Karnataka High Court
Sri Govindachary vs State Of Karnataka on 5 June, 2025
Author: R Devdas
Bench: R Devdas
-1-
R
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 5TH DAY OF JUNE, 2025
BEFORE
THE HON'BLE MR.JUSTICE R.DEVDAS
WRIT PETITION NO.23086 OF 2022 (LB-BMP)
C/W
WRIT PETITION NOS.16675/2018, 10970/2020, 12204/2020,
12271/2020, 12372/2020, 12373/2020, 12722/2020,
12740/2020, 12823/2020, 12882/2020, 12948/2020,
12956/2020, 13252/2020, 13600/2020, 13610/2020,
13641/2020, 13748/2020, 13869/2020, 13910/2020,
14010/2020, 14011/2020, 14020/2020, 14148/2020,
14163/2020, 14277/2020, 14439/2020, 14549/2020,
14552/2020, 14739/2020, 14743/2020, 14748/2020,
14760/2020, 14770/2020, 14775/2020, 14785/2020,
14840/2020, 14879/2020, 14881/2020, 14983/2020,
14988/2020, 14989/2020, 14995/2020, 14998/2020,
15170/2020, 15198/2020, 15307/2020, 15320/2020,
15342/2020, 15431/2020, 15435/2020, 168/2021,
1012/2021, 1327/2021, 1602/2021, 1699/2021,
2275/2021, 2289/2021, 2337/2021, 2522/2021,
2813/2021, 2896/2021, 3701/2021, 3872/2021,
4209/2021, 4223/2021, 4538/2021, 4880/2021,
5232/2021, 5252/2021, 5430/2021, 5896/2021,
6073/2021, 6454/2021, 6699/2021, 7168/2021,
7179/2021, 7195/2021, 7207/2021, 7610/2021,
8014/2021, 8020/2021, 8042/2021, 8071/2021,
8087/2021, 8148/2021, 8224/2021, 8243/2021,
8292/2021, 8311/2021, 8354/2021, 8372/2021,
8379/2021, 8421/2021, 8546/2021, 8573/2021,
8763/2021, 8796/2021, 8907/2021, 8925/2021,
8935/2021, 8951/2021, 9264/2021, 9414/2021,
9419/2021, 9439/2021, 9466/2021, 9536/2021,
9561/2021, 9570/2021, 9667/2021, 9765/2021,
9773/2021, 9813/2021, 9858/2021, 9923/2021,
10071/2021, 10113/2021, 10268/2021, 10601/2021
10647/2021, 10681/2021, 10712/2021, 10715/2021,
10727/2021, 10732/2021, 10848/2021, 10861/2021,
11024/2021, 11056/2021, 11276/2021, 11280/2021,
-2-
11289/2021, 11313/2021, 11343/2021, 11782/2021,
11823/2021, 11897/2021, 11916/2021, 11928/2021,
11945/2021, 12082/2021, 12376/2021, 12453/2021,
12654/2021, 12657/2021, 13355/2021, 13366/2021,
13768/2021, 13787/2021, 13928/2021, 13966/2021,
14183/2021, 14197/2021, 14426/2021, 14545/2021,
15029/2021, 15118/2021, 15224/2021, 15485/2021,
15619/2021, 16044/2021, 16599/2021, 16739/2021,
16902/2021, 16941/2021, 17137/2021, 17160/2021,
18721/2021, 23066/2021, 654/2022, 1057/2022,
4344/2022, 5844/2022, 6133/2022, 7372/2022,
7423/2022, 7424/2022, 7575/2022, 8096/2022,
8754/2022, 8957/2022, 8961/2022, 8979/2022,
9001/2022, 9175/2022, 10069/2022, 10144/2022,
10313/2022, 10422/2022, 10475/2022, 10494/2022,
10675/2022, 10928/2022, 10992/2022, 11020/2022,
11217/2022, 11379/2022, 11533/2022, 11636/2022,
11731/2022, 11831/2022, 11835/2022, 12367/2022,
13089/2022, 13199/2022, 13228/2022, 14249/2022,
14422/2022, 14450/2022, 14456/2022, 14542/2022,
15765/2022, 15891/2022, 16095/2022, 16665/2022,
16973/2022, 17386/2022, 17600/2022, 18342/2022,
18680/2022, 18849/2022, 19006/2022, 19770/2022,
20826/2022, 20842/2022, 20898/2022, 21157/2022,
21589/2022, 22660/2022, 23124/2022, 23784/2022,
24303/2022, 24433/2022, 24447/2022, 25035/2022,
25143/2022, 25850/2022, 26070/2022, 26155/2022,
638/2023, 882/2023, 1010/2023, 1383/2023,
1467/2023, 1621/2023, 2058/2023, 4348/2023,
4430/2023, 4561/2023, 4764/2023, 4848/2023,
4849/2023, 4909/2023, 4986/2023, 5309/2023,
5368/2023, 5795/2023, 5801/2023, 5953/2023,
6184/2023, 6226/2023, 6328/2023, 6410/2023,
6416/2023, 6832/2023, 6958/2023, 7048/2023,
7163/2023, 7198/2023, 7205/2023, 7273/2023,
7638/2023, 7810/2023, 7813/2023, 7835/2023,
7858/2023, 7936/2023, 7941/2023, 7945/2023,
7960/2023, 8188/2023, 8194/2023, 8430/2023,
8659/2023, 8741/2023, 8748/2023, 9066/2023,
9792/2023, 9822/2023, 9891/2023, 10421/2023,
10458/2023, 10591/2023, 10601/2023, 10882/2023,
11098/2023, 11327/2023, 11352/2023, 11382/2023,
11815/2023, 12569/2023, 12641/2023, 12968/2023,
15121/2023, 15602/2023, 15963/2023, 16222/2023,
-3-
16232/2023, 17436/2023, 17798/2023, 17830/2023,
17886/2023, 17888/2023, 19810/2023, 19827/2023,
20459/2023, 21353/2023, 21418/2023, 21429/2023,
21437/2023, 21443/2023, 21478/2023, 22124/2023,
22180/2023, 22264/2023, 22305/2023, 22441/2023,
22627/2023, 22628/2023, 22703/2023, 22710/2023,
22722/2023, 22843/2023, 23414/2023, 23644/2023,
23926/2023, 23983/2023, 23986/2023, 24044/2023,
24341/2023, 24434/2023, 24474/2023, 24564/2023,
24606/2023, 24658/2023, 24669/2023, 24728/2023,
24801/2023, 24840/2023, 24859/2023, 25216/2023,
25549/2023, 25581/2023, 25782/2023, 25844/2023,
25873/2023, 25888/2023, 26015/2023, 26081/2023,
26306/2023, 26327/2023, 26330/2023, 26332/2023,
26437/2023, 26480/2023, 26499/2023, 26548/2023,
26868/2023, 26879/2023, 27025/2023, 27198/2023,
27349/2023, 27354/2023, 27381/2023, 27468/2023,
27511/2023, 27549/2023, 27690/2023, 27726/2023,
27732/2023, 27837/2023, 27881/2023, 27928/2023,
28370/2023, 28388/2023, 28395/2023, 28495/2023,
28547/2023, 28652/2023, 28785/2023, 28913/2023,
29149/2023, 258/2024, 681/2024, 796/2024,
859/2024, 1006/2024, 1239/2024, 1276/2024,
1442/2024, 1470/2024, 1587/2024, 1656/2024,
1715/2024, 1787/2024, 1825/2024, 1961/2024,
2153/2024, 2445/2024, 2510/2024, 2603/2024,
2702/2024, 2718/2024, 2755/2024, 2799/2024,
2890/2024, 2942/2024, 3089/2024, 3103/2024,
3184/2024, 3341/2024, 3463/2024, 3525/2024,
3543/2024, 3556/2024, 3715/2024, 3733/2024,
4186/2024, 4719/2024, 4845/2024, 5004/2024,
5033/2024, 5168/2024, 5191/2024, 5246/2024,
5322/2024, 5672/2024, 5905/2024, 6206/2024,
6268/2024, 6520/2024, 6535/2024, 6679/2024,
6841/2024, 6860/2024, 7022/2024, 7124/2024,
7233/2024, 7300/2024, 7316/2024, 7318/2024,
7339/2024, 7380/2024, 7493/2024, 7555/2024,
7618/2024, 7877/2024, 7949/2024, 8044/2024,
8058/2024, 8301/2024, 8349/2024, 8478/2024,
8516/2024, 8919/2024, 8929/2024, 8964/2024,
9002/2024, 9014/2024, 9049/2024, 9059/2024,
9682/2024, 9724/2024, 9762/2024, 9981/2024,
10031/2024, 10248/2024, 10249/2024, 10347/2024,
10834/2024, 10969/2024, 11016/2024, 11056/2024,
-4-
11089/2024, 11106/2024, 11338/2024, 11393/2024,
11408/2024, 11555/2024, 11588/2024, 11671/2024,
11761/2024, 11826/2024, 11832/2024, 11891/2024,
12036/2024, 12214/2024, 12349/2024, 13040/2024,
18146/2024, 18162/2024, 18843/2024 (LB-BMP)
IN WP 23086/2022
BETWEEN
M/S SAPTHAGIRI SHELTERS
A PARTNERSHIP FIRM HAVING ITS OFFICE
AT SITE NO.36, 1ST CROSS,
KODIGEHALLI MAIN ROAD
AYYAPPA NAGAR K R PURAM,
BANGALORE - 560036
REP BY ITS PARTNER
MR. M SUBRAMANAYAM NAIDU
AGED 40 YEARS
S/O SRI RAMACHANDRA NAIDU
...PETITIONER
(BY SRI. SUDHAKAR G V & SRI. LOKESH L.N., ADVOCATES)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BRUHAT BENGALURU MAHANAGARA PALIKE
-5-
BANGALORE RHB COLONY,
WHITEFIELD MAIN ROAD
BANGALORE - 560048
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW(AMENDMENT)ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON
13.01.2022(ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IS SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP 16675/2018
BETWEEN
1. M/S DECCAN STRUCTURAL SYSTEMS PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956
HAVING ITS REGISTRERED OFFICE AT:
79, BEHIND 49TH MAIN ROAD,
2ND STAGE, YESHWANTHPUR
INDUSTRIAL AREA, PHASE 2, YESHWANTHPURA,
BENGALURU - 560022.
REPRESENTED BY ITS MANAGING DIRECTOR
MR. ADRIAN DSOUZA
AGED ABOUT 58 YEARS.
2. M/S. DECCAN CREATIONS PVT. LTD.
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956
SOLE PROPRIETOR
M/S. DECCAN LEATHER FASHION
A PROPRIETARY CONCERN
HAVING ITS OFFICE AT NO.306B, 5TH MAIN,
PEENYA 4TH PHASE, PEENYA INDUSTRIAL AREA
BENGALURU - 560058.
-6-
REP. BY ITS MANAGING DIRECTOR
MR. ADRIAN DSOUZA
AGED ABOUT 58 YEARS.
...PETITIONERS
(BY SRI. ZULFIKIR KUMAR SHAFI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA,
BENGALORE - 560001.
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560002.
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHATH BENGALURU MAHANAGARA PALIKE,
BBMP ANNEX BUILDING,
N.R.SQUARE, BENGALURU - 560002.
.......RESPONDENTS
BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.L.SANJEEV., ADVOCATE
FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO SET ASIDE THE DEMAND
NOTICE DTD 20.03.2018 VIDE ANNX-A ISSUED BY R-3, RAISED
AS A PREREQUISITE CONDITION FOR ISSUANCE OF PLAN AND
LICENSE IN RESPECT OF THE PROPOSED CONSTRUCTION OF
COMMERCIAL BUILDING IN KHATA NO.2-172-7, PID NO.2-172-7,
TUMKUR ROAD, JALAHALLI, RAJARAJESHWARINAGAR ZONE,
WARD NO.38, BENGALURU AND ETC.
IN WP 10970/2020
BETWEEN
1. M/S PARAKITE BUILDERS PVT LTD
A PRIVATE LIMITED COMPANY
-7-
HAVING ITS REGISTERED OFFICE AT
M/S GPR TOWERS NO 6
PARK ROAD TASKER TOWN
BANGALORE - 560051
REP BY ITS DIRECTOR AND
AUTHORIZED SIGNATORY
SRI AVINASH AGARWALL
2. SRI M NARAYANA
S/O LATE MUNI VENKATAPPA
AGE 81 YEARS
3. SRI M SUBBANNA
S/O LATE MUNI VENKATAPPA
AGE 79 YEARS
PETITIONER NOS. 2 & 3 ARE
R/A GRAPE GARDEN
OPP CHANDRAMMA CHOULTRY
SEVANAGAR, BENGALURU - 560033
REPRESENTED BY THEIR POWER
OF ATTORNEY HOLDER PETITIONER NO 1
REP BY ITS AUTHORIZED SIGNATORY
MR AVINASH AGARWALL
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION , VIDHANA SOUDHA
BENGALURU - 560001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
REP BY UNDER SECRETARY
VIKASA SOUDHA, BENGALURU - 560001
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY THE COMMISSIONER
N R SQUARE, BENGALURU - 560002
4. JOINT DIRECTOR (BUILDING LICENSE CELL NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
-8-
N R SQUARE, BENGALURU - 560002
..........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.S. MALLIKARJUNA REDDY.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING AMENDMENT ACT,
1998) AS CONTAINED IN ANNX-C INSOFAR AS SECTION 18-A (I)
AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 12204/2020
BETWEEN
M/S KARLE ELECTRONICS AND
DEVELOPMENT PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
AT NO 101, EDEN PARK, NO.20,
VITTAL MALLAIAH ROAD
BANGALORE-560001
REPRESENTED BY ITS GPA
M/S SKYLINE CONSTRUCTION AND
HOUSING PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
AT NO.11, HAYES ROAD, BANGALORE-560025
REPRESENTED BY ITS MANAGIND DIRECTOR
MR. AVINASH PRABHU
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
-9-
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI
BANGALORE-56001
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-56002
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
BUILDING LICENSE CELL (NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-56002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 29.08.2020 AT ANNEXURE-P ISSUED BY THE R-3
ONLY IN SO FAR AS THE DEMAND OF RS.18,09,568/- TOWARDS
WATER SUPPLY SCHEME (BWSSB) RS.18,09,568/- TOWARDS
IMPROVEMENT OF RING ROAD (BDA), RS.9,04,784/- TOWARDS
SLUMS (KSCB), RS.45,23,921/- TOWARDS MASS RAPID
TRANSPORT SYSTEM (BDA) AND ETC.
IN WP 12271/2020
BETWEEN
1. S VENUGOPAL REDDY
AGED ABOUT 68 YEARS
S/O. LATE. K H SHAMANNA REDDY,
2. V. RAVI KUMAR
AGED ABOUT 40 YEARS
S/O. S. VENUGOPAL REDDY,
BOTH ARE R/AT NO. 17,
17TH-E-MAIN ROAD, 7TH CROSS, ]
6TH BLOCK, KORAMANGALA LAYOUT,
-10-
BANGALORE 560095.
REPRESENTED BY THIS GPA HOLDER,
M/S. SJR PRIME CORPORATION LIMITED,
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF COMPANIES ACT
HAVING ITS REGISTERED OFFICE
AT NO. 1, SJR PRIMUS, 7TH FLOOR,
KORAMANGALA INDUSTRIAL LAYOUT,
7TH BLOCK, KORAMANGALA,
BANGALORE 560095,
REP BY ITS ADDITIONAL DIRECTOR.
SHRI. R TEJUS REDDY
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE 560001,
2. THE BRUHAT BANGALORE MAHANAGARA PALIKE
NR SQUARE, BANGALORE 560002.
REP BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
BUILDING LICENSE CELL (SOUTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
NR SQUARE, BANGALORE 560002
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE DATED 09.09.2020 AT ANNEXURE-
M ISSUED BY THE R-3 ONLY IN SO FAR AS THE DEMAND OF
-11-
RS.65,65,933/- TOWARDS WATER SUPPLY SCHEME (BWSSB),
RS.65,65,933/- TOWARDS IMPROVEMENT OF RING ROAD (BDA),
RS.32,82,967/- TOWARDS SLUMS (KSCB), RS.1,64,14,833/-
TOWARDS MASS RAPID TRANSPORT SYSTEM (BDA) AND ETC.
IN WP 12372/2020
BETWEEN
1. MR. VIJAY KUMAR N SHAH
S/O LATE NAVNITIAL R SHAH
AGED ABOUT 60 YEARS
2. MR. JINESH V SHAH
S/O MR. VIJAY N SHAH
AGED ABOUT 31 YEARS
3. MR. JAYNIL V SHAH
S/O MR. VIJAY N SHAH
AGED ABOUT 28 YEARS
ALL ARE HAVING OFFICE AT
JAY RANGA, 1ST FLOOR, NO.19/3,
RAILWAY PARALLEL ROAD,
KUMARA PARK(W), BENGALURU-560020.
...PETITIONERS
(BY SRI. VENKATESH R BHAGAT., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
KARNATAKA URBAN DEVELOPMENT DEPARTMENT
THE KARNATAKA GOVERNMENT SECRETARIATE
VIKASA SOUDHA, BENGALURU-560001
REP BY ITS PRINCIPAL SECRETARY
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
NARASIMHARAJA CHOWKA
BENGALURU-560002.
3. THE ASST. DIRECTOR TOWN PLANNING (ADTP)
BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
BENGALURU-560002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-12-
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH CALL FOR THE
RECORDS PERTAINING TO NOTIFICATION DATED 25.02.2020,
PASSED BY THE R-1 AT ANNEXURE-A AND CIRCULAR DATED
14.08.2020 PASSED BY THE R-2 COMMISSIONER, BBMP,
BENGALURU AT ANNEXURE-B AND THE DEMAND NOTICE DATED
21.09.2020 PASSED BY THE R-3 / THE ASST. DIRECTOR TOWN
PLANNING (ADTP), BRUHAT BENGALURU MAHANAGARA PALIKE
(BBMP), BENGALURU-560002 AT ANNEXURE-C AND ETC.
IN WP 12373/2020
BETWEEN
1. H M ASHOK MURTHY
S/O LATE M MUNIYAPPA
AGED ABOUT 50 YEARS,
R/AT NO.73/3, KODIGEHALLI ROAD
HOODI VILLAGE, K R PURA HOBLI,
BANGALORE-560048
2. SRI V PRASAD
S/O LATE BYRAKURU VENKATARAMANAPPA
AGED ABOUT 67 YEARS,
R/AT FLAT NO.K3, WING-3
SHAKTHI HIGHLANDS
KODIGEHALLI MAIN ROAD
K R PURAM, BANGALORE-560036
3. SMT KAIYAMMA
W/O LATE DODDA NARASIMHAIAH
AGED ABOUT 77 YEARS,
R/AT NO.79, A K COLONY
HOODI, BANGALORE-560048
4. SMT MUNIYAMMA
W/O LATE CHIKKA NARASIMHAIAH
AGED ABOUT 67 YEARS,
R/AT NO.227, 2ND CROSS,
NEAR SAPPALAMMA TEMPLE
-13-
SHANTHINAGAR HOODI
BANGALORE-560048
REPRESENTED BY THEIR GPA HOLDER
M/S 2GETHERMENTS INFRA PRIVATE LIMITED
REPRESENTED BY ITS MANAGING DIRECTOR
SRI T HARINATH RAO
S/O THIPPARAJU BHAGWATH RAO
AGED ABOUT 54 YEARS
5. M/S 2GETHERMENTS INFRA PRIVATE LTD
HAVING ITS OFFICE AT NO.15, 8-3-684/3-15
LIC OCLONY, SRINAGAR COLONY,
HYDERABAD-74
REPRESENTED BY ITS MANAGING DIRECTOR
SRI T HARINATH RAO
SRI THIPPARAJU BHAGWANTH RAO
AGED ABOUT 54 YEARS
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
-14-
5. THE JOINT DIRECTOR
(BUILDING LICENSE CELL-NORTH)
BRUHATH BENGALURU MAHANAGARA PALIKE
HEAD OFFICE BUILDING, ANNEX BUILDING
N R SQUARE, BANGALORE-560002
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE SECTION 18-
A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998) AS CONTAINED IN ANNEURE-N1 INSOFAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 12722/2020
BETWEEN
M/S MRB DEVELOPERS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.82,
GURU SAI NILAYA, 1ST B CROSS
2ND MAIN, BSK 3RD STAGE,
5TH BLOCK, BANGLAORE-560085
REPRESENTED BY ITS PARTNER
SRI R BALAKRISHNA
S/O SRI RAJAGOPAL NAIDU
AGED ABOUT 54 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V. & SRI. B.PRAMOD., ADVOCATES)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
-15-
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
(BUILDING LICENSE-SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP HEAD OFFICE, N R SQUARE
BANGALORE-560002
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE CIRCULAR
DTD.4.9.2015 ISSUED BY THE R-2 ANNEXURE-F IN SO FAR THE
PETITIONER IS CONCERNED AND QUASH THE DEMAND NOTICE
DTD.9.10.2020 ISSUED BY THE R-3 ANNEXURE-E FOR
DEMANDING IN SO FAR IT IS CONCERNED TO GROUND RENT
GST ON GROUND RENT LICENSE FEE SCRUTINY FEE SECURITY
DEPOSIT AND LABOUR CESS AS ILLEGAL WITHOUT
JURISDICTION AND ARBITRARY AND ETC.
IN WP 12740/2020
BETWEEN
M/S M R GROUP
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.30,
SAI NILAYAM, 1ST FLOOR, 1ST B MAIN,
VIVEKANANDANAGAR, KATHRIGUPPE
BSK 3RD STAGE, BANGALORE-560085
REPRESENTED BY ITS PARTNER
MR A LAKSHMINARAYANA NAIDU
S/O SRI A SUBBAIAH NAIDU
AGED ABOUT 57 YEARS
...PETITIONER
-16-
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDAKR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
BUILDING LICENSE (SOUTH), BBMP
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX-3 BUILDING, BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNX-J1 INSOFAR AS SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 12823/2020
BETWEEN
ICON INFRA SHELTERS (I) PVT LTD
-17-
47/9, JAI PLAZA SYMPHONY,
9TH MAIN, 6TH SECTOR,
HSR LAYOUT, BENGALURU-560102,
REP BY ITS DIRECTOR,
DR. MANMOHAN REDDY,
AGED ABOUT 42 YEARS,
AND ALSO AS GPA HOLDER OF
MR. DEVARAJ AND OTHERS
...PETITIONER
(BY SRI. HARISH H V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REP BY THE UNDER SECRETARY,
VIKASA SOUDHA, BENGALURU 560001
2. BRUHAT BENGALURU MAHANAGARA PALIKE,
REP BY ITS COMMISSIONER,
HUDSON CIRCLE, BENGALURU 560001
3. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH),
BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 01.10.2020 ISSUED BY THE R-2 AND 3
TO THE PETITIONER VIDE ANNEXURE-A DIRECT R-2 AND 3 TO
ISSUE MODIFIED PLAN SANCTION TO THE PETITIONER AS PER
ITS REQUISITION AND ETC.
IN WP 12882/2020
BETWEEN
-18-
SHREYAS S
S/O MR.S.D.SHIBULAL,
AGED 28 YEARS,
R/AT SOWPARNIKA NO.383
42ND CROSS, 9TH MAIN, 5TH BLOCK,
JAYANAGAR, BENGALURU-560 041.
...PETITIONER
(BY SRI. UDAYA HOLLA., SR. COUNSEL FOR
SRI.UMESHA R., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIDHANA SOUDHA
BENGLAURU-560 001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
REP BY ITS UNDER SECRETARY,
VIKASA SOUDHA, BENGALURU-560 001.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
THE COMMISSIONER,
N.R.SQUARE, BENGALURU-560 002.
4. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
9TH CROSS, 9TH MAIN ROAD, JAYANAGAR,
2ND BLOCK, BENGALURU-560 011.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M.R.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE GOVERNMENT
ORDER ISSUED BY THE R-2 BEARING GO DTD.18.1.2007 AND
THE CORRIGENDUM THEREIN DTD.28.2.2007 MANDATING UP
-19-
FRONT COLLECTION OF LABOUR WELFARE CESS AS CONTAINED
IN ANNEXURE-D AND ETC.
IN WP 12948/2020
BETWEEN
1. AUROHEIGHTS REALTY LLP
A BODY CORPORATE REGISTERED
UNDER THE PROVISIONS OF THE
LIMITED LIABILITY PARTNERSHIP ACT, 2008,
HAVING ITS CORPORATE OFFICE
AT 836 14TH MAIN, 3RD BLOCK,
KORAMANGALA, BENGALURU 560034
REPRESENTED BY ITS SPA HOLDER
SATTVA DEVELOPERS PVT LTD,
THROUGH AUTHORIZED REPRESENTATIVE
MR ASHWIN SANCHETI,
S/O MANOHARCHANDSANCHETI,
AGED ABOUT 43 YEARS
2. SATTVA DEVELOPERS PRIVATE LTD,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956,
HAVING ITS REGISTERED OFFICE AT NO 41,
N S ROAD, KOLKATA 700001,
AND CORPORATE OFFICE AT
SALARPURIA WINDSOR,
NO 3, 4TH FLOOR, ULSOOR ROAD,
BENGALURU 560042,
REPRESENTED BY ITS
AUTHORIZED REPRESENTATIVE
MR ASHWIN SANCHETI,
S/O MANOHARCHANDSANCHETI,
AGED ABOUT 43 YEARS
...PETITIONERS
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF TOWN
AND COUNTRY PLANNING
REPRESENTED BY ITS CHIEF SECRETARY
VIDHANASOUDHA, BENGALURU 560001
-20-
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGAR PALIKE,
N R SQUARE, BENGALURU 560002
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST) BBMP,
SUBHASH CHANDRA BOSEBUILDING,
MAYOHALL 22ND FLOOR, M G ROAD,
BENGALURU 560001
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. ADITYA NARAYAN.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY R-1 DTD.25.2.2020 INSOFAR AS THE
AMENDED RULE 37-A IN CONCERNED ANENXURE-A AND QUASH
THE CIRCULAR ISSUED BY R-2 INSOFAR S THE AMENDED RULE
37-A IS CONCERNED ANNEXURE-B AND ETC.
IN WP 12956/2020
BETWEEN
1. AUROHEIGHTS REALTY LLP
A BODY CORPORATE REGISTERED
UNDER THE PROVISIONS OF
THE LIMITED LIABILITY PARTNERSHIP ACT, 2008
HAVING ITS CORPORATE OFFICE AT NO.836
14TH MAIN, 3RD BLOCK, KORAMANGALA
BENGALURU-560034
REPRESENTED BY ITS SPA HOLDER
SATTVA DEVELOPERS PVT. LTD.
THROUGH AUTHORIZED REPRESENTATIVE
MR ASHWIN SANCHETI
S/O MANOHARCHANDSANCHETI
AGED ABOUT 43 YEARS
2. SATTVA DEVELOPERS PRIVATE LTD.
A COMPANY INCORPORATED UNDER
-21-
THE COMAPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
AT NO.41, N S ROAD, KOLKATA-700 001
AND CORPORATE OFFICE AT
SALARPURIA WINDSOR, NO.3
4TH FLOOR, ULSOOR ROAD
BENGALURU-560 042
REPRESENTED BY ITS AUTHORIZED
REPRESENTATIVE MR ASHWIN SANCHETI
S/O MANOHARCHANDSANCHETI
AGED ABOUT 43 YEARS
...PETITIONERS
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF TOWN AND
COUNTRY PLANNING
REP. BY ITS CHIEF SECRETARY
VIDHANA SOUDHA, BENGALURU-560001
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BENGALURU-560 002
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
UTILITY BUILDING, MAYOHALL 22ND FLOOR
M G ROAD, BENGALURU-560001
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-A INSOFAR AS
-22-
SECTION 19-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 13252/2020
BETWEEN
SRI. B. H. MAHALINGAPPA
S/O. SRI. HUCHEGOWDA,
AGED ABOUT 53 YEARS,
R/AT BALAGATTA VILLAGE, BAGLUR HOBLI,
CHANNARAYAPATTANA TALUK,
HASSAN-573 111.
...PETITIONER
(BY SRI. JOSEPH ANTHONY., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, BANGALORE-560 001,
REPRESENTED BY THE CHIEF SECRETARY.
2. THE DEPARTMENT OF LABOUR
VIKASA SOUDHA,
DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS UNDER SECRETARY.
3. THE DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, BANGALORE-560 027,
REPRESENTED BY THE COMMISSIONER.
5. ASSISTANT DIRECTOR
TOWN PLANNING (32,40,000 BOMMANAHALLI)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. CIRCLE, BANGALORE-560 002.
......RESPONDENTS
-23-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH BYE-LAW 3.9 OF
THE BANGALORE MAHANAGARA PALIKE BUILDING BYE-LAW 3.9
OF THE BANGALORE MAHANAGARA PALIKE BUILDING BYE-LAWS,
2003 AS UNCONSTITUTIONAL, ARBITRARY, ILLEGAL AND ULTRA
VIRES AND QUASH THE NOTIFICATION ISSUED BY THE R-1
DATED FEBRUARY 25, 2020 ANNEXURE-P INSOFAR AS THE
INSERTED RULES 37-A AND 37-C ARE CONCERNED
AND ETC.
IN WP 13600/2020
BETWEEN
1 . M/S VASUDHA PROJECTS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO 4
9THMAIN, 13TH CROSS 6TH SECTOR
HSR LAYOUT BANGALORE - 560102
REP BY ITS MANAGING DIRECTOR
SRI YASHWANTH KUMAR H
S/O LATE HANUMANTHARAYAPPA
AGE 36 YEARS
2 . SMT LALITHAMMA
W/O LATE D V VENAKTARAMANA
AGE 55 YEARS
3 . SRI D V GALAPPA
W/O LATE D V VENAKTARAMANA
AGE 57 YEARS
4 . SRI DODDA VENKATAPPA
S/O LATE D V VENAKTARAMANA
AGE 42 YEARS
PETITIONERS NO.2 TO 4 ARE
R/AT UTTARAHALLI VILLAGE
UTTARAHALLI HOBLI,
BANGALORE SOUTH TALUK
-24-
BANGALORE - 560061
PETITIONER NO.2 TO 4
REP BY THEIR GPA HOLDER
M/S VASUDHA PROJECTS
A PARTNER SHIP FIRM
REP BY ITS MANAGING PARTNER
SRI YASHWANTH KUMAR H
S/O LATE HANUMANTHARAYAPPA
AGE 36 YEARS
...PETITIONERS
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGUR MAIN ROAD, BENGALURU - 560068
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
-25-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 13610/2020
BETWEEN
1. M/S. ARYAN CONSTRUCTIONS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.2454
9TH MAIN, 17TH E CROSS, BSK 2ND STAGE
BANGALORE -560 070
REPRESENTED BY ITS MANAGING PARTNERS
SRI K VENKATESH NAIDU
AGED ABOUT 58 YEARS
S/O LATE KANNAIAH NAIDU
2. SRI D S DEEPAK,
S/O D RAMA RAO
AGED ABOUT 48 YEARS
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
-26-
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
4. BRUATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 13641/2020
BETWEEN
DR. ARUN KUMAR B C
AGED ABOUT 43 YEARS,
S/O SRI CHIKANNA,
R/AT NO.832, 5TH CROSS, 5TH MAIN
M C LAYOUT, VIJAYANAGAR,
BENGALURU-560040.
...PETITIONER
-27-
(BY SRI. ROHAN HOSMATH., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
AMBEDKAR BHEEDHI, VIKAS SOUDHA,
BENGALURU-560001
REPRESENTED BY ITS PRINCIPAL SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE,
BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR
TOWN PLANNING DEPARTMENT
BRUHAT BENGALURU MAHANAGARA PALIKE,
RAJARAJESHWARI NAGAR,
BENGALURU-560098
4. THE DEPARTMENT OF LABOUR
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R4
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-2 DTD 25.02.2020 VIDE ANNX-
H INSOFAR AS THE INSERTED RULES 37-A AND 37-C ARE
CONCERNED AND QUASH THE GOVERNMENT ORDER DTD
18.01.2007 VIDE ANNX-J AND THE CORRIGENDUM ORDER DTD
28.02.2007 VIDE ANNX-K ISSUED BY THE R-4 MANDATING
UPFRONT COLLECTION OF LABOUR WELFARE CESS IN SO FAR
THE PETITIONER AND ETC.
-28-
IN WP 13748/2020
BETWEEN
SRI S RAJNI KANTH
S/O LATE C SIVASWAMY
AGED ABOUT 52 YEARS
R/A NO.254, 8TH CROSS
LAKSHMI ROAD, SHANTHI NAGAR
BANGALORE-560027
REPRESENTED BY HIS GPA HOLDER
SRI H SRINIVASA REDDY
AGED ABOUT 45 YEARS
S/O MR H R HANUMAPPA REDDY
R/A NO.96, BEGUR MAIN ROAD
HONGASANDRA, BANGALORE-560068
...PETITIONER
(BY SRI. MUNISWAMY GOWDA S G., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI), BEGUR
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-29-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M.R.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE SIGNED ON 10.11.2020 AT
ANNEXURE-C ISSUED BY THE R-4 IN SO FAR AS THE DEMAND OF
RS.15,461/- TOWARDS SCRUTINY FEE, RS.3,09,227/- TOWARDS
LICENSE FEE, RS.2,86,697.52/- TOWARDS GROUND RENT AND
GST, RS.65,737/- TOWARDS SECURITY DEPOSIT AND ALSO
INSOFAR AS THE CONSTRUCTION WORKERS WELFARE CESS OF
RS.1,19,000/- IS CONCERNED AND ETC.
IN WP 13869/2020
BETWEEN
M/S MICRO CONSTRUCTIONS
A PARTNERSHIP FIRM
GOVERNED BY INDIAN PARTNERSHIP ACT
HAVING REGISTERED OFFICE AT NO.106
3RD CROSS GANDHI NAGAR
BENGALURU-560009
REPRESENTED BY GPA HOLDER
M S RAKSHA RAMAIAH
GOKULA HOUSE, GOKULA
DR M S RAMAIAH MAIN ROAD,
BANGALORE
...PETITIONER
(BY SRI. VIKRAM A HULIGOL., SR. COUNSEL FOR
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BANGALORE-560001
2. STATE OF KARNATAKA
-30-
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA BENGALURU-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE BENGALURU-560002
4. JOINT DIRECTOR
(BUILDING LICENSE CELL-NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BENGALURU-560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE SECTION 18-
A (1) (I) AND (IV) OF THE KARNATAKA TOWN AND COUNTRY
PLANNING ACT 1961 BROUGHT INTO EFFECT BY KARNATAKA ACT
NO.23./2004 (KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT) ACT 1998) AS CONTAINED IN ANNEXURE-M AND
ETC.
IN WP 13910/2020
BETWEEN
1 . SRI S RADHAKRISHNA
AGED 60 YEARS,
S/O LATE SEENAPPA,
R/AT NO.30, 7TH C CROSS,
16TH MAIN, 4TH B BLOCK,
KORAMANGALA, BENGALURU-560034
2 . SMT B N KOKILA
AGED 60 YEARS,
W/O S RADHAKRISHNA,
R/AT NO.30, 7TH C CROSS,
-31-
16TH MAIN, 4TH B BLOCK,
KORAMANGALA, BENGALURU-560034
3 . SRI KONAPPA M K
AGED 53 YEARS,
S/O LATE KONAPPA,
R/AT NO.684, 7TH MAIN,
14TH CROSS, 3RD PHASE,
J P NAGAR, BANGALORE-560078
4 . SMT MANJULA M
AGED 53 YEARS,
W/O KONAPPA,
R/AT NO.684, 7TH MAIN,14TH CROSS,
3RD PHASE, J P NAGAR,
BANGALORE-560078
PETITIONERS ARE REPRESENTED BY
THEIR GPA HOLDER,
M/S MOHAN ENTERPRISES
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE
AT NO.151/1B, DORAISANIPALYA,
OPPOSITE IIM, BANNERGHATTA ROAD,
BANGALORE-560076
BY ITS PARTNER SRI A MOHAN RAJU
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY
-32-
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.11.11.2020 AT ANNEXURE-G ISSUED BY THE R-4
ONLY IN SO FAR AS THE DEMAND OF RS.45,84,574/- TOWARDS
THE GROUND RENT GST OF RS.8,25,223/- LICENSE FEE OF
RS.58,34,913/- SCRUTINY FEE OF RS.33,670/-BETTERMENT FEE
OF RS.65,98,848/- ON SITAL AREA AND ETC.,
IN WP 14010/2020
BETWEEN
1. SRI RANJEET KANUNGA
S/O LATE MANMALJI KANUNGA
AGED ABOUT 62 YEARS,
2. SMT. LEELA KANUNGA
W/O SRI RANJEET KANUNGA
AGED ABOUT 58 YEARS,
3. SRI JITENDRA KANUNGA
S/O SRI RANJEET KANUNGA
AGED ABOUT 36 YEARS,
ALL ARE R/AT NO. 90, GOVINDAPPA ROAD
BASAVANAGUDI, BANGALORE - 560 004.
...PETITIONERS
(BY SRI. B. PRAMOD., ADVOCATE)
-33-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
3. BRUHATH BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUATH BANGALORE MAHANAGARA PALIKE
22ND FLOOR, SUBHASH CHANDRA
BOSE BUILDING, M.G.ROAD,
BANGALORE- 560 001.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
-34-
IN WP 14011/2020
BETWEEN
SMT. PAVITHRA
W/O SRI DEVARAJ
AGED ABOUT 40 YEARS
R/AT NO.99, CHOKKANAHALLI VILLAGE
JAKKUR POST, YELAHANKA HOBLI AND TALUK,
BENGALURU-560064.
...PETITIONER
(BY SRI.VIKRAM A HUILGOL., SR. COUNSEL FOR
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001.
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001.
REPRESENTED BY ITS SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001.
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER
5. ASSISTANT DIRECTOR
BRUHAT BENGALURU MAHANAGARA PALIKE
TOWN PLANNING - (YELAHANKA) ROOM NO.2
-35-
BRUHAT BENGALURU MAHANAGARA PALIKE
AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA BELLARY ROAD
BENGALURU-560092.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH RULE 3 OF THE
KARNATAKA PLANNING AUTHORITIES (AMENDMENT) RULES 2019
SUBSTITUTING RULE 37-A(1) VIDE NOTIFICATION ISSUED BY
THE R-1 BEARING DTD. 25.02.2020 PUBLISHED ON 26.02.2020
IN KARNATAKA GAZETTE PART IV-A(ANNX-J) AND ETC.
IN WP 14020/2020
BETWEEN
1 . M/S R K SURAKSHA PROPERTIES
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.80/3
80 FEET ROAD, AREKERE
OPP-SAI BABA TEMPLE
B G ROAD, BANGALORE-76.
REP. BY ITS MANAGING PARTNER
A. SRI V RAMESH KUMAR
S/ O LATE CHANDRASHEKAR NAIDU
AGED ABOUT 52 YEARS
2 . SRI V KAMESWARA CHOWDARY
S/O LATE CHANDRASHEKAR NAIDU
AGED ABOUT 46 YEARS
...PETITIONERS
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-36-
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING
(BOMMANAHALLI DIVISION)
BRUHATH BANGALORE MAHANAGARA PALIKE
BEGUR MAIN ROAD, BOMMANAHALLI
BANGALORE-560068.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-H1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 14148/2020
BETWEEN
SMT. MUNITHAYAMMA
AGED 72 YEARS,
-37-
W/O LATE SRI MUNIYAPPA,
R/AT NEAR SHANIMAHATMA TEMPLE,
THANISANDRA VILLAGE, K R PURAM HOBLI,
BANGALORE EAST TALUK, BANGALORE
PETITIONER ARE REPRESENTED
BY HER GPA HOLDER,
M/S GOKULS IND-WIN DEVELOPERS
A PARTNERSHIP FIRM,
HAVING ITS REGISTERED OFFICE AT NO.B2,
BASEMENT FLOOR, ANMOL PLAZA,
OPP VIGNANA NAGAR BUS STOP,
MELLESHAPALYA MAIN ROAD,
KAGGADASQPURA, BANGALORE-560075
BY ITS PARTNER SRI G RAMA SESHA REDDY
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR OF
TOWN PLANNING (NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE-560002
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
-38-
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE NO.1 DATED NIL SIGNED ON
12.11.2020 AT ANNEXURE-D ISSUED BY THE R-4 IN SO FAR AS
THE DEMAND OF RS.12,38,752 TOWARDS GROUND RENT AND
GST, LICENSE FEE OF RS.20,99,579/- SCRUTINY FEE OF
RS.1,04,979/- BETTERMENT FEE OF RS.4,66,573/- ON BUILDING
AND RS.19,83,253/- TOWARDS SITE AND ETC.
IN WP 14163/2020
BETWEEN
1. SRI N MANOHAR
AGED 47 YEARS,
S/O LATE A NARAYANAPPA,
R/AT VSPL ANTHORIUM,.
FLAT NO 301, JAIRAM NAGAR,
JAKKUR BENGALURU 560064
2. N PRASHANTH
AGED 44 YEARS,
S/O LATE A NARAYANAPPA,
R/AT VSPL ANTHORIUM,.
FLAT NO 301, JAIRAM NAGAR,
JAKKUR BENGALURU 560064
3. N ANITHA
AGED 50 YEARS,
W/O R PRAHALLAD,
R/AT NO 555, 17TH CROSS, AI BLOCK,
VIJAYANAGAR, 3RD STAGE, MYSORE
REP BY THEIR GPA HOLDER
M/S KARLE INFRA PVT LTD,
NO 151, INDUSTRIAL SUBURB,
YESHWANTHPUR, BANGALORE 560022,
BY ITS DIRECTOR MR DHRUVA KARLE
4. M/S KARLE INFRA PVT LTD
NO 151, INDUSTRIAL SUBURB,
YESHWANTHPUR, BANGALORE 560022,
-39-
BY ITS DIRECTOR MR DHRUVA KARLE
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE,
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO I) ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE NO.1 DATED NIL SIGNED ON
6.11.2020 AT ANNEXURE-G ISSUED BY THE R-4 IN SO FAR AS
THE DEMAND OF RS.3,27,279/- TOWARDS SCRUTINY FEE,
RS.65,45,572/- TOWARDS LICENSE FEE, RS.60,68,680/-
TOWARDS GROUND RENT AND GST, RS.24,30,046/- TOWARDS
BETTERMENT FEE FOR BUILDING, RS.1,08,39,282/- TOWARDS
BETTERMENT FEE ON SITE AREA, RS.24,30,046/- AND ETC.
-40-
IN WP 14277/2020
BETWEEN
1. SRI N NATH RAO
AGED ABOUT 78 YEARS
S/O LATE N VENKOBA RAO
R/A NO.18, VELU MUDALIAR STREET
BANGALORE-56001.
2. N A LALITHA
AGED ABOUT 67 YEARS
W/O SRI N V ASHOK KUMAR RAO
3. SURESH NAZARE ASHOK
AGED ABOUT 49 YEARS
S/O SRI N V ASHOK KUMAR RAO
4. SHYLESH NAZARE ASHOK
AGED ABOUT 46 YEARS
S/O SRI N V ASHOK KUMAR RAO
5. SMT ARCHANA S VADHONE
AGED ABOUT 42 YEARS
D/O SRI N V ASHOK KUMAR RAO
THE PETITIONERS NO.2 TO 5 ARE
R/AT NO.60,2ND FLOOR,
SRI SAPTHAGIRI MANSION
VEERAPILLAI STREET
SHIVAJINAGAR CONTONMENT
BANGALORE-560001.
ALL THE PETITIONERS ARE
REP. BY THEIR GPA HOLDER
M/S RATHOD DEVELOPERS
A PROPRIETORSHIP CONCERN
HAVING ITS OFFICE AT NO.56,
LINK ROAD CORNER, 1ST MAIN,
SHESHADRIPURAM, BANGALORE-560020.
REPRESENTED BY ITS PROPRIETOR
SRI KIRAN L RATHOD
...PETITIONERS
(BY SRI. CHETHAN B., ADVOCATE)
-41-
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
AMBEDKAR VEEDHI, BANGALORE-560001.
REPRESENTED BY ITS PRINCIPAL SECRETARY
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
3. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARE PALIKE
N R SQUARE, BANGALORE-560002.
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE FOR PAYMENT REVISED FEE DTD 15.02.2019 PASSED BY
THE R-3 VIDE ANNX-A SO FAR AS IT RELATES TO DEMAND MADE
FOR PAYMENT OF RS.7,45,484/- (RUPEES SEVEN LAKHS FORTY
FIVE THOUSAND FOUR HUNDRED EIGHTY FOUR ONLY) TOWARDS
GROUND RENT AS PER PREREQUISITE CONDITION FOR
ISSUANCE OF THE OCCUPANCY CERTIFICATE AND ETC.
IN WP 14439/2020
BETWEEN
PRESTIGE RETAIL VENTURES LIMITED
REG OFFICE AT PRESTIGE FALCON TOWER,
NO.19, BRUNTON ROAD, ASHOKNAGAR,
BENGALURU-560025
REPRESENTED BY ITS AUTHORIZED SIGNATORY,
MR T ARVIND PAI,
AGED ABOUT 52 YEARS
...PETITIONER
-42-
(BY SRI. P.K.SHRIKARA & ADIRI GURIGER., ADVOCATES FOR
SRI. GEORGE JOSEPH., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU-560001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
LETTER DATED 21.09.2020 ISSUED BY THE R-2 VIDE ANNEXURE-
AQUASH THE IMPUGNED CIRCULAR DATED 14.08.2020 ISSUED
BY THE CMMISSIONER OF THE R-2 AUTHORITY VIDE
ANNNEXURE-B AND ETC.
IN WP 14549/2020
BETWEEN
M/S GOLDEN KEY BUILDERS AND DEVELOPERS
REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT 271/A,
8TH MAIN VIDYAPEETA
BANASHANKARI 3RD STAGE
BANGALORE 560085
REPRESENTED BY ITS MANAGING PARTNER
SRI M VENU, S/O SRI MUNISWAMY NAIDU
AGED ABOUT 58 YEARS
...PETITIONER
-43-
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT
DEPARTMENT, VIKASA SOUDHA
DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATKA
DEPARTEMTN OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BRUHAT BANGALORE MAHANAGARAPALIKE
BEGUR MAIN ROAD, BOMMANAHALLI
BANGALORE 560 068
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M.R.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
-44-
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 14552/2020
BETWEEN
1. MRS. NAYYARA TABASSUM
D/O LATE M H MUSHTAQ AHMED
AGED ABOUT 42 YEARS,
2. MRS NAJEEMA TABASSUM
D/O LATE M H MUSHTAQ AHMED
AGED ABOUT 48 YEARS,
3. MRS NAVEEDA TABASSUM
D/O LATE M H MUSTHAQ AHMED
AGED ABOUT 41 YEARS,
ALL ARE R/AT NO.16, 3RD CROSS
VICTORIA LAYOUT, BANGALORE-560 047
...PETITIONERS
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R.AMBEDKAR VEEDHI
BANGALORE-560 01
REPRESENTED BY ITS SECRETARY
-45-
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHATH BANGALORE MAHANAGARA PALIKE
22ND FLOOR SUBHASH CHANDRA BOSE BUILDING
M G ROAD, BANGALORE-560001
..............RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-E1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 14739/2020
BETWEEN
VASWANI WHITEFIELD PROJECTS PVT LTD
FORMERLY VASWANI TECHNOLOGY
PARK PRIVATE LIMITED
BEING A COMPANY INCORPORATED
UNDER THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
AT VASWANI VICTORIA, NO 30 VICTORIA ROAD
BANGALORE - 560047
REP BY ITS DIRECTOR MR ARUN A ADVANI
...PETITIONER
(BY SMT. MANASA B RAO., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
-46-
REP BY ITS SECRETARY
VIKAS SOUDHA, BENGALURU - 560001
2. COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
3. JOINT DIRECTOR TOWN PLANNING
BANGALORE NORTH,
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 17.11.2020 ISSUED BY R-4 PRODUCED AT
ANNEXURE-T DEMANDING RS.19,74,906 AS
BETTERMENTCHARGES AND QUASH THE DEMAND NOTICE DATED
17.11.2020 ISSUED BY R-4 PRODUCED AT ANNEXURE-T
DEMANDING RS.5,29,021 AS 5 PERCENT SERVICE CHARGES FOR
LEVY AND SURCHARGE AND ETC.
IN WP 14743/2020
BETWEEN
MRS FATHIMA BAYI
W/O MR MOHAMMED ERSHAD
AGE 41 YEARS
R/AT NO 14, 2ND FLOOR, 4TH CROSS
GOKULA 1ST STAGE, YESHWANTHPURA
BENGALURU - 560022
...PETITIONER
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-47-
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BENGALURU - 56001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST
BRUHAT BENGALURU MAHANAGARA PALIKE
22ND FLOOR UTILITY BUILDING
MAYOHALL M G ROAD, BENGALURU - 560001
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-F1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 14748/2020
BETWEEN
1. SRI G A SANJAY
AGED 44 YEARS
S/O G.M. ASWATHA REDDY
-48-
R/AT NO. 194, GUNJUR VILLAGE AND POST
VARTHUR HOBLI, BANGALORE EAST TALUK
BANGALORE 560 087
REPRESENTED BY HIS GPA HOLDER
M/S MOHAN BUILDERS
REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT
NO. 317, 6TH CROSS, OMBR LAYOUT
BANGALORE 560 043
REPRESENTED BY ITS PARTNER
SRI RAVULAPALLI MOHAN KUMAR
2. M/S MOHAN BUILDERS
REGISTERED PARTNERHSIP FIRM
HAVING ITS REGISTERED OFFICE AT
NO. 317, 6TH CROSS, OMBR LAYOUT
BANGALORE 560 043
REPRESENTED BY ITS PARTNER
SRI RAVULAPALLI MOHAN KUMAR
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-01
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGLAORE MAHANAGARA PALIKE
N R SQUARE, BANGLAORE 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
BUILDING LICENSE CELL(NORTH)
-49-
BRUHAT BANGALORE MAHANAGAR APALIKE
N R SQUARE, BANGALORE 560 002
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED NIL SIGNED ON 10.11.2020 AT ANNEXURE-J
ISSUED BY THE R-4 ONLY IN SO FAR AS THE DEMAND OF
RS.10,10,247/- TOWARDS GROUND RENT RS,.1,81,844/-
TOWARDS GST RS.20,20,494/- TOWARDS LICENSE FEE
RS.1,01,025/- TOWARDS SCRUTINY FEE RS.22,44,993/-
TOWARDS SECURITY DEPOSIT RS.4,48,999/- TOWARDS
BETTERMENT FEE FOR BUILDING AND ETC.
IN WP 14760/2020
BETWEEN
1. MR. K. M. SIDDAPPA
S/O K MURKANNAPPA
AGED ABOUT 57 YEARS
RESIDING AT NO.30, KEMPANNA ROAD
MARUTI SEVANAGAR
BANGALORE-56033.
2. MRS VINODHA V
D/O MR G N VENKATSWAMY
AGED ABOUT 32 YEARS
RESIDING AT NO.1 GONIGATTAPURA
ANEKAL TALUK, VIA SARJAPURA
BANGALORE-562125.
BOTH PETITIONER NO.1 & 2
REPRESENTED BY THEIR POWER
OF ATTORNEY HOLDER
M/S GALAXY DEVELOPERS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT SY NO.45/A
-50-
SEEGEHALLI MAIN ROAD
K R PURAM BANGALORE.
3. M/S GALAXY DEVELOPERS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT
SY.NO.45/1A, SEEGEHALLI MAIN ROAD
K R PURAM BANGALORE
REP. BY ITS MANAGING PARTNER
MR VAMSI KRISHNA REDDY
...PETITIONERS
(BY SRI. VISHWANATH VENKATESH., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
AMBEDKAR VEEDHI, BENGALURU-560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
REPRESENTED BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR
TOWN PLANNING (NORTH) (ADTP)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
4. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASASOUDHA, BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THE BYE LAW
-51-
NO.3.9 OF THE BANGALORE MAHANAGARA PALIKE BUILDING
BYE-LAWS 2003 (ANNEXURE-A) AS UNCONSTITUTIONAL,
ILLEGAL AND ULTRA VIRES AND ETC.
IN WP 14770/2020
BETWEEN
1. M/S TGR PROJECTS INDIA PVT LTD
A REGISTERED COMPANY UNDER
THE COMPANIES ACT HAVING ITS
REGISTERED OFFICE AT NO 159
TGR CORNER, BETHEL NAGAR
KODIGEHALLI MAIN ROAD
K R PURAM, BENGALURU - 560036
REP BY ITS DIRECTOR
MRS ARUNA DEVI G
W/O H H SATISH REDDY
AGE 43 YEARS
2. SRI MARKANDEYA K R
S/O K K RAMAIAH
AGE 76 YEARS
3. SMT K M MANJULA
D/O SRI. MARKENDAYA K.R.
