ll
IN THE HIGH COURT OF KARNATAKA, BANGAl,Qfi.EV':A. H
DATED THIS THE 9"" DAY OF APRIL, 2oD§ " '
BEFORE T T T _
THE HON'BLE MR. JUSTICE VASHCSK E}--,_V_HINCif:._I £uERI I
\MD'l'I" DI:1-I-I-rmu In. -1::V:::.V__}7-Ir; and'; If: u,un.r:aVi~._ ""
cm w&T EE]_1TION§ flo.75;6, 7359.. 3120. gags. 96350, 9538.
----i-!-- -4----- I---4 --!'--- H'~~K{i-g
AGED47 YEAEKSH V I
R,/AT I=Ie.1&/D, i1V75.A-.C'R.oSs,
Iv MAIN,._V.V. MoHALLA}IEI'< "
'-IL
F"'T'SORE. A %
S.V_'*?5!AN_5UNATHA.«... TTTTT
s/D AHANTHASHETW,
I VAE:~ED--H51»YEARs,
P.!-AT :~4.¢.2'*:4j'5,.!.I, \.I.v. MQHALLA,
MYSORE 5719 002.
3 MUNIREDDY,
I I « Is/D VENKATAREDDY,
AGED so YEARS,
R/o9No.231, I STAGE,
'BR'l'MhA\lA'M l=Y'l'l:l\IC1'QN'
altlu-r\1tr'\ I I-uf\ I lull-uni
HYSDRE.
IE4 NASRULLA SHARIEF,
s/o GHOUSE MOHIUDDIN,
. I I : -
AGED 53 YEARS,
Am? N0, gas,
BANNIMANTAP c -- LAYOUT,
ARII IIJARITIJARIAIZA
l'\l'I|Jl'lI'\l' I F"ll'\I'l'\\3I'\
MYSORE.
5 K.C. PADMA,
w/0 SHIVANNA, ,
AGED 40 YEARS, A
R/AT No.9/1171, cAuveRvNAc:AaA,
BA.-u'As'raAw<AA1 H-1A1.-»:,
BANGALORE.
6 M.K.SATISH BABU,
s/o KAN'rHARAJAsHE%r1'Y,'x _
AGED 4= V=As=,s;,,AA A X
No.2, su3RAA:AIwANAr;sAAA, A
WAT BEHI?i,D,,KAfiTfi~ARA3AA MARGA
7 CHANNAPPA, *
s/0 RA!'-£GAPPA,_ A
AGED SGVEARS,' A A
II STAGE, CHANDRA LAYOUT,
A . Vi3%*AYFfiV"AGARA;-A %%%%% 14 A
- ,BAMGAL0RE, - 560040.
Aw/-0' LATE',jHI3:~;NUMAIAH,
AGED A3 EST 45 YEARS,
A R/AT. NQ.6, NORTH EAST or N.R. MOHALLA,
107" CROSS, TANK RGAD,
Mvsoas.
4:0 .
" % - Es/0 MADAVAPPA,
AGED 55 YEARS,
R/AT No.4, MEDAR BLOCK,
BAMBOO BAZAAR, MYSORE.
10-
]--L
lab
12
" «R.,/A-T ms 15, 51.'.A.T.E smcq,
MANGALAMMA,
32:9 45,235,,"
R/'AT No.4326, 7'" CROSS,
GANDHINAGAR, MYSORE.
c. JAYAMMA
w/o LATE s.v. NANJUNDAIA
AGEfi so vans,
R/AT NO. 11/111, "BHAVANI uILAvAf'
BYRAVA BEEDHI, -
KOLLEGAL TOWN,
CHAMARAJANAGAR DIST.:. «
SHASHIDHARA,
sic A
AGED 45 '!EARS,""
R/AT No.1.2-12; A « &
NEW !iANTH.A;R.AJE 'i.!RE.?a.
