-was 'Vd¥&I'\l< 'urn
&u1¢\aur1Ir\aw'1 Iinhiflfil %4'!o.lhJKVm§ "5-WE" l\qF"'\l\iW.P\I'F\"J'§ r?§§.7r'!
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS 'I'HE am DAY OF' NOVEMBE-Ix;iW2Qi9.8'*-
BEFORE_W-_
T}-IE HONBLE MR. JUSTICE'A;I_I'"E'j'J.é{;}§}'I*J;§:';LV:* ,,,- '
WRIT PETITION No.4b5%s%1/2&8
Between:
1. Anna Rae S / 0 Sidrama_ppa--.Pa.'i:il__é "
Age: 52 yea.rsA._Oc-2:: B.LI.S_ifl€SS, ' 1 "
R/0 Shop Nc»--..é-=~105§3, $it§1at¢d»"g;__V ' "
Saraf V "
2. Sim. Nirn1:aia'::-- V1').
W/0 Su'bha$I1chéjf:3;dra~§'atfi,
Age: 46 years,'-"()::;i:»':'-Ieu"sz%ho1d,
R] 0 Shop .NO.4--7'«12",~.sitL1;;11",ec'€ at
Sa1afBa;mr,~ Gtflbémgaf '
V . Subghashchafidra
" '~ _ S/I9" '3i:ira3.i:1appa'Fai"
, Agcz 45 ycxafg'-, OCC2 Business,
1'?/€i'ShflP N%0«-$1140,
"fiittlatéd Bazar,
Gugbarga, ' '
V Bab11i':a(i~ Poddar
3 Age;_ 5'7" years,
" _Qc_c;'§Businc:ss,
£2/0' Shop No.4-1136,
situated at Saraf Bazar,
' '"Gu1barga. ...PE'I'ITIONERS
(By Sri.Ash0k S. Kinagi, Adv.)
u. m'e!nnI"n st "Mi'\aefV0-I'EfV..l
wt" nmmnwinnn rum'! LUUa'(E" OF KARNATAKA HiG!'°§ COURT OF KARNATAKA HIGH COL}?
And:
1. The Regionai Commissioner,
Guibarga.
2. The Deputy Commissioner,
Gulbarga
3. The Commissioner,
Corporation of City,
Gulbarga.
4. The Commissioner, _4 V
Guibarga Urban Det*eIop1ne1{1i; " A
Authority, Gulbarga. "
The Execu_tive._VEi1gii§1eer,Q' '4 A
Public Works £)'e.w"t;me1j1t, :2 ,
otubarga. =...REsPoNoEm's
SUI
{By Sri';S-.S},K1iiji1ii1,éi2,:'AGA;._"for'i?--1, 2 & 5,
311. P. S. 'E;{a1ij)ati1,_Azi,v; for R-3 ,
Sz_ji.El_.A'. Patfl',.Ad\_;§--§Tg1.t.R--4)
writ is filed under Articles 226 and
or the Coxistitution of India with a prayer to direct
'-the respondents-not to demolish the properties bearing
N'o.4e'-_105v3;~«..f1~?2," 4-1140 85 4-1136 situated at Saraf
Ba2:.ar",' Maiitampur, Gulbarga; direct the respondents to
_ comgjéy the provisions under the Corporation Act.
.. ,_'}'i'1i's : Writ petition coming on for preliminary
this day, the Court made the foliowingz
ORDER
Mr.S.S.Kumman, learned Additional Government
Advocate is directed to take notice for resmndents 1, 2
and 5.
………….. W mmnmm mom <..:..2om or ;<AmA"rm<A mos eousr ow KARNATAKA was sous
2. Mr.P.S.Maiipati}, learned counsel is éi:’eete:’d.__to
take notice for respondent No.3.
3. Mr.R.A. Patil, learned eo:uns’ei.is
notice for respondent No.4. V
4. Learned counsel for the raetitiioner, to
serve a set of papers ; i V
5. Even; for preliminary
hearing, for final disposal.
eome up before this Court
in W.P.No.i4′()232V/ eozmected matters disposed
__. of on This Court has disposed of the
certain directions. Following the
» uwamwgsc
resrsoteing sfatedvitherein, this writ petition also stands
disposed following terms:
V’ » it ‘i The petitioners shall take these proceedings as
notice to them and shall fiie their documents
before the Co1’pora’o’on to buttress their
contention that they have title to the property
and they have not encroaehed any part of the
prognerty belonging to the Corporation. The
5| ‘iu:”\I”hlHNv..F£ Mil M-#”\l\I Il”‘Lif”|l\.£”\ ill\JI”l \o’J’\J]\y_I !’M””\I\IVi”\!1″‘\I\£”‘\ i’l1§\£H’fi ‘9m\.l’-JWLI ‘sf!’ !\J”‘|fl.i”‘i.l”‘%§Wi-E\I”‘l rnwn Wukflkfwai ‘%~W¥” W\aPWel’§!W£”‘\9i}”‘U’V.§”‘§ rU!’%..’7I’¥ 5.-e\.I€J¥Ki KJF l\i”‘\i§¥’5I’$II’@E\I”‘ I’]I\7¥”‘I \a\JI-Ii’
,4-
Corporation, thereafter shail indicate as to
under What provision, they propose to proeeeé,
either under Section 270, 271 or
Act.
(b) Needless to say that the
precipitate the matter e}aém~ .of
petitioners is decided. ‘ _
(c) The petitioners ~..$h¢’:l.HV”‘f1i’t’,”vt.:””t’}..’VlVV’€»’*iiI.f re1§¥y”‘*withix1 a
period of two _
(d) The the claim of the
eitt;et”~~.t1iider Section 270, 271 or
of three weeks
theie’3ftef.« _
(e) passed, if the authotrities
‘ ” Vt”}1€’V’CO.1″1C}.E1Si{)I1 that they are required
rm proceefiiiimder Sections 270, 271 and 233 of
fizgt, they shall not implement the said
A for a period of two weeks.
Petitiofz stands allowed accordingly.
* s is issued and made absolute to the extent
.’ ixidiegfited above.
7 . Mr. S. S.Kummar1, ie:-mrxed Additional
Govemment Advocate appearing for respondents 1, 2
Iwall any
i{.’.Ul.§KE U!’ iv-\Kl’~i£%N\lU% I-Hun ‘~.¢Uul’£I,.. VF nfifimnannn nlwn uuum: wr nnnmnnnru-s uliwls \.vwE\n \JI .u~u.unu~u-.n . ,
-5-
and 5 is permitted to file memo of appearance within
four weeks.
8. Mr.F’.S.Maiipatii, ieamed counsei appearing
respondent No.3 is permitted to file %”;.1′”1:é :’
Registry within four weeks.
9. Mr.R.A.Pati1, learned couns<:L:1VVV:A'T_
respondent No.4 is permitted 1116- the
Rcegistry within four ' "
s Iu<ig"5
.....