1
1 VN-'.P.33(}4:iw48f()')
IN THE FHGH COURT OF KABNATAKA, BANGALORE
DATED THIS THE 15?" DAY OF NOVEMBER 2009
BEFORE
THE HON'BLE MRJUSTECE H.N.NAGAMOHA.é*é--»!:5_j1"§SV"-11: ._
WRJT PETITION NO:33o44~A8/zébogfiLTB;5;E§j'._' " 'V, E Oi'
BETWEEN:
SRJRSUBRAMANYA
S/O LATE RAMAKRISHNAIAHM " - '
AGED 52 YEARS, _ O
BEHJND SRi CHENNAKESI1AVARASV§.fAf\.43~'. TEMPLE
BELUR TOWN, H.ASSAN~Di.ST- ' W
SR:.Em;AAEAL'L,a'kAE;;J~LJN*O O
S/O [;ATE RA'?JEAKR"I.SH~NA~:AH. ;
AOED~.40'--YEARs,.j-»._ _ _
BEHJND SPACHANNKESH/WARASWAMY TEMPLE,
BELUR TO.wN HASSANDTST.
sRi%f_AET'.R.AJAsETEa<HAR .
srO"LATE PAMAKRISHNAIAH
. 'AGED_v4?.'{EARS,
_ "BE'f--':i.NE._SR§" OHANNT<EsHAvARAswAAAY TEMPLE,
" _BE_LUFi'"F'QWN;',"HASSAN DiST.
sNzT.O.EEETN'A
W/O T.AT§_E RAJASHEKHAR
.AGED'4D YEARS,
O VBVE'%-HND SR! CHANNKESHAVARASWAMY TEMPLE,
--..E3*ELE.ER TOWN, HASSAN DIST.
a"'»M
(By Sri.N R NAII4" ,5)
2 \'v'.§'.33{H4--iS/{)9
SRI.B.R.SUBHASH
SIO LATE DRRAMACHANDFRA
AGED 40 YEARS,
BEHIND SR: CHANNKESHAVARASWAMY TEMPLE" I ;...: Cf' .»_. A
BELUR TOWN, HASSAN DIST. "
STATE OF KARNATAKA
BY ITS SECRETARY «
REVENUE DEPARTMENT _
M.S.BUIL.DINOS
BANGALORE
THE DEPUTY':CCiMM:S:SION'ER_éé§ CR'A.'IRIvfAN
FOR DISTRfCT..TO'U'BISM}-DE'\!E'LO'i?JVIE'NT
COMMITTEE, 'i.'..-_!/{S SAN DIS1', RASSAN
THE A.SS':S'TAN'T'OOMMISTS'IO_N ER
SAKALESRPU RA SUB D':---\/_iS«fO%\i,
SAKALESHP"U.RA'
TA.l§}ISJL'DARg S'"E-LUR HASSAN DIST.
A TIELCIJNICVAL DFRECTOR
_ "'DEPART_r\/i»E'N,_T 'OI: LAND SURVEY
" ._AN__D. SET"ILE£\¥/f'ENT, BELUR TQ_,
THE ASSISTANT DIRECTOR
TOURISM DEPARTMENT
_RASSA.N DIST.
" IT-IAECHIEP OFFECER
'TOWN MUNICIPAL COUNCIL
.. _ BELUR, HASSAN DIST.
4
'M'
3 \V'.?'__'C{)~H--4?_Ar~'
R/A MARLE HOSAKOTE VILLAGE, ' '
AMBLE HOBLI, ' _
CHIGKMAGALUR TQ, '
CHICKMAGALUR DFST.
" je ,.;-RESRONDENTS
(By srI.R.DEvDASS, AGA FOR RI 'TO;Re"&
R8 & R9) _ 'V
THESE wRITi.PETITIONS'-ARE"FILED LINDER ARTFCLES
225 & 227.TI»IE C@NS"T.I.T'UTION'vOF INDIA PRAYING TO
QUASH AND SET_--AS_1DGEV'THE,NQTlCE DT. 3.11.2009 ISSUED BY
THE R4 \/IDE A'NX~.'\/1 AND 'I=AsI4RETGH'ER PROCEEDINGS INITIATED
AGAINST THESE"F?ET%TfO--NER8____
THESE WRTT._RETi.TlO'I\iSzOOMlNG ON FOR ORDERS THIS
DAV, THRCOURT MAeE_T_RE FOLLOWFNG;
ORDER
Ski”:-R.D«e\io’a’ss., AGA és directed to take notice for Respondent
it it to 6 and-‘Respondent Nos.8 & 9.
H in these writ petitions, the petitioners have prayed for a
‘ virrit iriuthe rzatuzre of certiorari to quash the notice dated 03.31.2009
4 \¥\l}I,§1%{);$4i%!5f(){}
Annexure «M ‘M’ issued by the office of 4″‘ Respondent,/Tahsiidar
directing the petitioners to be present for conducting H
properties beionging to Beiur Sri.Chennakeshavaswamy.’:fTempie’in= —
Sy.No.216/1, 2, 3, 4 and 5 and gramathanaSy’.f’J–o:59–‘t2A_tV2:Biiv
3. No prejudice wiii ee”ieeu.e_ed to the .Vp’e:itre.ee~r’ew by
issuing the impugned notice. find no__§uis’ivi.fi_a’b.§_e ground. to jriterfere
with the impugned notice.
4. Accord i.n.g:i.y,’:- their: writ’ _:’..pet«i.tion’$~. uaregf’ hereby rejected
without referenceyto .1eQ’LfiV_ V
5. permitted to file memo of
appearance for to 5 and Respondent Nos.8 & 9
within irveeks rre’mv1re-;s_ey._
set/–
JUDGE
dhf’ ”