High Court Karnataka High Court

Hennur Road Ist And 2Nd Cross (Ward … vs The State Of Karnataka on 5 August, 2009

Karnataka High Court
Hennur Road Ist And 2Nd Cross (Ward … vs The State Of Karnataka on 5 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
In THE HIGH mum or mLmuL'rAxA A1'  2

DATED THIS mm 5'13 DAY or AUGUST,  V 'A   '

PRESENT  

THE Hownm mi. 9.1). 

um Hoarnm Mmwsrxéfi 7
writ Petition No.20$§5 c§r'i1;n-A-pan-yin

 

Between: V    '

Hennur Road 1"  S3*?f3.V'C:'oS;s(\i§fa"1$d 9:0} 
Pillaxma Garden _3x'ci£3_tagc{;VNé,ml--.94}' Ré:sic§c:n;t5'
Social and Welfais A:§$ccia"tion_,"[A. "A A'   
No.59, 294 Cmss, Fiaflni';4;._Road,v.__'

St.Thomas 'F;t3w11," " ~  _v  _ 
Bangaxom-569 0.34.' '= _   .

Rep. by its General   " 

Sri R. * V _ . A _
 :j.s.: Inclirttsh, Advocate)

: Petitioner

1.

Tile S§tat§2
Vidhanaé Soudhfla, .

» f Bangaloze-E§fiU.v(§D 1,
ficfp. by its Chief Secrctaxy.

.1 V Urban Development,

. 5,-r-.-::'””‘§

‘M”S7
Baflgalore – 560 O0 1,

3. The Bmhat Bengaluru Mahanagara Palike,
Bangalore

Rep. by its Commissioner ‘

(Sri Basavaraj Kamddy, G.A_.; .123-_Rcspais.’)1§[“;%.

Writ petition filed under ‘mega “:25 8.; 227” ;,s’%m-»%

Constitution of India praymg to quash the, ‘0-z9dVir1’a1}.ce,*.. ‘

inserting section 108A into the M1mcipa_1.= Cészrporations
Act, 19776, bearing Notificatisan No.i3PA!, 2431-fiASANA 2008,
Bangalore dated, 25″‘ OCtOb£ti’…2008″2’:£u(i théj- was
named as “Karaataka ‘;’_Vo.51w of. vide Am:1ex~C as
Ultra Vires of Constitufion of India; :s;:t::;, ”

day, the Court J

“”” ,C.J.)

This writ petiticsiii’ eomitig hearing on this

The péi’é1:.{cmér,- writ petition, has sought to
Quash th€_KaI’na_ «.OrcAi”‘..na “n ce No.1 of 2008 as ultra paves’

the’ of Indié;'” ‘V

2; Ordinance No. 1/ 2008, which is under

_::’_T&T£:»h§i}1¢I}ge,” i’3z%;S;. Iiow been enacted as Kamataka Act No.2 of

* fiamely, Karnataka Municipal Corporations

‘ ‘V-Vfzfltiiénflgnent) Act, 2009.

4%”

3. In that View of the 11:atte:r, except to permit

petitiomr to challexg the valrlity of the said ”

advised, no further orders are reqzired to in

writ pafition. Writ pemon is dismissed,

A
.; justice % ”

IN{)EX- YES/:.f¢Q_;:.. ” ‘ ~ I5
:(/x _ ‘

Web Host: ”

93′!