High Court Karnataka High Court

Sri H N Venkatesh Reddy vs The Deputy Commissioner on 13 March, 2008

Karnataka High Court
Sri H N Venkatesh Reddy vs The Deputy Commissioner on 13 March, 2008
Author: Ashok B.Hinchigeri
 :  » 

IN THE HIGH coum on KARNATAKA AT    = .

DATED was THE 13"! DAY on    

BEFORE  Q é Q
THE HON'BLE MR. JUsr1cE_:"AsHdK  H'IN¢HI1flc3gR!--V3
wan' PETITION  (13,335, 

amwmsn

1 Q1': H N Vnnbnfnuh

J..l. 31011:

Dnflflir

S/o H.R.Naray_a:z2'«l36;aidy§,,_

'AAA: _l____L .flfI____,,~r, .
l'\gC(l BDOUI 'I'D  .

Rla No. 10,  fpfiplex,
New bus stangi,'-._ ;j_ '   ',  
Malur.  """ .  =

2. K.S.Srii1iv&s,   %

C/o Veeraxgzagqwda,  <
Anna' 4-:|'I\:n|'l~' ~_dI\ tynnvg '. "
lI'lJ|.l. ctwuul. Iv _;v\.-cu. ,

R] a  'e.'stenaion;'-  :
'".E-T--'-   Gtainage,

" V'  --Ma1ur"I'b'wn;" 

'Emu

.. Petitioners

.    Somcshekar K.H, Advocate)

V n The  Commissioner,
' ,  District,
 "Kolar.

"  The Chief Offioexfi,

City Municipal Council
Ms-.1111' Talulc,
Kolar District.

I3_;........._l_..4....
n u .lVI5s'.lp'U.l1uC L3



-

(By Sri Ramesh B. Anneppanavar. AGAV A

Sri Slinivas-agowda_&sr._R-2)

This Writ Petition is filed underv:A1fi¢les;2A25_» a’J:Viti’2f§7..poi7the h

Coiistifiitiort of Enriia pi*a_’y’ing to ca}! ‘~”r”-the mt:–_o:t’ts’ fie

respondents 1 and 2 in respect of_a:1otiontwas oh~1_8H, 1.30.2001′

and etc.

This Writ Petition ,<5o.tV_I1ing=o"11t ' 'B'
grmup day, Court ms1le«-t12Lc_ AA

(Sunfish: '
AIthough¢_tlit,e pteiihmixlaxy hearing in *3!
group, I haye with the consent of both

the leameti for the parties.

‘2. ‘i’het’-petifioitefsihoiaitn to be a””-ti’ii p”uroha'”‘r” “f €11″

..–‘s]:1op the~2*¥’____mspondent. They also ciaim to have paid

,e’11t:irc» suotioit consideration. However their possession is not

yet’-1:tt’sdeVV’Votie;.’ petitioners. In this regard, they have

‘submttin§l”‘t–tV.1’eprcsentafion, dt.14.05.2007 [A1:tnexure–F].

Ag…)

” » This petition is disposed of with a to the zu-

. .”V’:x’es1′:%ondent to consider the petitioners’ representation at Annexum-

hvh ~. F in aoconiance with law and pass appropriate ordexs thereon.
/I

1–u|.|

‘7-£991.

hi,-3

4 If fizz m*c§”‘…1.*-am haw pa-.1′. the 9.11% m……,.»…. -.;T..’, _.-

“*f 3.zw”””,

ciaimeti by them and oompiieti aii rather _ ._

the 2°’ respondent shall hand over; Mpqssessibnhicyf _ .

pmmiscs to them expeditiously.

a. Na am: s u’? man.

6. Sri Ramesh B. _ Additional

Government Advocatgp is of agpearancc