IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30*" DAY OF OCTOBER, 20091
PRESENT
THE HON'BLE MR.P.D.DINAKARAi\!LCHIEF--3UST§(:E~:
AND
THE HON'8LE MR. JUSTICE.'/§S_§~jOi{"EL"HINC%*§ii'3E§'3'§?ti K
WRIT APPEAL No.3763[:=D10:_9.(xLE§REE»);
BETWEEN J 'A 3 V
Narayana Kharvi, 'V
S/0 Bikka Kharvi, '
Aged about 53 years,
R/0 Kharvi Keri,
Kundapura, ~ _
District Udugzi; Appeliant
(By VM/s.-Singh"a%'jtid't'S.i_Ti'ghAssociates, Advocate)
AND L A' 4'
1;.' 'V " _Kci'l*:h1;va_i..cVSh.eshayya*----~Sf¥erug ar,
3,39 Sheshayya Sherugar,
L Aged' cabeéit 44' yea rs,
'R_/'o'__Ma"sa'ti.,_En.t'efprises,
SriVVenk_atra_m'ana Arcade,
Kuri'dap--ura, 'District: Udupi.
](Zit~',z__ Mu'ni:cipa| Councii,
'=."i{urad«_apura,
'Rewesented by its Commissioner,
Kgmdaptsra, District: Udupi.
The President,
City Municipal Councéi,
Kundapura, District: Udupi.
4. The Deputy Commissioner,
Udopi, Udupi District. Respondents
(By Sri B. Veerappa, AGA)
This Writ Appeai is filed under Section 4 of the
High Court Act praying to set aside the order passeti..,iVn~..t_he_ writ._
petition No.17740/2008 dated 29.07.2009».
This Writ Appeal coming on for :’P,rei:’iA_Arri’Eiiary’–
day, Ashok B. Hinchigeri. 3, delivered the foEiowing3:rV.,
; Q n g MsFlN1f_ ” i ”
Appreciating the expia_natioi”i” weconclonel the
delay of 41 days in Accordingly,
Misc.W.10445/2009’iis,:,1allo:§yed’..:? –
2. ‘against the order, dated
29.07.20(i_9_ learned Single Judge in
W”.i=«,.No.i%74io/zooal’éiio–w’ing the writ petition filed by the
responaeni. rm. fu
3. thehlappeilant is running a kiosk on the storm
«:._’iwat.erAAdr.ainV” unauthorisedly, the learned Single Judge
z/,’jdi__i*ecteid the local body, namely, the second respondent City
‘i,f,’4i~~.i\4_tiiiicipal Council to remove it, if the appellant fails to
$35!.
vacate and to hand over the open space to the___ said
Municipal Council within three weeks.
4. It is not in dispute that the property«.o.An’::V.wi§.i:chAthe
appellant has his petty shop Zbelo-nags
Municipality. The said propertyi’_’is_V neither
appellant nor any lease or iicence__i’sv_girante’d«to hire to run
the shop.
6. Nola; that itself is dismissed,
nothing _’sui;vive*s any consideration of
stay. Accordingly, it is
agmipssga. . ffl
sci/..
Chief Justice
Sd/-
I UDGE