Ex' TIEIZ }§I{1HCOU-RT OF KAE{}€2s.TAK.r%. AT' B£}§GALC}§{.F; K?s".}'.?~§::-.1{}':§'i'}} 01? 20138
1
iii THE HEGH COURT OF KARNfi'-WAKA A? 3fiNGA§..*£}_RE
DATED '1':-us THE 5"' DAY or JUNE, V,
355035 VA '% A'
THE Hoa:*a:.£ ma. .:*ujs:*:c§ &?V3.§5€..#V:§1""i":V§.--5:.V.5' V'.VV
WRIT PETITXGR 3»:o.109m fix? was %tA(mL -
E:"§ET'J«' E-EN:
MES PA§..i,.A'~s'§ E§\%'{ER§*R%5SE8
;"~éG.28~ 52m: MAi£'€,.
2243 mass, ALLANAEALL'? :_.«wc3t:":' V
wsoaa ._
RERSYETS PRC}F~'R§§T3;'_~3E){ »
Wei. PALi.R'JéRAVi$}~§A?éééA;?{__ .,
PETWONER
{By 35: 5: G; SVH}é'§$i»«§i'a'2¢$EfI3§§~%:§;?:§2.,._ :§;£:%;¢¢A?::E :5, '
ANS; V .... "
THE --KAR£€é'J§AK£ ::\:9_us.~*;f.r_$::--:AVL
"AREA £*2C:'v'Ei.<f}€T':¥zi!E"Z%~éT':*§§{}§'i.F€D
.:;*;<3:»::'==§:,, :I)%'~'~'%"?.E_s".3':7-«. = "-- *'
i=%"'§{§éR:»§A":::xKA
_ 3%:-5 §:~5:a~-::>Ri:~2;f;;m. sgcaaaaxi
' T. '?t5~§5E».{}§§'~'A€TMEN? C)? %£\%BUSTRiE5S
" & '_sx2o.1§9«:;i 9;: zifijé
IN 'I'H}C'=. EH61} {,i{I}E§RT OF i=.'AI{%€ATAi*5.A AT BAE€='CiALOi{E '9s'?3\Ee.i€i9{§} SF 2&8
YFHSWRET PET§Ti{}N ES F3ii.EEI3 UNSER ARTWCLES 226 AM? 22? OF
YHE CGi'~ES"f§Ti}'§'iC}N O? §§'~ED%A PRAWNG TS QLEASH "ME QRSER 'RASSED
BY THE R'%, {N LEVER €I}T.9{€1,?f«38, AS FOUNE} AT ANN--G. 3
EH38 wan PE?ITi{':N comzws on ma PRELi?e1ENAF€~fi'-- 4'aE§§s":;:«;§; EN
'B' SRQUP, TH%E3 am: YHE {ZGLERT MADE THE FQLL{)W§_Nf3; _ ..
Petitioner in this petition '~:':ji'V3'-.;»'3'.é*§'1 iv¥"'Ig
the order passed by the fir%'s€V:VV:fe$pont§eVf3i~ fin 'Viigffér date-d
9§'i11t?' July 2008;
2. The 'fagis brief aI:<eA'§.§"' 1'ti:3.;a~1;.',__ Vif:*1'pursuance of the
Nofificafiéfj ifispdfidefii for aiiatmémt cf
i-and 'f§3ri' paiiiinner has flied the
app_f§cafi£j'n fir: JU_:;1é~~- and the request cf petiticmer
tzaerierz. ::9r1§Tdé:'"e€i am' the imiugtria! shed bearing pint
;¢g.2aai%;%aeWmg 6155 sqmtrs. situate at Hebbai
jira:_§usf§%*ia'§t;?¥:;ea, Kasaba H<::bi§§ Mysore Tafizk has been
.. aiicyfitedi' in the pefitioner and the same hag been
Vcarhmunicated an 8"' June 2066 Vida Annexure 8 and
' pe1':%%§0ner hafi 253$ made payment of the entire cast at? the
é
,;----~---"---»-----»--~....
