High Court Karnataka High Court

B G Thimmappaiah vs The State Of Karnataka on 26 June, 2009

Karnataka High Court
B G Thimmappaiah vs The State Of Karnataka on 26 June, 2009
Author: N.K.Patil
{By M/3.' £}E;REiZ2HA}?' 873'C0, §..m?<3caTEs';

 AN}:  V' '

EN THE HEGH COURT 0? KARNATAKA AT BAN  A' 

DATED THIS THE gem ma? OF J{IEx3.3"?: 2{;)i"§f<;?f'  T

BEFORE '
THE §~IC)N'8LE MR.J.US_'§'ICE" r§ .'r:.PA 53:3   Q'

wfimza15139/20QsAn3M--$L£4I;1\gg%

    -   1 
W. PNO.4'?'22*««.O'F 2'%o0:s€~A (GE-{f{'VEIAKF)

WP NO.1;'73139[2OO8j_  '
BETWEEN:     

3. B <:+THiMMA§iPAii5;H '

AGED A{%QUT.7:3'€f_EAF;:$ ._  
Sm <31:-'V LATE BY'{?*EV HA':?§U Mam;-; .
R/AT#i91,  V    ' -
YEiSWAf~?E'I~fF?U§% <::;as3,sa..' 
'fESWAN'i'HP&ER - "  ' ..  '

8AN£;§AL(3RE--i2i2«, - -_ A  PETETEGNER

_T'hf  {:€'9"AVTI§:§;.m~zATAKA
8? £'f'i%:..é.;§«E1CR33ffi.'[f§Rf&"
DEPERTMENT C1?' HOUSING AND URBAN

V " _DEvE;;£:>£wa_'E:~.;=?-"

I'5'S.E§UILDIN_G

" "  3  ' ~ Bayggg LORELG 1

A   »??£'§--P§ F§}1§3?U'E'Y @::>MMi$s;{3:~:ER
 ..EiRI*'€GALGi€E E}iS*§'R£C'P
'  glagfszm, BANGALQFEE

  "3. E{AR§si£~'x'i'AKA SLUM CLEARANCE games
" 'BY ETS COMMESSIGNER, AEHAYA CGMPLEX

RE? 3, F€3NI3§E§\I'I'{S§_'    _

(83; Sri, E3 I3IE§VA§AS FOR R1 35 2:
Sz'i.B.R'AMASWAMY EYENGAR FOR §é3~3}_  ..

THIS WP. FELED UNEER Am'r~::LEST::::6'T&  
CONSTITUTIGN OF INDEA PRAYING TO 'i}U'A_SH THE :BE:;2 a'r;~,
2.7.1996 AS AT ANNEX-G ISSEEEB UND§§R.v_§}§'-"f.T1CI'N'SE31 €:)F_;'§'HE .V "

KARNAT-MA SLUM AREAS (1:viP}2Q'v..;§,;Iis§.§s:xx~'1"- am} '<:;E;m'é,NCg; ACT",
29:73 83' '"§'HE RESPONDENTSM, -'re;::_ 'ETmc3N::R VIS-A~«VES
THE SCHEDULE TE'E3QP£?RT'{, =  ' 

w.P.Nc>.4722g;20:$;.;_V '3C..-  '
B2:':*w.rs:;«::xI, ....  _   ' 

1, c§;m:'RA.L MLIsV:.m:1 ;'gS§;S'éi§<ii'i*é.\'1"I<§§\I 0;? KRRNATAKA
mm Is;%.OH.5xMIv;L:':3 :_E$HR'§F:'§§:I;E'-' EDUCTEON
TR[}ST;E§Y {Ts f~'.iU*P.EeIi}V}'i.§1§,i/ GENERAL
SECF?§fi'I'A?2.Y,'$: '<1 -22am,' ~-'?Bi$HWAi~é'THPU§1«2A
3g;:\:a::~gs.Lom;'-.t;2"' '  PETITEGNER

 {fay s;1¥;;-- £5 $§'?s«'£AVLfI?AT1L,v;§'§:§'§*'OCATE§}

  