KRISHNAMURTHYPURAM';-...___ %
nut.-ARE '
IVHDU 1:. ,
isivihéi, A
S/Q Mo_HAMEn VISMAIL,
ArsEo45 YEARS',~.. &&&&&
wa-
' .VDEVARA3A'vUVf(S.ROAD,
l,!\-I!'!IA'x.l_\l"-'.
.I'!T :3'\JI7-'EBA g
IIHV
PETITIONERS
'Lav sh: T.;!_~|.A RAGHUPATHY & G. JAYASHREE, ADVOCATES)
mm. A A
I\l" lIAfIllA"l'llIlA
DIHIE Ur
|'V'\f\l'lH I HRH,
= .. REP BY ITS SECRETARY TO GOVERNMENT,
URBAN DEVELOPMENT DEPARTMENT,
IV FLOOR, VIKASA SOUDHA,
BANGALORE - 560001.
2 MYSORE URBAN DEVELOPMENT AUTHORITY,
lI\l-IIII. III': OIUIQ JI-In I I A I -@nlIU@AnI$--
m:r :51 .11: L.u|vuvI1:a'o1uNr.:K,
J.L.B. ROAD,
MYSORE -1.
.s. MANJUNATH
Inv cor nnuccu n l|.MMEl.')l:l.l\MIl\Tl".!,\l3:"'.llf§)\ l..'."t'H1I"l'.\-|'. EV '
klil! -SR1 l'\!"\l'!l;a3Tl I3. l"\lV!'I'-'l'l.' l'f"\VI'1l'\; F_""£II"\ |'\.L,
sax P % E V _ N
SR1 H.C. SH'VARAiViU, Af3'.{C.if'.AT--E§'*F_'R F12')'<_
THIS WRIT ETIT1oN 1:S..FILEi5' UEV!~!jDER..ARTiCVLESV226 AND
227 oE THE CQ!\L.'!'ITU'!'IQH E1NmA.NTEs2,A*:*1Nc_; TQ DECLARE
THAT THE COMMUNICATION oT.123, N;2oe7E;E{ANN-E) ISSUED BY
DII 'I'I\ 'l'LIl:' D1 E I IJEIEAI u
I'\J-' IVJ lrll; R', J: I-Fm-'.;\3al'\I-'.'I"\IiLJV If-I A' '
BETWEEN %%%% M A
sMT.JANAsUYA,
w/<5
AGED ABOUT 4,1 YEARS,"y' ,' '
c/o c. sHg.NKAR.APPA, * " "
NO.806_. 9'" €.2ROSS_,., _ A
I_RvfiM.AN£J-.§.a ROAD.
MVCl""iDl'--'=..4|__ E' A
l'GVlIuJ'V-Jifllf -us .' .'
_ u PETITIONER
(BYVSEI 5.5. MUKKANNAPPA, ADVOCATE)
"rm "3 c1-A'r|: nl: IIADMA
If'\IIus VII I'\f'll\.I'f'\I
E THDEEARTM NT OF URBAN DEVELOPMENT,
REERESENTEB BT TT-3 SEERETART,
lull
.5
IL
N -----VIKASA SOUDHA,
DR. B.R. AMBEDKAR VEEDHL
BANGALQRE-569 G131.
4EEEELAMo%
2 THE COMMISSIONER, '.
MYSGRE uan..A.»: DEVEL PMENT AUTHGRITY,
MYSORE.
'RESP6N:DENT'3 E x E
(BY sax RAMESH B. ANNEPPANA3/AR,;-AGAEEE6-R"R'1';V:"».__ 7
SRIH.C.SHI\!ARAMU__&:_ » «E E
sax P.S. MANJUNATH, AmIpcA'rEs FORE'
THIS wan PETITION IS FILED 'UNDER ARTICLESE226 AND
227 OF THE c':oNsfiTufioi~2
A PETITIONER
E(E\rsRi N; SRIAPPA &T.N. MAHADEVASWAMY, ADVOCATE)
AND « Elf
1 QE .=¢:AR:~eATA.-<A.
A URB-AN_DEVEL PMENT DEPARTMENT,
4*" FLCNSR, VIKASA SOUDHA,
BANGALORE-560 oo1.
