35;;
Km.
ibf TPIE HEGH €3fj}ijR:'T QF Ei_FsRE'i&Tf1i{?; fig? BJKNGALQREI
Dated this the 1?'h day Bf fiugust, fi£r{}9
FRESENT
THE HQN"B1..E; MR, P,:3,m:NA;«:,r;.RA;n:,. V
Aifi}
'1"'I~iE Heimm. MR, .;:;:.;f~:;'f-5:::E xi;-a,55ABié:A:»:._:'r--~
Wirii. ?ai:i:':ic;n .N.:;»,_ :92: 1 --s3fiiZt3O9»..fG;Ni'~Rf:v§34i :9.:'}z,1
EETW Efifi :
1 fr§a::1;i;::a11fi:;z«3'aj*z:
S;.l_"<:v d._§~§&§1~111;1é111ti2g£}5;:ja . _'
Agfid ::=«.;h::x:_1i: §;"§S'* _
Rfej' rp:e:.3a_ka_:.;uz::1--: ' __ "
C11ii1'?;a:}7u1'ga axisisjica.
~'5;:SE_3Zi£,fh11i£li33;i~ . '
V" '= Sfsj I Déféfiaraabbéiiéiil
. ' * .. _ ;%,g;§~éi.&:5;:iiu.t SQ yt-:-am
V' V , ii;;..'V1*s}$:flii'i;_*i_i'i;.:IIi
_ " --._Me:$L§:::i<:s:=:3fi_t;§Li:9:2 T5113:
' C11i?3,'%£x£i--i_.1i§g.~a {)i3':ric'£
2:3 stmnaaagmaiah
AA E3,/é:i firmjdlaiah
.V "figed about 151 year"-*3
" R10 Eéiarlahajli
Mr::};a2«:alm1u*:1 T2112}:
{j3hii:ra::1m"ga Eiisatrict
" V 4 Laxman
S} {:2 Docitiappaiah
U}
J54.)
E14.)
Aged abmit; ?'{} years
Rf cs Maiakaimuxn Town
Chitraézlzga Distxict
iii iubdul Bafimd
Si 6: fviahameti Kasim
Agtd about 53.3 yams
Molaizalmauu TQFWI3. ».
Chiixadtzxga Distzict I
{By Sri Siddaxwgdhafi, puj:g;:;';'~;x:m;x;¢:;:3'A' * '
The: State of Kaxnaiaiga _
Rapmscnted by its "{.";}ii£:tf A
'i¢:Iha3:1a Soudha T "
Eajlgalorzé
T.?f1 e (3142::-14V1'z:2"i$3;:=,:i;_§:»1:1¢:é1"--
Cl'whifi"t1d123"g§=3t' = ' '
C'11ii;.z:21tiurg'a_ " 4'
Tha V fi*s;eV Qfficter
,, ?£i.ZEi¥{3hE%jg'§;t V
,_ ..... ..'
" The. Cfficfir
Tc§§~:<ti'~vP§1:1§:§iayat
'?v§ Bepmirnent
V' * -- ..-*E3i1:1traa:iurga District
#3'
Ciiliirad urge:
Sri Jintgfihwara Ymraiga Sangim
Represented by its Pxesiziexzt
Malakaimtmu
"I § A. ; E?{1tii7i1:2:i£§:j:$T A'
Chjuafizuga Distlici ..5.R&$1;)11(i_.;:::;2:£s.'mfkIfiC1€S§V ;2:2';'__
the Consiifltfien cs-f India, pxgzyziaig fey &_d--in-":£.::f. . Vv ijafifitsial
mspozzdenfs to vacatt and d€L'fi1Gfi:'3'h.. ih»: =u:;a1iE*hr;1°i:3€;;d
btxiidings x::vei'}the rental
amoimt received by $116» 1fe$p0I1tii;3:1j:'~-5 "ff-:3m t}:ie::w1:-:,*:1et3 of ma
unauthuiiz/mi buiidings .fi'r;a1I:: .s:i2sig:'._Qf.{:o11sin1ct:i9n & iii}
away" - v - AA
This Writ §?:i':it;_im3 .hea_r:i1:1g thifi
day, SABHAHITLL;;Tmac1e:..ihe% f£3flow:i_ng:' u
T'i1xi3.Vjii:§§:;:'§fi{:vé5i._::§ii*ivvai:i:+w11 is flied hy the petitionfirss
st:sei::1:
\}
it 13 the e:te.:r:1f:.t_=.13t1'¢:rn of the pfitifimnars that No:
1?}: Siiliatgd at I-LR, Road (HaI;agai~Raya§i)iJfg3.VV"~
fi'i€313ka.i_m'£lX'13.§ has bean handed over u
Eeparimenig The sixth rgspgncienijh'ha$ p;:f_;1§.2 izijéizgifiééifigzcfi
scnnsmzsfion in the said pmmisesg R.t:t1:¥:"&$€niahLo:é" @333'. gives:
by the pciifinngrs, Nofice w::«:$. iSS:£IB{i by fig: ffalichayati
fh*iz::ia3+:a]11111r:.z§ far evic¥j3.1gV_ i§1t3.*i:i1'ti5;'2:iiS€§é§.._i11 i11ié"'u1§a11f110I*iZet:i
!:¢€_?C11pE.!iZiGI1 of that s:iXi:I: V__have 335%}; taken
3:: far far $116 tmatafiztryrizssd
acetzpaijma-V[. Therefore, the Writ
Peiiirixzzn :5 gig: =&:;:-Viijmg 'a::.5m:_: ":sai{:' 1-gzigfs,
§*3o'i:i<z":i_:% ':12'-{as isstifiri to $1113: zvzspcrndmstsg Lxmfled;
'V V' Cgjvexfifiiéizf .P§€1Yif.*Céi'fE§ has takm: Imficri fiizr
hézard the Ieaxfiaé 001112.313} agzpczarfiilg fer the
' saztzzi the ieaznazi Aciditienai Gavammani fsdvecatg,
Lzaarnexil CQEIQSEI appfiariag far that 'p€iifi£.'.I11i:i:t'$
" '2VVv$;l:.i.E31}ZtZi'i;f.f_fd firm? the sixth mspgfififint is in tmaufimrtiztzrtsi
« Qcertigzaiérgzn of the pmmrty beicsngng :9 Vatenfinary Beparimani.
