High Court Karnataka High Court

M/S Ashok Oil Industries vs The State Of Karnataka on 17 September, 2008

Karnataka High Court
M/S Ashok Oil Industries vs The State Of Karnataka on 17 September, 2008
Author: A.S.Bopanna
............... -an nu-uu 1r\Iru|\r"| I uvll uvwnl \Jl" IVIVIIIEVII-\lI-\I\.i'\ 31".?!' Q30". OF   '

 

IN THE HIGH COURT 012'  _
CIRCUIT BENCH AT GULBARGK  Q   ' 

DATED THIS THE 17% DAY OF  2é_ o"::~; .. 

THE HON'BLE  

W.P. No. 13705 {GM ~.§]Ki1%%ADiB)

BETWIEEN:

1.

M/§;.A:*s;hok    V
Propfiéiog --.  B Patil,
/o,,S11giira1 Vi13a"gc,_--

____ _VPos€Vt"uE':sfi:'_,!,'q, I_>evduI*ga_,

Nowi,r/a;3}VNo_.' 1512- 17," "
Daddj'L'3._(jo1oi1y;"---._ ' -

 Ra1cn;;rVe:%5s4___1o;-.

Bésa.WcS.i1waréi' "Feeds

A 'V  Pxopristor S33; Bayasagar,
" , L:-2.47, Nijéiingappa Nagar,
  584 101.

' Xfenkatesh P V C Pipes 81. Fittings,

.~ Prtéprietor Sri Venkatesh s/ o.Ra.nga13ath,
.   N0. 1-2---4, Behind S B H Bank,
'  Dcvdurga, 'I'q:Devdurga, Dist: Raichur.

M/s.Balaji Indusuies,
Proprietor Sri Jagasdish C Patil,
Gulbarga Road, Devdurga,

Tq: Devdurga, Distflaichur.

4.4:



__.--_... cwuwouu Ia:

AKA IGH C
...-......-"nan I-uurrl §..,u§.:K! Ur' KARNATAKA FIIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAT H

5. M] s.Meder11 Rice Mill,
Proprietor Sri Malini S Patil,
No. L 12-17, lZ)addy's Colony,
Raichur --- 584 10 1.

(By Sri Ashok B Mulug, Adv.)

AND:

1. The State of Karnatalia}; ._  V
Reptd. By its Secretary,     
Department of Comn1ereej'and..AE;1d1i$t;'ies,
M 8 Building, 33arxga§Eore-560,00 we _ 

2. The  
Executive 1'e§CIn§;)(3I', KIAl3Es.«,.  

Nrupe.thtu1gé;Rd:'3;:i.  _
Bangavlore-5£>G.  _ "  A '  ._ '

3. The Chief  Chief
Development Off}:-:er;*v_KIADB.,
Nmgiathmlgaflead, V

 "  _ Bai1ga,§91ew56O A

4. L "f'.h,e"I)eve1epa3e;1t Ofiicer,
 K1-"¥IDBV;'  Oififie,
Kaprdmrv Jndd-g.1sti'ia1 Area,
Hufi2.naba<éi"Road,

V_Gu1ba~ga--5e5 102.  RESPONDENTS

‘X’_V(By Kumman, AGA, for R1)

C e _ This W.P is filed under Articles 226 and 227 of the
V Ceaiisfitution of India, praying to direct the 2m’
.._é’V’Ie$§»ondent to consider the representation made by the
‘petitioners dated 6.7.2007 vide Annexure-F and direct
the respondents to take steps to complete the
development work in the industriai area/sites/layout

1:

‘””” -°’-‘- –vv-H vi Iv-nnlvnannn rlturl IAJUKI U!” NAKNATAKA HIGH!

acquired vide Axmexure—I’3 and further direct them.

allow the industrial sites. .

This WP coming on for preliminary 1 i

(lay, the Court made the following:-
gag
Sri Ashok B Mulgl, 1eamedi jiatdvo¢a§g hg1e..!eiitei’ed;
appeamnce for the _ to
delete the name of Sri counsel.

2. Sri V. Counsel for
responcient_s”V}\]iQ

3. The ‘this court seeking for

issue of writ of the 211*’ respondent

to’-vconiéjiileif-e.:tI1e.regifesentatican made by the petitioners

er; of which is produced at Annexure-F

ate the
AA ‘1’he”v.’:iiietitic3-tiers have approached this Court
that they are industrialists and as such they
. illtezested in acquiring the industrial plots to be
” “termed by respondents No.2 to 4 in the Industrial

V. Layout that is to be foxxjd by them in Devdurga. In

‘| .1111: I1 111 .«….l.« ….1.’n.. .’.’.’:I

With the above observations and directiO1??7?r_’4:tth~*;§:”~V:A.

petition stands disposed off. No order as to V
Bkm.

u :9: s_fi<§§ mo Eaou :9: §<…<z§_ 3 csou :9: s§.<z§_ mo :53 :2: :,…_:..2:.. 5 …+…..%.u :..:.:. -. 5 2- – – i