* 'REPS. BY 113 SECRETARY To GOVERNMENT.
I fMvsoRE URBAN DEVELOPMENT AUTHORITY,
lll\It'_'1'l1UlCLl 1 DA!' EH"\1ll"\
3Hnna:. Lnnon - 1 Ian: nunu,
MYSORE 1, REP. BY ITS COMMISSIONER.
RESPCJNDENTS
THIS wR1T PET'ITI._ .-oN 15 F.T.!.:E.f:5"!.!!~!LJE!~I.VARITIVCLESVZZSZAND" I
1|
(BY SR! P.S. MANJUNATH FOR R2,
I5 -4 ('FBI lE'I'\\
ru. ;:u:rw|:u}
THis WRIT PETITION IS FILED UNDER AR1'I'CEES: 226% AND A A
227 OF THE CONSTITUTION OF INDIA,'PRAYIN_G«.T0 QUASvH"THE
COMMUNICATION DT.23.4.20D7 UNDER,,AN;NE}(-E».ISsUEI3.,BY"fi;i
To THE R2 HAS uN.1.LIsT AND ILLEGAL 3;=AND ETC,;;; A =
BETWEEN
MOHAMMED AYUB,
5,10 LATE AEDUL RALNDDE,
MUSLIM, AGED 54:YEAR5, A
REEiDiNG AT No,9,_ '. x
(GROUND FLDDR) 1.-?~T,cARDss,,Ej,, A '
BANGALORE ROAD,"--- A «
BADAMA.K_AN".L_'h.YQlJ,T,
NEAR TIPPU CI_RCLE,"_.._ A
I'-WSGRE.
, , _ ; ...PETITIONER
J _; (BY sR1RND,R,sH1\R/ARAMA BHAT, ADVOCATE)
LLLLL
1. :S«'?]v'-'x'.iA'i:'-jvv4':v."31'-..','VRRRERATAKA,
REPRESENTED BY ITS UNDER SECRETARY,
UR~BANj'DEVELOPMENT DEPARTMENT,
VIKASASOUDHA,
" ..KARNATAKA GOVERNMENT SECRETARIAT,
Rfl'Ml'_"Al f'\DE_ HRH D11'!
'In-llWnIt"\nll"\I-\-lI\I-- -luv uvan
ENE cDNNIssiDNER,
NvsoRE URBAN DEVELOPMENT AUTHORITY,
J.L.B. ROAD,
MYSORE.
...RESPONDENTS
1|
.- |..’l’.
(av sax H.C. SI-IIVARAM, ADVOCATE FOI?,.._l{‘:E7V.:’,V”:.:4’Tj”.:.V’2V
R1 SERVED}
-ruve \llI’)’I”‘F l’Il”I”I’!”‘l
ITIID
vvnul .-much’ IS FILEB UNDER Awzciis 2~?.6~AF-3D”~ I
227 OF THE CONSTITUTION OF IND1A,’PRA’1’I.NG.T0 QUASHNTHE
LETl’ER/ORDER DT.23.4.2007 % % % _
RESPONDENT VIDE ANNEX-A IN so FARVASTHE PE_TITIONER.IS~.VV
PASV5ED,._ , ‘BY. THE “F_IR{:’;T
CONCERNED; CONSEQUENTLY; I V
BETWEEN I I I
1
SMT. P. SARAS\NATHI,__… I
we nEsxeowpA, *
Ac–:Eo ABOUT 451i*.~’EARS,
‘ R/AT No.39;
I53
3*” MAIN RC)AD,;j_ 7 ‘.
KAMAKSH.T.. VHosPz=rAL~NoAo, ‘
SARASWATHIT!?!VJBJxM,
MYSQRE 57¢; ”
S C.K. iv?-UBE}Uf~’3AI'{A;«…
s/0, LATE C32. “KALAMAIYA,
Ar5a’E.:) ABOUT 50 YEARS,
I R/AT Nc3.74.a,
A V11*T..”,’ MAI~N;aI “STAGE,
‘ \JIJA¥’AVb’.=AuGA’R,VMYSORE.
