EN THE IRGII COURT 0}? KAIPJJATAXA AT BANGALORE W.P.N<3.122'?ti GP 2609
1
IN THE HIGH COUR? OF KARNATAKA AT BANGALOF,E«,j
DA’I”EIJ was THE 24″‘ mm or APRIL, ~
BEFORE
THE HON’BLE MR. JUSTlGE””N.K..P$XTlL ” f
WRIT PETITIOR No. 123713 or at k
BETWEEN:
saw” PERIAMMA @ DARGA PEERANAW-A
BIGSRIVENKAPPA —
REA sv NO.20?’, ._ _ %
amamasawoaa VILLAGE’ .
SARJAPURA HOBLI,ANEKAi-. Tc. 5 i ‘
BANGALOREDEET
_ _ _ é _ PETITIONER
{Byi-Eri ; M As5%§é§s’§:’A:§;”A£}voCA?:%E’§’ V V
1 STME .<5r3V:<A§:£aAfAK}§–. ' 7
83* ms HOME SEGRETARY .. _
vzbama saunas _
BANGALQRE». ._ A
– ._2 ..’jL1′:~4E; SUr’ERiNTéNG£?£T 0:: POHCE
“€.*AN%3A£.0F€E D131”
‘ ~ BAM($A~1,€3REv
3 ” . “€145 ixéséscfoa or: POLICE
“~«$ARJvAP£3Fi~A POLICE srmow
ANEKAL TO
BAMEALORE ms?
RE3PON{}ENTS
” ,. {8y’sr: : m. maemaa PRAWB; HOG?)
iii
{N ‘l’i*il:€ Hilliti i§€}U!{‘f’ {JF KA§{NA’l’A1{_A AT EAE~£GALUR£:Z \*J,}’.Nt3.3f227f: (JP 2{)i}9
IN THE H16}! CGURT GP KAR}’~?ATAKA AT BANGALORE W.P.No.i22′?6 OF 20499
2
iii’
THISWRIT PETFRON IS HLED UNDER ARTKILES 226 AND.
THE CONSTITUTWJN OF tNDi.A PRAYWG TO mac? THE ::zEsP€>.Ni2E’m”s._
T0 GIVE PROTECTION To me P’€:TiTiONER TO CONBUC:_T.__UR$5
CEREMOMES IN me UARGA, szT:.:A’rED er»: THE Ponmu o:*.,j’–:’HE’. .
PREMISES azarzirie SY.NO.20? srres No.79 TO 3? AMu.__12oj*5oai3§._j
sn’uA’rEi:> AT DOMMASANDRA, SARJAPURA HOBLI, as-.:.r3i<Ai, TQ AND
GRANTSUCH OTHER RELIEFS. .
ms wan Pemaou comma 0:»: Fan {F*F€Ei;|£sciiN$R\i”‘¥!E§ii§iNG’,?1.i_i
mes BAY, THE COURT MADE THE FGLLOWENG: __ V
.Q…..E.;§__;§_m1_3 i
Though this petiiien ipfirieiiiriiinary
hearing, the mattggf is ‘AAi5i_%aj«i”ing with tire
consent of thug fer five parties
having ifsciiught in the petition.
2. iwas sought for directing
the respdhdfirfisi fa: tn the petitioner ta
Urs in the Darga, situated in the
bearing Sy.No.207 sites No.70 to
situated at Demmasandra, Sarjapura
‘ Hpbza, Anexéi “ram and grant such other reesefs.
. i have heard Seamed counsei appearing fer
” iygfiiififiéf, Sri. MA, Sebastian for quite semetime.
/
EN Ti-iizi Hififl (IL/3F..%i<'.'l' UP KA.R.NA'}'AK.A AC!' BANEALDRH W.P.f\£o.i22'"i6 (.3? 1'00?
IN THE H113}! COURT OF KAP.2€ATAKA AT BANGALORE W.P.N0.l22 76 OF 2839
4
dismissed, reserving fiberty to petitioner ta redras§”*his
grievance befare the Court, where the mafier _
adjudication. A3? the contenticans urged in t_i~.e.”
may be left open. Ordered accordirygiyp 3 h:
x ‘ %;Tuc1ge
BMW’
IN YHJSI HEGH (.f;UUR’§’ 0}’ KARNATAKA AC1′ EANGALGRH WVP.N0.I2276 Ob” 2009