1%; (gm: :~i:}i§i3s ::<)1;;é~$§:§7i"i}s;€::1 {:2}: Eéfii:
1?; 'mix: 11:31: {';{}t§R'I' as K.»%.l{}€A'§'A}<LA 93' BAE*é{3AL{}§iE w.p.2~s;c..:s9s: _e:1""c$€gvt§;:a:{§ié£:¥ due ta some res-sans am in tum, it is
ééétteci petitioner wwid be aiiofied an aifernative Eami
"ét1~-...;"y'§§,éc:re Endufiriaai Area, wiiheut asfigfiing any vaiid
;r:é5aAé,sfis Sfié without afferding reasenabie cpgsartunify in
pefiiioner. ii is fine cage of petiéianer that the said
§Ié%«é"§7}?zE'7£J:'i'{§33;"'s§E§{§;sa=;' as KA%f="ié?;'§'éa.K.fi. A'? §§A'.%§éE5,a :,.{32z.;§w ;~J.:%"»é?5{£i3§§é3':"{5i§"ééi:"£i:
:2»: TZEIE 21:01: C£}1.§RT (>1? :<_m:,z~:s.AT;,;<'_:a AT 13A'i€GALOE3_1Z w.;x:ee. 2 99%; C}? ms
4
communicatien issued by first respondent is unavjfifiithout
jurisdiction. Therefore, petitioner is before’*’£§3i$ __:-Cicfirrft
rradressing its grievance by pregsefrting 3 ”
3, i have heard marnéd c;cL;%3$e:~i :§;:§’*p§éa§§§ng”A,:vfa5r
petitioner and ieamed czsuriée-iV..app§éz-‘;’i%ing_’%éf”fg3;3£3¥*$;fafi’t::LV: ”
4. After c:arefu.i.p&eru$a{?¢:f§._’the méféré:a_% aiiaiiabie on
recard irzduding the %t emerges
that it is nafs »:iAi:’fs:, g’V–_;:,,s’1:e-sf;’:_3AVV{§\:g’;af:V_::: fixf the appiicafion
mm by gee: has been aiiofied in
its f;:ii) ci{3r~ ‘gfiéiiiitgner has paid necmsary
COSf 5§ «they have isssued 3 pravisionai
Re§gisirati b£n.:vCieéftifiitatiés 33539 is: favour of peiiiinnef and
_3T i”<.-*;Vrr.'3 E"'£.%¢:§fi:13_unicéif§§§§1 by way {if aiiatmefié fietter and
._ i-h_&:9e":aft_ai%_ fifixssessiofi ceflificaie hm aisa bean issued $3
tfiie pi-éfifiéeiner 3:16 ieaae cum saie agreement fies aim
" heuer1 é3<ecu'ted betweem the parties. Tfiereafier pefitiener
submifiied his appiicafiarz far sancfiening {fie sign for
isidng up e9:'2$truct£sfi_ f the i::du$iz'§ai shad. if the
1 WWWM
1:}:jggligg-§§.E§;§wE;E{}{}}€;§:"{3i5'\§;i7;*a:§?i;?x§§x°1';=5;é(;i.A.:E:*§}';MjAiJ{}i{i£ x.=§:3il3sl§':*s§é$é:T:*€Zsi?'£é§ér3éé
2% TEES §}§{i}1C£}E§R'f €33? §<LAR3..'é;'%TA i~:'A AT BAEEGALQILEZ §'=.-'.PM?'$:::.}€}'S%€}i Q? 2%8
C
5
authorify wants in same! fhe aiietmerrt af shed fgfr-{some
reasans or due ta adménistfative feaseng,” fi’1éj”._§aid
authcrify canmt dc: it uniiaieraiiy by
czczmmiznicatiora, without fo¥:§’dw¥£fi§
specificaiiy wifhmfi foiicwing tfieA §*9§eva:j§:~7.;§i”v£;x%is飧u?i?3,
fine WADE Act read with afid—i§&§u¥$7′;%ans. The
said approach and ;_ ‘f’6E’_.f5′;f§flf’:défif$ carmnt
be guvstained mgr it i$”a§§g§reC§ai’:;}_ér’v_iF§§if3éé, the impugned
cemmuni_§:3;£’iQn’;j:L’;_iss i~i3 ‘r.’3_i_é- is beifséf ééide at the threshold.
Ther»3férez, ;£”j;arr{:~ti’ée’2,§:::32**:$i£ié:’réd View that the impugned
momfiiizfiicaiiari ‘c:’§’.~.:;n%1sz:a..1; ‘i:§ ‘.2-mstained and hence, it is iiabie
is be set é:~3i§iew_..
V ‘im”_theH i§§fi% :3f the far:t$ and c:§rcumsfar:ces :3? thé
aa$V;T’e,vv é}.?::-.vv”s’§:’3′;*?Lfs=..:e?.’i aiamte, fine writ gaetitian stands dispased €22′
ggmziam-s%;%k %T
{J The wrif pefifiafi flied by pefifigner is
aiibwed in pan’;
é”%§9%l§§’7′:?Z%§wE–%E%fé§{{%§:E;{‘§?”{ii5′}%{L$§i%%4é§é;:’i1é£I;E€}%'”§L3}7}éE.E%::iA Luxg. w..y.:¢a. 2:294:32 :3» 24.26%
£333″ THE Ei1Gi§C:€}UI3f.’E’ G1?’ £<I_r"xi'$.E'»3;%.'F;"<.§-'..;3x Puff EANRL-%.L{}R_EE 'v'¥'.P.':~Ec%.§fi9€}} Q2' 2' ' 3
{:3 .
I5 The impugned cammurzicaiiczn d’aimfi»._
95″ f 113″‘ July 2008 bearing N0. ‘3 ‘é§%J_ ”
ma/?41;2oo3-09 wide Annexure { K
first respondsnt is hereby Q3? “I 4′ V’ ‘V
fig? Neediesg .z%’;g-4._;;:.g’afA:’VI’y< ._ 1'}:§f, {*5
reserved fa firfsf fl*:: ' Véuch
acfiar: or iniiiafég' f$~..perm£ssib£e
mder and «' 'J,t'3éfI'fiflfié£',
Sfiéaf' accordarzce
bf fhé KIADB Act',
$*'f S' -.V§fe%£:fa§ians, if fhey am so
— .. a}dvL§§ezfifh<:r' Vééésa-
E”{‘;ea}*agd ‘}5§§i3ifionaE Gaverramerzt Aaivasate fig
meme sf appearance an behaii af second
réfipaaridezfi wéthin tfiree weekg fmm tsciay.
Sd/g
Iudgé”
3w*
:’§%§?é?§’i§f’§i§i:é§¥1*é;§:%:;gééfi’ ‘%::):¥””i{}%§’§é;}4éZA;3’1Zé;s§;4 }i:fi§}é;:%%éE:;;¢; Lcgzéfi W.PE\3£3. mm}: £3}: gang