High Court Karnataka High Court

Shri S Govinda Setty vs The Chief Officer on 18 October, 2010

Karnataka High Court
Shri S Govinda Setty vs The Chief Officer on 18 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED THIS THE 18"' DAY or OCTOBER, 2010 

BEFORE

THE HON'BLE MR. JUSTICE ASHOK~--B;     it

WRIT PETITION i\io.23424/20i"Q     

BETWEEN:

Shri S. Govinda Setty,  _

S/o Late C. Subbaiah Setty, '  

Aged 72 years, ' '

R/at House No.59, 15' Ward,     A  ; .. 

Thai: Road, Anekai Town -.-._56.f_2 106'... _  '  "  Petitioner

(By Sriy   riii.iy.as'a_if1,"7Adyocate)
AND:  1111   " A A A A

1. The chief <3'.fficer'","'."j'~.Oi » 

Anekai Town Muni.ci'p~ai§t  
Anekaiw 562,106. ._ ' " 

 ,_Shri,_"Si.reedhar, ,_ _____ 
 S/o Late'-"OH. Raémaiah,
 Ag,ed..about "?.5"years,
Sha_nkar,Mutt Road,
Ariekai To'w'rfi-----,'.I562 106.  Respondents

‘ This imjit”Vipeti’tion is filed under Articles 226 and 227 of the

“Co.nsti’tuti,on of” India praying to direct the R1 to initiate
, «:immeidiate’v..,action under the relevant statutory provision for
.j-~,_”prev_e’i~..tinggany construction by the R2 encroaching into the
” ‘_pet’§ti’on’er’s property bearing khatha and kaneshumari

No”;3v.O.S,/7248 iocated in 15’ Ward in Brahmin Street, Near Shankar

Road, Anekai Town, measuring east to west 52 feet and
*–,nor;h to south 72 feet bounded by east — road, west by – house
property belonging to Sri H. Rarnaiah, north by–road, south by –

back yard of the house property of Sri Seetharamaiah and road
in any manner; and etc. I

This writ petition coming on for Preliminary V.

day, the Court made the foilowing:

QR9ER
The petitioner has made the following p’r’_ayers’i:»._i

“(a) directing the first res_ponden’t’ to
immediate action under thev«.reievant’stattitoify
provision for prev:/:ei*iitingr’iinaniyiicobnstruction by
the second respondent into the
petitioner’s _ i ” property ~ ::’:peatrin§ Z and
kaneshw’3nari§i’iVo.35.5/24.8 in’: 15′ Ward in
Brahniin ~–sna¥r:kar Mutt Road,
An’ek’a.*. “East to West 52 feet
and North°tof-So:ith~_:§’2._ feet bounded by East –
Road,:g4’WestV._hy:.g’- property belonging to
Sri H. t”f2amaizahf~._ North by-Road, South by –
__Yard”‘ «oflthe house property of Sri

‘* –. _ Sevevthararnaiah and road in any manner

(ti).””iiPass’.V~V’ean’yV other consequential order as this
Ho.n’bie’ Court deems fit and proper in the
ihterest of justice. ”

prayers made are virtually in the nature of an

irii’tinct’ion suit. This petition is rejected reserving the liberty to

HRH.

the petitioner to file a duiy constituted civil suit. Needless to

observe that ail the contentions are kept open.

3. No order as to costs.

MD