Karnataka High Court
Dr S P Keshawa Murthy vs State Of Karnataka on 14 July, 2009
OCC:
-1-
IN THE HIGH comm: or-' KARNATAKA, _ V
DATED THIS THE 141% may OF JUL§§_;j _ "
" 4'
THE HC}N'BLE MR.J'US'fi£3§§) V'fs€()I~":';§ I'~I.i.};V\*J?.;TiV§)l:)S{.v
WRIT PETITIGN No. 2603: gggjeas)
BETWEEN
Dr. S P KEsi4AWA..MU;EéTHY'V..:
S/O PAPAIAH' V . 3 '
AGED 55
RETIRED MEDiC_A:L OF-:::.<;" .. "
R/A NO 397", sou ?A'RNIKA,.v_NA._GARBFiAV1
1 STAGE, :1 13;,,oc1<,J'1a*A1.YA2szANAGAR, --
1111 MAIN ROAE}, am <:R¢:i'ss_,' BAIQALORE
'72
PE'I'¥'f'IONER
(By Sn'. : S V.i?RAKAs1_§, A}'::V ' ) "
AN;:3:--
SEA'? :3: o::4 i'K.4§R$§ATAKA
' 'ms. BU.1L1;)1NG
".133 AMBEDKAR VEEDEQ
4 BANc§AL0RE 01
-«T.'i)iAL:E::}r0R OF' MUNICIPAL ADMINISTRATION
~.9fI_'I~i FLOOR, vzv. TOWERS
"v_BAN(}ALORE
RE? :3? ITS 'SEISRETARY
I}EP1¥RTh{£ENT"OF HOUSING
M
-5-
comply with the order passed in the f
supra.
4. A11 that can be said is that the
unfortunate. Had the owrieifs-..of S3}:No.1;(}.:u%irio"'seéi1red"' V
the quashing of the aeqilisitsloiiiiproeeediiiigsi.xroiunteered
to hand over 50% of petit1'oner's
would have 'V VV'it';hat is not the
position pe_tii.i»onei;Vmust await the 4&1
resP0I?.den_t:';»V'1'1 iixnd, form sites and
themeitet* the petitioner. There is no
reason to" 'ixihy the 4'-'" respondent would not
V. comifilyxvim Aits…_.r;-gmmitment set out in the letter
In that View of the matter, the reliefs
sought i’£31;”.r’gf..f’§§ rejected.
.. Tlrie petition is disposed of directing the 4th
respoxident to comply with its commitment in its letter
‘T 26.5.2008 Annexure–P as expeditiously as possible.
It is needless to state that if there is any alternative site
M
-6-
available with the 431 respoment in any
;a3¢;;;.£_§’j’ thew.
same may be considered for alloment –.
paitioner.