Karnataka High Court
M/S Musa Sait Wakf vs Bangalore Mahanagara Palike on 7 December, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED Tms THE 7"" DAY OF DECEMBER, 2009
BEFORE
THE. EONELE MR. JUSTICE H.N. NAGAM'OH/--fx§i ~
WRIT PETITION Ne. I27'_761?..0(')7 CM.' T O' 57
W.P. Nos. 12766. 12770, 12774. 12783 &;12T7$4j2()07
WP. NO. 12"?7{6;2Q()7
M/S MUSA SAET WAKF _ O_ _ _
REPTD BY ITS MUTAWALLIVT '--
SRLMUNEER SAIT "
NO.E38,GREEMS ROAD . 1 _ - '
CHEN'NA.I 600 006,' g -F~...,.,.,--pgT1'T;oNER
(By Sri. SANDE§}1 £vC.1f1:OU"F.,g§{;'A_D\/I.)
AND
R 1, BANGALORE ,M';AH~AN~A7OARA PALIKE
T:~1RO.uGH' "THE 'OEEIcE OF THE
--- ._cOM.M1ss'1ONE'R- ----------
" « _ _REVENUE'«D}3PARTMENT
Ts'1'--1_1_vAJINA_G-AR RANGE
_ "~BANG'£\~L()'.RE'.'
' 5 T'_~EEv1Ass'1'. REVENUE OFFiCER
S'Hf~VA:JIN-AGAR RANGE
---- BANGALORE MAHANAGARA PAUKE
.,=-BANGALORE. R_ESPC}NDEN'TS
N'
' j'(A3;; M/s. ASHOK HARANAHALLI ASSOCTATES, ADVS.)
GL1/'v"'-
:45
Ix)
THIS WRIT PETITION IS FILED UNDER ARTCILES_~=?,_26
AND 227 OF THE CONSTITUTION OF INDIA \VIVTH_
PRAYER TO SET ASIDE THE IMPUGNED NOTICE~C'LI4M.«"»..
SPECIAL NOTICE DT. 20.I2.2{)O6 ISSUED BY
SECTION 147, SCHEDULE 11] PART II RULE 8 AND.__9 ORTOHEE»
KARNATAKA MUNICIPAL CORRORAT1ON.-""ACfT._,'-.1975
(HI-EREINAFTER REFERRED TO As THE"ACT'>S WH.ICE3_ THE: '
PETITf()NER HAS RECEIVED ON i4.'7.2(}I_(_I7..*'EVIDE
AND ETC.
w. P. NO. l276'é[:€)(}7
BETWEEN ;
M/S MUSA SAJT WAKF V
REP. BY ITS Mu'rAwA;_u_~--
S1-E. MUNEER SAI_ir~.,_
NO.13S, GREEMS--..VROjAID ~ ' _ ,
CHENNAt.6005o0cs,.''---.f"''-I._ I PETITIONER
{By Sri. SA:$§1§E'SEV5»;_.O Dv_--.">
AND ~ g
2. BANGALORE M.AH.A'I~a1.ASROA12A RALIKE
'rHROuGH THE {)ER'-ICE
; THE COM"M1S__S_IONER
- S 'REvENUI'ESDEPARTMENT
» _"SH1\./_AJRIE'v.iAG.AR RANGE
F..BANGAL0RE;
REVENUE OFFICER
SEI;V'A.J1NAOAR RANGE
AA {BANGALORE MAHANAGARA
'1>-ALIKE, BANGALORE. RESPONDENTS
__ *(TEyAS;-i. ASHOK HARANAHALLI ASSOCIATES, ADVS.)
THIS WRIT PETITION IS Fi.I-{-ED UNDER ARTCILES 226
ANI) 22.7 OF THE CONSTITUTION OF INDIA WITH A
PRAYER TO SET--AS.IDE THE NOTICE « CUM « SPECIAL
NOTICE DT. 20. I22006 ISSUED BY THE R2 UNDER SECTION
:47. SCHEDULE III PART II RULE 8 AND 9
KAR?\?AT/XKA MUI\EICI'PAL CORPORATION ,»AC~"R.;;I_97i(;__"
(_HERI3INAFTER REFERRED TO AS THE ACT), wj'I%:IcjIIV'T'III:.""-A
PIETITIONER HAS RECEIVED ON 14.7.2()()_7~«-.PI§'OI)£.IC«E1}
HERETO AS ANNEXURE A AND ETC?" . &
WP. NO. I277(I/20I)7__
BI'I.TWEE.N: »
M/S MUS/--\ SAIT WAKF
REPITD BY ITS MUTAWALLVI
Sri. MUNEER SAIT ' "
I\IO.I3S, GREEMS ROAD : _
CHIZENNAI 600 006. _ jy .,"I?"ET!TIONI£R
(By Sri. SAND_E.S§H'J . I I
I3ANOALS<)Iz:3 MAHANA_OARA PALIKES
THROUGH" r.HE~O'FRI'CI:: OF THE
R.' :»O.MM'ISSION"ERI..REVEI\II_I}3 DEPT.
IVSIIIVAJINAGAR RANGE,
' BIAI\:O_AII,OIR'E,._
* THE ASE;-T~--R'EVENUE OFFICER
; SIri_}VA'}'Is'\II.}*~&(3AR RANGE
BAINIGALOREMAHANAGARA
I RALIRE, BANGALORE. RESPONDEENTS
"(I359 SI:-.»..A.ESHOI< HARANAHALLI ASSOCIATES, ADvS.)
