Karnataka High Court
Madaiah Shetty vs Karnataka Slum Clearance Board on 22 February, 2010
IN THE HIGH COURT OF KARNATAKA. BANGALOR"E
DATED THIS THE 22%") DAY OF FEBRUARY 29. .
BEFORE
THE HONBLE MR. JUSTICE RA.M"'}v1oH_AN
WRIT PETITION NO. 2976-2980 »A:OR"2Di0 { L13éRES1 "
BETWEEN :
1
cp'
MADAIAH SHETTY _
AGED ABOUT 47 YEARS
S/O. SUBBARAO "
MULAKAETEVVILLAQE' V
KASABA 1~1C»BL..1 _'
NAGAB/£AE$IG!';L2\ TALU=K'" _
MADYA"Dfli'ST}~--.. " ' " .. .
"
AGED A}3OUT 48 YEARS .
S /D. GOVINDAPPA ---- '
1~1.ND,49. SUE§1A'SH~NAGAR
NAGAM_A1'~E,GA£A
MANDYA DEEIT.' "
- '1, f>Ui..fiFA'vE-SwAAV&A1'A}i
V .. AGED ABOUT 48 YEARS
" D_"S,/v0,CHA.1.'£gvE GOWDA
~. -_SC"B (_}S__E~;NAGAR
' NAQAMANGALA TALUK
DYA DESTRECT.
A , _ BASAJAN
'AGED ABOUT 50 YEARS
V' S/0. MOHAMMED KASEM
SC BOSE NAGAR
NAGAMANALA TALUK
MANDYA DISTRICT. yé
'3
5 MAQBOOL
AGED ABOUT 47 YEARS
S/O. MADARSAB
#4153/193. SC BOSE NAOAR
NAGAMANGALA TALUK
4 MANDYA DIST.
PETITIONERS
{BY SR1 IVE. VINAYA KEERTY. ADV.)
1 KARNATAKA SLUM CLEARANCE BOARD_ -I'
REPRESENTED BY ITS CRAIRIvIAN:_'" ~ 'I
BANGALORE. _
2 DY. COMMISSIONER
MANDYA DISTRICT
MMIDYA. ,
3 THE TAHSILDAR I I
I'
M£INDYA"E)'ISTF{IC'1'., _ .
4 .
NAGAIVIARCIALA 'TAI.II'I~: PANCHAYAT
MANDYA DISTRICT.
...RESPONDEN'I'S
I {S3 SRIR,4:'DEVDAS. AGA)
WRIT PETITION IS FILED UNDER ARTICLES 226
AI\ID 22701? THE CONSTITUTION OF INDIA PRAYING TO
_ '---DIRECT TT-IE RESPONDENTS TO ALI.OT THE NEWLY
CONSTRUCTED HOUSES EN SUBHASH CHANDRA BOSE
_ S.NAGAR’, NAGAMANGALA TQ. MANDYA DIST. ACCORDING
THE HAKKU PATRAS ISSUED BY THE R4 IN FAVOUR
THE. RETITIONERS AS PER ANEX–D. E. F, G. 8: 1-1.
THIS PETITION COMING ON FOR PRELIMINARY
HEARING THIS DAY. THE COURT MADE THE FOLLOWIIQIG :
M
,;”‘*~
before the Competent. Civil Court than come rushing to
this Court invoking Article 226 of Constitution of .4
Petitions are accordingly rejected.
ENS/Srt