IN' THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24TH DAY 01:' NOVEMBER ;v.v.ojD9_O~-V. _
PRESENT
THE HON'BLE MR. P.D. DINAKARAN. C1HIEEfJ1fsTIcEVE. " 'V 2
AND I
THE I-ION'BLE MR. JUs'TICE 3
WRIT PETITION NO.18u§2.6' or 2D0--3;L_I;5B-Iig;»§1
BETWEEN _ _
1 M D NARAYAN V
S/O L0KAsEVANI1?ATHA; _ V_ -
M.S. DYAVE §3::::'v.rDA AGE: 7':2,_YRS----v
R/O NQ;"5'9/e0.'9'1T1.jre4A;N R'0A:)V_ »
VTILAS EXTEB_ISIAON'g '
2 Y V sU'NDAI2J3:s1§iAN'~. "
s/0 Y:VE1\?KA3'_ACHA1;AIAH
AGE:
,, /oM.D. NARAYAN
.....
. _, 9115 MAEN. ROAD RAJMAHAL VILAS EXTENSEON
_ BANGALORE: 80
« ...PE'1'ITIONERS
V ' _ {BY SR1 ASHOK B PATIL, ADVOCATE}
' 1"; THE STATE OF KARNATAKA
BY ITS SECY AND COMMISSIONER
HOUSING AN D URBAN DEVELOPMENT DEPT
Jféfijlg
Z
ifij' "1
_ HIGH :GROUNBS " .
"BAN'GAI;ORE-- I
%\.J
VIDHANA SOUDHA
BANGALORE 1
2 THE COMMISISONER
CORPORATION OF THE CITY OF BANGALORE 2' T' ~
N.R. SQUARE
BANGALROE 2
3 BANGALORE DEVELOPMENT AL;TI~:1ORrifY " '
SANKEY ROAD BLOCK XII * ' ..
KUMARA PARK WEST EXTENSION
BANGALORE 20 I '-
BY ITS COMMISSIONER
4 BANGALORE URBAN ART"CO--MM"ISG'_"IONER
NO.10/4,KASTURBAROAI:)' : ~ '
BANGALORE-I " " "
BY ITS CIIAIRIVIAN {:pELE'rEB:'{Aio.IL ...I1.§.o7.2oo1}
S/O LATE '
AGE: 60 YRS, ' _ ' _ "
R/O NO22, SR1, 'VETESHWARA LAYOUT
S /O' LATE}'S";K
AGE; 60 YRS" '
. R/O No.22, CRESCEN T ROAD CROSS
SRIKANTEESHWARA LAYOUT
R .I»IIG::I GROUNDS
'*BAN_GALORE 1
DINESH
.. " S/'O S.G. KRISHNAMURTHY
5;"
AGE: 36 YRS
NO. 680 BLOOM FIELD
VASANTH IVIAHAL ROAD NAZARBAD
MYSORE 10
3 S K SANJAY
S/O S.G. KRIHSNAMURTHY
AGE: 33 YRS
NO. 680, BLOOM FIELD
VASANTH MAHAL ROAD V
NAZARBAD
MYSORE 570 010 '
9 .1EETENDRAvEER,AwAN1.«'""-
EMEASSYBU11.D1NES-- . _ . '
EMBASSY CHAMBERS,"
NO. 30/2, VITTAL M.A1.L'{A ROAD 1, 3- "
BANGALORE1-._ '
._ ~.~f. RESPONDENTS
[BY SR1 R.G.i:OLLE_, AOA R21' I
SR1 AEv.*"EOR R-2
SR1 :5: KR1S1aNA, ADV, FQR. R-3
SR1 UADAYAVHCI;LA;»A'I}1(.'F'QR R-5 TOR--9)
'If_HIS_WI§IT' P_E'I'I'£'1ON IS FILED UNDER ARTICLES 226 3;
I "227 OONSTTTUTTON OF INDIA PRAYING TO QUASI-I THE
'BU1I;D«1NE,TAOENEE AND SANCTIONED PLANS DATED 21.5.99
ViDE'ANN';A".<3RANTED BY THE R2 3: ETC.
PETITION IS COMING UP FOR FINAL HEARING
AATEIS DAY, THE COURT DELIVERED THE FOLLOWING»
. W'\
\
,/" "4
Q{'\.,W,«*"~\
JUDGMENT
{Delivered by P.D.Dinakaran, C.J.] ~
No representation on behalf of the petitioners. . it
2. Heard the Government for
the respondents. l I A T A
3. Though the .pi’etitioners .above “;l:>etition have
challenged the sanction oi on the original
title deed vtheljj.Rectiiication Deed dated
23.10.19E39’rprovides*ffo«r ctionlof high rnulti dwelling units.
in the’ matter, the contention raised by
the petitioner’ challlenging sanction of the building fails.
lllat it is also brought to our notice that the
Ill’:-1,1lllCll1’V1g already been constructed’ in accordance with law:
sanct.i_on pianfiand also Completion Certificate has been issued by
the eornpetent authority v1’z., the Corporation and also the same
:3 – ‘
have been aliotted to the occupants and that they are also put in
possession.
6. In View of the above, nothing’:.:mst1’r{IiVe«s*’»jttavr
consideration. The petition stands dismissed , ht
f
Chiefiustiee
Index: Yes/No.’AtA” N u
Web Hosti..AYes/N0 *