High Court Karnataka High Court

L.B.Narasimha Murthy vs The State Of Karnataka on 13 July, 2009

Karnataka High Court
L.B.Narasimha Murthy vs The State Of Karnataka on 13 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
BETWEEN: 

£N THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 232%: ms' 01:' .3t1L*i{ 2t:j=c:._§"' 

PRESENT"-.fii

THE HONBLE MR. M). vD:NA'i09

 " i;;s,_NARA:%;;:MH5 'P¢1UR'¥"i~'}'§""

._ S/O "P;mT$u4BH«I,MRA0 SINDHE

 AGRicUL1fzsRis'1*T-a.&. "i?fRESIDE1\E'F,
'L5§:KENAHALI,1"-:}Rp;M PANCHAYAT
R10 LAKKENAHALLI VILLAGE,

 SOLUR H0'B:.:'-

. }N!AGAD°i--TA_£,IJvE{,
?--.";'%AMANAGARAM~57 3 5 1 1

' --  2s,iAN;jLuNATH

':§;;":0 iHANUMA:AH
:aG1~1%};CUL'rURIsT
MEMBER OF' GRAM PANCHYAT
" _ I~'i;osA:~1ALLI VILLAGE
"MAR1Km>PE POST'
SOLUR' HOBLI, MAGAD: TALUK
RAMANAGARAM msmlcr 57151 1

M.G.I'~¥AGARAJU

S] O G.C.GANGAPPA
AGRICUi..TUF2iS'¥'

MARIKUPPE VILLAGE fir. POST



SOOLIBELE HOBLI
MAGAIBI TALUK w 

RAMANAGARAM DISTRICT 5'7_3 $1 '1' * V'

G.NARASIMHAIAH
S/O GANGALAH  
HGSAHALLE VILLAGE  *
SOLUR HOBLI,
MARIKUPPE F'(§:3'}."' _
MAGA§)lTALUK-- ~ - -

RAMANAGARAM u1sT§s:Ib31' 

M.m,«:AH,:§«mRANgAIAri 'V  
3/ C). LAT5§3T.HiMMA1AH._" if; V .
w1AR1;{r;Jp'I>r3=..VIi;1T;;-'ac§E_ 5.; ms'?
s0LIJR--i;LQBL.I_,'~. " A 

 "MAG;§;DI 'I*2;L:J1<;, _
 RAM1§PI'JV}ARA'5_?'i5} 1.

}?QX§»§}§i»Af§ -_ A

' ~ _HUCI~§A_iAH
* , _Hi::sAHALL.1___v2LLAGE
 e:;L%,;R HQBL1, MARIKUPPE POST'
'»   MAGADI TALUK,
* .. _ F:'AM15:NAGARA 57 15 1 1

GQVINDAPPA

_ Sf LATE KARIYAEWA
x "§:jIOSAHALLI VELLAGE
g__SOL'UR HOBLI, MARIKUPPE POST

MAGAD! TALU K,
RAMAEIAGARA 5? 15 1 1

VENKATESH
S] 0 LATE GOVINDAPPA
HOSAHALLI VELLAGE



SOLUR HOBLI, MARIKUPPE 90$?
MA(3ADi TALUK,

RAMANAGARA 571511 

9 SURESH

S/O LATE GANGANNA  _
KEMPACHl¥{I{ANAI~IALL__I VILLAGE
SOLUR HOBLX, MARlKI_.K+'PE POST' --
MAGADI TALUK,   
RAMANAGARA.=5f?'151. -.  

:0 M G RAMESH  ' __  
3/0 LATE GANGAPPA' ._

MARiKI.jPFE VjiLLA(3 E s;'«i§aSr'- ~  '

SOLUR   

V " MAf3};DI 'V'§i%i'L-{}'K. 
 RAMAMQARAM '1:».;'s'rr<1c'r 57 :5 1 1

1:: ;2:HwA1AH   _  ._
3/0., LATE-\.mRA1.AH
' - _MAR1;-:I_.: f'PE VILLAGE 85 POST
 __}S:')vLUR H(}.EI.»E,
 MACLADI TALUK,
»R',1XfMA'NAGARA 57 15 1 1

"1-2 Mfr»: VEERANAGAIAH

5:-";,!. Gs LATE NAGADASAPPA
..  MARIKUPPE VILLAGE 3:. POST
._SOLUR HOBLI,
MAGADI TALUK,
RAMANAGARA 321511   PETITIONERS

    (By Sr:i:U.SHIVAKUMAR FOR S & S ASSOCIATES

1 TEE SFATE OF KARNATAKA



BYITS SECRETARY  
PUBLIC WORKS DEPARTMENT ; é
SACHIVALAYA 1:   "
M.S.I§3UILl3ING

BANGALORE 1

2 ASSISFANT EXECUTIVE §;vNG1..NEER-
PUBLIC woRKs~~1)EP_;aRTM331~:_*I" % 
THIRUMALE R(}Ai).. --. "  .. 
MAGAIHTALUK J V . ~ 
f?AMANAGARANI"E%? 1'51 1'  

3 ASS1f$TAi§%'I'_EXECUTIV"§§-- ENGINEER
ZILLA §?:*kN'{3§iAYM-'-_S'U.3,~DIViSION
MAGAD.E:"}TALUK'--.  ~ _ 

 'RAM_A'PIAG25;RAM. ,5'-.7 15 1' I  '

4 "'--TA'HsiL.p'M§AL..   
MAGADI 'TALEK " " '
M3531 §  

-- » RAMArs;AGA'RAM 57151 3

?ElYLA.NARASA§AH S/Q NARASEMAIAH
_V .,VHO'3AHALLI VELLAGE

 ._S{)LUR_I_i.1{}BLI

NEARIKTUPPE ms'?

