High Court Karnataka High Court

Bhimshakti Yuvak Sangh vs Gulbarga Urban Development on 2 June, 2011

Karnataka High Court
Bhimshakti Yuvak Sangh vs Gulbarga Urban Development on 2 June, 2011
Author: J.S.Khehar(Cj) And H.G.Ramesh
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dateot this the 2"" day ofJu.ne, 20} 1
PRESENT __t
we HQNBLE MR.J.S.KHEHAR. CHIEF  K
AND _    
THE HONBLE MRJUSTICE EeI.(i3:.}E?..A.¥\A«4'_1:ESVH:f .
WP No.8078/2007{'LB¥}{'c?S~'§?IL}«    '  

Between :

1..

(By Sti.*S,AM.C.t1andréLsheken*, Adx/., absent)

1'.'

,to A 

Bhirnehakti Yuvak Sangh '' _ 
New Ghatge Layout  
Behind bus Stand _
GuIbarga«O3     ,
Represented by its Pfe--©id.ent  g
Hanumanta Rao Itagi T " 'V '
S/o.Shamaracx  . 

Aged about  years 

. Anfl Kuniinr V  

S/otingappa 1f;__
Oee:vSe'e1et:a":y "C1"  -
R/o:;:New.Gh-tge Layout'-..__ -- '
Behind Bus Stand.   *
Gu1bafga~O3 " V'

 V  Petitioners

    '

  Development Authority

Eiepresentied by its Cornnliosioner

. GuIt3:::;:'ga City Corporation

ihtibargat

* Represented by its Commissioner

 Ranjit Ghatge

S/ofihivaraj, major
R/O.N€'\R=' Ghatge Layout:
Behind Boo Stand
€.}uEbarga~O3



3

4. Dltlvlaharuelrappa Basankar

8/ o.Hanumar;"Larao

Aged about 50 years

Oec: Asst. Professor
R/<).N0.56, lshwar Nilaya,
Saibaba Layout.

Shakti Nag'ar.

Gulbarga

5. Basavaraj Ganti

S/elgingabasappa, _

Aged about 30 years  ..

Occ:Private Service " ' T -   
R/0.HlN0'262. CIB Cql_c;_)f1:z_ V'
Gulbarga    

6. Yashodhafa».    

W / 0.Pari1111€?S'/i'1,\K}af'; .    
Aged   
OceV:'Teae'l1eV:1 R/};~g.'pIom'o 329 
c1B":co1__ony',"~",   ' -
Behind Central ' BuVsl'Ste[nd 
Gulbarga ~ V  l  l

7 . Cl;1a'11r:lrashe'l<A,alrl'Ganti,
 /'«0.l,jng§1basapp.a. v

V" . V Agedeboufi 32 years
'  Oeetlirivaie Service

--- v.R/O;H';'No.i2,j62'; CIB Colony
'xGu1bargé;;- 

 .~ ~ _   Respondents

(By sf'BaSaV'aprabhu S.Patil Assts. for R1

-  '-».sr:.e.s'.:x/gali Pam, Adv. for R2
 ' .Si'1iK_.AbhinaV Anand, Adv. for R3, 5 and 6
 T "S1<i._K3Appa Rae, Adv. for R4)

This Writ Petitien is filed under Articles 226 and 227 ef the

WC__<3r1stltuti0r1 of India praying ta ddreet R}. and 2 to take
_ possession and allow the site bearing No.23 and 4 of Ghatge
' Layeut, Gulbarga, for civic an1enity purpese as provided under

Section l6 of the Karnataka Urban Development Authority Act
and declare that the sale of site 1188.2, 3 and 4 made in favour
fer R4 'is ?' as 'V-'eis:'l and not Vif1<:"}li":g in {he first and seeerld
respondents et/9,,

'l'his 'viirile Petliieion emziirzg 3:1 fer ligriher itorisielesyaiicm ihie
clay, Ch£e_fJustéee made the Sellewing:



3
ORDER

J.S.KHEHAR, C.J. (Oral) :

Nana appéared for the petiiionérs.~i:1. :’j;hé’–T.:§3r;:–£§;i;'<:£i"'=

session. None has appeared for=.A_the-Apgititiofiéfg évery the

post–1unch session.

2. Dismissed for non~proé’e.Quti0n. “‘

“” ”

Séifi
Eigége

my
§:*::r1c’: E’?