High Court Karnataka High Court

Smt Gowramma vs The Slum Clearance Board on 3 March, 2009

Karnataka High Court
Smt Gowramma vs The Slum Clearance Board on 3 March, 2009
Author: P.D.Dinakaran(Cj) And K.L.Manjunath


-1.

IN THE HIGH COURT OF KARIVIATAKA A3!’

omen mrs “runs 3″‘ BAY as mmcu ztmfb % gf f

PRESENT

mm Hownm MR. ma. nznmmnam, é T

THE KOWBLE MR.JU8’I’Id E
wan’ APPEAL N@’}2188gL’f_2;(J;§_3;2 _%;€3:~4%¢§g,uI~4)k%

BETWEEN:

E


w/o LA’¥’E 1»?.rs.AR;AY,ANAswAM§§ 1;; ,
AGED ABCIUT
R/AT NO.6, ¢¥UG&_NAfZALLI’– «-
RA.JAJ§’Nfi;GARgII Hm-CK.’
BANAI;ORE~.-560’VQ«.1O.

SMT RATHNAMMA _ ‘
w/0 SR1 D’-R BAI.AKR.ISi:¥..NA
A035 ABOUT’ 5:)’ YEARS
R]A’F,NvO’.6, JUGABEAHALLI

A ‘ *RAJ;%JINAGAR II BLOCK

»B_AzqALQR.E-.560_ 010

Ai~LI.i!.I’NVi~f?2V’§5f’§J ‘ ‘ ‘V
3/ Q LATE PEVARAYANASWAMY
AGED ABOUT 43 YEARS

_ ‘ -.R/A’1’ fwtqia, JUGANAHALLI
VRAJAJINAGAR II BLOCK
_BA_;iA«L0RE-560 010

f V éam N SARASWATHI
, ” “W/O SRI PUTFASWAMY
AGED ABOUT 37 YEARS

AND :

THE SLUM CLEARANCE EOARE
SHESHADRIPURAM
BANGALORE
REPTD BY ITS COMMISSIONER

THE DEPUTY cOMMiss1ONER”*_
BANGALORE NORTH DIVISION’ *
BANGALORE .. ‘L

R ASHOK V.”

MEMBER OF LEGISLATIVE

AGED ABOUT 52 YEARS”*
R/AT NO.12.3, ‘SIRENILAYA .. . _
SHARADAMBA HAGAR; «JALAHALLI ‘

BANGALORE~S60’

RAJANNE —

S/O NOT_KN’GWN_ ‘F0 ‘E’I;IE.,_APPi€L£.ANTS
AGED ‘A800’? 14r2<YEARSR'E~.. R "
COUNCILLOR, RMAaINA.GAR WARD
BANGALORE-560 O10 '

RAGARAJU I' "

– S/’O NOE’ KNOWN TO THE APPELLANTS
A AGEO ,AEOufr+4s YEARS

<:+OUR<:'-iL_LOR,_ GELEYARA BALAGA

BANGALORE'-560 035

MA§E.ATa§AA' GANDHI VASANTHI

N IRMANI3; BALAKEDARA MATHU

:3I~.I;5IKSHANIKA SEVA MANDALI
A A SOCIETY REGISTERED UNDER TEE
'KARNATAKA SOCIEITES

REGISTRATION ACT

~~-LIC COLONY, IIND STAGE, RAJAJINAGAR

BANGALORE -~ 86
RE? BY ITS SECRETARY
SR1 M SHIVAMALLAIAH .

:10

SR1 P VARADARAJU

S] O. PERUMAL NAIDU

AGED ABOUT 60 YEARS

R] AT NO225, MAHATMA GANDHI
NAGARA, 1ST MAIN ROAD
MAHALAKSHMIPURA POST

WEST OF CHORD ROAD
BANGALORE — 560 086

SR] M Si-IIVAMALLAIAH
s/0. LATE MALLAIAH
AGED ABOUT so YEARS.'
R/AT NO. 165, 7TH cms;-3:

MAHATMA GANDHI NAGARA " }

MAHALAKSHMIPURA Posfif V"
WEST OF CHQRBVROAD V
BANGALORE :86 –

SR1 N R Gt}NA$§HEi{A.re %’ * &

8/0» NAGAPPA’GL?3.~1Ni>AR_’
AGED;vABOUT5;Ei6 YEARSw.,_
R/AT rs1o.<.351. % Z
MAHATMA GANDHE._}ZAGAR;A;~"
MAHALAKSHMIPURA F053.'
WEST 10? CHORD' R01'%-.D"°
BA£~I;f'xALDRE -'85 V

'sR_1'"'C ISi§1A1§:APAL
} 1310.' PERU,M.£§L'*-NAIDU
"'A<3-I:_:B ABQUT. 55 YEARS

R 15:? NO.1'66,T';?TH CROSS
MAHATMA-GANDHI NAGARA
:31' MAIN ROAD

u V' V MAHALAKSHMIPURA POST
% ~ *WES'1' mi' CHORD ROAD
" _ -BANGALORE » 86

" BHANALAKSHMK

w/ 0. JAYASHEKAR

AGED ABOUT 33 YEARS

R/AT 210.193
MAHATMA GANDHI NAGARA

EST MAIN ROAD

MAHALAKSHMIPURA POST
WEST OF CHORD ROAD

BANGALOREW86 * ._ _ "

‘RESPQP{I3E3N1’S{; *

(By Sri :3 VEERAPPA, AGA FOR R2)'”=
THIS WRIT APPEAL is1.%’1LEér) ‘:.;;s”4j«§F%.,THE KARNATAKA

HIGH COURT AC1’ PRAYING ‘I”Cr?. SET AS1943 “‘FfHE’_ORDER PASSED
IN THE WRIT PETITION NO. :1-2305/2eQ5_DATE:3.V 7/8] 2007.

THIS Wm’ ~I_c§)’M1_N”G””V_: up FOR PRELIMINARY
HEARING ON ‘IfH’IS;f_ DA.Y,«_ “THE DELIVERED THE
FOLLOWING:—%—-.

. _ (:5e1§vere’d1§5;PID.Dina1ca1an, C.J.)
V’ – fiending aténfiifié’ writ appeal, it is reported that final

passed under Section 3 of the

(Impmvements 83 Clearance) Act, declaring’

land as slum, the learned counsel for the

seeks permission to withdraw the writ appeal with

érclzeserved to them to file writ petition challengng’ the