High Court Karnataka High Court

G S Mahadevaiah S/O Late … vs The Deputy Commissioner on 13 April, 2009

Karnataka High Court
G S Mahadevaiah S/O Late … vs The Deputy Commissioner on 13 April, 2009
Author: Ram Mohan Reddy
..i..

IN THE HIGH coum' or KARNATAKA,  "

DATED THIS THE 13th I)A:§."'OI?.APRII% 2.f)13f'.9VV'   "

BEF()RE X__   T  
THE HON'I:3LE MR.JUS'§ICJ4§"RAMhVhMQ}iAb¥ 1é§i:;t)DY
wrm' PETFFION ~..No. ¢vi'54'.i_§34,[';£{)Q8 (i;B;U(§)

BETWEEN:

GSMAHA9EV.A§AH~. 4 I    
s/0 LATE sAL3As§TiivAppA'i. 4%  " 
AGE:48   '-     
GONIPURAV1LL~A;§3E ' . _ 
K.G.HA.LLi'(1>QS?n KE?JGER'I- HOBL: 
BANGALORE 's»:~.»ui1jH.TAJ,U1{ _ '
BANGALOR'E--55006Q   "

 PETITION ER

(By gr: {AN '19' "PREMNATH, "ADV )

'.-uualt an

A  %m.a:& 1§2s:i%U'rY COMMISSIONER

'  BANGAE.»t3RE URBAN DIS'I'RIC'I'
 BANGALORE.

   2 _ 'I.'i-{E TALUK EXECUTIVE GFFICEI-2

V V ' BANGAL€)RE SOUTH TALUK
" JBANGALORE.

%    THE SECRETARY

K.G9LLAHALLi VILLAGE PANCHAYATH
BANGALORE SOUTH TALUK

BANGALORE. } Rfl
xi



-2"

4 G S BASAVARAJ S/O LATE SHIVANNA   ' "
AGED ABOUT 60 YEARS    ;
GONIPURA VILLAGE  "  
K.G.HALLi{P{)S'I') KENGERI HOST; A. '
BANGALORE SOUTH TALUK ' '
BANOA1..ORE--56OO6o. ' 

AGEB ABOUT 52, Y~s3;ARs=""' = U. '
GONIPURA v1LI..AGE"_ '_   
K.G.HALLI(P()S'I'} KENGERi"HOE3L§f_'=.V 
BANGALORE sOUfPH..TALUIs;»V.U ' "  
BANGALQE2E-"$60960.   

5 G s RENUKAIAH S/O LATE*:{HiyANNA«- . I

' .' "  .. RESPONDENTS
(By Sri: R  }#.OA'5f_' .1 f)"

THIS WRIT PETl'I'I{_)N._I_S FELED UNDER ARTICLES 226
AND 22-?' OF 'I'H§3f'C§O?+JVS}'_IfI'LFf1'ION OF iNDIA PRAYING TO
DIRECT "':fI4I§§ 'R2' #0 "-RETUOVE THE UNAUTHORIZED
CONSTRUCTION BiJ_ILT T_."§ .5POR'1'ION OF' SURVEY No.77 OF
OONLPURA GRAMIVILLAGE KENGERI HOBL1, BANGALORE
sorry}; "'i'Q. BANGALORE BEING A GOVI'. LAND as

 V' °'INDi'€3A'i7ED'"' As PULIC 'WAY [NAKASE DARE] IN THE
 '-JIVLLAGE 'MA?'~-5;, SURVEY SKETCH AS PER ANN--B 85 C 85
'T-ALSO i3_IfR13.<:*r;'<r{I;i.E R1 AND ETC.

  =.T«'OLLO:.i_.§_1:i;O:

 WRIT PEFITION COMING ON FOR
PRLJEEARING, THIS DAY, THE COURT MADE} THE.

ORDER

‘I’he petitioner claiming to be a resident Of

” wC}Onipura village alleging that the 1st respO11dent-

fieputy Commissioner, by communication (11: 25.9.2007
Annexuxt-:–A, issued to the 29*’ respondentfifaluka

,3 ‘:J\

-3-

Executive Officer, to remove the encroachments

bearing Sy.No.77, belonging to the State;

respondents 4 and 5, having not met V

results, has presented this petition’ for’. of; V

mandamus directing the 2’14 to .

unauthorised construction.

2. The Deputy Commissieiier’s-.come:ttiI1ieattion dt.

a direcfion to the 12ml
respondetyt; the petitioner to persuade the

1st resp0fide*t1t’to tneasuxes to enforce the order

V. “e§Tect.i*veIy notmftlsh to this court invoking Article

of India for a writ of mandamus.

A The ‘wdxfitdpetition is accordingly rejected.

Sd/-I
Judge