IN '1'HEHl-IIGH coum' or KARNATAKA AT BANGAL§R'fl§4 '~ DATED THIS THE 25'"! DAY 09 MARCIjI'_2'0.C;J8 " " ' PRESENTH" THE HOWBLE MHCYRIAC JOSEQ-__I, '€}I;iIEF.JfiS'I'lCE-: VA» ' THE I-!ON'BLE MR.:qUS'F§flE"-'V.R.*V1..'MAtIMATi% mgr!' gmmon No§g«_aL,_z' 'A : ;%g::§ - gm BETWEEN: SriPuttamatlegowc1a ':::,; Slo Late Channe Aged about"-65--ycam,* .f~ % '- R/a Channapamakluk, _ " Ramanagasa District.' - ' PETFPIONER Adv.) RN93 " L 1. -- Govérnmcnt of Karnataka, ' u.Revcn11::- Ecpartment, . Sbudha, ' Ifiapgéghrc - 560 001. '. Depu1y.Commisaioner,. " "vR - District, 3. The Assistant Commissioner, R Sub--Division, Ramanagaram. 4. The Tahasildar, Channapatna Town. . 'REISPQNDENTS;-._.& :;_ A (By Sri B. Smeenivasa Gawda, V This Writ Petition oomjttg upt-foe. day, the Court delivered-the following)» % " CYEIAC J0§_ElPl-l<.(}§tll7.;_j%I['=VN'K--' ~ tell' i; V In the dispute is whether a mad should 1i$¢~..§onsVt:-uctli _ Sulvey 110.126 of HanJ.yur' Nio."i'?4_..of the same village. According to the 13etii:iofier.L order of the 2'14 respondent --- Deputy
Survey No.126 of Haniyur village was
mservedo .4i”for”‘eoris’trucfion of the road. It is alleged that now steps
4 tal-ten to construct the mad through Survey No.17-4. To
the allegation, the petitioners have produced
Mahazar. Annexure-S Mahazar shows that the
villagers wanted Annexure-J to be cancelled/Ian if the _ is
constructed through Survey No.126, it would be
the public. However the petitioner s_uya»_that_.’t”he
the mad to be constructed only ii
disputes cannot be resolved undef’ >
the Constitution of India. ‘_ is__not’ of the
Court under Article-226 t§ it decide the
alignment of the lf th.e:i’ objection to the
construction of Iiio-.-1:’A74 of Haniyur village,
it is for him tg authorities in the
ouch right, the writ petition is
iiiii 55/.
Chief Justice
Sd/-jg
Jud9’3