High Court Karnataka High Court

Vidya Vardhaka Sangha vs The Mysore Urban Development … on 27 August, 2009

Karnataka High Court
Vidya Vardhaka Sangha vs The Mysore Urban Development … on 27 August, 2009
Author: K.N.Keshavanarayana


batwsan the plaintifi’ and the dfiffifldéiflt. As such, the

trial Court dismissed the suit.

5:}. 03:3 appeal by 3113.6 plainfifi, the _

Court concurred with the judgngiit af -. Cfillfifi ” ” ‘V

and COflS€q116I1t1}’ dismissed theé;pp:2;*.1.:’ A

6. 1 have heard sm¢.a:s0pa1g

502111531 for {he appeliant a.n_(§:’;2¢::~:.;seci’ jgéimxsnts

Ilfldfii’ appeal.

7′, _I_¥IAé_ifé;:f1g:,_ _’ iearned counsei for the
appeE1a1″‘r£…;a :;d ififh’ the judgment: sf {ha warts

below,” Lam’ GE. efinsifiered apinien that 31¢ appeal

dae;fsi Iizzét _4ii’:VQ1v%: any quesiiem sf E322; much lass

1S11§_”§.§§§i3i”ii’§f£;i§__(§3;i€é$.3t§Gf}; of 33%; avazraniiztzg iniarfer:::Im€ Egg:

V VV _ t.1″:iSf”‘sf3os;t:i*9£;v ‘ _Nea fioubt, ‘€116 respcndaat ,1 fiefandani has

fixed 3:13; earideailee mfara {ha ma: Saufi; ‘:9

.’ $:–:§sfa:1:ia:€ its cantentien that the roads were mat

% zfagmea in the Land af am piairztiif. mwever, this étsééf is

&/

7
far the piaintiff {G appraach the apprepriate azzthofity

for deiivering the ailottati iand for which the Vahlfi has
best: coflected, and in the event of failure, the piaintiff

has to wark out its remedy before the apgrijrpriats

forum. However, the plaintiff is net finfitkzé’ ‘ ‘1°s;é’:Lf’— _
declaration as souglfi: in the SL1i{Ji11»Vi$13e’_–‘(.}f”i}?g€: failetitha, K ”
{hers was 1’18 conciucied contraai-:4be:§$;x2<*:'en'TTt11<: xiii

respect of grant of a1temafi$*5. iaiici :e{;L1ii.}1é.x 1€:§1't'–V~£r;"; the * L'

area of the iand utiiizgceé f9r_..ffi§1~zI;atjon éf' –:*.Qa¢:1;53 in the
:"=\\\,.a*\*¥r:..;:§'i ' 3 — -.

ma ta the p12iir;t’:j£E’.”

of tha i’I}.att€”:i”, E

see 1:20 p€wé:f1siT£f_:j:”,.–~iiireguharity c:<;2mmitt,ed

£33; tha m_L_1r1:.s i}f.i’;ai:&fA1:ii;<;flf:..1€ss stzbstantiai questien cf law.

. 8. Heme; the appaai £3 éisniisseé.

Sd/-

JUDGE