PETITIONERS
(%BV.,siii L.M. RAMAIAH GOWDA, ADVOCATE)
AA’–‘l’l-Ill-T’-AA¢2″I’l.\”!’l= m: mm In mm
.’lI1Ib’Ir’l&?I I
i\!”\I\I’
– REP. BY ITS SECRE-‘TAR In’ GOVERNMENT,
URBAN ‘II’)E’\iEi_£TJI”‘l’V’lEI’\iT DEFATTMENT,
IV FLOOR, VIKASA SOUDHA,
BANGALORE-560 001.
AHD
2 MYSORE URBAN DEVELOPMENT AUTHORITY,
REPRESENTED BY ITS CQMMISSIQT-JER,
J.L.B. ROAD,
i’v1’t’SORE 576 601
(BYSRI H.C. SHIVARAM,AD\I1f3C;5ETE’TF():R E2,,E «. ”
R1 SERVEQ) ‘
THIS WRIT PETITION IS FILED’U_NDER ART1cLEsf 226 AND
227 OF THE CGf~iS1’iTU1’IOf\i–u(JF irsi:7IA?Ea’DEc_LAEING THE SAME As
ILLEGAL IN so I=AR_As PE’lI|_’1_QNE_RE5 A.EE”~c§@’NEERMED; AND
BETWEEN TTTT
sax CHELU\3AR;AJU,
s/o SRI JAWABAIAH,’V._ A
AGED ABGUT 66-._ EARS-,._ .
NO.703, 257″, MAINE-ROAD, A
‘VTFHASE-;:.3,F; NAGAE LLLLL .. .
‘B,ANGALDRE= 569073.
A PETITIONER
‘ 7(E§Y’EasTz1 c. JAGADISH, ADVOCATE)
A]: “S’i’A.TEvVOF KARNATAKA,
Ev FLOOR, vn<As SOUDHA,
" P.EP'.–'BY ITS SECRETARY,
"URBAN DBJELQPMENT DEPARTMENT,
BANGALGRE – 560601.
2% R MYSORE URBAN DEVELOPMENT AUTHORITY,
‘ , EESEGNDENTE T
REP BY ITS COMMISSIONER, T I
J.L.B. ROAD, MYSORE. A
R-E_SPQND-ENTS
(BY SRI H.C. SHIVARAMU, ADVOCATE I
R1 SERVED) ‘- 2
THIS WRIT PETITION IS FILED
227 OF THE CONSTITUTION OF INDIA ‘~TO..:VI3EC’LARE”‘
THE COMMUNICATION DT. 23.4.200§,(ANNEXUREO L) ISSUED BY
‘!”‘Ll!= D1 “I71 ‘l’Lll’: D3 AC’: Tl I !:I’:Al .fl.|\lf\..z!\-IQDTEDA’l”I’\jCi~_.Al\ll”i l:’l’1″
IIII… I\ V II II. I\a. 1-nu a.|-.|..I…\iI_.-‘.u.. I55″ ,1 rI.n_I”\Ia.vI., £111.51 I..l\..n.
BETWEEN
1 ARUN KUMAR;,..__ I
s/o 5. THE_- -%iAIAH,”‘ I I &
AGED_.ABO_UT_38″‘?£EAR§.’-._
R/’AT;#M 14?’-433.1” ‘STAGE,
KUVEMPUNAGAR; A A A
Mvsoks, A % A
2 ANAND, I
, SM,.KEi~%PEG0W.DA,__A &
A AGED EABOUT 55 YEARS,
A RxA’r#11AT, “–5__INDUNIVASA”
* A28? Vr~1AIN,’vYADAVAGIRI,
‘W’-SORE.”_’*–._
3 A s. CHANDRASHEKAR,
~ S/’O +3::»;~bAPFA,
, ‘AGED ABOUT 34 _Y_EARS,
‘ ‘:2,/Afr #1097/1, 9″‘ caoss,
-sl.JN_NA.DAK_E_R_1,.
