High Court Karnataka High Court

K. Karunakar Shetty vs The Commissioner on 25 May, 2011

Karnataka High Court
K. Karunakar Shetty vs The Commissioner on 25 May, 2011
Author: B.S.Patil
W'? 2720/201 E

IN THE HIGH eaum' <3? KARNATAM AT r3A;\§GA1,Qr2_:«:
I}A'I"E1D THIS THE'. 25% DAY 9}' MAY, 2H1_:*'f .,
BEFORE: A   V
THE HOEVBLE iV£R.JUS"HQ£9,.,E3iS.}fi'r5rfiL: --'I.   
W.1>.No.2720/2011;'€G1v§§{c~1$C}:\   'V V'
BETWEEN: JV " 2 A

 Karunakara Shettyr

S/0 P.N.Shefi,:vx

Aged about 49 years,

Sri Devi Lottery Centre,

Private Bus Stand,,_  _    V 

B.H.Road, Shimggai.   _,    ' .2; PETITIONER

(By Sri V.Pan§iti1    V

AND:  ....   "

The C0rrrmis*:31'or1e r;V  -. _ "
City Muniezipality,' _ " '

Shimoga.  RESPONDENT

fiv:.§t peAiVi’tio;”x—-is filed under Articles 226 8: 227 of the

(:’Or,3tii%_r1ti’oVh _c:£f…_India, praying to set aside the order dated

‘:3;:.2r21o}Q.v_pa’sse’d. by the PrLC:vfi Judge (Jr.Dr1.) & JMFQ,
Sifi._§r:2T<':;§;a,'v-an vide Anne2<;ure«E and etc.

hi$v';;e::5iior1 eormng on far preIimin211"y healing this day,

' 'the Ceurt 'made the feliowirzg:

ORDER.

Peiééiener Wm: is; the p£:3.inii{f in {he Trig} Ceuri is

“‘v:/zggrieareé %}§; iéée rej:=t{;7£i:::>:1 3? his €:§}§}§§{3Z;E.?;,§€}E”i fer E:i1’1′:£E1€§.IE’i€’;?i’1§.’, 0?

the gziairéé.

//””‘¢/$9

WT’ 2?.2Q/2011
2 ‘=

2′ Piairatiff wanted tee incorporate an additio:1:a{..;re’Iief’if; Vibe

piairzt seeking a direeiien to the defenda:n’:1 ‘Le aiiei zzfriy ‘me

ihe staiis in the newly” eeenstmeted ;:;;4″~’:’;24¥:u:’e’ hpxég

oid rent and the advanee already paid erzj.a11ot 13eierf1».a’:n§*:_e’£ahei*.VV

alternative simiiar aee0n1modai;i€m», ‘”F:rfi;i§ V’€3oVLii’t has

dismissed the application .h0Iding”th_2J. VS-:.1_eh .21 ‘reieiefeeaxlnot be

maintained in a suit for here .i:’:jt:er1?§’t;’»:)r1.’ ‘

3. There is pl.ea<xiinge for the addiiionai

prayer sougfifi t1":1je:§.':v'pieein.iiff7€Seeking 3. direetiea fer

ffhe relief sought by way 0f

ailotmeni of 5;-.::¢w %§ié111."'..

amendmeeti noti;f:{ee_e{b3e1″ievany right urged by the plamiiff

in the P.i§Etciifi4gs.V The:nei’:ui*e of the suit; and the cause of action

‘a:;d sgeeepe and”a:’:fi>’i§ of the same W11} get altered, if the

‘efneri'<i'H1e:1:'eS's;::$1;:–ght for is aellewed. Therefere, the eeurt beiow

is fighi andfijsfified in rejecting the said prayer. No case is

'made ersiefiar interference in exercise cf the wrii »jLi'£'1'Sd1'Cf'i0IL

I Eieneefijhe wrii petition is dismissed.

3&5"

EEE

§{§{