uuulu Ur lultlmlln. HIGH "IRATE! HIGH CGUKT Of KARNATAKA HIGH COURT OF KRRNATAKA HIGH COURT OF KMINATIKA l*l!Gl'§"COUI
W.P.N<:).804 £7/2009
.. 1 ..
IN THE HIGH COURT OF' KARKATAICA
CXRCUIT BENCH AT GULBARGA.
DATED THIS THE 5% DAY 05* 1e'EBRUAm¥T§{§i§'9Lj--- .
BEFORE
THE HON'B!..E am. Jusrim; " 7
w.P. r:o.so41-3112909'ten-ass';;"%
EEETWEEN: " A I
Dhakshayani W ,1 0 C K .Iyi1*11t]3'}?1}:1j.9Ly'§z_a.
Aged about 58 years, ' V " '
Occ: Houselzeid V H
R/0 Hausa N9.} 0-2/ 180 ' V _ .
Gowzishankaf Biiildiflg'. 4' _
Opp Char<;1';'S' }3'E.'€?fmp1a::Réoad »
Anand Nagar «:;gu;ba:'~g.a «_ ...PE'I'I'I'1{)NER
(By :35 A¢1v.'j'"
AND:
2,. , Municipaiifiergfierafien of
~ .,.11:'16 «pf G"£1lb'¥1;ii'ga
' 2 , Repxxisented by its Commissioner.
'.2! 'r'§'°'t1{i".vS'i"1.i§'.f":'v}{£3l1"f1Ei15€:1.1{a
'--~.Re;Q_rt~:=¢I§;téd by its Secretaly,
Pigbfip Works Department, MS Bldg
V AA Bangalore.
" Tfiae Beputy Cxammissionaig
Guibarga Distrrict? fiulfiarga. REZSPQNDENTS
{By Sri M.Kumar5 AGA far R-2 fir. R6;
Sri Vmzraxzgoucia, Adv. for
Sri P.S§Ma}i§a"ril £01" R~ E)
:%:'§*«--§£¥a'§7§&§{fia HEGH COUF
W.P.Nc».80-417/2009
_')
,0...
'i'his Writ Petition filed under Articies 226 8:. 227 of the
Constitution of Inciia praymg is direct the respondents, not
to demofish the petitioner, (dtztails of which are given in the
Schedule beicw} withcrut taking recourse 1:0 the ~;’)”2o:>_<':z=:<fI'*:.11Y:
imown to Law, etc. . ' V. A' V.
This Writ Petifion coming on for
this day, the Court made the fo11o\j_ving:_
oRDEg*
Sri M.Kumar, _ Addfiongi’ V L’
Acivocate takes ngufiice .foIf”v–.r€sp0n§I’er:.t. N<3s.2 & 3.
Sri Vmranagouda, V "r;«1kes notice for
rwspondant Ntj'. o1§; " '-{3fV__Sri":«'§5.S.;3!Ealipati1, its
Ieaxtned '
2. me petjtioxzer has sought for
a Writ ‘i;-If the respondents not to
uvwni w §v°%§€%&i-f mug:-‘qr KARNATAKA man com! or mmrmm was comer or KARNATAKA HIGH cwmzzw =:.;;;-:=*
d6IfI1(}iiiSh thti; p3§iti {3né.r’s pre3peI’tj: bearing TMC No.10-
AQ; :80 East » West 30 feet and North ~ South
#53 S B Temple Main Road, Opp. Church
V V’ _ Gulbarga, without taking recourse to the
K ” < Vgrocgduffe known to iaw.
V. E have heard the ieamed caunsel appfiafing for
f:h6 partias. I fmd :10 legal impediment ta grant; the
My