............... -an nu-uu 1r\Iru|\r"| I uvll uvwnl \Jl" IVIVIIIEVII-\lI-\I\.i'\ 31".?!' Q30". OF '
IN THE HIGH COURT 012' _
CIRCUIT BENCH AT GULBARGK Q '
DATED THIS THE 17% DAY OF 2é_ o"::~; ..
THE HON'BLE
W.P. No. 13705 {GM ~.§]Ki1%%ADiB)
BETWIEEN:
1.
M/§;.A:*s;hok V
Propfiéiog --. B Patil,
/o,,S11giira1 Vi13a"gc,_--
____ _VPos€Vt"uE':sfi:'_,!,'q, I_>evduI*ga_,
Nowi,r/a;3}VNo_.' 1512- 17," "
Daddj'L'3._(jo1oi1y;"---._ ' -
Ra1cn;;rVe:%5s4___1o;-.
Bésa.WcS.i1waréi' "Feeds
A 'V Pxopristor S33; Bayasagar,
" , L:-2.47, Nijéiingappa Nagar,
584 101.
' Xfenkatesh P V C Pipes 81. Fittings,
.~ Prtéprietor Sri Venkatesh s/ o.Ra.nga13ath,
. N0. 1-2---4, Behind S B H Bank,
' Dcvdurga, 'I'q:Devdurga, Dist: Raichur.
M/s.Balaji Indusuies,
Proprietor Sri Jagasdish C Patil,
Gulbarga Road, Devdurga,
Tq: Devdurga, Distflaichur.
4.4:
__.--_... cwuwouu Ia:
AKA IGH C
...-......-"nan I-uurrl §..,u§.:K! Ur' KARNATAKA FIIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAT H
5. M] s.Meder11 Rice Mill,
Proprietor Sri Malini S Patil,
No. L 12-17, lZ)addy's Colony,
Raichur --- 584 10 1.
(By Sri Ashok B Mulug, Adv.)
AND:
1. The State of Karnatalia}; ._ V
Reptd. By its Secretary,
Department of Comn1ereej'and..AE;1d1i$t;'ies,
M 8 Building, 33arxga§Eore-560,00 we _
2. The
Executive 1'e§CIn§;)(3I', KIAl3Es.«,.
Nrupe.thtu1gé;Rd:'3;:i. _
Bangavlore-5£>G. _ " A ' ._ '
3. The Chief Chief
Development Off}:-:er;*v_KIADB.,
Nmgiathmlgaflead, V
" _ Bai1ga,§91ew56O A
4. L "f'.h,e"I)eve1epa3e;1t Ofiicer,
K1-"¥IDBV;' Oififie,
Kaprdmrv Jndd-g.1sti'ia1 Area,
Hufi2.naba<éi"Road,
V_Gu1ba~ga--5e5 102. RESPONDENTS
‘X’_V(By Kumman, AGA, for R1)
C e _ This W.P is filed under Articles 226 and 227 of the
V Ceaiisfitution of India, praying to direct the 2m’
.._é’V’Ie$§»ondent to consider the representation made by the
‘petitioners dated 6.7.2007 vide Annexure-F and direct
the respondents to take steps to complete the
development work in the industriai area/sites/layout
1:
‘””” -°’-‘- –vv-H vi Iv-nnlvnannn rlturl IAJUKI U!” NAKNATAKA HIGH!
acquired vide Axmexure—I’3 and further direct them.
allow the industrial sites. .
This WP coming on for preliminary 1 i
(lay, the Court made the following:-
gag
Sri Ashok B Mulgl, 1eamedi jiatdvo¢a§g hg1e..!eiitei’ed;
appeamnce for the _ to
delete the name of Sri counsel.
2. Sri V. Counsel for
responcient_s”V}\]iQ
3. The ‘this court seeking for
issue of writ of the 211*’ respondent
to’-vconiéjiileif-e.:tI1e.regifesentatican made by the petitioners
er; of which is produced at Annexure-F
ate the
AA ‘1’he”v.’:iiietitic3-tiers have approached this Court
that they are industrialists and as such they
. illtezested in acquiring the industrial plots to be
” “termed by respondents No.2 to 4 in the Industrial
V. Layout that is to be foxxjd by them in Devdurga. In
‘| .1111: I1 111 .«….l.« ….1.’n.. .’.’.’:I
With the above observations and directiO1??7?r_’4:tth~*;§:”~V:A.
petition stands disposed off. No order as to V
Bkm.
u :9: s_fi<§§ mo Eaou :9: §<…<z§_ 3 csou :9: s§.<z§_ mo :53 :2: :,…_:..2:.. 5 …+…..%.u :..:.:. -. 5 2- – – i