 MAG;££D§ TALUK

" RAMANAGARAM 571511.  RESPGNDENTS

,. U1, 2"

  ~ {By sii:t;N1L0U§«'ER AKBAR ABEL. sow. ADV. )

. THIS WP. ES FILED IFWAYING: TO CALL FOR
RECORDS AND DIRECT THE RFISPONIEENTS 1 TC} 4 TO

 '' "DEVESLPO THE ROAD IN SY.NO.}.6 GP' LAKKENAHALLI

VILLAGE, SOLUR HOBLI, MAGADI TALUK, AS PER
GOVERNMENT N€)Tfi3'ICA'I'fON NO. 128/2001-02 DT.
1312,2001 AS MENTIONED AT ANELNX-'A ANS ALLOW THE



Lakkenhalli village, Solur Hobii, J Magadi afi§1 na;:;§sa. 

road was passing through the siajci :;':ur?eyqt_1um"bef  is

an undisputed fact    VA 
rcsprmdents. The said  S_x:}f=,No.}6 and
respondents 1 to   for the said
purpose to om; K.    centractor vide
Work    road in question,
there iS:    Viryaad to Hosahaili éillid

__con’e;;actor has almost completed
90% to him and couid not carry out

11:33′ Wqrk béming Sy.No.16 Where the public road

” . fiimngh fcjégthe reasons that the fifih respofident was

obstructing for the said groject. (311 an

peiitioners came to know thai fifih respondent

AA jfileéivéitit 0.S.No.441/2002 on the file of the Pr1.Civi1 Judge

<35 JMFC1, "Magadi and obtained an order of

temparary injuncficn against regpondcats 1 to 4. Fourfih

respondent alone filad the Written statement. Other

respandents have not filed any written statement or

K)

fifth respomient is illegally resiraining gghe

road which is against public interest.

6. Learned AGA., suhm;;££é锑-£;hva:, {‘}1e~, : ‘

permanent injunction granted _ suit,

laid in Sy.No.16 and petitioi1:::»1 ‘§~a11: miiéf

as sought for in the writ petititirx? “n. _ a

7’. We ,_have A.g*;vcn. cfezisiderafion to the

COfi°.i€fl{i()jfiS’vjQf ccunsei appearing for the parties
and ficmiéniscfi on mcord.

j8. ‘méite1.*ia}.«;3n record would clttarly Show that

” V’ A amad ‘ifi’é§:(ist¢nce which yassas through Sy.No,16

respemient. The asgahalting of the road till

1’fi”3~}3-ézlenging to the fiftll mspondent is completed by

theӢeiztIactor and thenizfare, in View of the injunction order

‘ , :>gui~;-_~ntcé against defmaants 1 to 4 in the suit flied by

respenéent was in 0.s.No.441/29:32 which has zaeen

ciecresd, fufiihz:-:1″ asphalting couid not be dans. This court
\/?

10

eamlot issue a direction which is Contvaxy

decree passed by a competent ciIV.?i1W(V:e’u:’t_ and.; i’1’1t0i 7.

4 ca,1:mo’t undertake CORStI’i1Cfl’0__I1:”_VOf ” in

permanent injunction V
O.S.No.4(}1/ 2002. Re:-gjondeiiteh to the said
suit and it is open judgment and
(iecree passediitx. is also open to the
pefitieneie” _tx1?£§3::~’V_’ji;V;i:fi$ent and decree in
accé:idaneeVV§vif§I. the said judgment and decree
against zespondeats 1 to 4 is

aside eeeetilaieee with law, it would not be possible for

” « issue direciiens to respondents 1 1:0 4 to lay the

1 3 eland beionging to the fifth respondent iil

S1y.Ng:; 15: the same is Centrary to the judgment and eiecree

AA by the competent civi} court anti under the

V’-Cii”‘7i71}.!;I1S’£81’}iC€S, we held that this PIL is miseameeived and is

filed to ever come the judgment and {iecree passeei in

O.S.Ne.441/2002 and petitioners are not entitled to any

relief in the said writ petiiion and it is epven to them to work
\’/9»

‘ii

{mt thcir remedy to set 3816:: the judgmfzxgp_L;1id*< fd'£fcx:ee

passed in O.S.No.441/2002 in acconiancs

Aceordingiy, the writ p<:ijii€$i1"'i:s«_{";&is',1;33'i:s4;svv-Lil V:wif}113:11ebj'

above said obsttxvafions. N, «. VV

% % %
" jC"hi'gef Iustice

" » ; %;% JUDGE

%%%%%

' i§_rde;x4; '{é::1/'No -' I

" . Web N0