4%
3
:N THE HIGH COURT QF KAMATAKA AT BANGALQRE
DATED THIS THE 23% may 01-4' MAY? 2011
BEFORE:
THE HON'BI..E MR. JUSTICE 3.12. SHYLENERA Ki;Y'E.'L&R
Wm Pei.i£:'<m N0.366OO of 2010 (KLf%--CQN} Vi' 7;' ~ ..
BETWEEN: " é " "' V' '
SMT S V KEMPAMMA
'VVXO LATE KRISHNAPPA, -
AGED ABOUT '70 YELARS.
RESIDENCE AT BEECEUR VIMAQEE AND P{}E5"}i"'.' T ~ '
BEGUR HOBLL
BE1\3C}Al_,URU SOUTH TA},-UK..
BEZNGAI'.URU W 560 088 V. §5fii'i*FIdNER 'V
{By 3m.£< \re::%E<aeé..j'I~z13CL/it D Epzqflfi?"c£j1=.r:m.$s10N '
OFFICE <31? D§:PU?;'3*=<:<JMM1--s:s1QN13R
B13:1\:G4;xL:r;.13tJi';j1;§rg13p.':§: p':f$f3'R:_c"2f:.
BENGA:;:i;RU":;:,;55o"*o0<2
2. "f'}?f.E1"i'AI»i'S!I;£);?xR A'
omrtc E: C)? "£HE3,"i".'A!;'L1_I{' ':'3F'F"!'CE,
BANCEALOEQE S_()U'.I"H IALUKA
VBVENGA{;I}_RU»w.'é6Cs 069
'$3123-? RAMAEAH ~~~~~ ~ "
_ S/':?;1§2f;~q;" NAGAR.
. "=B£:+:>s'1:
}i%E€,+~U_Rf.:E£OBLL
' BEEXIGALURU SOUTH TALUK,
I3EE_'EGAIJ[3R{} -- 550 068
. 1.59
"§3ANC}AL(}RE MZCG S}iRA?s/EFXJPJEEVI I
"AE{ARMEKARA C:Ri}*IA SA.1*1A§{ARI. SA§'%3G§~EA
N1'r'AM1'"FHA«
2
RE£}3RE§SE§N'I"E".;I3 £33' HES E%.§*:{§§¥ZEZ'E'13;E%;'E}
SKI AN1'&E\I'.§'§*I§E\.RA.E¥'I. "W'LLEi{}N {i}ARE3§§?€
E3EN{}-;'§Zl}Rl;§ --~ 56%} 05%}
:3. '.E.'H'£~: UNIEEZEQ; E§}}Z(ZR.§:T§'AR'Y'
§}EI3ART.MEiN'I' OF 'E'€)V\»'"I\§ P§,A£'*JNiE'~E{'3.
E3./&:'\3(}A1,0 RE §E'J§3I,,C§PMfilN"§' AU'I"'E*I'C)RIT'I'
3." CI"£(}Vv'I)A1A%§ ROAEJ,
E3B§N(3AI..U§{{E ~-- 560 020
5. '§'§-EB: I)EPLE'1"Y' (3OMMISS1()N'££R ». . . M
I3A.N£"}A§.,()RE5 [)2-§VEI4,€)§3ME;N'I' A:f__1'F£-iQRj'E"£'_T =
'1: CI"i()W{)AI.Af*E_ RQAD, ' " _ -
B{<3N{}Ai..lER[J ~ 560 020 T. jE~?;EE§P(_)13J.1'.}EN'"§'S$
{By SI': R Oz11kLI:I1a*1f.,:E'~.GA f0I*- 1'
THIS PE"i'I'E'IC)N IS .~m;,ED1INDE:'I2. A:?:.I'1c:,E,és"22£3 AND 22? OF
fI'I~1&: C{)NS'1'1'I'L'=TION 0:? "?N§--.¥_A. ,9RAy1;\*:t;;I TO CALL FOR 'ma
RECORDS ON 'I'HE1 F1IJE'o§"I':a.Ef:'»RI i;Iss*I*R1{:<1f, Bz--';.N»C}A1JO§-?,E" 560009 IN RESPECT
OF LAND Si'}R\§'EY NIJR/IB33R__VV.?76. MEASURING (L30
GUNTAS Om. 3 ;A(:RE:s__«-- GUNTAS, SITUATED AT
HONGASANDRIXIV\zI'I,I;,;AC;H,--,..I'j*--§3I3GI;IR FM1()E3I.v'I., BENGALURU SOUTH
'I'A:.UI~:;'"BI«,III§;e,I.JI;'Ii¥=;I* IERBEIN Ij I&5'I*IéIC'I', AS PER CONVERSION
ORDER VIM, D'"I'.i:}-«.E__7'.v12".'«]_99.1_ AT.ANNEX--J AND me.
"FEELS4E"'}3'}"f"E'1_(§£*i"€C}EfEfN{}.ON FOR ORIJERS, ':fI»iIs BAY. THE
coum' MADE THE Ef€)I,_i;'O.'fJE§\EG:w
ORDER
A ‘ 2 ., 2 i’I:.:=;–.Ifis1″~=2:__ frivolous writ petition ‘Wi.’th()’L1f, any rhyme er’
I’-fi§£..’.!;f.%C31’J;,V ‘I’I’:3–‘f. area presezfierci properiy, with ggcd number of
d€f<§Ifi;S".af1fl lezlrned counsel for the peiiitianer not being'
» keen an eriguring the pmper pressé::n'aati<3:'1 sf fE1€"3 peiiitéori.
