1 WP4683.G6
IN' THE HIGH COURT OF KARNATAKA AT BAHGALE.-'*RE
DATED nus THE 15TH DAY or JULY, 2093' Q
BEFORE: " L' T' '
THE z-Iomsm MR. JUSTICE D.V. SHYLEHDRA 1'
Writ Petition No.4683 of2006'1'K£.-Rj~R.3?/ ~«
fletween:
1
SMT SEETHA A BHANDARYW
W] O LERTE AETHAPPA BHANDAR"f_é
AGED ABOUT 67 YRS 7 '
SR1 AMARNATH BHANI3ARY_' _ ..
AGED ABOUT36 YRS"--~ ._
S/O AITHAPPA BHANDARYV
SRI PUSHPAF<AJA_BHANDAE'Y 'V ~
AGED AEs%JT3f2'YRs'~' _ '
s/0 A1THAPRA'i::HgxNI3A.;£§Y*'~.. ' ' '
R/AT caQwTA.RAM;~;NE'-..%'LA '_
BIKKA.IRN:XigA*ri'a._ ' '
'« []:3y féao, Adv., for
, ' _I-i M Nataraj, Adv.,]
.TF1F. 1:3TE::=>L3*1*1f co:vfi&"1'ssIoNER
» _E)A}{SHINA"KAN_NADA DISTRICT
' ._ ' MANGAwREV"[. . V V 1..
.
“r*§~_1f: TAH.S2%L;3AR
MANGALOFEE D.K.DIS’I’
V’ ::’:-:_E Rsavatwua INSPECTOR
VMANGALGRE D.K.DIST
;s:$)1’i’ MANJAYYA SHETFY
S/C) E3}-IAGI HENGSU
” ” “AGE MAJOR R/AT NO.1OC) 3020
PANTH NAGAR’ GHATKOPPER EAST
MUMBAI 400 075
PETITIONERS
3 WP4683.(}6
2. It is basically aggieved by the change of nziitation
enuj; and the afiirxning order of the Deputy
the present writ petition is filed seeking’
the same.
3. Submission of Ms. Sandhya R-aog.lea1’ned.:’C’oiznse1’foi*V.L
the petitioners is that the orders»haveV”eoii1e’-itoliibe passed
even Without notice topdtlie itucan cause
Fwblems 35 ‘I1? Detitio3®rSii..i who are in
possession may be disturbed
becauseuof the order as passed by
the and in revision by the Deputy
Comrnissioneriare to be quashed.
JLQV £3/’
4-{X .VVLeaI31e.:d”‘e_ounse1 for the petitioners also submitsian
atgplieatioiifj been prepared for recalling the earlier
Tphorcler dismissing the Writ petition as against respondent
A Xi_No{i5;~«_.t};1at the application will be filed and some time may
gamed for such purpose.
5. However, it is not in dispute that the parties,
particularly, respondents 4 and 5 along with certain other
5 WP4683. 66
possession etc., it is open to the parties :0 seek suitable
relief before the civil court itself.
7. In View of the matter being already befoxe’
court, there is no need for interfering in “w.I’it.i_i.’petiTiozi_¢
with the orders passed by the refiientie
ce-v~eL’C?*./ A’ ‘ ” 2
are only ifla-t-a.-llxtemporaiy a11d,1requé1fe’do to s
bring it in coI1formity with thexietermifiaigioiifi bjg the civil
Court. _i V V %
8. It is open to the 33iii’vs11e’_’..their remedies
before criviliu ‘ “i
9. F.’!i.t}:1o1it prejvudioe, {his Writ petition is dismissed.
Sd/-
Judge