' {H 'TEE H165'! COURT OF KARNATAKA AT KAKGALORE
DATED '£'Hi3 THE 9173 DAY OF NOVEMSER 2099
PRESENT
TI-IE Hoxmm MR. 9.1). IHKAKARAN, CHIEF' J2;iisT:@:fré*;'§j'\_ .
AND
'THE HOWBLE MR. JUSTICE mo:~1a.r&. s1éAmTmAv:{fiU::3A3
WRIT PETITION 110.2571 (Gnai-r:.;3s4:§i:,;v««v
BETWEEH .' V'
1 SMT A LALITHA W/O DAYE&Si?lAN.{{P;_R; AA
AGED ABOUT 45 YEARS, ocG:VA2:;vGCA'r§:V
R/O NCISSS/9-1, s:£zINID{1A;'j,'"I»A}MA;N_ '
ROAD, 421m CR£}SiSu,"_8'i'H¥_BLO(3K'«.V fj
JAYANAGAR, $ANGs;sgLQ2e.E'56o_ 03:2: ;, ' "" "
:2 K V VENKATESH S;:A:} LATE. VEi?éKATA}j?AYAPPA
AGED ABUU1"
ace: ADVOC.A.TE' %
R/O SIN(}H¢ Cc_)1\2IPi;E;~<:,.
CHIKKABE'iTAiiAL£;I '-
BANGALORE 33:30-03?-__
3 " VI: NA{3}';RAJ {J S; C} 'LATE. Ezamaima
" A<}§:D';a,B<:x'u'r"5,:} YEARS,
':§:),.V1'a:,I,1,-.z}*':"*.§~1<(:1+;~r:)sss
PADARAi'Af1'€_A}'UR&
Bar€G&LoR'E'.':s.6:3 02:3
PE'rm'0m«:Rs
SR2 B V RAMA MGORTHY, A{)V{)(::fis:§*E3
. "--. §'.}NIf(}N OF' INDIA REP BY MINESTRY GE? DEEFENCE
~, )%(N¥3 SECR§fi'fi.RY T0 GOVERNMENT
'' -. __ EBEFENCE DEPARTMENT
' N{)R"E"H BLOCK
§\E§§W EEELHI 1:0 991
2 STA'}'E OF' KARNATAKA
BY ITS CIMEZF SECRETARY
V1'i)HANA SOUDHA
i}R.B.R.AMBED}{AR VEEDHI
BANGALORE} 5651) G01
3 MR BENNI HEN
PADR1 {I/O INDIA RAILWAY CAMP
JAKKUR AIR FIELD, YELAHANKA
BANGALORE
4 SRITYESHWANTH KUMAR . _
PRESIDENT, PRAYER Ami) INTEi2_s~ESs1c};NV .
NO.?,IMA1N,S.K.GARDEN "
BANGALGRE 560 046
THE DISTRICT MANAGER - -
BANGALORE URBAN i31s'rRI<;f:f , . -
SIR M.vIsHvEsHwARA1A§i"--au{m1--N'G_ '
DR.AMBEDKAR?!EE_D'§il g -
BANGALORE
C}?
6 THE cc}:-«:1g4%1_ssi.Q':ml;je_ofi 1=*<§I;:'<.3¥§_:A'V" V
BANGAmRE'ci*:'f_V
1E\EFAN'I'RY_ Rosa!) I3:x:~a_,(}A;,0;§E.._ -- -
« ' V 1' N V. RESPONDENTS
gm SRI B. y:EE:RAPPA';;.<;A"F0iz R 1 -- R2, SRi RP. HEGD1-:2, fiI)V(JCA'I'j§§
VFQRV-R3,;S:R1..A.V. GAR-fi1iDHARAPPA, ADVOCATE ma R4}
'24Hs.S*?\.¥§1:T i'P1§:';':?:*1<i)N IS Fina) UNDER ARTICLES 226 AND :22?
.T§§E COHSFETUTIQN 0;?' §NDIA PRAYING TO ISSUE'. MANDAMUS 're
R13, 4 ANY)"-.5 i¥E__{)'i'.'f'O MAKE AVAILABLE &NY FACILITIES, LANDS OR
_Q'TFHER._INFRASTi?UCTURE AT THE COST OF THE PEOFLE OF INDIA
ANr3"c:1*r:zENs "F§iEREOF, AND IN PARTICULAR Na'? TO ALLSW 312:3
TC} HOLD ANY MEETING ON 213?, i2'2N{3 OR QSFEIL) ZN
" » 'GRQU'F*--§?3S QF JAKKUi? AERO§RGME GR ANYWHERE NEAREY GR
':=E1}S_O"AN'i§'WHERE IN THE STATE GP KARBEATAKA, S§3EC1IAL PRAYER
; M£*Z.¥?fF§N;GS ANYWHERE IN KARNATAKA; AN}? ETC.
"'vIV'§*IES WRIT PE'T'I'I'¥{)N COMING UP FQR OREERS THIS IJAY, THE
*<::Q%;,;m' MADE THE §'C3LLQwING;~
3
JUDGMENT
(Delivered by P.D.Dinakaran, C.J.}
The petitioners–1 and 2 are practising Advocates andpetitioner
No.3 is a social worker. They have filed this public intere’st:.j’litigation
seeking the following prayer: V
“to issue a writ of mandamusto. ,resp0nd’entsa,
and 5 not to make available
other infrastructure at theydcotst of
and citizens thereof: and in_v:4_plartic.ular.not_ allow 3rd
respondent to hold 22″‘ or 23″ of
January 2005. in lfllerodrome or
anywherg in the State of
Kaiinat_altallll’*’Vl}y this writ petition, with
exemplary costsfto ends of justice.”
2. Heard the _courisel*.for. the petitioners, learned Government
Advocate a1’1.d<th_e,counsel for"'the contesting respondents.
prayer-.sought for does not survive for consideration at
this stage. asthe' already taken place in January 2005. Except
permit the pe'f.itioners to make representation to Respondents–1, 2, 5
and when any cause arises in future and direct the said
V'v7;'espon_de'r1ts 'to take appropriate decision in accordance with law, no
fiirthez' mfier is requiztad in the nlatter. Hence, the petitrioxi is ciisulissed
as having become infructueus.
sd/–
' 1 index: Yes] No. Web Host: Yes,' No vrp/~