High Court Karnataka High Court

Munireddy vs The State Of Karnataka on 25 May, 2011

Karnataka High Court
Munireddy vs The State Of Karnataka on 25 May, 2011
Author: J.S.Khehar(Cj) And H.G.Ramesh
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 25"} day cf May, 201 1
PRESENT __
THE HONBLE MR.J.s.K.HeHAR, CHIEF 
AND 1     .
THE HONBLE MRJUSTICE      k
WP No.437e/2007_J(eMgRE:5lP1L§i3;.   

Between :

L

Munireddy  _V

S/O. Venkateswamy Reddy "

Aged abaut 45 years  K

R / At Parappana Agxjaharéi'Vi1.1}age" - . ._
Begur Hobli .      "  
Barlgalore South Taluk.   

P S Jagadeesh  _,     u I
S/(). S1ibb2g7:*an1a< Reddy ,  ' 
Aged gabeut 353';yfea1:S«-._v  _ " _   '
R/At Parappana Agraha1*a"Vi11jage
E1ee'trQmT.c CVi'€y=Po'et  ' 
Begur HC'§_)1i_a  4V '  _ _'
B'ang.a1(:rre éxhfli. __

P GuPr.a sad . V

xS/C)<30pa1Redd§

~ '5;,Aged ab0u't'-3Q___ye.ars

- & V" R}/"At Parappana Agrahara Village
' ~ 'V Ele'e.trori1e__City Post

  
h  'Bar1g"a1eI:eV South Taluk.

 Petitioners

 {By  V Raja Ram, AdV.,}

".ée§¥

The State of Karnataka
Represented by the Secretary
To the Céovt, Home Department
Vidhana Soudha

Bangaiere.



W

2
inspector General sf Prisons
Prisons Departrneni
Gandhi Nagar
Bangalore -{)9

The Deputy Commissioner
Bangalere District
Bangalore.

T he Assistant Cornniissionerf

Bangalore South Sub~DiVisior':;  ' 

Taluk Office Cornpounclg _'
KG. Road, . 
Bangalore.

T he Tahsildar

Anekal Taluk . L  _
Bangalore Rural Dist V  '
Barlgaloreim  

The l3xe~eut:?§{fe--_r_Offieer1- _V
Talul: Br;-ard"  ,  
AnVekal.Taln_}; H "

Seer-'etaryl *  -~ . V M

K0nn'appa _A'graharaA"Panehayath

i+:1e¢*a:_ol:::c Ci_ty'P0'st

_ . Begur"'H_QVbli. 
. Bangalore ' V

 Secretary' lllll H

"   Panchayath
& rlrishi Bhavan
 BarrgalQi'e.

 {By §ri._.Ie3asavaraj Kareddy. Prl. GA fer R1 to R5,
 » Sri.,l\i.VZ Vijay, Adv. for R6,
'  R7-:zE$ served}

 Respondents

T his Writ Petitisn is filed under Articles 226 and 22?' of the

 Constitution of India praying to quash the list of beneficiaries in

respect sf alleirneni of sites in Sy.l\lo.l48 of Koodlu Village of
Sarjapural irlsbii. Anekal Talu}: vide Annexure~F by order nil

elated by Way sf Writ of eertierari and etc::.,

This Wrii, Petiiien Corning an for hearing this day; Chief
Justice rnade the fellewing:



3
ORDER

J.S.KHE.I-IAR, C.J. (Oral) :

Through the instant writ petition the have

assailed the distribution of sites

inhabitants of the area.

2. In ease, the insta11t’azx{i”it a.1V1o’
E; zéfex: “‘2”,f