A "i 2
1. The Executive Ofiicer,
-1...
IN THE HIGH coum OF' KARNATAKA AT BAN(}A_LORE
DATEI) THIS THE 2% DAY 01:' })ECEMB1f;I-?Q §£'i§():8vv.,
BEFORE J ukfi
THE I--:0N"BLIs:. MR.JUs*rIr.:E i2;«.yi..«MAL;i.§1§1'r1k«' A
WRIT PI::'m'ION No. 1476.3' 4;)?
BEFWEEN: A"
1. s:i.s.Hanumant:;.1ppa,%" % - ~
S/o Mahadcvappa,.TAgc-d ycars;
2.
S/0 56 years;
3/0 Mai33~d¢Va9Pa¢'%'A%%_ % %
Aged aboutéifi. years; "
4. sfi.s.a4a;1;gpga, A
' S,' Q Maiiaglévappa,
I' about' 4-!3..yeam;
" % k . Beliudi Village,
V' Hai'ihar; D%avm1ag' are District
- . . . . PETYFIONERS
'{I;gE7 $RI.JAGADfiESHGOUD PATIL, AEJVOCATE.)
Taluka Panchayat,
Harihar, Davalzagcrc.
\fll<~
of the property house-Est
1\to.336/ 1 of Beuudi Village, D .
I by virtue of the impugned notice dated
"4".'i"I?}'.1d;';2®8 vidc Anncxure-B directed the petitioners to
4: qégaofish their construction since the property has been
2. The Secnetaly,
Crrama Panchayat,
Befludi, Harihar 'Taluk,
Davanagere District. _ "
(BY SM'I'.M.C.NAGASI~IREE, HOSP.) " '
-at 1- 3».-«,1-"
This Writ Petit:v;('_)n,_is 1l1_id{fi'_AI'EiC1eS 226 and
'22'?of the Constitutioir cf India to quash the
notice dated I7.IO.2()O8I'+It)'.I'§III.-*,"~.. by the 2""
respondent at _A:1_:1exui*é"~D; the respondents
to consider theirep1y}€re3presentatioz1.dated 18.10.2008
submitted. by at Amxexmes ‘E’ and ‘F’
and dirmtz’ the: °1*es;50ndé:i1ts”‘not ‘to’ demolish the house
building%..Khaneéi1;3.ma;iiV.__No.’336;:1, situated at Beiludi
Village; of Ha1*iha;’,’?Dava;n_ager¢ and etc.
This ” “for pre-Lima’ ‘1na1’y’ hcarln’ g
this day, the following:-
wQaDER
‘ ‘:1″h:;V :v’o’t:”tt1e petjtionm’ is that they are the
£1;—-
m’a’tge”m’ justice. The learned counsel for
relies on the statement made by the
th.et:’house–}ist has not been maintained. This would
“the another gound to be oonsideted by the
.. 3 ..
constructed beyond the permissible limits. in response
whereof, the petitioners preferred representations vide
Annexures ‘J3’ and ‘F’ dated 18.1Q.”2t)08.
Notwithstanding the representations
respondents are proceeding to K
Hence this petition. t V» V’ A
‘2. In terms of
respondents, the hsve’ their
representations to not been
is ju1H1’st”and necessary that the
respondents ‘ eonsider the representation before
any, orders to do so would therefore
that there is no vilfi map at all
:4-~
…§..
respondents while oonsiderixlg the zepmsexltatiotms of
the petitioners.
3. For the aforesaid reasons, the “are
directed not to proceed further in the mane?’
until the representations vide An: tsxuzigs aha V’
considered in aocondance with 1$v.s__r._
Demolition of the no1′:
take place until the in matter
of consideration of méfi
{ 1 Sd/-E
Iudge