High Court Karnataka High Court

Sri B M Ravi Naidu vs The Commissioner Bruhat … on 3 April, 2008

Karnataka High Court
Sri B M Ravi Naidu vs The Commissioner Bruhat … on 3 April, 2008
Author: Ashok B.Hinchigeri
I 1-111 .1011 A 1')' A A 1'l'f*i'.~.AV'I"- V'I3)'l_'.\

K1" F " N 1'nr«.n AT B1111';-._I1'1I_._;»_1';;:a

DATED THIS THE 3RD DAY OF APRIL    

BEFORE  

TI-IE HQNBLE M12. JUSTICE Aa~Ht>K  

1. SR1 B.M.RAVI NA'l'I$)'£JB' N

am L£A|'FE'.Pv€.r"'aR1A1PP.An. - ~

AGED ABQU-'T 4:3 YEARS-.¢VA"~~».L' Bk   

2. SNfF.'l\'i1A'N;AfUI;;A.V    L
W[0--VB.'M.;;RAVINAID'U  L
.NAGEp1ApBo'uT. SQYEARS" V  

        
LEELAKRISHNA N-[LAVA  

_ }v':'uJ NI NARA'i"!'aNAPPA_ LA 'YOU?

 .  _  3fi;NGAl.0'RE-560 097.

  'N 1., THE COMMISSIONER

19T.B!_~0CK.a DODDA BOMMASANDRA VI LAGE

 HGELI, ViB'Yl3 F\i'V"I't"'|l'3U'I'<'l'\ run:
A   A    Wt-Friawfins
 '. firsir SR1: C.R.GOPALASWAMY, ADV.,)

BRUHATH BANGALORE MAHANAGARA PALIKE
N.R.SQUARE. HUDSON CIRCLE
BANGALORE.

2. THE ASST. EXECUTIVE ENGINEER

'v'lB'fARAI'u"'."APU RA SUBEDIXHSION

BRUHATH BANGALORE
MAHANRGBRA PBLEKE
BANGALORE.  RESPONDENTS

(BY SRI:S.J.PURANIK, ADV., FOR C/R1)

-2-

THIS WRIT PETITION FILED UNDER ARrI(3L§5;jn.§2’2s
AN!) 227 on THE CQNSTIZWJTIGN or INDIA _EfR1AY.ii’–l.G’«TU«

DIRECT THE RESPONDENTS NOT PRoeEE3)”wIrH-‘THE 4_
DEi’viGLITIOl’u’ PROCESS AGAINST I ”

RESIDENTIAL BUILDING CONSTRUCIEQ oN”e–PRoPER’rY
BEARING No.60, KHA-T-i–IA N0.1[187j6(i(;’ 1, ‘SIT=Uf:I*~s_n
DODDABOMMASANDRA VILLAGE, VYELAHIKNKA. HGBLI,

BANGALORE NORTH TALUK VIDYARANYAPURA _
BANGALORE-97 WITHOUT DUE PROCESS AND-

ETC. »

THIS PETITION~.ff3QhiINGvi” ®N;”FQR PRELIMINARY
HEARING THIS DAY,-1’ ‘Ins eomwrsi MADE THE

FOLLOWENG: ”

a writ of mandamus
direet_.ing– *respo1*Idents I not to proceed with the

demolition process the petitioners’ residential

+

‘aisiidizig constructed on Jae prep-ere,’ bearing No.60,

I 187/60; 1, situated at Doddabommasandra

Hobli, Bangalore North Taluk,

Post, Banga1ore–97 .

.n 4 1-¢l\1h1An Qlihillurhrlbl thug ‘LJECIHHL M’ I?’

4. 311 C.R.&p swI:u11y.. tut: 1!: 1.1 d uuLuJ,”‘fiI

H for the petitioners submits that the provisional order,

dated 12.2.2008 (Annexure-G) is passed under Section
321(1) of the Karnataka Municipal Corporations Act,

1976 (‘the said Act’ for short). The respondents, without

HEM

_ _;l-

passing the final order under Sec n 321{3;-5__’ft1:e’–«sa.u’ .

Act, are attempting to demolish’ t1_1’e”‘ ” ”

question. He further submits that ‘to

demolish the building waamsistea; tiixeidrespencients-.V: e

h”ve filed the en”-*

3. srr; men {leamed counsel
appearingiiforc respendent No.1 submits

that ‘ premature; the question of

demeiisrin” mgr?-.ui!idi.*.1g’ sees no. arise ‘…..hoI..- pa-..-…ng

the fin a1xorder.1JI1(ier Secfion 321(3) ofthe said Act.

a. iiieeordixig the respective submissions made

it leagjned counsel for the parties, I dispose of this

petitioners’ objections and thereafter pass

appropriate final order under Section 32 1(3) of the said

Act. It is made clear that no demolition of the building

i.. qu_.sti..– is nerr_n_issiwL w_t11out passm the final

I…

order under S”-tion 321(3) of tn” ‘””d met. If, as and

5. No order as to costs. A

VGR