E.  STEJFE 'E{PaRNA'i"A§{Ps.
BE' 17.3 8E'CRET'A};?;Y
 BERT {3§F' HGUSENG Afslfi
V' n URBAN EEVEISPMENT

" V m...ssI5:1,D§Ne::a BANGEKLGREL 2



 9i*1f~:§E 5390?? QOMMSESEQNER

 F B§:N€§Z'h%§;f}RE BEi:'5T'R§C'? {§.ERB.&N}
 " ' Efi~,§i£{}$\;§,£73§£'E
' Kmewmgxa SLUE3 CE§_,E1%RAIf€€I'.E Beam

BY ETS C{fi}Mfv§iSS£{3f'§E§§, 2'§}E'5HRY2% COMPLEX
§'~f£f3 E33, ¥~33§SA§,17}AF? £§"f'§?£?i§I'§', E§§§$HAiT3§§'EPUF?;%Ex5



 V.ht'.éz:u'i1ig gm;

Bf~%.NCZ'xALC}RE'; 20

4. KARNATAKA BOARD OF' WAKF.
REF' BY CEO CIJNEQINGHEEM QOAD
BANGALORE

{Jr

3.G.'mIMMAPPmAH,

s;o.:,,a:rE B'§'RAI~{AT~§LIMAIAH,

AGED ABOUT 2?: 'fE'.ARS

RESIEBING AT N<fJ.1*9i

YESWRNTHPUR CERCLE C:Eps=r>§:'m*s

(By Sm-w:1.":". NARENBRA PRASAD  8:; R--52':* 
821'. B E=?A%v£ASWAMY I'a'E1I\1C}A..E? ?'()F'? ¥§:3..  "  v

Sri.R.K()THWR.L FOR R4: M/s..E'E2 ARTE€::L'Es 22$ 85 22?' GE' THE
€3ONS'T'ITi:VITE(3N C:R.:ND'§A PEA;¥_:1iG T0 QUASH '§z-19: NE§ VI£'3}i ANNEXUINS; -H F zsguam
8? 'ma Ri'«AI€£}  513:3 'P53 "§;:;~A3H THE GRDER m',:I:3.1.2::205
PASSES; IN APPL;CA1<£<}N..N:3'£a;'04 BY THE WAKE' TRIBUNAL VIBE
ANNEXEJRE ~  " V  

.__wrif. '§:s:!ié«t3{}ns, c:{)n*:iz"n.g on far {3reEi¥nin:1Ij;
V _  'a,_(}}:*ou.p, this day, ms Court znadt: the
'£-'nilmvi'31g;:~.,  = .   "

ORDER

“Thf-::. ‘;3é3iéti0nfirs assgaiéing the {?(3?’E”‘€i(‘3″I}{‘:S§S ca?’ the

dateci 0~2m.a9% hearing N<:1J{.S.A.CR.N<';,

._£§6§;'.'i}?%€§–"'@fE Vida £5k'!'"1n€XE2?€:$ ti} and $1? 1"£'°:S}'}€Z(','§".i'EJ'tT-"2§jg'§ $321?-ad bf;

~..:f*é*5";§§(}:1t'%€I";t4s~2 'i and '2 presented th€:sc=; twn wriii petitions'

/L,

is Ilfifitfifififi to ClaI'ify rhaf, the jzlrisriictionai c1i’.’aé;’–VA

directed” H7 is nefaziiesw, 13:0 ztiarify fhe j1;.z*i5:s’1§r::t%au*{‘i-:23?”~

cnmpemnt :3m*.h0rit:y of the s;t:«§;i;f:””affi(1 {fie vS§vl{I_”T_73 f’:§eémnce

board are: ciirtézttezd rant Chzerfiga .:I*_h¢v=VfiV”L:.1._at\1;r£=§: (‘;f’ E16 lam”!

tifi takizig such decisioii Fry ¥3″}1:=: 2*:1’i§”:%”:(}1f§VI*§j.;.V

(“Em/«~