V"
2.312% ti:r.:2»ugi3. notice had. been issutfid by izilrze Town
Moiakaimtmg in 2904, :19 stays have bacn t(::§:;x}'i%:§
gixih 1"%::$p011s:ie11£i from the unauthéfizad fiat: '
Cif}'9'fiI"fl}Zfi.€3:1ii land and; themforca °'n:£e:?c$s.a:r}%"'* _t:ii1':%:x:f£:iC;t;iis._. °i3--s=._=._
1's.3ue£i,
:5, The ieaiflegi. Ad::%:::§n.:a; Afivmrate
Sfibfflitififi that. ii}: :l:1_;3_3 ainzady taken
steps in tha mafia? Panchayag
respondent in thy:
yaar ;2;Q§’§4, _p;wJ§:;e::d£d, Hawétvtim the Chief
Qffioers ‘I’§m§2it:– has again given SEEVEEII
ciays Jgcyficc maprgndent and nexscssaxy 3t.e.p$
V’ *1I§?cz11i§§”A:.;:,;’¢,¢-}.Afa;3€§i=3:: .:-:;’;g’al;i:1$i the sixth responerir:-:ni: in aeimxfiantse
L3§&?”1fi1§}§§5i§.ifii§11$iy 1:0 evict the sixth raspendent fmm the
rzfiagifhoxizééi ‘i_:,_.”>»:::r:=:::1,ma%1fn;::11 ef the Gcvemmant land,
‘?”; _ _ 3~ We have given Carfiflll Cflflfiidfitlfiiifili to the
“§f:9!_rm23175;4:§f;:A_*;”:i£:::£ts 4:vf the lcatnfid <::913113§ti appealing for the parfies
afiqii 3{';:mt:§1:izE:d tfie: maimiai can mm'
\)
6
8, The matelial cm mccvrd weuid cleariy Show fiat the
sixth respgndent is in tmattthmtized 0{tz:I.1pat;}:}i1: “.V’ifz;§:=
Ci{)’§if:’fI’11I}?1!_’-Iltialllji and tIm>:,1g,h Town
hazi issut:-£1 noficra in 20534 for eviCfi§=1i”€.rf– issétgfiefitéeiifi,
124;: .-steps have hexn taken anti thg:
Pgddifianai Ggvemmeni Picadei th¥_9’C:4;rI:t¢;:ivé:§ “‘ii1i::.”j1ett.3:*” V
{iatexi 10.832399 pintilteed _ 1e ai:’t3¢:-id _ A.ddi:~_a:-naj
Govammegzi Advocata xécfiilzi that the Tawn
?a:1cri1ayafh, MQ3a%::3.lmur”‘ ‘flags fimtst-. :0 the
sixth mspunéeigt gacaie it is submitiesd
that axgfiéytiifiétig éa*t:’§V’§i:§i1»T.Vg1%£:;:2,§Vi’:i ‘Exit taken far evziééblng the start};
rc:5g3cw:1tje1:i:VV”fz1:2:;3_ ii: i:z:a1;f}j:9nLz£d occtzpaiion, In View 0:” that
said §i.1i:i>1I;..23ss2ie::*Ii; “$;iI§1CE tm: Ififipfifliifintfi have aimadgr mifiateé
39:39:: f<.::19 sgicfizzn Qf Eh: aixth rrzgpcrndent, it is lznxzecessazy to
:"ss_u.~:eé._@3;{3;-g§cifi.:a"ai:mfigns in '£11is am: Pefifion, Apazri imm
V V' _ recx:::%_%.j::g,__fi1e§. Qéubmisssion Cxf thé: Iearngd fidéiijgnai Gaveznmtzrzt
' }£é.vg:cat§'v.éi1at steps waazzlci be taken far evicticrn of the 3:532:11
_:*::.$§;:s:-:"1iir:1:t: fmm She pmmistrxsz in which ht? £3 in tlnazlfhorizfird
Qfiiiiflpafian and mat pnzceadings W2}: 'mi: mncltzded
« e:x:;3cd:ifiaous1y, pefitiensers are not entitled to any Spficiifilj
Q'
dixtciiona in this Writ Pemzjcm, Aemrdingly, fir W19; "
disspczzsed cf with the abwe Qbamvafions,
Endazx; '1?§:sfi'i%é" H
¥5;'z=:b Hofieaft: YES} Nb' -~ é