Karnataka High Court
Smt.G.Pushpavathi vs The Commissioner on 11 June, 2009
..E.. BEF0RE *I' %& , THE HON'BLE MR.JUsT1c£: fRAM REDDY WRIT PETrrI0m-19. 1539 1%/.2059 {LB--RES) BETWEEN VVVV _ V 1 SMT.G.Bu'SaPAVATHI " D/O LATE} (§j()_P.AL SEAT V ' ' AGEDi'ABg:mT 54 .YEAii?Sé" R/AT \?ATAi§;A_HOSAHAL'L}~ VILLAGE Go'WmB1Ts3AN't}R TALUs< . CIiIK_I<;&Bfl-LL;AP{IR"DISTRICT. " ' _ ...PETI'I'fONER (By Sn' RAI§5IA..MOHAN A&»_bASSOCfATES) _:_ _T.THf::"eQ;¥EmzVi'ssJoNER . 'r;FF1<::Ej~oIj~? THE ENDOWMENT COMMSISION, ' .11 F'LQ€}_Rj,: ALBERT VICFOR £20 13, CJHAMARAJPE , BAHQALORE 18.. _ DEPUTY COMMISSIGNER '(}FFICE OF' THE DEPUTY COMMISSIONER E CHIKKABALALPUR TOW '[ CHIKKABALLAPUR, % '~ is THE TAHSILDAR GCJWRIBHDANUR TALUK GOWRIBIDANUR. M .2- 4 THE CHIEF SECRETARY GOVERNMENT OF' KARNATAKH . VIDHANA SOUDHA BANGALORE I 5 THE SECRETARY VATADAHOSAHALLI VILLAGE _ PANCHAYAT NAGAR- NAGARAGERE HGBEJ § GOWRIBIDANUR TALUK , CHIKKABALLAPUR DISTRICT: 6 sR1vMQ£eA&ANAYAK_,..= '' s/0 v.M.:: NZ1YA5{ 1;. , AGED gazgscmi'.-3£;§§YEA«:2}S;« CONVENER ' . _ SR1 .GHANNAKE?.$HAVA- SWAMY TEMPLE vA'rADAHc:sAHALL:'V% . j Gowmatmamjg 'l'ALU.K; _ cH1KKABALLAPu'R D";$"rR'Jc:'1'. - 2 RESPONDENTS
(By Sn’ R.DEV’DAS,. Am”;
Indisputabiy the petitioner does not possess a
licence to carry on hotel business in a premises located
ir°\
-3-
adjacent to the temple of the… fidveifjr « _ = ‘V
Channakeshavaswamy at
allegation that the 5″! re$itr9ncief1t_– ‘Gra1ne’i ‘ ”
demolished the hotel premi§e$’Withe11t..VV:rjetice to the
petitioner and has of a building,
presently at the tbundaifion ‘pfesented this
the Secretary of the State of
KaI’I1atai{a_é{.’1(1 the of the Grama Panchayat,
not tgemgt ..Q”Ijy”‘C0i1SfI11C1;i0n on the disputed. area
J of writ petition.