IN THE HIGH COURT OF KAEZNATAKA AT BANGALORE DATED was THE 15* DAY o:= SEPTEMBER, 2o1o..i_ BEFORE THE HONBLE MRJUSTICE AJIT J._(%t}:'i~é;'IAi;."~ H WRIT PETITION No.2347;2 orézioio BETWEEN : K. Abdul Razak S/o Mohammed Aged 40 years R/o Karmafa house Puttur Kasba & Post D.K. District. E L Petitioner (By sy':"I"<";' Re.$ii_shg}j'kia:t;*»£§§dv. AND 1' V H' V' 2 1.
State o”f-‘Kai-nVa’#E:ak*a_
” Repei by its”;?ecretave’y.
V-.i._Dep-artment o’f”h*ome
Vidh.an.a”E»oudha
_ “r3ta;ngaam’r-eg33.50 003..
M’ _
Commissioner
District, Mangalore.
O. i3.._’The”2.\sst. Commissioner
, Puttur Sui3~DEvis§on
‘Puttur Taluk, D.K. District.
4. Amith Singh, 1535.,
Asst. Superintendent of Police i
Putur Taluk, D.K. District. ..Respo.nVde_rits.
(By Sri Nareiidra Prasad, HCGP., for R1 to R31).-Â¥’_V’A” *’
This Writ Petition is filed under Articles 8:’ 227 _.of”‘ .L
the Constitution of India prayingto direct-;thse -rés.povn’dent’s 7
not to demolish the building of,he”‘petit;»on’er’ mo’i=efi:1ii_y
described in the scheduled without foliowing.”_iAd’i;ie’~process».
of law. * * –
This Writ Petition comir_a_e”‘o:n -for preii.mv’inar3y hearing
this day, the Court made’ the’ifo|i’o.miing.._:A
The p€f~tit’i«Qf’i–€F is of mandamus to
respondeiitsjgénoti:”‘—to:”7deVm«oiishg the building of the
petitiovneiri’ ‘ ~ii.c’g.s 7:3,
hC.o4ue:ft”v.:c”;’iranted an interim order on
1’0, But’ «i1o.wever, observed that it is open for
thepeti_tioner”–.to file a civii suit if he so chooses before
:Court after foiiowing due procedure.
it ” When the matter is taken up today, it is
Rigroiught to my notice that a suit is aiready filed in
a
C///_”i’
-3-
O.S.£\|o.182/2010. The petitioner is required te
pursue the said suit.
Reserving liberty to do so, §Jetit§_c;_n :’:..5;;’aA.:§’dLe 1 ?
disposed of. j;
*Ck/_ We