High Court Karnataka High Court

Smt Nagaratna vs The Commissioner Bbmp on 18 June, 2009

Karnataka High Court
Smt Nagaratna vs The Commissioner Bbmp on 18 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT or KARNATAKA.  '  &  

DATED THIS THE 13TH DAY;C)F  2009-   'T 

BEFORE
THE HONBLE MR.JUSTICI§"R;§;M Maxim 1"-2I3 I;§I:$S?

WRIT PETITION 14  % {LI3~B'1\+'iP)vv

BETWEEN  V 
SM'? NAGARATNA  _ 
w/0 MUNIRAJU V  -
AGED ABOUT ~%3"~Yfi:aRS» H  " '
R/AT NO 53}2,$c:U:94BA¥é:A3un:-
NEAR SHEEP YARD','--'E.?~M_I'FIi!'«!3LQ_C--Kf
NEW BAMBOO BAzAAmz,oA1;>T'TA--. 
BANGALORE-£32 .   _  '
 - -_ 2  PETYFIONER

 sri.  h;{§'fARAJ'A&«KESHAVA K N, ADV. )

Aim  "

..__.._...

  1 T}I._E CGMMIESSIONER BBMP

V N R SQUARE
 BANGALORE-02

  AD§'I'i'IC)NA,I. CQMMISSIQN-ER WEST

BBMP
 V' BASHYAM PARK
 "SAMPIGE ROAD
MALLESHWARAM
BANGALORE-{)3

3 THE REVENUE OFFICER  *
Q' Hi
b



-4-

2. The petifion is opposed by filing statemerjztof

objections dt. 20.4.2009 of the respondent  K

centending that the petitioner and her ilk

unauthorisediy on the

Kumbaragundi belonging the

property was to be put to “for consm;ee¢,:%k5r a
commercial complex,v’t11e ‘Voecnpants
including the petitioner pmperty

fenced. eigzatozy of the letter

dt.29.10.fl’OQi3, Az3ne;§11ffe&–;§5:;’;'<éidd1essed to the petitioner,

to deposit – towards the value of the

unauthorieedly occupation, did

neithier[A1:eWe the" competence under the Act nor was

_authfn°ised' it is fer the Commissioner of BBMP, or

' W eouneii, to pass necessary order/Resolution in that

The rejection of the request for regularization by

AT :c o1'cier dt. 5.7.2008 Annexure–»K., of the Add}.

9' u 3 Commissioner (West) is stated to be legal and not ceiling

3
for interference.

-6-

AI1nexure~I~i has no applicatien to the pefitie1:iei1=*s

request.

5. Having heard the lea1f:1e{i~-.ce1§1 1§e_eI:’

parties, perused the Govt. I

undeubtediy celmnn No.10 pmsfitiee fer udf
existing houses at
Kumbarglmdi, Usman R¢ad,% the BBMP

and thereafte§*~V,£o;’1’e§rect–jtb1§iid.i:1gsv”§te be allotted to 36
famiiiesyiof Gangnen’ engaged by

the BBMP.T1 1e egspvm-3fal.:.”~é3.ece:fied in coiumn No.10 is

<1_1_ot 3re1a3_;_ion'A'te……t.:1e immovable property bearing

meast1m'1' g 10' X 12' which

the to be in unauthorised oecupatien.

' H H " .. , __6. 2 of the Govt, Order though states that all

eéproposals of the BBMP forwalfied to the

VT 'G'o§*erI1ment are approved subject to conditions detailed

"therein. In the absence of relevant material to support

the assertien that the petitioner's request te regular-ise

M

J-

the land unautherisedly occupied, was M

proposal for approve} by the Statei

assume that the same was eo.1}si<:Iei'eci"e.nd a}3'};1J§oxred':b'y.% "

the order A11nexure-H. There"e-{E.eousicieraE:i§e in
the submission of the that
the petitioner's subject
matter of 'to. In the
scheme of belonglng to
the the consent or

a I'CS{)I11tiO.{1 Of ' and in its absence the

Commgiseionef, more so in matters of Iegijlarizatjon of

'*eonsi;r*uetion. The Revenue Officer of the

of law having issued the letter

_da.teCi"—29;1t3;.§'C02, Annexure-A, cannot: invest a right in

W H " , _peti'i:ioz1er for regulamza' tion of Imauthorised

Even otherwise the petitioner cannot clam:

T Vase matter of right to be entitled to regularisation of the

x u : unauthorised occupation of land beiougng to BBMP.

M