Karnataka High Court
Sri C N Srinivasmurthy vs The State Of Karnataka Rep By Its … on 29 January, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29m DAY OF' JANUARY 20 110* Q
BEFORE
THE HONBLE MR. JUSTICE;9xJIT.J.C'§UI$i.'j;A§I',_ V':
WRIT PETITION NO.5535/E206/5.(GM"f\f§€.5i\E A
BETWEEN :
1. Sri.C.N.SriniVasmurih3i, .4 .
S / 0.La1ie C.K.Naryana"--Sét.ty., V '
Aged about 70 years, 'E
Occ: Busir1ess.*-- V V .
R/0.Shantar'ERO§<1fi» =: A '
Tiptur -- 572 ' ' V
Tumkur I:'i_stfiC£.
2. sr1.K.:VAnanEan, A ,
S/0.K"um'--1i
Aged about 72' years.
OCCZ Bakéryé Busines's'.V..._
R / 0, Basavaxrxappa' Com pount.
B.H&.Rgad.V Tipfu'r~.5.7..?; 201
. . ftifnkuf D'is.1;_rict.
3(a) 'Dr,Sv..15"{e.;j1eES-h~v"Babu.
'K S/o.H.€~§;_;bi'amanya.
A.ged_"ab0ut 45 years.
Occ: medicine,
.. VR/0V.'S.V.P. Compound,
_ F5:H.Road, Tiptur.
Tnjmkur Distri(:1:--5'72 201.
O Sri.S.Gangadhar.
S/o.H.Subramanya.
Aged about 45 years.
4. Thi»e~i(3'Vhief Engineer, _
' K.'R,Ci1_feie:;..B'a.nga1orew56O 001.
V' Tu"1ni<ur W 572 201.
The Assistant: Executive Engineer.
"Highway Division, Turnkur
Occ: Business.
R/0.S.V.P. Compound.
B.H.R0ad, Tiptur,
Tumkur District-572 201.
4}. Srnt.R.Sarojamma.
W/0.Late H.Raghavendra Rao.
D/o.Late K.P1'anesha Rae,
Aged 72 years, Occ:Business.
R/ o.Sri.Venkatesha Press,
B.H.Road, Tiptur- 572 101 V 2
Tumkur District. ' .L.PET'{'fI.QN_ERS
{By Sri.S-.V.Prakash_, Adv.)
AND I
1. The State of Ksfn_atai§éi","" -- V
Represented .
Prineip_a}_SeQretsijy ,
To Gciverninzejnt, 7' '
Department of ' ij'1*ks
M.S.Buiidi--ng,
Veedhi, f3e.gIigai0';'e +..58Q;OOl .
Piiblidrwofks Depéiftment (C 8: B),
3. 'i7heiExec:i1ti\§%e Engineer,
K3-:nataL:a.i"~State High Way
, Authofity, Public Works
Departrnent, Tumkur District,
Sub--D1'visio11, Tumkur-572 201.
5. The Deputy Commissioner.
Tumkur District,
Tumkur --~ 572 201.
6. The Town Municipal Council.
Represented by its
Chief Officer, Tiptur.
Tumkur Distr1'et--57'2 201.
(By Sri.N.B.Vishwanath, AGA for ,
This writ petition is filed',und.er"-.Artie1es.-226 and
227 of the Constitution iafadizi with a .pr~a;yer to prohibit
the respondents from "de1nol.is:h%.ng'fthe»_Authorized
buildings of the peti’tioneV1_is” as Schedule
without due prooessv.ofl2;;w. _ ~ ~ ”
This’-_wri_i’. petitiosri ‘ieor;1ii*1g_g on for hearing, this day,
the Court made the fo«iEowi”n :
pros ER
}\J:&:.rlVI1e~rno ‘*file_d seeking withdrawal of the writ
“‘pe»t.itf1en o11’th’e_g*roL1nd that it has become infruetuous.
” ” ‘: f-hanging beéome infructuous. 5%}
Nie.m_oj’.ris granted. Petition stands dismissed as
3. Mr.N.B.Vishwanath. learneci Aciciitiorxal
Government. Advocate appearing for respondents
is permitted to file memo of appearance ‘V’
weeks. ‘
SPS