IN THE HIGH COURT OF KARNATAKA AT BANGALOREV.
DATED THZS THE 7m DAY OF' AUGUST 2093 I  " 
PRESENT
THE HONBLE MR. 13.1). D1NAKARAi§iV,'CE::E1f  _ 
AND
THE HONBLE MR.JUSI*1c§:'<v.G.SABm§£IT"a:   '
WRIT PE'1'IT1oN.No. .199'? 5.'/2609
BETWEEN:
1 SR1 c.S.:\z:Ijr.D1:{A:1é?PA.'j«  '   
S/O SR1'. C.'C';SUB.BAI1X}1A, *  
AGEP._53"'YE*'¥E?;$'.   "
CO?FFEE'PI.}§ANTER, _' .
FORESTv1Ew'jES'1tATE A. ' '
KANOOR_," _ V _. V.  
v1RAJPET'1jAma< 
 KODAb}U';"" "  PE'1'ITIONER
 N"EAT§.fmi)EANAm KAMATH, ADVOCATE. )
  7.1 'I'HE I).EPU"IY COMMISSIONER
--  T. , URBAN DIST.
" 'V BANGALORE
   THE TAHSILDAR,
K. RPURAM
BANGALORE. ... .RESPONDENTS
[By Smt INILOUFER AKBAR AGA. }
THIS W.P. IS FILED PRAYING TO
RESPONDENTS HEREIN To HAND OVER POSSESSION “OF .: ‘
THE PROPERTY BEARING UNIT NO. 5002 ON.__I_I”~.AI”JD Hi
FLOORS APARTMENT COMPLEX IN.:PRIlDEN’I’IAI§;f.t?’AV’Aj§
WITH SUPER BUILT UP AREA 011′ 15″61; SQ’;F’F._ ‘wITH.___’
MOSAIC FLOORING SITUATED AT KOD_I1~’iALLi– VILLAGE ‘V
VARTHUR HOBLI, BANGALORE EAST V
PE’I’I”I’IONER AS DIRECTED BY._Ti::E KARNATAif.iiv}’.:1″c’L’_1’y Hearing on
this day, SABHAHITV.-J., ma:1,d’evth:e fo–1iCwing_, «V ” ”
 C A _
ThiSx’W1″ii_ petiti’of1«.iS%f.11e–r,1 under Articles 226 and 227 of
the C0nStit11tiQi1″0f ‘hid.ie1″…Seeking for a direction to the
‘res orjidents to han”d~ov.eiv ossession of the To ert bearin
_ P P P Y
V.Unit.”NO.j5QO2 I1 and III floors of Apartment Complex in
V Prude.ntia1VPLi7vj’atiC1’ii7ith Super building up area of 1561 Sq.ft.
with Itiosaiic flooring situated at Kodihalli Village, Varthur
‘I:-_ifcI¥3nii§d”.BzaIv1§a1ore East Taluk to the petitioner as directed by
dfiemataka State Consumer Disputes Redressal
\.»>’
4. Learned counsel appearing for the petitioner
submitted that since no action is taken by the second
respondent despite the order passed by the State Commission
to execute the award passed by it in Execution”*l?et’it:ion,vu
No.17/2004 and Deputy Commissioner has arr,
order directing the second respondentflto e;i;ecut’e
per the order the Tahsiidar hVas_flnotA’tai{en any. steps arid V
therefore, the direction as soughtlfoprltin the” may
be granted. C
5. The leanqgd’ Addl;Goyerr1In€_nt..VAdyocate submitted
that the Tahsiidarv-‘1ia.séalreadytaken action on the basis of the
order passedpby Vbeputy. ::Co.mmissior1er, he has collected
Rs.26,Q_()0/_– inue::_eVc’t1tion’ of the award and balance amount
andmorder of the Deputy Commissioner will
be- . P’
Weihaye given careful consideration to the contention
tb.e__ learned counsel for the parties and scrutinised the
_ rnateriai on record.
\f’>’~¢
aiready proceeded in the matter and in Vi€W of the submission
of the learned Additional Government Advocate that the award
will be executed expeditiously, apart from notingdlrthe
submission of the learned Additional Government”‘Advo_Ca;te”
having regard to the above said facts, thatd.’_th’e,-‘
petitioner is not entitled to any other! further
petition.
Accordingly, the writ petition'”t»is d1sp.r_§_sed.’–= the
above said observations. V
 sd/2
aaaaa IUDGE
ks90″**”
7 . Inde2€:”Yes/.No”V’ /,..
” ” Web Host; Yes/No