AGE 41 YEARS
4. SMT K M JYOTHI
D/O SRI. MARKENDAYA K.R.
AGE 37 YEARS
PETITIONER NO.2 TO 4 ARE
RESIDING AT KAMMASANDRA
VIA OORIGAUMPET K G F
KOLAR - 563121
REP BY THEIR GPA HOLDER
M/S TGR PROJECTS INDIA PVT LTD
A REGISTERED COMPANY UNDER
THE COMPANIES ACT HAVING
ITS REGISTERED OFFICE AT
NO 159 TGR CORNER, BETHEL NAGAR
KODIGEHALLI MAIN ROAD
-52-
K R PURAM BENGALURU - 560036
REP BY ITS DIRECTOR MRS ARUNA DEVI G
W/O H H SATISH REDDY
AGE 43 YEARS
...PETITIONERS
(BY SRI.B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR. B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPT. OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
5. THE JOINT DIRECTOR TOWN PLANNING NORTH
BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-53-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 14775/2020
BETWEEN
M/S. HAPPY VALLEY DEVELOPERS
OFFICE AT NO.2472, 25TH CROSS
BSK 2ND STAGE BANGALORE-560070
REPRESENTED BY ITS AUTHORISED SIGNATORY
MR PIYOOSH M BALDOTA
[email protected]
PHONE NO.9845228595.
...PETITIONER
(BY SRI. AJIT P.B., ADVOCATE)
AND
1. THE COMMISSIONER
BBMP, N R SQUARE,
BENGALURU-560002.
[email protected]
2. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BBMP, N R SQUARE
BENGALURU-560002.
[email protected]
3. STATE OF KARNATAKA
REPRESENTED BY SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
AMBEDKAR VEEDHI, BENGALURU-560001.
[email protected]
........RESPONDENTS
-54-
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SRI. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH AND DECLARE
THAT THE BYE-LAW NO.3.8., 3.9. AND 3.10 OF BBMP BUILDING
BYE-LAW 2003 ARE UNCONSTITUTIONAL AND QUASH THE
DEMAND NOTICE DTD.7.10.2020 ANNEXURE-E ISSUED BY THE R-
2 AND ETC.
IN WP 14785/2020
BETWEEN
1. MR MOHAMMED ERSHAD
S/O MOHAMMED IQBAL AHMED
AGE 43 YEARS
2. MRS FATHIMA BAYI
W/O MOHAMMED IRSHAD
AGE 41 YEARS
BOTH ARE R/AT NO 14 2ND FLOOR
4TH CROSS 4TH MAIN GOKULA 1ST STAGE
YESHWANTHPURA BANGALORE - 560022
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECREATARY
2. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECREATARY
-55-
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING EAST
BRUHAT BENGALURU MAHANAGARA PALIKE
22ND FLOOR UTILITY BUILDING
MAYOHALL M G ROAD, BENGALURU - 560001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-F1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED.
IN WP 14840/2020
BETWEEN
1 . MR. A V NAGARAJ
S/O VENUGOPAL NDAIDU,
AGED ABOUT 40 YEARS,
2 . RADHA VENUGOPAL NAIDU
W/O VENUGOPAL NAIDU,
AGED ABOUT 65 YEARS,
3 . A VANI
W/O A V NAGARAJ,
AGED ABOUT 37 YEARS,
ALL THE PETITIONERS ARE THE
R/O NO 130/17, 30TH MAIN,
BSK 3RD STAGE, BANGALORE 560085
...PETITIONERS
-56-
(BY SRI. PHANIRAJ KASHYAP., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BANGALORE 560001
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N R SQUARE, BANGALORE 560002
3. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DTD.3.11.2020 VIDE ANNEXURE-A ISSUED BY
THE R-3 DEMANDING RS.4398227/- AS GROUND RENT AND
RS.791681 TOWARDS GST AS A PREREQUISITE CONDITION FOR
ISSUANCE OF OCCUPANCY CERTIFICATE AND ETC.
IN WP 14879/2020
BETWEEN
SRI G K SHRIDHAR
S/O. LATE G. R. KRISHNAPPA,
AGED ABOUT 52 YEARS,
R/AT NO.236, 4TH C CROSS,
KASTHURI NAGAR, EAST OF NGEF LAYOUT,
BENGALURU-560 043.
...PETITIONER
-57-
(BY SRI. NANDISH BABU K. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002,
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHATH BANGALROE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR, 2ND BLOCK, BANGALORE-560 011.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
-58-
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT.NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 14881/2020
BETWEEN
1 . SRI S K KISHAN LAL
AGED 55 YEARS,
S/O LATE M SUGAL CHAND
AND SHANTHA BAI
2 . S PADAM CHAND
AGED 45 YEARS,
S/O LATE M SUGAL CHAND
AND SHANTHA BAI
BOTH ARE R/AT NO 21, CAR STREET,
HALASUR, BANGALORE 560008
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE 560001
2. THE BRUHAT BANGALOR MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST),
BRUHAT BANGALORE MAHANAGARA PALIKE,
22ND FLOOR, SUBHASH CHANDRA BOSE BUILDING,
M G ROAD, BANGALORE 560002
......RESPONDENTS
-59-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B. MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH PROVISIONS OF
SECTION 18-A OF KARNATAKA TOWN AND COUNTRY PLANNING
ACT, 1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF
2004 BY THE R-1 AT ANNEXURE-F IN SO FAR AS 18-A(I) AND
(IV) OF KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND
ETC.
IN WP 14983/2020
BETWEEN
M/S. SURYA HEIGHTS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT
NO.684 SECOND FLOOR
C R C SQUARE, H I G A SECTOR
OPP SESHADRIPURAM COLLEGE
YELAHANKA NEW TOWN
BENGALURU-560064
REPRESENTED BY ITS PARTNER
SRI H M VISHWANATH
S/O LATE H.M.SHADAKSHARAIAH
AGED ABOUT 40 YEARS
R/AT VILLA NO.58, PRESTIGE OASIS
RAJANAKUNTE, BENGALURU NORTH
BENGALURU-561203
...PETITIONERS
(BY SRI. RAJU.S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
-60-
DR AMBEDKAR VEEDHI, BANGALORE-560001
2. THE BRUHAT BENGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SMT. SINCHANA M.R.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH PROVISIONS OF
SECTION 18-A OF KARNATAKA TOWN AND COUNTRY PLANNING
ACT, 1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF
2004 BY THE R-1 AT ANNX-E IN SO FAR AS 18-A(I) AND (IV) OF
KARNATAKA ACT NO.23 OF 2004 IS CONCERNED.
IN WP 14988/2020
BETWEEN
UNITED CHRISTIAN FELLOWSHIP
A REGISTERED SOCIETY NO.84/3,
3RD BLOCK, HBR LAYOUT
CORNER OF OIL MILL ROAD
AND HENNUR MAIN ROAD
BANGALORE - 560 084
REPRESENTED BY ITS SECRETARY
MR. PRAKASH SAMUEL PHILIPHOSE
...PETITIONER
(BY SRI. VIVEKANANDA T. P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
-61-
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560092.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD. NIL SIGNED ON 11.11.2020 AT ANNX-D ISSUED BY
THE R-4 ONLY IN SO FAR AS THE DEMAND OF RS. 24,255/-
TOWARDS SCRUTINY FEE, RS. 4,85,097/- TOWARDS LICENSE
FEE, RS.4,49,755/- TOWARDS GROUND RENT AND GST, RS.
1,73,076/- AND ETC.
IN WP 14989/2020
BETWEEN
1. MANIPAL ACADEMY OF HIGHER EDUCATION TRUST
MADHAV NAGAR, MANIPAL 576104
KARNATAKA
REPRESENTED BY ITS TRUSTEE
DR. RANJAN R PAI
-62-
2. MANIPAL ACADEMY OF HIGHER EDUCATION
A DEEMED TO BE UNIVERSITY
HAVING ITS REGISTERED OFFICE AT
UNIVERSITY BUILDING, MADHAV NAGAR
MANIPAL 576104, KARNATAKA
THROUGH ITS REGISTRAR
DR. NARAYANA SABHAHIT
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETRY
URBAN DEVELOPMETN DEPARTMENT
4TH FLOOR VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGLAORE 560 001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560 002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.30.11.2020 AT ANNEXURE-G ISSUED BY THE R-4 IN
SO FAR AS THE DEMAND OF RS.5,29,546/- TOWARDS SCRUTINY
-63-
FEE, RS.1,05,90,913/- TOWARDS LICENSE FEE, RS.98,19,290/-
AND ETC.
IN WP 14995/2020
BETWEEN
1 . SRI B N NARASIMHA MURTHY
S/O LATE P NARAYANAPPA,
AGED ABOUT 67 YEARS,
2 . S SUDHA
W/O B N NARASIMHA MURTHY,
AGED ABOUT 62 YEARS,
3 . N NAGARJUN
S/O B N NARASIMHA MURTHY,
AGED ABOUT 40 YEARS,
4 . NANDINI
D/O B N NARASIMHA MURTHY,
AGED ABOUT 38 YEARS,
ALL ARE R/AT NO 117, KAVALBYRASANDRA,
R T NAGAR, BANGALORE 560032.
PETITIONER NOS. 1 TO 4 ARE
REPRESENTED BY THEIR GPA HOLDER
M/S BRIGADE ENTERPRISES LTD.
HAVING ITS REGISTERED AND CORPORATE
OFFICE AT 29TH AND 30TH FLOOR,
WORLD TRADE CENTER BANGALORE,
BRIGADE GATEWAY CAMPUS,
NO 26/1, DR RAJKUMAR ROAD,
MALLESHWARAM, RAJAJINAGAR,
BANGALORE 560055,
REPRESENTED BY ITS AUTHORIZED SIGNATORY,
UDAYA KUMAR
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-64-
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU 560002
3. JOINT DIRECTOR OF TOWN PLANNING (NORTH)
THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.L.SANJEEV.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 DTD 25.02.2020 AS
CONTAINED IN ANNX-E INSOFAR AS THE AMENDED RULE 37-A IS
CONCERNED AND ETC.
IN WP 14998/2020
BETWEEN
SAPTHAGIRI SHELTERS
REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.36 1ST CROSS
KODIGEHALLI MAIN ROAD,
AYYAPAP NAGAR, K R PURAM
BANGALORE 560 036
REPRESENTED BY ITS MANAGING PARTNER
M. SUBRAMANYAM NAIDU
S/O M. RAMACHANDRA NAIDU
AGED ABOUT 38 YEARS
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
-65-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMETN DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMETN
VIKASA SODUHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
4. BRUBHATH BANGALORE MAHANAGAR PALIKE
N.R. SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHATH BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560 048
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
-66-
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 15170/2020
BETWEEN
M/S DEVI PROPERTIES
A PARTNERSHIP FIRM HAVING ITS
OFFICE AT NO 1099, 16TH CROSS,
16TH B MAIN ROAD, YELAHANKA NEW TOWN,
BANGALORE 560064,
REPRESENTED BY ITS PARTNER
R RAVI S/O LATE SREENIVASULU NAIDU,
AGED ABOUT 51 YEARS
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARATMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEVELOPMENT DEPARATMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA,
DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY
4. BRUATH BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS SECRETARY
-67-
5. THE JONT DIRECTOR (TOWN PLANNING SOUTH)
BRUATH BANGALORE MAHANAGARA PALIKE,
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX 3, BANGALORE 560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 15198/2020
BETWEEN
S K LOKANATH
S/O LATE SAKRA NAIK,
AGED ABOUT 76 YEARS,
R/AT KUDINEERA KATTE THANDA,
HOLALKERE POST AND TALUK,
CHITRADURGA DISTRICT 577526
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARATMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
-68-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESNETED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY
4. BRUATH BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUATH BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 15307/2020
BETWEEN
1 . K UNNI KRISHNAN
S/O LATE K GOPI
AGED ABOUT 64 YEARS
-69-
2 . P B PREMA @ PREMA UNNI KRISHNAN
W/O K UNNI KRISHNAN
AGED ABOUT 54 YEARS
3 . VISHNU PRADEEP U
S/O K UNNI KRISHNAN
AGED ABOUT 34 YEARS
REP BY GPA HOLDER
MR K UNNI KRISHNAN
AGED ABOUT 64 YEARS
PETITIONERS NO.1, 2 & 3
R/A NO.37/19, MEANEE AVENUE ROAD
SIVAN CHETTY GARDEN P O
BENGALURU-560042
...PETITIONERS
(BY SRI. THONDTADHARYA R.K., ADVOCATE)
AND
1. THE COMMISSIONER BBMP
N R SQUARE, BENGALURU-560002
[email protected]
2. ASSISTANT DIRECTOR BBMP
TOWN PLANNING(EAST)
UTILITY BUILDING, MAYO HALL
22ND FLOOR, M G ROAD
BENGALURU-560002
[email protected]
3. STATE OF KARNATAKA
REPRESENTED BY SECRETARY
URBAN DEVELOPMETN DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
AMBEDKAR VEEDHI, BENGALURU-560001
[email protected]
.........RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR
-70-
SMT. H.R. AMARAVATHY., AGA FOR R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 19.10.2020 ANNEXURE-D ISSUED BY R-2 AND
GRANT AN INTERIM ORDER TO STAY THE DEMAND NOTICE /
OPERATION OF THE DEMAND NOTICE ISSUED BY THE R-2 IN
ANNEXURE-D AND DIRECT THE R-1 TO ISSUE BUILDING LICENSE
AND SANCTIONED PLAN TO THE PETITIONERS IN RESPECT OF
THE SUBJECT PROPERTY AND ETC.
IN WP 15320/2020
BETWEEN
SMT JAYALAKSHMI
W/O R KRISHNAMURTHY
AGED ABOUT 62 YEARS
R/AT NO.1, 2ND MAIN, 4TH BLOCK,
THYAGARAJANAGARA, BANGALORE-560028.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
-71-
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER
5. THE JOINT DIRECTOR TOWN PLANNING (NORTH)
BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 15342/2020
BETWEEN
SRI H M HANUMA REDDY
S/O CHIKKAMUNISHAMI REDDY
AGED ABOUT 74 YEARS
R/AT KODIGEHALLI VILLAGE
YELAHANKA HOBLI, BANGALORE NORTH
TALUK, BANGALORE-560092.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
-72-
2. THE STATE OF KARNATAKA
THE LABOUR DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING-(YELAHANKA)
BRUHATH BANGALORE MAHANAGARA PALIKE
AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA, BELLARY ROAD
BANGALORE-560092.
............RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 15431/2020
BETWEEN
1. SRI B N NARASIMHA MURTHY
S/O LATE P NARAYANAPPA
-73-
AGED ABOUT 67 YEARS
2. SMT S SUDHA
W/O B N NARASIMHA MURTHY
AGED ABOUT 62 YEARS
3. SRI N NAGARJUN
S/O B N NARASIMHA MURTHY
AGED ABOUT 40 YEARS
4. SMT NANDINI
D/O B N NARASIMHA MURTHY
AGED ABOUT 38 YEARS
PETITIONERS NO.1 TO 4 ARE
R/A NO.117, KAVALBYRASANDRA
R T NAGAR, BANGALORE-32.
PETITIONERS NO.1 TO 4 ARE
REPRESENTED BY THEIR POWER OF
ATTORNEY HOLDER,
M/S BRIGADE PROPERTIES PVT. LTD.
A PRIVATE LIMITED COMPANY
HAVING ITS REGISTERED OFFICE
AT 29TH FLOOR WORLD TRADE CENTRE
26/1 BRIGADE GATEWAY DR RAJKUMAR ROAD
MALLESHWARAM, RAJAJINAGAR
BANGALORE-560055.
REP BY ITS AUTHORIZED SIGNATORY
SRI UDAYA KUMAR
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BENGALURU-560001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, BENGALURU-560001.
-74-
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002.
4. JOINT DIRECTOR OF TOWN PLANNING (NORTH)
BRUHAT BENGALURUN MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
...........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-C IN SO FAR SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 15435/2020
BETWEEN
1 . SRI Y M SRINIVASA MURTHY
S/O M V MUNIYAPPA,
AGED 70 YEARS,
R/AT NO.354, 13TH A MAIN,
MEC SCHOOL, A SECTOR,
YELAHANKA NEW TOWN,
BANGALORE 5600064.
2 . SRI M V MUNIRAJU
S/O M.VENKATESH,
AGED ABOUT 42 YEARS,
R/ATNO.107, 2ND A MAIN ROAD,
YELAHANKA NEW TOWN,
BANGALORE 5600065.
3 . SRI M RAVIKUMAR
S/O M V MUNIYAPPA,
-75-
AGED ABOUT 65 YEARS,
R/AT NO.1289, 13TH MAIN,
JUDICIAL LAYOUT, GKVK,
BANGALORE 560065
4 . SMT C K SHANTHA
W/O M. VENKATESH,
AGED ABOUT 70 YEARS,
R/AT NO.107, 2ND A MAIN ROAD,
YELAHANKA NEW TOWN,
BANGALORE 560065.
...PETITIONERS
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR.AMBEDKAR VEEDHI,
BANGLAORE 560001.
2. THE BRUHAT BANGLAORE MAHANAGARA PALIKE
N,.R.SQUARE, BANGALORE 560002.
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N,R.SQUARE, BENGLAURU 560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M.R.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH PROVISIONS OF
SECTION 18-A OF THE KARNATAKA TOWN AND COUNTRY
PLANING ACT 1961 BROUGHT INTO EFFECT BY KARNATAKA ACT
NO.23 OF 2004 BY THE R-1 AT ANNEXURE-E IN SO FAR AS 18-
-76-
A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 168/2021
BETWEEN
KARNATAKA REDDY JANA SANGHA
A SOCIETY REGISTERED UNDER
THE KARNATAKA SOCIETIES REGISTRATION ACT,
HAVING ITS REGISTERED OFFICE AT NO.1,
MAHAYOGI VEMANA ROAD
16TH MAIN ROAD, 3RD BLOCK
100 ROAD, KORAMANGALA
BANGALORE-560034
REPRESENTED BY ITS SECRETARY
SRI KRISHNA REDDY K N
...PETITIONER
(BY SRI.VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560092
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-77-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE SIGNED ON 30.11.2020 AT
ANNEXURE-H ISSUED BY THE R-4 IN SO FAR AS THE DEMAND OF
RS.3,06,989/-, TOWARDS SCRUTINY FEE RS.61,39,777/- AND
ETC.
IN WP 1012/2021
BETWEEN
1. M/S. SHIVAKAR INFRA PVT LTD AND ANR
REP. BY ITS DIRECTOR
MR.B.M.JAYESHANKAR
2. M/S. AKARSHA REALTY PVT. LTD.,
REP BY ITS DIRECTOR
MR. B.M.JAYESHANKAR
PETITIONER NOS.1 TO 2 ARE ALL REGD.
COMPANIES HAVING THEIR REGD. OFFICE
AT NO.10, VITTAL MALLYA ROAD
BANGALORE-560001.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIMENTARY AFFAIRS
& LEGISLATION, VIDHANA SOUDHA
BENGALURU-560001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNTAKA
REP BY ITS UNDERSECRETARY
VIKASA SOUDHA, BENGALURU-560001.
-78-
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY THE COMMISSIONER
N.R.SQUARE, BENGALURU-560002
4. JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU-560002.
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.S.KARTHIKEYAN.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNX-B INSOFAR AS SECTION 18-
A (I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 1327/2021
BETWEEN
SRI A T SRINIVAS
AGED 80 YEARS
S/O A TANDONI RAO
R/AT NO.42 BHAKTHI NILAYA
K R ROAD, BASAVANAGUDI
BANGALORE-560004
REPRESENTED BY HIS GPA
M/S MILLENNIA VENTURES AND
PROJECTS INDIA PVT LTD.,
A REGISTERED COMPANY
HAVING ITS OFFICE AT
328/B GROUND FLOOR
14TH CROSS, 5TH MAIN ROAD
-79-
SADASHIVANAGAR
BANGALORE-560090
REPRESENTED BY ITS DIRECTOR
SRI RAJAN ANANTHARAJAIAH
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TOQUASH THE DEMAND
NOTICE DATED 09.10.2020 AT ANNEXURE-F ISSUED BY THE 3RD
RESPONDENT ONLY IN SO FAR AS THE DEMAND OF RS 66,345/-
TOWARDS GROUND RENT, RS 11,942/- TOWARDS GST AT 18
PERCENT ON THE GROUND RENT RS 1,32,690/- TOWARDS
LICENSE FEE, RS 26,145/- TOWARDS SCRUTINY FEE, RS
12,765/- AND ETC.
IN WP 1602/2021
BETWEEN
1. MR. ALTAF RAMZANALI PRADHAN
-80-
SON OF MR. RAMZANALI
AGED ABOUT 60 YEARS
2. MRS. RARVEEN ALTAF PRADHAN
WIFE OF MR. ALTAF RAMZANALI PRADHAN
AGED ABOUT 58 YEARS
3. MR. ZAAKI ALTAF PRADHAN
SON OF MR. ALTAF RAMZANALI PRADHAN
AGED ABOUT 33 YEARS
PETITIONERS NO.1 TO 3 ARE
R/AT NO. 406, DELPHI-1,
PRESTIGE ACROPOLIS 20, HOSUR ROAD,
NEXT TO FORUM MALL KORAMANGALA
BENGALURU 560 029
4. MR. ZUBAIR ALTAF PRADHAN
SONOF MR. ALTAF RAMZANALI PRADHAN
AGED ABOUT 27 YEARS
R/AT NO. 906, ARTT ARIES APARTMENT
9TH FLOOR 80 FEET ROAD, INDIRANAGAR
BENGALURU 560 038
...PETITIONERS
(BY SRI. SYED KHAMRUDDIN., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BENGALURU 560 001
2. DEPARTMENT OF LABOUR DEVELOPMENT
GOVERNMENT OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
VIKASA SOUDAH, BENGALURU 560 001
3. THE COMMISSIONER
BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
-81-
4. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (EAST)
UTILITY BUILDING MAYO HALL
22ND FLOOR, M.G. ROAD,
BENGALURU 560 001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE GOVERNMENT
ORDER ISSUED BY THE R-2 DATED 18TH JANUARY 2007 AND THE
CORRIGENDUM THEREIN DATED 28TH FEBRUARY 2007
MANDATING UPFRONT COLLECTION OF LABOUR WELFARE CESS
AS CONTAINED IN ANNEXURE G CIRCULAR ISSUED BY THE R-3
COMMISSIONER DATED 4TH SEPTEMBER 2015 LEVYING FEES
FOR ISSUE OF BUILDING LICENSE/SANCTION PLAN, AS
CONTAINED IN ANNEXURE H CIRULAR, DATED 14TH AUGUST
2020, DEMANDING PAYMENT OF EXCESSIVE AND ETC.
IN WP 1699/2021
BETWEEN
M/S ZONASHA ESTATE AND PROJECTS PVT LTD
HAVING ITS OFFICE AT NO.1075,
2ND FLOOR, 12TH MAIN, 8TH CROSS,
INDIRNAGAR, BENGALURU 560038.
REPRESENTED BY ITS DIRECTOR AND
AUTHORIZED SIGNATORY, SRI.R. NAGARAJ.
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, BENGALURU 560001.
-82-
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N.R.SQUARE, BENGALURU 560002.
3. JOINT DIRECTOR OF TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. ADITYA NARAYAN.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 BEARING DTD. 25.02.2020
AS CONTAINED IN ANNX-D INSOFAR AS THE AMENDED RULE 37-
A IS CONCERNED AND ETC.
IN WP 2275/2021
BETWEEN
1 . M/S AQUILA PROJECTS
HAVING ITS OFFICE AT NO.116
6TH D MAIN HMT LAYOUT
R T NAGAR POST, BANGALORE-560032
REPRESENTED BY IT PARTNER
MR SYED NOORUDDIN SHAH KHADRI
S/O MR PEER PASHA
AGED ABOUT 39 YEARS
2 . MR M KISHORE KUMAR
S/O M SUBBARAO
AGED ABOUT 62 YEARS
R/AT NO.34 80 FEET ROAD
HMT LAYOUT RT NAGAR
BANGALORE-560032
REPRESENTED BY THEIR GPA HOLDER
M/S AQUILA PROJECTS
BY ITS PARTNER
-83-
MY SYED NOORUDDIN SHAH KHADRI
...PETITIONERS
(BY SRI. B. PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING-(EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
22ND FLOOR MAYOHALL UTILITY BUILDING
M G ROAD BANGALORE-560001
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. MALLIKARJUNA REDDY K.S.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
-84-
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR SECTION
18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 2289/2021
BETWEEN
SIDDHESHWARI GRIHA NIRMAN PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS OFFICE AT
4THFLOOR, SALARPURIA WINDSOR
NO.3, ULSOOR ROAD, BANGALORE-560042
REPRESENTED BY ITS
AUTHORIZED REPRESENTATIVE
MR ASHWIN SANCHETI
S/O MANOHARCHAND SANCHETI
AGED ABOUT 41 YEARS
...PETITIONER
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF TOWN
AND COUNTRY PLANNING
REPRESENTED BY ITS CHIEF SECRETARY
VIDHANA SOUDHA, BENGALURU-560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
3. JOINT DIRECTOR OF TOWN PLANNING (NORTH),
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING,
BRUHAT BENGALURU MAHANAGARA PALIKE
BANGALORE-560002
4. THE DEPUTY DIRECTOR (TOWN PLANNING)
BRUHAT BENGALURU MAHANAGARA PALIKE
-85-
N R SQUARE, BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. MALLIKARJUNA REDDY K.S.,
ADVOCATE FOR R2 TO R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-A IN SO FAR AS SECTION
18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP 2337/2021
BETWEEN
MR. V.F. DAVID
S/O LATE V P FRANCIS
AGED ABOUT 67 YEARS
R/ AT NO.40, CASTLE STREET
RICHMOND TOWN, BANGALORE-560025
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-86-
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
4. BRUATH BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING-(EAST)
BRUATH BANGALORE MAHANAGARA PALIKE
22ND FLOOR MAYOUHALL UTILITY BUILDING
M G ROAD BANGALORE-560001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. ADITYNA NARAYAN.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(I) AND
(IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED
AND ETC.
IN WP 2522/2021
BETWEEN
M/S ANTEVORTA DEVELOPERS PVT LTD
HOUSE OF HIRANANDANI, NO.757/B,
100 FEET ROAD, HAL 2ND STAGE,
INDIRANAGAR, BANGLAORE 560 038
REP BY ITS AUTHORISED SIGNATORY
MR. CHETHAN B S
...PETITIONER
(BY SRI. MAHESH S., ADVOCATE)
-87-
AND
1. THE STATE OF KARNATAKA
VIDHANA SOUDHA
BANGLAORE 560 001
REPRESENT ED BY ITS SECRETARY
2. THE COMMISSIONER
BRUHAT BENGALRU MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALRU MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE- 560002
4. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPART MENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BENGALURU 560 001
REPRESENTED BY ITS URBAN SECRETARY
5. THE COMMISSIONER
BENGALURU DEVELOPMENT AUTHORITY
KUMARA PARK WEST, BENGALURU 560 020
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R4
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. MALLIKARJUNA REDDY K.S.,
ADVOCATE FOR R2 & R3
SRI. MURUGESH V CHARATI., ADVCOATE FOR R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-H ISSUED BY R1 IN SO
FAR SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23
OF 2004 IS CONCERNED AND ETC.
-88-
IN WP 2813/2021
BETWEEN
M/S. CHIMES EDUCATIONAL TRUST
A PUBLIC CHARITABLE TRUST
HAVING ITS OFFICE AT NO.5
PATALAMMA TEMPLE STREET
BASAVANAGUDI, BANGALORE-560004
REPRESENTED BY ITS TRUSTEE
SMT BRINDA SRINIVAS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIDHANA SOUDHA, BENGALURU-560001
2. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
3. THE ASSISTANT DIRECTOR TOWN
AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
9TH CROSS, 9TH MAIN ROAD JAYANAGAR
2ND BLOCK BENGALURU-560011
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. MALLIKARJUNA REDDY K.S.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE 1ST RESPONDENT BEARING
NO.UDD 3 TTP 2015 DATED 25/02/2020 AS CONTAINED IN
-89-
ANNEXURE-K IN SO FAR AS THE AMENDED RULE 37-A IS
CONCERNED AND ETC.
IN WP 2896/2021
BETWEEN
M/S. CHIMES EDUCATIONAL TRUST
A PUBLIC CHARITABLE TRUST
HAVING ITS OFFICE AT NO.5
PATALAMMA TEMPLE STREET
BASAVANAGUDI, BANGALORE-560004
REPRESENTED BY ITS TRUSTEE
SMT BRINDA SRINIVAS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIDHANA SOUDHA
BENGALURU-560001
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
VIKASA SOUDHA, BENGALURU-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
4. BRUHAT BENGALURU MAHANAGARA PALIKE
THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
9TH CROSS, 9TH MAIN ROAD, JAYANAGAR
2ND BLOCK, BENGALURU-560011
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. MALLIKARJUNA REDDY K.S.,
-90-
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-C AND ETC.
IN WP 3701/2021
BETWEEN
1. DR.BHASKAR B.V.
S/O LATE VENKATAKRISHNAIAH,
AGED ABOUT 42 YEARS,
2. DR SAPNASHREE BHASKAR
W/O DR BHASKAR B V,
AGED ABOUT 37 YEARS,
BOTH ARE R/AT NO.14, SHREE,
IST BLOCK, 2ND STAGE, NAGARABHAVI,
BANGALORE.
...PETITIONERS
(BY SRI. SHARATH GOWDA G B., ADVOCATE)
AND
1. STATE OF KARNATAKA
BY DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY THE COMMISSIONER
3. ASSISTANT DIRECTOR
TOWN PLANNING (RAJARAJESHWARINAGARA)
BRUHAT BENGALURU MAHANAGARA PALIKE,
18TH CROSS, IDEAL HOME LAYOUT,
R R NAGAR, BESCOM OFFICE,
-91-
BENGALURU-560098
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 DATED 25.02.2020 AS
CONTAINED IN ANNEXURE-B INSOFAR AS THE AMENDED RULE
37-A IS CONCERNED AND ETC.
IN WP 3872/2021
BETWEEN
M/S. ADARSH DEVELOPERS
A REGISTERED PARTNERSHIP FIRM,
NO.10, VITTAL MALLYA ROAD,
BANGLAROE 56001.
REPRESENTED BY ITS PARTNER
SRI .B.M. KARUNESH
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTENT,
4TH FLOOR, VIKASA SOUDHA,
DR.AMBEDKAR VEEDHI,
BNAGALORE 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHNAGARA PALIKE
N.R.SQUARE, BANGALORE 56002.
REPRESENTED BY ITS COMMISSIONER
-92-
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANGARA PALIKE,
N.R.SQUARE, BANGALORE 560002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. MALLIKARJUNA REDDY K.S., ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE DIRECTION TO
QUASH THE DEMAND NOTICE SIGNED ON 5.2.2021 AT
ANNEXURE-E ISSUED BY THE R-4 AND ETC.
IN WP 4209/2021
BETWEEN
M/S CMR JNANADHARA TRUST
2, 3RD CROSS, 6TH A MAIN ROAD,
2ND BLOCK, HRBR LAYOUR KALYAN NAGAR
BENGALURU 560043
REPRESENTED BY ITS PRESIDENT
SMT. SABITHA RAMAMURTHY
W/O RAMAMURTHY
AGED ABOUT 60 YEARS
...PETITIONER
(BY SRI. VISHWANATH H.M., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED Y ITS SECRETARY
URAN DEVELOPEMTN DEPARTMENT
4TH FLOOR, VIKASA SOUDAH
DR.B .R. AMEDKAR VEEDHI,
BANGALORE 560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
(BBMP)N.R. SQUARE,
BENGALURU 560002
-93-
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (ADTP)
BRUHAT BENGALURU MAHANAGARA PALIKE
(BBMP)N R SQARE, BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SMT. SUMANGALA GACHCHINAMATH.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
CIRCULAR DATED 04.09.2015 PRODUCED AT ANNEXURE-C
QUASH THE IMPUGNED DEMAND NOTICE DATED 11.02.2021
DEMANDING AN AMOUNT OF RS.2,01,477.89 TOWARDS GROUND
RENT, RS.2,17,310.51 TOWARDS LICENSE FEE AND
RS.10,865.53 TOWARDS SCRUTINY FEE, FOR ISSUANCE OF
FRESH PLAN SANCTION PRODUCED AT ANNEXURE-A AND ETC.
IN WP 4223/2021
BETWEEN
1. SRI SUBODH PRASANNA SANKAR
S/O SRI THYAGASAMUDRAM RAMANI SANKAR
AGED ABOUT 49 YEARS,
R/AT NO. 3002, SOBHA DAHLIA
SARJAPUR OUTER RING ROAD,
BELLANDUR, BANGALORE - 560 103
2. SMT. LALITHA LAKSHMI THYAGARAJAN
W/O SRI SUBODH PRASANNA SANKAR
AGED ABOUT 45 YEARS,
R/AT NO. 3002, SOBHA DAHLIA
SARJAPUR OUTER RING ROAD
BELLANDUR, BANGALORE - 560 103
...PETITIONERS
(BY SRI. MUNISWAMY GOWDA S G., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
-94-
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UNITY BUILDING, MAYOHALL 22ND FLOOR,
M G ROAD, BANGALORE - 560 002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.V.MURALIDHAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 11.2.2021 AT ANNEXURE-B ISSUED BY THE R-4
IN SO FAR AS THE DEMAND OF RS.15,575/- TOWARDS SCRUTINY
FEE, RS.2,88,301/- TOWARDS GROUND RENT, RS.3,10,956/-
TOWARDS LICENSE FEE, RS.66,700/- TOWARDS BUILDING
BETTERMENT FEE, RS.5,74,540/- TOWARDS SITE AREA
BETTERMENT FEE, RS.66,700/- AND ETC.
IN WP 4538/2021
BETWEEN
SRI DWARAKAPRASAD SHARDA
S/O LATE JAGADISH PRASAD SHARDA
AGED ABOUT 63 YEARS
R/AT FLAT NO.CONGO-503
-95-
SNN RAJ LAKE VIEW PHASE II
BTM LAYOUT 2ND PHASE, BANGALORE.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BENGALURU-560048
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
-96-
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT , 1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP 4880/2021
BETWEEN
1 . SRI M B SHANKAR REDDY
AGED ABOUT 55 YEARS,
S/O SRI M BHOOMI REDDY,
2 . SUGUNA
AGED ABOUT 48 YEARS,
W/O M B SHANKAR REDDY,
3 . KUMARI PRUTHVI B S
AGED ABOUT 26 YEARS,
D/O M B SHANKAR REDDY,
4 . SOMESH
AGED ABOUT 22 YEARS,
S/O M B SHANKAR REDDY,
ALL ARE R/AT NO 3274 HAL II STAGE,
INDIRANAGAR, BENGALURU 560038
REP BY THEIR GENERAL POWER
OF ATTORNEY HOLDER,
M/S AKSHAYA BUILDERS,
DEVELOPERS PROMOTERS
A PARTNERSHIP FIRM
REGISTERED OFFICE AT NO 28,
BHOOMI PARADISE, BEML MAIN ROAD,
OPP JAI DURGA MAS TEMPLE,
HAL 3RD STAGE, BENGALURU 560075,
REPRESENTED BY ITS PARTNERS,
SRI ARYA LOHITH REDDY AND
N S KRISHNA REDDY
...PETITIONERS
(BY SRI. SRINIVASA G.S., ADVOCATE)
-97-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVEOLOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (BUILDING LICENSE CELL NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.V. MURALIDHAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 27.10.2021 AT ANNEXURE-F ISSUED BY THE R-4
ONLY IN SO FAR AS THE DEMAND OF RS.1,89,460/- /- TOWARDS
GROUND RENT AND JST AT 18 PERCENT ON THE GROUND RENT
RS.34,103/-, LICENSE FEE TS.3,78,919/- SCRUTINY FEE,
RS.1,31,692/- RS.3,42,244/- TOWARDS SECURITY DEPOSIT AND
RS.11,45,155/- TOWARDS WATER SUPPLY CESS, RS.27,85,286/-
AND ETC.
IN WP 5232/2021
BETWEEN
MR D ABHISHEK REDDY
S/O MR R DASARATH
-98-
AGE ABOUT 33 YEARS
R/ AT NO 11/2 OFF RING ROAD
RAMAIAH REDDY COMPOUND
CHALLAGHATTA BENGALURU - 560071
...PETITIONER
(BY SRI. KARAN JOSEPH., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BENGALURU-560001
REP BY THE ADDITIONAL CHIEF SECRETARY
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP HEAD OFFICE, CORPORATION CIRCLE
BENGALURU - 560002
REP BY ITS COMMISSIONER
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING EAST
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP HEAD OFFICE CORPORATION CIRLCE
HUDSON CIRCLE, BENGALURU- 560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 29.01.2021 DEMANDING THE PAYMENT
OF RS.14,78,906/- AT ANNEXURE-A AND ETC.
IN WP 5252/2021
BETWEEN
SRI M RAMESH
S/O A MUNI REDDY
AGED ABOUT 64 YEARS
R/A NO.6/4, HONGASANDRA
BEGUR ROAD, BANGALORE-560068
...PETITIONER
-99-
(BY SRI. MUNISWAMY GOWDA S G., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
BOMMANAHALLI, BEGUR MAIN ROAD
BANGALORE-560068
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. PAWAN KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE AT ANNEXURE-B ISSUED BY THE R-4 IN SO FAR AS THE
DEMAND OF RS.74,.000/- TOWARDS SCRUTINY FEE,
RS.14,63,000/- TOWARDS LICENSE FEE, RS.13,57,000/-
TOWARDS GROUND RENT, RS.9,50,000/- TOWARDS BUILDING
BETTERMENT FEE. RS.96,39,500/- AND ETC.
IN WP 5430/2021
BETWEEN
SOCIETY FOR WOMEN DEVELOPMENT
AN EDUCATION ENTITY REGISTERED UNDER
SOCIETY ACT, SITUATED AT SY.NO.14,
-100-
BHARATH NAGAR, HESARAGHATTA ROAD,
BANGALORE 560097.
REPRESENTED BY ITS SECRETARY,
MR. G DHANANJAYA.
...PETITIONER
(BY SRI. SHIVAKUMAR N., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMETN DEPARTENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKA VEEDHI, BENGALURU-560001.
2. THE COMMISSIONER
BENGALURU BRUHATH MANGARA PALIKE,
N R SQUARE, BENGALURU 560002.
3. THE JOINT DIRECTOR TOWN PLANNING (NORTH)
BENGALURU BRUHATH MAHANAGAR PALIKE,
N R SQUARE, BENGALURU-560002.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 01.03.2021 VIDE ANNX-A IN SO FAR AS DEMAND
FOR PAYMENT OF GROUND RENT-GST 18 PERCENT
RS.15,26,081/-, FEE U/S 18 OF KTCP ACT 1961 (BETTERMENT
FEE) BUILDING RS.11,75,717/-, FEE U/S 18 OF KTCP ACT 1961
(BETTERMENT FEE) SITE AREA. RS.50,97,891/- AND ETC.
IN WP 5896/2021
BETWEEN
HEART OF JESUS SOCIETY
PLOT NO 38 SY NO 23, 25/1 & 26
AMBALIPURA VILLAGE, WARD NO 150,
-101-
VARTHUR HOBLI, BANGALORE - 560047
REP BY ITS PRESIDENT
THATHEUS DARWIN, S/O FRANCIS
AGE ABOUT 40 YEARS
...PETITIONER
(BY SRI. SRINIVAS V., ADVOCATE)
AND
1. THE COMMISSIONER
THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
2. THE JOINT COMMISSIONER
MAHADEVAPURA ZONE, WHITEFIELD ROAD
BRUHAT BENGALURU MAHANAGARA PALIKE
BANGALORE - 560048
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
RHB COLONY, WHITE FIELD MAIN ROAD
BRUHAT BENGALURU MAHANAGARA PALIKE
BANGALORE - 560048
4. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU - 560001
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R1 TO R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE AND DEMAND CHALLAN BEARING NO.1 DATED NIL
SIGNED ON 06/03/2021 AT ANENXURE-D ISSUED BY THE
RESPONDENT NO.3 IN SO FAR AS THE DEMAND OF RS 60,664/-
TOWARDS SCRUTINY FEE AND LICENSE FEE AND ETC.
-102-
IN WP 6073/2021
BETWEEN
M/S OM NAMAH SHIVAYA VENTURES
NO.03, MSR WEST PARK, CHURCH STREET
BANGALORE-560001
REPRESENTED BY ITS PARTNER
MR M S RAKSHA RAMAIAH
...PETITIONER
(BY SRI.VIKRAM A HUILGOL., SR. COUNSEL FOR
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BENGALURU -560001
REPRESENTED BY IS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA
DR B.R. AMBEDKAR VEEDHI
BENGALURU-560001
REPRESENTED BY ITS SECRETARY
3. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B.R AMBEDKAR VEEDHI
BENGALURU -560001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
5. ASSISTANT DIRECTOR
BURUHUT BENGALURU MAHANAGARA PALIKE
TOWN PLANNING WEST
SHESHADRIPURAM SAMPANGI ROAD,
NEXT TO BHASHYAM PARK
BENGALURU-560020
-103-
6. ASSISTANT REVENUE OFFICER
BRUHUT BENGALURU MAHANAGARA PALIKE
MATHIKERE SUB DIVISION, BENGALURU.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 TO R6)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH RULE 3 OF THE
KARNATAKA PLANNING AUTHORITIES (AMENDMENT) RULES 2019
SUBSTITUING RULE 37-A (1) VIDE NOTIFICATION ISSUED BY
THE R-1 DTD 25.02.2020 PUBLISHED ON 26.02.2020 IN
KARNATAKA GAZETTE PART IV-A VIDE ANNX-L AND ETC.
IN WP 6454/2021
BETWEEN
M/S KIRLOSKAR SYSTEMS LIMITED
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF THE COMPANIES ACT, 1956
HAVING ITS OFFICE AT EMBASSY STAR
NO.08, PLACE ROAD, VASANTH NAGAR
BENGALURU-560052
REPRESENTED BY ITS GPA HOLDER
M/S EMBASSY PROPERTY DEVELOPMENTS
PRIVATE LIMITED A COMPANY INCORPORATED
UNDER THE PROVISIONS OF THE COMPANIES ACT, 1956
HAVING ITS OFFICE AT EMBASSY POINT IST FLOOR
NO.150, INFANTRY ROAD, BENGALURU-560001
REPRESENTED BY ITS AUTHORISED SIGNATORY
MR A B MANDANNA
...PETITIONER
(BY SRI. SANJAY NAIR., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS PRINCIPAL SECRETARY
DEPARTMENT OF LAW AND PARLIAMENTARY
-104-
AFFAIRS, VIDHANA SOUDHA,
DR B R AMBEDKAR VEEDHI
BENGALURU-560001
2. THE STATE OF KARNATAKA
REPRESENTED BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BENGALURU-560001
3. BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, HUDSON CIRCLE
BENGALURU-560001
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, HUDSON CIRCLE
BENGALURU-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.B.MONESH KUMAR., ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THE BYE LAW
NO.3.9 OF THE BENGALURU MAHANAGARA PALIKE BUILDING BYE
LAWS 2003 ANNXURE-A AS UNCONSTITUTIONAL ILLEGAL AND
ULTRA VIRES AND ETC.
IN WP 6699/2021
BETWEEN
M/S SARANYA PROPERTIES PVT LTD
a COMPANY HAVING ITS OFFICE AT
FLAT NO.406, SRI VANDANA REGENCY,
GULMOHAR ENCLAVE ROAD,
MUNNEKOLALA, KUNDAHALLI,
BANGALORE-560037
REPRESENTED BY ITS MANAGING DIRECTOR,
SRI Y MADHU, S/O SRI Y BHASKAR NAIDU,
-105-
AGED ABOUT 39 YEARS.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHATH BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE-560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-106-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 7168/2021
BETWEEN
1. SRI VEERLA SIVAKUMAR
S/O SRI VEERABRAMHAM NAIDU
AGED ABOUT 44 YEARS
2. SMT V SWAPNA
W/O VEERLA SIVAKUMAR
AGED ABOUT 40 YEARS,
BOTH ARE R/AT NO.16, IST FLOOR
3RD CROSS IST A MAIN, RAMANJANEYANAGAR
CHIKKALLASANDRA, BANGALORE-560 061
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B.R. AMBEKDAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-107-
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD
JAYANAGAR 2ND BLOCK BANGALORE-560 011
..........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSO FAR AS SECTION 18-A(I) AND
(IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED
AND ETC.
IN WP NO. 7179/2021
BETWEEN
SRI. NANJUNDA. K. M.
S/O. LATE MUNIYAPPA,
AGED ABOUT 51 YEARS,
R/AT NO. 17, PAVDAJANYA NILAYA,
PATEL MUNIYAPPA LAYOUT,
OPP VIJAYA BANK, KOTHANUR,
BENGALURU-560 077.
...PETITIONER
-108-
(BY SRI. RAMACHANDRA. H, ADVOCATE)
AND
1. THE PRINCIPAL SECRETARY
URBAN DEVELOPMENT, VIKASA SOUDHA,
BENGALURU-560 001.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BENGALURU-560001,
REPRESENTED BY THE SECRETARY.
3. THE COMMISSIONER
BBMP, N.R. SQUARE,
BENGALURU-560 002.
4. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BENGALURU-560 001,
REP. BY THE SECRETARY.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING, BBMP,
MAHADEVAPURA ZONE,
BENGALURU-560 048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DTD 18.03.2021 ISSUED BY THE R-5 VIDE
ANNX-L; DIRECT THE R-5 TO ISSUE (FRESH PLAN SANCTION)
FOR COMMERCIAL SHOP BUILDING AT PROPERTY NO.56/8/1/54
SY.NO.KOTHANUR VILLAGE, K.R. PURAM HOBLI, BENGALURU
WARD NO.25, MAHADEVAPURA ZONE AFTER COLLECTING
ADMISSIBLE CHARGES FROM THE PETITIONER.
-109-
IN WP NO. 7195/2021
BETWEEN
SMT LAKSHMI DEVI
W/O D RAMACHANDRAPPA
AGED ABOUT 65 YEARS,
R/AT NO.493/1/1 EXTENSION
10TH CROSS R M V SADASHIVANAGAR
BANGALORE-560080.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDYHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY IS COMMISSIONER.
5. ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING MAYOHALL
22ND FLOOR, M G ROAD BENGALURU.
...RESPONDENTS
-110-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G INSOFAR AS SECTION 18-A(i) AND (iv)
OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND
ETC.
IN WP NO. 7207/2021
BETWEEN
SPARROW TECHNOLOGIES LIMITED
NO.679, 6TH CROSS, KORAMANGALA,
3RD BLOCK, BANGALORE-560034
REP BY MANAGING DIRECTOR,
MR RAJEEV SARDA.
...PETITIONER
(BY SRI. MANJUNATHA S.V., ADVOCATE)
AND
1. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N R SQUARE, BANGALORE-560002.
2. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REP. BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI,
BANGALORE-560001.
3. ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
9TH CROSS, 9TH MAIN ROAD,
-111-
JAYANAGARA 2ND BLOCK,
BANGALORE-560011.
4. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
REP. BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI,
BANGALORE-560001.
...RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. V.G.BHANUPRAKASH.,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THE BYE LAWS
NO.3.9 OF THE BANGALORE MAHANAGARA PALIKE BUILDING
BYE-LAWS 2003 AS UNCONSTITUTIONAL, ILLEGAL AND ULTRA
VIRES AND QUASH THE DEMAND NOTICE DTD 17.02.2021
ISSUED BY R-3 DEMANDING PAYMENT OF RS.6,39,000/- (RUPEES
SIX LAKHS THIRTY NINE THOUSAND ONLY) TOWARDS GROUND
RENT AND RS.68,802/- (RUPEES SIXTY EIGHT THOUSAND EIGHT
HUNDRED AND TWO ONLY) AND ETC.
IN WP NO. 7610/2021
BETWEEN
M/S ANKURAA DEVELOPERS
A PARTNERSHIP FIRM,
HAVING ITS OFFICE AT SITE NO.4/1,
3RD FLOOR, BBMP KATHA NO.992/HK130,
SURVEYNO.3, PATTANDURU AGARAHARA,
WHITEFIELD MAIN ROAD, BANGALORE 560066.
REPRESENTED BY MANAGING PARTNER,
MR. P. BALASUBRAMANYAM,
S/O SRI.P.MUTHUSWAMY PERUMAL,
AGED ABOUT 43 YEARS.
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
-112-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKAR VEDHI,
BENGALURU 560001.
2. STATE OF KARNATAKA,
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU 560001.
REPRESENTED BY IS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU 560002.
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BENGALURU MAHANGARA PALIKE,
N.R.SQUARE, BENGALURU-560002.
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.L.SANJEEV.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.29.3.2021 VIDE ANNEXURE-C ISSUED BY THE R-4
IN SO FAR AS THE DEMAND OF RS.32,090/- TOWARDS GROUND
RENT INCLUDING CGST AND SGST RS.60,434/- TOWARDS
SECURITY DEPOSIT RS.54,391/- TOWARDS LICENSE FEE AND
ETC.
IN WP NO. 8014/2021
BETWEEN
SRI K K MAHENDRAN
S/O LATE K A KOTHANDA RAMAN
-113-
AGE ABOUT 51 YEARS
R/AT NO 9, NEW NO 50, TANK ROAD
SIVAN CHETTY GARDENS
BANGALORE - 560042.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE- 560002
REP BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BENGALURU MAHANAGARA PALIKE
UTILITY BUILDING MAYOHALL
22ND FLOOR, M G ROAD
BENGALURU - 560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-114-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOFAR AS SECTION 18-A(i) AND
(iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED
AND ETC.
IN WP NO. 8020/2021
BETWEEN
K PADMAVATHI
AGED 71 YEARS
W/O N C MADHURAJ
R/AT NO.164, 9TH MAIN ROAD,
RMV EXTENSION, SADASHIVANAGAR
BANGALORE - 560 080.
...PETITIONER
(BY SRI. JOSEPH ANTHONY & SRI. SHIRISH KRISHNA.,
ADVOCATES)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, BANGALORE - 560 001
REPRESENTED BY THE CHIEF SECRETARY.
2. THE DEPARTMENT OF LABOUR
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, BANGALORE - 560 027
REPRESENTED BY THE COMMISSIONER.
-115-
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST)
BRUHAT BENGALURU MAHANAGARA PALIKE
SHESHADRIPURAM SAMPIGE ROAD
NEXT TO BHASHYAM PARK,
BENGALURU - 560 020.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH BYE-LAW 3.9 OF
THE BANGALORE MAHANAGARA PALIKE BUILDING BYE-LAWS,
2003 AS UNCONSTITUTIONAL, ARBITRARY, ILLEGAL AND ULTRA-
VIRES; QUASH THE NOTIFICATION ISSUED BY THE R1 DATED
FEBRUARY 2020 ANNEXURE-E INSOFAR AS THE INSERTED RULES
37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 8042/2021
BETWEEN
1 . SRI DATLA SUNIL PRASAD VARMA
AGED 49 YEARS
S/O LATE SURYANARAYANA RAJU
R/AT NO.L-84, 4TH MAIN 6TH SECTOR
HSR LAYOUT, BANGALORE-560 102.
2 . SRI KALIDINDI SURYANARAYANARAJU
S/O LATE KALIDINDI SITARAMARAJU
R/AT NO.L-84, 4TH MAIN 6TH SECTOR
HSR LAYOUT, BANGALORE-560 102.
3 . SRI BHUPATIRAJU NAGENDRA
KISHORE VARMA
AGED 40 YEARS,
S/O NARASIMHA RAJU BHUPATHIRAJU
R/AT NO.L-84, 4TH MAIN 6TH SECTOR
HSR LAYOUT, BENGALURU-560 102.
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
-116-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA B
BANGALORE -560 001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560 002
REPRESENTED BY IS COMMISSIONER.
