High Court Karnataka High Court

Sri R Rangarajan vs The Special Deputy Commissioner on 8 April, 2009

Karnataka High Court
Sri R Rangarajan vs The Special Deputy Commissioner on 8 April, 2009
Author: Ram Mohan Reddy
 « ANIM; V

IN THE HIGH comm: OF KARKATAKA,  '

RATE!) THIS THE am DA'§f"01?«.A?IIlIZ£_I.   I

BEFORE   I
THE I-ION'BLl-3 am.  MORAN 
wan' PETITION r~:a,_ 1535:; I91?" @098 'gwwfimy

BETWEEN
sin R RANGARA-J3§N~_      I 
szo LATE RA;~:.OA:}3*azAM:r rwnuf  * " 
AGED ABOUT' 5'?.VY35RS<-._;%«.._    I
R/AT NO 746.A,iI.ST O§'<Oss~.'; .. " 

VINAYAK NAGAR, 1€;§Q.NE:qA._AOR-smaiza

BANOALORE»17._--VV   -
 " V 2  ...PE'1'I'l'IONER

(By H R A§iAJ41§E'rHA1<;;é1sr-mgai MURTHY&ASS'I')

» 1* 1. _ *rm:.séE~c1AL I.)E?U'i'Y COMMISSIONER
"  'B5ré,OIx.LOR.E Dlsrrelcr
' 1..VITAsK'1v»§'OR«t:E, BANGALORE.

2  cO1éPO'i2AT1ON OF' THE CITY OF BANGALORE
RERRESENTED BY ITS COMMISSIONER.
  RESPONDENTS

Itéy’ ssiaiz R DEVIDAS, AGA )

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

QUASH THE ORDER DT. 11.7.2008 UNDER THE ORIGINAL
OF ANNEXURE~E AND GRANT STAY ANNEXURE~E IN SO
FAR AS THE PETITIOR IS CONCERNED.

THIS P§.*°m’10N, comma ON FOR oRD§;i2s,.?ifI§i:S[ _’;

DAY THE COURT MADE THE FOLL§WIN(}..;… , j; J
0RDER,’ ‘V’v

The petitioner traces fifie. t9
measuring 30′ x 40’ in Sy. _uof Aggxahma,
Varthur hobli, HASB gut of 1-

15 acres which is said to owner
Chinnappa R¢dti3§,.,,,:. {he property in
favour of Roddy on
3.8.1959,” the same to various
pexsons i;i3.e : cfilcstion in favour of S.Y
sathyavgtfi 1.9%3’~4_+. ‘fine said Sathyavathi secured a

_ Adi1’v—1-95.1987 and enacted a residential

sold toonc KR Gopalon 28.10.1992

who . ‘1 V.’-iifinvcyed the property in favour of the

flVpet:it:ic;r1g-;13A,,1.i1″1(icr a mgistcred sale deed dated 4.12.1995.

“‘,Aé¢1ti§a,gV”to the petitioner, the said property beam HASB

No.746~A and new katha No.1456/746% of

“liéizcna Agrahara, Varthur hobli, HASB area, Bangalore

A. south. According to the pcfitioncr, the claim of the

respondent that the }and purchased by the petitions; in

Sy.No.60 of Konena Agrahara is emphatically ” V’

the further statement of the petzltioner he V’

perfected his fitle by adverse {

znade an application to the Stete”‘Qove;euznentVV
unauthorized construction is the
allegation of the peee¢::§§i~ . A iespondent has
addressed a letter.vdvated:.-i to the 2″‘

respondent -‘ fo”‘i9evoke the katha.

Hence, this the said order as

being violatitfe ” ‘éiit1;§%pzjn§’ig_;1cs or natural justice.

3; .. ‘exaivlninhafion the order impugned disclosed

I-‘i’:”‘:hatcou:: ifiV””W.Vp.31343/1995 directed the 1st

enquiries and ensuze that the tank bed

in ‘jzfionena Agrahara village is restored and to

‘take efiecfite measures in that regamd. Pursuant to which,

‘i9,h_e.,Zl:s@Htfrespondent having made enquiries, concluded that

.._ “the ;petitioner among others were in possession of the land

V V n °.ewl’:u’c.’o was a tank bed and accordingly, addressed a letter to

the 23*’ respondent-Corporation to take action in accorjdance

J,~a

with law to cancel the kathas made in favour

pcsltioner and others.

4. The very fiact that the COIf1Ifl?1I3jCa’§£iOI;.1 t;tiat7.&

the action mus’: be taken in accéztiééiicc –.Lav_v,”

petitioner mus’: await the deci»é.gi da:V of A!’:.i}c_ 2?3’§bv.V_1*é$;f§F.. interference at

the hands’ cf

The ;§m§fio£1._is.§:ccording1y rejected.

sdf…

Judge

psg