High Court Karnataka High Court

Sri M N Manohar vs State Of Karnataka on 24 November, 2009

Karnataka High Court
Sri M N Manohar vs State Of Karnataka on 24 November, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24?" DAY OF NOVEMBER 2009

PRESENT

THE HON'BLE MR. 13.3). DINAKARAN, CHIEF'  A-

THE I-ION'BLE MR. JUSTICE  

WRIT PETITION No.1€i_7*.4p of-2606   
Between L» b T I

Sri.M.N.Manohar,

Aged about 51 Years, _  .
Son 0fBole Narayanappa...  _  '
Muthur village,  _  V " _   
A11r1L1gar'1de1nh%1IIi.    4'   

Bangaiore      ...PI3"I'I'i"IONE',R

(By  G Pa    
AND: A ' 1'  J

1.  State 0f'I§a1'nataE~;a
 '~R;fs:.vea,_ue / M£1'z2:--raVhi Department.
 M'.s,Bu;.=.;_ding,

V  _[}:i.€Arf1bedkar Veedhi,

_ elfiarigaiofe.-='f£.
 {Repiéjseidted by its Secretary]

 2 2111.3 VPar1(:hayaL

x T Efimigalore Rural District.
'  Kerrlpegowda Road,
_fBar1galore«9.
[By its Chief Executive Officter]

23



3. T L1! uk Pallehayat,
Hoskole 'E'a1L1}s:,
Hoskote,
{By its Exeeut.ive Offieex")

4. GI'2';1I11 P21m*.i'1z;-1.ya.1,.

An 1'1 L1g()1'1d.';11'1E1hE,1Hi .

E-*}0s.k01'e "a1L1k,_

E3a1ng21}t)1'e Rum} E)isI,riCt,

{By its Seereteary) 

5. Syed Nissar.

Major.

Son 01' Mastan Sab.

Muthkur V1.11e1gge.. *
AnnL1g0ndanaha1li__Hobli,   '
Hoskote Teliuk. V   '  _' V 
Bangalore Rurai D'is£ri.r:£;.L  j  AA ';.--RI?.SPONDENTS

[By M/ S.Vishwanziih,_';!\SsQ:jia!:'es -f0rIP.es;3011de11'L.No.2
Sh1'i.MahesI'1.R..;Uppi1'1",'-- 1'-»\,,CI-\"€').':é',.E3.'1.E~? .f:01' Re"sp0nCEem..N0.4
Shri.T_\/V._5I_"aj p'er;;1'; L-'4.:C:l_\ic)e.:51f'e fox" "f%?§:_s1)Qi1de11t.. N 0 . 5 .
Shri.K(j11y. Acidi1..i()1'12iViV 'GQVei':'1Inen1WP1ea1(1er for
R€SpO1i:'§1C11jf..'NO;ViV;j'r._» ' » *  --

Resp0nde1'11..N0.3  

»7;,"I"11_i;s Writ" "Ie='€7f.iL_i__(._)«n  filed under Ar1"ic1es 226 and 227

V  '0fV  the'-.'"C(5i1§1itu[io.:1 of India, praying to direct the
 'R_eS';3VQ1'i<ZV1_VE5i3,t'.'3:V {'0 4 to evict the Respor1dent'.5 from the
 --.ene;1'oa::.he.d"  of the temple property khata No.33,

Si1vu2}I.€dV'(3:'L.'.. ';'I{1'thkLir Village. A1'1nL1g0I1dan3.ha1li Hobli.
}i0ss.L<()te ,~Ta_Ir;v,-K n1ee:1sL11'1'ng z-1b(.)1,:E 3 gu1"1'{'..as and Lltihse the
same rm'~pub12c purp0se..

" 4_ This writ petiiion c()n11'1'1g up for hearing on This day,

 _"ANA1sf:) BYRAIREDDY J., delivered the fb1.Iewing:w

@



JUDGMENT

The pet.itioi1e1′ is bC§’c)rt? this (‘.OLIi”1. I.’)t.11’p()1″1.€:d§y>’.iV1’1

public int.ei'<3st.