3. ASSISTANT DIRECTOR
TOWN PLANNING BOMMANAHALLI
BRUHAT BANGALORE MAHANAGARA PALIKE
BEGUR MAIN ROAD, BANGALORE-560 068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO
QUASH THE DEMAND NOTICE DTD NIL VIDE ANNX-D ONLY
ISSUED BY THE R-3 ONLY IN SO FAR AS THE DEMAND OF
RS.2,68,952/- TOWARDS SECRUTINY FEE, RS.8,80,741/-
TOWARDS GROUND REND AND GST, RS.10,75,807/- TOWARDS
LICENSE FEE, RS.1,83,587/- TOWARDS BETTERMENT FEE FOR
BUILDING RS.15, 94, 039/- AND ETC.
IN WP NO. 8071/2021
BETWEEN
1. SRI GOVARDHAN REDDY @
GOVARDHAN SIDDA REDDY
S/O SIDDA REDDY M @ SIDDAPPA
AGED 45 YEARS
2. SRI HARISH REDDY
ALIAS GOVARDHAN SIDDA REDDY
-117-
AGED 40 YEARS
S/O SIDDA REDDY M @ SIDDAPPA
3. SRI RUPESH KUMAR M
AGED 37 YEARS
S/O LATE MUNI REDDY M @ JAYAKUMAR
ALL ARE R/AT NO. 62/1, MUNIRAMA REDDY BUILDING
1ST CROSS, BENNIGANAHALLI OLD MADRAS ROAD
BANGALORE - 560 016.
REPRESENTED BY THEIR GPA HOLDER
M/S CANDEUR CONSTRUCTION
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT
SY NO. 183/1A, 183/1B, 183/10
GUNJUR MAIN ROAD, NEXT TO VINAYAKA THEATER
VARTHUR WHITE FIELD
BANGALORE EAST - 560 087
BY ITS MANAGING PARTNER
SRI KATAM REDDY SRIKANTH REDDY
...PETITIONERS
(BY SRI. VIVEKANANDA T.P. ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
-118-
N R SQUARE, BANGALORE - 560 002
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE NO. DATED NIL AT ANNEXURE-H ISSUED BY THE R-4
ONLY IN SO FAR AS THE DEMAND OF RS 2,18,961/- TOWARDS
SCRUTINY FEE, RS 25,83,736/- TOWARDS GROUND RENT AND
GST, RS 43,79,214/- TOWARDS LICENSE FEE AND ETC.
IN WP NO. 8087/2021
BETWEEN
SRI K SAMEEULLA
S/O K FAKKRUDDIN SAB
AGED ABOUT 58 YEARS
RESIDING AT NO.1096, 7TH MAIN
NEAR SAI BABA ASHRAMA
BTM LAYOUT 1ST STAGE
DHARMARAM COLLEGE
BANGALORE - 560 029
REP BY HIS GPA HOLDER
M/S SHRESHTA BUILDERS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.15/3
KATHA NO.2, 2ND FLOOR, SHOP NO.2 ,
KATHRIGUPPE, UTTARAHALLI HOBLI
BANGALORE - 560 085
REP BY ITS PARTNER
SRI C HARI BABU,
S/O CHINNABHA NAIDU.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-119-
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS SECRETARY.
4. BBMP, N R SQUARE
BANGALORE - 560 002
REP BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BBMP, BEGUR MAIN ROAD, BOMMANAHALLI
BANGALORE - 560 068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(i) AND (iv)
OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND
ETC.
-120-
IN WP NO. 8148/2021
BETWEEN
SRI K T RAJASHEKHARA
S/O SRI K GOWDA
AGED ABOUT 74 YEARS
R/A NO.321, T S P ROAD
OPP BANGALORE MEDICAL COLLEGE
KALASIPALYAM, BANGALORE-560002.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMETN DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR 0VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING(SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS
-121-
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK
BANGALORE-560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 8224/2021
BETWEEN
1. M/S. THILAK BUILDERS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT 26,
SINGAPORE GARDEN,
GREEN FIELD -II, GUBBAALAL GATE,
KANAKAPURA MAIN ROAD,
BANGALORE.
REPRESENTED BY ITS PARTNER,
SRI SUNDARESAN C,
S/O SRI CHINNARAJ,
AGED ABOUT 38 YEARS.
2. SRI MUNISUBBAIAH
S/O LATE MUNIBYARAPPA,
AGED ABOUT 76 YEARS,
R/AT NO.78, NEAR SAIBABA TEMPLE
VASANTHAPURA, SUBRAMANYAPURA POST,
BANGALORE-560061
REPRESENTED BY HIS GPA HOLDER,
M/S THILAK BUILDERS,
BY ITS PARTNER,
-122-
SRI SUNDARESAN C, S/O SRI CHINNARAJ,
AGED ABOUT 38 YEARS.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA,.
DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
(TOWN PLANNING -BOMMANAHALLI)
BRUHAT BENGALURU MAHANAGARA PALIKE,
BEGUR MAIN ROAD, BOMMANAHALLI,
BANGALORE-560068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-123-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 18A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING AMENDMENT ACT
1998) AS CONTAINED IN ANNEXURE G1 INSOFAR AS SECTION
18A (I) AND (IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP NO. 8243/2021
BETWEEN
LADY SUPERIOR SISTER OF
ST. JOSEPH OF TARBES OF BANGALORE
A REGISTERED SOCIETY,
TERBES NIVAS NO.47,
PROMINADE ROAD, FRAZER TOWN,
BANGALORE-560005
REPRESENTED BY ITS PRESIDENT,
SMT BENEDICT SISTER.
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1 . STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHATH BANGALORE
MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING -NORTH)
-124-
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE-560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE NO. DATED 01.04.2021 AT ANNEXURE-D ISSUED BY THE
R-4 ONLY IN SO FAR AS THE DEMAND OF RS 1,35,017/-
TOWARDS SCRUTINY FEE, RS 27,00,342/- TOWARDS LICENSE
FEE, RS 21,21,697/- TOWARDS GROUND RENT RS 3,81,906/-
TOWARDS GST ON GROUND RENT, RS 7,15,330/- TOWARDS
SECURITY DEPOSIT RS 7,15,330/- AND ETC.
IN WP NO. 8292/2021
BETWEEN
SRI SIDDHARAM SWAMIGALU
GURUSHIVABASAV SWAMIGALU,
NAGANURU RUDRAKSHIMATH
S/O GURUSHIVABASAV SWAMIGALU,
AGED ABOUT 63 YEARS,
NO.293, 39TH CROSS, 8TH BLOCK, JAYANAGAR,
BANGALORE-560082.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA,
DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
-125-
VIKASA SODHA,
DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA,
DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHATH BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS,
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK,
BANGALORE-560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 8311/2021
BETWEEN
M/S WINDSOR GARDENS PVT LTD
HAVING ITS REGISTERED OFFICE
-126-
AT NO.81, 36TH CROSS, 6TH MAIN,
5TH BLOCK, JAYANGAR,
BANGALORE 560041.
REPRESENTED BY ITS DIRECTOR,
SRI.M. SRINVIASA RAO.
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKAR VEEDHI,
BANGALORE 560001.
2. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
3. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, BANGALORE 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 29.03.2020 AT ANNEXURE-F ISSUED BY THE R3
ONLY IN SO FAR AS THE DEMAND OF RS.92,56,000/- OUT OF
WHICH A SUM OF RS.22,48,806/- TOWARDS GROUND RENT,
RS.4,04,785/- TOWARDS GST, RS.89,952/- TOWARDS SCRUTINY
FEE, RS.17,99,045/- LICENSE FEE, RS.91,054- TOWARDS LEVY
AD COLLECTION OF 5 PERCENT SURCHARGE TO BE PAID TO
BBMP, RS.3,46,006/- AND ETC.
-127-
IN WP NO. 8354/2021
BETWEEN
1 . SRI GOVINDRAJA SHETTY
AGED ABOUT 78 YEARS
S/O LATE N GIRIYAPPA SETTY
2 . SMT. GEETHALAKSHMI
AGED ABOUT 72 YEARS
W/O Y GOVINDARAJA SETTY
3 . SRI RAGHAVENDRA G
AGED ABOUT 38 YEARS
S/O SRI GOVINDARAJA SETTY
ALL ARE R/AT NO.60
KOTE BEEDHI, YELAHANKA
BENGLAURU 560 064
REP BY THEIR GPA HOLDER
SRI DIVAKAR S
AGED ABOUT 44 YEARS
S/O LATE SUBHASH RAJU
NO.18, 5TH TEMPLE STREET
5TH CROSS, MALLESHWARAM
BENGALURU 560003
...PETITIONERS
(BY SRI. ABHINAV RAMANAND A., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
RERPESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATKA
LABOUR DEPARTMENT
VIKASA SODUAH, DR.B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
RERPESENTED BY IS UNDER SECRETARY.
-128-
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATGIN
VIKASA SOUDHA, DR. B. R AMBEDKAR VEEDHI,
BANGLAORE 560 001
REPRESENTED BY ITS SECRETARY.
4. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N RSQUARE, BANGALORE 560 002
RERPESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
(TOWN PLANNING-YELAHANKA)
THE BRUHAT BENGALUR MAHANAGARA PALIKE
ROOM NO.2, AMRUTAHHALLI MAIN ROAD,
BYATARAYANAPURA, BELLARY ROAD,
BANGALORE 560 092.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 IN SO FAR AS SECTION 18-A(i) AND (iv) OF THE
KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND ETC.
IN WP NO. 8372/2021
BETWEEN
SRI. K. S. JAIPRAKASH REDDY
S/O LATE A KRISHNA REDDY
AGED ABOUT 70 YEARS
R/A NO.32, 9TH MAIN,
10TH CROSS, 2ND BLOCK
JAYANAGAR, BANGALORE-560011.
...PETITIONER
-129-
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING(SOUTH)
BRUHATH BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BANGALORE-560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
-130-
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 8379/2021
BETWEEN
M/S ADITHYA CONSTRUCTIONS
A REGISTERED PARTNERSHIP
FIRM HAVING ITS OFFICE AT NO 34
HAGDURU COLONY WHITEFIELD POST
BENGALURU-560066
REPTD BY ITS MANAGING PARTNER
SRI PUNNA REDDY
AGE ABOUT 55 YEARS
S/O BASIVI REDDY.
...PETITIONER
(BY SRI. NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA
BENGALURU - 560001.
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R CIRCLE, BENGALURU - 560002.
3. THE SPECIAL COMMISSIONER
TOWN PLANING,
BRUHAT BENGALURU MAHANAGARA PALIKE
N R CIRCLE, BENGALURU - 560002.
4. THE OFFICE OF ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BBMP RHB COLONY, WHITEFIELD MAIN ROAD
BENGALURU - 560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
-131-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 TO R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE CIRCULAR
DATED 21.07.2016 ISSUED R2 THE OFFICE OF COMMISSIONER,
BBMP, N R CIRCLE, BANGALORE-56002, PRODUCED AT
ANNEXURE C , CIRCULAR DAATED 29.08.2016 ISSUED BY R3 ,
THE OFFICE OF COMMISSIONER SPECIAL, (TOWN PLANNING),
NARASIMHARAJA CIRCLE, BANGALORE-56002, PRODUCED AT
ANNEXURE D AND ETC.
IN WP NO. 8421/2021
BETWEEN
1. MR YEDHALA SUDHAKAR REDDY
S/O. MR. Y SUBBA REDDY,
AGED ABOUT 54 YEARS
2. MRS. SWARUPA BEJAWADA
W/O. MR. Y SUDHAKAR REDDY,
AGED ABOUT 49 YEARS
BOTH ARE R/A FLAT NO. 307,
VARS FANTASY, 1ST MAIN OFF
50 FEET ROAD, HAL II STAGE,
KODIHALLI, BANGLORE 560008.
3. MRS. JHANSY MUPPALA
W/O. MR. BHASKAR REDDY MUPPALA,
AGED ABOUT 53 YEARS
4. MR. BHARGAV SUMANTH M
S/O. MR. BHASKAR REDDY MUPPALA,
BOTH ARE R/AT FLAT NO. 17F,
FIRST FLOOR, 18TH CROSS, HSR SECTOR -3,
BANGALORE 560102.
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
-132-
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU 560001.
REP BY ITS SECRETARY.
3. THE BRUHAT BENGALURU
MAHANAGARA PALIKE BBMP,
NR SQUARE, BENGALURU 560002.
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST, BRUHAT BENGALURU
MAHANAGARA PALIKE, UTILITY BUILDING,
MAYOHALL 2ND FLOOR,
MG ROAD, BENGALURU 560001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 7.04.2021 VIDE ANNEXURE-C ISSUED BY R4 IN
SO FAR AS THE DEMAND OF RS.1,23,233/- TOWARDS GROUND
RENT INCLUDING CGST AND SGST, RS.1,21,000/- TOWARDS
SECURITY DEPOSIT, RS2,08,870/- TOWARDS LICENSE FEE,
RS.10,444/- TOWARDS SCRUTINY FEE, RS.71,350/- TOWARDS
WATE SUPPLY SCHEME (BWSSB), RS.71,350/- AND ETC.
IN WP NO. 8546/2021
BETWEEN
SRI S R BALASUBRAMANYAM
SON OF LATE S A RADHAKRISHNA SETTY
-133-
AGE ABOUT 75 YEARS
R/A NO 216, 4TH MAIN ROAD,
3RD PHASE, J P NAGAR,
BENGALURU - 560078.
...PETITIONER
(BY SRI. KEERTHIKAR S., & PRAMODA GOWDA T.P., ADVOCATES)
AND
1. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
REP BY ITS COMMISSIONER.
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECRETARY.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA ZONE
BRUHATH BENGALURU MAHANAGARA PALIKE
BENGALURU - 560048.
4. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKAS SOUDHA
DR B R AMBEDKAR VEEDHI
BENGALURU - 560001 REP BY ITS SECRETARY.
...RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. B.V MURALIDHAR.,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THE BYE
LAWS NO.3.9 OF THE BANGALORE MAHANAGARA PALIKE
BUILDING BYELAWS 2003 AS UNCONSTITUTIONAL ILLEGAL AND
ULTRA VIRES AND ETC.
IN WP NO. 8573/2021
-134-
BETWEEN
MR B C PATIL
S/O SRI CHANNABASAVANNA GOWDA
AGE ABOUT 65 YEARS
R/ANO 34/3B, BALAMBID HIREKERUR TALUK
HAVERI - 581111
AND ALSO RESIDENT
AT SRIRAMPURAM VILLAGE
JAKKUR WARD, YELAHANKA
BANGALORE - 560063
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI, BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BENGALURU - 560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BENGALURU - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BENGALURU MAHANAGARA PALIKE
YELAHANKA ZONE, BENGALURU - 560063
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
-135-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT
CERTIORARI OR SIMILAR WRIT OR ORDER OR DISRECTOR TO
QUASH THE DEMAND NOTICE BBMP/EODB/CH/3064/21-22 (PRJ
5756-20-21) DT.22.04.2021 VIDE ANNEXURE-C ISSUED BY
RESPONDENT NO.4 IN SO FAR AS AND ETC.
IN WP NO. 8763/2021
BETWEEN
MR RAVI H B
S/O LATE S K BASAPPA SETTY
AGED ABOUT 51 YEARS,
R/ AT NO.348 KAUSTUBHA
8TH CROSS 3RD C MAIN HEALTH LAYOUT
SRIGANDHADAKAVAL, NEAR BDA COMPLEX
BANGALORE-560 091.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEKDAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R. AMBEKDAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
-136-
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (RAJARAJESHWARI NAGARA)
BRUHAT BANGALORE MAHANAGRA PALIKE
18TH CROSS, IDEAL HOME LAYOUT
R R NAGAR, NEAR BESCOM OFFICE
BENGALURU-560098.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 8796/2021
BETWEEN
1. SRI V ANANDARAM
S/O LATE SRI R VENKATASWAMAPPA
AGED 70 YEARS
2. SRI A RAJEEVA
S/O SRI V ANANDARAM
AGED 43 YEARS
3. SRI A RAGAVENDRA
S/O SRI V ANANDARAM
AGED 42 YEARS
REPRESENTED BY ITS GPA HOLDER
SRI V ANANDARAM
S/O LATE SRI R VENKATASWAMAPPA
ALL ARE R/AT NO. 224,
10TH MAIN, 100 FEET ROAD, 1ST BLOCK,
-137-
H R B R LAYOUT, KALYAN NAGAR
BANGALORE - 560 043.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, MAYOHALL 22ND FLOOR
M G ROAD, BANGALORE - 560 001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-138-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 8907/2021
BETWEEN
1. SRI V PAPANNA
S/O SRI GOWDARA VENKATAPPA
AGED ABOUT 77 YEARS,
2. SRI PARAMESHWARA P
S/O SRI V PAPANNA
AGED ABOUT 45 YEARS,
3. SRI VENKTESH REDDY P
S/O SRI V PAPANNA
AGED ABOUT 43 YEARS,
4. SMT AMARESH P
S/O SRI V PAPANNA
AGED ABOUT 40 YEARS,
5. SMT BANGARAMMA
W/O SRI V PAPANNA
AGED ABOUT 66 YEARS,
ALL ARE R/AT NO.86/4
CHALLAKERE VILLAGE, KRISHNARAJAPURA HOBLI
BANGALORE EAST TALUK, BANGALORE.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-139-
VIKASA SOUDHA DR BR AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SODUHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER,
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE-560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(i) AND (iv)
OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND
ETC.
-140-
IN WP NO. 8925/2021
BETWEEN
SRI J RAGHAVENDRA
S/O SRI JAVARE GOWDA
AGED 40 YEARS
R/AT NO. B1301, CLUB MEADOWS,
HIRANANDANI APARTMENT
AKSHAYANAGAR, HULIMAVU
OPP BANNERGHATTA ROAD
BANGALORE - 560068.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASISSTANT DIRECTOR
TOWN PLANNING BOMMANAHALLI
-141-
BRUHAT BANGALORE MAHANAGARA PALIKE
BEGURU MAIN ROAD, BOMMANAHALLI
BENGALURU - 560 068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOFAR AS SECTION 18-A(i) AND
(iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED
AND ETC.
IN WP NO. 8935/2021
BETWEEN
1. T SURESH KUMAR REDDY
AGED 56 YEARS,
S/O LATE PATTABHI RAMA REDDY
R/AT A-2, RAMANASHREE CALIFORNIA
GARDEN LAYOUT, ANANTHAPURA VILLAGE,
YELAHANKA HOBLI, BANGALORE-560 064.
2. M.RAMESH KUMAR REDDY
AGED 53 YEARS,
S/O M.A.SESHADRI REDDY
R/AT A-28, RAMANASHREE CALIFORNIA
GARDEN LAYOUT, ANANTHAPURA VILLAGE,
YELAHANKA HOBLI, BANGALORE-560064.
...PETITIONERS
(BY SRI. MUNISWAMY GOWDA S G., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
-142-
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI
BANGALORE-560 001.
2. STATE OF KARNATAKA
DEPARMTENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASISSTANT DIRECTOR
TOWN PLANNING (YELAHANKA)
BRUHAT BANGALORE MAHANAGARA PALIKE
ROOM NO.2, AMRUTHAHALLI MAIN ROAD
BYTARAYANPURA, BELLARY ROAD,
BENGALURU - 560092.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD NIL VIDE ANNX-B ISSUED BY THE R-4 IN SO FAR AS
THE DEMAND OF RS.5,313/- TOWARDS SCRUTINY FEE,
RS.62,692/- TOWARDS GROUND RENT, RS.1,06,258/- TOWARDS
LICENSE FEE, RS.23,613/- TOWARDS BUILDING BETTERMENT
FEE, RS.75,134/- TOWARDS SITE AREA BETTERMENT FEE,
RS.11,142/- TOWARDS LAKE REJUVENATION FEE, RE.1,250/-
AND ETC.
IN WP NO. 8951/2021
BETWEEN
1. M/S CHAITRASHREE DEVELOPERS
A REGISTERED PARTNERSHIP FIRM
-143-
HAVING ITS REGISTERED OFFICE AT NO.70
OPP. DHARSHINI FLOORINGS
KAVERINAGAR BANASHANKARI 3RD STAGE
BANGALORE - 560 085
REPRESENTED BY ITS PARTNER
SRI M VENKATESHULU
S/O LATE CHENCHU NAIDU
AGED 48 YEARS
2. SMT. A S NAGARATHNA
W/O LATE PUTTA BUDDI
AGED 68 YEARS
R/AT NO. 1133/A-7
AMBIKA SERVICE ROAD
NEAR SHARAVATHI HOSPITAL HAMPI NAGAR
VIJAYANAGAR BANGALORE - 560 040
REPRESENTED BY HER GPA HOLDER
M/S CHAITRASHREE DEVELOPERS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT NO.70
OPP. DHARSHINI FLOORINGS
KAVERINAGAR BANASHANKARI 3RD STAGE
BANGALORE - 560 085
REPRESENTED BY ITS PARTNER
SRI M VENKATESHULU
S/O LATE CHENCHU NAIDU
AGED 48 YEARS
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
-144-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALROE - 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALROE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, HEAD OFFICE BUILDING
ANNEX - 3 BUILDING, BANGALORE - 560 002
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 9264/2021
BETWEEN
DR SANJANA A S
W/O Dr. DEEPAK.J,
AGED 38 YEARS,
R/AT 226A, "SAI SADANA"
-145-
4TH CROSS, SAI ENCLAVE LAYOUT,
J.P.NAGAR 7TH PHASE, BANGALORE-560078.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDAH, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATKA
THE LABOUR DEPARTMENT
VIKASA SOUDAH, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BENGALORE 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUAHT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGLAORE 560002
RERPESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BENGALURU 560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
-146-
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(i) AND (iv)
OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED AND
ETC.
IN WP NO. 9414/2021
BETWEEN
G H RAJU
S/O LATE GANGACHANNAIAH
AGED ABOUT 51 YEARS
R/AT NO.4159, NIHARIKA
9TH CROSS, B BLOCK, SUBRAMANYA NAGARA
RAJAJINAGAR 2ND STAGE, BENGALURU-560 021.
...PETITIONER
(BY SMT. SUDHA D., ADVCOATE)
AND
1. THE STATE OF KARNATAKA
BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, BENGALURU-560 001.
2. THE BRUHATH BENGALURU MAHA NAGARA PALIKE
N R SQUARE, BENGALURU-560 002
BY ITS SPECIAL COMMISSIONER.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE IN THE FORM OF CHALLAN NO. AS PER
ANNEXURE-E DATED 01/2/21 AND DIRECT THE R-2 TI APPROVE
THE BUILDING PLAN FOR ADDITIONAL CONSTRUCTION
SUBMITTED BY THE PETITIONER AS PER ANNEXURE-D WITHOUT
-147-
INSISTING FOR THE COMPLIANCE OF THE DEMAND NOTICE AS
PER ANNEXURE-E IN THE FORM OF CHALLAN NO. DATED 01/2/21
AND ETC.
IN WP NO. 9419/2021
BETWEEN
1. M/S LAKSHMI ENTERPRISES
A PARTNERSHIP FIRM HAVING
ITS OFFICE AT NO.1549
5TH MAIN, 3RDPHASE
J P NAGAR BANGALORE-560 078
REPRESENTED BY IS GPA HOLDER
M/S SEVEN HILLS CONSTRUCTIONS
BY ITS PARTNER
SRI MANOHAR REDDY, S/O SRI MUNIREDDY
AGED ABOUT 42 YEARS.
2. M/S SEVEN HILLS CONSTRUCTIONS
A PARTNERSHIP FIRM HAVING
ITS OFFICE AT NO.165/A
KOWDENAHALLI, RAMAMURTHY NAGAR
T C PALYA MAIN ROAD, BANGALORE-560 016
BY ITS PARTNER
SRI MANOHAR REDDY, S/O MUNIREDDY
AGED ABOUT 42 YEARS.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-56 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
-148-
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE -560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
(TOWN PLANNING-MAHADEVAPURA)
BRUHAT BENGALURU MAHANAGARA PALIKE
RHB COLONY WHITEFIELD MAIN ROAD,
BANGALORE-560 048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 18-A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT)ACT, 1988) AS CONTAINED IN ANNEXURE G1
INSOFAR AS SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT
NO.23 OF 12004 IS CONCERNED.
IN WP NO. 9439/2021
BETWEEN
SMT V K SARASWATHY
W/O SRI V K BALASUBRAMANIAN
AGED ABOUT 74 YEARS,
R/AT NO.5/A, RUSTUMBAGH ROAD
KODIHALLY, BANGALORE -560 017
REPRESENTED BY HER GPA HOLDER
-149-
SRI B JAYAKUMAR
AGED ABOUT 57 YEARS
R/AT NO.5, CLASSIC HOMES
RUSTUMBAGH ROAD BANGALORE-560 017.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE -560002
REPRESENTED BY ITS COMMISSIONER.
5. ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING MAYOHALL 22ND FLOOR
M G ROAD BANGALORE-560 001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-150-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 9466/2021
BETWEEN
SRI.N.NANJUNDAPPA
AGED 70 YEARS
S/O LATE B. NARASAPPA
R/AT BRUNDAVAN, 8TH CROSS
SIT EXTENSION, TUMKUR
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
DR. AMBEDKAR VEEDHI, BANGALORE - 560 001.
2. THE BRUHAT BANGALORE
MAHANAGARA PALIKE
N.R. SQARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISIONER.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING
(RAJARAJESHWARINAGAR)
BRUHAT BANGALORE MAHANAGARA PALIKE
18TH CROSS, IDEAL HOME LAYOUT
RAJARAJESHWARINAGAR
BANGALORE - 560 098.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
-151-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 25.03.2021 AT ANNEXURE D OF RS.1,86,715/-
TOWARDS LICENSE FEE, RS.1,16,458/- TOWARDS BETTERMENT
FEE FOR BUILDING, RS.3,09,393/- TOWARDS BETTERMENT FEE
FOR SITE, RS.1,16,458/- TOWARDS SECURITY DEPOSIT,
RS.41,252/- CESS TOWARDS WATER SUPPLY SCHEME (BWSSB)
RS.41,252/- CESS TOWARDS RISING ROAD (BDA) AND ETC.
IN WP NO. 9536/2021
BETWEEN
SRI S G PRAKASH RAO SATHE
S/O LATE V.A.SUBBA RAO
AGED 57 YEARS,
R/AT NO.308, 1ST FLOOR, 6TH MAIN,
HAL 2ND STAGE, BANGALORE-560 038.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B.R.AMBEDKAR VEEDHI
BANGALORE-560 001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B.R.AMBEDKAR VEEDHI
BANGALORE-560 001
REP BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R.AMBEDKAR VEEDHI
-152-
BANGALORE-560 001
REP BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R.SQUARE, BANGALORE-560002
REP BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE,
UTILITY BUILDING, MAYOHALL 22ND FLOOR,
M.G.ROAD, BENGALURU-560011.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998 AS CONTAINED IN ANNXURE-G1 IN SO FAR AS
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 9561/2021
BETWEEN
SRI CHAMARAJNAGAR SRINIVAS RAO HARISH
S/O. LATE. C N SRINIVAS RAO,
R/AT NO. 198-D, 7TH B MAIN ROAD,
3RD BLOCK, JAYANAGAR,
BANGALORE 560011.
...PETITIONER
(BY SRI. SUYOG HERELE E., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
-153-
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001.
REP BY ITS SECRETARY.
2. THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001.
REP BY ITS UNDER SECRETARY.
3. BRUHATH BANGALORE MAHANAGAR PALIKE
NR SQUARE, BANGALORE 560002,
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR TOWN PLANNING
BOMMANAHALLI, BENGALURU,
BHRUATH BANGALORE MAHANAGAR PALIKE,
BEGURU, MAIN ROAD, BANGALORE 560068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE COMPUTER
GENERATED DEMAND NOTICE ISSUED BY THE R4 PRODUCED AT
ANNEXURE-D THEREBY DEMANDING RS.35,000/- TOWARDS
SCRUTINY FEE, 4,86,000/- TOWARDS GROUND RENT AND GST,
RS.5,25,000/- TOWARDS LICENSE FEE, RS.2,44,000/- TOWARDS
BETTERMENT FEE FOR BUILDING, AND ETC.
IN WP NO. 9570/2021
BETWEEN
IBC KNOWLEDGE PARK PRIVATE LIMITED
DIAMOND DISTRICT PENTHOUSE (B9)
CORPORATE TOWER, NO.150,
OLD AIRPORT ROAD, BENGALURU - 560 008
REPRESENTED BY ITS DIRECTOR
KHALID MOHSIN
...PETITIONER
-154-
(BY SRI.VINAYAKA B., ADVOCATE)
AND
1. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BENGALURU - 560 002
REPRESENTNED BY ITS COMMISSIONER
2. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BHARATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BHARATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
......RESPONDENTS
(SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR., ADVOCATE)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
LETTER ISSUED BY THE R2 - JOINT DIRECTOR TOWN PLANNING
(SOUTH) DATED 28.01.2021 PRODUCED AS ANNEXURE-A AND
ETC.
IN WP NO. 9667/2021
BETWEEN
M/S. PRESTIGE ESTATES PROJECTS LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT
PRESTIGE FALCON TOWER
NO.19, BRUNTON ROAD
BENGALURU-560001
REP. BY ITS AUTHORISED SIGNATORY
MR T ARVIND PAI
...PETITIONER
(BY SRI. SHRIKARA P K., ADVOCATE)
-155-
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU-560001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY THE COMMISSIONER
3. JOINT DIRECTOR, TOWN PLANNING NORTH
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
LETTER DTD NIL VIDE ANNX-A BY THE R-2 AS REGARDS THE
LEVIES DETAILED IN PARA NO.2 ABOVE AND ETC.
IN WP NO. 9765/2021
BETWEEN
SMT R PALLAVI
W/O SRI MURALI C
AGED ABOUT 48 YEARS
R/A NO.19/15, 5TH MAIN ROAD
S K GARDEN, BENSON TOWN
BANGALORE-560046
...PETITIONER
(BY SRI.B PRAMOD., ADVOCATE)
-156-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESNETED BY ITS SECRETARY
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING(EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, MAYOHALL, 22ND FLOOR
M G ROAD, BENGALURU-560001
............RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(I) AND
-157-
(IV) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED
AND ETC.
IN WP NO. 9773/2021
BETWEEN
1. SRI MOHAMMED ALMASH AHMED
S/O SRI. MOHAMMED IQBAL AHMED
AGED BOUT 42 YEARS
2. SMT PARVEEN BANU
W/O SRI MOHAMMED ALMASH AHMED
AGED BOUT 32 YEARS
REP BY GPA HOLDER
MR. MOHAMMED ALMAS AHMED
BOTH ARE R/AT NO.1124, 5TH B CROSS
K N EXTENSION, YESHWANTHAPURA
BANGALORE - 560 022.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS SECREATRY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMAMENTARY
AFFAIRS AND LEGISLATION
VAKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560 001
REP BY ITS SECRETARY.
-158-
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R. SQARE, BANGALORE - 560 002
REP BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLAINNING (WEST)
BBMP, SHESHADRIPURAM
SAMPIGE ROAD, NEXT TO BASHYAM PARK
BANGALORE - 560 098.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT)ACT, 1998) AS CONTAINED IN ANNEXURE-G1 IN
SO FAR AS SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT
NO.23 OF 2004 IS CONCERNED AND ETC.
IN WP NO. 9813/2021
BETWEEN
SRI N HANUMANTHA REDDY
S/O NALLAPPA REDDY,
AGED ABOUT 65 YEARS,
R/AT NO.255/2, 1ST CROSS,
LAL BAHADUR NAGAR,
B.CHANASANDRA EXTENSION,
KALYANANAGAR, BANGALORE 560043.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
-159-
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE 560001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE 560001.
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR.BR.AMBEDKAR VEEDHI,
BANGALORE 560001.
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHAHANAGARA PALIKE
N.R.SQUARE, BANGLAORE 560002.
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALROE MAHANAGARA PALIKE,
UTILITY BUILDING, MAYOHALL,
22ND FLOOR, M.G.ROAD,
BANGALORE 560001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
-160-
IN WP NO. 9858/2021
BETWEEN
1. SRI K S SUDARSHAN
AGED ABOUT 62 YEARS,
S/O LATE SRI.K.SRINIVASALU
2. SMT K S SHRUTHI
AGED ABOUT 30 YEARS,
D/O SRI K S SUDARSHAN
3. SRI K S SHREYAS
AGED ABOUT 27 YEARS,
S/O K S SUDARSHAN
4. SRI K S PRASAD
AGED ABOUT 59 YEARS,
S/O LATE SRI.K.SRINIVASALU
5. SRI K M SRINIVAS
AGED ABOUT 35 YEARS,
S/O LATE K S MOHAN
ALL ARE R/AT NO.1 3RD CROSS
NEHARUNAGAR, SESHADRIPURAM
BANGALORE-560 020
REP. BY THEIR GPA HOLDER
M/S LEGACY GLOBAL PROJECTS PVT LTD
A REGISTERED COMPANY HAVING
ITS REGISTERED OFFICE AT
NO.333, THIMMAIAH ROAD,
BANGALORE-560 052
REPRESENTED BY ITS DIRECTOR
SRI ATTUR RAKESH PRABHU.
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
-161-
4TH FLOOR VIKASA SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE-560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-01
REP. BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560 002
REP. BY ITS COMMISSIONER.
4. JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 01.04.2021 AT ANNEXURE -G ISSUED BY R4
ONLY SO FAR AS THE DEMAND OF RS.8,07,048/- TOWARDS
GROUND RENT, RS.5,55,350/- TOWARDS GST ON GROUND
RENT, RS.17,94,193/- TOWARDS LICENSE FEE, RS.29,141/-
TOWARDS SECURITY FEE, RS.22,11,722/- TOWARDS
BETTERMENT FEE FOR SITE AND ETC.
IN WP NO. 9923/2021
BETWEEN
SRI G. NARENDRA BABU
S/O LATE N GOPALA REDDY
AGED ABOUT 43 YEARS
R/A NO.5/5, NGR NIVAS
RUPENAAGRAHARA, HOSUR MAIN ROAD
BENGALURU-560008.
...PETITIONER
-162-
(BY SRI. R HEMANTH RAJ., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASASOUDHA
DR AMBEDKAR VEEDHI, BANGALORE-560001.
2. THE COMMISSIONER
THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BEGUR MAIN ROAD, BENGALURU-560068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED NIL (DATE IS NOT MENTIONED IN THE DEMAND
NOTICE SINCE IT IS COMPUTER GENERATED NOTICE) AT
ANNEXURE-B ISSUED BY THE R3 IN SO FAR AS THE DEMAND OF
RS.1,35,358 TOWARDS SCRUTINY FEE, RS.3,95,000/- TOWARDS
GROUND RENT, RS.4,26,000 TOWARDS LICENSE FEE,
RS.76,000/- AND ETC.
IN WP NO. 10071/2021
BETWEEN
1. SRI GURU RAGHAVENDRA SEVA SAMITHI
A REGISTERED TRUST,
NO. 1106/1107, 6TH CROSS,
11TH MAIN, PRAKASHNAGAR,
RAJAJINAGAR III STAGE,
BANGALORE 560021.
-163-
REP BY ITS CHAIRMAN,
SRI. N G VENKATESHA MURTHY.
2. N R NAGARAJ RAO
S/O. LATE. N. RAMACHANDRA RAO,
AGED 74 YEARS
NO. 25/1, 3RD CROSS, 1ST MAIN ROAD,
R. MUNIKRISHNAPPA LAYOUT,
KANAKANAGAR, NAGARABHAVI,
BANGALORE 560072.
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRTARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE 560001.
2. THE BRUHAT BANGALORE MAHANAGARA PALIKE
NR SQUARE, BANGALORE 560002.
REP BY ITS COMMISSIONER.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST),
BRUHAT BANGALORE MAHANAGARA PALIKE,
SAMPIGE ROAD, BANGALORE 560020.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 11.05.2021 AT ANNEXUE-E ISSUED BY THE R-3
ONLY IN SO FAR AS THE DEMAND OF RS.9,528/- TOWARDS
SCRUTINY FEE, RS.2,96,856/- TOWARDS LICENSE FEE,
RS.1,17,800/- TOWARDS BETTERMENT FEE FOR BUILDING,
-164-
RS.6,80,400/- TOWARDS BETTERMENT CHARGES FOR SITAL
AREA, RS.1,17,800/- TOWARDS SECURITY DEPOSIT, RS.86,184/-
FOR CESS AND ETC.
IN WP NO. 10113/2021
BETWEEN
G R VIJAYALAXMI
W/O C SADASIVA REDDY
AGED ABOUT 67 YEARS
R/A NO. 307, 7TH MAIN ROAD,
LAKKASANDRA EXTENSION
BENGLAURU 560 030.
...PETITIONER
(BY SRI. B RAMESH., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
4TH FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
REP BY ITS SECRETARY.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU 560 002
REP BY ITS COMMISSIONER.
3. ASSISTANT DIRECTOR TOWN PLANNING
(YELAHANKA)
BRUHAT BENGALURU MAHANAGARA PALIKE
ROOM NO. 2, AMRUTHAHALLI MAIN ROAD,
BYTARAYANAPURA, BELLARY ROAD
BENGALURU 560 092.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
-165-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD. 23.04.2021 AT ANNX-D ISSUED BY THE R-3 ONLY
IN SO FAR AS THE DEMAND OF RS. 53,663/- TOWARDS GROUND
REND AND GST, RS. 90,954/- TOWARDS LICENSE FEE, RS.
20,212/- TOWARDS BETTERMENT FEE FOR BUILDING,
RS.64,979/- TOWARDS BETTERMENT CHARGES FOR SITE AREA,
RS.9,283/- AND ETC.
IN WP NO. 10268/2021
BETWEEN
SRI S PRADEEP KUMAR
AGED 75 YEARS
S/O LATE P SWAMIDAS
R/AT NO.562, 4TH BLOCK,
8TH MAIN, KORAMANGALA,
BANGALORE-560095
REP BY HIS GPA HOLDER
M/S INCLOVER CONSTRUCTIONS
AND PROPERY DEVELOPERS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT NO.111/B
TUSCAN SIGNATURE, 1ST MAIN, 1ST STAGE,
1ST BLOCK, HBR LAYOUT,
BANGALORE-560043
BY ITS MANAGING PARTNER
SRI SAIF NAYEEM
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
-166-
REPRESENTED BY ITS COMMISSIONER.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHATH BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK
BANGALORE-560011.
RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 01.06.2021 AT ANNEXURE -D ISSUED BY R3
ONLY SO FAR AS THE DEMAND OF RS.16,307/- TOWARDS
SCRUTINY FEE, RS.2,72,673/- TOWARDS LICENSE FEE,
RS.58,700/- TOWARDS BETTERMENT FEE FOR BUILDING,
RS.5,54,936/- TOWARDS BETTERMENT CHARGES FOR SITAL
AREA, RS.58,700/- AND ETC.
IN WP NO. 10601/2021
BETWEEN
M/S K V G BUILDERS AND DEVELOPERS
A PARTNERSHIP FIRM HAVING ITS
OFFICE AT NO 09, 3RD MAIN
RAGHAVENDRA NAGAR R M NAGAR
BANGALORE - 560016
REPRESENTED BY ITS MANAGING PARTNER
SRI K V G MANJUNATH
S/O LATE SRI K V GANGADHARAIAH
AGED ABOUT 39 YEARS.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-167-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BENGALURU MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BENGALURU - 560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOAR AS SECTION 18-A(i) AND (iv)
OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED.
IN WP NO. 10647/2021
BETWEEN
BAGMANE DEVELOPERS PRIVATE LIMITED
-168-
A COMPANY UNDER THE COMPANIES ACT 2013
HAVING ITS REGISTERED OFFICE
AT LAKE VIEW A BLOCK, 8TH FLOOR,
BAGMANE TECH PARK, C V RAMAN NAGAR
BENGALURU - 560 093
KARNATAKA INDIA
REPRESENTED BY ITS
AUTHORISED SIGNATORY
SRI D V RAMAKRISHNA
...PETITIONER
(BY SRI.SHRAVANTH ARYA TANDRA., ADVOCATE FOR
SRI. RAMU K.S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY
ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
AMBEDKAR VEEDHI, BENGALURU - 560 001
KARNATAKA INDIA.
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560 002
KARNATAKA, INDIA.
3. JOINT DIRECTOR (TOWN PLANNING - NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
KARNATAKA, INDIA
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE INTIMATION
DTD.9.4.2021 FOR ISSUANCE OF MODIFIED SANCTION PLAN
WITH RESPECT TO COMMERCIAL MULTIPLEXES BEING BUILD ON
-169-
PROPERTY BEARING KHATA NO.65/2-1 BYRANSADRA PID NO.83-
84-6/2-1 WARD NO.83 SITUATED AT BYRANSANDRA VILLAGE,
K.R. HOBLI, BANGALORE EAST TALUK C.V. RAMAN NAGAR
BANGLAORE MEASURING 130680 SQ FT. HEREIN AFTER
REFERRED TO AS THE (SCHEDULE PROPERTY) ISSUED BY THE R-
3 AND ETC.
IN WP NO. 10681/2021
BETWEEN
SMT ASMA ZAHARA
W/O SRI ZAHID FAKRI R
AGED ABOUT 44 YEARS
R/AT BLEESSINGS NO. 40/41
VIVIANI ROAD, RICHARDS TOWN
BANGALORE 560 005.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALOR E560 001
REPRESENTED BY ITS SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
-170-
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX 9TH CROSS
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK
BENGALURU 560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M.R.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 10712/2021
BETWEEN
MR D PRUTHIVIRAJ
S/O MR DHARANAPPA
AGE ABOUT 66 YEARS
R/ AT NO 1158 23RD MAIN
23RD CROSS SECTOR - 2 HSR LAYOUT
BANGALORE - 560102.
...PETITIONER
(BY SRI.B PRAMOD., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
-171-
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENT
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING BOMMANAHALLI
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGUR MAIN ROAD BENGALURU - 560068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 10715/2021
BETWEEN
SRI SURESH P
S/O PAPANNA
-172-
AGED 59 YEARS
R/AT OLD NO. 386, NEW NO. 417/2
DIVYA UNNATHI LAYOUT,
KALYANANAGAR
BANGALORE - 560 043
...PETITIONER
(BY SRI.B PRAMOD., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE - 560 048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-173-
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 18-A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT)ACT, 1988 AS CONTAINED IN ANNEXURE-G1
INSOFAR AS SECTION 18-A(i) AND (iv) OF KARNATAKA ACT
NO.23 OF 2004 IS CONCERNED.
IN WP NO. 10727/2021
BETWEEN
M/S CONVENTION HOTELS INDIA (P) LTD.
A COMPANY INCORPORATED
UNDER THE PROVISIONS
OF THE COMPANIES ACT, 1956
HAVING ITS REGISTERED OFFICE AT
3RD FLOOR TOWER BLOCK
GOLDEN ENCLAVE AIRPORT ROAD
BENGALURU 560 017
REPRESENTED BY ITS
AUTHORIZED SIGNATORY
MR. NAGENDRA K.
...PETITIONER
(BY SRI. SRINIVASA G S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY IS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
-174-
3. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 31.05.2021 AT ANNEXURE-F ISSUED BY THE R4
IN SO FAR AS THE DEMAND TOWARDS GROUND RENT, GST AT
18 PERCENT ON THE GROUND RENT, LICENSE FEES, SCRUTINY
FEE, SECURITY DEPOSIT AND TOWARDS WATER SUPPLY CESS,
TOWARDS MRTS IS CONCERNED DEMANDED THROUGH NOTICE
DATED 31.05.2021 AT ANNEXURE-F AND ALSO INSOFAR AS THE
LABOUR CESS PAYABLE IN FAVOUR OF KARNATAKA STATE
BUILDING AND OTHER CONSTRUCTION WORKERS WELFARE
BOARD AND ETC.
IN WP NO. 10732/2021
BETWEEN
1. SRI KALLAKUNTA VENKATA SIVA PRASAD
S/O SRI RAMA RAO
AGE ABOUT 56 YEARS
2. SRI SAHITH KALLAKUNTA
S/O SRI KALLAKUNTA VENKATA SIVA PRASAD
AGE ABOUT 30 YEARS
REP. BY HIS GPA HOLDER
SRI KALLAKUNTA VENAKTA SIVA PRASAD
BOTH ARE R/AT NO 55, 1ST FLOOR
-175-
NARASIMHA HOMES, 4TH CROSS
SHARADHAMMA LAYOUT
SOMINIKOPPA SHIMOGGA
ADARSHA NAGAR SHIVAMOGGA - 577201.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGUR MAIN ROAD
BENGALURU - 560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
-176-
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 10848/2021
BETWEEN
1. M/S TALLAM SUBBARAYA SETTY AND SONS
A PARTNERSHIP FIRM
HAVING ITS OFFICE AT
SHOP NO.2, T V COMPLEX
NO.118, KILARI ROAD
BVK IYENGAR ROAD CROSS,
BENGALURU - 560 053
REP BY ITS PA HOLDER
M/S RAJARAJESHWARI BUILDCON PVT LTD
PRESENTLY KNOWN AS
M/S RAJARAJESHWARE BUILDCON PVT LTD
A COMPANY REGISTERED UNDER
THE COMPANIES ACT HAVING ITS
OFFICE AT NO.67/1, SRI RANGA COMPLEX
NETTAKALLAPPA CIRLCE
BASAVANAGUDI, BANGALORE - 560 004
REP BY ITS DIRECTOR
SRI RANJIT KUMAR J SHA.
2. M/S RAJARAJESHWARI BUILDCON PVT LTD.,
PRESENTLY KNOWN AS
M/S RAJARAJESHWARE BUILDCON PVT LTD
A COMPANY REGISTERED UNDER
THE COMPANIES ACT
HAVING ITS OFFICE AT NO.67/1,
SRI RANGA COMPLEX, NETTAKALLAPPA CIRLCE
BASAVANAGUDI, BANGALORE - 560 004
REP BY ITS DIRECTOR
-177-
SRI RANJIT KUMAR J SHA.
...PETITIONERS
(BY SRI. RAVISHANKAR S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA
BENGALURU - 560 001.
2. THE BRUHAT BANGALORE
MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
REP BY ITS COMMISSIONER.
3. THE JOINT DIRECTOR OF
TOWN PLANNING (SOUTH)
THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE BANGALORE - 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE ANNX-D THE
DEMAND NOTICE ISSUED BY THE R-3 DTD. 18.03.2021 SO FOR
IT RELATES TO DEMAND OF RS. 98,55,985/- (RUPEES NINETY
EIGHT LAKHS FIFTY FIVE THOUSAND NINE EIGHTY FIVE ONLY)
BY MEANS OF A WRIT OF CERTIORARI AND ETC.
IN WP NO. 10861/2021
BETWEEN
SMT. KAMALA DEVI
AGED ABOUT 51 YEARS,
W/O SRI NEMARAM,NO.98,
28TH MAIN ROAD,
-178-
NEAR POLICE STATION,
HBR LAYOUT, SECTOR-1,
BENGALURU-560102
...PETITIONER
(BY SRI. SRINIVASA G S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE.
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BEGUR MAIN ROAD,
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE-68
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.27.1.2021 VIDE ANNEXUER-E ISSUED BY THE R-4
AND DIRECT THE R-3 AND 4 TO ISSUE BUILDING PLAN AND
LICENSE (MODIFIED) TO THE PETITIONER AS PER ITS
REQUISITION AND ETC.
-179-
IN WP NO. 11024/2021
BETWEEN
SRI SHANTH KUMAR E G
S/O E GOVINDA NAIDU
AGED ABOUT 39 YEARS
R/A NO.659, 5TH MAIN, 7TH CROSS
BHUVANESHWARI NAGAR, BSK 3RD STAGE
BANGALORE-560085
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECOR
TOWN PLANNING (BOMMANAHALLI)
BRUHATH BENGALURU MAHANAGARA PALIKE
BEGURU MAIN ROAD, BANGALORE-560068
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-180-
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR B.L.SANJEEV.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 18-A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1988 AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
SECTION 18-A(i) AND (iv) OF KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP NO. 11056/2021
BETWEEN
1. M/S SRI LAKSHMI VALLABHA CONSTRUCTIONS
A PARTNERSHIP FIRM HAVING ITS
OFFICE AT SY NO.35/4/1-2-3-4-5, GROUND FLOOR,
VALLABHA NISHANTH APARTMENTS
VALLABHA NAGAR, VASANTHAPURA
BANGALORE-560 061
REPRESENTED BY ITS PARTNER
SRI M JAYACHANDRA REDDY
S/O JAGANATH REDDY
AGED ABOUT 70 YEARS.
2. SRI N LAKSHMIKANTHA
S/O LATE L NARAYANAPPA
AGED ABOUT 51 YEARS,
RESIDING AT NO.155, 17TH CROSS ROAD
6TH BLOCK JAYANAGAR
BANGALORE-560 082
REPRESENTED BY HIS GPA HOLDER
M/S SRI LAKSHMI VALLABHA CONSTRUCTIONS
BY ITS PARTNER
SRI M JAYACHANDRA REDDY
S/O JAGANATH REDDY
AGED ABOUT 70 YEARS.
...PETITIONERS
-181-
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. ASSISTANT DIRECTOR
(TOWN PLANNING BOMMANAHALLI)
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGURU MAIN ROAD BOMMANAHALLI
BANGALORE-560 068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
-182-
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 11276/2021
BETWEEN
BAGMANE DEVELOPERS PRIVATE LIMITED
A COMPANY UNDER THE COMPANIES ACT, 2010
HAVING ITS REGISTERED OFFICE AT
LAKE VIEW A BLOCK, 8TH FLOOR,
BAGMANE TECH PARK, C V RAMAN NAGAR,
BENGALURU 560093, KARNATAKA INDIA,
REPRESENTED BY ITS AUTHORISED SIGNATORY,
SRI D V RAMAKRISHNA.
...PETITIONER
(BY SRI. SHRAVANTH ARYA TANDRA., ADVOCATE FOR
SRI. RAMU K S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDA,
AMBEDKAR VEEDHI, BENGALURU 560001,
KARNATAKA INDIA.
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N R SQUARE, BENGALURU 560002,
KARNATAKA INDIA.
3. JOINT DIRECTOR (TOWN PLANNING - NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BENGALURU 560002,
KARNATAKA INDIA.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-183-
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE INTIMATION
DTD.18.12.2020 ISSUED BY THE R-3 SO AS FAR AS IT RELATED
TO DEMAND FOR PAYMENT OF RS.3,55,21,000(RUPEES THREE
CRORES FIFTY FIVE LAKHS AND TWENTY ONE THOUSAND ONLY)
FOR ISSUANCE OF SANCTION PLAN WITH RESPECT TO
COMMERCIAL MULTIPLEXES BEING BUILT ON PROPERTY
BEARING KHATA NO.65/2 BYRASANDRA PID NO.83-84-65/2
WARD NO.83 SITUATED AT BYRASANDRA VILLAGE K.R. HOBLI,
BANGALORE EAST TALUK C.V. RAMAN NAGARA BANGALORE
MEASURING 8,72,289 SQ FT HEREIN AFTER REFERRED TO AS
THE SCHEDULE PROPERTY WITHIN 45 DAYS FROM THE DATE OF
RECEIPT BY THE PETITIONER ANNEXURE-A.
IN WP NO. 11280/2021
BETWEEN
1. SRI M G SOMASHEKAR
AGED 70 YEARS,
S/O LATE M.S.GURUCHOWDAPPA
ALIAS M.S.GURAPPA
NO.25/5 JARAGANAHALLI,
KANAKAPURA ROAD,
BENGALURU-560 078.
2. SRI.M.G. CHANDRASHEKAR
AGED 68 YEARS,
S/O LATE M.S.GURUCHOWDAPPA
ALIAS M.S.GURAPPA,
NO.308, 4TH FLOOR,
BRAHMA LOKA APARTMENT,
MARUTHI NAGAR, 4TH MAIN ROAD,
J.P.NAGAR, 8TH PHASE,
BENGALURU-560 078.
3. SRI.M.G.ANANTHAMURTHY
AGED 63 YEARS,
S/O LATE M.S.GURUCHOWDAPPA
ALIAS M.S.GURAPPA
-184-
NO.16/65, I FLOOR, I CROSS,
D.C.HALLI, BTM 4TH STAGE,
NEAR VEMANA BOYS HOSTEL
BENGALURU-560 076.
4. SRI.M.G.SURESH
AGED 58 YEARS,
S/O LATE M.S.GURUCHOWDAPPA
ALIAS M.S.GURAPPA
NO.506, 18TH CROSS, 2ND BLOCK,
VISHWAPRIYA NAGAR, BEGR ROAD,
BENGALURU-560 068.
5. SMT.M.G.RAMARATHNA
AGED 50 YEARS,
W/O LATE SRI PILLAPPA ALIAS MOHAN,
D/O LATE M.S.GURUCHOWDAPPA
ALIAS M.S.GURAPPA J.P.NAGAR 8TH PHASE,
BENGLURU-560 078.
