IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 97" DAY OF FEBRUARY, 2010
BEFORE
THE HONBLE MR.JUSTICE B.S. PATIL
WRIT I'ETI'I'ION No.578 or 2010 (L13-_1..=:i'1ir'.t'p')';-~..i _
BETWEEN:
Sri G . M. I"'Ia.nL11'1'1ant}1.21iah .
Aged about 75 years.
Son Of18.'{,€ Dodda 1.\/lut:1iyappa,
Residing at No.140,
Kereguddadahalli,
Chikkabanavara Post, . A =
BangaE<:)1'e W 560 090. ' , . f I'ETITIONER
[By Sri D.Naga.1'aj.Af\dv_] A
AND:
. The Bruha1f'E3a._11g2iIQIEeuMaha_naga1'a
Palike. N'.R.Sque1:'r:3_,A A'
Baxlgaloné'. A A -- ''
Rep1'ese1it.c(i by C.()i'1¢1.1_i§'issioner.
'1'h-E: J. Wa1"d. N012.
» V 'Shueit:iVha_i£i.V "F. Dasarahaiii,
"[Bag:;1§xgur1xt.e)v, jBanga1o;~e W 58. RESPONDENTS
['I53yASari R.S,aub:j--:--£i'1aa11ya, Adv. for
-- Sri AE5E1()'}{ H2u"a.naha11i Ass1[s.))
=I¢*¢}<
_ _ T1118 Wrii P€%.i1.i0n is fiieci ur1d<-31' A1'1.iC§es 226 {Si 227 of 11116
.___"'C0:'1sI,i1.'u1i.011 of Endia p1*¢:y'i11g :0 direct respondents and its
= ~ 'fic:1'a§s to smvey and c1emarc21te/ idemify the exact Eocai,io;1 of
'Raja Kalux-*9' as per the \z"il121ge map 0}.' Abbigere village and
remove all e'IicroaehI1'1enis upon "R:;1j.e1 Kziiuve' and e.ie.
'I'hi.s Peiiiiim oo1'1'1i1'1g on for orders ihis ciay. the Court
iiiade me i'ol1;:~
ORDER
1. In this writ petition, pe11ii,i01ier is seeking t:\2»fo.’i’e!.i’eifs_;’ r.-The
15′ relief” is that. the I’€S})()1’1dt’?111.~E1L1U1()l’i[i{:3S may ‘(‘i~ireei.eciui’:0b
survey and den’1arcate/identify the e>V;;1(>i.:i.oeé1teion’oi'”‘Ré1j31-iefiahive’
as per the village map of A’ob_ige:’e”.V’i’I1age;ai2eE._i’em§)vei agfi,
enCroaCi11’I1e111′.s upon the ‘Rdja is that, the
respondents may be not Hvxvvork on the
property of the pc’~3ii1′.io1r1e_rV_v:ii’.r.i:V.V of land in
Sy.No..’33 of x.[\b;£)i’gL{‘C’:Vlf:f\,’V\/ Hobii. i3211iga1I()re
North iii}:vf’cx;;r:i.VTboii1ieia1’_ie.s)e1einarca1.i0i-1 of ‘Raja Ka1u\.=e”
are fixed i)’y_’t1’1eV
2. _;j1’»\eeo1’ding toithe peiitioiiei”. towards the eas1.err1 side of his
p rop_ert_V i:he_re«._._exis€is ‘Raja Kaluve which ruris i”1on’1 North “to
S'().L1’i’;”(k.’ ‘ii’0:Vx:’z}1*d.s’ v1,;f1e SOL11.i1(:’1’1’1 side of the peieit,ior1er’s properiy in
a cor~ne1*.,__”a moaci intersecris the said Raja. Kaluve. Afiea’ this
i’r;i.ei’secti0ri. he contends, me entire Raja Kaiuve been
” _ei:1ti17£)?.(:]1eci iipon by the 211c:E}oi1’1ii’a;§ 12;mciow1ie1’s. I'”ef.i1i():;e1″s
V.as.se1’Lio1r1 is that his iand I”1″:6&ISLI1’iI’1g 1 2-icre 1.0 ,<__{L1.nt'z:1s eo1'111'3rise(i
"V%,8y.1\'*o.33 is ziidjacem. to Raga Kaluve arid he has not
basis of the village map the authorities have started clearing the
area enoroaol'1ed by the residents of" Raja Kaitive. The a1llcég2it'i()11s
made l3y the petitioner are doriied. 1?; is assertecl that the
iaroperty of the pet§t'ior1e1' wl'1ich not 0e(::L.1piecl by l§he._l%£t}21
Kaluve is not t()L1.('h€d. He also submitis that what:is'elo1'ie_:'h:;j__the
aut.horit.ies is only to demarcate the area that 'V\r.a.s,_i'iaea for Raga
Kaluve as per the Village map. It is 1-asse1it.ecE that_er1oioaehn'tent
made by the petitioner is 1't'li1OVC'Cl.'
5. Upon hearing the learned _eoLrnsel t’orth,e parties aricl on
careful perusal of the mat.e:”ri_al’s o{r1vre:;_::’t- he woulcl have showed to the
satisvt’a3et.ion of the .g1__1it_’:ho1’it,itis that he has not occupied any
‘i_p’ort.’i*o.,1’3 of ‘Retj.a”‘KalL1ve, it” an oppo1*t.unity was provided to him.
‘l’l1’is ‘(Tourt in exle1’c:ise of the writ _jurisdi(:tion can1’iot.. embark
‘vuponan”er1t:1i,1i1*y to asctertain where exactly the Raga Kaluve
lupellssos aricl wliether the pei.it.ione:” l’1£1E5 enmoacthed any portion
–.lf_-trhereloi”. It is t,rue. the a1.:tl1ori1,ies have to 1’1eCessa1’ily 1’I1d}i’€’. all
” V efr1″deavou1’s to remove the en<:1."oael1mer§t, on the Raja Kaiuve, so
tl at the ro.sicle.r1ts are saved from the dariger of their areas being