mwuvww "we-ww-mama voaxtrm zeVnM'%I¥%I¥V§'6"'1¥W>!"'U:?$'Mtf"'fl. reutmamaz mwwamm Wufli mwmmmwmammm $("fiBWW#"'fi MWMWW
3:1? -§i'.:l_«t men comm' or
AT BANGALORE %
Datcfi this the 14*' day of August, , V' 3
BEFORE; - ' V' " V V
THE I-IOWBLE MR JUSTICE 151: é.i-- I?TLEfi-3§ RA ._
Writ' Petition No 865,%2"of20f§8wILJE?<{§FC?}
BETWEEN
1'
pa.)
GULNAAI? MIRZA
W/OTANVEER KHAN V ,
AGED 37 YEARS
No616..::;2y1A.£r¢ _
ENDIRE-§.i~IA{:?fiI§?§SS'1'3éiTAGE'_ '
B&I§G?:§'.QR'ET;-38 '
VYASM1N_Mi'i?ZA
gD; 'LA'i»"_E A V B.!1RZ{£
FAGEQ 40-"mazes 'V ._
N3 616 H mm;
INQIRANAGAR' i€~3'I' $7EfAGE
E3ANL'"-3:1.LOR§.§:.-_38._ ' PETITION ERS
for Sri L Govindaraj, Adv]
Bf€:U HA',i' BANGALORE MMANAGARA PALEKE
..;.<: 3953
BANiI3AL€)RE-56Q0i)2
'~ mt yrs cemmzssgowga
" M SREVA smammaax
' S/O A MANIKAYRM
AGED 80 YEARS
N0 615 II MAIN
INDIRANAGAR 18'? STAGE
BANC.'xALORE3~--38
mm mm»: u<am"wtxm"'IIcwr'| 9» 9 n mvvmuv wwxm.
3
£0 demolish the unauthorized structure of t1;1e:':'h1V1i1diI1g
which he had put up etc.
2. Submission of Sri Putte-'Gowda"._is_: .é@d'i:'eefiOfl
may be issued for expedi£ious':'e:12i?s:pVesa§p£;:ff.the: aig§'.}::e§:%ii,_VVas A
unless the appeal is of, "thew cailiiot
act: on the notice issued 1:13/'it.'*
3. Sr: M S'-Nara?y'a11e;"1ea3;fr1ed,";e§§%.iiiee1 for the second
resp0z1demE»V __A_'i:i1;3.t oi"; part of the second
respendent, been filed seeking
for impleaeiment ~- w1*i't petitioners as party
respondents féi) the tribunal has also
issued :;<§'::ic;¢As tg) the"w;.1x',(_:s__§c.-:sed respondents.
4. 1 Viiairindarag, learned counsel for the
T’ pefitiofiers that whiie his clients have not received
firm the tribunal so far, if the next daie of
indicated, they will make necessary
‘ , V _ ‘ Veeffxfaiigenients for appearanee on that day by filing power
will ymficipate in the preeeedings etc.
e/
WM ‘GJVWQWVWW «W w~mmmmm.m Haunt”; wwm-mi wwr mamwmimmém IE'”HW!i'”¥ Lwtfiwi WE” “”‘i€i’*Wa;’i”$?a%2% §*i§€§ii flwflé
4
5. Sri Putts Gowda, ieamed Counsel .A..f5f” first
respondem- Mahanagarapalike, to ensure’: V’ Enérit
date of hearing before the u~:t»:1::a1« .i;1~iii1:11e by
the second respandem f11ir*r;iS*hE:d 1316 = A
herein.
6. The ¥:1’ibuna1V0″1§:ii’its’*9a€:ft:, isiiigiigfeated to look mm the
znaiter and and at any
rate next date of hraaring
7′. A’W_1*:i1¢ §£fiif_”p§éti::i0ners hat} come to £1115 court in
tilfzt’ %;\ack§1’o.1V3ar1′::i.”‘ £i’l€iI’ neighbeur — second respondent
” wjviiifixrizigviiiéioiated certain building reglflations and
“£iy€ii~i:§.ik*SV_ af§d.~:”havi1}g put up construction even beyond the
Sénctidzafiti plan and even beyond the statutory provisions,
n Submiésion on the part of the secozld respondent was that
there was some irregularities, it is sought, to m
regulated and that there is same area of dispute as to the
extent sf §.I’I’6g2_1}8.¥’iI;i€S committed by the second
». wwwm ‘¢m$l’|il mwmmmammm mums wuwm U2” wmtwmmm l*’§W$§”§ Cflim? $5’ Kfifiifififfiéfifi E”flE%2Z§E*§ i3i%,.§$
6
and as the ieamed counsel for the petitione:ssVV};::§il)re this
court has expressed that the petifione:é_:”.i1e§g§::mf :.~+,:;{<')1;§ic1
cooperate in the matter for th¢;¢xp_eciitibi:s– _
triitaunal, the tribunal should "
the disposal of the appea;iTVv§fi¥;11i11 tZ1£?;
10. With the ab0v§'{:bseifl*afioi}s.Vvna;.r3d diificfions, this writ
petition is the parties to
mention tfliéé éét1:»’—-rior1~con1p1ia11oe of any
of the difgctibgs. ‘
Sd/-
TUDGE