6. SMT.M.P.GEEHA SHYLAJA
AGED 56 YEARS,
W/O SRI M.S.NAGARAJ
D/O LAE K.DANDARAMAIAH @ M.S.PUTAPPA,
NO.29, 30, T.G.LAYOUT, ITTAMADU,
BSK 3RD SAGE, BENGALURU-560 085.
7. SM.KANYAKUMARI
AGED 60 YEARS,
D/O LATE M.G.LOKESHWARA,
NO.404, KALYAN NAGAR, 1S BLOCK,
HRBR LAYOUT, BANASAWADI,
BENGALURU-560 043.
8. SMT.C.R.RADHA
AGED 41 YEARS,
W/O LATE L.HEMANH KUMAR,
NO.466, 7HT B MAIN ROAD,
4H B CROSS, KALYAN NAGAR,
HRBR LAYOUT, 1ST BLOCK,
BANASWADI, BENGLURU-560 043.
-185-
9. MASTER RUSHIEL H.K.
AGED 12 YEARS,
S/O LATE L.HEMANTH KUMAR,
MINOR REP BY MOTHER AND
NATURAL GUARDIAN,
SMT.C.R.RADHA,
NO.466, 7TH B MAIN ROAD,
4TH B CROSS, KALYAN NAGAR,
HRBR LAYOUT, 1ST BLOCK,
BANASWADI, BENGALURU-560 043.
10 . SMT.REKHA LOKESHWARA
AGED 47 YEARS,
D/O LATE SRI M.G.LOKESHWARA,
NO.404, 8TH MAIN ROAD,
KALYAN NAGAR 1ST BLOCK,
HRBR LAYOUT, BANASWADI,
BENGALURU-560 043.
11 . SRI.L.RAVIKANTHAMANI
AGED ABOUT 62 YEARS
S/O LATE G.JAYAMMA,
NO.179/1, FLAT NO.203,
SHREE SAI PARADISE,
GOTTIGERE MAIN ROAD,
NEAR VINAYAKA THEATRE,
HARI NAGAR, J.P.NAGAR 8TH PHASE,
BENGALURU-560 062.
12 . SMT.L.JAMUNARANI
D/O LATE G.JAYAMMA
NO.100, KARAKUSHALA NAGARA,
METAGALLI, MYSURU-570 016.
13 . SRI.L.SUNDARA RAJU
AGED 58 YEARS,
S/O LATE G.JAYAMMA,
NO.71, 6TH CROSS, 9TH MAIN ROAD,
SAMPANGIRAMANAGAR,
BENGALURU-560 027.
14 . SMT.L.VASANTHAKUMARI
AGED 55 YEARS,
-186-
D/O LATE G.JAYAMMA,
NO.19, 7TH CROSS, 8TH MAIN,
ITTAMADU, BSK 3RD STAGE,
BENGALURU-560 085.
15 . SRI.L.HAMSA RAJU
AGED 53 YEARS,
S/O LATE G.JAYAMMA
NO.71, 6TH CROSS, 9TH MAIN ROAD,
SAMPANGIRAMANAGAR,
BENGALURU-560 027.
16 . SMT.SHOBHARANI
AGED 50 YEARS,
D/O LATE G.JAYAMMA,
NO.20, MALLAPPA REDY LAYOUT,
8TH BLOCK, KORAMANGALA,
BENGALURU-560 095.
17 . SMT.L.MEENA KUMARI
AGED 48 YEARS,
D/O LATE G.JAYAMMA,
NO.71, 6TH CROSS, 9TH MAIN ROAD,
SAMPANGIRAMANAGAR,
BENGALURU-560 027.
PETITIONERS 1 TO 17
ARE REPRESENTED BY THEIR
GENERAL POWER OF ATTORNEY HOLDER,
SRI RAJA UDAYASHANKAR,
RAJA CAPITAL LLP
A LIMITED LIABILITY PARTNERSHIP FIRM
REGISTERED OFFICE RAJA SABHA,
NO.35, KASTURBA CROSS ROAD,
OFF LAVELLE ROAD,
BENGALURU-560 001.
18 . RAJA CAPITAL LLP
A LIMITED LIABILITY PARTNERSHIP FIRM
REGISTERED OFFICE RAJA SABHA,
NO.35, KASTURBA CROSS ROAD,
OFF LAVELLE ROAD,
BENGALURU-560 001
-187-
REP BY SRI RAJA UDAYASHANKAR,
AGED 59 YEARS,
S/O RAJA JAYASHANKAR.
...PETITIONERS
(BY SRI. V B SHIVA KUMAR., ADVOCATE)
AND
1. THE COMMISSIONER
BRUHAT BENGALURU MAHANGARA PALIKE
CORPORATION OFFICES,
N.R.SQUARE, J.C.ROAD,
BENGALURU-560 002.
2. ASSISTANT DIRECTOR
OFFICE OF ASSISTANT DIRECTOR OF
TOWN PLANNING (EAST)
UTILITY BUILDING, MAYO HALL
22ND FLOOR, M.G.ROAD,
BENGALURU-560 001.
...RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR MS. SINCHANA M R, ADVOCATE)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO STAY THE OPERATION OF
DEMAN NOTICE IN NO.BBMP/AD.COM/EST/1504/2019-20,
PROJECT NO.PRJ 4856/2021, DT.31.05.2021, ISSUED BY THE 2ND
RESPONDENT DEMANDING ADDITIONAL OF AMOUNT IN
ADDITIONAL AMOUNT ALREADY PAID AMOUNT IN A SU OF
RS.7,15,000/- AND ETC.
IN WP NO. 11289/2021
BETWEEN
PRADEEP M
S/O M JAGANNATHA NAIDU
AGED ABOUT 35 YEARS,
R/AT FLAT NO.402, SAPTHAGIRI APARTMENT,
2ND RIGHT CROSS, ALFA GARDEN LAYOUT,
KODIGEHALLI MAIN ROAD, VIRGONAGAR POST
BANGALORE-560049
...PETITIONER
-188-
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
5. THE JOINT DIRECTOR TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING AC T,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
-189-
SECTION 18-A(I) AND (IV) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 11313/2021
BETWEEN
BIRLA TISYA LLP
LIMITED LIABILITY PARTNERSHIP
INCORPORATED UNDER THE PROVISIONS
OF LIMITED LIABILITY
PARTNERSHIP ACT 2008
ALSO REGISTERED WITH
THE REGISTRAR OF COMPANIES
REGISTERED OFFICE AT NO 11
MAGADI ROAD
DASARAHALL BANGALORE - 560079
ALSO AT G 2 NO 10/1GROUND FLOOR
PRIDE ELITE MUNICPAL NO 10
MUSEUM ROAD RICHMOND TOWN
BENGALURU - 560001 REPRESENTED BY
ITS AUTHORIZED SIGNATORY
MR N NAVEEN.
...PETITIONER
(BY SRI. HARISH B.N., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY
THE ADDITIONAL CHIEF SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
4TH FLOOR, VIKASA SOUDHA
BENGALURU - 560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP REP BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, HEAD OFFICE
-190-
BUILDING ANNEXE - 3 BUILDING
BENGALURU - 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
CIRCULAR ISSUED BY THE R2 DATED SEPTEMBER 04, 2015
LEVYING FEES FOR ISSUE OF BUILDING LICENSE / SANCTION
PLAND AT ANNEXURE-A AND THE DEMAND NOTICE DATED MAY
25, 2021 AT ANNEXURE-B AND ETC.
IN WP NO. 11343/2021
BETWEEN
SRI IRFANULLA KHAN
S/O LATE ATAULLA KHAN
AGED ABOUT 49 YEARS,
R/AT NO.116 BAZAAR STREET
NEELASNADRA
BANGALORE-560047.
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A M., ADVOCATE)
AND
1. STATE OF KARNATAKA
BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA
DR B.R. AMBEDKAR VEEDHI
BANGALORE-560001
-191-
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REP BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
OF TOWN PLANNING EAST
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING MAYOHALL
22ND FLOOR M G ROAD
BENGALURU-560001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING AS CONTAINED IN
ANNEXURE-G1 IN SO FAR AS SECTION 18-A(i) AND (iv) OF THE
KARNATAKA ACT NO.23 OF 2004 IS CONCERNED.
IN WP NO. 11782/2021
BETWEEN
M/S REDDY STRUCTURES PRIVATE LIMITED
A REGISTERED COMPANY
INCORPORATED UNDER COMPANIES ACT 1956,
NO.133/1, THE RESIDENCY, 2ND FLOOR,
RESIDENCY ROAD, BENGALURU-560025
-192-
REPRESENTED BY AUTHORIZED SIGNATORY,
SRI V VIJAY BHASKAR REDDY,
AGED ABOUT 67 YEARS,
...PETITIONER
(BY SRI. NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BANGALORE-560001.
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R CIRCLE, BANGALORE-560002.
3. THE SPECIAL COMMISSIONER (TOWN PLANNING)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R CIRCLE, BANGALORE-560002.
4. THE OFFICE OF ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BBMP, RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE-560048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 TO R4)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE CIRCULAR
DTD 21.07.2016 ISSUED BY R-2, THE OFFICE OF
COMMISSIONER, BBMP, N.R. CIRCLE, BENGALURU-560002, VIDE
ANNX-D, CIRCULAR DTD 29.08.2016, ISSUED BY R-3, THE
OFFICE OF COMMISSIONER SPECIAL, (TOWN PLANNING),
NARASIMHARAJA CIRCLE, BENGALURU-560002, VIDE ANNX-E
AND ETC.
-193-
IN WP NO. 11823/2021
ARVIND SMART SPACES LIMITED
(FORMERLY KNOWN AS
ARVIND INFRASTRUCTURE LIMITED)
HAVING ITS REGISTERED OFFICE AT NO.24,
GOVERNMENT SERVANT'S SOCIETY,
NEAR MUNICIPAL MARKET,
OFF. C G ROAD, NAVARAGPURA,
AHMEDABAD, GUJARAT-380009
REPRESENTED BY ITS AUTHORIZED SIGNATORY,
MR DEEPAK MANCHANDA.
...PETITIONER
(BY SRI. SRINIVASA G S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BENGALURU-560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
-194-
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE SIGNED ON 24.11.2020 DTD NIL VIDE ANNX-E ISSUED
BY THE R-4 AND DIRECT THE RESPONDENTS TO ISSUE THE
OCCUPANCY CERTIFICATE UPON COMPLETION OF THE BUILDING
AND CLUB HOUSE AS PER THE APPROVED BUILDING PLAN AND
BUILDING LICENCE AND ETC.
IN WP NO.11897/2021
BETWEEN
1. SRI H R NARAYANASWAMY
AGED ABOUT 52 YEARS,
R/AT NO.16, ANNAPOORNESHWARI NILAYA,
IST CROSS, NANJAPPA GARDEN,
BABUSABAPALYA, KALYAN NAGAR POST,
BANGALORE-560043
2. SRI ATHIQUE AHMED
AGED ABOUT 49 YEARS,
R/AT NO.26/3, IST MAIN ROAD,
GANGANAGAR, BANGALORE-560032
BOTH THE PETITIONERS REP BY ITS
POWER OF ATTORNEY HOLDER,
M/S MEENAKSHI INFRA PROJECTS,
(PREVIOUSLY KNOWN AS M/S MEENAKSHI ESTATES)
A PARTNERSHIP FIRM HAVING ITS REGISTERED OFFICE
AT NO.529, SMR VINAY HILANDS,
MADEENAGUDA, HYDERABAD-500049
REPRESENTED BY ITS MANAGING PARTNER,
SRI K YADAIAH.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU-560001
-195-
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR (TOWN PLANNING NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 18-A
OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT
)ACT, 1988 AS CONTAINED IN ANNEXURE-G1 INSOFAR AS
SECTION 18-A(i) AND (iv) OF KARNATAKA ACT NO.23 OF 2004 IS
CONCERNED AND ETC.
IN WP NO. 11916/2021
BETWEEN
1. SRI H R NARAYANASWAMY
AGED ABOUT 52 YEARS,
R/AT NO.16, ANNAPOORNESHWARI NILAYA
1ST CROSS, NANJAPPA GARDEN,
BABUSABAPALYA KALYAN NAGAR POST
BANGALORE-560043
2. SRI ATHIQUE AHMED
AGED ABOUT 49 YEARS,
R/ AT NO.26/3, 1ST MAIN ROAD
GANGANAGAR
BANGALORE-560032
BOTH PETITIONERS REPRESENTED BY ITS
POWER OF ATTORNEY HOLDER
M/S MEENAKSHI INFRA PROJECTS
-196-
PREVIOUSLY KNOWS AS
M/S MEENAKSHI ESTATES
A PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE
AT NO.529, SMR VINAY HILANDS
MADEENAGUDA, HYDERABAD-50049
REPRESENTED BY ITS
MANAGING PARTNER
SRI K YADAIAH.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA
BENGALURU-560001.
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR (TOWN PLANNING NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 DTD.25.2.2020 AS
CONTAINED IN ANNEXUR-E INSOFAR AS THE AMENDED RULE 37-
A IS CONCERNED;QUASH THE CIRCULAR ISSUED BY THE R-2
DATED 14.8.2020 AS CONTAINED IN ANNEXURE-F AND ETC.
-197-
IN WP NO. 11928/2021
BETWEEN
SRI CHATRABHUJ BASSARMAL PARDHNANI
S/O BASSARMAL HOTCHAND PARDHNANI
AGED ABOUT 80 YEARS
R/A NO.28, SANKEY ROAD
OPP BGC, HIGH GROUND
BANGALORE-560052
REPRESENTED BY HIS GPA
M/S MFAR DEVELOPERS PVT LTD
A COMPANY REGISTERED UNDER
COMPANIES ACT 2013
HAVING ITS REGISTERED OFFICE
AT 3, LAVELLE ROAD
BANGALORE-560001
REPRESENTED BY ITS COMPANY
SECRETARY SRI YATHISH KUMAR.
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
-198-
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 19.06.2021 VIDE ANNX-G ISSUED BY THE R-4 ONLY
IN SO FAR AS THE DEMAND OF RS.12,27,324/- TOWARDS
GROUND RENT, GST OF RS.2,20,918/- ON GROUND RENT,
RS.24,54,648/- TOWARDS LICENSE FEE RS.5,69,718/- TOWARDS
SCRUTINY FEE, RS.2,86,490/- TOWARDS BETTERMENT FEE FOR
BUILDING RS.14,32,451/- TOWARDS SECURITY DEPOSIT,
RS.5,67,025/- TOWARDS SURCHARGE OF 5 PERCENT ON CESS,
CESS OF RS.21,54,695/- AND ETC.
IN WP NO. 11945/2021
BETWEEN
1 . SRI V N SRIDHAR
S/O H V NANJUNDIAH
AGEDA BOUT 62 YEARS
2 . SMT MUKTHA SRIDHAR
W/O SRI V N SRIDHAR
AGED ABOUT 58 YEARS
BOTH ARE R/A NO.3027, 15TH CROSS
BANANSHANKARI 2ND STAGE
BANGALORE-560 070.
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
-199-
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BAGNALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN RAOD
JAYANAGAR 2ND BLOCK, BANGALORE-560 011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 12082/2021
BETWEEN
M/S VISHNU SRI BUILDERS AND DEVELOPERS
A PARTNERSHIP FIRM
-200-
HAVING ITS OFFICE AT NO. 39,
FLAT NO.4, NAGASHREE APARTMENT
30TH CROSS, 7TH BLOCK, JAYANAGAR,
BANGALORE - 560 082
REPRESENTED BY ITS PARTNER
SRI B M ANAND
S/O MUNISWAMY NAIDU
AGED 72 YEARS.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001.
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE JOINT DIRECTOR (TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
HEAD OFFICE BUILDING, ANNEX-3 BUILDING
N R SQUARE, BANGALORE - 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-201-
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 12376/2021
BETWEEN
MR.MUNAWAR BURHAN
S/O LATE MR KHADER BURHAN
AGED ABOUT 56 YEARS
R/AT NO 199, 19TH CROSS
1ST BLOCK, R T NAGAR POST
BANGALORE - 560032.
...PETITIONER
(BY SRI. NARENDRA DEV H.N., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
VIDHANA SOUDHA
DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REPRESENTED BY ITS PRINCIPAL SECRETARY.
2. THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REPRESENTED BY ITS PRINCIPAL SECRETARY.
3. DEPARTMENT OF PARLIAMNETARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
-202-
BENGALURU - 560001
REPRESENTED BY ITS PRINCIPAL SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU KARNATAKA - 560002
REPRESENTED BY ITS COMMISSIONER.
5. THE JOINT DIRECTOR TOWN PLANNING NORTH
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE HEAD OFFICE BUILDING
ANNEX BUILDING, BENGALURU
KARNATAKA - 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A(i)
AND (iv) OF THE KARNATAKA TOWN AND COUNTRY PLANNING
ACT, 1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF
2004 (KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT) ACT, 1998) ANNEXURE-G.
IN WP NO. 12453/2021
BETWEEN
1 . MR BASAVA REDDY
S/O LATE VENKATARAMANAPPA
AGED 61 YEARS
2 . MR. B MANTHAN
S/O BASAVA REDDY
AGED 38 YEARS
BOTH ARE R/AT NO. 1286,
HSR LAYOUT, 7TH SECTOR,
17TH CROSS, 5TH MAIN,
BANGALORE - 560 102.
...PETITIONERS
-203-
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU - 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BRUHAT BENGALURU MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU - 560 048
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTE (CHALLAN/MEMO) FOR PAYMENT OF FEE DATED
26.04.2021 VIDE ANNEXURE -C ISSUED BY R4 IN SO FAR AS THE
DEMAND OF RS.1,46,760/- TOWARDS GROUND RENT INCLUDING
CGST AND SGST, , RS.2,48,746/- TOWARDS LICENSE FEE,
RS.1,248/- TOWARDS SECURITY FEE, RS.2,48,100/- TOWARDS
SECURITY DEPOSIT, RS.49,620/- TOWARDS FEE U/S 18(1) OF
KTCP ACT (BETTERMENT LEVY) FOR BUILDING, RS.2,69,031/-
AND ETC.
-204-
IN WP NO. 12654/2021
BETWEEN
1. SMT GAYATHIRI VASUDEVAN
W/O G. VASUDEVAN,
D/O M S NARAYANA IYENGAR,
AGED ABOUT 55 YEARS,
R/ AT NO 3/19, 4TH CROSS, K V LAYOUT,
4TH BLOCK EAST, JAYANAGAR,
BENGALURU 560011.
2. MISS MALLIKA IYENGAR
D/O M S NARAYANA IYENGAR,
AGED ABOUT 48 YEARS,
R/AT NO 405, 12TH MAIN ROAD,
RMV EXTENSION, SADASHIVANAGAR,
BENGALURU 560080
REPRESENTED BY GPA HOLDER,
SRI G SELVA KUMAR,
S/O M C GURUSAMY,
AGED ABOUT 54 YEARS,
NAGA CONSTRUCTIONS,
BY ITS PROPRIETOR,
NO 242/3, 18TH CROSS, 7TH MAIN,
SADASHIVANAGAR, BENGALURU 560080.
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKARVEEDHI,
BENGALURU 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU 560001,
REPRESENTED BY ITS SECRETARY.
-205-
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002,
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNIN (WEST)
BRUHAT BENGALURU MAHANAGARA PALIKE,
WARD NO 35, MALLESHWARAM,
BENGALURU 560003.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTE (CHALLAN/MEMO) FOR PAYMENT OF FEE DATED
16.04.2021 VIDE ANNEXURE -C ISSUED BY R4 IN SO FAR AS THE
DEMAND OF RS.50,964/- TOWARDS GROUND RENT INCLUDING
CGST AND SGST,RS.86,454/- TOWARDS LICENSE FEE,
RS.18,343/- TOWARDS SECURITY FEE, RS.16,950/- TOWARDS
FEE U/S 18(1) OF KTCP ACT (BETTERMENT LEVY) FOR BUILDING
AND ETC.
IN WP NO. 12657/2021
BETWEEN
1 . MR. BHASKAR. E
S/O. A. ELAVARASU,
AGED ABOUT 36 YEARS,
R/A NO. FB 273, HAL QUARTERS,
CENTRAL TOWNSHIP,
NEAR BOREWELL BUS STOP,
MARATHAHALLI, BENGALURU-560 037.
2 . MR. KOTRA ANJENAYULU
S/O. K. SOMESWAR RAO,
AGED ABOUT 39 YEARS,
3 . MRS. HARIKA GUSHIDI
-206-
W/O. SATYANARAYANA GUSHIDI,
AGED ABOUT 34 YEARS,
PETITIONERS NO.2 & 3 ARE
R/A HOUSE NO. A-308,
WHITE ORCHID APARTMENT,
NALLURAHALLI ROAD,
NALLURAHALLI, WHITEFIELD POST,
NEAR GLENTREE ACADEMY,
BANGALORE-560 066.
4 . MR. MOHAMED RAFEEQUE PC
S/O. LATE MOINDEEN PC,
AGED ABOUT 41 YEARS,
5 . MRS. ASMI. K. P.
D/O. KUNCHI MARAKAR,
W/O. MOHAMED RAFEEQUE PC,
AGED ABOUT 36 YEARS,
PETITIONERS NO.4 & 5 ARE
R/A FLAT NO. FB 430,
HAL CENTRAL TOWNSHIP,
MARATHAHALLI, BANGALORE-560 037.
6 . MRS. THILAGAVATHI. A
D/O. ANANTHASAYANAM. G,
W/O. VELUKUMARAN. N,
AGED ABOUT 40 YEARS,
7 . MR. VELUKUMARAN. N
S/O. NATARAJAN. T,
AGED ABOUT 42 YEARS,
PETITIONERS NO.6 & 7 ARE
R/A NO. 52/A, 6TH CROSS,
GREEN GARDEN LAYOUT,
KUNDANAHALLI GATE,
MUNNEKOLALA, MARATHALLI,
BANGALORE-560 037.
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
-207-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI, BENGALURU-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU-560 001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU-560 002,
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING-MAHADEVAPURA,
BRUHAT BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU-560 048.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECT TO QUASH THE
DEMAND NOTICE DTD.9.4.2021 VIDE ANNEXURE-C ISSUED BY
THE R-4 IN SO FAR AS THE DEMAND OF RS.82,106/- TOWARDS
GROUND RENT INCLUDING GST AND SGST RS.1,39,162/-
TOWARDS LICENSE FEE RS.6,958/ TOWARDS SCRUTINY FEE
RS.1,44,067/- TOWARDS FEE U/S OF KTCP ACT 1961
(BETTERMENT FEE) SITE AREA, AND ETC.
IN WP NO. 13355/2021
BETWEEN
MRS. T R REKHA
W/O MR G S SIDDALINGA KUMAR
-208-
AGED ABOUT 55 YEARS,
R/A NO.57, 10TH A MAIN,
1ST BLOCK, JAYANAGAR
BANGALORE-560011.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK
BENGALURU-560068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
-209-
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) VIDE ANNX-G1 INSOFAR AS SECTION 18-A(i) AND
(iv) OF THE KARNATAKA ACT NO.23 OF 2004 IS CONCERNED.
IN WP NO. 13366/2021
BETWEEN
M/S. KIAAN INFRA LLP
A REGISTERED LIMITED LIABILITY
PARTNERSHIP FIRM HAVING ITS
REGISTERED OFFICE SITUATED AT
NO 58, POLICE ROAD, RANASINGHPET,
COTTONPET, BANGALORE 560053,
REPRESENTED BY ITS PARTNER
MR RAHUL M JAIN, AGED ABOUT 28 YEARS,
S/O MANAKCHAND KESARIMAL JAIN.
...PETITIONER
(BY SRI.B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REPRESENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
-210-
BANGALORE 560001,
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGAR PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR, 2ND BLOCK, BANGALORE 560011.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 13768/2021
BETWEEN
M/S DAVANAM CONSTRUCTIONS PVT LTD
A COMPANY INCORPORATED
UNDER THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT
148, SURVEYOR STREET, BASANVANAGUDI
BENGALURU-560004
REPRESENTED BY ITS GPA HOLDER
M/S DNR CORPORATION PVT LTD
A COMPANY INCORPORATED UNDER
THE INDIAN COMPANIES ACT
HAVING ITS REGISTERED OFFICE AT
-211-
A-304, QUEENS CORNER QUEENS ROAD
BANGALORE-560001
REPRESENTED BY ITS MANAGING DIRECTOR
SRI VIPUL KUMAR
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.12.7.2021 AT ANNEXURE-G ISSUED BY THE R-4
ONLY IN SO FAR AS THE DEMAND OF RS.65,39,213/- TOWARDS
GROUND RENT, GST OF RS.11,77,058/- ON GROUND RENT,
RS.1,30,78,425/- TOWARDS LICENSE FEE, RS.6,53,921/-
TOWARDS SCRUTINY FEE, RS.31,02,496/- TOWARDS
-212-
BETTERMENT FEE FOR SITE RS.11,48,742/- TOWARDS
BETTERMENT FEES FOR BUILDING RS.57,43,709/- AND ETC.
IN WP NO. 13787/2021
BETWEEN
SMT BHARATI SHETTY
D/O.LATE GANAPPA SHETTY,
W/O SATISH SHETTY,
AGED 60 YEARS,
R/AT NO.T3, NANDA COMFORTS,
15TH MAIN, PADMANABHANAGARA,
BANGALORE-560061.
...PETITIONER
(BY SRI. SIDDHARTH B MUCHANDI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
3. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT ,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001,
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002,
REPRESENTED BY COMMISSIONER.
5. ASSISTANT DIRECTOR
BRUHAT BANGALORE MAHANAGARA PALIKE,
-213-
TOWN PLANNING WEST,
SHESHADRIPURAM WEST,
SAMPANGI ROAD, NEXT TO BHASYAM PARK,
BANGALORE 560020.
6. ASSISTANT REVENUE OFFICER
BRUHAT BANGALORE MAHANAGARA PALIKE,
GANDHINAGAR SUB-DIVISION,
GANDHINAGAR, BANGALORE-560009.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 TO R6)
THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH RULE 3 OF THE
KARNATAKA PLANNING AUTHORITIES (AMENDMENT) RULES 2019
SUBSTITUTING RULE 37-A (1) VIDE NOTIFICATION ISSUED BY
THE R-1 DTD 25.02.2020 PUBLISHED ON 26.02.2020 IN
KARNATAKA GAZETTE PART IV-A VIDE ANNX-E AND ETC.
IN WP NO. 13928/2021
BETWEEN
FASHION FACTORY INTERNATIONAL
HAVING ITS OFFICE AT B-253,
OKHLA INDUSTRIAL AREA PHASE-I
NEW DELHI - 110 020.
REPRESENTED BY GPA HOLDER
M/S P V BUILDERS DECK PVT LTD.,
AT NO.A7-171 DLF WESTEND HEIGHTS,
AKSHAY NAGAR, BANGALORE - 560 076
REP. BY ITS DIRECTOR
SRI CHANDAN KUMAR.
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
-214-
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU - 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI)
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGURU MAIN ROAD, BENGALURU - 560 068.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE FOR PAYMENT OF FEE (EXCEPT SL.NO.7 TO 9) DD NIL
VIDE ANNX-C ISSUED BY R-4 AND ETC.
IN WP NO. 13966/2021
BETWEEN
SUNIL S BATHIJA
S/O MR SHAMSUNDER BATHIJA
AGED ABOUT 52 YEARS
R/AT NO.32-34 3RD FLOOR
SNS CHAMBER SANKEY ROAD
SADASHIVANAGAR
BENGALURU - 560 080.
...PETITIONER
(BY SRI. SRIDHAR G., ADVOCATE)
-215-
AND
1. THE STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU - 560 001.
2. THE BBMP
REP BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560 002.
3. THE JOINT DIRECTOR BUILDING LICENCE CELL
TOWN PLANNING (WEST)
THE BBMP, N R SQUARE
BENGALURU - 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18, 18A OF THE KARNATAKA TOWN AND COUNTRY PLANNING
ACT, 1961 AND RULE 37-A AND RULE 37-C OF THE KARNATAKA
PLANNING AUTHORITY (AMENDMENT) RULES, 2019 ARE
ARBITRARY, ULTRAVIRES AND ILLEGAL QUASH THE IMPUGNED
DEMAND NOTICE DATED 03.07.2021 IS PRODUCED AS
ANNEXURE-A.
IN WP NO. 14183/2021
BETWEEN
SMT. S ARUNA RAMESH
W/O B C RAMESH,
AGED ABOUT 49 YEARS,
R/AT NO 7, 6TH MAIN ROAD,
12TH CROSS, BTM LAYOUT,
N S PALYA, BENGALURU 560076.
...PETITIONER
-216-
(BY SRI. NAGARAJU., ADVOCATE )
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU 560001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATKA
THE LABOUR DEPARTMENT, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU 560001,
REPRESENTED BY ITS SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, AMBEDKAR VEEDHI,
BENGALURU 560001,
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002,
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING
(RAJARAJESWARINAGARA)
BRUHAT BENGALURU MAHANAGARA PALIKE,
18TH CROSS, IDEAL HOME LAYOUT,
RAJARAJESWARINAGARA,
NEAR BESCOM OFFICE, BENGALURU 560098.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE BYE LAW NO.3.9
OF BBMP BUILDIG BYE LAW 2003 AS UNCONSTITUTIONAL
-217-
ILLEGAL AND ULTRA VIRES QUASH THE DEMAND NOTICE DATED
6.4.2021 ISSUED BY R5 AS PER ANNEXURE-A TO THIS WRIT
PETITION.
IN WP NO. 14197/2021
BETWEEN
M/S. AURA BUILDERS AND DEVELOPERS
HAVING ITS OFFICE AT NO.311
6TH D MAIN, HMT LAYOUT
RT NAGAR POST, BANGALORE-560032
REPRESENTED BY ITS PARTNER
MR SYED NOORUDDIN SHAH KHADRI
AGED ABOUT 39 YEARS,
S/O MR PEER PASHA.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRSENTED BY ITS UNDER SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRSENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
-218-
5. ASSISTANT DIRECTOR
(TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING MAYO HALL
22ND FLOOR, M G ROAD
BENGALURU-560001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 14426/2021
BETWEEN
1. M/S DNR CORPORATION PVT LTD
A COMPANY REGISTERED UNDER
THE INDIAN COMPANIES ACT, 1956,
HAVING ITS REGISTERED OFFICE
AT NO 304, QUEENS CORNER APARTMENT,
QUEENS ROAD, BANGALORE 560001,
REPRESENTED BY ITS MANAGING DIRECTOR
SRI VIPUL KUMAT.
2. M/S MICRO INFRASTRUCTURE INDIA PVT LTD.
A COMPANY REGISTERED UNDER
THE INDIAN COMPANIES ACT, 1956,
HAVING ITS REGISTERED OFFICE AT NO 27,
RACE COURSE ROAD, BANGALORE 560001,
REPRESENTED BY ITS AUTHORIZED
-219-
SIGNATORY SMT KAVERI S G.
3. M/S KRISHNA PRIYA ESTATE PVT LTD.,
A COMPANY REGISTERED UNDER THE
INDIAN COMPANIES ACT, 1956,
HAVING ITS REGISTERES OFFICE AT
NO.100/1, CITI CENTRE,
OPP. TO TOWN HALL, BANGALORE-560002
REPRESENTED BY ITS DIRECTOR
SRI. AVNASH AMARLAL
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARATMENT,
4TH FLOOR, VIKASA SOUDHA,
BANGALORE 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE-560001
REPRESENTED BY ITS SECRETARY,
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
-220-
NOTICE AT ANNEXURE-F ISSUED BY THE R4 ONLY SO FAR AS
THE DEMAND OF RS.21,43,135/- TOWARDS SCRUTINY FEE,
RS.4,28,62,707/- TOWARDS LICENSE FEE, RS3,97,39,857/-
TOWARDS GROUND RENT, RS.89,52,111/- TOWARDS
BETTERMENT FEE FOR BUILDING, RS.1,38,39,953/- TOWARDS
BETTERMENT FEE FOR SITE, AND ETC.
IN WP NO. 14545/2021
BETWEEN
M/S NATIONAL TECHNOLOGIES INSTITUTION
HOUSING CO OPERATIVE SOCIETY LIMITED,
HAVING ITS OFFICE AT NO. G-5,
6TH CROSS, 9TH MAIN ROAD,
RMV EXTENSION, SADASHIVANAGAR,
BANGALORE 560080.
REP BY ITS GPA HOLDER,
M/S. ADIGA SURYAM DEVELOPERS,
REGISTERED PARTNERSHIP FIRM,
HAVING ITS OFFICE AT NO. 1ST FLOOR,
23RD CROSS, 12TH MAIN,
3RD BLOCK, JAYANAGAR EAST,
BANGALORE 560011.
REP ITS PARTNER MR. VINOD K
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU 56001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU 560001,
REP BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BENGALURU 560002,
-221-
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST),
BRUHAT BENGALURU MAHANAGARA PALIKE,
MAYOHALL, BENGALURU 560025.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE FOR PAYMENT OF FEE (EXCEPT SL.NOS. 6, 7, 9 AND 10)
BEARING DEMAND DTD. 16.07.2021 VIDE ANNX-C ISSUED BY R-
4 AND ETC.
IN WP NO. 15029/2021
BETWEEN
1. M/S NEELADRI PROPERTIES
A REGISTERED PARTNERSHIP FIRM
REGISTERED OFFICE AT NO. 169,
6TH MAIN ROAD, JAYANAGAR 4TH BLOCK
BANGALORE 560011
REP. BY ITS MANAGING PARTNERS
2. SRI T BADRACHALAM
S/O T ANJINEYALU
AGED ABOUT 61 YEARS,
3. SRI M .MADHAVA NAIDU
S/O LATE M SUBRAMANYA NAIDU
AGED ABOUT 53 YEARS
...PETITIONERS
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-222-
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR EEDHI,
BANGALORE 560 001
REPRESENTED BY ITS UNDER SECRTARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001.
4. BRUHAT BANGALORE MAHANAGA PALIKE
N R SQUARE, BANGALORE 5600002
REPRESENTED BY ITS COMMISSIONER.
5. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED.
IN WP NO. 15118/2021
BETWEEN
1. M/S DSR INFRASTRUCTURE PVT LTD
A PRIVATE LIMITED COMPANY
-223-
HAVING ITS REGISTERED OFFICE AT
DSR TRANQUIL PLOT NO. 901, 101
AYYAPPA SOCIETY MAIN ROD,
MADHAPUR, HYEDERABAD 500 081
REPRESENTED BY ITS AUTHORIZED SIGNATORY
MR. K S SATYANARAYANA REDDY.
2. SRI KRISHNA PRASUNA HOMES PVT LTD
A PRIVATE LIMITED COMPANY
HAVING ITS REGISTERED OFFICE AT
ROAD NO. 44, JUBILEE HILLS
HYDERABAD 500 034
REPRESENTED BY ITS AUTHORIZED SIGNATORY
MR. V. KRISHNA REDDY.
3. SRI M. VENKAT KRISHNA REDDY
W/O LATE M. RAMACHANDRA REDDY
AGED ABOUT 60 YEARS
R/AT PLOT NO. 91/B ROAD NO.2,
SAGAR SOCIETY BANJARA HILLS
HYDERABAD 500 034.
4. SMT. YARRAMREDDY SYAMALAMMA
W/O SRI Y HARAGOPAL REDDY
AGED ABOUT 75 YEARS
R/AT KOTTUR VILLAGE, INDUKURPET MANDAL
NELLORE DISTRICT 524314
PETITIONER NOS. 2 TO 4
ARE REPRESENTED BY THEIR
POWER OF ATTORNEY
HOLDER PETITIONER NO.1.
...PETITIONERS
(BY SRI. SAMMITH S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BENGALURU 560 001.
2. DEPARTMENT OF URBAN DEVELOPMENT
-224-
GOVERNMENT OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
VIKASA SOUDHA, BENGALURU 560 001.
3. THE BRUHAT BENGALUR MAHANGARA PLIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU 560 002.
4. JOINT DIRECTOR OF TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT, 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) AS CONTAINED IN ANNX-D; QUASH THE
NOTIFICATION ISSUED BY THE R-2 BEARING DTD. 25.02.2020
AS CONTAINED IN ANNX-K INSOFAR AS THE AMENDED RULE 37-
A AND INSERTED RULE 37-C IS CONCERNED.
IN WP NO. 15224/2021
BETWEEN
1. SRI T V SRIKANTH
AGED 36 YEARS
S/O SRI T K VARADARAJU
2. SRI T V ASHOK
AGED 34 YEARS
S/O SRI T K VARADARAJU
BOTH ARE R/AT NO.98
-225-
10TH CROSS NGEF LAYOUT
NAGARBHAVI 2ND STAGE
BANALORE 560 072
REP BY THEIR GPA HOLDER
M/S VISHALA AND ADIGA CONSTRUCTIONS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT
NO.99 2ND CROSS 3RD MAIN
4TH PHASE DOLLAR COLONY
BANGALORE - 560 078
REP BY ITS PARTNERS
SRI U B VENKATESH
SRI S SURYANARAYANA.
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE 560 001.
2. THE BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560 002
REP BY ITS CHIEF COMMISSIONER.
3. THE JOINT DIRECTOR
(TOWN PLANNING -SOUTH)
BBMP, N R SQUARE
BANGALORE 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
-226-
NOTICE DATED 26.07.2021 AT ANNEXURE-G ISSUED BY THE R3
ONLY IN SO FAR AS THE DEMAND OF RS.5,26,599/- TOWARDS
GROUND RENT, RS.94,788/- TOWARDS GST AT 18 PERCENT ON
THE GROUND RENT, RS.10,53,197/- TOWARDS LICENSE FEE,
RS.52,660/- TOWARDS SCRUTINY FEE RS.1,49,752/- TOWARDS
BETTERMENT CHARGES FOR SITE RS.7,48,758/- TOWARDS
SECURITY DEPOSIT, RS.85,616/- AND ETC.
IN WP NO. 15485/2021
BETWEEN
M/S GUDWIL HOUSING LIMITED
A COMPANY REGISTERED UNDER
THE COMPANIES ACT 1956
HAVING ITS OFFICE AT PALACE COMPOUND,
VASANTH NAGAR, BANGALORE - 560 052
BY ITS DIRECTOR
MRS. NIRMALA GRACE ASHOK
REPRESENTED BY ITS GPA HOLDER
MR. S. ROBERT CHRISTOPHER
AGED 52 YEARS
S/O MR. V SELVARAJ
R/AT NO. 346/B, B BLOCK,
AECS LAYOUT, KUNDALAHALLI
MARATHAHALLI POST,
BANGALORE - 560 037.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001.
REPRESENTED BY ITS UNDER SECRETARY.
-227-
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, MAYOHALL, 22ND FLOOR,
M G ROAD, BANGALORE - 560 001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANING ACT 1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT 1998) AS CONTAINED IN (ANNXURE-G1) INSOFAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 15619/2021
BETWEEN
1. SRI K NARAYANA RAJU
AGED 54 YEARS,
S/O LATE S KRISHNA RAJU,
R/AT NO.123, J P NAGAR III PHASE,
N R GARDEN, BANGALORE-560078
-228-
2. SRI K BHASKAR RAJU
AGED 47 YEARS,
S/O LATE S KRISHNA RAJU,
R/AT NO.123, J P NAGAR III PHASE,
N R GARDEN, BANGALORE-560078
PETITIONERS ARE REP BY THEIR GPA HOLDER,
M/S MOHAN ENTERPRISES,
A REGISTERED PARTNERSHIP FIRM,
HAVING ITS REGISTERED OFFICE
AT NO.151/1B, DORAISANIPALYA,
OPPOSITE IIM, BANNERGHATTA ROAD,
BANGALORE-560076
BY ITS MANAGING PARTNER.
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE-560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-229-
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 12.07.2021 AT ANNEXURE-C ISSUED BY THE R4
ONLY IN SO FAR AS THE DEMAND OF RS.7,61,410/- TOWARDS
SCRUTINY FEE, RS.1,41,18,722/- TOWARDS GROUND RENT AND
GST, RS.39,66,436/- TOWARDS LICENSE FEE, RS.24,42,387/-
TOWARDS BETTERMENT FEE FOR BUILDING, RS.24,42,387/-
TOWARDS SECURITY DEPOSIT, RS.66,344/- TOWARDS
SURCHARGE OF 5 PERCENT ON CESS, AND ETC.
IN WP NO. 16044/2021
BETWEEN
M/S Y D BUILDERS
A REGISTERED PARTNERSHIP FIRM,
HAVING ITS OFFICE AT NO.290,
2ND A MAIN, OMBR LAYOUT,
BHUVANAGIRI, BANGALORE-560043
REPRESENTED BY ITS PARTNER,
MR M SURESH,
S/O LATE R MUNIRAJU REDDY,
AGED ABOUT 40 YEARS.
...PETITIONER
(BY SRI.B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS UNDER SECRETARY.
-230-
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
5. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE,
UTILITY BUILDING, MAYOHALL, 22ND FLOOR,
M G ROAD, BANGALORE-560001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 16599/2021
BETWEEN
1. SMT. TAHEERA BEE
AGED ABOUT 63 YEARS
W/O LATE SRI.IQBAL SAAB,
R/A 217, HUDI VILLAGE,
BENGALURU EAST TALUK,
BENGALURU-560036.
-231-
2. ABDUL RAHMAN
AGED ABOUT 67 YEARS
S/O LATE SRI BABASAB @ USMAN SAAB,
R/A NO.33, 1ST MAIN, 1ST CROSS,
SEA COLLEGE, AYYAPPA NAGAR,
BENGALURU NORTH, KRISHNARAJAPURAM,
BENGALURU-560036.
3. AKTHAR UNNISA
W/O LATE SRI. ABDUL SALAM,
AGED ABOUT 52 YEARS,
R/A NO.415 A, RAJ STREET,
BUDHIGERE VILLAGE, DEVANAHALLI TALUK,
BENGALURU RURAL DISTRICT-562129.
4. NASREEN A
W/O LATE SRI.ABDUL SALAM,
AGED ABOUT 32 YEARS,
R/A 2ND BLOCK, SUNDARAPALYA,
K.G.F. TALUK, KOLAR DISTRICT-563116.
5. KHADAR SHEREEFF
S/O SABJAN SAB,
AGED ABOUT 68 YEARS,
6. MALLIKA BEGUM
D/O SRI KHADAR SHEREEFF,
AGED ABOUT 50 YEARS
7. SURAYIA ANJUM
D/O SRI KHADAR SHEREEFF,
AGED ABOUT 34 YEARS
8. KHASIM SHAREEF
S/O SRI KHADAR SHEREEFF,
AGED ABOUT 32 YEARS
9. TARANUM TASNEEM
D/O SRI KHADAR SHEREEFF,
AGED ABOUT 30 YEARS
10 . MASOOD SHAREEF
S/O SRI KHADAR SHEREEFF,
AGED ABOUT 29 YEARS
-232-
11 . TABASUM TASNEEM
D/O SRI KHADAR SHEREEFF,
AGED ABOUT 28 YEARS,
PETITIONER NOS.5 TO 11 ARE
R/A HOODI VILLAGE, KR PURAM HOBLI,
BENGALURU EAST TALUK,
BENGALURU-560036.
12 . BASHEERUNNISA
W/O SRI ANWAR JAN,
AGED ABOUT 62 YEARS,
13 . MUNEERA BANU
D/O SRI ANWAR JAN
AGED ABOUT 46 YEARS
14 . AZGHAR
S/O SRI ANWAR JAN,
AGED ABOUT 44 YEARS
15 . MOHAMMED ASLAM
S/O SRI ANWAR JAN,
AGED ABOUT 38 YEARS
16 . MOHAMMED AKRAM A
S/O ANWAR JAN,
AGED ABOUT 40 YEARS
17 . HAMERA BANO
D/O ANWAR JAN,
AGED ABOUT 31 YEARS
18 . JAREENA TAJ
W/O SRI ABDUL REHAMAN @ FARHAD,
AGED ABOUT 63 YEARS
19 . SHAHA THAJ
W/O SRI ABDUL SATTAR,
AGED ABOUT 53 YEARS
PETITIONER NOS. 12 TO 19 ARE
R/A HOODI VILLAGE, KR PURAM HOBLI,
-233-
BENGALURU EAST TALUK,
BENGALURU-560036.
20 . S. BAKASH @ ALLA BAKASH
S/O SRI. SUNNA SAB
NO.91, SHOBA NIVAS, KRISHNAPPA ROAD,
RAMASWAMY PALYA,
MARUTHI SEVA NAGAR,
BENGALURU NORTH,
BENGALURU-560033.
21 . NEELISH REDDY
S/O SRI. P.RAMI REDDY,
AGED ABOUT 43 YEARS,
R/A NO.3349, 5TH CROSS, 12TH MAIN,
HAL 2ND STAGE, INDIRANAGAR,
BENGALURU-560008.
22 . SAPNA GIRISH
W/O SRI G. GIRISH,
AGED ABOUT 38 YEARS,
R/A NO.1070, 11TH MAIN, HAL 2ND STAGE,
INDIRANAGAR, BENGALURU-560008.
23 . SUMA NEELISH
W/O SRI NEELISH REDDY,
AGED ABOUT 43 YEARS,
R/A NO.3349, 5TH CROSS,
12TH MAIN, HAL 2ND STAGE,
INDIRANGAR, BENGALURU -560008.
24 . VIMALAMMA
W/O SRI. M. GOVARDHAN,
AGED ABOUT 65 YEARS,
25 . M. GOVARDHAN
S/O LATE SRI. R MUNISWAMY REDDY
AGED ABOUT 76 YEARS,
26 . G GIRISH
S/O SRI M. GOVARDHAN,
AGED ABOUT 45 YEARS
-234-
PETITONER NOS.24 TO 26 ARE
R/A NO.1070, 11TH MAIN,
HAL 2ND STAGE, INDIRANAGAR,
BANGALORE - 560 008.
PETITIONER NOS. 1 TO 26 REPRESENTED BY ITS
REGISTERED POWER OF ATTORNEY HOLDER
M/S BRR HALLMARK DEVELOPERS LLP
A PARTNERSHIP FIRM HAVING ITS REGISTERED OFFICE
AT NO.9, SECOND FLOOR, 1ST MAIN,
H.I.G.H LAYOUT, GANGANAGAR,
BANGALORE - 560 032.
REPRESENTED BY ITS DESIGNATED PARTNER
SRI B. RAMESH REDDY.
27 . B. RAMESH REDDY
S/O LATE SRI. B.S. NARASIMHA REDDY,
AGED ABOUT 58 YEARS,
HAVING HIS OFFICE AT NO.9,
SECOND FLOOR, 1ST MAIN, H.I.G.H. LAYOUT,
GANGANAGAR, BENGALURU-560032.
...PETITIONERS
(BY SRI. SHRAVANTH ARYA TANDRA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRICNIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDA, AMBEDKAR VEEDHI,
BENGALURU-560001 KARNTAKAK, INDIA.
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N.R. SQUARE, BENGALURU-560002,
KARNATAKA, INDIA.
3. JOINT DIRECTOR (TOWN PLANNING-NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002,
KARNATAKA, INDIA.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-235-
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR K.B.MONESH KUMAR.,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD.19.7.2021 ISSUED BY THE R-3 IN SO FAR AS IT
RELATES TO DEMAND FOR PAYMENT OF RS.80,82,305/- (RUPEES
EIGHTY LAKHS AND EIGHTY TWO THOUSAND THREE HUNDRED
AND GIVE ONLY) TOWARDS THE BETTERMENT FEE FOR
BUILDING AND SITE AREA LICENSE FEE SCRUTINY FEE LAKE
REJUVENATION FEE, COMPOUND WALL FEE, SCRUTINY FEE, AND
ETC.
IN WP NO. 16739/2021
BETWEEN
SHANKARNARAYANA CONSTRUCTIONS PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
ADDRESS AT 4TH FLOOR, SNC HOUSE,
NO.7, RESIDENCY ROAD, BENGALURU - 560 025
REP. BY ITS DIRECTOR MR. ALOK SHETTY
...PETITIONER
(BY SMT. KALIGOTLA NITYA., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-236-
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. VARUN GOWDA.,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTE DATED 28.07.2021 AT ANNEXURE-A IN SO FAR
AS THE LEVY OF CHARGES UNDER THE HEADS SCRUTINY FEE,
LICENSE FEE, LAKE REJUVENATION CESS, GROUND RENT, RING
ROAD (BDA), MASS RAPID TRANSPORT SYSTEM (BDA) AND
IMPROVED SLUMS (KSCB); AND ETC.
IN WP NO. 16902/2021
BETWEEN
SECRETARY
MOUNT CARMEL EDUCATIONAL SOCIETY
REV MOTHER GENERAL MOUNT CARMEL COLLEGE
NO.58 PALACE ROAD, BAGNALORE 560 052
REP BY ITS SECRETARY
DR. SISTER ARPANA
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASASOUDHA
DR AMBEDKAR VEEDHI, BANGALORE 560 001.
2. STATE OF KARNTAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE-01
REP BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQARE, BANGALORE 560 02
REP BY ITS COMMISSIONER.
-237-
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BBMP, N R SQUARE, BANGALORE 02
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 01.04.2021 AT ANNEXURE-J ISSUED BY THE R4
ONLY IN SO FAR AS THE DEMAND OF RS.3,24,145/- TOWARDS
SCRUTINY FEE, RS.64,82,908/- TOWARDS LICENSE FEE,
RS.60,10,581/- TOWARDS GROUND RENT AND GST,
RS.6.56,245/- TOWARDS BETTERMENT FEE FOR BUILDING,
RS.6,56,245/- TOWARDS SECURITY DEPOSIT AND ETC.
IN WP NO. 16941/2021
BETWEEN
1 . SRI.PRAMOD BHANDARI
S/O SRI HUKMICHAND BHANDARI
AGED ABOUT 47 YEARS,
R/A NO.5, 3RD FLOOR
MIDDLE SCHOOL ROAD V V PURAM
BENGALURU-560 004.
2 . SRI RANJEETH K S
S/O SRI K C SIDDAPPA
AGED ABOUT 38 YEARS,
R/A NO.411, RING ROAD
NIJALINGAPPA LAYOUT
DAVANAGERE SOUTH EXTENSION
DAVANAGERE-577004.
...PETITIONERS
(BY SRI. GOUTHAM CHAND S F., ADVOCATE)
AND
1 . THE STATE OF KARNATAKA
REP BY ITS PRINCIPAL SECRETARY
-238-
VIDHANA SOUDHA, BANGALORE-560 001.
2. DEPARTMENT OF URBAN DEVELOMENT
GOVERNMENT OF KARNATAKA
REP BY ITS UNDER SECRETARY
VIDHANA SOUDHA, BENGALURU-01.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY ITS COMMISSIONER
HUDSON CIRCLE, BANGALORE -560 002.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST) SHESHADRIPURAM
BRUHAT BENGALURU MAHANAGARA PALIKE
SAMPIGE ROAD NEXT TO BHASHYAM PARK
BENGALURU-560 020.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE (CHALLAN/MEMO) ISSUED BY THE R-3 FOR PAYMENT OF
FEE DTD.21.8.2021 VIDE ANNEXURE-E IN SO FAR AS THE
DEMAND OFF FEE U/S 18 OF KTCP ACT 1961 (BETTERMENT FEE)
BUILDING RS.2,20,000/-, FEE U/S 18 OF KTCP ACT 1961
(BETTERMENT FEE) SITE AREA RS.8,26,560/- LEVY AND
COLLECTION AND CESS AND SURCHARGES AS PER RULE 37-C OF
KPA (AMENDMENT) RULES 2019 (AS PER SUB CLAUSE (i)(ii) (iii)
AND (iv) SUBSECTION (1) OF SECTION 18-A OF KTCP AC 1961
AND ETC.
IN WP NO. 17137/2021
BETWEEN
SRI K V MAHESH
S/O LATE K M VENUGOPAL
AGED ABOUT 39 YEARS
R/AT NO.228/1, 3RD MAIN ROAD
-239-
2ND B MAIN OMBR LAYOUT
CHIKKABANASWADI
BANGALORE 560 043.
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1 . THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560 001
REP BY ITS UNDER SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560 001
REP BY ITS SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560 001
REP BY ITS SECRETARY.
4. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560 002
REP BY ITS COMMISSIONER.
