MEAM men c
.....n.mm-I. a man uuufll Ur ISAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF
IN THE HEGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE em DAY OF NOVEMBER. "
BEFORE
THE HONELE MR. JUs'rn:*}:" arr
WRIT PETITION No.4os94,z2oo8
Between:
1. Deepak S/0 Jevarajmehtag'
4;
R/0 Shop No.4-70, at
Age: 55 years, OcC:---..Gi3ld:3m§_t1f1,"
Sataffiazar, AG111ba1vga._ if 'V V V.
. Subhadraifiéai
Age: 65iyeaI'--s,"'{5'€:c; 'i~i:2uS~*3Iiolti.,
R/0 Shopwfinég-69_(1,Vat ~
SaIka1"V7Bazg3.1f,G'{;i'hargg§;
. Surésh', .'S/0. Yedki,
Age: 55 062:3: »--(3i';ldsmitI1,
R/_o_ Shop I§I0.4é:--10t39,"'at
Bazar, ~ Gplbarga.
=Sha;{1k.cr.S'/. Sham Rao Shinde,
Occ: Goldsmitlu,
. R10 sh-{op I£d.4«--993 & 4-994, at
Gulbarga
Swéimfiil S/0 Awinash Shah,
3 , ' Agg: Major, Occ: Business,
" 'R_[:) Shup No.4«--I090,
situated at Saraf Bazaar,
Gulbarga.
...Pf3TI'}IO}\ERS
(By Sri. Ashok s. Adv.)
.._.. _.T.,,.. .. ................... \¢'«-IIJISI Ur nmnwi-\uu\A mun won" or KARNATAKA HIGH COURT op KARNATAKA axon c
And:
1. The Regional Commissioner,
Gulbarga.
2. The Deputy Commissioner,
Gulbarga. : '
3. The Commissioner,
Corporation of City,
Gulbarga.
4. The Commissioner, _ V V'
Gulbarga Urban Dovelopmefip _
Authority, V ' '
5. The EXCCfl§jV€::l:,Er1§,'i1;}'€€:;'E','VJ "
Public Wo"1'};'<s Boga:-tnoent, ' '
Gulbarga, ~ii__ " ' o ...RESPOI\§)EN'I'S
(By 1Sri.S_.S;v3§ 1_1Ii11nEiE1;"A_(}A_'fOT R- 1, 2 8:. 5,
Sri.P.S; Ma1i'APati1;'-Adfiz. for R-3,
s:i..R;A. Patii';1ar_iiI';..1'or R-4)
i ispmcn is filed under Articles 226 and
22".? of the :'Cor1s:tit11tion of India with a prayer to direct
the respoI1_deo.ts"not to demolish the properties bearing
No.4-"?'0, 94-69] 1, 4-1069, 4-993, 4-994 85 4- I090
si1;1zated'~ .at':. Saraf Bazar, Maktampur, Gulbarga; direct
4 'then respondents to comply the provisions under the
' Cbigioroflon Act and etc.
This writ petition coming on for preliminary
Izearing, this day, the Court made the following:
ORDER
Mr.S.S.Kumn:1ar1, learned Additional
Advocate is directed to take notice for
and 5.
2. Mr.P.S.Malipati1, ieamed oouiieel to
take Iiotice for respondent
3. Mr.R.A. Patil, to take
notice for iespoiident V.
for the petitioner, to
serve a set of pagaemj i ‘
8.; Even raatter is listed for preliminary
. is taken up for final disposal.
.’ had come up before this Court
-a7_:…. V. ..n…u-“nun u-nun uuulu ur :\l~\KNI-\!.F\!V~\ HIGH COURT OF KARNAIAKA HIGH COURT OF KARNATAKA HIGH C
_ /2008 and connected matters disposed
‘ (detober 2008. This Court has disposed of the
petitions with ceI’$;ain directions. Following the
stated therein, this writ petition also stands
V disposed of in the following terms: 1%
/
……-….,,.. n..uuzu ur 2umNAmKA mea cover 05 KARNATAKA men comer oi=”:<AR':§i'A}:ém§'i<;€x"'§%uit§3:-i "E:
e g -4-
(a) The petitioners shall take these proceedings as
notice to them and shall file their documents
before the Corporation to buttresse.
contention that they have title to
and they have not encroached of fhe..
property belonging tcViEl1e« . ._TThe
Corporation, thereaftelfe iiidicate
under what provis:Aion_,” they» prepoee’ ‘proceed, = . L’
either under section-.270, 217: 233 of the
(b) Needless to shall not
the gmetteifil the claim of the
‘
their reply within a
U of from today.
ege} The cmxpereeeh shall consider the claim of the
p\’:=titioiiers””either under Section 270, 271 or
£288′ limit of three weeks
_ the are passed, if the authorities
4 …Te0:e.:1e”‘to-ethewseenelusien that they are required
to under Sections 270, 271 and 288 of
“otl1e_MAet, they shall not implement the said
V eefder for a period of two weeks.
.V.Peti.tion stands allowed accordingly.
%
}ér§:ArA’:{X”‘§}a:G§4 c
. ….. MVIURE UT Mmmnm HIGH COURT or KARNATAKA I-HGH ceum or
-5-
Rule is issued and made absolute to the extent
indicated above.
7. Mr.S.S.Kumman, iearned
Government Advocate appearin_g….fQr :1, V’
and 5 is permitted to file menie ‘
four Weeks.
8. Mr.P.S.Mafipa_tfl=, agapearixag for
respondent No.3 is to me; power in the
Registry within’ V’
eounsel appearing for
resportcierit’ to file his power in the
Registry fa:-.:__r
A’ ….. <4 ; }
II;d§'3