E w. §*.3440210u
N THE HTGH COURT OF KARNATAKAS BANGALORE
DATED THIS THE»---;2,3""DAv OF NOVEMBER 2o09fl"V
BEFORE
THE HON'BE_E MRJUSTICE H.N.NAGAMOHAN A
WRIT PETITION NO:344O2/2OO3V(L:BfTBN1p;5.Q'
BETWEEN:
SMT ANJUM BENAZIR .
W/O SR: RIYAZ AHMED 1 .
AGED ABOUT 37 vEAR's,~ x_ ;
NO.51f3A-40, 13* CROSS R-OAO'; A
CHENGAIAH OOM1POuND;~«.."' " '
KRIsHNAPPA'GAR--DET»a:, A "
BANGALORE, ~ jg _
PETETIONER
(By Sri.B L1._:sANJ_'ETE?.\;_'-T Acfg)
ND.
sT.{ATE~Or--" KARATATAKA
Ev '1TS'.SEf3RETAR"Y""
A j-REvENuED»ERARTMENT
A ",\11DAHVANA»sOuORA
. BANG'A.LD__R'£""
T'HECC)IvHTJ1iSSlONER
ERUHAT BANGALORE MAHANAGARA
A .. F{AL|E<*E, N.R.sOuARE,
* _ BA_NGAi.ORE.
THE JOINT COMMISSIONER (WEST)
A BRUHAT BANGALORE MAHANAGARA PALIKE
SAM PTGE ROAD, MALLESHWARAM,
BANGALORE.
aw/T
riO't*ioe tor{'Ré3'to R4.
2 \\--'.}'.3~$~"t»li2it'}St
4 ASSISTANT REVENUE OFFICER
BRUHAT BANGALORE MAHANAGARA PALIKE
HOMBEGOWDA SUB D|V1S!ON§
BYRASANDRA, BANGALORE.
(By Smt.ViJAYA, AGA FOR Rt & in Q
M/s.ViSHWANATH & AssOciATEsFOR Ft2..TO._R4) . A' * *
THiS WRIT PETiTiON FILED U_N_DEFt -ARTICLES 22s;& 227
OF THE CONSTWUTION oF~..,_iNoi.,«:x F'RAY!N£._3 TO CAt;'L FOR
REcORos FROM THE RESP.Oi\£_DENTj_Sv tN_"RES_PECT OF THE
PROPERTY OF THE PETiTiONER, Ere: " F.
Ti-HS WRIT .cO_iViiN§: i.ON' FOR PRELii\/HNARY
HEARING THiS :3Av;irRiE-'.cOuVR._TMVA~oETHE FOLi_OwiNe:--
Smt.VAijaya,_Addi_tG:over'n.rn'e'nt" Advocate is directed to take
notice tor -Rt. E\/t/s.\:/is'hiiv'anathAa.nd Associates are directed to take
A' 2 petition, the petitioner has prayed for a writ
in the nature: otcertiorari to quash the notice dated t6,ti.2€)€)9 as
AnrjexL£i'es - D issued by the 4%" respondent. In the impugned
‘_’_n_ot”icf,Ve}”ttie respondents contend that the property in occupation of
it :’_”t’h-e—–petitioner is a Governrnent land’ in this regard, a meeting is
me»
A
3 W’_P.3–i-102/(E9
catted on 23.11.2089 directing the petitioner to produce the retev-ant
records.
3. No pregudice wili be caused to the p.etiti..oiier he
attends the meeting and produce the neicessary. r’eco4rds_
disposai. The respondents to Vc’or;sider’._th’e stadt.e’n1ent 1 arid.’
documents to be produced by the petitiovtieriin acco’rda’r1’c.:§-= with law.
4. Learned counset ifortiithei’pett-ti(orte’rVLf:Li.rt’tiier contends that
already a survey of the’~property”i’n– idéteesticny ‘had ptace and if
that is so, the resr.1or’–2.der5t;jt:’d_t_o c~on«side_r the
5. Withiiti’ie_-Vyapove ojbisevvrvationythe writ petition is hereby
dispose of . A
it Smt.Vii’ay–a,: Addlfiovernment Advocate is permitted to
tile memo otvdappevazirance for R1 and M/s.Vishwanath and Associates
are”‘per’rm_tteVd to’i_vti_ie~iyai§aiath for R2 to R4 with two weeks from today.
sd/-2
JUDGE