5. THE ASSISTNAT DIRECTOR
TOWN PLANNING - (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, MAYOHALL 22ND FLOOR
M G ROAD, BANGALORE 560 001.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI. K.B.MONESH KUMAR.,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 18-A OF
-240-
THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,1961
BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF 2004
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT,1998) AS CONTAINED IN ANNEXURE-G1 IN SO FAR AS
SECTION 18-A(i) AND (iv) OF THE KARNATAKA ACT NO.23 OF
2004 IS CONCERNED AND ETC.
IN WP NO. 17160/2021
BETWEEN
MR REZWAN RAZACK
S/O LATE S RAZACK
AGED 66 YEARS,
R/A NO.12, MAGARATH ROAD
BENGALURU-560025
...PETITIONER
(BY SRI. P.K. SHRIKARA & ADITI GURIGER., ADVOCATES FOR
SRI. GEORGE JOSEPH., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI BENGALURU-560001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BENGALURU-560002
REPRESENTED BY THE COMMISSIONER
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SMT. RAKSHITHA D.J.,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
IMPUGNED NOTICE DATED 28.05.2021 ISSUED BY THE 2ND
RESPONDENT AS REGARDS THE LEVIES DETAILED IN PARA NO.II
ABOVE AND DECLARE IMPUGNED RULES 37A AND 37C
INSERTED VIDE THE KARNATAKA PLANNING
-241-
AUTHORITIES(AMENDED)RULES, 2019 IN TERMS OF
NOTIFICATION DATED 25.02.2020 AS BEING
UNCONSTITUTIONAL AND ULTRA VIRES AND ETC.
IN WP NO. 18721/2021
BETWEEN
M/S FLEMIN (INDIA) LLP
A LIMITED LIABILITY PARTNERSHIP
FIRM HAVING ITS REGISTERED OFFICE
AT NO 46/2 AND 46/3, HESARAGHATTA ROAD,
DASARAHALLI, BANGALORE 560057,
REPRESENTED BY ITS DESIGNATED
PARTNER SRI R NARAYAN GUPTA.
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI, BANGALORE 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE 560001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR OF
TOWN PLANNING, DASARAHALLI,
THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-242-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 13.9.2021 AT ANNEXURE-C ISSUED BY THE R4
ONLY IN SO FAR AS THE DEMAND OF RS.2,27,974/- TOWARDS
SCRUTINY FEE, RS.10,60,800/- TOWARDS LICENSE FEE,
RS.5,30,400/- TOWARDS BETTERMENT CHARGES FOR BUILDING,
RS.11,47,825/- TOWARDS BETTERMENT CHARGES FOR SITE,
RS.5,30,400/- TOWARDS SECURITY DEPOSIT, RS.6,88,500/-
TOWARDS GROUND RENT AND GST AND ETC.
IN WP NO. 23066/2021
BETWEEN
1. SRI ANAND SOHAN BERGAL
S/O. SOHNA SITRAM BERGAL,
AGED ABOUT 40 YEARS
2. SRI. JAGNNATH SOHAN BERGAL
S/O. SOHNA SITRAM BERGAL,
R/AT NO. 12,
AGED ABOUT 37 YEARS
3. SRI. VIJAY SOHAN BERGAL
S/O. SOHNA SITRAM BERGAL,
AGED ABOUT 42 YEARS
PETITIONERS 1 TO 3 ARE
R/AT NO. 12, 29TH CROSS, KILLARI ROAD,
ANCHEPETE, BANGALORE SOUTH,
BANGALORE 560053.
...PETITIONERS
(BY SRI.NAVEED AHMED., ADVOCATE)
AND
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BANGLAORE 560002,
REP BY ITS COMMISSIONER.
...RESPONDENT
(SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-243-
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TOQUASH THE DEMAND NOTE
DTD.23.2.2021 ISSUED BY THE RESPONDENT INSISTING THE
PETITIONERS TO PAY THE AMOUNT OF RS.2,60,591/- AS A FEE
FOR PLAN SANCTION AND ALSO A SUM OF RS.67,928/-
TOWARDS THE LABOUR CESS VIDE ANENXURE A AND A1
RESPECTIVELY AND ETC.
IN WP NO. 654/2022
BETWEEN
1. M/S EDUFRONTIERS EDUCATIONAL TRUST
HAVING ITS OFFICE AT 18/1, CHITRAKOOT
KUMACROT LAYOUT, HIGH GROUNDS
BANGALORE 560001
REP BY ITS MANAGING TRUSTEE
SRI V SUDHINDRANATH.
2. SRI M V SRIDHAR
S/O M VENKATARAMAIAH
AGED 56 YEARS
R/AT NO 7, HIG, 1ST A MAIN ROAD
NEW TOWN YELAHANKA
BANGALORE 560064.
REP BY GPA HOLDER
EDUFRONTIERS EDUCATIONAL TRUST
3. SRI M V RADHAKRISHNA
S/O M VENKATARAMAIAH
AGED 54 YEARS
R/AT NO 7, HIG, 1ST A MAIN ROAD
NEW TOWN YELAHANKA
BANGALORE 560064.
REP BY GPA HOLDER
EDUFRONTIERS EDUCATIONAL TRUST
...PETITIONERS
(BY SRI. VIKRAM A HULIGOL., SR. COUNSEL FOR
-244-
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPT OF URBAN DEVELOPMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY SECRETARY.
3. THE STATE OF KARNATAKA
DEPT OF PARLIMENTARY AFFAIRS
AND LEGISTATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQURE, BANGALORE 560002
REP BY ITS COMMISSIONER.
5. ASSISTANT DIRECTOR
TOWN PLANNING (YELAHANKA)
ROOM NO 2, BBMP
AMURTHAHALLI MAIN ROAD
BYTARAYANAPURA, BELLARY ROAD
BENGALURU 560092.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
-245-
CERTIRORAI QUASHING THE SECTION 3 OF THE KARNATAKA
MUNICIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ORDINANCE 2021 (KARNATAKA ORDINANCE No.8
OF 2021) BEARING NOTIFICATION No. DPAL 46 SHASANA
APPLIYING THE AMENDMENTS NAMELY INSERTION OF SECTIONS
240A AND 240C OF THE BRUHAT BENGALURU MAHANAGARA
PALIKE ACT 2020 (ANNEXURE-C) AND ETC.
IN WP NO. 1057/2022
BETWEEN
1. M/S CONFEDERATION OF REAL ESTATE
DEVELOPERS ASSOCIATION
OF INDIA (CREDAI-BENGALURU)
A SOCIETY REGISTERED UNDER THE
PROVISIONS OF THE KARNATKAA
CO OPERATIVE SOCIETIES ACT
HAVING ITS OFFICE AT NO. 607/608
6TH FLOOR BARTON CENTRE
NO.84, M.G. ROAD, BENGALURU 560 001
REPRESENTED BY ITS SECRETARY
SRI. A. BIMAL HEGEDE.
2. H.V. VENTURE PROJECTS PVT LTD
(UNIT OF HABITAT VENTURES)
26, SHANKARMUTT ROAD,
BASAVANAGUDI, BENGALURU 560 004
REP BY ITS DIRECTOR
SRI. BHASKAR NAGENDRAPPA THYAVANAGI.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMNETARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BENGALURU 560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISIONER
-246-
N.R. SQUARE, BENGALURU 560002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW ( AMENDMENT) ACT,
2021 ( KARNATAKA ACT NO. 01 OF 2022) ( AMENDMENT) ACT,
2021 ( KARNATAKA ACT NO. 01 OF 2022) NOTIFIED O
13.01.2022 AS CONTAINED IN ANNEXURE - P AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 4344/2022
BETWEEN
1. M/S GREEN LEAF PROJECTS
A REGISTERED PARTNERSHIP
FIRM HAVING ITS REGISTERED
OFFICE AT SY. NO. 50/3
NAGADEVANAHALLI VILALGE
KENGERI HOBI, BANGALORE 560 061
RERPESENTED BY ITS MANAGING PARTNER
MR. SURESH BABU K.R
S/O RAMAIAH
AGED ABOUT 58 YEARS.
2. SRI.M.S. NARAYANA RAO
S/O ALTE M.N. SHESHAGIRI RAO
AGED ABOUT 55 YEARS
R/AT NO. 17/1-1, 2ND CROSS, 7TH MAIN ROAD,
SRIRAMAPURAM, BANGALORE 560 021
REPRESENTED BY HIS GPA HOLDER
M/S GREEN LEAF PROJECTS
BY ITS PARTNER MR. SURESH BABU K.R.
...PETITIONERS
-247-
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE UBRAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
ANNEX BUILDING, HEAD OFFICE BUILDING
N.R. SQUARE, BANGALORE 560 002.
...RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1/2022) NOTIFIED ON 13/01/2022
(ANNEXURE-A) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONERS ARE CONCERNED.
-248-
IN WP NO. 5844/2022
BETWEEN
1 . SRI M ANJANEYALU
AGED ABOUT 64 YEARS
S/O LATE SUBBAIAH
2 . SRI M SRINIVASALU
AGED ABOUT 44 YEARS
S/O SRI M ANJANEYALU
BOTH ARE R/O ANNAVARAPADU
2ND STAGE, ONGOLE
PRAKASHAM DISTRICT
ANDRA PRADESH.
3 . SMT G PADMAJA
W/O SRI MADANAMOHAN
AGED ABOUT 61 YEARS
R/AT NO.800 1ST FLOOR 13TH A MAIN
YELAHANKA NEW TOWN
BANGALORE-560064.
...PETITIONERS
(BY SRI. NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BANGALORE-560001.
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R CIRCLE, BANGALORE-560002.
3. OFFICE OF THE ASSISTANT DIRECTOR
(TOWN PLANNING-YALAHANKA)
BBMP, ROOM NO.2 AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA, BELLARY ROAD
-249-
BANGALORE-560092.
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 21.1.2021 ISSUED BY THE R3 OFFICE OF THE
ASSISTANT DIRECTOR, (TOWN PLANNING-YALAHANKA), BBMP,
ROOM NO.2, AMRUTHAHALLI MAIN ROAD, YATANARAYANAPURA,
BELLARY ROAD, BANGALORE - 560092 PRODUCED ANNEXURE-D
AND ETC.
IN WP NO. 6133/2022
BETWEEN
M/S S AND M DEVELOPERS
A PARTNERSHIP FIRM HAVING
OFFICE AT 36/7 36/8
BALAGERE VILLAGE, VARTHURU HOBLI
BENGALURU EAST TALUK
BENGALURU-560103
REPRESENTED BY ITS
MANAGING PARTNER OF ITS GPA HOLDER
SRI C MADHUSUDAN REDDY
S/O DASARADHARAMI REDDY
AGED ABOUT 42 YEARS
...PETITIONER
(BY SRI.NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BANGALORE-560001
2. THE COMMISSIONER
-250-
BRUHAT BANGALORE MANGALORE PALICE
N R CIRCLE, BANGALORE-560002
3. THE OFFICE OF THE JOINT DIRECTOR
(TOWN PLANNING-(NORTH), BBMP,
NR SQUARE, HEAD OFFICE BUILDING
BENGALURU-560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
UNDATED COMPUTER-GENERATED DEMAND NOTICE ISSUED BY
THE R-3, THE OFFICE OF THE JOINT DIRECTOR (TOWN PLANNING
-(NORTH), BBMP, NR SQUARE, HEAD OFFICE BUILDING,
BENGALURU -560002, PRODUCED ANNX-D AND ETC.
IN WP NO. 7372/2022
BETWEEN
M/S SOBHA LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956 AND
HAVING ITS OFFICE AT
SARJAPUR-MARATHAHALLI
OUTER RING ROAD (ORR)
DEVARABEESANAHALLI, BELLANDUR POST,
BANGALORE-560 103.
REP. BY ITS AUTHORIZED
SIGNATORY MR. PRASAD M.S.
...PETITIONER
(BY SRI. P.S.RAJAGOPAL., SR. COUNSEL FOR
SRI. KEMPEGOWDA., ADVOCATE)
AND
1. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, BENGALURU-560 002
-251-
REPRESENTED BY ITS COMMISSIONER.
2. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU-560 002.
...RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR., ADVOCATE)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE VIDE ANNX-A DTD 17.02.2022 ISSUED BY THE
R-2 DEMANDING THE PAYMENT OF INTER ALIA GROUND RENT,
LICENCE FEE, SCRUTINY FEE, GST, LAKE IMPROVEMENT FEE ETC.
IN WP NO. 7423/2022
BETWEEN
SRI. A. CHENNA REDDY
S/O A GURIVI REDDDY
AGED 48 YEARS
R/AT NO 143, PHASE II
CLASSIC ORCHIDS
BEHIND MEENAKSHI TEMPLE
BANNERGHATTA ROAD
BENGALURU 560076
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGLAORE 560001
REP BY SECRETARY
2. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISTATION
-252-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BAGNALORE 560001
REP BY SECRETARY
3. BRUHAT BENGALURU MAHANGARA PALIKE
N R SQUARE, BANGLAORE 560002
REP BY COMMISSIONER
4. THE ASSISTANT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BENGLAURU MAHANGARA PALIKE
BBMPC COMPLEX, 9TH CROSS, 9TH MAIN
JAYANAGARA 2ND BLOCK
BANGALORE 560011
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1/2022) NOTIFIED ON 13/01/2022
(ANNEXURE-S) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7424/2022
BETWEEN
1 . SRI. A. CHENNA REDDY
S/O A GURIVI REDDY
AGED ABOUT 48 YEARS
2 . SRI A G HARINATHA REDDY
S/O A CHENNA REDDY
AGED ABOUT 24 YEARS
-253-
BOTH ARE R/AT NO.143 PHASE-II
CLASSIC ORCHIDS
BEHIND MEENAKSHI TEMPLE
BANNERGHATTA ROAD
BENGALURU-560076.
3 . MRS P LAKSHMI DEVI
AGED ABOUT 50 YEARS
D/O MR BHASKAR REDDY A
4 . MISS THANU S REDDY J
AGED ABOUT 25 YEARS
D/O MRP JAGANNADHA REDDY
5 . MISS VEENA S REDDY L
AGED ABOUT 23 YEARS
D/O MR JAGANNADHA REDDY
PETITIONERS NO.3 TO 5 ARE
R/A NO.285, 11TH A CROSS
J P NAGAR, II PHASE
BANGALORE-560078.
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETAY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
-254-
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
(TOWN PLANNING -SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP COMPLEX 9TH CROSS, 9TH MAIN
JAYANAGAR 2ND BLOCK
BANGALORE-560011.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1/2022) NOTIFIED ON 13/01/2022
(ANNEXURE-S) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7575/2022
BETWEEN
M/S CHIMES EDUCATIONAL TRUST
A PUBLIC CHARITABLE TRUST HAVING
ITS OFFICE AT NO.5 PATALAMMA TEMPLE STREET
BASAVANAGUDI, BANGALORE-560004
REPRESENTED BY ITS TRUSTEE
SMT BRINDA SRINIVAS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
-255-
VIKASA SOUDHA, BENGALURU-560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002.
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
9TH CROSS 9TH MAIN ROAD
JAYANAGAR 2ND BLOCK, BENGALURU-560011.
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.P.CHIDANANDA,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-T AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 8096/2022
BETWEEN
1. SRI. ANAND SURANA
S/O. SRI. GHEWARCHAND,
AGED ABOUT 50 YEARS,
2. SMT. MONICA SURANA
W/O. SRI. ANAND SURANA,
AGED ABOUT 46 YEARS,
BOTH ARE R/A SURANA VILLA,
NO.45/3, FAIR FIELD LAYOUT,
RACE COURSE ROAD, BANGALORE-560 001.
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
-256-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002,
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR (TOWN PLANNING-EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE,
UTILITY BUILDING, MAYOHALL, 22ND FLOOR,
M.G. ROAD, BANGALORE-560 001.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
BEARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01/2022) NOTIFIED ON 13/01/2022
(ANNEXURE-S) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONERS ARE CONCERNED AND ETC.
IN WP NO. 8754/2022
BETWEEN
INNOVATIVE QUEST LLP
A LIMITED LIABILITY PARTNERSHIP
-257-
HAVING ITS REGISTERED OFICE AT
16/A, II FLOOR, MILLERS ROAD,
VASANTH NAGAR, BENGALURU
REP BY ITS TRUSTEE
SMT. BRINDA SRINIVAS
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY THE COMMISSIONER
N.R. SQUARE, BENGALURU 560002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR CIRCLE, BENGALURU 560 002
..........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01/2022) NOTIFIED ON 13/01/2022
AS CONTAINED IN ANNEXURE-K AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO.8957/2022
BETWEEN
1. SRI K NARAYANA RAJU
AGED 55 YEARS
-258-
S/O LATE S KRISHNA RAJU
R/AT NO 123, J P NAGAR III PHASE
N R GARDEN, BENGALURU - 560078
2. SRI K BHASKAR RAJU
AGED 48 YEARS
S/O LATE S KRISHNA RAJU
R/AT NO 123, J P NAGAR III PHASE
N R GARDEN, BENGALURU - 560078
PETITIONERS ARE REP BY THEIR GPA HOLDER
M/S MOHAN ENTERPRISES
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE
AT NO 151/1B DORAISANIPALYA
OPPOSITE IIM BANNERGHATA ROAD
BENGALURU- 560076
BY ITS MANAGING PARTNER
SRI A MOHAN RAJU
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560001
2. THE BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
REPRESENTED BY ITS CHIEF COMMISSIONER
3. THE JOINT DIRECTOR
TOWN PLANNING SOUTH
BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-259-
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR SIMILAR WRIT OR ORDER OR DIRECTION TO
QUASH THE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 ACT No-1/2022
DATED 13.01.2022 ENACTED BY THE FIRST RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING No.DPAL 50
SHASANA 2021 GAZETTED ON 13.01.2022 AT ANNEXURE-L AND
ETC.
IN WP NO. 8961/2022
BETWEEN
1. MANIPAL ACADEMY OF HIGHER EDUCATION TRUST
MADHAV NAGAR, MANIPAL 576104,
KARNATAKA
REP. BY ITS TRUSTEE, DR.RANJAN R PAI.
2. MANIPAL ACADEMY OF HIGHER EDUCATION
A DEEMED TO BE UNIVERSITY,
HAVING ITS REGISTERED OFFICE AT
UNIVERSITY BUILDNG, MADHAV NAGAR,
MANIPAL 576104, KARNATAKA,
THROUGH ITS REGISTRAR DR.NARAYANA SABHAHIT.
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR.AMBEDKAR VEEDHI,
BANGALORE-560001.
2. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002,
REPRESENTED BY ITS COMMISSIONER.
-260-
3. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, BANGALORE-560002.
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT No-1/2022 DATED 13.01.2022
ENACTED BY THE FIRST RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING No.DPAL 50 SHASANA 2021 GAZETTED
ON 13.01.2022 AT ANNEXURE-T DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 8979/2022
BETWEEN
1. ELV PROJECTS PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE PROVISION OF THE COMPANIES ACT 1956,
HAVING OFFICE AT NO.602,
6TH STAGE, 16TH CROSS,
BEML LAYOUT, BANGALORE-560067
REPRESENTED BY M.D. MR. E. BHASKAR
2. MRS SUMAN RANJIT
W/O MR M N RAJNIT,
AGED ABOUT 79 YEARS,
3. MR PRASHANT RANJIT
S/O LATE M N RAJINIT,
AGED ABOUT 53 YEARS,
4. MRS SUSHASINI JALAN
D/O MR M L RANJIT,
AGED ABOUT 44 YEARS,
-261-
PETITIONERS NO.2 TO 4 ARE
ALL R/AT NO.100, BOREWELL ROAD,
BENGALURU-560066
...PETITIONERS
(BY SRI. MANU SHANKAR S S., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI, BANGALORE-560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REP BY ITS SECRETARY
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY AFFAIRS
AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REP BY ITS COMMISSIONER
5. THE JOINT DIRECTOR OF
TOWN PLANNING NORTH
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING BENGALURU
BRUHAT BENGALURU MAHANAGARA PALIKE
BENGALURU-560002.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R4 & R5)
-262-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 KARNATAKA ACT No-1 OF 2022) NOTIFIED ON 13.01.2022
(ANNEXURE-S) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 9001/2022
BETWEEN
1. M/S. VIKRAM TRADERS
A PARTNERSHIP FIRM
HAVINGS ITS REGISTERED OFFICE AT
SUBRAMANYAPURA,
BANGALORE-560 061.
2. B. Y. PADMAVATHI
AGED ABOUT 52 YEARS,
D/O. LATE YELLAPPA REDDY,
3. B. Y. PREMALATHA
AGED ABOUT 50 YEARS,
D/O. LATE YELLAPPA REDDY,
4. B. Y. BHARATHI
AGED ABOUT 42 YEARS,
D/O. LATE YELLAPPA REDDY,
5. B. Y. SRINATH
AGED ABOUT 45 YEARS,
S/O. LATE YELLAPPA REDDY,
6. B. S. SUMANTH
AGED ABOUT 18 YEARS,
S/O. B. Y. SRINATH,
PETITIONER NOS.2 TO 6 ARE
R/O BALAGERE VILLAGE, VARTHUR HOBLI,
BANGALORE EAST TALUK.
REPRESENTED BY THEIR GPA HOLDER
M/S. GOYAL HARIYANA CONSTRUCTIONS
-263-
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE
AT UNIT NO. 206, BARTON CENTRE,
NO. 84, M.G. ROAD, BANGALORE-560 001,
REPRESENTED BY ITS PARTNER,
SRI. TANMAY AGARWAL.
...PETITIONERS
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002,
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R. SQUARE, BANGALORE-560 002.
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR SIMILAR WRIT OR ORDER OR DIRECTION TO
QUASH THE KARNATAKA MUNICIPAL CORPORATIONS AND
-264-
CERTAIN OTHER LAW ( AMENDMENT) ACT, 2021 ACT NO. 1/2022
DATED 13.01.2022 ENACTED BY THE FIRST RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING NO. DPAL 50
SHASANA 2021 GAZETTED ON 13.01.2022 AT ANNEXURE - L AND
ETC.
IN WP NO. 9175/2022
BETWEEN
M/S. VALMARK DEVELOPERS PRIVATE LIMITED
HAVING ITS REGISTERED OFFICE AT
THE RESIDENCY 19TH FLOOR NO 133/1
RESIDENCY ROAD BANGALORE - 560025
REP. BY ITS MANAGING DIRECTOR
SRI RATAN LATH
...PETITIONER
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, BENGALURU - 560001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS CHIEF COMMISSIONER
3. THE JOINT DIRECTOR TOWN PLANNING SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
.........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR SIMILAR WRIT OR ORDER OR DIRECTION TO
QUASH THE KARNATAKA MUNICIPAL CORPORATION AND
-265-
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 ACT No-1/2022
DATED 13.01.2022 ENACTED BY THE FIRST RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING No.DPAL 50
SHASANA 2021 GAZETTED ON 13.01.2022 AT ANNEXURE-J AND
ETC.
IN WP NO. 10069/2022
BETWEEN
M/S RASHTROTTHANA PARISHAT
A SOCIETY REGISTERED UNDER THE
SOCIETIES REGISTERED ACT 1960
OFFICE AT NO.93/2 KESHAVA -SHILPA
KEMPEGOWDA NAGARA
BENGALURU -560019
REP BY ITS GENERAL SECRETARY
SRI N DINESH HEGDE
AGED ABOUT 63 YEARS
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU -560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, BENGALURU -560 001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU -560 002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING YELAHANKA
-266-
AMRUTHALLI MAIN ROAD
BYATARAYANAPURA
BELLARY ROAD, BENGALURU -560 092
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-Q) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 10144/2022
BETWEEN
1. BRIGADE ENTERPRISES LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956
HAVING ITS REGISTERED OFFICE
AND CORPORATE OFFICE AT
29 AND 30TH FLOOR, WORLD TRADE CENTRE,
26/1 BRIGADE GATEWAY, DR.RAJKUMAR ROAD,
MALLESHWARAM - RAJAJINAGAR,
BENGALURU - 560055
REP. BY AUTHORISED SIGNATORY
MR.UDAYA KUMAR A.
2. SMT.N.SUREKHA
D/O LATE N. NAGARAJA
AGED ABOUT 66 YEARS
R/AT O.217, 7TH MAIN,
HRBR LAYOUT I BLOCK KALYAN NAGAR
BENGALURU - 560043
3. SRI. N. PRABHU KIRAN
S/O LATE N. NAGARAJAN
-267-
AGED ABOUT 64 YEARS
R/AT NO.307, 7TH A MAIN HRBR LAYOUT
I BLOCK KALYAN NAGAR
BENGALURU - 560 043
4. SRI. N. LOKESH
S/O LATE NAGARAJ
AGED ABOUT 62 YEARS
R/AT NAGRIK NO.305
7TH A MAIN, HRBR LAYOUT
II BLOCK 80 FT.ROAD
KALYAN NAGAR, BENGALURU-560043
5. SRI. N. RAVI KIRAN
S/O LATE N. NAGARAJ
AGED ABOUT 60 YEARS
R/AT NO.9, 1ST FLOOR
AQUA FORTE, 12 KENSINGTON ROAD,
BHARATHI NAGAR
BENGALURU - 560 042
6. SRI. N. KUMAR
S/O LATE N. NAGARAJ
AGED ABOUT 5 YEARS
R/AT NO.9 2ND FLOOR
AQUA FORTE 12 KENSINGTON ROAD,
BHARATHI NAGAR
BENGALURU - 560 042
PETITIONER NOS.2 TO 6 ARE REP. BY
ITS POWER OF ATTORNEY HOLDER,
BRIGADE ENTERPRISES LIMITED
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY THE COMMISSIONER
-268-
N.R.SQUARE, BANGALURU - 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR CIRCLE, BENGALURU - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-M AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 10313/2022
BETWEEN
M/S ALPINE HOUSING DEVELOPMENT
CORPORATION LIMITED
INCORPORATED UNDER THE
COMPANIES ACT, 1956
HAVING ITS REGISTERED OFFICE
AT NO.302, ALPINE ARCH, NO.10
LANGFORD ROAD, BANGALORE-560027
REPRESENTED BY ITS MANAGING DIRECTOR
SRI S A KABEER, S/O S A ZAHIR
AGED ABOUT 69 YEARS
...PETITIONER
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
-269-
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE, N R SQUARE
BANGALORE-560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATION AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT No-01 OF 2022) NOTIFIED ON
13.01.2022 (ANNEXURE-J) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 10422/2022
BETWEEN
BHARATIYA URBAN PRIVATE LIMITED
FORMERLY KNOWN AS BHARITYA CITY
DEVELOPERS PRIVATE LIMITED
HAVING THEIR REGISTERED OFFICE
AT 56/7, NALLAMBAKKAM VILLAGE
VIA VANDALUR, CHENNAI - 600048
-270-
AND ADMINISTRATIVE OFFICE
AT NO 1/5, PALACE ROAD
BENGALURU - 560001
REP. BY ITS AUTHORIZED REPRESENTATIVE
MR NANDEESH S
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING NORTH
N R SQUARE, BENGALURU - 560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-P AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 10475/2022
BETWEEN
1. VRUKSHA INFRA
A PARTNERSHIP FIRM HAVING
-271-
ITS OFFICE AT NO.86/1
1ST MAIN, 5TH CROSS, BHCS LAYOUT
UTTARAHALLI MAIN ROAD
BANGALORE-560061
REP. BY ITS PARTNER
SRI YASHWANTH KUMAR H
S/O LATE HANUMANTHAPPA
AGED ABOUT 38 YEARS
2. SRI S SURESH KUMAR
S/O LATE M V SAMPANGIRAMAIAH
AGED ABOUT 46 YEARS
R/A NO.43/44 KRISHNALAYOUT
JALAHALLI WEST, SHETTIHALLI MAIN ROAD
YESHWANTHPURA HOBLI
BANGALORE NORTH TALUK
BANGALORE
REP. BY HIS GPA HOLDER
M/S VRUKSHA INFRA
BY ITS PARTNER SRI YASHWANTH KUMAR H
S/O LATE HANUMANTHARAYAPPA
AGED ABOUT 38 YEARS
BOTH ARE REP BY ITS GPA HOLDER
YASHWANTH KUMAR H
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
-272-
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
ANNEX BUILDING, HEAD OFFICE BUILDING
N R SQUARE, BANGALORE-560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONERS ARE CONCERNED AND ETC.
IN WP NO. 10494/2022
BETWEEN
LEGEND PROPERTY
A REGISTERED PARTNERSHIP FIRM
HAVING OFFICE AT NO.169, 6TH MAIN,
4TH BLOCK, JAYANAGAR
BANGALORE-560011
REPRESENTED BY ITS PARNTERS
SRI M MADHAVA NAIDU
S/O LATE M SUBRAMANYAM NAIDU
AGED ABOUT 54 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-273-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING SOUTH
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE BUILDING
N R SQUARE, BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 10675/2022
BETWEEN
M/S ELEGANT BUILDERS AND DEVELOPERS
HAVING ITS REGISTERED OFFICE AT NO.1/116
NEW KEMPEGOWDA LAYOUT, BSK III STAGE
-274-
BANGALORE-560085
REPRESENTED BY ITS PARTNER
SRI S RAJESH
S/O M SUBRAMANI
AGED ABOUT 33 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G V & SRI. B.PRAMOD., ADVOCATES)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
RERPESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR(TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE, N R SQUARE
BANNGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
-275-
13/01/2022 (ANNEXURE-J) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 10928/2022
BETWEEN
1. SRI D ESWAR REDDY
S/O LATE SUBBA REDDY
AGED 52 YEARS,
R/AT NO.36, 14TH CROSS,
6TH MAIN, BTM 2ND STAGE,
BANGALORE-560 076.]
2. SRI.N.NAGALINGASWAMY
S/O R.NINGAIAH
AGED 41 YEARS,
R/AT NO.163, 1ST CROSS, 1ST BLOCK,
EAST JAYANAGAR, BANGALORE-560 011.
3. SRI.J.BHAKTHAVATSAI REDDY
S/O J.SRINIVASALU REDDY
AGED 43 YEARS,
R/AT NO.318, 100 FEET ROAD,
1ST STAGE, INDIRANAGAR
BANGALORE-560 038.
4. SRI.G.MURALIKRISHNA REDDY
S/O OBULA REDDY
AGED 53 YEARS,
R/AT PALM GROOV APARTMENT
10/14 TH CROSS ROAD, 80 FEET ROAD,
KORAMANGALA, BANGALORE-560 095.
5. SRI.LAKSHMIKANTHA V
S/O VENKATRAM K.S.
AGED 43 YEARS,
R/AT 36/1, KEREPALYA HOSAKEREHALLI
BANGALORE-560 085
PETITIONER NO.1 TO 5 REPRESENTED
BY THEIR GENERAL POWER OF ATTORNEY HOLDER
M/S. CONDORDE HOUSING CORPORATION PVT LTD
HAVING ITS REGISTERED OFFICE
-276-
AT NO.46/1, 1ST MAIN, III PHSE,
JP NAGAR, BANGALORE
GPA HOLDER REPRESENTED BY ITS DIRECTOR
SRI.B.S.NESARA
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGLAURU-560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER,
N.R.SQUARE, BENGALURU-560 002.
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR CIRCLE, BENGALURU-560 002.
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-J AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 10992/2022
BETWEEN
B M JAYASHANKAR
AGED ABOUT 62 YEARS
-277-
PRESENTLY R/A NO.06, 18TH CROSS
SADASHIVANAGAR, WARD NO.35
BANGALORE-560080
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
3. THE ASSISTANT DIRECTOR TOWN
AND COUNTRY PLANNING(WEST)
SESHADRIPURAM, SAMPIGE ROAD
NEXT TO BHASHYAM PARK
BENGALURU-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.S.KARTHIKEYAN,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA-
VIRES THE CONSTITUTION AND ETC.
IN WP NO.11020/2022
BETWEEN
1. SRI N KRISHNA REDDY
AGED 68 YEARS,
-278-
S/O LATE NARAYANA REDDY
2. SMT VANDANA
AGED 57 YEARS,
W/O SRI N KRISHNA REDDY
3. SMT NARAYANAMMA
AGED 78 YEARS,
W/O O BAYYA REDDY
4. SRI B DEEPAK
AGED 54 YEARS,
S/O O BAYYA REDDY
ALL ARE R/AT NO 65/9 4TH CROSS,
36TH MAIN, BTM FIRST STAGE
BANGALORE 560068
REPRESENTED BY THEIR GPA HOLDER,
M/S NAVAMI FUNIQUE,
A REGISTERED PARTNERSHIP FIRM
NO 11, A S COMPLEX, 1ST FLOOR
SOMASHEKARAPPA LAYOUT, 8TH MAIN
BASAVESHWARANAGAR, BANGALORE 560079,
REPRESENTED BY ITS MANAGING PARTNER
SRI D RAGHU
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARATMENT,
4TH FLOOR VIKAS SOUDHA,
DR AMBEDKAR VEEDHI, BANGALORE 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
-279-
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.H.DEVENDRAPA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR SIMILAR WRIT OR ORDER OR DIRECTION TO
QUASH THE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 ACT NO.1/2022
DATED 13/01/2022 ENACTED BY THE 2ND RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING NO.DPAL 50
SHASANA 2021 GAZETTED ON 13/01/2022 AT ANNEXURE-P
DECLARING IT TO BE ULTRA VIRES AND UNCONSTITUTIONAL
AND ETC.
IN WP NO. 11217/2022
BETWEEN
1. SRI.B.S.SHIVARAMA
S/O LATE MR. BUDANOOR P. SIDDARAMAIAH
AGED ABOUT 69 YEARS
2. SMT. H.B. SUSHEELAMMA
W/O SRI. B.S. SHIVARAMA
AGED ABOUT 67 YEARS
3. SRI. B.S. NESARA
S/O SRI. B.S. SHIVARAMA
AGED ABOUT 36 YEARS
R/AT NO. 195, MANDYA HOUSE
-280-
4. SMT. B.S. LAKSHMI
D/O SRI. B.S. SHIVARAMAM
AGED ABOUT 32 YEARS
ALL ARE R/AT NO. 195, MANDYA HOUSE
7TH MAIN ROAD, NEAR JAYANAGAR
POLICE STATION, JAYANGARA 4TH BLOCK
BANGALORE 56011
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BANGALORE 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N.R SQUARE, BENGALURU 560 002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK
BENGALURU 560 011
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-G AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
-281-
IN WP NO. 11379/2022
BETWEEN
M/S ESTEEM ICON
A REGISTERED PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT
UNIT NO. 32, 33 AND 34, 3RD FLOOR,
SNS CHAMBERS, 239, SANKEY ROAD
SADASHIVNAGAR, BANGALORE - 560 080
REP BY ITS PARTNER
SRI NARAINDAS BODARAM
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU - 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE BENGALURU - 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR CIRCLE, BENGALURU - 560 002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13/01/2022
-282-
AS CONTAINED IN ANNEXURE-L AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO. 11533/2022
BETWEEN
1 . SMT KAVITHA KUMARI
AGED ABOUT 39 YEARS,
W/O NITHIN KUMAR PARMAR
2 . SMT ARATHI KUMARI
AGED 36 YEARS,
W/O AMITH KUMAR PARMAR
BOTH ARE R/AT NO.25
MIDDLE SCHOOL ROAD, V V PURAM
BANGALORE-560 004
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560 001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA
DR B.R. AMBEDKAR VEEDHI
BANGALORE-560 001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE -560 002
REP BY ITS CHIEF COMMISSIONER
-283-
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560 002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR SRI. H.DEVENDRAPPA., ADVOCATE FOR
R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR SIMILAR WRIT OR ORDER OR DIRECTION TO
QUASH THE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 ACT NO.1/2022
DATED 13/01/2022 ENACTED BY THE SECOND RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING NO.DPAL 50
SHASANA 2021 GAZETTED ON 13/01/2022 AT ANNEXURE-G
DECLARING IT TO BE ULTRAVIRES AND UNCONSTITUTIONAL AND
ETC.
IN WP NO. 11636/2022
BETWEEN
SRI. R. AMARNATH
AGED ABOUT 51 YEARS,
R/A NO. 471, HBR LAYOUT,
2ND BLOCK, CHENNAPPA LAYOUT,
KALYANNAGAR POST,
KACHARAKANAHALLI,
BENGALURU-560 043.
REPRESENTED BY HIS GPA HOLDER,
M/S. STERLING PROPERTIES,
A PARTNERSHIP FIRM HAVING THEIR
REGISTERED OFFICE AT 302,
STERLING HEIGHTS, 139, INFANTRY
ROAD, OPP. THE HINDU,
BENGALURU-560 001,
REPRESENTED BY ONE OF ITS PARTNER,
-284-
SRI. ZAFFAR FIAZ
(AS PER PARTNERSHIP DEED)
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER,
N.R. SQUARE, BENGALURU-560 002.
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (EAST),
22ND FLOOR, SC BOSE BUILDING,
M.G. ROAD, BENGALURU-560 001.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-J AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 11731/2022
BETWEEN
BM WINDMERE
A REGISTRED PARTNER SHIP FIRM
-285-
HAVING OFFICE AT NO.1140,
17th CROSS, 5th MAIN ,
7th SECTOR, HSR LAYOUT,
BENGALURU 560 102
REP BY ITS PARTNER
MR. KIRAN VENUGOPAL REDDY
AGED ABOUT 44 YEARS,
S/O R VENUGOPAL REDDY,
...PETITIONER
(BY SMT.ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARMENT OF TOWN AND COUNTRY PLANNING
REP BY ITS CHIEF SECRETARY,
VIDHANA SOUDHA, BENGALURU 560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR OF
TOWN PLANNING (NORTH)
N.R. SQUARE, HEAD OFFICE BUILDING
ANNEX BUILDING,
BRUHAT BENGALURU MAHANAGARA PALIKE,
BENGALURU 560 002
4. THE DEPUTY DIRECTOR ( TOWN PLANNING)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR. SQUARE, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI OR ANY OTHER ORDER APPROPRIATE
WRIT OR ORDER TO QUASH THE ENTIRE KARNATAKA MUNICIPAL
-286-
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT 01 OF 2022) NOTIFIED ON 13/01/2022
AS THE SAME IS ULTRA VIRES OF THE CONSTITUTION AND ETC.
IN WP NO. 11831/2022
BETWEEN
SRI NAGARAJA S V
S/O LT. VEERANNAGOWDA
AGED 64 YEARS
R/AT NO 1436, IST MAIN
NEAR POST OFFICE, NEHRU NGAR
BANGALORE NORTH
BANGALORE 560064
...PETITIONER
(BY SRI. KANTHARAJAPPA M G., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDAKR VEEDI
BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
THE LABOUR DEPARMENT
VIKAS SOUDHA, DR B R AMBEAKR VEEDHI
BANGALORE 56001
REP BY SECRETARY
3. THE STATE OF KARANATAKA
DEPARTTMENT OF PARLIMAENTARYY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, DR B R AMBEDKAR VEDHI
BANGALORE 560001
REP BY ITS SECRETARY
4. BRUHAT BENGLAURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY COMMISSIONER
-287-
5. THE JOINT DIRECTOR OF TOWN PLANNING
NORTH YELAHANKA
WARD NO 1, FILE NO PRJ/0207/22-23
BRUHAT BENGALURU MAHANGAR PALIKE
BENGALURU 560092
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.V.G.BHANU PRAKASH,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER,
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021, KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13/01/2022
(ANNEXURE-S AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 11835/2022
BETWEEN
SANDHYA BHUSHAN
W/O LATE NAGABUSHAN B.L
AGED ABOUT 64 YEARS
R/AT NO.738, 10th MAIN
4th BLOCK, JAYANAGAR
BENGALURU 560011
...PETITIONER
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARMENT OF TOWN AND
COUNTRY PLANNING
REP BY ITS CHIEF SECRETARY,
VIDHANA SOUDHA, BENGALURU 560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R SQUARE, BENGALURU 560 002
-288-
3. THE JOINT DIRECTOR OF TOWN
PLANNING (NORTH), N.R. SQUARE,
HEAD OFFICE BUILDING ANNEX BUILDING,
BRUHAT BENGALURU MAHANAGARA PALIKE,
BENGALURU 560 002
4. THE DEPUTY DIRECTOR ( TOWN PLANNING)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR. SQUARE, BENGALURU 560 002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.ADITYA NARAYAN,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI OR ANY OTHER ORDER APPROPRIATE
WRIT OR ORDER TO QUASH THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT 01 OF 2022) NOTIFIED ON 13.01.2022
AS THE SAME IS ULTRA VIRES OF THE CONSTITUTION AND ETC.
IN WP NO. 12367/2022
BETWEEN
1 . SMT SRIRAMREDDY ANANDA
W/O SRINIVAS REDDY K. A
AGED ABOUT 58 YEARS
2 . SRI. K.S VINAY
S/O SRINIVAS REDDY K. A
AGED ABOUT 40 YEARS
3 . SRI. MADHU K.S
S/O SRINIVAS REDDY K. A
AGED ABOUT 37 YEARS
ALL PETITIONER NO.1 TO 3
ARE R/AT NO. 152,
-289-
C.M.R COLLEGE, KACHRAKANAHALLI
BENGALURU 560084
...PETITIONERS
(BY SRI. YASHAVANTHSWAMY A M &
SRI. S.S. MANUSHANKAR., ADVOCATES)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKASA SOUDHA ,
DR. AMBDKAR VEEDHI, BENGALURU 560001
REP BY ITS SECRETARY,
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BENGALURU 560001
REP BY ITS SECRETARY,
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BENGALURU 560001
REP BY ITS SECRETARY
4. BRUHAT BENGLAURU MAHANAGARA PALIKE
N.R SQUARE, BENGALURU 560002
REP BY ITS COMMISSIONER
5. THE JOINT DIRECTOR OF
TOWN PLANNING (NORTH)
YELAHANKA WARD NO. 6
FILE NO. PRJ /1848/22-13
BRUHAT BENGALURU MAHANAGARA PALIKE,
BENGALURU 560092
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.S.MALLIKARJUNA REDDY,
ADVOCATE FOR R4 & R5)
-290-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER,
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021, KARNATAKA ACT NO.1/2022 NOTIFIED ON 13/01/2022
(ANNEXURE-S BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 13089/2022
BETWEEN
G DHANANJAYA
S/O G GANGADHARAIAH,
AGED ABOUT 43 YEARS,
R/AT SHANTHIDHAMA NO.199,
SHANTIDHAMA SCHOOL ROAD,
VISHWANEEDAM POST,
MAGADI MAIN ROAD, SUNKADAKATTE,
BANGALORE-560091
...PETITIONER
(BY SRI. SHIVAKUMAR N., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI, BENGALURU-560001
2. THE COMMISSIONER
BRUHATH BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR OF
TOWN PLANNING (NORTH)
B.B.M.P, N R SQUARE, BENGALURU-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-291-
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING NO.BBMP/EODB/CH/3418/22-23 AND BEARING
NO.BBMP/EODB/CH/3419/22-23 DTD 22.04.2022 ISSUED BY R-3
THROUGH E-MAIL TO THE PETITIONER VIDE ANNX-A AND A1
AND ETC.
IN WP NO. 13199/2022
BETWEEN
SRI. G. V. SATISH REDDY
S/O G T VENKATASWAMY REDDY
AGED ABOUT 57 YEARS
R/O GUNJUR VILLAGE, VARTHUR
HOBLI, BENGALURU EAST TALUK
BANGALORE RURAL DISTRICT
...PETITIONER
(BY SRI. ADITYA BHAT., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BENGALURU-560001
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR
TOWN PLANNING EAST
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
-292-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 13.05.2022 NOTICE ISSUED BY BBMP BEARING LP
NO.BBMP/AD.COM.MDP/0004/22-23 AND PROJECT
NO.RJ/13232/21-22, THEREBY DEMANDING FOR PAYMENT OF
RS.40,13,894.00/- AND LABOUR CESS OF RS.5,23,929.00/-
PRODUCED AS ANNEXURE-A AND ETC.
IN WP NO. 13228/2022
BETWEEN
1. M/S SHIVAKAR INFRA PVT LTD
REPRESENTED BY ITS DIRECTOR
MR B M JAYESHANKAR
2. M/S AKARSHA REALTY PVT LTD
REPRESENTED BY ITS DIRECTOR
MR B M JAYESHANKAR
REGISTERED COMPANIES HAVING
THEIR REGISTERED OFFICE AT NO.10
VITTAL MALLYA ROAD, BANGALORE-560001.
...PETITIONERS
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
9TH CROSS 9TH MAIN ROAD
JAYANAGAR 2ND BLOCK, BENGALURU-560011.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-293-
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.V.G.BHANU PRAKASH,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-D AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 14249/2022
BETWEEN
M/S RASHTROTTHANA PARISHAT
A SOCIETY REGISTERED UNDER THE
SOCIETIES REGISTRATION ACT 1960
OFFICE AT NO.93/2 KESHAVA SHILPA
KEMPEGOWDA NAGARA
BENGALURU -560019
REP BY ITS GENERAL SECRETARY
SRI N DINESH HEGDE
AGED ABOUT 63 YEARS,
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU -560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU -560 001
REP BY ITS SECRETARY
-294-
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BENGALURU -560 002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING RAJARAJESHWARI NAGAR
B.B.M.P BENGALURU -560 098
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT 2021 (KARNATKAA ACT
NO.1/2022 NOTIFIED ON 13.1.2022 ANNEXURE-Q AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR THE PETITIONER
CONCERNED IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 14422/2022
BETWEEN
M/S. ADARSH DEVELOPERS
A PARTNERSHIP FIRM
HAVING THEIR PRINCIPAL PLACE OF
BUSINESS AT 2/4, LANGFORD GARDEN
RICHMOND TOWN, BENGALURU-560025
REPRESENTED BY ITS MANAGING DIRECTOR
MR B M JAYESHANKAR
REGISTERED UNDER THE PARTNERSHIP ACT, 1932
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
-295-
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BANGALORE-560002
.....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 AS CONTAINED IN
ANNEXURE-G AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
IN WP NO. 14450/2022
BETWEEN
M/S. AKARSH RESIDENCE PVT. LTD.,
A PRIVATE LIMITED COMPANY HAVING
ITS REGISTERED OFFICE AT 2/4,
LANGFORD GARDEN, RICHMOND TOWN,
BENGALURU-560025
REPRESENTED BY ITS MANAGING DIRECTOR
MR B M JAYASHANKAR
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
-296-
ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BENGALURU-560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR (TOWN PLANNING NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNEXURE-G AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 14456/2022
BETWEEN
1. ALEKHYA PROPERTY DEVELOPMENTS PVT. LTD.
A PRIVATE LIMITED COMPANY
REGISTERED UNDER COMPANIES ACT, 1956
HAVING ITS REGISTERED OFFICE
AT 2/4, LANGFORD GARDEN, RICHMOND TOWN,
BENGALURU 560 025
REP BY ITS DIRECTOR AND AUTHORISED SIGNATORY,
SRI. B.M JAYESHANKAR
2. SRI. B S BHASKAR REDDY
S/O LATE SRI. G SRINIVAS REDDY
AGED AOBUT 60 YEARS,
R/AT NO.A SUNRISE VILLAS
-297-
NEAR TRINITY MEADOWS,.
BELLANDUR MAIN ROAD, BELLANDUR POST,
BENGALURU 560 037
3. SRI. S RUKMANGANDAA
S/O LATE SRI. G SRINIVASA REDDY,
AGED ABOUT 59 YEARS
R/AT NO. 697, 21st CROSS,
22nd MAIN SECTOR 2, HSR LYAOUT,
BENGALURU 560 034
4. SRI. B.S. GOPAL
S/O LATE SRI. G. SRINIVAS REDDY
AGED ABOUT 57 YEARS
R/A NO.2069, 24TH MAIN
SECTOR 1, HSR LAYOUT
BANGALORE 560034
PETITIONER NOS. 2 TO 4 ARE REP. BY
THEIR GPA HOLDER
M/S ADARSH DEVELOPERS
A PARTNERSHIP FIRM HAVING ITS
REGISTERD OFFICE AT 2/4,
LANGFORD GARDEN, RICHMOND TOWN
BENGALURU-560024
REP. BY ITS PARTNER AND AUTHORIZED SIGNATORY
SRI. B.M. JAYESHANKAR
...PETITIONERS
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
REP BY THE COMMISSIONER
N.R SQUARE, BENGALURU 560 002
3. THE ASSISTANT DIRECTOR
-298-
TOWN AND COUNTRY PLANNING (EAST)
22nD FLOOR, SC BOSE BUILDING,
MG ROAD, BENGALURU 560001
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
VIDE ANNX-J AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
IN WP NO. 14542/2022
BETWEEN
M/S MICRO CONSTRUCTIONS
A PARTNERSHIP FIRM GOVERNED BY
INDIAN PARTNERSHIP ACT
HAVING REGISTERED OFFICE AT
NO.106, 3RD CROSS GANDHINAGAR
BENGALURU-560009
REPRESENTED BY GPA HOLDER
MS. RAKSHA RAMAIAH
GOKULA HOUSE, GOKULA
DR M S RAMAIAH MAIN ROAD
BANGALORE
...PETITIONER
(BY SRI. VIKRAM A HUILGOL., SR. COUNSEL FOR
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, BANGALORE-560001.
-299-
2. STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE BENGALURU-560002.
4. JOINT DIRECTOR (BUILDING LICENSE CELL NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
5. BANGALORE DEVELOPMENT AUTHORITY
KUMARA PARK WEST, T.CHOWDAIAH ROAD
BANGALORE-560020
REP BY ITS COMMISSIONER
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4
SRI. K.KRISHNA & VASANTHA., ADVOCATE FOR R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 2 OF
THE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.1 OF
2022) PUBLISHED IN KARNATAKA GAZETTE EXTRA ORDINARY
NO.46 IN PART IV A DTD 13.01.2022 RETROSPECTIVELY
APPLYING THE AMENDMENTS NAMELY INSERTION OF SECTIONS
299A, 299B AND 299C OF THE KMC ACT ANNEXURE-M AND ETC.
IN WP NO. 15765/2022
BETWEEN
DSR INFRA PROJECTS
A PARTNERSHIP FIRM HAVING THEIR OFFICE
AT DSR TECHNO CUBE C BLOCK 4TH FLOOR
VARTHUR MAIN ROAD
-300-
NEXT TO SKR KALYAN MANTAPA
THUBARAHALLI, BENGALURU - 560037
REP BY ITS PARTNER
K S SATYANARAYANA REDDY
REGISTERED UNDER PARTNERSHIP ACT, 1932
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU - 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
22ND FLOOR S C BOSE BUILDING
M G ROAD, BENGALURU - 560001
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.P.CHIDANANDA,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 AS CONTAINED IN
ANNEXURE-G AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
IN WP NO. 15891/2022
BETWEEN
M/S M.S.R. TECH ZONE
A PARTNERSHIP FIRM HAVING THEIR
OFFICE AT NO.807, 4TH FLOOR,
-301-
27TH MAIN ROAD, I SECTOR, HSR LAYOUT,
BANGALORE-560102
REPRESENTED BY ITS PARTNER,
SRI SANDEEP REDDY.
REGD. UNDER INDIAN PARTNERSHIP ACT, 1932
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER,
N.R.SQURE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COOUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU-560002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI.B.V.MURALIDHAR, ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 16095/2022
BETWEEN
M/S NAGAMANI CONSTRUCTIONS
A PROPRIETORSHIP CONCERN HAVING
ITS OFFICE AT SURVEY NO.69/1A,
KATHA NO.2356, MUNNEKOLALU VILLAGE,
-302-
WARD NO.149 (VARTHURU)
BANGALORE -560 037
REPRESENTED BY ITS PROPRIETRIX
SMT.B.VEENA VANI
...PETITIONER
(BY SRI. T S VENKATESH., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA
DR.AMBEDKAR VEEDHI, BANGALORE-560 001.
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560 002.
3. THE JOINT DIRECTOR (TOWN PLANNING)
BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560 002.
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BANGALORE MAHANAGARA PALIKE
MAHADEVAPURA, BANGALORE-560 048.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO CALL FOR RECORDS TO
ASCERTAIN THE BASIS FOR CALCULATION IN ARRIVING THE
DEMAND MADE IN INTIMATION/NOTICE NO.BBMP/MA.VA.TOWN
PLANNING/077/2013-14 DTD.16.5.2022 ANNEXURE-A AND ETC.
