High Court Karnataka High Court

Mr Y Manicka Vasagan S/O … vs The Commissioner on 28 July, 2009

Karnataka High Court
Mr Y Manicka Vasagan S/O … vs The Commissioner on 28 July, 2009
Author: Ram Mohan Reddy
IN 'mm HIGH courm or KARNATAKA, 

DATE!) THIS THE 28%! my or  % J L

BEFORE'

THE HONBLE MR. JUSTICE i§AJ1fi=B:IO}J}'9§.I*i. Rizniair  ,

WRIT PETITION NO. 21’éii’.%’T:5» er ii:B§§3M_m
BETWEEN L _ ..

Y MANICKA VASAGAN _ ._ f ._
AGED 60 YEARS,=S/O. P”‘YFx–‘ET}IIf{Ag;iULU l*9£AiDU

R/AT NO. E–2’Z,– MI_} 1 &’IRAM&P€-NA’LAN–EVV
caTr0NPET¢_C.R0SS,V_ BAN_{}z’\._L().REj 53. PETITIONER

(BY M18. KUMAR Ki) R, ADV.)

WAN» j

1 Tm: ..coMM:.SSz’c3:\:’E:;22 ‘
BRUHAT ;3AN§;A;,0;e.=§ MAHANAGARA PALIKE
,;:4 SQUARE; ‘BAI\’éGALORE~1.

” V” – 2 9§’H–;*«;;= .a$sIsrAifi9ExECUT:V$ ENGINEER

» –» __€j;i~:I_£(:?Ki?E'”f’._SUB DWISION
z3:?.U1;1ATV”z3;s.~NGALoRE MAHANAGARA PALIKE
‘–.SANCte.¢;I,CiIRE~3.

V .V 3 ‘.””SR£’VPRA}<AsH JAIN 3/ 0. NOT KNOWN

'I'€'§3'–.f_I_'HE PETITIONER, AGE 44 YEARS,
" 4_N(Z},1-49, SULTHANPET, BANGALORE

«§*:. SR1 NIRMAL JAIN SIG PRAKASH JAIN

AGE 22 YEARS
NQ149, SULTEANPE?

BANGALORE RESPONSENTS

(By Sri: 8 V MURALIDHAR, ADV. FOR R1 65 RE

Tms WP. F’£LED PRAYiNG« TO DIRECT Tr«1;3;~–:*% .A1~:D__.2~.
TO TAKE ACTION AGAINST R3 AND 4 .§jrs:D}3;R’-.”*i*H’£: 4_
PROVISIONS 01:’ THE KARNATAKAW’–MWIQIPAL .. ”
CORPORATION ACT AND ANY o1’m::R,__LAw* §2oR~ frmi-1,
BEING IN FORCE AND ORDER I-‘OR U;§rvzoL.is;1I’rm:,_LAr§;JA’
REMOVING ‘THE ILLEGAL CONS’If’RUCT}{)N _ IN ~

SCHEDULE PROPERTY AND

‘THIS PETITION, COMINCJON #01: ?2:..HIgARiNG,

THIS BAY THE COURT MADETHE~FDLLOWINC{:

Racordingme %:ew-mi Standing
counsel p€titioner’s

representa;tif<)~z1r'd$:t§:gi 9#9H¥2{}G8..VAimexure~"F" would be

considered and . d'i;:aj;:)LSedi1é accordance with law if

garated reasi;=.r41ahIéV' 1fii'i1:';::;~.f:'1£)tI1iI1g further survives for

'consid¢::§ati€)n in f}iiS_Q(;{jiiOI1.

2 m0nt.11"s»%ti1ne–f<}_r £1;-ompliance,

P-31f,ii§Q:1%.__a<:{:ordi;r1gly allowed ganting one

Sd/*2
Iudgé