High Court Karnataka High Court

G Puttanna vs A Jayaram Reddy on 26 August, 2008

Karnataka High Court
G Puttanna vs A Jayaram Reddy on 26 August, 2008
Author: Deepak Verma A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT    

DATED THIS THE 26*" DAY .auQL{éif   
THE HOWBLE MR. Jusmrgg Iissifax 
\'     
THE HON ms' "A.;j§§BQPANNA
REVIEW 
BETWEEN:    

1 <:.PU1'i'ANI3fi..~'V.V."" ' .  '_ *
SI '?x..1=AT§3 "G€'E<LfiP?fi  '
A¢::ED'A8.<3':fU 62 mags

2 G PAJANNA     
S/O; 'LATE (}I.JLM?Pfix-._ 4
A(3ED"A_BO_UT 58 vzags
BCYFH ARE if/..A'T1' NAGAVARAPALYA
4 ;c VRAMAN ~hIA(}AR, POST'
 'a3A;£*iCum.LORE --   PE'rmoNERs

  _   :"(;3y Sri: N VASUDEVAN, mV., 3

 1 A.JA';rARAM REDDY
 n T 8/0; LATE C ANJANAPPA REDDY
~.. '  5.0.29 ABOUT 50 YEARS
"  E/AT No.2/1, 3121:) MAIN
6TH CROSS. HOYSALANAGAR
BANGALORE .. 560016



THE CHIEF SECRETARY
STATE OF KARNATAKA

VIDHANA sounm   
BANGALORE - 560001.   '

THE SECRETARY T0
GOVERNMENT DEPARTMENT
OF' LAND AND REVENUE 
STATE OF KARNATAKA

ms. BUILDING §

DR AMBEDKAR vmmzmx
BANGALORE.~O1  

THE SECRETARY maovr '   V é
STATE OF KARNATAKA   
DEPT 0F;HOi;£S§NGV'ANB3 URBAN '- " 
DEVELOP?-!EN_T;'. 'V   "   »
M.s.Biu1m'1NG  J   V-

1312 AMBEDKAR vim);-11~ '-
13mt:3.Az,<j§eE --  '-

'1':'~'zE 9390?? 
URBANDISI'RI(3T'-- S   "

1-:.c.. R'Q_AI3_ Q  
BANGALORE  

 ~;i'HfEV.1:1~w'HSi.L'Ix)vAfi ««« ~ '
  _ 'EEANQEALQRE EAST TALUK
A _  %.B :wc3a}LQRE..  RESPO-NDENT8

'  ' {f:"gy§?$1.i1'vtA.D.VIJAYA.A(.%A FOR 12.3 To 6)

_ ""I'hi=3AR<-Mew Petition filed 12/0 47 Rule 1 of CPC. praying for
 _  of tfze: Order dated 15-07-4003, As per ANNEXURE Al
"made: in the WP 8535/2008, and recall the same, and dismiss the
 é  8535/2008. in the interest of justice and equity.

   VlRflA.J.. madethr: following:

'E



312$

Heard Sn' N.Vasudcvan,   }'  
pcflhonc' randfiri A.D.V1]aya" ,  (3u"vr}:1n'  

far respondents No.2 to 6. Shag, azrii   

dame” flan mm to msponden::a’%%’2.k§o 6, thg ,,.¢amae1. ofthe .

first rcsporidcnt is not 3; . ~ .__ ” » D»

with consent. ._ Aha

2. not parties in
W.P.No.8535]0;?._:({§1§£. REs@~ ;5iL}§’iAu§jg;gh’caeme to bc disposed

nature §:’«9ubnc%:ga;%gest%hifignfion. The same was disposed’

of by Ana by It appears to us flzat

by respondents N93 to 6 without

foikwféifig process of law:

[V “gig is fbund that the afomamcz lake has been
” upon by any person without having
” gm authority of law, then appmpriatc action 1::
getthcmtevictrzdshallbetnkcnbythc
respondents without any delay.”

3. On account of the afamcsaid

mspondcnta as: stated to have f£:hé..
pefitioxltrs that they should tfifintsgivaia
construction which they have.m:a__gic
land, failing which they mum’ vmek.
This om! threat has xt:'{&é:vué?Vvpetiti:rIa,
aims it is said to have demmmmg’ ‘
the right or of

pantie’ s ” .3, we are of the <xms:ida:md'
opm 1011' inc»: mqu3zes' only an be claufind'

'V We do so. What we really mmt was

would take action against thc alleged

with law. That is in say that the

If anyone has made o9natruct1on' 3 without

'».-=.*.:.&i¢:!1oxity of law or without my proper mt! lam]

''~ opport1u1ityofhea1ing,thematl=rshallbctnkcnupbythcm

7%