High Court Karnataka High Court

Sri Mahatma Gandhi Swachatha … vs The Commissioner on 15 December, 2008

Karnataka High Court
Sri Mahatma Gandhi Swachatha … vs The Commissioner on 15 December, 2008
Author: B.S.Patil
1

WP I 5687 [2008

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 157'" DAY OF' DECEMBER, 2008

BEFORE

THE I-I()N'BLE MRJUSTICE B.S.PA'I_'_Ii;'- I  u 

wan pnnngg r:o.155s7z2oos    '  J 

BETWEEN:

SR1 MAHATMA GANDHI SWACHATHA

ABIRUDHI SANGHA (R),
REPRESENTED BY ITS

(a) PRESIDENT, P.VENKA'FE§'>H,  .

s/0 PUTTAPPA,
42 YEARS.

(b) SECRETARY,'~».. ;j_ 
CHAN}? fi..l3_P'z'F:. S. ," 31;;  " , 
S/O3SHVL}NGk§.PFf5¢,.V -. '

44 YEARS,' '  '   
KHATERE {3OMPLEX,_  "  
HEAD omega, * ' -- '
cH1frRA:)u'2GA.. _ 

 - ._(_BY  wgafiuxfifi N-.--*!--Di'G, ADV.)

 --.

1". = fi'*::J.$ €io§;!£'MIs:§sI'{>NER,
ma MHNICSEPALITY,
CHITR-ADURGA ~-- 5?? 501.

" " "   .. ARAv:'Nb PANDE,

* VS/0. S.I'~¥.PAND¥3,

"  '37.fzEA1a>s,

"ZR/0 NEAR VENKATESHWARA

« ___7'FALKIES SANTHI MAIDANA,

CHITRADUFEGA - 577 501.

A. (BY SR1 B.M.SIDDAPPA, ADV.)

..PETI'I'IONERS

..RESPONII}ENTS



WP 1568'J*'f2008

2

THIS PETITION IS FILED UNDER ARTICLES 226 85 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF DIRECTION OR ORDER TO THE I ADDL. CIVIL JUDGE
(JR.I)N.3' AT CHITRADURGA TO DISMISS THE APPLICATION FILED
BY THE RESPONDENTQ UNDER ORDER 1 RULE 10(2) READ WITH

15E OF CFC (ANNEX~B) BY SETTING ASIDE THE ORDER ON
3.12.2008 PASSED IN O.S.NO.3I2/’2008 ON INFERLOCEUTORY
APPLICATION UNIDER ORDER 1 RULE 10(2) R/W 151 C}FvC’PC”-‘(IA

N033 BY I ADDL. CIVIL JUDGE (JR’.DN.} AT CHITRADUR_Ci;%.AS’V;~PER’

ANNEX-D.

THIS PE’I’I’I’ION comma ON FOR PREL1MiN.n_.i§f;r, :HEARIf§§§,”»V

THIS DAY. THE COURT MADE THE FOLLOWING:

ORDER I

1. The application filed by the oéokiag’ I

to be implcaded as an addjfionaldoienfiant i:o”tI1t:_.s1i§it filed by

the petitioner in O.S.No.3I2I Aggrieved by the

same, is

2. it is§*n¢:– in 2nd respondent who filczti the

application was ailottod with the suit

:_p:mp§:rty “” “the municipality and the period of

‘got He moved the concerned authority for

cxtonoion of The extension has been ordered by the

‘Dg:puty Cognmissioner on 10.09.2008. However, in the

the m.u.n.1c’ ipahty passed a resolution resolving to

the suit schedule property in favour of the petitioner Vida

“=i,t$’ msolution dated 04.09.2068. The suit is filed by the

petitioner seeking a judgment and decree for permanent

WP 1563772008
3

injunction against the City Municipality, Chitradurga, not to
interfere with his peaceful possession and enjoyment. flixsj the

211*’ respondent was a lessee prior to the a11ot’:I:13.e;t;_t_”‘

favour of the petitioner and as his lease has bees.

an order dated 10.09.2008 passed’. ‘_

Commissioner, he is held to be a profielj neeessazy:

the proceedings.

3. I do not find any of ju1isd’iciion in the

order passed by the court spplication fiied by

the 211*’ res.;iponciefit”._~to¢V zeeonttl. Whether the lease is
validly extexided’ or petitioner has been put in

possession. “lease in his favour made on

:-‘{i4;’o9.2e6a an mattizeifs ‘that have to be tried in the suit. For

iiLv.3’VeV.off:..the 21” respondent becomes necessary as

_ i his.io1:e1ests are likely to be affected.

xE’.’e,’11ceV,”‘I do not find any merit in this writ petition and the

s_a_im__ e._is”ti:£en3fore dismissed.

SCI/’f
Iudgg

KK