M4
:3 THE mam CGURT or KARNATAKA, AT _
fiamd this 1:116 "F31 day effiyggust, ;_?3§;)(}8: : ,
BEFORE'. % % %
THE HDIVPBLE flit
Petition NIB, 638§3..-:_>§';20Qé: _(m§Br«:.z?§
:
Sri M 1"; Par'ii1a$:«3}3"z»:;fi:j;j;%V--
Agfsd 31 years H .
Sfo iait: M A 55I*i11};Va&§é;:i:__ b _ M.
Ric: $3001'Na:>.1;..V§T2t?i;{31*os«g: «-
RM*v* €xt§:as:_rm A' ' "
Saciaahivazgagar
Baglgalore --- 23360 08$ V V' W
Arm;
3 5 4 Petitions!
' 'V _ ("gr I'v"§,I_ $"ifagci'=3vi Pssseciates, Acivoeatns}
.. 3 Mahanagarapaiika
" A Eiéfpévxizijticria {:3fi§.CI3S
«J C
Bangalore -- 56:3 662
Refijsrsisented by itfi {fcmmissiener
r _»_'i'L"'r,;..+3:= [}i:t:ctor Genaral and §31Spf.'.Ct{$;t3' Creitneral
{if Puzsii-:13 £11 Ketrzlataka
Nrupathunga Road
Bangalere -- 560 962
The Commissioner of i3'03i¢:t3:
infanfiy Read
k/M
N3
Bangaiore w-- 566 O0 1
4 Thxit inspector 01' Felice
Saciasbivamagar Felice» Station
Sanieisilivallagm' _
Rangalrxres ---- 56% {}8f}
U1
The Kaxnataka Lokaaynktha
M S Btzilciixzgs
Vidhaua Vcediii
Bangaiore ---- 5:56 001 _ = ¢_
Regmaented by its Re;gist:ra1*-------- _ " Respvandasmtfi
{Ir-331 Sn' Ash-3k far 1?};
B; Veexappa, :'.».(3A:fo:*~Rf2----§R'}:--~
511} S K E-'t;11kaia§'Re;{i.L&iy,"Aiiyu»::ai:j&ibI' R5)
This Wn't.Pafi€;_iQn .Es'~fiii35i '-11_1'1Cier§!5L1"EiC1t3$ 226 and 227 of
that Cozzsfittitiafiggf iiiéiia, "1:srVé1-3,fi11g.'i«10""issue a writ in $113 namre
of pfOi1iE_ifi0;_!§., t.;:Csf111':}&Eii1{ii:),Vga"-i;I1C iwspozadent No.1, its ofic:-era
sic" from'A_in:mdatiI1g'-.the. jzrgipgaarty of thf: pctitionm' bearing
No.1, 12'-ii fiflrijas, R15d'1'eI VEX{€?11SiV()fl, B:3_11ga10:'e~8O, in army Way,
and 3130 pi3€:Vfi;1'£§}1g cictsiistixlg $116111 fmm excavating the
earth 01'» the band "Side" in any way affecting the existéng
-v.s:§Q1z133;z;5:%::; sepai*a:i:1_g_¢ti1e Esaxmey Tank, Qangalore «-80, from
.V 3:116 grczpeffy of She pcfifionm:
VuE'"'.f.f'?.:i7i'iZi()I} comizjg on for p:mijm3'na1y htfzaring in
'B' Group thj§é_"_:.1afgt, the Chart mantle the following:
ORDER
u x V ” +T11.evV1V§e:tiiio1:1€:r has preferred this Writ Petiticm seeking a
V’ the natum of pmhibzition, commanding Q1: first
:€’c:”:31js#:::11{ient, its oficers, c::t:::,3 iiom inimdating the pm-party of
filfi petitioner bsarixxg No.i, 1:23′ crass, R.M.V.E;x£t:x;sion,
;\t/
Baxlgaimre-80, in any way and also greventing and deeiefing
fizem £1-em excavating the earth 011 the hand side
afieefing the exieting C{}II1B}011 wall K V’
Tank, Ba11gai0re–8(}, from the pmpefifef
other consequential reliefs. i < * , ..
