High Court Karnataka High Court

Ravindranath, S/O Basavarajappa … vs The State, And Ors, on 3 November, 2008

Karnataka High Court
Ravindranath, S/O Basavarajappa … vs The State, And Ors, on 3 November, 2008
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNA'I'AKA'"--._
CIRCUIT BENCH AT GULBARGAJ,  

 

. ...u:..?_«.-..g_-u ur AHKNAIAKA HIGH COURT OF KARNATAKA HKGH COURT OF KARNATAKA HIGH COURT OF KLARNATAKA HIGH C

Between:

1. Ravindranath,     " 
8/ 0. Basavfamjappa_'_Naziagouda, ' ~~..  = "
Age: 50 yzfaazs, Qcc:VB;1si:1e$s_, ' "
132/0. 26%}, fiiasaveshwér Colony,' 

     

S / 0. Basa.¥am3'.appa- Nadagouda,
Age:" 46' years,' 0oco:oA..}3usincss,
No; 26' 1, Basavoshiavar Colony,
Gulbaxfga e 5._85';105.

  .. ..... .. ' '
«_ ' So.B_a'$avarajappa Nadagouda,
 " » «Agoci about 54 years,
 0cc:~«.Busiaess, No.26},
A , ''VBasavét,~3hwar Colony,
 Gtflbafga -- 585 105.

  'A 4 , __ Veérapakshappa,
.  "S/o.Basavar'ajappa

'Nadagouda,

Aged about 52 years,

Occ: Business, R/0.261,

Basavcshwar Colony,

G11lbarga-- 585 105. ...PE'I'I'IIONIL+RS

u -av:

(By S;ri.S.M.Chandrashekar, Adv.)

DATED THIS THE 3rd DAY 05' NovEMiéER'.%2o6a_, 

THE HONBLE MR. JUSETICEA;JI*F.J;-f§Ui§f{iELIg"'

WRIT PETITION N'Q';--'f; * 

5. The**'Cc§fporéii§en cf Gul'ba1*ga,
I¥teprcse1:tf:<1_  i1:§"C'4pI!1n1issioner.

6. The Urbaz} 4Deve}c$3V)ii:ie§it~-.}:$Viuifhority,
Gulbarga, rc_m'escr_1tecl by its
Corilgxxissioner; .,  V '

'   ,_COm,_tI1issioncr,
M  Sbudlla,
Main Road,-K?-ii1ba1*ga. ...RESPONDENTS

(By “Sri~.S.S.K1;:mman, AGA for R1, 2, 3 & 5,

H s 4_ Sii.P.S.MalipatiI, Adv. for R4,

= Sri.R.A.Pati1, Adv. for R6)

‘” This writ petition is mm under Articles 226 and

–227 of the Constitution of India with a prayer to quash
Annexure ‘A’ issued by the 5th respondent bearing

Ne.MNP/3i)B/2008439 dated 3.10.2008 and all further
pr<)ceedi:ngs as illegal.

…-…un.n.u-a ruwn uytlfl Ur KAXNATAKA HEGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

..3..

This writ petition coming on for preiitntirzary
hearing, this clay, the Court made the followirig; _i

Mr.S.S.Kumman,

Advocate is divested to take notir;e’*for retépoiidentei,

Sand 5.

Mr.P.S.Mafipafii;«’_e leaping: is directed to

take notice.vfoi”respgjfiiie1i::{t 7

2. Mr.R.1′;..,V.Paii:i3:,’ is directed to take

notice for:§espoi1de–z1tV_l§27o.6,i’-___ . ‘

3. for the petitioner, to

;S€’I~’9_’C of paperS”ofi~~tiiem.

No.7 is dispensed with.

— 5. though the matter is listed for preliminazy

consent, it is taken up for final ciiswsal.

” identical cases had some up before this Court

W.P.No.~40232/2008 and connected matters disposed

of on 2031 October 2003. This Court has disposed of the

..-.. -u-arson’: ‘III!

unnnnu-ma naul-I \..JIA..¥LI,.§{I or KARNATAKA HIGH COURT OF KARINEATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

-5-

to proceed under Sections 270, 271 288 of

the Act, they shall not implement’. _V said

order for a period of two weeks. ‘4 _ V ”
Petition stands allowed

Rule is issued and made” abs9iutc« j A’

indicated above.

7. Mr.S.S.Kumn1;a_§§,-..:_’ %Additiona1
Government Advo¢a”t<.¥;"'x'r-;$ponder1ts 1, 2, 3

and 5 is pemzixttcd-"t0" V" fizpearance Within

four Wec;k:§'.»~ 44 ' '

counsel appearing for
respcfigienfz to file his power in the

Regisuy véitlmaw four weeks.

;’héJ:r.I2.A.Patil, learned counsel appearing for

” $50.6 is permitted to file his power in the

Rc§§gi§&y’inzithir1 four weeks.

Sd/-3:

Edge

SP8