High Court Karnataka High Court

G S Dharmapal S/O Late Shankar … vs The State Of Karnataka on 13 August, 2008

Karnataka High Court
G S Dharmapal S/O Late Shankar … vs The State Of Karnataka on 13 August, 2008
Author: Ashok B.Hinchigeri
-2-

-3'. THE EXECUTIVE ENGINEER,
KARNATAKA 'STATE E-i1GrH'WA"'I"
AUTHORITY, PUBLIC WORKS £)E1PT.,
TUMKUR I3i$'Z"RI(L'1',

TUMKIJR --~ 577 2143313

4R THE ASST. EXECUFWE ENGINEER,
PUBLIC WQRKS DEPT.'   
PAVAGADA TALI'_.IK,   i
FAVAGADA, TUMKUR DISTRICTQQ  "

5. THE TAHASILDAR,
PAVAGADA TALUK,
PA.VAGADA+

  '%_;»../;%'m§sPQNDEN':'s
(By SR1 N V M:ANJLEI>§MTI%1, :31 TO 5)

'i'h';1_s Wxit?-ctiti0r1--.iS'~« ,fi.1e_d-- tmder Articles 226 and
227 of the $011.?-;ti':1;1tj.Qn_ Visf "mciia, praflyilig to direct the
respondents hot ta Cit§{D(_)1i$1"1' the building or any portion

thereof owned by ‘!:_11é:._ ‘1;s:=:titioI;6rs bearing asse3$m§I’1t
No.578,3¢2381 a1_id”5’?86/1976 situated in Ward No.3,

“v13e11a.1§f«:. Rgad, Pai2aga.aia ‘I’c>w11, ‘I.’Lm11s:’L1:’ District:, and

c@m_i:1g on .fc.;>r prclimirzaxy hearing in
‘B’ gv;f()”11p tij1i:§i,_c-hay, thc 001111; manic the followillg:
V ;=” ORDER

” x .petét;im1 is filed seeking a writ 0f maradanms

t}ie”fesp()I:d.e11ts not to delnoligh ¥:,11e b1.1i1cii:1gss £33′ any

“-. VV1§t}i4t:iQI1 thfiraef mvned by this: pe'{j.ti.m:1c:::*s bearring

HEM.

-3-

assessmmzt N0.5783/ 12381 and 5786/ 1976, \?é?a:’d N033,

Bellary Road, Pavagada Town, TL1mk1T1r Di.$t:~7§c:t.

thfi case of thriz }§|f3fifLiC}I1E:1″S 1:..hat. tlley have ” ~

3:mi3.{1i:1gs degtaciea ago in accerdgmtite With’ ihfiz.»

sangttianed by tht: r_:0:_11p€:tc5:1i1t Iu§:3;l ~ii:{:€i3a 77:

grievzmca is tlmt. the res13{311de:§§iS ~.1f:a\§§’ ‘;:.!’;§_:_,~:a:.?.1.<._:u$'t_»?1:V'!$a;":;;3<';:*ti;'§11
of i;}"1:: hL1i1di;r.1g fer dfifllfllifliflfl. '

2, Sri I-I S1"'i.11iva$ far the
ptiT7i";i1L.i{)1[1fEtI' s1T1b1.unit}§3,__' t,E:1g1if ':' (,:3__r11"mt. he

dexnoiislied mac! .}f§€;~%?fi.:':iQ:Vii3§'S' Calmet he aiisgggssassed
wit1";:cmt. 15.1612:-L: Lrgésepa-i1€.1:=:§I7gts«fizallgxaring tha due §3rc3c::::::s of
.. __V Ma1'1j1111a:;h., lcarlieci High Cimxxt

(3*u:2Ve.r:11I;:é11f.'f –.P§£a{1e1", s3.p'{)::a1'i.I1g far the reS§;:m:1de1'1ts

's1.1bmiiis. t;hc:: p€:titi011er$ 1%1aVa e:1<::mac1i:ed the State

gi"1w:.e;_y. T11m'r::fQ:r«:é the portions Of the 'm.1i1di11g

__"–«T«§31;¢:j.:rii§1i:;1g an thté ifitma Highway aye liable 1:0 bf:

u " V .VV{3;§§fi:1<)}is,ht:da

9.3 H.

,4,

Q11 hfizarifig the 1t::a1’11c3c:1 counsel, 1 de3e:g1″: .,

and just ta dig-:p<:)$¢ 0f this p$3L?iE;iQI1 with — M

di1'€C!f§{)flS:

1′ If the Imtitiellers
Hig31way, «_ t%”1V’1’§iV}t’§~;nré§;4c;}:V7iVi12,_:%.*f21t’é ‘vétlafél bf:

va(.:at.ez:L first sa¥:isfy
th6:1;*1s'<:t§§?:s V. ,_§jfiCf0ac1'm1fir;t. by

Dp§}Q1"tL1I"3ity Qf

" the dc:c:u,111:;:11ts; in

" .$ii;':p{)i*1..i "r}{mta%::1tiQn that they have:

‘ ‘ (72:11 the Stata Highway. If this
:A’.1’i§Ev3§’f4E§s}j%f’1t11Cif3i%’¥””1;..E;4.-, 4:311 sz:r1..1tin.isi11g the <i1o(:t1:s.me:~:1"1ts,

Z figxtisfied tlmt. the micmachnzent had
'i:;_£é1é<=::1 t.akt::I1 place, 't:h.c:-3}! Shai}. issue: tha
: Ratio: 1112) 1:116: pet,i's;iQne1's ta Vacate the
encrQ21ch£:¢:2 pQI'ti{}I1.S by giving Lwe wreaks'
iiiillfif. Based an the :m.arki11g an their

h1A1i1ding:i:, the 1'es130:1dt:I1ts shall 1'1()t

prtitripitate £116: (:1"'isi.;~3.

fiBH.

” YKL

*5:

J33

If the res1)<m«:ie11t authorities finci
is :10 encr0a.chz11cn1;., it is also Q;)c:.r1'::f;r::E. M
to resert. to czgumpulsmjy'AA'e1c:qL;iL§itMig.%f§ftzf
p§~,:_)p€:1;~t:ies5 in quesgiori, __ afgg-,'..§:.;§;q1\,1'
fm' the 131.1bl.ic it." i§
$12311}. to pu.rc:ihgs(-: iiliifi "1:'31'c;'i§$e1'ties

by heldmg — a %

It is; opétn t<:: f.h€~ authorities

~ in question or any
.petiti011e:1':-3. have ViQ13_t€d
.13.4tV.§r.&2.V_' 2:;A)';»:j s.a11r.:tion&d plan, but the

A' Véizaii he dam: G111}? after issuing the
notices t0 the petitioners as

.'.C;§Q{c:mp1ated urzder law,

V' ._ ()I'£1€I' as ta costs.

sal-

‘judge