A ___MYSORE 4.
-4 M.S. RAMACHANDRA,
S/O LATE T. srD’DAr=PA,
I
UTI
AGED ABOUT 57 YEARS,
R,/AT #940 9*” MAIN .R_Q_Ap,
15* STAGE, VIJAYANAGAR,
MYS RE.
Vi;’IA’Y’ARAiViARAJU,
s/o VENKATASWAMYRAJ U,
AGED ABOUT 55 YEARS, A
RJAT MA.n.AsE \.IILl..A.GE,
MANDAKALLI POST,
u”v1’T’SORE TALUK AWE BI.
IflI’.CT.=
M.S. RAVI. ‘
s/o M. suERAMANvAcHAR,, ..
AGED ABOUT 38 , , ..
R,/AT #174,! 1A, T§:4u9.AEALI E . REET’, ”
V ‘
I’vi’Y’:’5GRE 2:, <;_ " A
A (BY Amt- _ TE)
THEETATE oFi<AEiviATAKA,
– BY”I1’S75ECRETARY,
» D,EV_E’LQPMENT DEPT.,
\_J1!(A.§A’-§QU’DA_,.
‘BANGAL-3″.REf,56O 001.
THE cdmaissxonea,
A AMYSCVKE” URBAN DEVELOPMENT AUTHORITY,
2i.’L-,3. ROAD, MYSORE 5.
B. ANNEPPANAVAR,
PETITIONERS
. .. RESPONDENTS
AGA F
SR1 . . I”ARAi’v’|, AD’v’OCA”‘E rC’n”‘i R2)
THIS WRIT PETITION Is FILED UNDER ARTICLES ‘I?,2O4’,]’A:ND
227 OF THE OONSTITOTTON OF INDIA PPAYING TO..QUA$H.._T.–‘%.E’ _
IMPUGNED ORDER PASSED av THE R1 THE “-«SECRETARY, A
GOVERNMENT OF KARNATAKA, RURAL “”‘a..’:–E:.”_\jjiEi.”I’~.w’:.’r’*M,f:’T’-,i_T”‘V
DEPARTMENT, BANGALORE VIDE ANNE,XU’RE«J;_ AND ETD. A
Z
|1E’l”\Ml.’.l:M
In! In
I-ul’I’I’|u-u I’
MR. EUWASWAMT,
S/O THIMMAIAH,
AGED ABOUT 51 YEARS, _
NO 3.34, 5″‘ MAIN,
T K LAYOUT, 4*” STAGE,_
KUVE – PUNAGAR, I
MYSORE-23.
, (3v’%I:3AI N*.«,H$$SDE_, ADVOCATE)
AND ‘ A A
1 THE UN,DEli S.f:’-,CR”ETI.XRYvTO GOVERNMENT,
. URF3eAN__,DEVELO’PM.ENT DEPARTMENT,
VIKASINSOUDHAI
I ,BANG.A_LQR«E}”v
% ‘THEI’CODi§¥i1S:§ivONER,
iVi’I”«SC’)Ei-E’ URBAN EJEVELGPMENT AUTHCIRTTY}
MYSORE.
I , ” RESPONDENTS
f(1*’BY’SRI P.S. MANJUNATH, ADVOCATE FOR R2,
D1 ,EE,B\.lE_ \
I\.|. -.1|..r\vI. }
L THIS WRIT PEfiTI(‘)N Is “FILED UNDER A’TI’CLE’3 226 AND
D227 OF THE cONsTITuTION OF INDIA PRAYING TO QUASH ANX-
A DT. 23.4.2007 ISSUED av THE R1; AND ETC.
