High Court Karnataka High Court

Tippu Sultan Edl. And Social vs The Additional Director on 30 June, 2009

Karnataka High Court
Tippu Sultan Edl. And Social vs The Additional Director on 30 June, 2009
Author: Mohan Shantanagoudar
irmwn mwulus kfiz" Wmfiwflflfiflfl WWW'! 3»,.%J',§M£i wr mnmmmm WEUW EJWMEE WW EQARNAVAKR NEG" COURT 9? KARNA?fi;Kfi. MEG" COURT $5 KARNKTAKA HEGH (

IN THE HIGH CCXERT G?' E<IflNATAKfi. A'? B§:§Grfi1..:GHE

'rm HQKELE .EsEfi.J!;38'I'IfiE xemn   "

WRYI' Pamxax rm, 3?mnp2m§;m§:3"na;  A '

DATES THEE TE-IE Sfiih EA'! 8? JUNE 

EQEFKEQE

EEflfifiEEH:

{E3

$1993 EBLT§H asa. §_Sa:§;=
¥E%FARE TRUST {R} Ufikyhfixkx'
wrsma  
3? zwa cHAzaxgg_ .
ZAHISULLA  _ 1

Atzsazsé Yams T '

V   §E;'?E'{'I{3?-t'ER

Sri 2? "é§._ V:réA;':a.-:2;?§V,"%s*;%j%_;1~:__ g.f&j?%E%i"%;':.} _' .»'=;f;.v;. , 2

ma: L 4ma:*i=--:§%s;%.;; é.:§a:?§=«:"::a
Q? ?@¥§ E¥$§E£§§"&§3 333353 3E¢§ETR3?

4; ' "E§v{E€3E§R., _
  ..... 

2 ~’§v}{$_’;=:xé”$:::z:;L mm MSQEEETZGK mszmm

– ” -§¥E’,?I£’§$R.»” Pa? FER.

:w£:;m;:=z§aaa§s gavgaagzgxéfr was? asaaaa.
* $§?H$§§?? $T§:3$.§’3§
.§«:’s%§a1~?.E
*3 %HE $§EC§$¥ h§§ fi§§U§3?§$K §$%E?E5
mwxcax, RS FER

Kkflfififfifié ER§§3?RE$L RRER

fififlfi? QRQER
E¥E’s’E1.a€%§’£~iE}§’%7 Efiéfifi E}’E’§:3G.E.§9
K?$fifiE §I?IS5fifi% %?€E§E,

Efi léf3 EHQ 5$fiR

2

REST §?.=3″{‘i-Zh§€.§. ?%.?;}Z SH??? 3131 LBEKG
1’€R?§?A’?}{i5%§€.§§s Rfiési}
3kP€£§fi.L*$R.E 3&3 S33.

. . ., RS§§’E’i’}}u’E*flf’?S “r..

{By 8:51:24. §’§E33*iA’§2% §.Efi§’f, 58$}

V-.-._………….

mzs £31? EE*I’E”§’E€.’.}?£ as §”Il:$’é3.._?.ENfi.EF. §;a*j:~»2:éL5_:3V
225 Mm 22′? me’ *§*§-{E §Q%é3’FE’}”‘§3TIi3§~E Gfif ‘?,:~:§;:?z; *9._1:§z.,.?é;.’:g’;£__hfr;’§VVV_ «
Ti} QUASH THEE Ifi?’i.E’f.-?3’§££% ?%£{}’E’I€CfES”1.E??;”i’§.2;.§§, ‘%’l7Ei’»E
MEN-£1 m=.1§.:2At29, arms AH};-Q2,€.m%–;ié.2,.:fT:%,” *n’::_–19:5″.

}sI’§?€–~G3, I33§§EB E’? ‘?”E’§E R1, 335153 E,_§sh§$G4.i3;Vi_;W .95:
CQNTRARY Til’? LEW’.

‘Em WRIT mmw«c;mm%i§-:§2s”mR FEELIEQMRY
Emma Tm nay’, mg :’:%c:eI:§?a:*L§t:;§;;ss:*%%*1%z;i~.*mLLz:WmG:-

9~:m%mLBe.%i%%
The the notricexs.

£xm%,é1’s¥~’5C}”1;,.iV5(3%~§ :é;i1:§{“£’§4§3 a°§:éd§16.2.2co9 by filing

.2}. the pet-itimaerg, it ia a ma»

an £213 ’12-

Wifififi mmzm KW K&@%fl%§§”&Kfi. W63» 03* KAKNATAKA Hififi {7.Z@UW’ OF MRNATAM WGH €08?!” 0?’ K&%NA’FAK& W334 CQHRT 3? KARNATAKA E-iifiéfi €

:;m:.»:;a:<:a§;:% and is having' zertain

mating sanity Emzz E/2

Kmaha Hasbiig Mysem

that fhé mspameflm am mm ta

V"

“M” ‘-Mum MW Mwswnmma ‘mwn-wvsma -ur nmmnmzm muam «Mums; wr mummaIm’ mm-I EOUKT OF KARNAIMCA HIGH COURT OF KARNATAKA MG!-E C

3

deamelish the wmziruerfians which are aiiready

emtsting,

3? Tim impxmag zmtims aamd;1a,2.2;[£§:3J§;%§e§~».§g:«
that the Siam mwmmn: hahgmaiet L
authority under tha gmviaiafig 55$ T

Eevebpment Act far the iii?’ L’

mfiastructura Ca:f:§.d.*3r’VAV..~.g;§:3;ajac:.t__ $151: an
mzzatructimn %ds naming
within the Siam um
petificmrfi mm the gzurfiw
sf’ ” flag gctiiieaar hm
mugs mci

marem, Qiiwrmmfims-G1, €33 mfi G3 are

% f,s VT$”I§ieé:*t:§” m13t a”””£m1a5r. The §eEi§.<:a§m* 3% am his

wide fi1'3.nex'e;:m-H fiai:m:i:£,3,Q9.

tiliis ma erdar 3% §m$&§ aims? ifi faimur 9f the

np:a£_,ifit3ffisr 61" agaimi. Em wtimionarg Eimmm, i';§i$ writ
E33 filad «mix thn pzmumptitm that the

"rwpondezits. may damafiah 'him mktim smzctmmt

\.;"'*

Wfimfi mflxm W?' wmmn"mKA I*iEf3!"l C§€.1_UR'Y GF Efikflfifiimxfifi HEGH CQURT 0? KARNATAKA HSGH C0931" OF KKRMATAKA H165-I CQEIRY OF KARNATMM. Hlfifi C

4

4. If the mtiijmrxer 11% got arty appmhemien
that his buildiw will be demniishad, it ifi apex’; fczgf mm

to aypmach the {Xvi} Cnmurt. Tm

cannut he crarxvzsrteé as writ S-§:§;¢$%€fi§
petitizzrmr hag already “fs.i8;r >
cbjcctiuraa, it is far mg, mmmgnt §fi:t§¢r§ité’

cczzsider the said H in’

accurdaxzce with
S. is madc:-

with an absewafican
that _ ‘ ‘ tn» mmsidfl the
fiatmnt $4 the peiitianw and

wfih law:

is appmach fin Czvfi’ ‘

be $9 mi

Sd/*2
Iudéfi

A:r;;;::.r’~3. “z . 99