3
2* ‘E’hi:f_; pe€i§.io§: fie ;32*e-ssetfiiia-iii an 22. 3 E2018 przzjaséng for
the feiléjwifig reE.i.ei’%:;:
“e3 Calijer the reeerds an ihe fiie ef i%2e’–.f”~’_
responderzi :’.e., The Special :v2:3’8}3VE.l,._l:’Q’ __ A’ A
Comnizkssioner, Qfliee Qf” i”h,e.u'”f)epV£1::g;”e V’
Comn’u’ssion.e:: Bangalore Urbatz
Bangalore -~ 560 OO9″‘ir’1–..res;)ect’ ej’4§aI£d’«.
bearing survey n;uri1be:j.__}75§ ‘–,n”1ea;sL£r=i:<:g .'
0.30 gtmttas out of acres 04-.veg~:;r1«tc:§;,.,, "
si£.u::1i'ed at I"1OHQ'C1:SaI1dIT(_jl' Vz'Z£a._q'e.,j_A fiegur
I-Iobli, Ber1gaZu4ru–vSC2;;:'h Ta;luk;..ABvengalVLiru
Urban Dislrrbt. as'*per.ueonifiersioI1 erder
Vide No.B';f)IS /_ALN,#sR "{3} No; 1 4 £1 99; W
1992 dated I 7,112. 2:99}-_VG{'A'151f_Lf1€XuT€ e J.
b} Issue a writ' af eeftiorgri other writ,
o;:z:i'e.z_f' _':}I" §ei.iree.z'$ior1«. fi()j.i_"-,s;vi:f2fLfi'lar nature to
_–:_a£ :AnnVex:._;–re; w J the impugned
orderV'dC;i:ed=E;9?'…P531 991" passed by the 13"
"i<eSp'e;_1_den_i'; _ " "
<§}_ '._A'nd '«g'j'rai11_"s,u.e}1 c:2ther relief /3 y' this
I7,'on'"Ii2Ze'. ..C03,tf£ deems fit: in the
"eirfc::ezf:5z-stances of1';}1e ease and allow the
w%*iAt.._vpet'iti(m in the interest Qfjusiice and
€qu1,ly_,._…._.. ,
'1i"'sr§§:;'L".__véfliiékiia Reddjy: Eearmed eu_I1e.e} fer the
V ;=6::3i;2;-‘e”‘effiee 0}:::_;’ee”£.ie:3r1s;,
pefief;’i0r_:er-v53’eeks far 21 fL1rthe1:’ weeks time {‘0 ecnznpiy or
/”
//
4»
4, E heiva §5:s32a;1’d MI”. “v”£::’1}i;1i:21 Rfffidyg E€2:1r’:1e;::£%:* on tihe faci:–ss arid. m€:2″i.ts; of i.h€: vwifi, ;3<:~U1'i',};<::-n.
5. 13153136355211. 0? this; 1:2/”rii. p€t;it:i<}_I1 has becomg:..Vi'#~?%§v§_t=ab16
as Eearzled c:}LmsaeE for the pet,i'{.i<)ne3r is-3_.§V;'1t§i'= '§§<:+:5_§%;s____V'é.3_sf1
f€I"fi{)Vi11g the dc:-:=fe<:1:s theugh t,£1':1§§h.2:d '§;2i%i:%:1.:,'g§'rei:;*1t€ag"} <3r1'C<;.=L
e::11"Iier an 5.4.20} 1 and only is ;i<§s:§=:kj;1*1Agi
6. Be that as it may, pe%’Vi_’vtiQ.1f1e1″ €is pQr’s§£1i._;w*h.0–‘?is vlkieegi
on désfending her int4c::res.–3t H1 5% N0′
Hongasandra Vi1}agé’,– A’ V % Bangaiore South
“1’aIuk, in tve;::r’1′;:3_ though as
subnf1:’§j_tte(i-1$:§f –E;’»fIi:, V e.fj:i;;1:<:éfi.-ia Raddy, learned Counsel for the
petiiti0I1é1:4_'h21vdV:*;1.éd:é §fe1y land subject matter of a civii
suitfffi OS N6. 2005 before the {tivil Caurt, but the
» ,s%a;:–_i_1j f0f°'«dC;%I'arati011 of iitle 0f the petitioner in respect. of
i1~hé*-.+said– E.21fidV having been dismésssdg has new iufned
3.r0u:§d.:c)Vquest.§o:: the {?()I1\f€:?I’SiOE’§ 01’der made in favour sf
~ ‘;£:’i€”–?5{)Li%’i.h responéiant; way back on 17. 12. 1991.
5
‘?h A ‘ax-*2’it >e:iéti:1 fa)? s’:;uch us’ <)s§<–: wigiiefi is s§€.a1ir:%
E
ps:,%;§%§::::'3., egea–'£::2'": <§{h{:rw'is€: '{,h<-are is no (gm:-sE':}Z<3::'1 of ':,.E§'§-3 Cu:”€;
6Xam§_r1iz1;gg§ amy fights GI’ §:1i’e:3r€:s;€. sf me ;>€:*:;._i.i.’.§.;:j;:<":V:'}:*':'~§:¥i"g.he
subjectf, izmd as-s cix-Iii e::<)ur't: hag aiready fiiiqigfiiééai {}ift"{if1r: sm<:%%%
in 'zerrxzés; cf ihs: ziivil ssuif; that lrliad file'.
very wzwlt. p<$3i'ii'.iOI"1€I'A
8, There "is abgoiutely E1('§7.Tf_if');t;"§f'i'[. .if:~.i;_E1;–§ Wijit petition
Dismissed.