High Court Karnataka High Court

S Vijaya vs Bangalore Mahanagr Palike on 17 June, 2008

Karnataka High Court
S Vijaya vs Bangalore Mahanagr Palike on 17 June, 2008
Author: Ram Mohan Reddy


.’ ‘, .~.u-u–gum-C .«

1 ” %aAucm.¢m: MAHANAGARA PALIKE
A2 ‘ri~1E7~.J_c;>1m’ COMMISSIONER

T — . ” THE ASSISTANT REVENUE OFFICER

-1…

m um man mm-rr or KARHATAKA, _
DATED THIS THE 17TH DAY_QF_JUNE;’ %
BEFORE1, %&’ M#%’
THE E-i()N*BLE A

WRIT PETI’1’ION No.155¢i2,r2oQs (L1a;B mé)

BETWEEN:

Sm.s.v:1JAYA;”;..__1′– 2; ”

A/A48YRS ~

w/0 LATE SR1 EMU . *

R/A NO.LR 32~.LI’C1R0\¥’_Ei€)USi£__ ,

NANDINI’ ‘LAmc¥T, sgxwegrpne. ‘
_ — . J …PE’I’ITlONER

(By Sri : G.V:éAP: i2:::Ds:iY, ;%§D:$i.”‘ )

AND :1″ ”

c0.RP§3RM?I0N OFFICES,
; “–3ANc.zamRE-02,
=.__BY_ yzomnasslronan

” zone: ,
= BANGALORE MAI-IANAGARA PALIKE
“BANGALORE.

GAYATHRI NAGAR ZONE
BANGALORE MAHANAGAR PALIKE
BANGALORE. KKK

s
f .

Hence,

‘ perusAe:1__VMt]1v§:.~ and the order Anncxure-J, at the
” ‘A’«t’L}Va’m§hoId; is force in the suhxnissicm of the Learned
the pefitfaoncr that the proceedings before the

K Commissioner is vitiated on account of vioiation of the

A… j;’1inciples of natural justice. I say 50 because the EM!’

-4-

the Act proceedings for demoIition–;T’ofV ‘_

unauthorised construction. Th£j.=:n3’ai*.f-..1f,

Coxzamissioner by order dt.
the khata issued in favour of the 11¢}
title on the premise that the .que§fio¥i gvficivic
amenity site belonging to of the layout
sanctioned in ihvogg» pf Gruha
Nirmana V’ order was Q
wowed by 14512005 Anntzxlme–M
cance]1ing:rQxthe_ _§:Il£iOI’8C111CI1t cit. 15.6.2005

AJEJJBXIIIC-N.’ ” «V ” to enact the bmld’ ing.

.2; hgma the kcamed counsel for the panic’ 3,

having issued a khata in favour of , vendor-in-

M