Karnataka High Court
Smt.G.Pushpavathi vs The Commissioner on 11 June, 2009
..E..
BEF0RE *I' %& ,
THE HON'BLE MR.JUsT1c£: fRAM REDDY
WRIT PETrrI0m-19. 1539 1%/.2059 {LB--RES)
BETWEEN VVVV _ V
1 SMT.G.Bu'SaPAVATHI "
D/O LATE} (§j()_P.AL SEAT V ' '
AGEDi'ABg:mT 54 .YEAii?Sé"
R/AT \?ATAi§;A_HOSAHAL'L}~ VILLAGE
Go'WmB1Ts3AN't}R TALUs< .
CIiIK_I<;&Bfl-LL;AP{IR"DISTRICT.
" ' _ ...PETI'I'fONER
(By Sn' RAI§5IA..MOHAN A&»_bASSOCfATES)
_:_ _T.THf::"eQ;¥EmzVi'ssJoNER
. 'r;FF1<::Ej~oIj~? THE ENDOWMENT COMMSISION,
' .11 F'LQ€}_Rj,: ALBERT VICFOR £20 13,
CJHAMARAJPE ,
BAHQALORE 18..
_ DEPUTY COMMISSIGNER
'(}FFICE OF' THE DEPUTY COMMISSIONER
E CHIKKABALALPUR TOW
'[ CHIKKABALLAPUR,
% '~ is THE TAHSILDAR
GCJWRIBHDANUR TALUK
GOWRIBIDANUR. M
.2-
4 THE CHIEF SECRETARY
GOVERNMENT OF' KARNATAKH .
VIDHANA SOUDHA
BANGALORE I
5 THE SECRETARY
VATADAHOSAHALLI VILLAGE _
PANCHAYAT NAGAR-
NAGARAGERE HGBEJ §
GOWRIBIDANUR TALUK ,
CHIKKABALLAPUR DISTRICT:
6 sR1vMQ£eA&ANAYAK_,..= ''
s/0 v.M.:: NZ1YA5{ 1;. ,
AGED gazgscmi'.-3£;§§YEA«:2}S;«
CONVENER ' . _
SR1 .GHANNAKE?.$HAVA- SWAMY TEMPLE
vA'rADAHc:sAHALL:'V% . j
Gowmatmamjg 'l'ALU.K; _
cH1KKABALLAPu'R D";$"rR'Jc:'1'.
- 2 RESPONDENTS
(By Sn’ R.DEV’DAS,. Am”;
Indisputabiy the petitioner does not possess a
licence to carry on hotel business in a premises located
ir°\
-3-
adjacent to the temple of the… fidveifjr « _ = ‘V
Channakeshavaswamy at
allegation that the 5″! re$itr9ncief1t_– ‘Gra1ne’i ‘ ”
demolished the hotel premi§e$’Withe11t..VV:rjetice to the
petitioner and has of a building,
presently at the tbundaifion ‘pfesented this
the Secretary of the State of
KaI’I1atai{a_é{.’1(1 the of the Grama Panchayat,
not tgemgt ..Q”Ijy”‘C0i1SfI11C1;i0n on the disputed. area
J of writ petition.