High Court Karnataka High Court

D M Jagadishwar vs State Of Karnataka on 2 July, 2009

Karnataka High Court
D M Jagadishwar vs State Of Karnataka on 2 July, 2009
Author: Ram Mohan Reddy
In ms HIGH comm: or KARRATAKA, = 

DATEI) THIS THE 2ND DAY OF JULY,  V % O  L

BEFORE 

THE HON'BLE MRJUSTICE   k

WRIT PETITION NO. 346? _20O8~.V{I;'BV~ RE7S)

OMJAOADISHWAR   4 
S/O.NA'I'URAL I?A'rH--E,R EVIALIQKARSIJNAPPA,
AND ADOPI'IVE»FAf1'H_.ER 'vIfzUPA;{sHAP:=A,
AGED ABOUT53-.YEm:;s,~._;.._  _   
R/AT.ULOGRE?ET_,F.$1DLAGHAT'FA'TOXEIN,
cHIKxABAL14A;2UR"ms'r:2.:c3fr.  

% T PE'1'£TIONER
(By Sri : SO§.dAsU'NO"é.RA':O1i{éH1T, ADV )

AND e i  

 ' 2,; " " 1.s1'A'FEj OF' KARNATAKA

 PRm:;1'PAfL,sEcRETARY,
4 "'HOus§r¢OO>ANO URBAN DEVELOPMENT,
--._1v:.$;Ou:.LD:reO,BANOALORE-01.

'i'11ޣ: 'ASSISTANT COMMISSIONER
V * .::H:K1<ABALLAPURA SUB DIVISION,
=  EEHIKKABALLAPURA TOWN,

 ,1~'.§

   THE CHIEF OFFICER

SiI)LA'I'HA'T'I'A TOWN,
MUNICIPALi'I'Y,SIDhAGHAT'FA TOWN,
CHIKKABALLAPUR DISTRICT.

§%%i



..2..

4 SR] VEERABHADRA CHENNAMALLA
DESHAKENDRA MAHASWAMIGALU,
SHREE NIDUMAMIDI JAGADGURU MATH,
DHARMAGURU PEE'I'A,NO.49/ 1,

H . B. SAMAJA ROAD, BASAVANAGU DI,
BANGALORE-O4.

(BY SMT. M C NAGASHREE, AGA FOR R1 8:» R2) _.  «    »

 RESPOI§DIg§!§I'1'S

(By Sn' : BASAVARAJ V SABARAD, ADV FOR R4-=.___') ,1-,: '7  

THIS WRIT PETITEON IS FILEL7<U1~z;3ERI_IAR?I9If(;5:;;3.s: 226 
AND 227 OF' THE CONSTITUTION op' I:II:1A--.,PRAYINe:;~IIIIfr@;I.
QUASH ma PROCEEDINGS PENDING'-()N THE -§'ILE'

THE R2 ON THE PETITION OFT?-I_E R4"IN'I2EsPE«:%r,QF THEM
PROPERTIES IN QUESTION, .A'II:.p ALSO' THE "~,NOTICE
ISSUED TO THE PETITIONER TOAPPEAR BEFORE THE R2
ON 3.2.2008 AND WHICIIIS SUBSEQUENTLY ADJGURNED
AND ALSO THE INTERIM.__(}RDER V(3I'N"'c§o»I§iI'rI€;. on FOR PRLHEARING IN 'E'
GR{)UF',_'I'HIS'-¥){1*{,fF.HEv_CCvUR'l' MADE THE FOLLOWING:

    4're s'pondent claiming to have right, title and

  irixe immovable pmperty of which katha

~ i;j'~._ Was regfiéered in the name of the petitioner, filed a.

VA   to the Asst. Commissioner, Chikkaballapur, the

 '11' :.'2?F'E respondent tr?) direct the Chief Ofiicer, Shidlagatta

~ “V3/iunicipality, not to issue any kind of licence to the

-3-

petitioner for construction of any structure on the said

property and to rectify the mistake by cance1ling”‘t1fi1e

katha of the said property, which when ”

MUNCR 39/2007-08, by an interim order c:t.’c:2{j8.1;o2{}o8

Annexure—A directed the authozrfittes’ not to ‘V;-;_

licence to put up a construction of tee V

petition and thereafter issuede» r_1ofice,. ‘&_uc’i:’:v.’ I-<';.:§1.2008
Annexme-B, to the vpot ce on
8.2.2008. Hence this "fit-'*t1uestion the
proceed.§11gs; 1 " :29 ozfier and the notice,

Azmexuresr-ft ' .. ,, ' '

for the 431 respondent is not

any provision under the Karnataka

1964, for short the Act, which the 4"!

'resmndetit invoked, by filing the petition before the

wfilommiesioner, Chikkaballapur. Learned Govt.

. K too is unable to point out to the provision of

–. Ltiaw by which the Asst. Commissioner exercised at

32%

-4-

jurisdiction to entertain the petition, foilowed by issue of

notice and the interim order.

3. A bare perusal of the Act dees ~

investing of a jurisdiction in the Asst_._ % A ‘

entertain a petition for the ofzefiefs.

by the 4*’ respondent and to’»,t*.>§_i’3sA

4. In the writ fiettfion is
allowed. The prQ_ceedi.:At1g.St’_i11 %t1~§iJN:31é;;é9,?-2007-03 and

the eI$:§.er__ Annexure-A and the

notice Aztneiiure-BA,’ i t
Sd/-

‘ ….. 14 ‘ ge