High Court Karnataka High Court

C Nagaraj vs The Bruhat Bangalore Mahanagara … on 4 November, 2010

Karnataka High Court
C Nagaraj vs The Bruhat Bangalore Mahanagara … on 4 November, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
OATEO THIS THE 4" DAY OF NOVEMBER, 2010  
BEFORE A

THE HOi\E'BLE MR. JUSTICE ASHOK 3. HINCH-E(,4§E.R1"E--E.::: .

WRIT PETITION No.38268g20i.o_<;_(,!,,,B,;§_;i;»,i,  4'   E» O A

BETWEEN:

C.Nagaraj,

Aged 35 years, 

S/O Late Chikkamuniyappa,   _ _   _ 

No.16"?/3, 'Lakshmi Venkateshwagra N_iiay.a'    _
Channasandra Viliage, Kadugodi Post," 2   _ 

Bidarahalii Hobii, Banga'i'o_re East'Tai,uk',-jf._  »

Bangaiore.  '      A '   Petitioner

(By Sri Viveka€n_and Advocates)

AND:

1. The Bruhat Banga.iore"M_ah_a'na.gara Paiike,
N.R.Square,.VBanpgaloiie. 
Repifesented by its' Commissioner.

21, "The"'Assistant.Executive Engineer,
 Bruhat -B_a'ngaiore Mahanagara Paiike,
As~KadTugodVi'--W'arfiiiidahadevapura Range,
Ma,hawdevap'.'u--ra',= Bangalore.  Respondents

“{:By’§ri Subramanya. R, Advocate for

Ashokfiaranahaiii, Advocate General for R-1 & R~2)

“E”i”EfIVi1sE””v*’._rrit petition is fiied under Articies 226 and 227 of the

iV.”_’-..:COns_titut’ion of India praying to direct the respondents to refrain
~fi*o_n’i demoiishing the structure within the scheduie property;
anrietc’.

it ” This writ petition coming on for Hearing, this day, the

Court made the foliowing:

QRDER

The prayers in the petition read as foiiows:

“a) Issue a writ of mandamus, or anyjotheir’

appropriate writ or order” directing. ‘-

respondents to refrain frorri

structure within the schedule property, am ». 2 it

b) Issue any other appropriate writ,’or’ori:Ieri:orm
direction as deemed fit-“in:thewcircurnstances

of the case,
in the interest ofjustice: it h

2. The pra},’ers..§_ai9e.’§rirtuapi_iy.._inethe nature of an injunction

suit. The ‘giranhtabie in the proceedings
under Article of India.

3. $_r_i the learned counsei for the
pi’eftitioAne:v=’:c.j£;uhrnitsthatwithout issuing any notice and without

foI|ow_i_n”g the:due-“process of iaw, the respondents are trying to

:ii\A.Vo/pemoiish of the scheduie property retained by the

-iifpetitiioner and oiispossess the petitioner.

Subramanya. R, the iearned counsei for the

. ‘hirespoyncitents submits that the petitioner has encroached the

figfi

3
Rajakaluve portion and put up the construction thereon. If the

buildings illegally constructed on the Rajakaluve arenot

demolished, the storm water drain shail remain

endangering human safety, particularly when the

so contends Sri Suhramanya.

5. Whether the petitioner has e’nCi’oached..’:

Rajakaluve portion or not is a dispiite”d…questio_niofl’faAct._,”which I * it

do not propose to resolve in the proce.ed’i’ng’s–»ipnder’Article 226 of
the Constitution of India. The ends be met by

my reserving the libe_rty,__ to the”p’eti.tio:n.er.vto«.:ai’vail of the suit

remedy. To petitioner during the
period of the date of the disposal of
this petitionand ‘t4’he_:’ciate’~ oAf’v.th”e;VdisposaI of the petitioner’s I.A.
forJfemporiairyaginjunctioln/stay to be filed in the anticipated suit,

thisV’Cou’rt_ to grant the effect of status-quo for a

Zifiperiod of’.two w.e’ei§sf The petitioner and the respondents shall

–i.l.rjnain’tain stamsi-quo for a period of two weeks or until the

the LA. for temporary injunction/stay in the

. ‘antlicilpated suit, whichever is earlier. Needless to observe that

fl_”‘ail.i__th’e contentions are kept open.

flgii.

6. Now that the main matter itself is disposed of, nothing

survives for any consideration of Misc.W.9115/10 for vjae.?:fa§_iiii.g

stay. It is therefore dismissed as having become ~

7. No order as to costs.

MD