IN 'I'I~iZE HIGH COURT 0;? KARNATAKA,
DATED THIS THE sow DAY 01:' f
2 SMT RUKMINIYAMMFLL 5;;
mo LATE N sxnmcraxua
AGED ABGUT 73 k&*.v2;1a.:.2s,kk% %
R/O H;N{}.865,::Kfi;MMALAGERI..1
% PETITIONER.
(By sris
% % % _;" K :§'ffi:.'fE...0F KARNATAKA
% _ REPRESENTED BY ITS SECRETARY
. MUNICIPAL CORPORATION/ADMINISTRATION
Xé soumm
BANGALORE
x c:ETmoNEE 354- vAczxNT%LANEMEEsUE1No
749 FEET EAST TO AND.'-54.10 'I'O'g
SOUTH AND HOUSE No.z36o., MEASURING 54*.~3..
EAST TO WEST AND 54.10"FfEET SOUTH-ITO, NORTH.
OWNERSHIP TITLE AND POSSESSION OF._NQi864--865
SITUATED AT YITIGEGUD,
MYSORE-- 10 (PRoPERTYOLIi1$Io;7jt;s3; MEASURING 43
YARDS EAST To 12 YARDS SC')_U*I'H TO NORTH
INCLUDING 'mama T «TN FRONT, AS
INHERITED mom * ciREA'1~.gRAND FATHER'S
SINCE 19 15)ANf3 {}IVE=«jPROTECI'ION To THE
WIDOW/ 3Ez~;E:)R "crr:z?E3,§"*AN13; NOT TO PERMIT FOR
ANY VT.DEMOLH"i£;)N '-_OR 'GON"STRUC'I'ION IN THE
SCHEDULE"7§?REi'.1ISES..V_1NCLUDING PUTTING UP OF
COMPOUND wALEx'113EETNN~A1, B AND D.
waxes, woommo ON FOR PRELIMINARY
HEARING, Tms BAY THE COURT MADE THE
.....
021333
The-T’ in this petition is for a writ of
mandaixius directing respondents / third parties from
with the petitioncr’s peaceful possession and
‘”onjoyn3cnt of a certain immovable. property located in
Mysore and to give protection to the widow/Senior
M
citizcn and not to permit any demolition or con§31i*’u:'(‘:tio11
in the schedule premises including the
2. The’ relief appamntly ?IS””di”
Even according to the learned for
Regular Appeal No. 105/2oos%FJ§js pending Civi1
Judge (Sr.Dn) at If that
is so, it is open for t’he’ necessary
application f;:)r”ig1_éI1tit:’,a1g;t”e:iicfs_’ixi*tt1afiE said proceedings
and the extra-
ord111a1’3′ Y Article 226 of the
CoI3;sti1:;1ti:$i1.V-.v T136 w rit iaetition is accordingly, rejected.
sal-