High Court Karnataka High Court

The Karnataka Education Society … vs The State Of Karnataka on 16 July, 2009

Karnataka High Court
The Karnataka Education Society … vs The State Of Karnataka on 16 July, 2009
Author: Ram Mohan Reddy
  .   

.E..

% IN THE HIGH COURT or KARNATAKA,  

DATED Ti~:I'IS THE 15TH DAY OF JULY,'V_A'20O~§3fl  T

Bgvokaf

THE I-IC>N*BLE M'R.JUS'FiC.E R.A1\«1_Vixrir3HA,I~iR§:;;$DS§;' 

WRIT PE'TI'I'ION No.20 1'?5%V..#{j1a'%2o:5%'2'- ~{:;B:BI\;iP)

BETWEEN

REGD OFFICE 'AT  9:2;  " 
2ND MAIN, L':-RDjB,LOCK 4'   
3R3?) S'I'A_(3r_E, Bgsaisigsiiwskai-eA(3A.R
BANGAf.'.ORE' :,f.e_soo"i.%f9' _   ' _

REP BY¥i'I'S,SECRv§§'!'AE;2Y"'~._  ' -

SR1 M MP=NJUNA*i'H'.v  _ __  

THE KARNA1'Az:A'?i:bLIcATIx3ré: st2r§i'§1"x*----(:§EGD)

 PETITIONER

(By 3;: ': 13 L $Am_EEv', ADV. )

1'; "THE &>"i§ff&TiE:3 op KARNATAKA
'~-REP" i3Yj§'l'S SECREFARY
URBAN DEVELOPMENT DEPARTMENT
 M33, 'BUILEJING DR AMBEDKAR VEEDRI
" * BANGALORE «- 560001.

.  Q-I  BRUHAT' BANGALORE MAHANAGARA PALSKE

NR. SQUARE CORPORATION OFWCES
BANGALORE - 560002
REP BY ITS COMMISSIONER ;

I "[1

pi)

 



-2-

3 THE JOINT COMMISSIONER (WEST)

BRUHAT BANGALORE MAHANAGARA PA--Lm'§:f '--'  "' '

SESHADRIPURAM
BANGALORE -= 560020. 

4 THE ASSISTANT REVENUE QFFECEQR   '
(MALLESHWARAM)    - = 
BRUHAT BANGALORENEAHANAGARA PALLKE  
16TH (moss      
VYALIKAVAL F' 

BANGALORE - 560003.  .  

5 THE PRESIDENT  '      
BHARATIYA .JANATri-AP-ARTY   _ .-
KARNA'1'AKAv UNrr"(N~EA3R  SWATHI)
SESHAL)R§.PURAi''a: ::   * ;
BAN GAL._0R;:_a:4-550 02:2»,

 V.   Rsspomasrsrrs

(By 3;; §té';'z)E§%pA§:;V.j§%0R R"'i' 
W S,'u'IS}i'c'?:'A.N1';'I'l4i~.A.E"}f;'4}'S FOR R2 TO 4

SR1.K+.N.P!JfI"I'i:}GGXE{D.A; ADV. FOR R-2 TO 4)

Tmé WRIT .I§1::'rm»c)r&%'1s FILED UNDER ARTICLES 226
AND 22'; OF 'THE COl\"éS'I'ITUTION OF INDIA PRAYING TC)

  QUAS£H§'If}i£+} END'OR--S}§;'MENT DT. 18.6.2007 ISSUED BY R3

VIBE ANNE_X;H. AND THE ORDER DT. 22.6.2003?' PASSED

  ':1*VzJAv1_E'E_'A;§:':~z,§',x.J.

H."'w%*rI~:1s"«"Effi'}?:'iT10N CGMING ON FOR PRLJ-IEARING (B-
GRG.UP),fl"HIS DAY, THE coum' MADE THE FOLLOWING:

ORBER

A      ?I'11e git-L-vanoe of the petitioner is over the gent of

V%    of immovable property by the Bruhat Banglore

" V Mahanagara Paiike (BBMP), in favour of the 5m



 



-3-

respondent, by order dt. 22.6.2007 Armexure-pl, 

the endorsement dt. 18.6.2007

to grant lease of the very same lafid ‘V

2. Learned counsel for. subiiiifi L.

Public Interest Litigation in in
question the order ..V;’;;’A”faxfo11r”AeViA; the 5m
respondent was A ::.b3.’zfi 1 . 3.2009. if
that is so, theifi :Afii.11exuz’e~J cannot
S’L1I’ViVe..~ “”” lei; the etxiersemaat

3 the the writ petition is, acctrdingly

sax»

Iudge