MZ
BETWEEN
SR1 K. CHIKKAIAH,
s/0 KONNANA CHIKKAIAH,
HINDU, AGED 54 YEARS,
R/AT No.62, 5*” CROSS,
4″‘ MAIN, JAYAPJAGARA,
MYSORE, E E
. .’.’.”‘PETITIONER
(BY sin 0. SHIVARAMA 3RAT,E1AnvocATE)
1 STATE
REP BY ITE’»…U’NlZ2*A:ER SECRETARY, ;
URBAN NDE\(EjLOPi*€%ENT–.. =EPT.,.”~ E
v1s<A:3A SOUDHA, . N
KARNATAKA' GovERNNEA:T FECRETARI""'
BANGALQRE-569 com} ' "
2 THE’€QMMISSION’ER,’
& M$:’=.+:.oRE URBAN DEVELOPMENT AUTHORITY,
J .L’..B. “ROAR, MYSORE!
A RESPONDENTS
R * {BY SHIVARAMU, ADVOCATE FOR R2,
A R1 SERVETJ)
A frHIs”wRI’r PETITION IS FILED UNDER ARTICLES 225 AND
AARA2R27.oF coNs11’ru’_r1<:oN QF INDIA P.R.A.v1Nr.=. To r.;=u.As%-e TI-I=
I III
LETTER! ORDER DT.23.4.2007, PASSED BY THE R1, VIDE ANN-4;
A IQ, 59 can AC': -run:
Irux uni: ‘r”Eu’;’u’;’ONER IS CGNCER”
Efi,
CQNSEQUENTLY; AND ETC.
m ” E l.l. H 22″ ‘IE 2″:
BETWEEN
CHANNAVEERAIAH,
S/O
HINDU, AGED ABOUT 58 YEARS,
R/AT SRI RAJESHWARI NILAYA,
AIZIIAI-IADA ¢!’I’D|:l.:
nu
l\I’\I’ ll’\I\f’I if I’ I\I-I-
CHAMARAJANAGAR- 571 313.
AND
. – J_La R£;sAb,.MYsoRE.
H.N. VEERABHADRAPPACHARYA,
(BY sax o. SHIVIIRAMA”B!;iI¥§T,l:AmfiQCATE)
STATE OF;i(VARNATAl_(A;-.Vj-«–._v _ ‘ _
REF’. BY UNQER s’EcR,, MY,
URBAN”DE\£ELOPii’§.;ENT«D’EPT.,””W
VIKASA SOUDHA, . I
KARNATAKA ‘GQEIEENEM Em SECRE ARIA . ,
BANGALQREA-560 oo1.% ” ”
THE; <:QMM11SSI__O'N'ER.,T'
MYEQRE URBAN"5E.VELOPMENT AUTHORITY,
RESPONDENTS
I * (BY STRiT–'RAMTESH B. ANNEPPANAVAR, AGA FOR R1,
fié-Ann
SEE ifigfi. SHIVARAI'-IU, I'\IT)VO('.'.'J'\TE FOR R2)
2 A THIS \NRIT PETITION IS F1L_D UNDER. .A.R.._CLES .225 AND
227' QFTHE CONSTITUTION OF INDIA PRAYING TO QUASH THE
' 1:21-"I'l:;DIQp"_r;ER 9'}: 2:4 ann-) muzccn n
' I-I-.' 1' I I-nI':\]
N'0..1_._7VIDE ANNEX.A. IN SO FAR AS THE PETITIONER IS
'I'LlE
Il'|I':
I3 lIl’\ ,
u.-I-..r.uvI l’l’\-9-illil-J’ D
xlnmnnnnun .-.g.nn_.:a.nn—n—n . . . . …_ –z_
. ‘ A uunuuuntu; CONSEQUENTLY; AND ETC.
II’–,:I- II.–I.IE§__._ ll_ JQEQR. An– –QQ–
S,-‘O.l.n”‘E T.C.”.A ‘. I U
AGED ABOUT 56 YEARS,
R/’6 I’u’0.iG81, MANASA ROAD,
INDIRANAGAR, ITTIGEGUD,
MYSORE.
