High Court Karnataka High Court

The Bangalore Urban And Rural … vs State Of Karnataka Department on 17 June, 2009

Karnataka High Court
The Bangalore Urban And Rural … vs State Of Karnataka Department on 17 June, 2009
Author: Ram Mohan Reddy
 

 

3 NELAMANGALA TOWN MUNICIPAL c0UN_cii;" if    

NELAMANGALA 562 I63
BANGALORE RURAL DIS'I'RIC'I'M
REPFD BY ITS

CHIEF OFFICER

(BY SR1. R DEVADAS, AGA FdR1}_
(By Sn'.: S G PANDIT, ADV FOR R23 3 _ 1%
(BY SR1. R CHANDRANNA5-His S Mariggsn',-Aav FUR R3)

THIS wmr PE'i'I'I'IGN gs FILED UNDER -ARTIIKBLES 226
AND 227 0? THE coNs*:f1f;*:;T:op4,_o:?~1NmA" PRAYENG TO
QUASH THE Er;:)QRsE'.ME:1-firs' '=iSSUEIZ} BY THE 2ND
RESPONDENT mt '1§2_7.6.?OOi? "'v:D'E.,ANN£--x.F. TO THE WRIT

PE3TFI’I()N. ~ ” Q ” ‘

THiS__VPE’£7f1’1’G§?{,, :::<3MING..QN FOR PRL.I~IEAR£NC}
IN 'E' (}ROU'P;:_'I'HIS .DAY THE COURT MADE THE)
FGJLOW.ING':. %

% RD E R

_ the learned counsel for the

' 'c:Jt:3;:":'€;Vf'€?Vs-;fg€{§"f)9, the foilowing order was made :

V .7' Tixough, Mr. Pandit, lcaxncci cmmsei for
A. ,2;_he Vfiielamangala. Piaxzzning Authority -~ 213*'
* .._r€spm:1dez;1t submits that there is a iayout plan
sanctioned by the ers1:Wh,i1c ixlterim Manda}.

T Panchayath, which authority is since merged in
Respondent No.3, demarcating a certain area as
green area (park), nevertheless, at this stagcz, in

M

the absence of reievant material, it is_;'''iiottV'_~.. ;. i

possible to accept that the properties M
to the petitioner under the t\2vo—Gi;£"t-{)ee–i;1s,_jn it

the said park area.

Learned CO11I1SCIV>

suggests that a joint tiiie
parfies, of the aiiyjdoulitioiier
the identity of the t1_i«ei’v:iposse_ssion of
the petitionexfhto be” area or
outside, Vt1″:e’: gifted sites

feat in ittle petitioners would have
not “moors ‘ ~ .

‘eouosef for the Plannixzg
Authority ‘v–_'[11i(:-._3V”‘~i”V1’t3Sp0I1(§CI1t do not oppose

.. isuggeslitiotge A.

—12″” respondent authority is clear

iooation of the park while there is a
“-.__disVpute.:’oiver the iéemity of the sites gifted to the

petitioner. The suggestion of the ieazned

At ‘T eounsei for the petitioner appears to be

‘ifeasonabie and fair, so as to bring about a

resolutiori to the dispute. in that View of the
matter, since the parties are Detzresented by
learned counsei, they axe dzirecteci to _§oi1:1tiy hold

a spot inspection at the location whemljttzfi

petifioner has installed 3 borewell, on 12–06–
2809 at 3.00 9.111., identify the properties,

reference to the layout pian, supra, and _$}’ic’hA’ :_. A4

other records in the possession of 3″:1V’_o’V.

zespondent and the 2″” zesponde’11–t.to 3

report.”

2. in compliance with t;E’ie:v”or_c1er,A”per£ies’._r¢I§e1*.:..t1iat

they were present for,.joi:1t V. oi1–v.3…2,.E§.2009,
whence, it was noticed , instalied by

the petitioner wee ..deH1afeated as park

in the 1a§;o:.1.t _ etfiTC}Qset1 to the report dated

15.6.2009 “<f1e<,:i respondent. The report is

_ accepted as thefe..ie_no?; opposition.

' «.3, counsel for the petifioner submits that

tio dispute that the boreweil is installed

the per}: area, nevertheless, boundaries mentioned in

deeds in respect of the immovable property, éo

taliy with the boundaries of the park area :0

uifcoxxtexzd that the petition be directed to be considered as

an application for an alternate site to the SR1

respondent and to pass necessary orders thereon within

a time finame.

4. In the light of the submission of ”

counsel for the petitioner, as recorded t1f1e:.A_d;er_eer’ d

dated 6.6.2009, coupled

report, clearly indicating that the .pe’titioner ..

borewell in the area demarcated as” — the
assumption that the g-idfteri ]’to_’w_eIe in fact not

located is for the petitioner to ca}!

upon the 3-‘? identify the location of the

Vproper1,y____dsubject matter of the gift and

,iEie_I;tified as falling Within the park area.

Therefore Vfpvetifioner cannot claim that the gifted

‘ ‘.immotreo’ie property is located in the area demarcated

5. If for any reason the 31′” resporxdent is usable to

idenfify the location of the gifted property, in the

M

petitio:r1er’s claim for the aliotment of alteiiiafié’ .
and pass orders as expeditiously aJ.§»Vpossi_b£é’.~* – : ‘

csg