IN WP NO. 16665/2022
BETWEEN
TRANQUIL REALTY PRIVATE LIMITED
BEING A COMPANY INCORPORATED
UNDER THE COMPANIES ACT 1956
-303-
HAVING ITS REGISTERED OFFICE
AT NO 30, VASWANI VICTORIA
VICTORIA ROAD, BANGALORE - 560047
REPRESENTED BY ITS DIRECTOR
MR ARUN A ADVANI
...PETITIONER
(BY SMT. MANASA B.RAO & SRI. V.C. RAJU., ADVOCATES)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
AMBEDKAR VEEDHI, BANGALORE - 560001
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS CHIEF COMMISSIONER
N R SQUARE, BANGALORE - 560002
3. JOINT DIRECTOR (TOWN PLANNING NORTH )
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE SECTION 240A
AND 240C INSERTED BY WAY OF AMENDMENT TO THE BBMP ACT
VIDE AMENDMENT OF THE KARNATAKA ACT 01 OF 2022 AS
UNCONSTITUTIONAL PRODUCED AT ANNEXURE-AA AND ETC.
IN WP NO. 16973/2022
BETWEEN
S N ANANDA MURTHY
S/O CHIKKANARASAPPA
AGED ABOUT 64 YEARS,
-304-
NO.15 SAMPIGEHALLI JAKKUR
BENGALURU NORTH, BENGALURU.
...PETITIONER
(BY SRI. RAJATH H V., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU -560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU -560 001
REP BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU -560 002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING YALAHANKA
B B M P NO.2 AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA, BELLARY ROAD
BENGALURU -560 092
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT 2021 (KARNATKAA ACT
NO.01/2022) NOTIFIED ON 13.1.2022 ANNEXURE-Q AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
-305-
IN WP NO. 17386/2022
BETWEEN
SRI. C.N NATARAJ
AGED 69 YEARS
S/O LATE SRI C R NAGAPPA
FLAT NO.B-01, SYCON HERITAGE APARTMENT
NO.4 CHURCH ROAD, BASAVANAGUDI
BANGALORE-560004.
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE-560001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE-560001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
(TOWN PLANNING EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, M G ROAD
BANGALORE-560001.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-306-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-F DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 17600/2022
BETWEEN
SRI PURUSHOTHAM REDDY
AGED 54 YEARS,
S/O LATE SRI PATEL R.KRISHNA REDDY,
R/O MARATHALLI, VARTHUR HOBLI,
BANGALORE SOUTH TALUK,
BANGALORE.
REPRESENTED BY HIS GPA
M/S RAJA HOUSING LTD,
A COMPANY INCORPORATED UNDER
THE INDIAN COMPANIES ACT 1956,
HAVING ITS OFFICE AT NO.F-2,
NO.12, RAJALAKSHMI, BASAPPA ROAD,
SHANTHINAGAR, BANGALORE-560027,
BY TS MANAGING DIRECTOR,
SRI RAJA DATTA.
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560001.
2. STATE OF KARNAKTAA
REPERSENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
-307-
VIDHANA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGLAORE-560001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002,
REPRESENTED BY ITS
CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
HEAD OFFICE, N.R.SQUARE,
BANGALORE-560002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R1 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-G DECLARING IT TO BE ULTRA VIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 18342/2022
BETWEEN
1. MRS. SHAJJIA AHMED
AGED 50 YEARS
W/O MASOOD AHMED
2. MOHAMMED MANNAN SHARIFF
AGED 48 YEARS
S/O LT M R SHARIFF
3. MOHAMMED AFNAN SHARIFF
AGED 34 YEARS
S/O LT M R SHARIFF
-308-
4. MOHAMMED SHANNAN SHARIFF
AGED 34 YES
S/O LT M R SHARIFF
ALL ARE R/AT NO 21
ALFRED STREET, RICHMOND TOWN
BANGALORE 560025
REP BY THEIR GPA
AHAM VENTURES LLP
A LIMITED LIABLITIY PARNERSHIP
REGISTERED UNDER THE LIMITED
LIABILTIY PARTNERSHIP ACT 2008
REGD. OFFICE NO 48, 3RD FLOOR,
HITANANDA 2, LAVELLE ROAD, BANGALORE
REP BY ITS DIESIGNATED PARTNER
B R VINOD
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVLEOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALOE 560001
3. STATE OF KARNATAKA
DEPT OF LABOUR, VIKASA SOUDHA
BANGALORE 560001
REP BY ITS SECRETARY
4. THE BRUHAT BANGALORE MAHANGARA PALIKE
N R SQUARE, BANGLORE 560002
REP BY ITS CHIEF COMMISSIONER
-309-
5. THE ASSITANT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD
JAYANAGAR 2ND BLOCK
BANGALORE 560011
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NODPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 18680/2022
BETWEEN
SMT H SHANTHA
W/O GOPALAKRISHNA,
AGED ABOUT 62 YEARS,
R/AT 1199, OLD POST OFFICE ROAD,
YELAHANKA NEAR SHRUSHRUSHA-NURSING HOME,
YELAHANKA BENGALURU-560064
...PETITIONER
(BY SRI. MURTHY K., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU-560001
REPRESENTED BY THE SECRETARY
-310-
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR
TOWN PLANNING -NORTH (YELAHANKA)
N R SQUARE, HEAD OFFICE BUILDING,
ANNEXE BUILDING, BANGALORE-560002
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING ANNEXURE - A
DEMAND NOTICE BEARING LPNO. BBMP/AD.COM/YLK/0274/22-
23, PROJECT NO.PRJ/2223/22-23 DATED 29/6/2022 ISSUED BY
THE RESPONDENT NO.3 DEMANDING TO PAY RS.46,27,799-00
TOWARDS FESS FOR SANCTION OF RESIDENTIAL BUILDING
PLAN AND LICENSE FOR RESIDENTIAL DHARMASHALA BUILDING
ON DIFFERENT HEADS/METHODS AND ETC.
IN WP NO. 18849/2022
BETWEEN
SMT. GAYATHRI DEVI
AGED ABOUT 53 YEARS,
W/O. SRI. B. GURUPRASAD,
R/AT NO. 213, 10TH CROSS,
G BLOCK, NEAR NEW SHANTHI SAGAR,
SAHAKARANAGAR, BANGALORE-560 092.
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
-311-
DR. ABMEDKAR VEEDHI,
BANGALORE-560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA,
DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560001.
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE,
BANGALORE-560 002,
REPRESENTED BY ITS CHIEF COMMISSIONER.
5. THE ASSISTANT DIRECTOR
(TOWN PLANNING - NORTH) (YELAHANKA)
BRUHAT BANGALORE MAHANAGARA PALIKE,
HEAD OFFICE, ANNEX BUILDING,
N.R. SQUARE,
BANGALORE-560 002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION TO QUASH
THE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW(AMENDMENT) ACT, 2021 ACT NO.1/2022 DATED
13.01.2022 ENACTED BY THE R2 PUBLISHED THROUGH
NOTIFICATION BEARING NO.DPAL 50 SHASANA 2021 GAZETTED
ON 13.01.2022 AT ANNEXURE-F DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
-312-
IN WP NO. 19006/2022
BETWEEN
1. M/S CAPITOL SCHOOL EDUCATIONAL
AND CULTURAL ASSOCIATION
(CAPITOL PUBLIC SCHOOL)
NO.1, 9TH CROSS, RBI LAYOUT,
J.P.NAGAR, 7TH PHASE, BENGALURU-560078.
REPRESENTED BY ITS SECRETARY,
SMT. DR.SUDHA CHANDRASHEKAR.
REGD. SOCIETY UNDER KARNATAKA SOCIETY
REGISTRATION ACT 1960
2. SRI A D MARIYAPPA
S/O LATE DOMANNA,
AGED ABOUT 56 YARS
3. SMT ANITHA
W/O A.D MARIYAPPA,
AGED ABOUT 50 YEARS
4. SRI A M ANIL KUMAR
S/O A.D. MARIYAPPA,
AGED ABOUT 34 YEARS
5. SMT K S CHAITHRA
W/O A.M. ANIL KUMAR,
AGED ABOUT 28 YEARS,
PETITIONERS NO.2 TO 5 R/A NO.777,
NEAR VENUGOPALA SWAMY TEMPLE,
AGHRAHARA VILLAGE,
BENGALURU NORTH, JAKKUR,
BENGALURU-560064.
...PETITIONERS
(BY SRI. VIKRAM A HUILGOL., SR. COUNSEL FOR
SMT. G.K.BHAVANA., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
-313-
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BENGALURU-560001.
REPRESENTED BY ITS SECRETARY.
2. STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BENGALURU-560001
REPRESENTED BY ITS SECRETARY,
3. STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU 560002.
REPRESENTED BY ITS COMMISSIONER.
5. ASSISTANT DIRECTOR
TOWN PLANNING (YELAHANKA)
BRUHUT BENGALURU MAHANAGARA PALIKE,
AMRUTHA HALLI MAIN ROAD,
BYTARAYANAPRUA, BELLARI ROAD,
BENGALURU-560092.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.P.CHIDANANDA,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING SECTION 3 OF
KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW (AMENDMENT) ACT, 2021, (KARNATAKA ACT NO. 1 OF
2022) PUBLISHED IN KARNATAKA GAZETTE EXTRA ORDINARY NO
46 IN PART IV A DATED 13/10/2022 RETROSPECTIVELY
APPLYING THE AMENDMENTS NAMELY INTERTION OF SECTIONS
240A, 240B, AND 240C OF THE BBMP ACT (ANNEXURE - H) AND
ETC.
-314-
IN WP NO. 19770/2022
BETWEEN
M/S BHARATIYA URBAN PRIVATE LIMITED
FORMERLY KNOWN AS BHARTIYA CITY
DEVELOPERS PRIVATE LIMITED
HAVING THEIR REGISTERED OFFICE
AT 56/7 NALLAMBAKKAM VILLAGE VIA VANDALUR
CHENNAI - 600048
AND ADMINISTRATIVE OFFICE
AT NO 1/5 PALACE ROAD, BENGALURU - 560001
REP BY ITS AUTHORIZED REPRESENTATIVE
MR SHAMA SUNDER J R
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU - 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING EAST
22ND FLOOR S C BOSE BUILDING
M G ROAD, BANGALORE - 560001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.ARAVIND M NEGLUR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
-315-
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 20826/2022
BETWEEN
1. SRI N JANARDHANA BABU
S/O SRI H NARAYANASWAMY
AGED ABOUT 59 YEARS
R/A APARTMENT NO.A-2101
VAISHNAVI TERRACES APARTMENTS
4TH CROSS, 4TH PHASE
DOLLARS COLONY, J P NAGAR
BENGALURU-560078.
2. SRI B S SUNAG
S/O SRI B S SRINIVASA MURTHY
AGED ABOUT 36 YEARS
R/A NO.44 SUMERU 1ST CROSS
KALIDAS ROAD, JAYALAKSHMIPURAM
MYSURU-570012.
3. SMT B B ROOPA
W/O SRI SHIVAKUMAR D SHAHAPUR
AGED ABOUT 42 YEARS
R/A NO.810 1ST FLOOR 4TH MAIN ROAD
9TH BLOCK, NAGARABHAVI 2ND STAGE
BENGALURU-560072.
...PETITIONERS
(BY SRI. PRAMODA GOWDA T.P. ADVOCATE)
AND
1. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASASOUDHA
DR B R AMBEDKAR VEEDHI
-316-
BENGALURU-560001
REPRESENTED BY ITS SECRETARY
3. THE ASSISTANT DIRECTOR
TOWN PLANNING SOUTH ZONE
BRUHATH BANGALORE MAHANAGARA PALIKE
9TH CROSS, 9TH MAIN 2ND BLOCK
JAYANAGAR, BENGALURU-560011.
......RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.ARAVIND M NEGLUR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICES DTD 22.09.2022 BEARING NOS.
BBMP/EODB/CH/26076/22-23 NDBBMP/EODB.CH/26077/22-23
BOTH ISSUED BY THE R3 DEMANDING PAYMENT TOWARDS
GROUND RENT INCLUDING GST AND LABOUR CESS AMOUNT
AND OTHER ADDITIONAL CHARGES AND LEVIES AT ANNEXURE-A
AND B AND ETC.
IN WP NO. 20842/2022
BETWEEN
M/S SPARKLE ONE MALL DEVELOPERS PVT LTD
A PRIVATE COMPANY REGISTERED UNDER
COMPANIES ACT, 2013
HAVING ITS REGISTERED OFFICE
AT NO.1, RAJKUMAR ROAD,
OPPOSITE SHERATON HOTEL, RAJAJINAGAR
BANGALORE 560 010
REPRESENTED BY ITS AUTHORISED REPRESENTATIVE
MR RAVI SANKAR, ASSISTANT VICE PRESIDENT
AGED ABOUT 44 YEARS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
-317-
DEPARTMENT OF URBAN DEVELOPMETN
GOVERNMENT OF KARNATKAA
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE CHIEF COMMISSIONER
N.R. SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNEXURE-L AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 20898/2022
BETWEEN
SRI. S VENKATESH BABU
S/O LATE T SRINIVASA SETTY
AGED ABOUT 59 YEARS
R/A NO.127-3/1, 14TH MAIN ROAD
3RD BLOCK EAST, JAYANAGAR
BANGALORE-560011
...PETITIONER
(BY SRI. SUDHAKAR G.V., & SRI. B.PRAMOD., ADVOCATES)
AND
1. THE STATE OF KARNATAKA
-318-
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING SOUTH
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAIN,
2ND BLOCK, JAYANAGAR, BANGALORE-560011
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 ANNEXURE-R AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 21157/2022
BETWEEN
L AND T REALITY DEVELOPERS LTD
(EARLIER L AND T CONSTRUCTIONS EQUIPMENT LIMITED)
(A WHOLLY OWNED SUBSIDIARY OF LARSEN AND TOURBO
LIMITED) A COMPANY REGISTERED UNDER
THE COMPANIES ACT 2013 HAVING ITS REGISTERED
-319-
OFFICE AT L AND T HOUSE, N M MARG,
BALLARD ESTATE MAHARASHTRA INDIA
HAVING ITS CORPORATE OFFICE AT BELLARY ROAD
BYATARAYANAPURA, BANGALORE 560092
REPRESENTED BY ITS JOINT GENERAL MANAGER
AND AUTHORISED SIGNATORY/JOINT GENERAL MANAGER
SRI PARADAMAN B
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVENMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE CHIEF COMMISSIONER
N R SQUARE, BENGALURU 560002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT)ACT,2021(KARNATAKA ACT NO.01 OF
2022)NOTIFIED ON 13.01.2022 AS CONTAINED IN ANNEXURE-G
AS BEING ULTRA VIRES THE CONSTITUTION AND ETC.
IN WP NO. 21589/2022
BETWEEN
M/S KINGSTON VENTURES INDIA PVT LTD
-320-
HAVING ITS OFFICE AT NO.28 GROUND FLOOR
7TH CROSS 8TH PHASE 2ND BLOCK EWS LAYOUT
J P NAGAR BANGALORE -560 076
REPRESENTED BY ITS DIRECTOR
MR JYOTHEESWAR A
S/O A MUNIRAGHNAM NAIDU
AGED ABOUT 39 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE -560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B.R. AMBEDKAR VEEDHI
BANGALORE -560 001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE -560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY WHITEFIELD MAIN ROAD
BANGALORE -560 048
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI.B.V.MURALIDHAR., ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
-321-
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 22660/2022
BETWEEN
M/S ATZ PROPERTIES
A PROPRIETARY CONCERN
REP BY ITS PROPRIETOR
SRI ATHIGQUE AHMED
REGISTERED UNDER THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE
AT NO.12 PLAIN STREET, INFANTRY ROAD
BANGALORE - 560001
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
BANGALORE - 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING 22ND FLOOR
MAYO HALL M G ROAD, BANGALORE - 560001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-322-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
VIDE ANX-K DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 23124/2022
BETWEEN
1. SMT GOVINIDAMMA
AGED 60 YEARS
W/O LATE RAMACHANDRAN
R/O BYATARAYANAPURA VILLAGE
YELAHANKA HOBLI
BANGALORE NORTH TALUK-560064
2. SRI J PALANI SWAMY
S/O LATE K M JAYARAMA ACHARI
AGED ABOUT 64 YEARS
R/A NO.1254, 7TH B CROSS
D SECTOR, YELAHANAKA NEW TOWN
BANGALORE-560064
3. SRI J BHAKTHAVATSALAM
S/O LATE K M JAYARAMA ACHARI
AGED ABOUT 58 YEARS
R/O BYATARAYANAPURA VILLAGE
YELAHANKA HOBLI
BANGALORE NORTH TALUK-560064
4. M/S DUCON CONTRACTORS PVT LTD
A COMPANY REGISTERED UNDER
THE COMPANIES ACT,
HAVING ITS REGISTERED OFFICE
-323-
AT NO.2129, IST FLOOR, MIG, 3RD STAGE
YELAHANKA NEW TOWN, BANGALORE-560064
REPRESENTED BY ITS DIRECTOR
SRI DIJENDRA NATH CHOWDHURY
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE ADDITIONAL DIRECTOR
TOWN LANNING-BYATARAYANAPURA
AMRUTHAHALLI MAIN ROAD, BYATARAYANAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
BANGALORE-560064
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT)ACT, 2021 ACT NO 1/2022 DATED 13.01.2022
-324-
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 23784/2022
BETWEEN
THE CHIMNEY HILLS EDUCATION SOCIETY
NO.15, CHIKKASANDRA VILLAGE
HESARAGHATTA ROAD, BENGLAURU-560090
REPRESENTD BY ITS SECRETARY
MR. G. MARISWAMY
(REG.UNDER SOCIETIES REGISTRATION ACT 1960)
...PETITIONER
(BY SRI. RAJATH H V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBNA DEVELOPMENT DEPARTMENT
REPRESENTED BYITS SECRETARY
VIKAS SOUDHA, DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. THE DEPARTMETN OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
REPRESENTED BY ITS SECRETARY
VIKASA SOUDAH, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
4. BANGALORE BRUHATH MAHANGARA PALIKE
REPRESENTED BY ITS COMMISSIOENR
N R SQUARE, BANGALORE 560 001
5. ASSISTNT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANGARA PALIKE
-325-
JDTP-NORTH, DASARAHALLI SUB DIVISION
BANGALORE 560 064
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECT OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO.8/2021 UNCONSTITUTIONAL AND QUASH THE
OFFICER ORDER DTD.9.12.2021 ISSUED BY R-4 PRODUCED AT
ANNEXURE-J AND ETC.
IN WP NO. 24303/2022
BETWEEN
1. M/S SARITHA DEVELOPERS
A REGD PARTNERSIP FIRM
HAVING ITS OFFICE AT SY NO 49/2
AND 51/1, GOPALAN INTERNATIONAL SCHOOL
SITARAMAPALYA, SONNENAALLI
BANGALORE 560048
REP BY ITS MANAGING PARTNERS
MR P RAJENDRA PRASAD REDDY &
MR KARAN BINDAL
AND ALSO REP BY P2 TO P3
REG. UNDER INDIAN PARTNERSHIP ACT 1932
2. MR M S HANUMA REDDY
S/O LT SRI SHAMANNA REDDY
AGED 69 YEARS
R/AT NO 297, VENKATESHWARA NILAYA
RAJANNA COLONY MAIN ROAD
BASAVA NAGAR, MARATAHALLI POST
BANGALORE 560037
3. MR S N SUBBA REDDY
S/O LT SRI NANJUNDA REDDY
-326-
AGED 54 YEARS
R/AT NO 18, ANNAPURNESWARI NILAYA
MSR LAYOUT, MUNEKOLLALA
MARATALLI POST, BANGALORE 560037
...PETITIONERS
(BY SRI. ROBIN CHRISTOPHER.J, & SRI. MURALI MOHAN.,
ADVOCATES)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTEMNT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTAY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE -560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE JOINT DIRECTOR OF TOWN PLANNING NORT
N R SQURE, HEAD OFFICE BUILDING
ANNEXE BUILDING , BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT 2021, KARNATAKA ACT NO.1 OF
2022 NOTIFIED ON 13.01.2022 (ANNEXURE-Q AS BEING ULTRA
-327-
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED) AND ETC.
IN WP NO. 24433/2022
BETWEEN
1 . D KANTHA
S/O LATE DASA SHETTY
AGE 50 YEARS
USHAKIRANA NILAYA, AZAD NAGAR
NAVAGRAHA TEMPLE ROAD,
KANAKAPURA TOWN
RAMANAGARA DISTRICT
2 . DINESH KUMAR JAIN
S/O DHARMAPAL JAIN
AGE 46 YEARS
N. F-43, CONVERNT ROAD,
MANISH COMPLEX, RICHMOND TOWN
BENGALURU 560 025
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRSENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMTN
4TH FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMNENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560 001
RERPESENTED BY ITS SECRETARY
3. THE BRUHAT BENGLAURU MAHANGARA PALIKE
N.R. SQUARE, BENGALURU 560 002
REPREENTED BY ITS COMMISSIONER
-328-
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH
N.R. SQUARE, HEAD OFFICE BUILDING
ANNEX -3 BUILDING
BENGALURU 560 002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ORDER DECLARE THAT
THE ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT)ACT, 2021 (KARNATAKA ACT
NO.01 OF 2022) NOTIFIED ON 13.01.2022 (ANNEXURE-Q)AS
BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 24447/2022
BETWEEN
SB URBANSCAPES
A REGISTERED PARTNERSHIP FIRM
OFFICE AT NO. 22, GANAPATHI COMPLEX
3RD FLOOR, 9TH A MAIN ROAD,
46TH CROSS, 5TH BLOCK,
JAYANAGAR, BENGALURU
REPRESENTD BY ITS MANAGING PARTNER
SRI. RAJAGOPAL DESU
AGE 50 YEARS
S/O LATE D. VENKATESWARULU
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMETN DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
-329-
DR. AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING N.R SQUARE
HEAD OFFICE BUILDING
ANNEX BUILDING, BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13.01.2022 (ANNEXURE-Q) , ISSUED BY RESPONDENT NUMBER 3
AS BEING ULTRA VIRES THE CONSTITUTIONS IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 25035/2022
BETWEEN
SMT R MALINI
D/O SRI. M RAMACHANDRA
W/O DR. N SRINATH,
AGED ABOUT 47 YEARS,
R/AT NO. 26, 4th MAIN, SADANANDA NAGAR
BANGALORE 560038
-330-
REP BY HER GPA HOLDER
M/S SREE KRISHNA CONSTRUCTIONS,
REP BY ITS PARTNER SRI. D RAVI KUMAR
S/O T K DODDANNA
AGED ABOUT 55 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR. B.R. AMBEDKAR VEEDHI,
BENGALURU 560 001
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH )
BRUHAT BANGALORE MAHANAGARA PALIKE
N.R SQUARE HEAD OFFICE BUILDING,
ANNEX BUILDING, BANGALORE 560 002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
-331-
OTHER LAW (AMENDMENT)ACT, 2021 (KARNATAKA ACT
NO.1/2022) NOTIFIED ON 13.01.2022 (ANNEXURE- R) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 25143/2022
BETWEEN
1. MR MOHAMMED ZAFARULAH KHAN
AGED ABOUT 58 YEARS
S/O LATE R.K. RAHAMATHULLA KHAN
2. MR. ZAIN KHAN
AGED 27 YEARS
S/O MOHAMMED ZAFARULLAH KHAN
PETITIONERS NO.1 & 2 ARE
R/AT PUMME PALACE, NO.2-A,
1ST CROSS, 5TH A 1ST CROSS
5TH A BLOCK, KORAMANGALA
BANGALORE 560034
3. MR. ANWAR SHARIFF
AGED ABOUT 62 YEARS
S/O MR. JAMALUDDIN
4. MR. USMAN SHARIFF
AGED 32 YEARS
S/O ANWAR SHARIEFF
5. MR. SADDAM SHARIFF
AGED 24 YEARS
S/O MR. ANWAR SHARIEFF
PETITIONERS NO.3 TO 5 ARE
R/AT NO. 12/3, CLARKE ROAD,
RICHARDS TOWN, BANGALORE 560005
REPRESENTED BY HIS GPA
M/S GOYAL HARIYANA INFRASTRUCTIRE
A REGISTERED PARTNERSHIP FIRM
REGISTERED UNDER INDIAN
PARTNERSHIP ACT 1932
HAVING REGD. OFFICE AT NO. 206
-332-
BARTON CENTRE, 84 M.G. RAOD,
BANGALORE 560 001
REP.BY ITS DIRECTOR, SRI. SANJEEV RENIWAL
...PETITIONERS
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
RERPESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560 002
RERPESENTED BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
HEAD OFFICE, N.R. SQUARE,
BANGALORE 560 002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT ) ACT, 2021 ACT NO. 1/2022 DATED 13.01.2022
ENACTED BY THE R1 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
-333-
AT ANNEXURE-K DECLARING IT TO BE ULTRA VIRES AND
UNCONDITIONAL AND ETC.
IN WP NO. 25850/2022
BETWEEN
SRI KARTHIK KUMAR SRINIVAS
S/O SRI Y M SRINIVASA MURTHY
AGED ABOUT 36 YEARS
NO.354 13TH A MAIN ROAD
KHB A SECTOR YELAHANKA NEW TOWN
BANGALORE-560064
...PETITIONER
(BY SRI.MOHAN KUMAR M., ADVOCATE)
AND
1. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE -560002
2. THE ASSISTANT DIRECTOR
TOWN PLANNING
YELAHANKA ROOM NO.2
AMRUTHAHALLI MAIN ROAD
BYTARAYANAPURA, BELLARY ROAD
BENGALURU -5600092
......RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.V.MURALIDHAR,
ADVOCATE)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 08.12.2022 IN L.P.NO.
BBMP/AD.COM/YLK/1027/22-23 VIDE ANNEXURE-A. ISSUED BY
R2 BY DIRECTING THE ISSUE THE PLAN SANCTION BY ALLOWING
THE PRESENT WRIT PETITION AND ETC.
IN WP NO. 26070/2022
BETWEEN
SRI ASHOK VITTAL
S/O SRI C VITTAL
-334-
AGED ABOUT 52 YEARS,
R/A NO 478 ADARSH PALM RETREAT
DEVARE BEESANA HALLI, BELLANDUR
BENGALURU 560103
...PETITIONER
(BY SRI. KEERTHIKAR S., ADVOCATE)
AND
1. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRESENTED BY ITS COMMISSIONER
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKASASOUDHA,
DR B R AMBEDKAR VEEDHI,
BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE ASSISTANT DIRECTOR
TOWN PLANNING SOUTH ZONE
BRUHATH BENGALURU MAHANAGARA PALIKE,
9TH CROSS 9TH MAIN 2ND BLOCK, JAYANAGAR,
BENGALURU 560011
......RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R3, SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICES DATED 13.12.2022 BEARING NOS. BBMP/ EODB/ CH/
40569/22-23 AND BBMP/EODB/CH/ 40570, BOTH ISSUED BY THE
R3 DEMANDING PAYMENT TOWARDS GROUND RENT (INCLUDING
GST) AND LABOUR CESS AMOUNT AND ETC.
IN WP NO. 26155/2022
BETWEEN
1 . SRI C S SATISH
S/O LATE SEENAPPA REDDY
-335-
AGED ABOUT 46 YEARS
R/A NO. 21, CHALLAGHATTA
YAMLUR POST, BENGALURU 560037
2 . SRI.C.S. SHIVA KUMAR
S/O LATE SEENAPPA REDDY
AGED ABOUT 36 YEARS
R/A NO. 21, CHALLAGHATTA
YAMLUR POST, BANGLAORE 560037
...PETITIONERS
(BY SRI. MOHAMMED MUJASSIM., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMETN OF URBAN DEVELOPMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BENGALURU 560 001
REPRESENTED BY ITS SECRETARY
2. STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BENGALURU 560 001
REPRESENTED BY ITS SECRETARY
3. STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BENGALURU 560 001
REP BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
REPRESENTED BY ITS COMMISSIONER
5. ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVA)
BRUHUT BENGALUR MAHANAGARA PALIKE
AMRUTHA HALLI MAIN ROAD,
BYTARAYANAPURA, BALLRI ROAD,
BENGALURU 560 092
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-336-
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH SECTION 3 OF
THE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021,(KARNATAKA ACT NO.1 OF
2022) PUBLISHED IN KARNATAKA GAZETTE EXTRA ORDINARY
NO. 46 IN PART IVA DATED 13.01.2022 RETROSPECTIVELY
APPLYING THE AMENDMENTS NAMELY INSERTION OF SECTIONS
240A, 240B AND 240C OF THE BBMP ACT (ANNEXURE-G) AND
ETC.
IN WP NO. 638/2023
BETWEEN
M/S BHOO DEVELOPERS
A PARTNERSHIP FIRM REGISTERED
UNDER THE PARTNERSHIP ACT
HAVING ITS OFFICE AT NO.6/2
GROUND FLOOR, 5TH CROSS
BRINDAVAN LAYOUT, RAMASWAMY PALYA
MARATHAHALLI POST, BANGALORE-560037
REPRESENTED BY PARTNER
SRI A M GANESHAN
AGED ABOUT 47 YEARS
S/O MR R MANI
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
-337-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING- MAHADEVAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE-560048.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED AND ETC.
IN WP NO. 882/2023
BETWEEN
1. M ASHOK KUMAR
AGED 65 YEARS
S/O LATE C MOHAN
2. SRI M BALAJI
AGED 59 YEARS
S/O LATE C MOHAN
BOTH ARE R/AT NO. 33/2,
OSBORNE ROAD, NEAR LAKE SIDE HOSPITAL
SHIVANCHETTY GARDEN
-338-
BANGALORE - 5600042
REP BY THEIR GPA
M/S RAJARAJESHWARE BUILDDCON PVT LTD.,
A COMPANY INCORPORATED UNDER
THE INDIAN COMPANIES ACT 1956
HAVING ITS REGD. OFFICE AT NO. 67/1,
SRI RANGA, NETTAKALLAPPA CIRCLE,
BASAVANAGUDI, BANGALORE - 560004
BY ITS DIRECTOR
SRI RANJIT KUMA J SHA
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS CHIEF COMMISSIONER
4. THE ADDITIONAL DIRECTOR
TOWN PLANNING- BYATARAYANAPURA
AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
BANGALORE - 560064
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-339-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 1010/2023
BETWEEN
1. MRS. B. V. JAYALAKSHMI
AGED ABOUT 65 YEARS
D/O LATE P N VENKATARAMANASWAMY
R/AT NO. 127/11, BULL TEMPLE ROAD,
K G NAGAR, BANGALORE- 560 019
2. B N CHETHAN
AGED 35 YEARS
S/O B V NANJUNDAPPA
R/AT NO. 67/1-11,7TH CROSS
SUBRAMANYAPURA MAIN ROAD,
KADRENAHALLI, BSK 2ND STAGE,
BANGLORE- 560 070
3. B N MADHURYA
AGED 31 YEARS
D/O LATE B V NANJUNDAPPA
R/AT NO 1075/2, 8TH CROSS,
ST.THOMAS TOWN, LINGARAJAPURAM
KACHARAKANAHALLI
BANGALORE- 560 084
4. SMT SHANTHA
AGED 54 YEARS
W/O LATE B V JAYANTH
R/AT NO. 457, ITI LAYOUT
-340-
OPPOSITE TO GOPALAN ARCHADE,
MYSORE ROAD, BANGALORE- 560 039
5. B J KIRAN
AGED ABOUT 33 YEARS
S/O LATE B V JAYANTH
R/AT NO.457, ITI LAYOUT
OPPOSITE TO GOPALAN ARCHADE
MYSORE ROAD, BANGALORE- 560 039
6. B JAYAMMA
AGED ABOUT 52 YEARS
W/O B V SOMASHEKAR
R/AT NO.18, 1ST MAIN ROAD
BHEL LAYOUT, KENCHAHALLI
R R NAGAR, BANGALORE- 560 098
7. B S NAVYASHREE
AGED ABOUT 23 YEARS
D/O LATE B V SOMASHEKAR
R/AT NO.18, 1ST MAIN ROAD,
BHEL LAYOUT, KENCHENAHALLI
R.R. NAGAR, BENGALURU 560 098
8. B V PREMA KUMARI
D/O LATE P N VENKATARAMANASWAMY
R/AT NO.426, RAJARAJESHWARI NILAYA,
5TH MAIN, 5TH CROSS,
KENGERI SATELLITE TOWN,
BANGALORE- 560 060
ALL THE PETITIONERS ARE REP. BY THEIR
GENERAL POWER OF ATTORNEY HOLDER
M/S M.N. LANDMARK
A REGISTERED PARTNERSHIP FIRM,
HAVING ITS REGISTERED OFFICE NO.11,
A.S.COMPLEX, 8TH MAIN,
BASAVESHWARANAGAR,
BANGALORE- 560 079
BY ITS MANAGING DIRECTOR
SRI D RAGHU
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
-341-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560 001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE- 560 001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N. R SQUARE, BANGALORE- 560 002
REP. BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING ( SOUTH )
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE- 560 002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
9AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-K DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
-342-
IN WP NO. 1383/2023
BETWEEN
SRI. MANJUNATH K
S/O D KALLAPPA
AGED ABOUT 34 YEARS
R/A NO.389 1ST CROSS
KALLAPPA LAYOUT, AMRUTHAHALLI
SAHAKARANAGAR POST
BANGALORE-560092.
...PETITIONER
(BY SRI. NARAYANA SWAMY P.M. ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPT BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001.
2. THE STATE OF KARNATAKA
REPT BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE-560001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REP BY ITS CHIEF COMMISSIONER
4. THE ADDITIONAL DIRECTOR
TOWN PLANNING BYATARAYANAPURA
AMRUTHAHALLI MAIN ROAD
BYATARAYANAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
BANGALORE-560064.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-343-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
VIDE ANNX-G DECLARING IT TO BE ULTRA VIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 1467/2023
BETWEEN
MALATHI GIRISH
W/O GIRISH, 50 YEARS
R/AT NO. 56, RAILWAY PARALLEL ROAD
KUMARA PARK WEST, SESHADRIPURAM
BANGALORE -560020
...PETITIONER
(BY SRI.AMIT MANDGI., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BENGALURU -560 001
REPRESENTED BY ITS SECRETARY
2. STATE OF KARNATAKA
THE LABOUR DEPARTMENT
VIKASA SOUDHA, DR B.R. AMBEDKAR VEEDHI
BENGALURU -560 001
REPRESENTED BY ITS SECRETARY
3. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA
-344-
DR B.R. AMBEDKAR VEEDHI
BENGALURU -560 001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU -560002
REPRESENTED BY ITS COMMISSIONER
5. THE ASSISTANT DIRECTOR
TOWN PLANNING- YELAHANKA
BRUHUT BENGALURU MAHANAGARA PALIKE
AMRUTHA HALLI MAIN ROAD
BYATARAYANAPURA, BELLARY ROAD
BENGALURU -560092
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH ANNEXURE-C THE DEMAND NOTICE
DATED 05/01/2023 ISSUED BY THE 5TH RESPONDENT BEARING
NO. BBMP/AD.COM/YLK/0960/22-23, PROJECT NO. PRJ/8995/22-
23 AND ETC.
IN WP NO. 1621/2023
BETWEEN
1 . MR SYED RAHAMATHULLA
AGED 49 YEARS
S/O MR. SYED AMEERJAN
R/AT NO. 32/21, J CROSS
NEW GURAPPANAPALYA
BANGALORE - 560029
2 . MR. SYED IRFAN AHMED
AGED 50 YEARS
S/O MR. SYED MOHIADEEN
-345-
R/AT 3310/62, 14TH CROSS,
RPC LAYOUT, HAMPINAGAR
BANGALORE - 560014
...PETITIONERS
(BY SRI. MUNISWAMY GOWDA S.G., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMNET
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE - 560001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE - 560001
REP BY ITS SECRETARY
3. THE BURHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING -MAHADEVAPURA
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE - 560048
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE NO.BBMP/AD/COM/MDP/0637/22.23 DATED 23.12.2022
AT ANNEXURE-C ISSUED BY THE R4 AND QUASHING THE
GOVERNMENT ORDER ISSUED BY THE R2 BEARING G.O.NO.LD
300 LET 2006 DATED 18.01.2007 AND ETC.
-346-
IN WP NO. 2058/2023
BETWEEN
M/S BMR PROJECTS
A PARTNERSHIP FIRM,
REGISTERED UNDER THE PARTNERSHIP ACT
HAVING ITS OFFICE AT NO.207, 2ND FLOOR,
SAI SUMUKHA CLASSIC, 18TH MAIN ROAD,
J.P NAGAR 7TH PHASE, BANGALORE-560 078
REP BY PARTNER, SRI.RAM MOHAN.V,
AGED ABOUT 46 YEARS,
S/O SRI.VENKATARAMAIAH
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE-560 001.
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE-560 001.
REP BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE-560002.
REP. BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING-BOMMANAHALLI
BRUHAT BANGALORE MAHANAGAR PALIKE,
BEGUR MAIN ROAD, BOMMANAHALLI,
BANGALORE-560 068
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-347-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 VIDE ANNX-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 4348/2023
BETWEEN
1. M/S ARYAN VENTURES
A PARTNERSHIP FIRM REGISTERED UNDER
THE PARTNERSHIP ACT 1932
HAVING ITS REGD. OFFICE AT NO 2454
1ST FLOOR, BACK PORTION, 17TH E CROSS
9TH MAIN BSK 2ND STAGE
BANGALORE 560070
REPRESENTED BY ITS PARTNER
SRI K VENKATESH NAIDU
AGED ABOUT 69 YEARS
S/O LATE KANNAIAH NAIDU
2. SRI G VENKATACHALAM REDDY
S/O LATE G KRISHNA REDDY
AGED ABOUT 66 YEARS
R/A NO 137/42 3RD CROSS
TRIVENI ROAD, YESHWANTHAPURA
BANGALORE 560022
3. SRI P VENKATESH
S/O LATE G PRABHAKR REDDY
AGED ABOUT 33 YEARS
R/A NO 459 6TH A CROSS
TRIVENI ROAD YESHWANTHPURA
BANGALORE 560022
PETITIONERS NO.2 & 3 REP. BY
-348-
THEIR GPA HOLDER
M/S ARYAN VENTURES
REPRESENTED BY ITS PARTNER
SRI K VENKATESH NAIDU
AGED ABOUT 60 YEARS
S/O LATE KANNAIAH NAIDU
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PALIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING-NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, HEAD OFFICE BULDING
ANNEX BUILDING BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
-349-
OTHER LAW(AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13/01/2022 (ANNEXURE-R) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 4430/2023
BETWEEN
S MANJUNATH
S/O LATE SRI. SUNDAR RAO,
AGED 60 YEARS,
NO.27, HMT LAYOUT,
80 FT ROAD, R.T. NAGARA,
BENGALURU - 560032.
...PETITIONER
(BY SRI. G M ANANDA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU - 560001.
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI,
BENGALURU - 560001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560002.
REP BY ITS CHIEF COMMISSIONER.
4. THE ADDITIONAL DIRECTOR
TOWN PLANNING/ASSISTANT REVENUE OFFICER,
(MAHALAKSHMIPURA REGION)
-350-
BRUHAT BANGALORE MAHANAGARA PALIKE
BENGALURU - 560064.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW(AMENDMENT) ACT, 2021 ACT NO.1/2022 DATED 13-01-
2022 ENACTED BY THE SECOND RESPONDENT PUBLISHED
THROUGH NOTIFICATION BEARING NO.DPAL 50 SHASANA 2021
GAZETTE ON 13-01-2022 AT ANNEXURE-G DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 4561/2023
BETWEEN
SRI SRI SRI PARAMJYOTHI YOGI
VEMANNA TRUST ®
A REGISTERED TRUST,
HAVING ITS OFFICE AT
H M RAJAREDDY LAYOUT,
DODDABABASWADI VILLAGE,
RAMAMURTHY NAGAR MAIN ROAD,
K R PURAM HOBLI,
BANGALORE 560 043
REPRESENTED BY PRESIDENT,
SRI. M SHANKAR
AGED ABOUT 65 YEARS,
S/O LATE MUNISWAMI REDDY
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIAKSA SOUDHA, DR. BR. AMBEDKAR VEEDHI,
BANGALORE 560 001
-351-
REPRESENTED BY ITS SECRETARY,
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR. B.R AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY,
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING-EAST,
BRUHAT BANGALORE MAHANAGARA PALIKE,
22nd FLOOR, UTILITY BUILDING,
MAYOHALL, M.G ROAD,
BANGALORE 560 001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R ISSUED BY R2
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR, THE
PETITIONER IS CONCERNED IN SO FAR, THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 4764/2023
BETWEEN
SRI BASAVESHWARA ENTERPRISES
NO 04/4, NEW ADUGODI ROAD,
BANGALORE - 560030 .
REPRESENTED BY ITS SOLE PROPRIETOR
-352-
SMT SUMANGALARAJ M P
AGED ABOUT 73 YEARS
WIFE OF SRI BASAVRAJ
...PETITIONER
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF TOWN AND COUNTRY PLANNING
REPRESENTED BY ITS CHIEF SECRETARY
VIDHANA SOUDHA, BANGALORE - 560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BANGALORE - 560002
3. THE ASSISTANT DIRECTOR OF
TOWN PLANNING (SOUTH ZONE)
BRUHAT BENGALURU MAHANAGARA PALIKE
COMMERCIAL BUILDING,
2ND BLOCK, JAYANAGAR 9TH MAIN,
9TH CROSS, BANGALORE -560011.
4. THE DEPUTY DIRECTOR (TOWN PLANNING)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE ENTIRE
KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT 01 OF 2022)
NOTIFIED ON 13.01.2022 AS THE SAME IS ULTRA VIRES OF THE
CONSTITUTION(ANNX-A) AND ETC.
-353-
IN WP NO. 4848/2023
BETWEEN
MR. VIJAY KUMAR SABOO
AGED ABOUT 69 YEARS,
S/O MR. RAMNISWAJISABOO
NO. 45/4, FAIR FAILED LAYOUT
RACE COURSE ROAD,
BANGALORE - 560 001
...PETITIONER
(BY SRI. JAI PRAKASH RAO., ADVOCATE)
AND
1. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER
2. THE ASSISTANT DIRECTOR
TOWN PLANNING - (EAST)
BRUHAT BENGALURU MAHANAGARA PALIKE
22ND FLOOR, UTILITY BUILDING,
MAYOHALL, M.G ROAD, BANGALORE - 560 001
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 12.12.2022 BEARINGNO.BBMP/EODB/CH/40282/22-
23, ISSUED BY THE R5 ANNEXURE-A, A1 FOR DEMANDING IN SO
FAR AS IT RELATES TO GROUND RENT PLUS CGST AND SGST,
BETTERMENT CHARGES FOR BUILDING, BETTERMENT CHARGES
ON SITE, REVISED LICENSE FEE, REVISED SCRUTINY FEE, CESS
FOR WATER SUPPLY SCHEME, SURCHARGE FOR FORMATION OF
OUTER RING ROAD, CESS FOR IMPROVEMENT OF SLUM,
SURCHARGE FOR MASS RAPID TRANSPORT SYSTEM, LABOUR
CESS AND ETC.,
-354-
IN WP NO. 4849/2023
BETWEEN
M/S REST HOUSE DEVELOPERS
A REGISTERED PARTNERSHIP FIRM,
REGISTERED UNDER INDIAN PARTNERSHIP ACT 1932,
HAVING REGISTERED OFFICE AT NO.12,
REST HOUSE ROAD, BANGALORE-560001.
REPRESENTED BY ITS PARTNER,
SRI AVINASH PRABHU.
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETRY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKAR VEEDHI,
BANGALORE-560001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR.B.R.AMBMEDKR VEEDHI,
BANGALORE-560001.
3. THE BRUHAT BANGALORE MAHANGARA PALIKE
N.R.SQURE, BANGALORE-560002.
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST),
BRUHAT BANGALORE MAHANAGARA PALIKE,
HEAD OFFICE, N.R.SQUARE,
BANGALORE-560002.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-355-
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13/01/2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13/01/2022
AT ANNEXURE-H DECLARING IT TO BE ULTRA VIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 4909/2023
BETWEEN
PRIDE AND EXPERT PROPERTIES PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF COMPANIES ACT 1956,
HAVING REGISTERED OFFICE AT, NO.901,
9TH FLOOR, PRIDE HULKUL NO. 116,
LALBAGH ROAD, BENGALURU-560027.
REPRESENTED BY ITS DIRECTOR,
SRI. BANGALORE RAMAMURTHY RAVINDRA
AGED ABOUT 66 YEARS
...PETITIONER
(BY SRI. BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU-560001.
REPRESENTED BY ITS UNDER SECRETARY.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU-560002.
REPRESENTED BY THE COMMISSIONER.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, BENGALURU-560002.
-356-
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18-A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,
1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO.23 OF
2004 (KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT) ACT, 1998) PRODUCED AT ANNX-A AS BEING
ULTRA VIRES THE CONSTITUTION OF INDIA AND ETC.
IN WP NO. 4986/2023
BETWEEN
1 . SRI ANAND KUMAR R
S/O LATE RAMAIAH,
AGED ABOUT 58 YEARS,
AKASHYA NILAYA, NO. 15, 3rd CROSS,
SAMPIGEHALLI, JAKKUR
BANGALORE 560 064
2 . SRI. AKSHAYA KUMAR A
S/O SRI. ANAND KUMAR R
AGED ABOUT 30 YEARS,
AKASHYA NILAYA, NO. 15,
3rd CROSS, SAMPIGEHALLI
JAKKUR, BANGALORE 560 064
...PETITIONERS
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
-357-
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEISLATION
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REP. BY ITS COMMISSIONER
NR SQUARE, BANGALORE 560 002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
YELAHANKA ROOM NO. 2
AMRUTHALLI MAIN ROAD,
BYATRAYANAPURA, BELLARY ROAD,
BANGALORE 560 092
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF A DECLARATION OR ANY OTHER WRIT, ORDER,
DIRECTION OF SIMILAR NATURE DECLARING SECTIONS 240A
AND 240C INSERTED BY WAY OF AMENDMENT TO THE BBMP ACT
VIDE KARNATAKA ORDINANCE NO.8 OF 2021
UNCONSTITUTIONAL AND ETC.
IN WP NO. 5309/2023
BETWEEN
NIKHIM PURUSHOTHAM
AGED ABOUT 42 YEARS,
-358-
S/O SRI.C. PURUSHOTHAM,
R/A NO 212/4, BELLARY ROAD,
SADASHIVANAGAR, BANGALORE - 560080
.....PETITIONER
(BY SRI. GIRIDHAR S V, ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI
BANGALORE - 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR AMBEDKAR VEEDHI ,
BANGALORE - 560001
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE - 560001.
REPRESENTED BY ITS SECRETARY
4. THE CHIEF COMMISSIONER,
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
5. ASSISTANT DIRECTOR OF TOWN PLANNING
WEST ZONE BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 TO R4)
-359-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 5368/2023
BETWEEN
NEW COSMO EDUCATION SOCIETY
NO.5/1, (AUCTION SITE),
P AND T COLONY, 2ND BLOCK,
R T NAGAR, BANGALORE 560032.
REPT BY ITS SECRETARY,
SRI MOHAMMAD MAHMOOD
S/O LATE MOHAMMAD ABDUL HYE SAHEB,
AGED ABOUT 63 YEARS.
...PETITIONER
(BY SRI. K P BHUVAN., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
VIKASA SOUDHA, BENGALURU 560001,
REP. BY ITS PRINCIPAL SECRETARY.
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, BENGALURU-560002.
3. THE ASSISTANT REVENUE OFFICER
J C NAGARA SUB-DIVISION,
BRUHAT BANGALORE MAHANAGAR PALIKE,
BANGALORE-560006.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-360-
SR. COUNSELS FOR SRI.P.CHIDANANDA,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF DECLARATION OR ANY OTHER APPROPRIATE WRIT,
ORDER OR DIRECTION AND DECLARE SECTION 152 (1) (I) (B) OF
THE BBMP, ACT 2020 INSOFAR AS IT EXCLUDES EDUCATIONAL
PURPOSES BY PRIVATE EDUCATIONAL INSTITUTIONS FROM THE
BENEFIT OF EXEMPTION AS HIGHLY DISCRIMINATORY AND
VIOLATIVE OF ARTICLE 14 VIS-A-VIS THE EDUCATIONAL
PURPOSE BY GOVT. AND LOCAL AUTHORITY EDUCATIONAL
INSTITUTIONS UNDER SECTION 152(1)(I)(B) AND ETC.
IN WP NO. 5795/2023
BETWEEN
SRI CHATRABHUJ BASSARMAL PARDHNANI
AGED ABOUT 82 YEARS,
S/O BASSARMAL HOTCHAND PARDHNAI,
R/AT NO. 28 , SANKEY ROAD, OPP. BGC,
HIGH GROUND, BANGALORE 560 052
REP. BY HIS SPA M/S MFAR DEVELOPERS PVT LTD,
A COMPANY REGISTERED UNDER COMPANIES ACT
2013, HAVING ITS REG. OFFICE AT 3,
LAVELLE ROAD, BANGALORE 560 001
REP. BY ITS COMPANY SECRETARY,
SRI. YATHISH KUMAR
...PETITIONER
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4th FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION,
-361-
VIDHANA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R SQUARE, BANGALORE 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R SQUARE, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13/01/2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-R DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 5801/2023
BETWEEN
FERNS ESTATES AND DEVELOPERS
A PARTNERSHIP FIRM
HAVING ITS PRINCIPAL PLACE OF BUSINESS
AT NO 95, AMRJYOTHI LAYOUT
INTERMEDIATE RING ROAD
DOMLUR, BENGALURU 560071
REP BY ITS PARTNER
MR ERROL FERNANDES
...PETITIONER
(BY SRI.VIVEKANAND ANTHONY BRITTO., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
-362-
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REP BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN AND COUNTERY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R CIRCLE, BENGALURU 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPLA
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT)ACT
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 (ANNX-M) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR AS THE PETITIONER IS CONCERNED
AND ETC.
IN WP NO.5953/2023
BETWEEN
M/S C R BUILDERS
A PARTNERSHIP FIRM,
REGD. UNDER THE PARTNERSHIP ACT
HAVING ITS OFFICE AT SY NO 324,
-363-
BEGUR VILLAGE, BEGUR HOBLI,
BANGALORE SOUTH TALUK,
BANGALORE 560068
REPRESENTED BY PARTNER
SRI G S CHITTI BABU,
AGED ABOUT 55 YEARS,
S/O R SUBRAMANYAM NAIDU
...PETITIONER
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING - SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX 3, BUILDING, BANGALORE 560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
-364-
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED AND ETC.
IN WP NO. 6184/2023
BETWEEN
M/S CORNERSTONE BAY EAST DEVELOPERS PVT LTD
A PRIVATE COMPANY REGISTERED IN INDIA,
HAVING ITS REGISTERED OFFICE AT
CORNERSTONE HOUSE, 583,
9TH MAIN, OFF CMH ROAD,
INDIRANAGAR, BANGALORE - 560038.
REP BY ITS GPA HOLDER
M/S MYSORE PROJECTS PVT LTD.,
A PRIVATE COMPANY REGISTERED IN INDIA,
HAVING ITS REGISTERED OFFICE AT 29TH FLOOR,
WORLD TRADE CENTRE, BRIGADE GATEWAY CAMPUS,
26/1, DR RAJKUMAR ROAD, BANGALORE - 560055
REP BY ITS AUTHORISED SIGNATORY
AND ASSISTANT VICE PRSIDENT
(FORMERLY SR. GENERAL MANAGER-LEGAL)
SRI. UDAYA KUMAR A.
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
BENGALURU - 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY ITS CHIEF COMMISSIONER,
N.R.SQUARE, BENGALURU - 560002.
