High Court Karnataka High Court

Madegowda vs Deputy Commissioner on 4 November, 2009

Karnataka High Court
Madegowda vs Deputy Commissioner on 4 November, 2009
Author: H N Das
TN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE ow DAY OF NOVEME;EE§Ti20o9 V " ~ A. 

BEFORE  A AA *

THE HON'BLE MR. IUSTI(.';E~}{.N.A'NAGAMO}:AN' DAS  A

W.P.No...B2314]2OD9¢BfRE$A)'V" 

BETWEEN:
MADEGOWD5        
S/O LATE SR1 M.ALLEA;O\3zDA~._V  ' '
AGED ABOUT ti?0;YEARs  ',  '
OCC:  " '
R/A 2"_"FLOO}{;.*~V     A I
MADESHWAR CC)M}?LEXf.  
MYSORE ROAD, MA;:.AvALL1'
MANDYA Di.ST'R1C"If. ' ' "

= "  ..PETITIONER

 - _ (Egg§n.Q;s.EHAT,"ADv;)<'

T; OOMMTSTSONER
OFFICE"-QF THE DEPUTY COMMISSIONER

 MANDYA.

  2'.A.A§S'ST.COMMISSIONER

OFFICE OF THE ASSTCOMMISSIONER,

%    MANDYA DIVISION MANDYA

f\_

0*»



3. ASST. EXECUTIVE ENGINEER
MALAVALLI DIVISION
MALAVALLI

MANDYA DISTRICT.

4. SECRETARY 

OFFKH3OFTTHETOVflVAflfiVKHPAL;

MAUW%UJ

MANDYADISTRICT.  V   
'_tRE$E¥DENTS

This writ petitior1"~filed_*V'irrtder.Articles 226 & 227 of the
Constitution of India praying'to?»cl'iretitvV:l_t'he"' respondents not to

demolish the building ofthe_petitiorter.fis séhedule mentioned
below. – . ‘

This petjtioiilenmli1i’geo.:1′–.for «preliminary hearing this day,
the cot1rt.lm.91del’ tlre;;:fol1o§vir;g; A’ 3

lle7QRDER

Reselfvirivg V .libeAfLyVl”‘to the petitioner to approach the

– . ., pcompete’nt”civil courtlfor appropriate relief, this petition is hereby

.re’§.*3€te’d i>=Tithfi1’1t”‘reference to respondents.

Sd/-=
JUDGE

b*imB