2, The pfififioner eiaims
healing No.1, 12:1: cmss, .13amga:¢r¢§so. The
grievance 91″ the pe’fi’i;io:ner ‘ie the firs:
I’€iiSp€.}11€§Jf;5I1i, is ¢v’a} :~vL”QfVV Vproperity thereby
aiiewing zjeratef properigr of the petitioner and
mndezifig Atf”:ge”$aic’i submerged in the Water of
the Sarakey respcmdelat has been excavating
‘ ‘é;he& 3..};}f33Z1s’:*§:§if:l:: to the hand side thereby causixlg
4fi:s_.e ‘¢:0mm0n W333 :3epaI”a1;:i:ng the property Of the
pefifiezeer tiae Sankey Ta111t:tii:iQ13.£:1§._a.111;iV._V§§§*t::’§i: i*f3i%~§.}[*;~::%f1ci:::1ts 1 and 2
not to iniezferfi Eomession and
snjoymeni pmcmdjngfii this
C£arpc:rat13%;>n finovafing, the Cic-I’pora”rics11
had fenccfsi’ if order to protget the pmpexty.
‘i’h-zrtzfcn’-av, w”.4isV.kq¢§,d”‘:i;:1 fi1etvaf¢3resaid W’n’i: Pefifion by an Qxdar
‘§.amd’ fixevvfiiiésfion of Cicrrporafion intczfezing wifll
‘fi3:.f3 “;§::»!sfi::ssion ané enjoyment of the pefificnefs
Iiflt aziset. The said Writ Petition was disposad
‘-‘«.__ri)f the seconnd mspcmdemi: nfiiciais not to enter uyon
v.p%:fifi9nefs pmpertyr beysnd the fenced area czaf Sanka};
Fllrther, iii: bald if maiiy fhare is any dispute in regard to
, jibe extent or oihsnvism {ha parties are at Iiherty to Wqrrk 9111′:
their mmeiiy in accordance with law, Wham ahwfiy
pe€i”i::iQ3:1t::;r*’s §*ic:va11ce has been cansidered by this
csrder has been passed resexving the liheny to _& V’
wcark 911′: big remedy, the second Writ” filed f<§;1' ?1;§V'$é1mé.
§311I'§0S6 though dificmfifiy Werdjed is
Frozzr. the avermefits in tha gaeijficfi 'é"i1&–.:ér1iér fiifiééeéimgs VV
it is cigar there firadsts a di3§L1'£e,%i€é't:€;t;' {f:i::::v: pefiifianéf and the
Corporafion Ivsrgaxztiing thfiif It is in the
manna of a 'bc:1:;3:3§é3£}r_ ifi ié"_€2pei1 the pfififioner to
appmach 3 seelcjng appmpriaiz:
d€3C1£EI1’3fi(}I1S’–v “”v_iI1}”?_§111t;?’¥Zi()}J. The disputegi
{;_1’13stien ¥<;:f 'title '01" encroachment if any and
iI1tBIfEI'(iI}C!3VV"C.¢S111I;1{)i §';it3;'.§3;{);?.2!,£§j:iI11:(} in a Writ Petition as it is a
.._:::;;i:s{;é{§.«.¢}§;;1;'1ve$s*£:i;r1 axafi fact and mquims mlai. Under these
‘ CirCu13;1sf§311-<i:::s3§ '*~. as the petitioner has an alternate and
efiigéséjouvs this petiticsn is not maintaixlable, Hence,
V flint: }§€5fifi€ai%t.i;:-§"§i3miS$£3d resmvirlg the liberty ta) the petitioner
aitemate remedy.
V 1 ‘ 7:
_ gtsgr…
sa/-4
Judge