QLLVK.
THIS WRIT PETITION IS FI.LE,D UNDER ARTCILES 226
AND 227 OF THE CONSTITUTION OF INDIA WITH A
PRAYER TO SE.T«ASIDE THE. NOTICE « CUM - SPECIAL
NOTICE DT. 20.12.2006 ISSUED BY THE R2 UNDER SECTION
147. SCHEDULE III PART 1; RULIFL 8 AND 9 OF<_T=HE._
KAR;\'.ATAI<A MUNICIPAL CORPORATION
{HE€R.I};INAFTER REFERRED TO As THE ACT), V\{'Fi--ICHI"T:H'E:'"2 T-
PIEETITIONER HAS RECEIVED ON 14.7.:200i7....I?R.OD.1,jCED
HERETO As ANNEXURE A AND ETC
WP. No. 12774/2('.j'(').i_7_ " I
BETWEEN :
M/S MUSA SAIT WAKF
REPTD BY ITS MUTAWA'LI,I:'- ~_
Sri. MUNEER SAIT ;
NOE38, GREEMS ROAD _ A ' '
CHENNAI 6(}()(}().()..-_& 'V '.f;'PETITIONER
I.)7
BETWEEN: ' V
M/s MUSA SAET WAKF
REPTIJ BY ITS MU_"1"A_WA?;LI '- A
31-I. MGNEER SAET*«5__.'* 2: A I
NO.E38,GREEMSvRC)_A1) 'V .. .
CHENNAEOOC (Toby), I A' PETITIONER
(By Sri. s:,ANOEsm CIIIOGT'/{_ADV'.>
I. 1 EANGALORRAE MAE-,AI\IAGARA PALIKE
V TIIR'c)LIGI«I TI~iE..QFEICE OF THE
'GCOMIv1IvS'S_IONER, REVENUE DEPT
SHEvVA..j{'I'NAGAR RANGE
EANG..A'L.r)jR.E.
' " :2. ' "-fIfIIE1vAssf*I" REVENUE OFFICER
' SII..Iv.AJINAGAR RANGE
I {BANGALORE MAHANAGARA
' PAL-IKE, BANGALORE. RESPONDENTS
__'75("Is;;'sr:. ASHOK HARANAHALLI ASSOCIATES, ADVS.)
®~\,r\V..A,
IQ'
('J
THIS WRIT PETITION IS FILED UNDER ARTCILES 226
ANI) 227 OF THE, CONSTITUTION OF INDIA WITH A
PRI*'\'I'E.I{ TO SET~ASIDE THE NOTICE ~ CUM ~ SPECIAL
N(.)TICI-E DT. 2().I2.2(')()6 ISSUED BY THE R2. UNDER SECTION
147, SCHEDULE III PART II RULE 8 AND 9 OF 1'_T'I'-I.I:3
KARNATAKA MUNICIPAL CORPORATION .ACT;f':'-~If9*3{3A...
<III.:I2IaINAI-'=TEIz REEFERRED TO AS THE ACT). W_iii'l'CH..'_*T.HI.:T:..V__'= _
PEZTITIONER HAS RECEIVED ON 34.7.2007 E?R()§3{.}CI:?E3»
HI:1RETO AS ANNBXURE A AND ETC.
W.P. NO. 12784/2I!QZ T? 4'
BETWEEN ; I
M/S :'\/IUSA SAIT WAKF
REPTD BY ITS MUTAWAEIII
SRIMUNEER SAIT "
N().I38,GREE.MS ROAD .
CHENNA1(IO00o6. _ _ ' ..."'I?ETITIONER
II-IV SI-I. SAI\E
1. I3A.NGALOl?.',E IvIAHA.NAGARA PALIKE
, THROUGII THE. QEEI'CE OF THE
I 'Cc)I\/II\2I1S":IIONEI2, REVENUE DEPT
A ,faimI..z1AI.IIAI..A:*3.AR RANGE
,8A?~lC}'A.LOR.E.,~~
THE REVENUE OI«'EICI3I2
SHI.V'AI1NAGAR RANGE
A I EAI\I'OALORE MAI~I_ANAGARA
'PAI,IIO.NDE.NTs
I Sm ASHOK HARANAHALLI ASSOCIATES, ADVS.)
_yKI:\.,~
10 the c;'11'E.ic1' nuticc. For the z"cas<):1s stalk-id in W.A.2()83/2()()7 and
C()1]E1CClt'd matter di.sp0s::d on 29.()7.2()O8. the i'0iiowin;_-1:
ii)
iii)
iv)
V} '
'"--1,1<.é/o7V : 22.909
ORDER
Writ petitions are hereby :tll<')wcd.
The impL1g;ned notice cum special ;_1–(.fi£icc""-d§1{a:d'—-. ~
20. 1 2.2()()6 as per Azmcxu;–c5A_,j,s_ he1~efny”q”uaJ.§:;ed’;~
The rcspondenis am: in libcfty {<i,§"tT'.-i~1;'Vc J:C~Ci( )1"1_{(; &C0l.i'e;:Vt'=
taxes in accordance 'witIa._Lhe pA:"oc:§:Lf.s.:_1'c1v;1ppl:'r:ab.ic° to
them under law,
Ordered acc0rd'i"ngi_v.
‘V”‘ThrAeE; ‘mm is; “‘g1*z1:1Lcd to the :’cspc)ndcnL«;’
com SL931′ V fiVIc_zf1’c:.§nI’:- of izppcaruncze.
sd/-
….. _. .
=53»