IN THE HIGH COURT OF KARNATAKA, *7 é '
..1..
DATED THIS THE 5th DAY c:F»'JLINE:;é_oo a"
BEFORE
THE }-ION'BLE MR.JUSTI(iEv:,:R;3M Izriiijijv
WRIT PETITION Nwt ;1775L"dE«*'é2x007 (Lfi'--R*E§j
BETWEEN '
1
mp"
SR1 N RA,jiEN:i:RA s,"0'H NARAYANKRAO
AGEDA42 ?EA'R':1'{,QCC_:--CI'J}_L_EE*l{GINEER,
R/AT.NO,1'3 1:3] 13,'I'vL.E;vS.COLLQNY,
HUNSUR ToW?a;,MYsoRE I3i'$RIC1'I'.
Sm S'UN1"I.'HA.:'i3Ai»j.VVITQ' N RAJENDRA
AGED;35 YEA_RS,R 15$. 1313/ 13,
N.E.S.CQLQNY,HU_NSLIR TOWN,
MYSORE" n,IsTR'1C1*.
A "~SRI3-.SHIVASHAM£§ULINGAPPA
f ~ Si 0 PATEL SANGAPPA
" _.AG13'Q;45' YE_ARS,R/AT.CHANNASOGE VILLAGE,
~. ' --EiAN(}(3'DU;; HOBLLHUNSUR TQ,
' ._MYSO.RE_ DIS'I'RIC'I'.
SR1 SOMACHANBRA S] O P C}-IAMI
n ; _AGl"3'D:4S YEARS, R] AT. ILYEDATHORE VILLAGE,
KASABA i-IOBLI,H.D.KO'ITE TQ,
"i'vIYSORE DISTRICT.
SMT B M RATHNAMMA W / O R T CHANNAVEERAPPA
AGED:4O YEARS,R/AT. 1813/ 13,
N.E.S.C1OLONY,HUNSUR TQ,
MYSORE DISTRICI'. PE'I'ITIQNERS.
M
-2-
(By Sri. B S NAGARAJ, ADV.)
AND:
1 THE STATE OF' KARNATAKA
RERBY ITS SECRETARY,' ._ ~
DEP'I'.OF MUNICIPAL ADD/iii§IiflRATiQN',
M.S.BU!LDING,DR.AMBEDKAR VEEDH1, '_ " ' '
BANGALORE. _ *
2 THE DEPUTY c0MMiSszor:_ER 1
M"YSORED1S'I'RIC'I'. - _ i '
MYSORE. '
3 THE TOWN'-.,ML1ijNI_CiPALlTY 13. A
HUNSUR,RE'P,BY'!TS"CH1EF,OFI?l€:ER,
HUNSUR;MYSQ,RE ryisfrmczf,
4 THE MYS6R:<*:V£)_iS*rR:§j'r...v.*Ar;R BOARD
REPIBY" ITS SECRETARY,
NEW SAYYAJIHRAO' ROAD,
MYSORE'~y21*. V RESPONDENTS.
– {By S:i;§’A:RA_MESH B§”‘AN.NAPPANAVAR, AGA
FOR R1 532, M; S. MP. ASSOCIATES, ADV. FOR R3,
s.R1.,_AN:}R;:wHA, ADV. FOR R4)
H – AVi*RIS”‘vu9§R ISVVFILED UNDER ARTICLES 225 35 227 OF
THE C£)NST¥”l’_U_’.i”ION 012 iNDIA PRAYING T0 QUASH THE
RESOLUTION SUBJECT NO. 51 DT. 28.12.2006 MADE IN
~ ‘4.REFEREN’CE:’PASSED BY THE TOWN MUNICIPAL COUNCIL,
.vV&”!-I.iJV.N’r’3L’..R CANCELLING THE KATH NC). 1333/25;; TO
=.183_3,f_25;9 MEASURING 22 GUNTAS IN RESPECI’ OF 9
.S_ITIE3-S ‘A COPY SUBMITTED AT ANX-A AND THE
–ENDORSEMENT ISSUED BY THE R3 TOWN MUNICIPAL
– » COUNCIL IN REFERENCE 131*. 15.6.2007 COPY SUSMITTS
._ _,zyr ANX—B. H’
VJ
-3-
THIS wan’ PETITION COMING ore FOR Paeigimibijiiéft : 4_
HEARING (B-GROUP) THIS DAY, me COUR1f..MADE’=TH.E _” ‘
FOLLOWING: v.:
9.3_QE5_..R _ _
The petitioners having
of immovable property tam
No. 1833/25 belonging to Bhat and
Padmakshi ]3hat,. of the
properties; Municipal
Council, dt. 28.12.2006
AImexur§.”A ‘Z: of the petitioners’
application} was eomiriunicated to the petitioners
3b’y._Aend:o’i”seInent 15;’6§2007 Axmexure-B. Hence, this
fivfiteizééfifioniét’
reading of the resolution Annexure-A,
V the pefitioners were not extended an
of hearing before passing the resolution
‘ A their claim of transfer of khata. 3″‘ respondent
was obliged to make available to the petitioners the
2′
f
v.3 J’ \
-4-
various communications received by it from eififliexfitiese. * ”
as well as the claim put-forth by ‘V
of Waki’ over the said as”
enable the petitioners to
statement. In the abse.1_1’ce;of fix;
extended to the resolution AnI1exure--A nor' are sustain' able.
In jibe. 1*eeLi}i;;-.V ‘petition is allowed. The
impugned re:-3o11;tio:1.’il.?f_1te:i:_i’_.’e~2″8. 12.2006 Annexure-A and
o_oo¢;,e (v;e.§q;;’;1iv11i311icau1l:imiVV___(i_.f-ii;ed 15.6.2007 Aimexure-B are
A”Vqua;,Sb,ed.. «l.3ré:A”1*e$pondent is directed to consider the
the petitioners and pass orders
‘ ‘thereon in accordance with law and in the light
of~f.i1e”obserVa1ions made supra.
Sfiiéi
Ln.