Karnataka High Court
Chandrashekara Karkera vs The Commissioner on 19 February, 2010
N no
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 19TH DAY 0? FEBRUARY, 26
BEFORE
THE HON'BLE MR. JUSTICE RAM
WRIT PETITION No.6 OF Iialmézsi
BETWEEN:
Sri. Chandrashekara Karkcra.
Aged 53 years. V
S / 0 late Narayana Kan(:ha'n'._T " '
Near Canara Ice Plant. '
Kudroii, V '
Mangalore »- 5725 L . AV
D.K. " . _.PETm0NER
(By Sri. 'l§i*zwa1' 'Adv-.}
A N D . _ . . .
1. The (3"().z_T1VtI1Vi:-:.Vé)ir_31.fie'1*;"
Mangai 0'1'r:_ C i.ty'-- Carp oration.
.. «Marigalore 4575 003.
' * .. _I\/E angal.Q1'e Urban Development
V' V _ Aa;thQI»i€yf.,_ Urva Stores.
. " --._Ashekvv.Naga"r.
' Marag,aio_ré - 575 006
"Rep} Bfits Commissioner.
Malathi Karkera,
_ "Major.
' ' "W/0 Janardharla Puthran.
R/0 K.C. Road.
Kudroli.
Mangalore »~ 575 003. g .
gfix
4. Sri. Panduranga Karkera.
Major.
S/ o Chandappa Kotian.
R/o K.C. Road.
Kudroli.
Mangaiore M 575 003. ..REspo§ir;i«;N*rsd or H
(By Sri. M. Vishwajit Rai, Adv. for R.3"& « a_
Sri. S. Vishwajith Shetty. Adv. for R.1'3._ '
This Writ Petition is filed Articles'
of the Constitution of India praying t'o._direct the R51 Vaxhd 2 to
demolish the unauthorized" co1«1_str_uct'i--oi1.t'made by the R3
and 4 without: leaving set bacictarea .-ofv"'3./.:'xiTe_et as provided
under Municipal Egiveelawis.
THIS ;t'>EI:i'*rio':\i?--. =-FOR PRELIMINARY
HEARINGM ii§%'i~gsR'o;;z»P, '**I'.H-IS DAy...frtiiE COURT MADE THE
Fottovvmo --: " ' " " '
d,eofiDER
._..._.w
thewsubmission of Sri. S. Vishwajith
AS'h_et't_y,x counsel for the 18* respondent ~«-
_Man'”ga1o;_’e’ -City Corporation that the petitioners
it .c’ore.plaifi’t has since been addressed and action initiated
.’ Section 321 of the Karnataka Municipai
” Corporations Act, 1976. and that the proceedings would
fit
be conciudcd in accordance with law, nothing furt__1f1e1′
survives for consideration in this petition £u’ici:”«._iS-_
accordingly ciisposcci of.
‘i ‘V.’ 4
KS