3353;}; Li? _
GULBARGA
DATED ms THE 19m my on' AWIIST 20G8% %% F 7
PRESEN'I',* % V % _
THE HONBLE MR. JUSTICE
THE HON'BLE MR. ar3?:)wDA
L
BETWEEN:
VENKAT RAQ % %
S/O. GOVINI) RAD 3%{ULKARI*I.i
A{}E':8'7 YEARS, . »'
occ: BUSINESS,
12/0. KUBA PL;::'i',_ " t
.....
GULB”A_R’GA_ ” j
” _ APPELLANT
(BY SR1 S.’K,. ADVOCATE)
: ‘ . ‘ A
if.’ ‘si?AT§,*§ 01? 1€Ar<:NA'rAI<A,
k '.VP¥;_IBL£C'WOi{fKS §EPAR'I'ME'N"{',
, 9 '=.%,'is»£;,'s. _BUH.I1¥i'NG,
F€';'§§:iI._ BY rrs SECRETARY,
A A BA1\3"€}ALORE.
2: DEPUTY COMMISSIONER,
%/
GULBARGA, MINI VIDHANA SOUDHA,
GULBARGA.
3. ms; EXECUTIVE ENGINEER, . ~
AU’l’HORI3ED omvxcme 1»-ma AU’rHox2r1*x’,. é
JEWARGI ROAD, . i
GULBARGA.
4. THE SUPERINTENDENT 09 POLICE.
GULBARGA.
5. THE CORPORATIGN cm e§%%.%f:;ULmR(}:=;.k$
REP. Bvrrscommissrorma.
6. THE URBAN DEV£’}L(}§Z£’IEN€EfA A;JTHc21éi*:’1<..%…..k. ' %
GULBARGA, % A
REP. BY ITS COMMISS}ON.ER:V..'i'.'j '
7. HARSHA GUI?’FAA” AV 3; ‘ _
N OT IUNER’, ‘
AGED: MAJOR, . . V
occ: INCHARGE3 REGI0NAL.c’oMMIssIoNER,
MINI VIDHANA SC5’Uf)HA’, _
MAIN ROAD. V
B5N’$ALO{RE. %%%%%
3 RESPONDENTS
THis.w.;a..TAIsi’:?1Lfip(AU/s. 4 01? mg KARNATAKA HIGH
COLIRF ACT’ VPRAYING: TO SET ASIDE THE oanm mssm
1:NrHE: WRIT”PE?I’ifI’I()N NC1.4{)I55/2008 DATED 13.3.2003.
a: Writ coming on for cmiers this day,
‘ J, dcliverw the followiztxgw
JUDGENT
The appeal in quesfien is in respect _ef~ ‘Seine. ‘4 V
subject matter in o.s.No.:e3/2003. Tine ,s’i;it’ -ie’ ¢.deer’eed_
against: the respondents in respeci -pf psfayer V
injuncts the respondents from deII1o1iem’;:1’g.V1;he” in
questions without due process’ f3–aw§_fV 3; j’ ‘
2.’I’he Appellant had writ of
prohibition against the
structures under the evithout following
the procedure j The appellant had
eeught for ix1te1’iIe’pede§’ agei;1e1ei:_4t£Vie’;espondents. The learnw
Single Judge _ fin interim order. The
appelleiit» copy of the interim order.
hfonttzeiese of the eeunsel for the
a§§’e££ent for interim order is rejected, still we
f’1:’ni–!ii:?;et:_Vi”z}.i;’1g tfiefivrit appeal is unnecwsary. The Appellant
-teiten decree frem a Civil Court against the
from demofiehhxg the \ structures without
the law envisaged in the n Act. The
appellant can successfully execute the decree __ _
apprehends that there is possibility of demo1itica:’;.’..¢A_: 3
view, the LA and the Writ appeal are disn§:§}ss<§d§A. ;jEt is
that the appellant: can successfuI1y.4_resist_v_"i}1e
before the cxecuting Civil Court is all
rights and remedies available " N