1 THE STATE-DE
BY 11:5 SE€.2RET.A_,~RY’,*
URBAN__DEVELOPM__ENT ‘D.E’PARTMVE»NT,
vI:<A:-3A s Q 1
BANGAALORE-.1§K'j-._*
2 THE conmxssxomsiz,
MYSQRE UFEBAVNV D.EVELUPMENT AUTHORITY,
31.5 ROAD, MYSQRE 5.
_ RESPONDENTS
] (BY:”SVRi4”P¥S;;.MANJUNATH, ADVOCATE FOR R2)
THIS WVRIT”PETITION IS FILED UNDER ARTICLES 226 AND
— -._’.LV2.«Z?w.,OF VGJNSTITUTIGN OF INDIA PRA’r’I:’wiGA T0 QUASH THE
_”IMI’-‘IJGNED GRDER PASSED BY THE FIRST RESPONDENT THE
V._”:’5E€RETA’R_’Y’, GCVERNMENT OE KARNATAKA, RURAL
DE’\{E’LO’PMENT DEPARTMENT, BANGALORE DT.23.4.2007 VIDE
‘TAENNEXFURE-F; AND ETC.
mmm
BETWEEN
SRI ADAPPA SHETTY, .
AGED 61 YEARS,
s,/o LATE CHIKKA BASAPPA SHETTY,
NCL796 ,E AND F BLOCK,
MAMll1ADAT|.lA nnA9′
I’!-II-!i’–ll f”‘\I I If’! I\E
II CROSS, KUVEMPUNAGAR, V
Mvsoae-570 623.
” PETITIONER
(BY sax T.N. RAGHUPATHYBL :5. .’iA’?ASH.l.i!§E..~-EXDVQCATES)
AND
|–lL
THE STATE..GF. i*§;ARN:’=LTI3LKfi.,. A .
REP.B’.’ sEcRETAay,-. ‘
URBAN DEVELQPMVENTLVBEVPARTMENT,
xv ELQQE. \.I1!<.A.15-.!=L…S€.)UD_!-!.lL.
BANGALoRE%-5260001. ~
2 MYs;aRE URB.ANADEvELdi=MENT AUTHORITY,
.. . L REERESENTEbEvrTs cc':iviMissIoNEr<,
J.L.B.ReAr::.
A ,M”.’SO1RE~-.5?_O’v0O1.
* _ ” IIQDHMHI:
‘. « . l’\I-In-Fl \-IPIII-flu-lillul
27.15’;*1-z:..r-‘.5. u’v1Ah’3UfiAT’ri,AfiVG”‘TE F”‘R R2,
R1 SERVED)
,2 “TH-15 wan’ PETITION IS FILED UNDER ARTICLES 226 AND
22.7 –..GF_THE CONSTITUTION or INDIA PRAYING TO DECLARE
– CQMMUNICATION 91′. 23.4.2997 VIBE ANX4 ISSUED
BY THE R1 TO R2 15 ILLEGAL AND QUASH THE SAME; AND ETC.
mu
BETWEEN
SRI T.R. LINGARAJ,
AGED 50 YEARS,
S-,/Q T=R.= R_AJlJ,.
R/AT NO.976, E AND F BLOCK,
KUVEu’v’u?’dNAGf-RR,
MYSORE 570 023. ” E
..”.”PETITIONER
(av sax T.N. RAGHUPATHYA G} .ADvocATEs)
AND
1 THE STATE’ <3F~.KAR'NATAKA~,. y
REP.BY ITSSECRETARY, '- é
URBAN' DEvELopweN1' .D'EPARET?-1*ENT,
IV FLDOR,VIi€AsA«s(3«u[3HA; j
DAMCAI fi\Dl:'=fi'|'. –.
uruvu ;..vu}I.. 5.14.. g g
MYSORE URBAN fi_E'\:7EL€T'PiViEi\iT I?\UT'HO"RI"Y,
RERRESENTEDAA BY ITS COMMISSIONER,
…..