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH),
BRUHAT BENGALURU MAHANAGARA PALIKE,
-365-
N.R.SQUARE, BENGALURU - 560002.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.BMONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 (KARNATAKA ACT NO.01 OF 2022 NOTIFIED ON 13.01.2022
AS CONTAINED IN ANNX-H AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO. 6226/2023
BETWEEN
1 . MR. M.J. SIWANI
S/O LATE MR J K SIWANI
AGED ABOUT 61 YEARS
R/A NO 14, H M GENEVA HOUSE,
CUNNINGHAM ROAD,
BANGALORE 560001
2 . MR H J SIWANI
S/O LATE MR J K SIWANI
AGED ABOUT 62 YEARS
R/A NO 14, H M GENEVA HOUSE,
CUNNINGHAM ROAD,
BANGALORE 560001
REPRESENTED BY GPA HOLDER
MR M J SIWANI
...PETITIONERS
(BY SRI. AJITH P.B. ADVOCATE)
AND
1. THE COMMISSIONER,
BBMP, N R SQUARE,
BENGALURU 560002
-366-
2. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
3. STATE OF KARNATAKA
REPRESENTED BY SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASASOUDHA,
AMBEDKAR VEEDHI, BENGALURU 560001
......RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE DEMAND
NOTICE DTD 27.02.2023 IN LP NO.BBMP/AD.COM/MDP/1013/22-
23 ISSUED BY THE R-2 PRODUCED AS ANNX-E. AND ETC.
IN WP NO. 6328/2023
BETWEEN
MR. AKASH B.S
S/O MR B S SHIVAKUMAR
AGED 23 YEARS
R/AT NO. 28, 5TH MAIN
NGEF LAYOUT, BHOOPASANDRA
SANJAYA NAGAR POST
BANGALORE 560094
...PETITIONER
(BY SRI. AJITH P.B., ADVOCATE)
AND
1. THE COMMISSIONER
BBMP, N R SQUARE
BENGALURU 560002
-367-
2. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE 560048
3. STATE OF KARNATAKA
REP BY SECRETARTY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
AMBEDKAR VEEDHI, BENGALURU 560001
......RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD 27/02/2023 IN LP NO. BMP/AD.COM/MDP/1012/22-
23 ISSUED BY THE R-2 PRODUCED AS ANNEXURE-E AND ETC.
IN WP NO. 6410/2023
BETWEEN
V. D. GAJENDRA
AGED ABOUT 56 YEARS,
S/O. LATE DORESWAMY NAIDU,
R/AT NO. 1694,
LAKSHMI NARAYANA NILAYAM,
5TH CROSS, BSK 1ST STAGE,
2ND BLOCK, BANGALORE-560 050.
REPRESENTED BY HIS SPA
M/S. ANANTHCARS AUTO PVT. LTD.,
NO. 151/1, DORAISANIPALYA,
OPP TO IIMB, BANNERGHATTA ROAD,
BANGALORE-560 076,
REP. BY ITS AUTHORIZED SIGNATORY,
SRI. C. BHASKAR
...PETITIONERS
-368-
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N. R. SQUARE, BANGALORE-560 002,
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING, R.R. NAGAR,
BBMP, BANGALORE-560 098.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO.DPAL 50 SHASANA 2021 GAZETTED
ON 13.01.2022 AT ANNX-G DECLARING IT TO BE ULTRA VIRES
AND UNCONSTITUTIONAL AND ETC.
-369-
IN WP NO. 6416/2023
BETWEEN
1. M/S GARDENCITY REALTY PVT LD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT NO.5AC-510,
HRBR LAYOUT, 2ND BLOCK, OUTER RING ROAD,
BANGALORE-560043
REP. BY THEIR POWER OF ATTORNEY HOLDER,
M/S HEBBAL INFRASPACE PVT LTD.,
HAVING ITS REGD. OFFICE AT NO.5AC-510,
HRBR LAYOUT, 2ND BLOCK, OUTER RING ROAD,
KALYAN NAGAR, BANGALORE-560043
REP. BY ITS AUTHORISED SIGNATORY,
SRI ASHISH BHASIN.
2. M/S CENTURY SHELTORS DEVELOPERS PVT LTD
A PARTNERSHIP FIRM,
HAVING ITS REGD. OFFICE AT NO.10/1,
GROUND FLOOR, LAKSHMINARAYANA COMPLEX,
PALACE ROAD, BANGALORE-560052.
REP. BY THEIR POWER OF ATTORNEY HOLDER,
M/S HEBBAL INFRASPACE PVT LTD.,
HAVING ITS REGISTERED OFFICE AT NO.5AC-510,
HRBR LAYOUT, 2ND BLOCK,
OUTER RING ROAD, KALYAN NAGAR,
BANGALORE-560043
REP. BY ITS AUTHORISED SIGNATORY,
SRI ASHISH BHASIN.
3. K. MURALI KRISHNA
AGED ABOUT 58 YEARS,
S/O SRI K VENKATESHWARA RAO,
R/AT NO.314, 100 FEET ROAD,
IST STAGE, INDIRANAGAR,
BANGALORE-560038.
REP. BY THEIR POWER OF ATTORNEY HOLDER,
M/S HEBBAL INFRASPACE PVT LTD.,
-370-
HAVING ITS REGD. OFFICE AT NO.5AC-510,
HRBR LAYOUT, 2ND BLOCK,
OUTER RING ROAD, KALYAN NAGAR,
BANGALORE-560043
REP. BY ITS AUTHORISED SIGNATORY,
SRI ASHISH BHASIN.
4. K.L. SANTOSH
AGED ABOUT 33 YEARS,
S/O SRI K. MURALIKRISHNA,
R/AT NO.314, 100 FEET ROAD, IST STAGE,
INDIRANAGAR, BANGALORE-560038.
REP. BY THEIR POWER OF ATTORNEY HOLDER,
M/S HEBBAL INFRASPACE PVT LTD.,
HAVING ITS REGD. OFFICE AT NO.5AC-510,
HRBR LAYOUT, 2ND BLOCK,
OUTER RING ROAD, KALYAN NAGAR,
BANGALORE-560043
REP. BY ITS AUTHORISED SIGNATORY,
SRI ASHISH BHASIN.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER,
N.R. SQUARE, BENGALURU-560002.
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (EAST)
22ND FLOOR, SC BOSE BUILDING,
MG ROAD, BENGALURU-560001
4. THE ASSISTANT DIRECTOR
TOWN PLANNING, R.R. NAGAR,
-371-
BBMP, BANGALORE-560 098.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW(AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 AS CONTAINED IN ANNX-J
AS BEING ULTRA VIRES THE CONSTITUTION AND ETC.
IN WP NO.6832/2023
BETWEEN
M/S SRIVARI INFRASTRUCTURES,
A PARTNERSHIP FIRM REGISTERED UNDER
THE PARTNERSHIP ACT 1932,
HAVING ITS OFFICE AT NO 11,
ROSE GARDEN ROAD, J P NAGAR,
5TH PHASE, BANGALORE 560078
REP. BY ITS PARTNER, SRI KIRAN KUMAR,
S/O SRI RAMAKRISHNA, AGED ABOUT 36 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
-372-
3. BRUTHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX-3 BUILDING BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON 13.0.2022
(ANNEXURE R) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR, THE PETITIONER IS CONCERNED IN SO FAR, THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 6958/2023
BETWEEN
1. M PRATAP KUMAR
S/O RAM MOHAN RAO,
AGED 52 YEARS,
R/AT NO. 2589, 7TH CROSS,
9TH MAIN, BANASHANKARI 2ND STAGE,
BENGALURU - 560050.
2. M. NIRUPARANI
AGED 53 YEARS,
W/O M. VISHNU PRASAD,
R/AT NO. 2589, 7TH CROSS,
9TH MAIN, BANASHANKARI 2ND STAGE,
BENGALURU - 560050.
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
-373-
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI, BENGALURU - 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU - 560001,
REP BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, BENGALURU - 560002.
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING - RAJARAJESHWARINAGARA,
18TH CROSS, IDEAL HOME LAYOUT,
RR NAGAR, NEAR BESCOM OFFICE
BENGALURU - 560098.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 (ANNEXURE-Q) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 7048/2023
BETWEEN
SRI. V. HANUMARAJU
S/O VENKATASWAMAPPA
-374-
AGED 69 YEARS,
NO.1523, 16/A, 9TH MAIN ROAD,
III BLOCK, JAYANAGAR,
BANGALORE-560011.
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDI,
BANGALORE-560 001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R.AMBEDKAR VEEDHI,
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGAA PALIKE
N.R.SQUARE, BANGALORE-560 002
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BBMP COMPLEX, WARD 167),
9TH CROSS, 9TH MAIN ROAD,
2ND BLOCK, JAYANAGARA,
BENGALURU-560 011.
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
-375-
(AMENDMENT) ACT 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 BANGALORE ON
13.01.2022 AT ANNEXURE-F DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 7163/2023
BETWEEN
M/S MAJESTIC PROPERTY DEVELOPERS PVT LTD
INCORPORATED UNDER THE COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT NO. MAJESTIC AVENUE,
2ND FLOOR, SITE NO.299, NEW NO.51,
JAYANAGAR 7TH BLOCK, KANAKAPURA MAIN ROAD,
BANGALORE-560070
REP. BY ITS MANAGING DIRECTOR,
SRI SYED ABDUL RAHAMAN
S/O LATE S A ZAHIR, AGED ABOUT 57 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
-376-
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE, N R SQUARE
BANGALORE-560002
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NO.DPAL 50 SHASANA 2021 NOTIFIED ON 13/01/2022
(ANNEXURE-H) ISSUED BY R2 AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 7198/2023
BETWEEN
SHANKARANARAYANA CONSTRUCTIONS PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956
HAVING ITS REGD. OFFICE
AT 4TH FLOOR, SNC HOUSE, NO.7,
RESIDENCY ROAD, BENGALURU-560025.
REPRESENTED BY ITS CHAIRMAN,
DR. N. SITARAM SHETTY
AGED ABOUT 65 YEARS
...PETITIONER
(BY SMT. NITYA KALIGOTAL., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU-560001.
REPRESENTED BY ITS SECRETARY.
-377-
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
REPRESENTED BY ITS COMMISSIONER.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
IMPUGNED DEMAND NOTE BEARING LP NO. JDTP.SN/LP/30/2004-
05 AND PROJECT NO. PRJ/7389/22-23(PRODUCED AT
ANNEXURE-A) IN SO FAR AS THE LEVY OF CHARGES UNDER -
THE HEADS SCRUTINY FEE, GROUND RENT, LICENSE FEE,
BETTERMENT FEE - BUILDING BETTERMENT FEE - SITE AREA,
LAKE REJUVENATION FEE AND ETC.
IN WP NO.7205/2023
BETWEEN
SRI H R CHANDRASHEKAR
S/O SRI LATE H RAMAIAH
AGED ABOUT 80 YEARS
R/A 12/1, CANARA BANK BUILDING
HEBBALA, BANGALORE-560024
REP. BY HER POWER OF ATTORNEY HOLDER
M/S SOBHA LIMITED
FORMERLY KNOWN AS SOBHA DEVELOPERS LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956 AND
HAVING ITS REGISTERED AND
CORPORATE OFFICE AT
SARJAPUR-MARTHAHALLI OUTER
RING ROAD(ORR), DEVARABESANAHALLI
BELLANDUR POST, BANGALORE-560103
REP. BY ITS AUTHORIZED SIGNATORY
MR PRASAD M S
ASSISTANT GENERAL MANAGER-LEGAL DEPARTMENT
...PETITIONER
(BY SRI. P.S. RAJAGOPAL., SR. COUNSEL FOR
-378-
SRI. KEMPEGOWDA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
REP BY ITS PRINCIPAL SECRETARY
4TH FLOOR, VIKAS SOUDHA
DR B R AMBEDAKR VEEDHI
BENGALURU-560001
3. JOINT DIRECTOR
TOWN PLANNING (NORTH)
BBMP, HUDSON CIRCLE
BANGALORE-560001
4. BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, HUDSON CIRCLE,
BENGALURU-560001
REPRESENTED BY ITS CHIEF COMMISSIONER
......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
PROVISIONS OF SECTIONS 299A AND 299C INSERTED INTO THE
KARNATAKA MUNICIPAL CORPORATIONS ACT, 1976 (KARNATAKA
ACT NO.14 OF 1977) WITH EFFECT FROM 4TH SEPTEMBER 2015
AND ALSO SECTIONS 240A AND 240C INSERTED INTO THE
BRUHAT BENGALURU MAHANAGARA PALIKE 2020 (KARNATAKA
ACT NO.5 OF 2020) WITH EFFECT FROM 11.01.2021 AS
-379-
CONSTITUTIONS, MANIFESTLY ARBITRARY, UNREASONABLE AND
ETC.
IN WP NO.7273/2023
BETWEEN
M/S DECCAN RE ROLLINGS MILLS
A PARTNERSHIP FIRM,
REGD. UNDER THE INDIAN PARTNERSHIP ACT, 1932,
NO 12, PLAIN STREET, INFANTRY ROAD,
BANGALORE 560001,
REP. BY ITS PARTNER, MR AHIQUE AHMED
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI, BANGALORE 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST,
UTILITY BUILDING, 22ND FLOOR,
MAYO HALL, M G ROAD,
BANGALORE 560001
........RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-380-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DATED 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-G DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 7638/2023
BETWEEN
1. SRI S P SUBRAMANYAM
S/O LATE S.R.PRAKASH
AGED 53 YEARS,
2. SMT.S.VANI SUBRAMANYAM
W/O SRI.S.P.SUBRAMANYAM
AGED 48 YEARS,
PETITIONERS NO.1 & 2 ARE
R/AT NO.10/28,
SRI SUBRAMANESHWARA NILAYA,
MOUNT JOY ROAD, DONDHUSA LAYOUT,
GAVIPURAM EXTENSION,
HANUMANTHANAGAR, BANGALORE-560 019.
3. SRI.S.P.SRINIVAS
S/O LATE S.R.PRAKASH
AGED 52 YEARS,
4. SMT.S.SUMANA SRINIVAS
W/O SRI.S.P.SRINIVAS
AGED 49 YEARS,
PETITIONER NO.3 & 4 ARE
R/AT NO.662/6, HANUMA KRUPA,
14TH B MAIN, 38TH CROSS, 4TH T BLOCK,
JAYANAGAR, BANGALORE-560 041.
...PETITIONERS
-381-
(BY SRI. SUDHAKAR G V & SRI. B. PRAMOD., ADVOCATES)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B.R.AMBEDKAR VEEDHI,
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R.SQUARE, BANGALORE-560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN,
2ND BLOCK, JAYANAGAR, BANGALORE-560 002.
.......RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13.01.2022 (ANNX-R) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER IS
CONCERNED IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
-382-
IN WP NO. 7810/2023
BETWEEN
1. DR. NARAYAN. N
S/O LATE NANJAPPA
AGED ABOUT 78 YEARS
2. DR SHANTHA NARAYAN
W/O DR NARAYAN
AGED ABOUT 75 YEARS
R/AT JANANI, NO 1, 1ST MAIN ROAD,
SRIPURAM, SHESHADRIPURAM,
BANGALORE 560020
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGAR PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-383-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NO.DPAL SO SHASANA
2021 ISSUED BY R2, NOTIFIED ON 13.01.2022 (ANNX-R) AND
ETC.
IN WP NO. 7813/2023
BETWEEN
G K DEVELOPERS
A REGD. PARTNERSHIP HAVING ITS REGD. OFFICE
AT NO. 45, 19TH MAIN, AGS LAYOUT,
AREHALLI, BENGALURU -560061,
REP. BY ITS PARTNER, MR JAGAN MOHAN.
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKAR VEEDHI,
BENGALURU -560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF PRALIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU -560 001,
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU -560 002,
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
-384-
TOWN PLANNING RAJARAJESHWARINAGARA,
18TH CROSS IDEAL HOME LAYOUT,
R R NAGAR, NEAR BESCOM OFFICE,
BENGALURU -560 098.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNX-Q) AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7835/2023
BETWEEN
M/S SHRAVANEE ESTATES
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT
NO.31, SHRAVANEE KRISHNA MANSION,
ASHOKA PILLAR 100 FEET ROAD,
2ND BLOCK JAYANAGARA
BENGALURU-560011.
REPTD.BY ITS MANAGING PARTNER
SMT. SHAILAJA HANUMESH
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA,
REPRESENTD BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKARVEEDHI,
BENGALURU-560001.
-385-
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU-560001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH), BBMP COMPLEX,
9TH CROSS, 9TH MAIN ROAD,
JAYANAGARA 2ND BLOCK,
BENGALURU-560011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) DAPL 50 2021
BENGALURU R2 NOTIFIED ON 13.01.2022 (ANNX-Q) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR AND ETC.
IN WP NO. 7858/2023
BETWEEN
MR KISHORE PATEL
AGED ABOUT 39 YEARS,
S/O PRABAT BHAI PATEL,
NO 11, GANESH ENTERPRISES,
100 FEET ROAD, OPP INDIAN OVERSEAS BANK
DIDDA BANASAVADI, BANGALORE 560043
...PETITIONER
-386-
(BY SRI.RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI,
BANGALOORE 560001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALROE 560001
3. BANGALORE BRUHATH MAHANAGARA PALIKE
NR SQUARE, BANGALORE 560002
4. CHIEF COMMISSIONER
BBMP, NR SQUARE, BANGALORE 560002
5. ASSISTANT DIRECTOR
TOWN PLANNING DEPARTMENT
BRUHATH BENGALURU MAHANAGARA PALIKE,
BOMMANAHALLI ZONE, BEGURU,
BANGALORE 560064
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R3 TO R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO.8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO. 7936/2023
BETWEEN
SMT NAMITA AGRAWAL
-387-
C/O.P M PRAVEEN DAS,
AGED ABOUT 45 YEARS,
R/AT. NO.B-703, G CROP RESIDENCE
ST BED LAYOUT, OPP NIRGUNA MANDIR,
KORMANGALA 1ST BLOCK,
BANGALORE SOUTH, BANGALORE-560034.
...PETITIONER
(BY SRI. NAVEED AHMED., ADVOCATE)
AND
BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP),
N.R. SQUARE, BANGALORE-560002.
REP. BY ITS COMMISSIONER
....RESPONDENT
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR, ADVOCATE)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE DEMAND
NOTICE DTD NIL VIDE LP NO.BBMP/AD.COM/EST/1709/22-23
ISSUED BY THE RESPONDENT DTD NIL INSISTING THE
PETITIONERS TO PAY THE AMOUNT OF RS. 4,71,369.00 AS A FEE
FOR PLAN SANCTION AND ALSO A SUM OF RS.1,14,955.00
TOWARDS THE LABOUR CESS VIDE ANNX-A AND ETC.
IN WP NO. 7941/2023
BETWEEN
DR. D. NARAYANASWAMY
S/O LATE DEVAPPA
AGED 68 YEARS,
R/AT 159, GEETHANJALI LAYOUT,
HAL 3RD STAGE, BANGALORE-560075.
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
-388-
VIKASA SOUDHA, DR B.R.AMBEDKAR BEEDHI,
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUHDA, DR B.R.AMBEDKAR VEEDHI,
BANGALORE-560 001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R.SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE-560048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNX-R) AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED IN SO FAR, THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7945/2023
BETWEEN
1. SMT. B. K. LALITHA
W/O SRI. D. NARAYANASWAMY
AGED 58 YEARS
-389-
R/AT NO. 159, GEETHANJALI LAYOUT,
HAL 3RD STAGE BANGALORE - 560075.
2. SRI. B.K. SRINIVASA MURTHY
S/O LATE T. KRISHNAMURTHY
AGED 60 YEARS,
3. SRI B.K. PRAKASH
S/O LATE T. KRISHNAMURTHY
AGED 53 YEARS,
PETITIONER NO.2 & 3 ARE
R/AT NO.51, T.D. LANE, COTTONPETE,
BANGALORE - 560002
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DLEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001.
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISTLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560001.
REP BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R.SQUARE, BANGALORE - 560002.
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, 22ND FLOOR, MAYOHALL
M.G.ROAD, BANGALORE - 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-390-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNX-R) AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7960/2023
BETWEEN
1. M/S. SRI. BALALJI STRUCTURES
A PARTNERSHIP FIRM, REGISTERED UNDER
THE PARTNERSHIP ACT 1932,
HAVING ITS REGD. OFFICE AT FLAT NO B-1,
GROUND FLOOR, MITHRA HOMES APT,
SITE NO 217, 5TH MAIN, MAITHRI LAYOUT,
HOPE FARM CIRCLE, BANGALORE 560066,
REPRESENTED BY ITS PARTNER
SRI PRAVEEN VEERLA,
AGED ABOUT 37 YEARS,
S/O LATE P ANANDA NAIDU
2. SMT RANGALAKSHMI
@ RANGALAKSHMAMMA,
W/O N DEVARAJAIAH,
AGED ABOUT 66 YEARS,
RESIDING AT NO 972, NEW STREET,
YELAHANKA, BANGALORE 560064
REPRESENTED BY THEIR GPA HOLDER
M/S SRI BALAJI STRUCTURES
BY ITS PARTNER SRI PRAVEEN VEERLA,
AGED ABOUT 37 YEARS,
S/O LATE P ANANDA NAIDU
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
-391-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH,
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING BANGALORE 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNX-R) AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 8188/2023
BETWEEN
SMT MANJUNATH UMA
W/O SRI. SUBRMANAIA.M,
-392-
AGED ABOUT 37 YEARS,
R/AT NO. 1826,11TH MAIN,
BSK II STAGE, BENGALURU-560070.
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU-560001,
REP BY ITS PRINCIPAL SECRETARY.
2. BRUHAT BENGALURU MAHANAGARA PALIKE,
HUDSON CIRCLE, N.R.SQUARE,
BENGALURU-560002,
REP BY ITS COMMISSIONER.
3. THE ASSISTANT DIRECTOR OF TOWN PLANNING,
BRUHAT BENGALURU MAHANAGARA PALIKE,
JAYANAGAR 2ND BLOCK, BENGALURU-560011.
4. THE DEPARTMENT OF LABOUR,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU-560001,
REP BY ITS UNDER SECRETARY.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
NOTIFICATION ISSUED BY THE R-1 BEARING NO. UDD 3 TTP
2015 DTD 25.02.2020 (ANNX-E) INSOFAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 8194/2023
BETWEEN
M/S SPECTRA CONSTRUCTIONS PVT. LTD.
-393-
A COMPANY INCORPORATED UNDER
COMPANIES ACT 1956,
HAVING REGD. OFFICE AT NO 5, 1ST FLOOR,
9TH CROSS, INDIRA NAGAR, 1ST PHASE,
BANGALORE 38
REP. BY ITS MANAGING DIRECTOR
SRI. C. CHANDRASHEKAR
S/O SRI. C. GOPAL RAJU
AGED 54 YEARS
R/AT 71/1A, ANUGRAHA, NAGAVARAPALYA,
MAIN ROAD, C.V.RAMAN NAGAR,
BANGALORE NORTH, BANGALORE - 560093.
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001.
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001.
REP BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE - 560002.
REP BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BANGALORE - 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-394-
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT 2021 (KARNATAKA ACT N.01 OF
2022) NOTIFIED OF 13.01.2022 (ANNX-R) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 8430/2023
BETWEEN
ALMIGHTY BUILDERS AND DEVELOPERS
A REGISTERED PARTNERSHP FIRM
HAVING OFFICE AT NO 1195/12
MANDARA, 35TH B CROSS, 28TH MAIN
4TH T BLOCK, JAYANAGAR
BANGALORE 560041
REP BY ITS POWER OF ATTORNEY HOLDER
M/S GRAVITY ESTATES
BY ITS PARTNER /AUTHORISED
REPRESENTATIVE N C SURYA
...PETITIONER
(BY SRI. VAMSHI KRISHNA C., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTEMNT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, BANGALORE 560001
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY ITS COMMISSIONER
-395-
N R SQUARE, BANGALORE 560002
4. THE ASSISTNAT DIRECTOR
TOWN PLANNING RAJESHWARINAGAR
18TH CROSS, IDEAL HOME LAYOUT
RR NAGAR, NEAR BESCOM OFFICE
BANGALORE 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2 & R4
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13.01.2022 (ANNEXURE-R) NO. DPAL 50SHASANA 2-21, ISSUED
BY THE 1ST AND 2ND RESPONDENT AS BEING ULTRA VIRES THE
CONSTITUTIONS IN SO FAR THE PETITIONER IS CONCERNED.
IN WP NO. 8659/2023
BETWEEN
M/S SAI SAMRUDHI CONSTRUCTIONS
A PARTNERSHIP FIRM REGISTERED
UNDER THE PARTNERSHIP ACT, 1932,
HAVING ITS OFFICE AT 416, 1ST FLOOR,
VADDARAPALYA VILLAGE, UTTARAHALLI-KENGARI
MAIN ROAD, BSK 5TH STAGE, BANGALORE-560 070
REPRESENTED BY ITS PARTNER
SRI.G. RAJKUMAR
S/O G. PADMANABHA NAIDU,
AGED ABOUT 48 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
-396-
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE-560 001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTRY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA , DR.B R AMBEDKAR VEEDHI,
BANGALORE-560 001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR TOWN PLANNING-SOUTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R SQUARE HEAD OFFICE BUILDING,
ANNEX BUILDING, BANGALORE-560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) BEARING NO DPAL 50
SHASANA 2021 NOTIFIED ON 13.01.2022 (ANNX-R) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED IN SO FAR AND ETC.
IN WP NO. 8741/2023
BETWEEN
1 . SMT. DIVYA. S. GOWDA
D/O SRI. J N SOMESHWARA
AGED ABOUT 37 YEARS,
2 . SRI. THEJAS S GOWDA
S/O SRI. J N SOMESHWARA
-397-
AGED BOUT 33 YEARS,
3 . SRI. PRAJWAL S GOWDA
S/O SRI. J N SOMESHWARA
AGED ABOUT 31 YEARS,
ALL ARE R/AT NO. 91/41, 11th MAIN,
15th CROSS, PADMANABHANAGAR
BANGALORE 560070
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHATH BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9 CROSS 9th MAIN
2nd BLOCK, JAYANAGAR
BANGALORE 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-398-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) BEARING NO DPAL 50
SHASANA 2021 NOTIFIED ON 13.01.2022 (ANNX-R) ISSUED BY
R-2 AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR, THE
PETITIONER IS CONCERNED IN SO FAR AND ETC.
IN WP NO. 8748/2023
BETWEEN
R SRINIVASA MURTHY
S/O LATE C. RAMASUBBAIAH,
AGED ABOUT 62 YEARS,
RESIDING AT NO.733,
DESHADPET ROAD,
YELAHANKA, BENGALURU-560064
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKARVEEDHI,
BENGALURU-560 001.
2. STATE OF KARNATKA,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA,
BENGALURU - 560 001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUTHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU- 560 002.
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (NORTH), N.R. SQUARE
-399-
HEAD OFFICE BUILDING, ANNEX BUILDING,
BENGALURU- 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.VARUN GOWDA,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNX-P) AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 9066/2023
BETWEEN
1. H A SRIKANTH
AGED ABOUT 52 YEARS,
SON OF H. ANJANAPPA,
2. H.A SHASHIKANTH
AGED ABOUT 51 YEARS,
SON OF H. ANJANAPPA,
BOTH PETITIONERS NO.1 & 2
R/A NO.134, 11TH 'A' CROSS,
I MAIN, II STAGE, WEST OF CHORD ROAD,
MAHALAKSHMIPURAM, BANGALORE- 560086.
BOTH PETITIONERS NO.1 & 2
REP. BY THEIR GPA HOLDER
M/S. CONCORDE HOUSING PVT LTD.
A PRIVATE COMPANY REGISTERED
UNDER INDIAN LAW,
HAVING THEIR REGISTERED ADDRESS AT
40, 1, VITTAL MALLYA ROAD,
SHANTHALA NAGAR, ASHOK NAGAR,
BANGALORE 560001
-400-
ALSO AT NO.40/A, CONCORDE,
3RD PHASE J.P. NAGAR
BANGALORE - 560078
...PETITIONERS
(BY SRI. SAMMITH.S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
REPRESENTED BY ITS CHIEF COMMISSIONER,
N.R. SQUARE, BENGALURU - 560 002
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUTHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ORDER DECLARING THAT
THE ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA
ACT NO 01 OF 2022) NOTIFIED ON 13/01/2022 AS CONTAINED
IN ANNEXURE-H AS BEING ULTRA VIRES THE CONSTITUTION
AND ETC.
IN WP NO. 9792/2023
BETWEEN
G J VIJAYAKUMAR
S/O JAYARAM REDDY GURAPPA
-401-
AGED ABOUT 59 YEARS,
R/A NO. 2/1, MARUTHI NILAYA
HAL MAIN ROAD, DOMLUR,
BENGALURU NORTH 560071
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGLAURU 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY,
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, BENGLAURU 560 001
REPRESENTED BY ITS SECRETARY,
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
N.R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13.01.2022 (ANNX-Q) AS BEING ULTRA
-402-
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 9822/2023
BETWEEN
M/S SSS REALTY AND CO
A REGD. PARTNERSHIP FIRM.
REGD. UNDER THE INDIAN
PARTNERSHIP ACT, 1932
NO.138/2, HOSUR ROAD,
KORMANGALA, BANGALORE-560095.
REPRESENTED BY ITS PRATNERS
(I) M/S STUMPP SCHUELE AND SOMAPPA PVT LTD
BY ITS MANAGING DIRECTOR R. RAVI MACHANI
(II) M/S. STUMPP SCHURLE AND SOMAPPA SPRINGS PVT., LTD.,
BY ITS MANAGING DIRECTOR R. SATISH MACHANI
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI, BANGALORE-560001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRAS AND LEGISLATION,
VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI,
BANGALORE-560001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R. SQUARE, BANGALORE-560002.
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH,
BBMP. N.R. SQUARE, HEAD OFFICE BUILDING,
-403-
ANNE-3 BUILDING, BANGALORE-560064.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-G AND ETC.
IN WP NO. 9891/2023
BETWEEN
M/S N CHANDRASHEKAR AND SONS
HAVING ITS REGISTERED OFFICE AT
NO.18/3, 27TH CROSS,
RAGHAVENDRA COMPLEX,
6TH BLOCK JAYANAGAR,
BENGALURU- 560 011.
REPRESENTED BY ITS PROPRIETOR
SRI.N.CHANDRASHEKAR
...PETITIONER
(BY SRI. KEERTHIKAR S., ADVOCATE)
AND
1. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560 002,
REPRESENTED BY ITS COMMISSIONER.
2. STATE OF KARNATAKA,
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASASOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU- 560 001.
REPRESENTED BY ITS SECRETARY
-404-
3. THE ASSISTANT DIRECTOR,
TOWN PLANNING, SOUTH ZONE
BRUHATH BANGALORE MAHANAGARA PALIKE,
9TH CROSS, 9TH MAIN, 2ND BLOCK,
JAYANAGAR, BENGALURU - 560 011
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE DEMAND
NOTICES DTD 30.03.2023 IN LP O.BBMP/AD.COM/SUT/1098/22-
23 PROJECT NO.PRJ/7590/22-23 ISSUED BY THE R-3
DEMANDING PAYMENT TOWARDS GROUND RENT(INCLUDING
GST) LABOUR CESS AMOUNT AND OTHER ADDL CHARGES AND
LEVIES AT ANNX-A AND ETC.
IN WP NO. 10421/2023
BETWEEN
1. SRI.S SUNIL KUMAR KARWA
S/O LATE SHYAM SUNDER KARWA
AGED ABOUT 51 YEARS,
R/A NO.5, 5TH B CROSS, 4TH N BLOCK
RAJAJINAGAR, BANGALORE-560010.
2. SMT.R.ANURADHA
W/O SRI.R.GOPALAKRISHNA REDDY
AGED ABOUT 52 YEARS
R/A NO.444, 28TH MAIN
NEAR STATE BANK OF MYSROE
SECTOR-1, HSR LAYOUT, BANGALORE-560102.
THE GENERAL POWER OF ATTORNEY HOLDER IS
REPRESENTED BY ITS DIRECTOR
AND AUTHORIZED SIGNATORY,
SRI.B.M.KARUNESH S/O B.MADAIAH
M/S AKARSH RESIDENCE PVT. LTD.,
-405-
A PRIVATE COMPANY REGISTERED
UNDER COMPANIES ACT,2013
HAVING ITS REGISTERED OFFICE
AT BANGALORE-560025.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY THE CHIEF COMMISSIONER
N.R.SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA POLIKE,
NR SQUARE BENGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 AS CONTAINED IN
ANNEXURE-H AS BEING ULTRA VIRES THE CONSTITUTION
ISSUED BY R1 AND ETC.
IN WP NO. 10458/2023
BETWEEN
M/S SUMADHURA CAPITOL TOWERS PVT LTD
-406-
A PRIVATE LIMITED COMPANY UNDER
THE INDIAN COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT
SY.NO.14 AND 158, PATTANDURU AGRAHARA VILLAGE,
KR PURAM HOBLI, BANGALORE EAST TALUK,
BENGALURU - 560 066,
REP. BY ITS MANAGING DIRECTOR
MR. G. MADHUSUDAN
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
BENGALURU- 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
REPRESENTED BY IT CHIEF COMMISSIONER,
N.R.SQUARE, BENGALURU - 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH),
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BANGALORE 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) BEARING NO.DPAL 505SHSAVA 2021 NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNX-G AS BEING ULTRA VIRES
THE CONSTITUTION AND ETC.
-407-
IN WP NO. 10591/2023
BETWEEN
1. SRI. Y. R. JANARDHAN RAO
S/O LATE D.L. RAMAIAH,
AGED ABOUT 71 YEARS,
R/A NO.284, 2ND MAIN,
J.P. NAGAR, 3RD PHASE,
BANGALORE-560078
2. SRI L E RAMA MURTHY
S/O LATE ERAIAH NAIDU,
AGED ABOUT 68 YEARS,
R/A NO.4035, 17TH CROSS,
28TH MAIN, BSK 2ND STAGE,
BANGALORE-560070
3. SMT. PADMA
W/O LATE. ANAND,
AGED ABOUT 54 YEARS
4. SRI. A KIRAN KUMAR
S/O LATE. ANAND,
AGED ABOUT 37 YEARS,
5. SRI. A ARUN KUMAR
S/O LATE. ANAND,
AGED ABOUT 32 YEARS
PETITIONER NO.3 TO 5 ARE
R/A NO.127, 3RD CROSS ROAD,
J.P. NAGAR, 4TH PHASE, DOLLARS COLONY,
BANGALORE-560078.
6. SMT. Y J SHARAVATHI
W/O SRI Y R JANARDHAN RAO
AGED ABOUT 60 YEARS
R/A NO.284, 2ND MAIN
J.P. NAGAR 3RD PHASE
BANGALORE-560078.
...PETITIONERS
(BY SRI.SUDHAKAR G.V., ADVOCATE)
-408-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001.
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001.
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002
REP BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R. SQUARE, HEAD OFFICE BUILDING,
ANNEX-3 BUILDING, BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 ANNEXURE-R AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 10601/2023
BETWEEN
1. SMT. S THIRULAKSHMI
AGED ABOUT 64 YEARS,
-409-
W/O MR. C.S SUBRAMANIAN
2. SRI. SHIVA SUBRAMANIAN
AGED ABOUT 44 YEARS
S/O MR. C.S SUBRAMANIAN
3. SMT. S ARUNDATHI
AGED ABOUT 39 YEARS
D/O MR. C.S SUBRAMANIAN
ALL ARE R/AT NO. 24, SANKEY ROAD,
BANGALORE 560 052
REP. BY THEIR POWER OF ATTORNEY,
M/S KEERTHI ESTATES PVT LTD,
A REGD. COMPANY HAVING ITS
BRANCH OFFICE AT FLAT NO. G -1,
KEERTHI ORNATTA, C.V. RAMAN NAGAR MAIN ROAD,
NAGAVARAPALYA, BANGALORE 560 093
BY ITS MANAGING DIRECTOR,
SRI. K ANIL KUMAR REDDY
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4th FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
REP. BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDAHANA SOUDAH, DR. B.R AMBEDAR VEEDHI,
BANGALORE 560 001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R SQUARE, BANGALORE 560 002
REPRESENTED BY ITS COMMISSIONER
-410-
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R SQUARE, BANGALORE 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 202 ACT NO.1/2022 DTD 13/01/2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-J DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 10882/2023
BETWEEN
SMT SANDHYA AGARWAL
W/O SRI. PRADEEP KUMAR AGARWAL,
AGED ABOUT 59 YEARS,
R/AT NO.901, 9TH FLOOR,
SALAPURIA ARISTOCRACY, 14TH CROSS,
1ST PHASE, J P NAGAR, BANGALORE-560078.
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE-560001.
REP. BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-411-
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE-560001.
REP. BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002.
REP. BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR TOWN PLANNING-SOUTH
BRUHAT BANGLORE MAHANAGAR PALIKE,
BBMP COMMERCIAL COMPLEX, 9GH CROSS,
9TH MAIN, 2ND BLOCK, JAYANAGAR,
BANGALORE-560011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW(AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 (ANNX-R) AS BERING ULTRA
VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER IS
CONCERNED IN SO FAR AND ETC.
IN WP NO. 11098/2023
BETWEEN
SRI RATANASHI D PATEL,
S/O LATE DEOSHI BHAI PATEL
AGED ABOUT 73 YEARS
R/A NO.3/3, 14TH MAIN ROAD
ATTIGUPPE, CHANDRA LAYOUT
BANGALORE-560040
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
-412-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFARIS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST
BRUHATH BANGALORE MAHANAGARA PALIKE
UTILITY BUILDING, M G ROAD
BANGALORE-560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO.DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE F DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
-413-
IN WP NO. 11327/2023
BETWEEN
1. SMT GEETHA
W/O HARISH B.,
AGED ABOUT 60 YEARS,
2. SRI. DEEPESH H SUKHADIA
S/O HARISH B
AGED ABOUT 37 YEARS
BOTH ARE R/O NO. 87/85, 6TH CROSS,
2ND LANE, NEAR MOVIE LAND THEATRE,
GANDHINAGAR, BANGALORE- 560 009
...PETITIONERS
(BY SRI. VIRUPAKSHAIAH P H., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B.R.AMBEDKAR VEEDHI,
BANGALORE- 560 001
REPRESENTED BY ITS SECRETARY
2. THE SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATURE,
VIKASA SOUDHA, DR. B.R.AMBEDKAR VEEDHI,
BANGALORE- 560 001
3. BRUHATH BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BANGALORE- 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING-(MAHADEVAPURA),
BRUHATH BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFILED MAIN ROAD,
BANGALORE- 560 048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-414-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING LP NO. BBMP/AD.COM./MDP/0053/23-24 DT.
15.05.2023 ISUED BY THE R4 AUTHORITY VIDE ANNX-F
HOLDING THE SAME IS ILLEGAL AND ETC.
IN WP NO.11352/2023
BETWEEN
THE KARNATAKA THEOSOPHICAL FEDERATION
NO.36, 8TH CROSS, MALLESHWARAM,
BENGALURU - 560003.
IT IS REGD. SOCIETY
REP BY ITS SECRETARTY,
SRI. SRIDHARA. M.S.,
S/O LATE SRIKANTAIAH M,.
AGED 70 YEARS,
NO.36, 8TH CROSS, MALLESHWARAM,
BENGALURU - 560003.
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU - 560001
REP BY ITS PRINCIPAL SECRETARY.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N.R.SQUARE,
BENGALURU - 560002,
REP BY ITS COMMISSIONER.
3. THE ASSISTANT DIRECTOR OF TOWN PLANNING,
BRUHAT BENGALURU MAHANAGARA PALIKE,
-415-
JAYANAGAR 2ND BLOCK, BENGALURU - 560011.
4. THE DEPARTMENT OF PARLIAMENT
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, AMBEDKAR VEEDHI,
BENGALURU - 560001
REP BY ITS SECRETARY.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L.SANJEEV,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 BEARING NO. UDD 3 TPP
2015 DTD 25/02/2020 (ANNEXURE-E) INSOFAR AS THE
INSERTED RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 11382/2023
BETWEEN
M/S AADHAVA DEVELOPERS
A PARTNERSHIP FIRM REGISTERED
UNDER PARTNERSHIP ACT,
HAVING ITS OFFICE AT SHOP NO.5,
SITE NO.37, DEVA MATHA SCHOOL ROAD
AASHIRVAD COLONY, HORAMAVU VILLAGE
BANGALORE-560043
REPRESENTED BY ITS MANAGING PARTNER
SRI A ROCHE AROCKIARAJ
S/O SRI ANTONYSWAMY PILLAI
AGED ABOUT 55 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
-416-
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING
MAHADEVAPURA
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO 01 OF 2022) BEARING NO DPAL
503HASANA2021 NOTIFIED ON 13/01/2022 (ANNEXURE R) AS
BEING ULTRA VIRES THE CONSTITUTION IN SO FAR, THE
PETITIONER IS CONCERNED IN SO FAR AND ETC.
IN WP NO. 11815/2023
BETWEEN
1. SRI. R NARAYANA SWAMY
S/O LATE SRI RAMAIAH
AGED ABOUT 80 YEARS
-417-
2. SRI R BASAVARAJU
S/O LATE SRI RAMAIAH
AGED ABOUT 75 YEARS
3. SRI R ADHINARAYANA
S/O LATE SRI RAMAIAH
AGED ABOUT 70 YEARS
4. SRI R NAGARAJ
S/O LATE SRI RAMAIAH
AGED ABOUT 68 YEARS
PRESENTED BY ITS GPA HOLDER
M/S TRISHUL DEVELOPERS
A PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE AT
MITTAL TOWER, NO.47/6
M G ROAD, BANGALORE 560 001.
REPRESENTED BY ITS PARTNER
SRI NEERAJ MITTAL
S/O SRI O P MITTAL
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
GOVERNMENT OF KARNATAKA
BENGALURU 560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS CHEIF COMMISSIONER
N.R SQUARE BENGALURU 560 002.
3. THE JOINT DIRECOTR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SWAURE BANGAORE 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-418-
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATION AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 (KARNATAKA ACT NO.01 /2022) NOTIFIED ON 13.01.2022
AS CONTAINED IN ANNX-J AS BEING ULTRA VIRES THE
CONSTITUTION ISSUED BY R1 AND ETC.
IN WP NO. 12569/2023
BETWEEN
1. MR. CHANDRA SHEKAR REDDY
S/O LATE GOVINDA REDDY,
AGED ABOUT 59 YEARS,
2. MRS G MANJULA
W/O SRI G CHANDRA SHEKAR REDDY
AGED ABOUT 57 YEARS,
BOTH ARE R/O OLD NO 858/1, NEW NO 2,
2ND CROSS, NEAR PANCHAMUKI GANESHA TEMPLE,
SUBBAYYANAPALYA BANASWADI MAIN ROAD,
BENGALURU 560033
...PETITIONERS
(BY SRI. VISHWANATH H M., ADVOCATE)
AND
1. STATE OF KARANTAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASASOUDHA,
DR AMBEDKAR VEEDHI
BENGALURU 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
-419-
VIDHANASOUDHA, DR AMBEDKAR VEEDHI,
BENGALURU 560001
3. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGAR PALIKE
N R SQUARE, BENGALURU 560002
4. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA
BRUHAT BENGALURU MAHANAGARAPALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 19/04/2023, BEARING NO.
LPNO.BBMP/AD.COM/MDP/0062/23-24, ISSUED BY R4 IN SO FAR
IT RELATES TO DEMAND OF RS 48,746/- TOWARDS GROUND
RENT INCLUDING CGST AND SGST, RS 82,620/- TOWARDS
LICENSE FEE AND ETC.
IN WP NO. 12641/2023
BETWEEN
1. CHANDRA SHEKAR REDDY
S/O LATE GOVINDA REDDY,
AGED ABOUT 59 YEARS,
2. MRS. G. MANJULA
W/O SRI. G. CHANDRA SHEKAR REDDY
AGED ABOUT 57 YEARS,
BOTH ARE R/O OLD NO. 858/1,
NEW NO.2, 2ND CROSS,
NEAR PANCHAMUKI GANESH TEMPLE,
-420-
SUBBAYYANAPALYA, BANASWADI MAIN ROAD,
BENGALURU-560033.
...PETITIONERS
(BY SRI.VISHWANATH H.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI, BENGALURU-560001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. AMBEDKAR VEEDHI,
BENGALURU-560001
3. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
4. THE ASSISTANT DIRECTOR,
TOWN PLANNING MAHADEVAPURA
BRUHAT BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU-560048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 19/04/2023, BEARING NO.
LPNO.BBMP/AD.COM/MDP/0060/23-24, ISSUED BY R4 IN SO FAR
IT RELATES TO DEMAND OF RS 48,746/- TOWARDS GROUND
RENT INCLUDING CGST AND SGST, RS 82,620/- TOWARDS
LICENSE FEE, RS 4,131/- TOWARDS SCRUTINY FEE, RS. 18,331/-
-421-
TOWARDS FEE U/S 18 OF KTCP (BETTERMENT FEE) BUILDING
AREA, RS. 33,416/- TOWARDS FEE U/S 18 OF KTCP
(BETTERMENT FEE) SITE AREA, RS. 4,927/- AND ETC.
IN WP NO. 12968/2023
BETWEEN
SURESH V
S/O LATE VENKATESHAPPA
AGED ABOUT 46 YEARS,
R/AT NO.182, 12TH A MAIN ROAD
4TH BLOCK, KORAMANGALA
BANGALORE-560034
...PETITIONER
(BY SRI. MOHAN KUMAR M., ADVOCATE)
AND
1. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
2. THE ASSISTANT DIRECTOR
TOWN PLANNING,
BANGALORE EAST DIVISION,
UTILITY BUILDING, MAYO HALL,
22ND FLOOR, MG ROAD
BANGALORE-560001
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE., FOR RESPONDENTS)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DTD 17/06/2023 IN
L.P.NO.BBMP/AD.COM/EST/0189/23-24 VIDE ANNEXURE-A
ISSUED BY R-2 BY DIRECTING THE ISSUE THE PLAN SANCTION
BY ALLOWING THE PRESENT WP AND ETC.
-422-
IN WP NO. 15121/2023
BETWEEN
1. MANAGING TRUST VISHWA HINDU
PARISHAD KARNATAKA TRUST
HAVING OFFICE AT NO. 193,
KRISHNA KRUPA, 5TH MAIN ROAD,
CHAMARAJAPET, BENGALURU - 560018.
REP. BY ITS MANAGING DIRECTOR,
2. SRI. JAGANNATHA SASTRY.J,
AGED ABOUT 59 YEARS,
R/AT NO.11, 13TH CROSS,
NEAR GAYATHRI MANDIR,
MTS, LAYOUT, KENGERI SATELITE TOWN,
BENGALURU - 560060.
...PETITIONERS
(BY SRI. MANJUNATHA S.V., ADVOCATE)
AND
1. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER.
N.R. SQUARE , BENGALURU - 560 002
2. STATE OF KARNTAKA
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BANGALORE - 560 001
3. ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BENGALURU - 560 011
4. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
REPRESENTED BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA
-423-
AMBEDKAR VEEDHI, BANGALORE - 560 001
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THE BYELAWS
NO.3.9 OF THE BANGALORE MAHANAGARA PALIKE BUILDING
BYE-LAWS 2003 AS UNCONSTITUTIONAL, ILLEGAL AND ULTRA
VIRES AND ETC.
IN WP NO.15602/2023
BETWEEN
1. STERLING DEVELOPERS PVT LTD
LEVEL 5, PRESTIGE NEBULA,
NO.8, CUBBON ROAD,
BENGALURU-560001
REP BY ITS MANAGING DIRECTOR,
SRI. RAMANI SASTRI.
REG. UNDER COMPANY ACT 1956
2. SMT. R. PUSHPAVATHI
D/O LATE SRI A.V. RAMAIAH REDDY,
AGED ABOUT 55 YEARS,
R/AT NO. 130, AGARA VILLAGE,
BEGUR HOBLI, BENGALURU EAST TALUK-560034.
3. SRI RAJENDRA PATIL
S/O SRI. R.S. PATIL,
AGED ABOUT 67 YEARS,
R/AT NO. 94M, 12TH MAIN,
9TH CROSS, RMV EXTENSION,
BENGALURU-560094.
4. SRI SANGANNA GOWDA PATIL
S/O SRI GURUPADA GOWDA S. PATIL,
AGED ABOUT 45 YEARS,
R/AT NO. 119, V FLOOR, SHIVASHANKAR PLAZA,
-424-
RICHMOND CIRCLE, LALBAGH ROAD,
BENGALURU-560025
PETITIONER NOS. 2 TO 4 ARE
REP BY THEIR POWER OF ATTORNEY HOLDER
SRI. RAMANI SASTRI
...PETITIONERS
(BY SRI.UDAY HOLLA, SR. COUNSEL FOR
SRI. VIVEK HOLLA., ADVOCATE)
AND
1. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUAREC BENGALURU-560002
REP BY ITS COMMISSIONER.
2. JOINT DIRECTOR
TOWN PLANNING (SOUTH),
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU-560001,
REPRESENTED BY ITS PRINCIPAL SECRETARY.
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE DEMAND
NOTICE BEARING NO. BBMP/EODB/CH/2552/23-24 DATED
18/04/2023 ISSUED BY THE BRUHAT BENGALURU MAHANAGARA
PALIKE, THE R1 HEREIN (ANNEXURE-E) AND ALSO THE DEMAND
NOTICE BEARING NO. BBMP/EODB/CH/2553/23-24 DATED
18/04/2023 ISSUED BY THE BRUHAT BENGALURU MAHANAGARA
PALIKE, THE R1 HEREIN (ANNEXURE-E1) AND ETC.
-425-
IN WP NO.15963/2023
BETWEEN
M/S VANTAGE ADVERTISING PRIVATE LTD
A COMPANY REGISTERED UNDER
COMPANIES ACT 1956,
HAVING REGISTERED OFFICE AT NO.C56,
IST AVENUE BLOCK K, ANNANAGAR EAST,
CHENNAI, TAMIL NADU-600102
ALSO AT 2ND FLOOR,
PRIDE QUADRA, 30/4,
BELLARY ROAD, VINAYAKANAGAR,
HEBBAL, BENGALURU-560024
REP BY ITS AUTHORIZED SIGNATORY
AND SENIOR MANAGER (OPERATIONS)
MR. J HARRY BENEDICT,
S/O JOSEPH PATRICK,
AGED ABOUT 49 YEARS,
...PETITIONER
(BY SRI. SANDEEP LAHIRI., ADVOCATE)
AND
1. STATE OF KARNATAKA
BY ITS CHIEF SECRETARY,
VIDHANA SOUDHA, VIDHANA VEEDHI,
BENGALURU-560001.
2. THE COMMISSIONER
BRUHATH BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
3. THE EXECUTIVE ENGINEER
(TRAFFIC ENGINEERING CELL)
BRUHATH BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, J.C.ROAD,
BENGALURU-560002.
4. THE CHIEF ENGINEER
BRUHATH BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, J.C.ROAD,
BENGALURU-560002.
-426-
5. THE ASSISTANT COMMISSIONER (ADVERTISEMENT)
BRUHATH BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, J.C.ROAD,
BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 TO R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DT. 06.07.2023 BEARING NO. SA.AA(JA)/PR/34/2012-13
ISSUED BY THE R5 DEMANDING PAYMENT OF GROUND RENT,
GST AT 18 PERCENT, ADVERTISEMENT FEE AMOUNTING TO
43,37,193/- (RUPEES FORTY THREE LAKHS THIRTY SEVEN
THOUSAND ONE HUNDRED AND NINETY THREE ONLY) VIDE
ANNX-A AND ETC.
IN WP NO. 16222/2023
BETWEEN
1 . DR. HEMANTHA KUMAR K S
S/O SRI. K. SHIVANANDAPPA,
AGED ABOUT 49 YEARS,
REPRESENTED BY ITS GPA HOLDER
SRI. BASAVARAJ K S
2 . SRI. SUSHEELAMMA
W/O SRI. K. SHIVANANDAPPA,
AGED ABOUT 83 YEARS,
REPRESENTED BY ITS GPA HOLDER
SRI. BASAVARAJ K S
BOTH PETITIONERS NO.1 & 2
R/AT NO. 407, B-4, KRISHNA BLOCK,
NGV COMPLEX, KOAMANGALA
BANGALORE-560047.
...PETITIONERS
(BY SRI. MOHAN KUMAR M., ADVOCATE)
-427-
AND
1. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R. SQUARE, BANGALORE-560002.
2. THE ASSISTANT DIRECTOR TOWN PLANING,
BANGALORE EAST DIVISION
UTILITY BUILDING, MAYOHALL, 22ND FLOOR,
MG ROAD, BANGALORE-560001.
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR, ADVOCATE)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DTD 20.03.2023 IN LP
NO.BBMP/AD.COM/SUT/2049/22-23 VIDE ANNEXURE-A ISSUED
BY R2 BY DIRECTING THE ISSUE THE PLAN SANCTION BY
ALLOWING THE PRESENT WRIT PETITION AND ETC.
IN WP NO. 16232/2023
BETWEEN
SMT. TEJASWINI C.M.
D/O MAHADEVAIAH,
AGED ABOUT 31 YEARS,
R/O CHIKKAMUDUVADI,
KASABA HOBLI, KANAKAPURA
TALUK-562117
RAMANAGARA DISTRICT.
...PETITIONER
(BY SRI. KALEEMULLAH SHARIFF., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
4TH FLOOR, VIKASA SOUDHA,
DR.B.R. AMBEDKAR VEEDHI,
BENGALURU-560001.
