Karnataka High Court
Bhimshakti Yuvak Sangh vs Gulbarga Urban Development on 2 June, 2011
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dateot this the 2"" day ofJu.ne, 20} 1
PRESENT __t
we HQNBLE MR.J.S.KHEHAR. CHIEF K
AND _
THE HONBLE MRJUSTICE EeI.(i3:.}E?..A.¥\A«4'_1:ESVH:f .
WP No.8078/2007{'LB¥}{'c?S~'§?IL}« '
Between :
1..
(By Sti.*S,AM.C.t1andréLsheken*, Adx/., absent)
1'.'
,to A
Bhirnehakti Yuvak Sangh '' _
New Ghatge Layout
Behind bus Stand _
GuIbarga«O3 ,
Represented by its Pfe--©id.ent g
Hanumanta Rao Itagi T " 'V '
S/o.Shamaracx .
Aged about years
. Anfl Kuniinr V
S/otingappa 1f;__
Oee:vSe'e1et:a":y "C1" -
R/o:;:New.Gh-tge Layout'-..__ -- '
Behind Bus Stand. *
Gu1bafga~O3 " V'
V Petitioners
'
Development Authority
Eiepresentied by its Cornnliosioner
. GuIt3:::;:'ga City Corporation
ihtibargat
* Represented by its Commissioner
Ranjit Ghatge
S/ofihivaraj, major
R/O.N€'\R=' Ghatge Layout:
Behind Boo Stand
€.}uEbarga~O3
3
4. Dltlvlaharuelrappa Basankar
8/ o.Hanumar;"Larao
Aged about 50 years
Oec: Asst. Professor
R/<).N0.56, lshwar Nilaya,
Saibaba Layout.
Shakti Nag'ar.
Gulbarga
5. Basavaraj Ganti
S/elgingabasappa, _
Aged about 30 years ..
Occ:Private Service " ' T -
R/0.HlN0'262. CIB Cql_c;_)f1:z_ V'
Gulbarga
6. Yashodhafa».
W / 0.Pari1111€?S'/i'1,\K}af'; .
Aged
OceV:'Teae'l1eV:1 R/};~g.'pIom'o 329
c1B":co1__ony',"~", ' -
Behind Central ' BuVsl'Ste[nd
Gulbarga ~ V l l
7 . Cl;1a'11r:lrashe'l<A,alrl'Ganti,
/'«0.l,jng§1basapp.a. v
V" . V Agedeboufi 32 years
' Oeetlirivaie Service
--- v.R/O;H';'No.i2,j62'; CIB Colony
'xGu1bargé;;-
.~ ~ _ Respondents
(By sf'BaSaV'aprabhu S.Patil Assts. for R1
- '-».sr:.e.s'.:x/gali Pam, Adv. for R2
' .Si'1iK_.AbhinaV Anand, Adv. for R3, 5 and 6
T "S1<i._K3Appa Rae, Adv. for R4)
This Writ Petitien is filed under Articles 226 and 227 ef the
WC__<3r1stltuti0r1 of India praying ta ddreet R}. and 2 to take
_ possession and allow the site bearing No.23 and 4 of Ghatge
' Layeut, Gulbarga, for civic an1enity purpese as provided under
Section l6 of the Karnataka Urban Development Authority Act
and declare that the sale of site 1188.2, 3 and 4 made in favour
fer R4 'is ?' as 'V-'eis:'l and not Vif1<:"}li":g in {he first and seeerld
respondents et/9,,
'l'his 'viirile Petliieion emziirzg 3:1 fer ligriher itorisielesyaiicm ihie
clay, Ch£e_fJustéee made the Sellewing:
3
ORDER
J.S.KHEHAR, C.J. (Oral) :
Nana appéared for the petiiionérs.~i:1. :’j;hé’–T.:§3r;:–£§;i;'<:£i"'=
session. None has appeared for=.A_the-Apgititiofiéfg évery the
post–1unch session.
2. Dismissed for non~proé’e.Quti0n. “‘
“” ”
Séifi
Eigége
my
§:*::r1c’: E’?