High Court Karnataka High Court

A R Kumar vs The Municipal Commissioner on 8 December, 2009

Karnataka High Court
A R Kumar vs The Municipal Commissioner on 8 December, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DAT E21) THIS THE 08"" DAY OF DECEMBER 2009

BEFORE

THE HONBLE Mr. JUSTICE H.N.NACAMO1--1AN:.~«DAS.'__'_j   

WRIT PETITION No.3453"a/2009{LS-R1;S3~._  I

BETWE3 EN:

IVIr.A.R.KUMAR.

S/O B.S.RAJAPPA.
AGED ABOUT 46 YEARS A A
R/O SAHAYATAJ INDUSTRIES.  '
KHATA NO3445/1095. '_ '~ _  _   _ 
BY THE SIDE OF SI{ET'FIlL{ALL--l. GA'Ig'--E}, ' '
TUMKURM 572 :02. --  A

 ....     I  ...PETITION}':3R'

(isy Sri. '1'

AND:

 TH E MI;f{i\t'1C.aPAL COA/1VM1S,rS1ON ER
" TUMKUR TOWN MUNICIPAI. COUNCIL

'A'~TUMI{.Lu?R _  , *

...RESPOI\IDEN'I"

*m1S..'\2'\/;**:'1'*r PETITION IS FILEID UNDER ARTICLES 225

 22% OF THE CONSTITUTION OF INDIA. PRAYING TO
 D.IIRoI>T:R' ' VIDE NOTICE) DATED 24.02.2000. VIDE

 .__\I'ANN¥'3XUR]$-K AS IT IS ILLEGAL AND ULTRAVIRES.

Q"\z'k,«*i_



THIS VVRIT PETITION COMING ON FOR PREL1M1NARY
HEARING, THES BAY. THE COURT MADE THE FOLLOV\flNG:-

ORDER

In this writ petition. the petitioner has 3

of mandamus directing the respondent not to d’eijio3ishx0′

construction put up by him pursua;xn>t’V’to.1A;1*1′.e

24.02.2009 at Aririexure ‘K’ and i0 qL.1aish * . «. 0

2. A reading of the riotiee Arihriextire

that it is a provisional order. li1″th’is:”pitx/Jisionail”order. it is

stated “their”T}”1fi_}2i3′{iti’0f3f1’€l”E0V’SL1bfIi”iL””1’i§S explanaiiori within 3

days. petitiorier submitted his

expianatiou Eis~.pEI.’ AI1I1(3§i1;i1’%:-01,’. The learned Counsel for the

_.v.petitio.:1ie1′ 0Asz1bH1its”–v.ti:hgit. subsequent to the pet.itioner’s

28.02.2009, no final order is passed. if

tha-it is-.so. Vrespodiideiit to pass final order by cor1sicEe1’ii1g the

V pet.itioh”e1″s~-Vexpliémation at Aririexure ‘L’ dated 28.02.2009 and

xsxzgth VVp’e1’iod. the respondent shed} not demolish the

_’_t:§)ri:~3irii’etio1i put up the by the petitioner. If the respondent

04%/K

‘LAD

have already passed any order. then the petitioner has to

work out his remedy in accorciance with law.

3. With the above observation, the writ pe1i_t1’o_I’i’*.i_Vs

hereby disposed e;>{‘wii,h0ut reference to the res}30nc1ei’1E..’ ~ A’

dm*