High Court Karnataka High Court

Sri L F Lazarus vs Sri L.C.Krishnamurthy on 28 August, 2008

Karnataka High Court
Sri L F Lazarus vs Sri L.C.Krishnamurthy on 28 August, 2008
Author: Deepak Verma A.S.Bopanna
 44 g(b)
4.' " = 3/0 LATE 12?. SNARAMAIQISHNAN

IN THE HIGH COURT OF KARNATAKA AT    ~

BETWEEN :  

DATED THIS THE 2311* DAY 0}?' AuGI_;sr   

PRESENT 

THE HONBLE MR. JUSTI§1E warm;  V  :1

AND= V: V' L  
THE HON'!-3LE  A,EQPANNA
wnrr APPEAL  

   "

s/:0 LATE SR: I..QI}rs4i'.azARUs
sags -ABOUT  YRS"-._ 1- '
R/A'? FLAT 2~xc>;3<__3~:., 1;);-;v»»K:RAN Amammnrrs
CLARKE ROAD', RiCH.AR3)S TOWN
RE 84:  

BANGALO _

.» S§RI T' 9 SNARAMAKRISHNAN
" -s/ 0.m'I'e:' SR! 7.3.
' V. ., gags. Asgu-_-r 55 Y

X 21¢!'

ARAMESWARAN
RS

.'. "?9»'i'EARS

s.14z.-fineamaswaaan

" . Lgesn 29 YEARS

 

S.S. VISHWANATHAN
S/O LATE TZP. SIVARAMAKRISHNAN
AGED ABOUT 25 YEARS

Of



ALL ARE R/AT FLAT NO.30l/A-I
CANARA BANK SNEHA APARTMENIS
NATIONAL GAMES HOUSING 
KORAMANGALA. BANGALORE {W " «

3 S}?! v v SRIDHARAN  _ '

s/0 SR1 V N wJA¥ARAGHAvM

AGED wow? 55 ms V' 

R/AT FLAT No.20]/Ad   _,
CANARA BANK swam APAR1-ME;~rrS.._
NATIONAL GAMES' H0?JSIéNG,C~OfiEP'uEX _

xoimmanmm Bancawiaawr   ._  "

4 SR: snxurvas VAsuDE}J.KAT'rI "  V' 

s/0 SR'! 'i.?AS1JDEV.SRIfi!WAS- K:-.'1'r: ,

AGED ;g::;r;z.n*~v.%3;sYr L N RAO, $12. counsm. FOR em K N PHABHNDRA )

  SR! LC KHSHNAMURTHY .

S/O LATE SR! L CHINNAPPA

<2



K}

AGED ABOUT 35 YRS 

R/AT copoamon WARD No.33 ASSIGNED«'W"ff£*i  '  H

K!-IATA 240.132/3~C G M PALYA

NEW THIPPASANIJRA, POST K.G.GOI.0:'fl  M M "  V' " 1.

2» MAIN. BANGALORE sou'mfI'Q  ' 1 '

BANGALORE 
REP. BY ITS COMMISSIONER 
HUDSON CIRCLE L' '
BANGALORE 2  V'

THE 1331301'? COMMi.$8iOfiEI§  » V  
BANGALORE_MAHAM;?;£';ARA*--Phu£§Ev_ AV " - %
MAYoHALx,.BA;m:RANAc3.AR 131' swam:

BANGALORE 38



7 M/S METRO amxsns ENCLAVE

REP. BY rrs meopmmzrx

sm vysavmwruxmam

4311 AISHWARYA MANSION    %
9'11»: A MAIN ROAD   ;.  A _ 
INDIRANAGAR 135- amen mnmma-9;  % ' .

   

(By Sn': D.N. NANJUNDA REDDY, sea, COUNSEL FOR 
Sri : M SHWAPRAKASH FORE': --.    
Sri ; R. SUBRAMANYA, ADV.' mg' ~  
M/a ASHOKHARANAHKLLEA Ass'0 oz 199/mos.

Tiiis  for F-'n:hnzQ ' beam)" g this
day, DBEI'A4!£~V'vB%£., J., "';7lclivcred the following :

 "   %%%%% .'..nmeu1-arr

 

V   2  Rae, lcaxneri Semen" r Counsel ii)!' the

 Sn' D.N. Nanjunda Raddy, lcmncd Senior

 respondcznt No.1, Sn' R Subramanya, learnt.-d
%  fin' respondents No.2 to 5 and Sr: 9.3. Raju, lcmned

for Impondcnm No. 6 and 7.

W [

2. Admittsedly, the appellants harem war; %
to w.P.No.1o922/-06 decided by the kaarncd

01.09.2006 (1..c. Krishna &%.;y;-A%A
Mahanagara Palikc and othmfs).

order passed by the tltuzir
righm and therefore’ , Tso::_gij;t; ._ in pmfier this
appeal mzd the have are before

us. H
an-nior cotmacl fim’ tm
appellants to the order passed by

occasions on l8.0’7.%02 in

and on 23.9.2002 in W.P.Noa.31291[02

competent authozity had already passed

V VV _ the Eiflcxifi. m, the dimction as has been ocmfixfl in

” ” ” ;i:;411ptvi§1ed order pasaed by the learned Single Judge was

‘n.rft”a€’:afl mquimd. The learned sccnior counsel went: on In

‘ ‘V that the dimcflan has been obtmned by respondent

‘W

No.1 hcxem’ by suppmssm’ n ofm.v.ztx:r1a!’ – facts smut’ :2 ‘

order of tlm Assistant Exccfitivc Engfnggr 1_i’r’hit”:i1’: ‘A 2
in compliance of the earlier

notice of the learned Single Judge,

nature would not have been %gie’
Jucige. ‘A } ‘

4. it that pursuant to
the cimad 1.9.2006 pmed
by the in _w.P.No.1o922/06, am amm-
has aim} 33; new Assistant Executive Exam
an Anncxmu:-«X. Again’ at the said

the builder has asmady
before the Kmnatakn Appellate Tribunal

We were taken through the

K dafi:cl.Vi1.3.2O04 passed by the Asamumt Executive
Banaswadi Sub-D1v1.-nan” ‘ ‘ . whczcby cumin’
[._d¥:p::§seni;ntions have been made by him ‘:3 the new sheet. The

abaczvations also rad’ ma” ts that it is made in

place all mean harm the lemned Single 17 4%
aocorcfmg to them msultm in pasmhgflqf K ”

which was not at all required to be

this natum, we are of the

the appeimm wauki be Smglc
Judge with all the and
mean of the earlier Single
Judge finds in mm
including orders could be

made agi V

(in. ‘I’IVidi1:Vfozr,,v’tE;c facts and cimumatanocs of the

to the appellants to tile ma

bcfon: the learned Sm}: Judge

agam’ flat dated 01.99.2005 pmaed in

«Vw.p.§ie,#1éa92¢2′;os. If mvicw petition is filed beforc the

‘ Judgc within a period of3O days hereof, the
may not be dmnnaaod’ ‘ on the gmtmd of and

itxéhall be considemd on maxim wt! in aoourdance with law.

“ry-