_ BANGALORE~560072
SRE. KR. CHANDRAIAI-I s/0 K. RAME GOWDA
-1».
DATED THIS THE 3TH aA&f%C$:§%I.V 7
BEF03E % % y
THE Ham-3LE MR.JUSTI¢E i€&M REDJSY
wxerr PETITION 2ooV9V%% {LB-TAX)
BETWEEN: 'V
1 SR! K SA'fISH. S/ oi, K:3;1v{r>.r:i"'c§:c)£%rD.aa»5
NC}.55{_),~ 4rrH<j;y1A:zx:,j3T;:1 cm _'''S_ A
PAN CI~1As:~1'E.EL;:x~ NAG'j;aaf
NAGfiRABHA'?J_{E} '
AMARA J';'O'I'H'E NAGAR WARD
BANGALORE-;$60o7:;{ ._ * -
} A V S/O DCIDDAHUCHAIAH
No.544«,u..4'rHV MAIP3, &~$TH CROSS
EAN§3HASHEELA NAGAR
' NAGARABHAw{.E;. ~
é "AMAFSALEYOTHI NAGAR WARD
* --» 13Am.AwRE~560o?2
2 sR1.'GAN%GADfiARA.iAH'
3 ~. ".-SEE.' fi!fNANDEESH 3/0 KEMPE GOWDA
' .__NO.8.(), 42-"H MAIN, 5TH CROSS
PAN'CHASHEELA NAGAR
NA{}A1;'~?ABHAV"I{E)
.. , LAMARA JYOTHI NAGAR WARD
NQ542, 4TH MAIN, 5TH CROSS
PANCHASHEELA NAGAR
NAGARABPiAVI(E)
AMARA JYGTHI NAGAR WARE}
BAN GALORE660072 M
_' (33y Sn' : N RAGHUPATHY, ABV)
-2-
Sm'. K. SWETHA W/O CHANDRA./IAH--'_'
N().540, 4'I'H MAIN, STH CROSS j; '
PANCHASHEELA NAGAR '
NAGARABHAVHE) , _
AMARA JYOTHI NAGAR"WARD
BANGALORE-560072
SR}. KEMPE GOWDA s/or NANJ
930.159, 4TH MAIN,.5TH'--CE5£}v-SS'*-- ._ . _
PANCHASHEELA NAGAR
NAGARABHAVI(E} _ ..
AMARA JYOTHI NAGAR;wAR13_j_'-. V' _
3ANGALciRE;a569o;f2 % V V
SR1. GOVIN_[3§E GUWDA' S/O LAEKSHMANA GOWDA
No,.5.4.1« '4f_I'H "?.2'Eg%IN; _ am CROSS
PA.NcHAS-;;--;EEL;a 'N-.A('§AR _ _-
NA:{}ARABHA§?T{E) _
AMARA'JYOTHI._jNAGA__R'WARD
BANGALORVE-56O{)72
%$M1*;..sHAN-2mAMMA D/O Govlnns GOWDA
» ..'_1~m.g59,.%.4TH 5TH CROSS
" , PANCHASEIEELA NAGAR
' "mGARAB5jAvI(E)
-.AMA~RA..,,rYQ*rH1 NAGAR' WARD
'A BANGALQRE-560072
Sm. KEMPE GOWDA s/0 NANJUNDAIAH
No. 1'57, 4TH MAJN, STH czzoss
.. A 'lE'ANCHASHEELA NAGAR
' " NAGARABHAVI(E)
AMARA JYOTHI NAGAR WARD
BANGALCJRE-560072
PETITIONERS
J-
AND :
1 THE COMMISSIONER BRUHAT ,
BANGALORE MAHANAGARA m1,;u_<;
N.R.SQUARE, BANGAL{)R4E~56GOD:2
2 THE BEPUTY coMMIssfor§E;2(RE$?E-NQiEj ;
BRUHAT BANGALORE MAHANAGARA PALIKE
BANGALORE-2
3 THE REVENUE OFFECER» B.B.M.P.
GOVINDARAJA Nfi}GAR..RANGE._'"' ..
WARD NE). 33; 3,
'
BANGAL0RE+53" % A. é
V . . ' . ' '":Ii::,. " ..
THESE. WRITVV. "FILED UNDER ARTICLES
A"v¥?E'I':fi'EQN--ERS"'RESPECTIVE PROPERTIES AS ABOVE AND
TQ 'V THE.-v"PROPER'I'Y 'TAX ENCLOSED TO THE
FORM 'NO.3' WAY OF' CHEQUE.
'TfHEE§.E " KWRIT PETITIONS COMING on FOR
.1_A'_j.,.«.4PRL.HEAR£§¥G THIS DAY, THE ccxum' MADE THE
_ V A P'QLLGWING:
-5-
upon the respondent to perform, aC()OIl;1'I¥3§i1"iif3§i:e_
refusal 1:0 do so; ((:)A the lack of any “‘ ‘V
remedy; and (cl) i11appro;):*iate1y:=,j11v{;:i§ed ‘eff
the court.
3. In the __in ceseute are
that the petitionem éifierest in the
immovable patras’
issued by well as by the
Tahsfldee, -‘Taluk. Hakim patras
cannot: efiuated nnent of transfer of title
to i1n1;{1dv’ableV apparently not being compliant
of Promrty Act. The right, if any, on
5i_§.va Patna needs to be established in
law. Kn fie” éibsenee of relevant material constituting
W legal evidence of the acquisitien of land,
forifiefien of a layout in a maxmer known to law, and
T ffIri’e”aHotment of sites by an authority ix} law, it is not
gevossibie to accept the petitioners’ plea that they possess
M
.3}.
of sites; for the weaker sections of szacietyg was L” the _
subject matter, this court is helpleee’ as it is eo1n;3;on}y”‘.
observed that Hakim Patras _ are
publicity than as an actual ‘motive fof’
siteiess people, confeméog flé’1éeV”ree ipients.
Keeping in mind the material to
estabiish they right in the
immovable as a consequence,
a legal the petitioners are
not enflelee Even otherwise the
petitionexs Iiave not with the requirement of
“4”A’ Of Municipal Coworation
‘A.etV§,__e?. notice of both the transferor and
tra1is1Eeree~ to_fl’ie respondent to make out a katha,
. , a.Y°* H”
‘I’he,.¥1et1ti01;31s wlthout merit and H, aecnmsnntn
Sd/-91
Iudgé