High Court Karnataka High Court

Chandrakant S/O Sadgurayya … vs Town Municipal Counsil on 10 August, 2009

Karnataka High Court
Chandrakant S/O Sadgurayya … vs Town Municipal Counsil on 10 August, 2009
Author: Mohan Shantanagoudar
EN THE HEGH COURT OF KARNATA_'1{A" if It  r» 

CERCUIT BENCH AT Q}ti_r'j&RWAD"  f'_f .  '

DATED THIS THE 102:: 9A'f':.OF;"'Pd§Ci«:{';?S 'I','  

B1:i;§c;§E "

THE HQWBLE MR.J§}STICE_§§C*ifiAN sHA1§'r;LNAfc*,0UDAR

WRIT PETITION i~z.€:'s..;533méasgéi2oo9(LB-RES)

BETWEEN:

1.

Ex'?

CHANr>Rm;AI¢?.r--,';-s/ O__'I3_ADGU"RAYYA PUJARI

AGE 45 yams, oz:::c: 'B};1SiE*JE:SS'v»; 

R ,(.c.>%.r.:'1fsv1x_:<':.'.=;;?::_f':f,1;"'D1s1*. BAGALKQT.

gibmm, 's;é'§RAPPA'~3é;I21éER,
AGE 38 YEARS, '~OCCi---.{)AT, _

 S/Q PUNDALEK BURUD,

T " 'AGE 48"~mA12s, occ; BAMBU BUSENESS,

 R,'r':;:":::%r*sv.'Nr:§o51?o,KADAPAW1 CROSS,

.  KUi:>Ar;1H}T1=R0AD, J:'xMKHANDi,
 DI_."r§'i:', _13':+1GALKo'i1

.. PETIWONERS

{BY  SHIEVARAJ P. MUDHOL, ADV1}

T' L

 V. V 'AIWB:

TOWN MUNCWAL CQUNSEL,
JAMKHANDI, DSET. BAGALKGT1
REPRESENTEIZY BY CHIEF' OFFICER,



2

2 SUVARNAKHANDISANGAMESHWARQE
DODITJA BASAVESWAR '1' EMPLE
KADAPRVNfN}JAMKHANDL
IfiST.BAGALKOT
REPRESENTEEFBYITS
MANAGING CGMMITTEE.

3. PAVAD BASAVESWAR DEVASTAN »KADAPA*f*f:;"' 1'
'1'Q.JAMKHANDI,DUIST,I?3AGA1;K0'I'   -1' 1. '
REPRESENTED BY yrs  -T T '

MANAGING COMMITTEE. _   __1é;«.€%s3*E-c>r~=I1::§}::"ié:F1'?é.§"~..,L

(BY SR1. SHIVAKUMAR S. BAnAx.:fA~::AG1,":x§>V 'F63 i*<':}é;NIj' 3.
R2 SE3.)  .  . ' is

THE953 PET1TI<3N$v.7)"F'IALED;,j_::i\:'m«:V§§'AMICLES 226 AND
227' op' THE CONS'FITUT.¥{}I\I Ct¥f'.V'-.I_I.'.§I)i_A PRAYING TO

91RE<,"1*"T*;*I~ii+::, R§$i'?O'N,DENTS"'i€(5).: T0 3 NOT 'TO EVICT
THEPE;fI';Toa::_:::x2s.% 952025;: .'r:~1E PETITIONER PREMISES
W§TH(1}UT_D¥JEi P1f';¥£scici'i$2:IN€; ON ma GRDERS, mis my
m;j§; CQURT Emma mg FOLLOWING»

ORDER

3 Eadawadgi, learmzd counsel has fileti

2;–.mc;;1o . i:ia teci 03108/2009 along with the letters sf

Ap~3i:ifi;o2′::{§;’$ ‘2 and 3 that may have voluntazfly vacateii the

A’

2. Tha metmo is taken on mcoxfi. Acc<;m:_1ing1y,
petition filed by petitionttxs 2 and 3 is dismissed"

become infructuous.

3. Petitioner No.2 still clghns to;b’t’:’

He has filed this writ petition 01:-fly Q11 A.é*:sé;1,1.1.i1.piic>f1′ :_’._ué

would be ttvicted illegally.

4. Writ pefit§g§fi.. ca:iA1n9fvL”i3¢V.;-§:fit.{:rtajned merely an

the At this stage, Sri. Shivaraj
P. Muéihoi; {or the petitioner submits that he
maybe ivitiiéiraw the wtnit petition.

§?%:zmissibh’is..g:afimd., W117′: pctificm filed by petitioner

‘ ;di.:é’Inisseé; as Withdmwn. Writ Petitions am

.(i§iS’fi3iSS5€tiv–Vé:C§it}I'(iiflgly.

Sfi/–

JUDGE

imv