2. The petitioner an E1CEVOt’3_at.€:-by:v})t’f}R!$f§i-()1;1’~€L}}C’1~.,E1.3

resident, of Muthkur Vil.1age..5 Etosat{“o.t_e:° Te1i’L1.EV;A’

District.

3. it is his o0ntéi’_1’t.ioii_that Viin?aV’p_ifoperty bearing
Khata No.33 of saidvii1agt:._’titi’QrVe ~;–1i”£ ancient temple.

j1;i1’i:Sdi(1t.io11 of the muzarai

The property it-.1.i1′;id€;*.:’._:

ciepa1’t1*:1e11–_t.’ VIXC-c’oi’oi11g»to—.__thé petit:ior1ei’. tihe ternple has
existed fTt?1Ii”tiIii’€ “‘i1i’1:J.1é’n1t)i’i211. The a_djoii1ing property

K1’1e1tia”E\lo;3V2 is” said to tneioiiged to one Syed Nissan

“thfiu ‘iViff.i”1i’€Szf)QI1d€11fl who is said to have ;31.11’c:hasec1 the

u”p_1″o’pe:rtL’y _t:hEa’v§;’éa1′ 1984. Though the Vendor of responclexrit

no heid’ Lit.«1’e only to the ex’E:e1″1t. of 28 yards X E5 yards. what

3 If-3()1C1 “to resporideiii. no.5 is 105 x 45 ikécrt. By vizitue of the

3 ‘A$ai:§..s21Ie deed, the said i’es1’)(:)Ii<icti11 no.5 has laid a claim: to 2:1

it .._;foi't:'ion of stirvey No.33 belonging to Eshwara [.f3I'I1p1€. This

3

act. of 6.1’1e.1’0achn’1€1}i. was i31′()L1g}’11 to the noiice of the
j:1risd1’cii0n2.1.!. ‘1’ahs1′.§c.!.a1′. bui 1’10 a.c:1.i01’1 was taken. A pei.iE.i01’1
was fi.l.(-rd bei’o1″e the Zilla E”a1i1c.’h2.1.yat’ in The year 1992 1’01”

evi(ti’.i0n of E1110 1*csp01′”:deni.. whkih W’E-‘ti-:1 1’efe1’1″ed to a St.ai”1_di1i1g

Committee. which held an enquiry on 3.1.1992 a1.11CE }:3–¢;:_S«s{§d’
an 011191′ of (i’V’i(‘,.[.iOI1. Thai deciision h()\vc*vf;-“I1–~ \V;1VV5:i”-,
implememed. ‘E”°h0ugh 21 w1″i1.1ier1 1’§:p:’«:se111._é1ti0Vii’AW.231,5§”1’1’iadc-_ V

by the pet.iii’~.]'() the: “17f;’.,S%pOF1::d€I11.S 10
Nike? zlciion in a(éc01*da11<'re.\afi1.h?121v:.{ '2}g'£'{i.iL1':+;f:"rc§sp01'1de1'1t no.5

4. F{es])(3i1de.1;:ii. 7’1′}€.)_.v5»i.’.’..~v’1″J() has been :1-seivcrci and

1’epres<_-siiteci by Camxi-se}.'.~._EMS T101 C1'1()E5G11 110 file any staierne11i'

:

‘V V’ «.43? O3i3.jO€'(Tf§,;Q~’f1Ei’: ” ‘ ….. .. v

VEi’.é*:’;1cV(;:.VV’t:}1e pe1’i1:i0n is a11c)wCd. Res;’)01:1d€nt.s .1 1.0 4

– are 4c”i1’1’€”f’1.c~3ti 4′ to take action 21g21i1’1si’. 1’esp01’1cie1’1i. no.5 in
ii ‘–.§1(‘:()~L}1fd2’1I’lE?t? with law in respcmi. 0fa1’1y ;.30r1I.i0r1 of the p1*0pc1’t._\;-‘

_ whi{:IiAi3e}():1gs E10 the t.eI:’1p1e arid the same shall be (‘.0:{11p}i€d

‘:3

with within 21 period of six I11<)a'.1i.§3s f1'<)1'1'1 the dzlte of receipt of

3 Copy of t}'1:i$ cwdez'.

lndex:Yes/N0. __ ”

Web Host: Yes/NQV ;:_
rw ‘ ”