Karnataka High Court
Sri J O Nagaraja Nayak vs The Deputy Commissioner on 15 October, 2008
_. 1 ..
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15"' DAY OF OCTOBER,
BEFORE
THE HONBLE MR.-JUSTICE RAVI MALjM5'£H % T 1
WRIT PETITION Nc3.12808 g<3o8'{LB'-R5333 _:} "
BETWEEN :
Sri.J.O.Nagaraja Nayak, ~ V V
S/0 Late uobaiah,
Aged about 36 T
Member, Jagalur'Tow€fg§_--Pa31chayath,if" V .
M.G.Bus stand, Pump-&:use,
})avanagere_.. Distrkit .. V ,
= 7}. ' . . . . . PETITIONER
gm sm;;;1 ADVOCATE.)
AND:
The
kLk%Dafvan83er£= 1'?i'%*=tI'ict:
VDa'ir;;nag£:z:¢." = '
-- 'I'ov\?114'V§"a11c]'d_ia€};rAaft11,
% Repmseazted by its Chief Ofiiccr.
Jagaiiisj, Davanagere Taluk & District,
. RES?ONDENTS
{BY SRI.R.DEVADAS, AGA.)
6'z<-*
ifiifi
-2-
This Writ Petition is filed under Articles 226_ of
the Constitution of India praying to direct tk1e..__reepr.3;1dent--
Pattana Panchayath, Jagalur, to hold public auction" to"--prexzent
financial loss being caused to the respondent-éP*ane11ayat11§
leasing out the oommerclal shops (71)WVand tizleleuid used ”
for peuol bunk in Khata No.160A, Assessment .;I*Io{E::3!)_’situé:teti’.__
at Jagalur Town and etc.
This petition coming on forpvreliiik-ixtiary i*:ee£.fiI1gVVt1tfisVAdaV:3″,
the Court made the following:- ‘
VQRDEH W
The petitioner seeks to d1rect’ the
respondents to to pfevent any
financial respondent-Panchayath.
2. The’a_veI’m’ efitetoafid—..t}ie'”pra.yer made in the petition are
in the oflntexest Litigation. No individual relief is
symhé pefifiooer. Accordingly, the Writ Petition is
to the petitioner to file fresh petition on
the same of aetion which wait! be treated as Public
‘ Litigation.
Sd/”‘_’
Judge”
5gz1g/-