-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