” «MYSDR_E=D’_i«_
|\.|
X j A RESPONDENTS
” A E (BY sAR1% has. MANJUNATH, ADVOCATE FOR R2,
A R1 SERVED)
O ’11-:15 wan PE1’TT1.-.-Q!\!I5 FILED Ll!\!_.ER A!=..-cI..Es 25 AND
us:
«i _ ‘ 3
227 -.OF.’.!’=HE CONSTITUTION OF INDIA PRAYING TO DECLARE
‘ rrué-u gnu: I»…
“””‘4*”””””””‘-‘ “O?-“:MUNICAT’I N ‘:.’aT.23.-r.2GG’:’ {ANNEX.?’1) ISSUED
IHE RESPONDENT NO.1 TO THE RESPONDENT NO.2, IS
AELLEGAL AN? ETC.
fihv ‘1-Lu:
‘_I.I
18
BETWEEN
SMT. RADHA
wit’: ‘v”1’RAiv?UD’I
AGED BAOUT 45___YRS
AT N0.179,f 4′” BLOCK,
4 ” STAGE, 4 ” ‘3’ MAIN,
BASAVESHWARANAGAR,
5A!&GALORE=5$G O?9.
O _ …’HPI:v’1’I’|’I0NER
(BY 53: sH1vAswAM7Y; ADVOCATE;
I
E _
REP BY SECRETARY TO
[mi
5
uaanni DEVELOPiV’i.ENT”DEi”T..~
Iv FLOAOR_.’VIKAS’A_ SQUQHA, I
BANGAL9RE%–56o’La0T1.I-I
2 MYSQRE URBAN VD’E\/ELCTPMENT AUTHORITY,
I’\l’F’ l’I\}’ f”I’.|’| .5
rr.I.-.2-Ti. D!’ 1.1:: L.OI*’!I#II5E$IOIiER,
3 LB ROAD,
I :h}Y’VSO.RE”.’11.”V””.’. %
” ‘ RESPQNDENTS
L4 (.,\.’s.=i.’.I .Lfi s MA~.II..ATH, ADVOCATE .=-op. R2,
. “‘¥’V’.-41$ warr pennon IS FILED UNDER ARTICLES 225 AND
227” GETHE consmunon or INDIA PRAYING T0 QUASH THE
COMMUNICATION./ORDER QT: 23L4=;c:c.r.7 VIBE A!\!!\!EX.G ISSUED
BYTHE R1 TO THE R218 ILLEGAL; AND ETC.
THESE PETITIONS COMING ON FOR HEARING ON IA THIS
nu, um: COURT u’v’u’-‘-LDE :’n”E FOLLOWING:
9.B.D_E.B
The petitioners are all allottees of various sites”
different Layouts in Mysore. The petitioners’ viinttiei it
deposit. As they did not make the balance:”paymentA’towerd;s’~the._
‘B ‘ . . ‘ ._ g
the ‘r”§fi(‘)i”1£”:’€.’fif hioi Tte ptitiorrers sebifiitted t-heirindividuai
representations to the Government. it to direct the
second respondent;y.19iysoreg’AV”tirtfi:en.::Vi5e§teiVop§e’ient Authority to
accept the deiay’ed_apeyrneintp.eio.ng’ViWithinterest and complete
the allotmentprocessgk; it ‘A 3
2. filing of the petition, the
Government me its endear, dated 4″‘ March, 2008 directed the
I-iidivysere Deyeloprnentv Authority to execute the sale deed in
raider .e.f’95:j:eiiotteesi.who have paid the sale consideration along
in View of this subsequent development of the
is_sue’nc’e of the directions by the Government, I dispose of these
‘-iti-en- with e direction to the resp-onc|_.nt hi”; to Jecute the
seie deeds ‘1 frveur of the rtitioners within an eater ii”nit of
two months from the date of the issuance of the certIFled’:’ct§’j:3:i”vof
today’s order on satisfying that the petitioners haveialii.
entire allotment consideration and the.<interest'_" to'r4"ti§e1dei'ayéd' it it
period.
4. Petitions are allowed. order as to”Costs2.I§
inn: it