-428-
2. THE COMMISSIONER
BRUHATH BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (BBMP),
RAJARAJESHWARINAGAR,
18TH CROSS, IDEAL HOME LAYOUT,
R.R.NAGAR, NEAR BESCOM OFFICE,
BENGALURU-560098.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO CALL FOR RECORDS
QUASH THE IMPUGNED DEMAND NOTICE LP NO.
BBMP/AD.COM/RJH/0869/23-24, DATED 17/07/2023, PRODUCED
AS ANNEXURE-D ISSUED BY THE R3 BY ISSUING WRIT OF
CERTIORARI AND ETC.
IN WP NO. 17436/2023
BETWEEN
M/S SOBHA LIMITED
(FORMERLY KNOWN AS SOBHA DEVELOPERS LIMITED)
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956 AND
HAVING ITS REGISTERED & CORPORATE OFFICE
AT SARJAPUR-MARTHAHALLI OUTER RING ROAD (ORR),
DEVERABESANAHALLI, BELLANDUR POST,
BENGALURU-560103
REPRESENTED BY ITS AUTHORIZED SIGNATORY,
MR. PRASAD M.S.,
ASSISTANT GENERAL MANAGER-LEGAL DEPARTMENT.
...PETITIONER
(BY SRI.P.S.RAJAGOPAL., SR. COUNSEL FOR
-429-
SRI. KEMPEGOWDA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS PRINCIPAL SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BENGALURU-560001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA,
REPRESENTED BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA,
DR.B.R.AMBEDKAR VEEDHI,
BENGALURU-560001.
3. BRUHATH BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, HUDSON CIRCLE,
BENGALURU-560002
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, HUDSON CIRCLE,
BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
PROVISIONS OF SECTIONS 299A AND 299C INSERTED INTO THE
KARNATAKA MUNICIPAL CORPORATIONS ACT, 1976 (KARNATAKA
ACT NO.14 OF 1977) WITH EFFECT FROM 4TH SEPTEMBER 2015
AND ETC.
-430-
IN WP NO. 17798/2023
BETWEEN
1 . SRI SHARAN S PATIL
S/O JUSTICE SHIVARAJ PATIL (RETD)
AGED ABOUT 58 YEARS,
R/AT NO. 254, SPARSH 7th MAIN
18th CROSS, SADASHIVANAGAR
BENGALURU 560 080
2 . MEENA S PATIL
W/O SHARANA S PATIL
AGED BOUT 56 YEARS,
R/AT NO. 254, SPARSH 7th MAIN
18th CROSS, SADASHIVANAGAR
BENGALURU 560 080
3 . RANGAMMA
W/O LATE PUTTARAJU,
AGED ABOUT 75 YEARS,
R/AT 847/1442/1A
PUTTARAJU BUILDING,
NEHRUNAGAR, YELAHANKA
BENGLAURU 560 064
REP. BY HER POWER OF ATTORNEY
HOLDER AND PETITIONER NO. 1
DR. SHARAN S PATIL
...PETITIONERS
(BY SRI. BRIJESH PATIL., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
-431-
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R SQUARE, BANGALORE 560 002
REPRESENTED BY ITS
CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R SQUARE, BENGALURU 560 001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNCIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-F DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 17830/2023
BETWEEN
SRI. CHANDRANNA .N.P
S/O LATE N PUTTANAIAH
AGED ABOUT 67 YEARS
R/AT NO 324/64, 13TH CROSS
2ND PHASE, 1ST STAGE, WEST OF CHORD
ROAD, MANJUNATHNAGAR, BENGALURU 560010
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
-432-
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU 560001
REP BY ITS PRINCIPAL SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE
BENGALURU 560002
REP BY ITS COMMISSIONER
3. THE ASSITANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
JAYANAGARA 2ND BLOCK
BENGALURU 560011
4. THE PRINCIPAL SECRETARY
DEPARTMENT OF LABOUR
VIKASA SOUDHA, AMBEDKAR VEEDHI
BENGALURU 560001
REP BY ITS SECRETARY
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R4
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
NOTIFICATION ISSUED BY THE R-1 BEARING NO. UDD 3 TTP
2015 DTD 25.02.2020 (ANNX-D) IN SO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 17886/2023
BETWEEN
M/S BRIGADE ENTERPRISES LTD
A PRIVATE LIMITED COMPANY INCORPORATED
UNDER COMPANIES ACT, 1956
-433-
HAVING ITS REGISTERED OFFICE AT
29TH AND 30TH FLOOR, WORLD TRADE CENTRE,
26/1, BRIGADE GATEWAY,
DR. RAJKUMAR ROAD, MALLESWARAM,
RAJAJINAGAR, BANGALORE-560055
REPRESENTED BY ITS AUTHORIZED SIGNATORY
MR. UDAYA KUMAR
AGED ABOUT 56 YEARS.
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N.R. SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COUTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR CIRCLE, BENGALURU 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-E AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
-434-
IN WP NO. 17888/2023
BETWEEN
1. M/S DECCAN STRUCTURAL SYSTEMS PVT LTD
A PRIVATE LIMITED COMPANY REGISTERED
UNDER COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT
5TH MILE, TUMKUR ROAD,
YESHWANTHPUR, BANGALORE - 560 022
REPRESENTED BY ITS MANAGING DIRECTOR
MR. ADRIAN DSOUZA
2. M/S DECCAN LEATHER FASHIONS,
A PROPRIETORY CONCERN
HAVING ITS OFFICE AT
NO. 42, 5TH MILE, TUMKUR ROAD,
YESHWANTHPUR, BANGALORE 560 022
REPRESENTED BY ITS PROPRIETOR
M/S DECCAN CREATIONS PVT LTD.
A PRIVATE LIMITED COMPANY REGISTERED
UNDER COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT
NO. 42, 5TH MILE, TUMKUR ROAD,
YESHWANTHPUR, BANGALORE 560 022
WHICH IS IN TURN REPRESENTED BY ITS
MANAGING DIRECTOR,
MR. ADRIAN DSOUZA
(THE PRIVATE LIMITED COMPANY IS
THE PROPRIETOR OF THE PROPRIETARY
CONCERN PETITIONER NO.2)
PETITIONER NOS.1 & 2 ARE REP. BY
THEIR POWER OF ATTORNEYHOLDER
3. M/S BRIGADE ENTERPRISES LTD.
A PRIVATELIMITED COMPANY INCORPORATED
UNDER COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT
29TH AND 30TH FLOOR, WORLD TRADE CENTER,
26/1, BRIGADE GATEWAY,
DR. RAJKUMAR ROAD, MALLESWARAM,
RAJAJINAGAR, BANGALORE - 560055,
REP. BY ITS AUTHORIZED SIGNATORY/
-435-
DEPUTY GENERAL MANAGER
MR. UDAYA KUMAR,
AGED ABOUT 56 YEARS
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKAS SOUDHA, BENGALURU - 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
REPRESENTED BY THE COMMISSIONER
N.R. SQUARE, BENGALURU - 560 002
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHATH BENGALURU MAHANAGRA PALIKE
NR CIRCLE, BENGALURU - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 19810/2023
BETWEEN
1. M/S. BRK SOFTWARE TECHNOLOGIES PVT. LTD.,
A PRIVATE COMPANY REGISTERED
-436-
UNDER INDIAN LAW HAVING
ITS OFFICE AT NO.1, 15TH CROSS ROAD,
KILARI ROAD, BENGALURU-560 053.
2. SRI. RANGASWAMY
AGED ABOUT 80 YEARS,
S/O. LATE SRI. ANKAPPA,
L-47, 15TH CROSS ROAD,
2ND B MAIN ROAD, 6TH SECTOR,
HSR LAYOUT, BANGALORE.
3. SRI. HIMACHALAPATHY
AGED ABOUT 59 YEARS,
S/O. SRI. H. C. MANJUNATHAIAH,
HUNASMARANAHALLI,
CHIKKAJALA HOBLI,
BANGALORE-562 157.
PETITIONERS NO.1 TO 3 REP. BY THEIR
GENERAL POWER OF ATTORNEY HOLDER,
M/S. BHARTIYA URBAN PRIVATE LIMITED,
FORMERLY M/S. BHARTIYA CITY DEVELOPERS
PRIVATE LIMITED,
EARLIER HAVING HAD ITS OFFICE
AT NO. 100/1, ANCHORAGE-I,
RICHMOND ROAD, BANGALORE-560 025,
PRESENTLY HAVING ITS OFFICE
AT NO.1/5, PALACE ROAD,
BANGALORE-560 001.
REPRESENTED BY ITS AUTHORIZED SIGNATORY
AND ASSISTANT VICE PRESIDENT-LEGAL
SRI. NANDEESH.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560 001.
-437-
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS CHIEF COMMISSIONER,
N.R. SQUARE, BENGALURU-560 002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH),
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO THIS WP IS FILED
PRAYING TO DECLARING THAT THE ENTIRE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 (KARNATAKA ACT. NO. 01 OF 2022)
NOTIFIED ON 13/01/2022 AS CONTAINED IN ANNEXURE-H AS
BEING ULTRA VIRES THE CONSTITUTION AND ETC.
IN WP NO. 19827/2023
BETWEEN
M/S. ZONASHA ESTATE AND PROJECTS PVT. LTD.,
A COMPANY INCORPORATED UNDER
THE PROVISION OF THE COMPANIES ACT, 1956,
HAVING ITS REGISTERED OFFICE AT
NO. 1075, 12th MAIN, 8th CROSS, HAL 2nd STAGE,
INDIRANGAR, BANGALORE 560 038
REPRESENTED BY ITS AUTHORISED SIGNATORY/
DIRECTOR/MANAGING DIRECTOR
SRI. R NAGARAJ
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-438-
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N.R SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATION AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 20459/2023
BETWEEN
M/S AMPLE TECHNOLOGIES PRIVATE LIMITED
OFFICE AT NO. 91/1, 6TH A MAIN,
10TH CROSS, R.T.NAGAR,
BENGALURU - 560 032.
REPTD. BY ITS DIRECTOR
SRI. RAJESH NARANG.
REGD UNDER COMPANY ACT 1956
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
-439-
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI, BENGALURU - 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU-560001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560 002.
REPRESENTEDB BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (EAST),
N.R.SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU - 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-1) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 21353/2023
BETWEEN
SMT. MANJULA
W/O M RAJA
-440-
D/O M NARAYANAPPA,
AGED ABOUT 58 YEARS,
R/AT NO. 485/5, 33rd CROSS,
9th MAIN, 4th BLOCK, JAYANAGARA
BANGALORE 560011
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI, BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARAY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REP BY COMMISSIONER
4. ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BBMP, COMPLEX BBMP
9th CROSS, 9th MAIN ROAD,
2nd BLOCK, JAYANAGARA
BENGALURU 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
-441-
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 BENGALURU ON
13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO.21418/2023
BETWEEN
1 . SMT PADMA MALINI
W/O SRI BADRINATH A K
AGED ABOUT 47 YEARS
2 . SRI BADRINATH A K
S/O ALTE A KRISHNARAJ
AGED ABOUT 54 YEARS
BOTH ARE R/AT MADHU NIVAS
NO 39, NANDIDURGA ROAD
JAYAMAHAL EXTENSION
BENGALURU 560046
...PETITIONERS
(BY SRI. MOHAN KUMAR M., ADVOCATE)
AND
1. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
2. THE ASSISTANT DIRECTOR
TOWN PLANNING
BENGALURU EAST DIVISION
UTILITY BUILDING, MAYO HALL
22ND FLOOR, MG ROAD
BENGALURU 560001
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE)
-442-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DTD 06.09.2023 IN LP
NO.BBMP/AD.COM/EST/459-23-24 VIDE ANNEXURE-A ISSUED BY
R2 BY DIRECTING THE ISSUE THE PLAN SANCTION BY ALLOWING
THE PRESENT WRIT PETITION AND ETC.
IN WP NO. 21429/2023
BETWEEN
M/S DIVYASREE REAL ESTATE
DEVELOPERS PVT LTD
A PRIVATE LIMITED COMPANY
HAVING ITS REGISTERED OFFICE AT
DIVYASREE CHAMBERS, A WING,
NO. 11, O SHAUGNESSY ROAD,
BANGALORE-560025.
REP. BY ITS AUTHORISED SIGNATORY
AND DIRECTOR, SRI. G.P. BALAJI,
S/O LATE GANAPPA PAPAIAHSETTY PANDURANGASETTY,
AGED ABOUT 55 YEARS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE CHIEF COMMISSIONER,
N.R. SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-443-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-G AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 21437/2023
BETWEEN
M/S GOYAL HARIYANA ASSOCIATES
A REGISTERED PARTNERSHIP FIRM,
REGISTERED UNDER
INDIAN PARTNERSHIP ACT 1932
HAVING REGISTERED OFFICE AT NO. 206,
BARTON CENTRE, 84 M.G. ROAD,
BANGALORE - 560 001
REP. BY ITS DIRECTOR/AUTHORISED SIGNATORY
SRI. TANMAY TRILOKCHAND AGARWAL
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE - 560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
-444-
BANGALORE - 560 001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE - 560 002,
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR,
TOWN PLANNING NORTH,
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, BANGALORE - 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-J DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 21443/2023
BETWEEN
1. SRI S N MANJUNATH
S/O SRI M SUBRAMANI,
AGED ABOUT 36 YEARS,
2. SRI S RAJESH
S/O SRI M SUBRAMANI,
AGED ABOUT 34 YEARS,
3. SRI S JAYANTH
S/O SRI M SUBRAMANI,
AGED ABOUT 30 YEARS,
ALL ARE R/AT NO.1/116,
-445-
4TH CROSS, NEW KEMPEGOWDA LAYOUT,
BSK 3RD STAGE, BANGALORE-560085.
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001,
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R ABMEDKAR VEEDHI,
BANGALORE-560001,
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002,
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS,
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK,
BANGALORE-560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13/01/2022 (ANNEXURE-R) AS BEING
-446-
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 21478/2023
BETWEEN
1. SMT. V. PRABHA
W/O. SRI. M. SUBRAMANI,
AGED ABOUT 53 YEARS,
2. SRI. M. SUBRAMANI
S/O. LATE MOTHULU NAIDU,
AGED ABOUT 58 YEARS,
BOTH ARE R/AT NO. 1/116, 4TH CROSS,
NEW KEMPEGOWDA LAYOUT,
BSK 3RD STAGE, BANGALORE-560 085.
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING - (SOUTH),
-447-
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BANGALORE-560 011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 1 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR , THE PETITIONER IS CONCERNED
AND ETC.
IN WP NO. 22124/2023
BETWEEN
M/S PARISHARAMA EDUCATION (OPC) PVT LTD
INCORPORATED UNDER THE COMPANIES ACT,
HAVING ITS REGD OFFICE AT NO.120,
MYLASANDRA, NEAR BGS HOSPITAL,
KENGERI HOBLI, BANGALORE-560059.
REP BY ITS MANAGING DIRECTOR,
SRI PRADEEP ESHWAR AYYAR P E,
S/O LATE ESHWAR,
AGED ABOUT 37 YEARS.
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BAGNALORE-560001,
REP BY ITS SECRETARY.
-448-
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001,
REP BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE-560002,
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING
RAJARAJESHWARINAGARA,
BRUHAT BENGALURU MAHANAGARA PALIKE,
18TH CROSS, IDEAL HOMES LAYOUT,
RR NAGAR, BANGALORE-560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED AND ETC.
IN WP NO. 22180/2023
BETWEEN
1 . SRI.ALTHAFF PASHA
S/O ABDUL RASHEED
AGED ABOUT 59 YEARS
2 . SMT ARSHAD UNNISA
W/O SRI ALTHAF PASHA
AGED ABOUT 51 YEARS
-449-
3 . SRI MOHAMMED AQEEB
S/O ALTHAF PASHA
AGED ABOUT 29 YEARS
4 . SMT HAFEEZ UNNISA
W/O SRI MOHAMMED AQEEB
AGED ABOUT 23 YEARS
ALL ARE R/AT NO 18/6
NEW NO 2, 9TH MAIN, 1ST CROSS,
1ST STAGE, BTM LAYOUT
BANGALORE 560029
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALORE 560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRETOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS
9TH MAIN ROAD, JAYANAGAR 2ND BLOCK
BANGALORE 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-450-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE -R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 22264/2023
BETWEEN
1. MR.N.S. NANJAPPA REDDY
S/O LATE SHAMAIAH REDDY,
AGED ABOUT 90 YEARS,
2. ROJAMMA @ SAROJAMMA
W/O . MR.N.S. NANJAPPA REDDY
AGED ABOUT 82 YEARS,
3. N. BABU REDDY
S/O . MR.N.S. NANJAPPA REDDY
AGED ABOUT 62 YEARS,
4. N. SUNANDA
D/O . MR.N.S. NANJAPPA REDDY
AGED ABOUT 60 YEARS,
5. N. VISHWANATH REDDY
S/O . MR.N.S. NANJAPPA REDDY
AGED ABOUT 55 YEARS,
6. N. SURESH @ SURESH REDDY
S/O . MR.N.S. NANJAPPA REDDY
AGED ABOUT 50 YEARS,
7. RADHA V
W/O MR. BABU REDDY
-451-
AGED ABOUT 50 YEARS,
8. NITHYA B REDDY
D/O MR. BABU REDDY
AGED ABOUT 28 YEARS,
9. MANOJ
S/O MR. BABU REDDY
AGED ABOUT 22 YEARS,
10 . USHA
W/O MR. VISHWANATH REDDY
AGED ABOUT 50 YEARS,
11 . SAGAR V REDDY
S/O MR. VISHWANATH REDDY
AGED ABOUT 24 YEARS,
12 . CHETAN V REDDY
S/O MR VISHWANATH REDDY
AGED ABOUT 16 YEARS,
SINCE MINOR REP BY HER FATHER
AND NATURAL GUARDIAN VISHWANTH REDDY N.
13 . GAYATHRI
W/O MR SURESH REDDY
AGED ABOUT 45 YEARS,
14 . SHARAN
S/O MR SURESH REDDY
AGED ABOUT 22 YEARS,
15 . VARSHA
D/O MR SURESH REDDY
AGED ABOUT 18 YEARS,
ALL ARE R/AT DODDANEKUNDI VILLAGE,
MAHADEVAPURA POST,
BANGALORE EAST TALUK,
HEREIN REPRESENTED BY
GPA HOLDER AND DEVELOPER
M/S SOUL SPACE PROJECTS LTD
-452-
A LIMITED COMPANY,
INCORPORATED UNDER
THE INDIAN COMPANIES ACT, 1956
AND HAVING ITS OFFICE AT NO 409,
4TH FLOOR, DLF TOWER - A, JASOLA,
NEW DELHI-110025
AND ITS BANGALORE OFFICE AT
SOUL SPACE PARADIGM,
NO 2686, 4TH FLOOR,
NEAR HOTEL RADISSON BLU,
MARATHAHALLI, OUTER RING ROAD,
BANGALORE - 560037, REPRESENTED BY ITS
AUTHORIZED SIGNATORY MR. D.K. SHARMA
...PETITIONERS
(BY SRI. S GANESH SHENOY., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE - 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR.B.R. AMBEDKA R VEEDHI,
BANGALORE - 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE - 560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING
BBMP, N R SQUARE BANGALORE - 560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
-453-
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-K DECLARING IT TO BE ULTRA VIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 22305/2023
BETWEEN
M/S BHARTIYA URBAN PRIVATE LIMITED
FORMERLY KNOWN AS BHARTIYA CITY
DEVELOPERS PRIVATE LIMITED
HAVING THEIR REGD. OFFICE AT
56/7, NALLAMBAKKAM VILLAGE,
VIA VANDALUR, CHENNAI-60048.
AND ADMINISTRATIVE OFFICE AT
NO. 1/5, PALACE ROAD,
BENGALURU-560 001
REP. BY ITS ASSISTANT VICE PRESIDENT
LEGAL AND AUTHORISED REPRESENTATIVE
MR. NANDEESH.S
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS CHIEF COMMISSIONER,
N.R. SQUARE, BENGALURU-560002.
-454-
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13/01/2022 AS CONTAINED IN
ANNEXURE-H AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
IN WP NO. 22441/2023
BETWEEN
M/S SAMARTH REALTY DEVELOPERS (P) LTD
A REGISTERED OFFICE AT NO 404
E WING, MITTAL TOWER, M G ROAD
BENGALURU 560001
REP BY ITS ONE OF THE DIRECTOR
MR Y PRASAD
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-455-
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560001
REP BY ITS SECRETARY
3. THE BRUHATA BENGALURU MHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REP BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
N R SQUARE, HEAD OFFICE BUILDING
ANENX BUILDING, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 NO.DPAL 50 SHASANA
2021 BANGLURU (KARNATAKA ACT NO.01 OF 2022) NOTIFIED
ON 13.01.2022 ANNEXURE-Q AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 22627/2023
BETWEEN
THE BANGALORE ALPHONSIAN SOCIETY
A SOCIETY REGISTERED UNDER
KARNATAKA SOCIETIES REGISTRATION ACT,
OFFICE AT LIGOURI BHAVAN,
NO. 8, JOHN ARMSTRONG ROAD,
ST. THOMAS TOWN, BANGALORE - 560 084
REPRESENTED BY GPA
M/S CORNERSTONE PROPERTIES PVT LTD.,
COMPANY INCORPORATED UNDER
INDIAN COMPANIES ACT 1956,
REGD. OFFICE AT CORNERSTONE HOUSE
-456-
NO. 583, 9TH MAIN, OFF CMH ROAD,
INDIRANAGAR 1ST STAGE, BANGALORE - 560 038.
REP BY ITS AUTHORISED SIGNATORY
SRI KIRAN POONACHA
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE - 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560 001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH,
BBMP HEAD OFFICE, N.R SQUARE
BANGALORE - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
-457-
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 22628/2023
BETWEEN
SRI M SOMASHEKAR
S/O SRI. M. KRISHNAMURTHY
AGED 38 YEARS,
R/AT FLAT NO.405
VIKYATH SPRING APARTMENT
5TH RIGHT CROSS, ALFA GARDEN LAYOUT
KODIGEHALLI MAIN ROAD, VIRGONAGAR POST
BENGALURU - 560049.
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU - 560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BENGALURU MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU - 560048.
....RESPONDENTS
-458-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-Q AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 22703/2023
BETWEEN
1. SRI RAVICHANDRA M
AGED ABOUT 50 YEARS,
S/O LATE SRI P. MUNIVENAKTAPPA,
AND LATE SMT. DHANALAKSHMAMMA
2. SRI M GIRISH KUMAR,
AGED 48 YEARS,
S/O LATE SRI P MUNIVENAKTAPPA,
AND LATE SMT. DHANALAKSHMAMMA
3. SRI M SURESH
AGED 46 YEARS,
S/O LATE SRI P MUNIVENAKTAPPA,
AND LATE SMT. DHANALAKSHMAMMA
ALL ARE R/AT NO. 303, ANJANEYA TEMPLE STREET,
ARABIC COLLEGE POST, NAGAWARA VILLAGE,
KASABA HOBLI, BANGALORE NORTH,
BANGALORE - 560 045
ALL THE PETITIONERS ARE REPRESENTED BY JOINT
GENERAL POWER OF ATTORNEY HOLDERS
4. SMT. PRAMADA SAVITRI,
W/O LATE SAVITRI NAGRAJ,
-459-
AGED ABOUT 58 YEARS,
R/O NO.1-1-104, STATION ROAD,
UDAYA NAGAR, RIACHUR - 584 101.
5. SRI SHIVA KUMAR KUNCHAKURI,
S/O KUNCHAKURI YADAIAH,
AGED ABOUT 36 YEARS,
R/O NO. A405, RR SIGNATURE,
AFTER SAMPIGEHALLI POLICE STATION,
HEGDE NAGAR, BANGALORE - 560064.
6. SMT. PRANAVI S
W/O SHIVA KUMAR KUNCHAKURI,
AGED 30 YEARS,
R/O NO. A405, RR SIGNATURE,
AFTER SAMPIGEHALLI POLICE STATION,
HEGDE NAGAR, BANGALORE - 560064.
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU - 560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N.R.SQUARE, BENGALURU - 560 002.
3. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
-460-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 22710/2023
BETWEEN
M/S GOYAL HARIYANA ENTERPRISES
A REGISTERED PARTNERSHIP FIRM,
REGISTERED UNDER
INDIAN PARTNERSHIP ACT 1932,
HAVING REGISTERED OFFICE AT NO. 206,
BARTON CENTRE, 84 M.G.ROAD,
BANGLAORE - 560 001
REPRESENTED BY ITS
AUTHORISED SIGNATORY / PARTNER
SRI. SANJEEV RENIWAL.
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE - 560 001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560 001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQURE, BANGALORE - 560 002.
-461-
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, BANGALORE - 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-J DECLARING IT TO BE ULTRA VIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 22722/2023
BETWEEN
SHANKARANARAYANA CONSTRUCTIONS PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956
HAVING ITS REGD. OFFICE AT 4TH FLOOR
SNC HOUSE, NO 7, RESIDENCY ROAD
BENGALURU 560025
REP BY ITS AUTHORISED REPRESENTATIVE
MR RAHUL RAVINDRA, MANAGER LEGAL
...PETITIONER
(BY SRI. KALIGOTLA NITYA., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
-462-
BENGALURU 560001
REP BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQURE, BENGALURU 560002
REP BY ITS COMMISSIONER
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
IMPUGNED DEMAND NOTICE BEARING LP NO.
JDNORTH/LP/0059/2015-16 AND PROJECT NO. PRJ/12101/22-23
(PRODUCED AT ANNEXURE-A) IN SO FAR AS THE LEVY OF
CHARGES UNDER THE HEADS SCRUTINY FEE AND ETC.
IN WP NO. 22843/2023
BETWEEN
1. SRIKANTH H A
S/O H. ANJANAPPA,
AGED ABOUT 53 YEARS,
R/A NO. 134, 11TH A CROSS,
WEST OF CHORD ROAD, 2ND STAGE,
MAHALAKSHMIPURAM, BANGALORE-560086.
2. SHASHIKANTH H A
S/O H.ANJANAPPA,
AGED ABOUT 51 YEARS,
R/A NO. 134, 11TH A CROSS,
WEST OF CHORD ROAD, 2ND STAGE,
MAHALAKSHMIPURAM, BANGALORE-560086.
...PETITIONERS
(BY SMT. DEVI SOWMYA L., ADVOCATE)
AND
1. STATE OF KARNATAKA
-463-
REP. BY ITS PRINCIPAL SECRTARY,
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA,
AMBEKDAR VEEDHI, BANGLAORE-560001.
2. STATE OF KARNATAKA
REP. BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BANGALORE-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY ITS COMMISSIONER
N.R. SUQARE, BANGALORE-560002.
4. THE ASSISTANT DIRECTOR TOWN PALNNING
BRUHAT BENGALURU MAHANAGARA PALIKE,
RAJARAJESHWARI NAGAR ZONE
18TH CROSS, IDEAL HOME LAYOUT,
R R NAGAR, NEAR BESCOM OFFICE
BANGALORE-560098.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021(KARNATAKA ACT
NO.01/2022) NOTIFIED ON 13.01.2022(ANNX-T AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR AS PETITIONERS ARE
CONCERNED AND ETC.
IN WP NO. 23414/2023
BETWEEN
M/S OLYMPIC SPORTING COMPANY
A PARTNERSHIP FIRM,
REGD. UNDER PARTNERSHIP ACT, 1932,
HAVING ITS REGD. OFFICE AT
-464-
NO. 10/1, SUJATHA COMPLEX,
1ST CROSS ROAD, GANDHINAGAR,
BENGALURU - 560 009.
REPRESENTED BY ITS PARTNER,
MR. S BHAKTAVATSALA
S/O SURYANARAYAN SHETTY
AGED ABOUT 73 YEARS
...PETITIONER
(BY SRI. KEERTHIKAR S., ADVOCATE)
AND
1. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002,
REPRSENTED BY ITS COMMISSIONER.
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASASOUDHA,
DR B R AMBEDKAR VEEDHI,
BENGALURU - 560 001.
REPRESENTED BY ITS SECRETARY.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING, WEST ZONE,
BHASSYAM PARK, SESHADRIPURAM
MALLESHWARAM, BENGALURU - 560021.
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTES DATED 14/09/2023 BEARING NOS. BMP/EoDB/19798/22-
23 AND BBMP/EoDB/CH/19799, BOTH ISSUED BY THE R3
DEMANDING PAYMENT TOWARDS GROUND RENT (INCLUDING
GST) AND LABOUR CESS AMOUNT AND OTHER ADDITIONAL
CHARGES AND LEVIES AT ANNEXURE-A AND B AND ETC.
-465-
IN WP NO. 23644/2023
BETWEEN
1 . SRI M N SATHISH
S/O SRI M NANJUNDA SHETTY
AGED ABOUT 67 YEARS
R/AT NO 1507, 9TH MAIN ROAD
3RD BLOCK, JAYANAGAR
BENGALURU 560040
2 . SMT M S SUDHARANI
W/O SRI M N SATHISH
AGED 60 YEARS
AGED ABOUT 67 YEARS
R/AT NO 1507, 9TH MAIN ROAD
3RD BLOCK, JAYANAGAR
BENGALURU 560040
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASSOUDHA
DR AMBEDKAR VEEDHI
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560001
REP BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
-466-
BBMP COMPLEX, 9TH CROSS
9TH MAIN ROAD, JAYANAGARA 2ND BLOCK
BENGALURU 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 NODPAL SOSHANA (KARNATAKA ACT NO. 01 OF 2022)
NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 23926/2023
BETWEEN
SRI RAJU S M
S/O SRI.K. MARIYAPPA
AGED ABOUT 59 YEARS
R/AT NO.159, 5TH MAIN
11TH CROSS, NAGARABHAVI
NGEF LAYOUT, BENGALURU 560 072
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMETN OF URBAN DEVELOPMENT
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU 560 001
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
-467-
VIKASA SOUDHA
BENGALURU 560 001
REP BY ITS PRINCIPAL SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE N.R SQUARE
BENGALURU 560 002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
RAJARAJESHWARINAGAR
BENGALURU 560 098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-2 BEARING NO. UDD 3 TPP
2015 DTD. 25.02.2020 (ANNX-D) INSOFAR AS THE INSERTED
RULES 37-A AND 37-C CONCERNED AND ETC.
IN WP NO. 23983/2023
BETWEEN
M/S VALMARK DEVELOPERS PRIVATE LIMITED
HAVING ITS REGISTERED OFFIE AT
THE RESIDENCY, 19TH FLOOR
NO 133/1, RESIDENCY ROAD
BANGALORE 560025
REP BY ITS MANAGING DIRECTOR
SRI RATAN LATH
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
-468-
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, BANGALORE 560001
REP BY ITS SECRETARY
4. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQURE, BANGALORE 560002
REP BY ITS CHIEF COMMISSIONER
5. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
R R NAGAR, BBMP, BANGALORE 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNCIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICAITON
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-J DECLARING IT TO BE ULTRA VIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 23986/2023
BETWEEN
1 . SMT. SHANTHAMMA
AGED ABOUT 55 YEARS,
-469-
W/O Y N SIDDAPPA,
2 . SRI MANJUNATH Y S
AGED ABOUT 41 YEARS,
S/O Y N SIDDAPPA,
3 . SRI NARENDRAKUMAR
AGED ABOUT 33 YEARS,
S/O Y N SIDDAPPA,
ALL ARE R/AT NO 1036,
SHANTHI LAYOUT, JAKKUR ROAD,
SURABHI LAYOUT, YELAHANKA
BANGALORE 560064
...PETITIONERS
(BY SRI.RAJATH H.V., ADVOCATE )
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE 560001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE 560001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE 560001
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N R SQUARE, BANGALORE 560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
-470-
YELAHANKA, ROOM NO 2,
AMRUTHAHALLI MAIN ROAD,
BYATARAYANAPURA, BELLARY ROAD,
BANGALORE 560092
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING SECTION
240A AND 240C INSERTED BY WAY OF AMENDMENT OT THE
BBMP ACT VIDE KARNATAKA ORDINANCE NO. 8/2021
UNCONSTITUTIONAL AND ETC.
IN WP NO. 24044/2023
BETWEEN
SRI.M.S. RAGHU
S/O M. SUBBARAJU,
AGED ABOUT 52 YEARS,
R/T NO.61, AGS LAYOUT,
NEW BEL ROAD, BANGALORE-560054.
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
-471-
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R. SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST
BRUHAT BANGALORE MAHANAGARA PALIKE,
22ND FLOOR, UTILITY BUILDING,
MAYO HALL, M.G.ROAD,
BANGALORE-560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATION AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 (KARNATAKA ACT NO. 01/2022) NOTIFIED ON 13.01.2022
(ANNX-R) AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR
THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 24341/2023
BETWEEN
M/S. SARANYA BUILDERS
A REGD. PARTNERSHIP HAVING ITS
REGD. OFFICE AT NO.60, SARANYA PARADISE,
GREEN GRADEN LAYOUT, MUNNEKOLALA,
BENGALURU-560 037,
REP. BY ITS MANAGING PARTNER,
MR. Y. MADHU.
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
-472-
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU-560 001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA,
BENGALURU-560 001,
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU-560 002,
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH),
N.R. SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU-560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO.DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE- Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 24434/2023
BETWEEN
SRI. V. S. BANUPRAKASH
AGED ABOUT 44 YEARS,
S/O N SEENAPPA,
NO.327, MATHRU NILAYA,
-473-
PIPE LINE ROAD, VAJARAHALLI,
THALAGHATTAPURA,
BENGALURU 560062
...PETITIONER
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECDRETARY,
URBAN DEVELOPEMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI, BENGALURU 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
NR SQUARE, BAGNALORE 560002,
REP BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING RAJARAJESHWARI NGAR,
BBMP BENGALURU 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNEXURE-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
-474-
IN WP NO. 24474/2023
BETWEEN
KARTHYAYANI GEETHA DEVI
AGED ABOUT 68 YEARS,
D/O LATE SREE N K SREEDHARAN NAIR
R/O G-102, PURVA PAVILION,
HEBBAL - KEMPAPURA,
BANGALORE - 560 024
...PETITIONER
(BY SRI. VIRUPAKSHAIAH P.H., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE - 560 001
REP. BY ITS SECRETARY.
2. THE SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATURE,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE - 560 001.
3. BRUHATH BENGALURU MAHANAGARA PALIKE
NR SQUARE BANGALORE - 560 002.
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHATH BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE - 560 048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-475-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING LP NO.BBMP/AD.COM/MDP/0388/23-24 DTD
20.10.2023 ISSUED BY THE R4 AUTHORITY VIDE ANNEXURE-F
HOLDING THE SAME IS ILLEGAL AND ETC.
IN WP NO. 24564/2023
BETWEEN
SRI. SHA BRA MAHANTHALINGA
SHIVA ACHARYA
MAHASWAMY MATADIPATHI,
S/O SRI. BASALINGAYYA
AGED ABOUT 47 YEARS,
R/AT NO. 200, SY NO. 198
VIBUTHIPURA MUTT ROAD,
VIGNAN NAGAR, BENGALURU-560037.
...PETITIONER
(BY SRI. SHIVAKUMAR GOGI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUAHT BENGALURU MAHANAGARA PALIKE
REP. BY ITS CHIEF COMMISSIONER,
N.R. SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
-476-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) BEARING NO.DPAL 50 SHASANA 2021 NOTIFIED ON
13/01/2022 (ANNEXURE-H) AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO.24606/2023
BETWEEN
1. SRI. RAMANA GOWDA MALLAPUR
S/O SRI SHIVANANDAPPA
AGED ABOUT 43 YEARS
R/A NO.65, GATTIERE EXTENSION
NEAR GOSPEL SCHOOL
RAJARAJESHWARINAGAR
BANGALORE-560098
2. SRI GANESH M P
S/O SRI PUTTA SHETTY
AGED ABOUT 49 YEARS
R/A NO.2-13-1148/18
BEJAI NEW ROAD, NEAR BEJAI CHURCH
MANGALORE, DAKSHINA KANNADA-575004
KARNATAKA
REPRESENTED BY HIS POWER OF
ATTORNEY HOLDER
SRI RAMANA GOWDA MALLAPUR
...PETITIONERS
(BY SMT. DEVI SOWMYA L., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
AMBEDKAR VEEDHI, BENGALURU-560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
-477-
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BANGALORE-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BANGALORE-560001
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
RAJARAJESHWARINAGAR ZONE
18TH CROSS, IDEAL HOME LAYOUT
R R NAGAR, NEAR BESCOM OFFICE
BANGALORE-560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT)N ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 BEARING NO. DPAL 50 SHASANA, 2021 ISSUED BY
R-2 (ANNEXURE-Q) AS BEING ULTRA VIRES THE CONSTITUTION
IN SO FAR AS THE PETITIONERS ARE CONCERNED AND ETC.
IN WP NO. 24658/2023
BETWEEN
1 . SRI . MANJUNATH L
S/O LATE LAKSHMAIAH,
AGED ABOUT 59 YEARS,
R/AT NO 3, CAUVERY COMPLEX,
GM PALYA MAIN ROAD
NEW THIPPASANDRA POST,
BANGALORE 560075
-478-
2 . SRI UMESH L
S/O LATE LAKSHMAIAH,
AGED ABOUT 55 YEARS,
R/AT NO 305, VISHNU CHITTHA,
12TH MAIN ROAD, INDIRANAGAR,
BANGALORE 560038
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER
SECRETARY DEPARTMENT OF
URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU 560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY THE CHIEF COMMISSIONER
N R SQUARE BENGALURU 560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING MAHADEVAPURA,
BRUHAT BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NOTIFIED ON 13/01/2022 AS CONTAINED IN
ANNEXURE-H AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
-479-
IN WP NO. 24669/2023
BETWEEN
1 . SRI JITENDRA J JAIN
S/O LATE JETHMAL J. JAIN
AGED ABOUT 53 YEARS
2 . SRI. CHANDRAKANT J JAIN
S/O LATE JETHMAL J. JAIN
AGED ABOUT 50 YEARS
BOTH ARE R/AT NO. 148/8,
6TH MAIN ROAD, 4TH BLOCK
JAYANAGAR, BANGALORE 560 011
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
REPRESENTD BY ITS SCRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS
9TH MAIN ROAD,JAYANAGAR 2ND BLOCK,
BANGALORE 560 011
....RESPONDENTS
-480-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE- R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 24728/2023
BETWEEN
1. MRS C J ZAHERA JABEEN SULTANA
W/O DR ABDUL WAHEED
AGED ABOUT 63 YEARS
R/A NO.25/2, BORE BANK ROAD
BENSON TOWN, BANGALORE-560046
2. MRS C J MAHABOOBA MUNAVARA SULTANA
W/O SYED YASIN
AGED ABOUT 61 YEARS
R/A NO.4019, IST MAIN, HAL 2ND STAGE
SERVICE ROAD, DOMLUR
BANGALORE-560071
BOTH REP. BY THEIR GPA HOLDER
M/S AMIGO PROPERTIES INDIA LLP
BY ITS PARTNER MR MOHAMMED HAMZA ALI
HAVING THEIR OFFICE AT NO.7,
AMS PARK VIEW, CLARKE ROAD
BANGALORE-560005
...PETITIONERS
(BY SRI. P B RAJU., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-481-
REP BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU-560001
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR OF TOWN PLANNING
(NORTH) BBMP, N R SQUARE
BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICES BEARING NO. L.P. NO. BBMP /ADDL.DIR/
JDNORTH/0078/22-23 DTD 18.10.2023 ISSUED BY THE R3
THROUGH E-MAIL TO THE PETITIONERS VIDE ANNEXURE-A,
SINCE THE DEMAND NOTICE IS COVERED BY JUDGEMENT OF
THIS COURT W.P.NO.4601/2020 (LB-BMP) DTD 04.08.2021 AND
ETC.
IN WP NO. 24801/2023
BETWEEN
SRI A DEVARAJ
S/O B ASHWATHANARAYANA GOWDA
AGED ABOUT 75 YEARS,
R/AT NO. A 1102, LEGACYELDORA
SY.NO. 98/2, AGRAHARA LAYOUT,
KOGILU MAIN ROAD, YELAHANKA
BANGALORE 560064
...PETITIONER
-482-
(BY SRI. YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REP BY COMMISSIONER
4. ASSISTANT DIRECTOR TOWN PLANNING (WEST)
BRUHAT BENGALURU MAHANAGARA PALIKE,
SHESHADRIPURA, SAMPIGE ROAD,
NEXT TO BHASHYAM PARK,
BENGALURU 560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO.DPAL 50 SHASANA 2021 BENGALURU ON
13.01.2022 AT ANNEXURE-F DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
-483-
IN WP NO. 24840/2023
BETWEEN
THE TOTAL ENVIRONMENT LIVING SPACE PRIVATE
A COMPANY REGISTERED UNDER
THE COMPANIES ACT, 1956
HAVING ITS REGD. OFFICE AT
IMAGINE NO.78, ITPL ROAD,
EPIP ZONE WHITEFIELD
BANGALORE 560 066
RER. BY ITS AUTHORISED SIGNATORY
MR.SURESHCHANDRA BHANDARI
...PETITIONER
(BY SRI. SRIDHAR G., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
2. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE 560002
REP. BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
BUILDING LICENCE CELL(SOUTH)
THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION TO QUASH
-484-
THE IMPUGNED ORDER BEARING NO. BBMP/ADDL/DIR,/JD
SOUTH/LP/0423/12-13 DATED 17.10.23 PRODUCED AT
ANNEXURE A ISSUED BY THE R3 DEMAND PAYMENT OF A SUM OF
RS. 2,88,04,000 UNDER VARIOUS HEADS AT ANNEXURE-B AND
ETC.
IN WP NO. 24859/2023
BETWEEN
M/S VAINAVI INFRASTRUCTURES
A REGD. PARTNERSHIP FIRM,
HAVING ITS REGD. OFFICE AT NO.540,
10TH MAIN, 38TH CROSS,
JAYANAGAR, 5TH BLOCK,
BENGALURU 560041.
REP BY ITS MANAGING PARTNER,
MR RAJKUMAR P
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA,
BENGALURU 560001
REP BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BENGALURU 560002,
REP BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH),
-485-
NR SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL. 50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) ISSUING
RESPONDENT NO.2 AS BEING ULTRA VIRES THE CONSTITUTION
IN SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 25216/2023
BETWEEN
S T RAVINDRA KUMAR
S/O LATE S B THIMME GOWDA
AGED ABOUT 66 YEARS
R/AT NO.851, SHREYASHAS
17TH MAIN, 18TH CROSS,
BANASHANKARI 2ND STAGE
BANGALORE-560070
...PETITIONER
(BY SRI. VIRUPAKSHAIAH P H., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE SECERTARY
DEPARTMENT OF PARLIAMENTARY
-486-
AFFAIRS AND LEGISLATURE,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHATH BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO a) QUASH THE DEMAND
NOTICE BEARING LP NO. BBMP/AD.COM/MDP/0295/23-24 DATED
03/11/2023 ISSUED BY THE R4 AUTHORITY VIDE ANNEXURE-E
HOLDING THE SAME IS ILLEGAL AND ETC.
IN WP NO. 25549/2023
BETWEEN
SRI. SRINIVAS S GOWDA
S/O LATE SANJEEVAPPA
AGED ABOUT 67 YEARS,
R/AT NO. 15, GAYATRHIR HBCS LAYOUT,
BASVESHWARANAGAR,
BENGALURU 560079
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
-487-
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU 560001
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIEMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU 560001
REP BY ITS PRINCIPAL SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQURE,
BENGLAURU 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGLAURU MAHANAGARA PALIKE,
RAJARAJESHWARI NAGAR,
BENGALURU 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R4
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.B.L. SANJEEV,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE-D) INSO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 25581/2023
BETWEEN
SMT. SHASHIKALA K.V.
AGED ABOUT 56 YEARS
C/O PATHI KBV, R/AT 162
20TH MAIN, 4TH CROSS, JP NAGAR
2ND PHASE, BANGALORE 560 078
REP. BY GPA HOLDER SRI PATHI K B V
S/O LATE K BHIMAIAH
...PETITIONER
-488-
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REP. BY ITS SECRETARY
VIKAS SOUDHA, DR.AMBEDKAR VEEDHI,
BANGALORE 560 001
2. THE DEPARTMENT OF LABOUR
REPRESETNED BY ITS SECRETARY
VIKASA SOUDHA DR.B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
NR SQUARE, BANGALORE 560 002
5. ASSISTANT DIRECTOR
TOWN PLANNING DEPARTMENT
BRUHATH BENGALURU MAHANAGARA PALIKE
MAHADEVAPURA BANGALORE 560 048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE SECTIONS 240A
AND 240C INSERTED BY WAY OF AMENDMENT TO THE BBMP ACT
VIDE KARNATAKA ORDINANCE NO.8 OF 2021
UNCONSTITUTIONAL AND ETC.
-489-
IN WP NO. 25782/2023
BETWEEN
SRI. D.R. MUNI REDDY
S/O LATE RAMAIAH REDDY
AGED ABOUT 84 YEARS
R/A NO.112, POST OFFICE ROAD
DODDA NEKKUNDI
BANGALORE-560037
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
REP. BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
3. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REP. BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING(NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-490-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DTD 13/01/2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-L DECLARING IT TO BE ULTRAVIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 25844/2023
BETWEEN
1. SRI V P THIRUVENGADASWAMY
AGED 79 YEARS,
S/O LATE V T PADMANABAN,
R/AT NO 24, SANKEY ROAD,
HIGH GROUNDS, BANGALORE 560052
2. SMT BHARATHI MAHENDRA
AGED 72 YEARS,
W/O LATE V P MAHENDRA,
R/AT NO 5, SANKEY ROAD,
HIGH GROUNDS, BANGALORE 560001
3. SRI VELLORE MAHENDRA ANAND
AGED 50 YEARS,
S/O LATE V P MAHENDRA,
R/AT NO 5, SANKEY ROAD,
HIGH GROUNDS, BANGALORE 560001
4. SRI VISHNU V M
AGED 48 YEARS,
S/O LATE V P MAHENDRA,
R/AT NO 5, SANKEY ROAD,
HIGH GROUNDS, BANGALORE 560001
5. SMT AMRITHA VELLORE MAHENDRA
AGED 46 YEARS,
W/O DAMIAN PETER,
D/O LATE V P MAHENDRA,
R/T NO 8, WEST PARK CROSS ROAD,
KUMARA PARK EAST, BANGALORE 560001
...PETITIONERS
-491-
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR VIKAS SOUDHA,
DR AMBEDKAR VEEDHI, BANGALORE 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING NORTH,
BRUHAT BANGALORE MAHANGARA PALIKE,
N R SQUARE, BANGALORE 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-R DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 25873/2023
BETWEEN
M/S SARANYA BUILDERS
-492-
A REGD. PARTNERSHIP
HAVING ITS REGD. OFFICE AT NO.60,
SARANYA PARADISE,
GREEN GARDEN LAYOUT,
MUNNEKOLALA, BENGALURU-560037
REP. BY ITS MANAGING PARTNER,
MR. Y. MADHU.
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR.AMBEDKAR VEEDHI,
BENGALURU-560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR TOWN PLANNING (NORTH),
N.R. SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
-493-
OF 2022) NO.DPAL.50SHASANA 2021 NOTIFIED ON
13.01.2022(ANNX-Q) ISSUING R2 AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 25888/2023
BETWEEN
MEL PROPERTIES PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 2013,
HAVING ITS REGD. OFFICE AT
NO 02, BERLIE STREET
LANGFORD TOWN, SHANTHINAGAR,
BENGLAURU 560 025.
REPRESENTED HEREIN BY ITS DIRECTOR
MR M S SRINIVASA RAGHAVAN.
...PETITIONER
(BY SRI. AJAY J NANDALIKE., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS SECRETARY.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002.
REP. BY ITS ASSISTANT REVENUE INSPECTOR
VASANTHANAGAR (NORTH).
3. JOINT DIRECTOR OF TOWN PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
-494-
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT
SECTION 240A(3)(A)(b) BRUHAT BENGALURU MAHANAGARA
PALIKE ACT, 2020, VIDE THE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 1 OF 2022) IS U CONSTITUTIONAL
AND STRIKE DOWN THE SAME, ANNEXURE-B AND ETC.
IN WP NO. 26015/2023
BETWEEN
SRI B V NANDAKUMAR
S/O LATE B VASANTHA KUMAR,
AGED ABOUT 53 YEARS,
R/AT NO. 261/A ASHOKA PILLAR ROAD,
2ND BLOCK, JAYANAGARA,
BENGALURU 560011.
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU 560001.
REP BY ITS PRINCIPAL SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU 560001.
REP BY ITS PRINCIPAL SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRLCE, N R SQUARE,
BENGALURU 560002,
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE,
-495-
JAYANAGARA, BENGALURU 560098.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE-D) IN SO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 26081/2023
BETWEEN
M/S KG AND S SCHOOL TRUST
HAVING ITS REGD. OFFICE AT CAP-1, EOIZ,
EXPORT PROMOTIONAL INDUSTRIAL PARK,
WHITEFIELD, BENGALURU 560 066
(REG UNDER TRUST ACT)
REP. BY ITS POWER OF ATTORNEY
SRI VIVEK GARG
S/O SRI KRISHAN GOPAL GARG
AGED ABOUT 45 YEARS
R/AT 7073, PRESTIGE SHANTHINKETHAN
WHITEFIELD, MAHADEVAPURA
BANGALORE 560 048
...PETITIONER
(BY SRI. RAJATH H V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMETN
REPRESENTED BYITS SECRETARY
VIKAS SOUDHA, DR.AMBEDKAR VEEDHI,
BANGALORE 560 001
2. THE DEPARTMENT OF LABOUR
REPRESETNED BY ITS SECRETARY
-496-
VIKASA SOUDHA, DR.B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE STATE OF KARNATAKA
DEPT. OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKA0R VEEDHI,
BANGALORE 560 001
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
NR SQUARE, BANGALORE 560 002
5. ASISTANT DIRECTOR TOWN PLANNING DEPARTMENT
BRUHATH BENGALURU MAHANAGARA PALIKE
MAHADEVAPURA, BANGALORE 560 048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING SECTIONS
240A AND 240C INSERTED BY WAY OF AMENDMENT TO THE
BBMP ACT VIDE KARNATAKA ORDINANCE NO. 8 OF 2021
UNCONSTITUTIONAL AND ETC.
IN WP NO. 26306/2023
BETWEEN
SMT. SRILAKSHMI
W/O SRI. K PRADEEP KUMAR
AGED ABOUT 34 YEARS,
R/AT NO. 281, 2nd CROSS, 8th MAIN ,
IV PHASE, DOLLARS COLONY,
J P NAGAR, BENGALURU 560078
...PETITIONER
(BY SMT. DEVI SOWMYA L., ADVOCATE)
-497-
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR , VIKAS SOUDHA,
AMBEDKAR VEEDHI, BANGALORE 560001
2. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
DEPARTMENT PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, BANGALORE 560 001
3. BRUHAT BENGALURU MAHANAGARA PALIKE,
REP. BY ITS COMMISSIONER
N R SQUARE, BANGALORE 560002
4. THE JOINT DIRECTOR TOWN PLANNING SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE,
9tH MAIN ROAD, 2nd BLOCK, JAYANAGAR EAST
BANGALORE 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 BEARING NO. DPAL 50 SHASANA, 2021 ISSUED BY
R2 ANNEXURE-Q AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR AS THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 26327/2023
BETWEEN
1. M/S EBISU TECH PARK PVT LTD
-498-
A PARTNERSHIP FIRM,
HAVING ITS REGD. ADDRESS
AT SY NO.68/1,
CHOKKANAHALLI HEGDENAGAR MAIN ROAD,
BENGALURU 560064,
REP BY ITS PARTNERS,
MRS R SHARADAMMA AND MR RAGHU RUSHI.
2. M/S EBISU IT PARK LLP
A PARTNERSHIP FIRM,
HAVING ITS REGD. ADDRESS AT SY NO.68/1,
CHOKKANAHALLI HEGDENAGAR MAIN ROAD,
BENGALURU 560064,
REP BY ITS PARTNERS,
MRS R SHARADAMMA AND MR RAGHU RUSHI.
...PETITIONERS
(BY SRI. MURALI MOHAN C., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
NR SQUARE, BAGNALORE 560002,
REP BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING NORTH,
NR SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560002
....RESPONDENTS
-499-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT NO. 1/2022 DATED 13/01/2022 ENACTED BY
THE SECOND RESPONDENT PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON
13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA VIRES
AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 26330/2023
BETWEEN
SRI T R SHYLAJA
W/O SRI B V NANDAKUMAR
AGED ABOUT 48 YEARS,
R/AT NO.261/A, ASHOKA PILLAR ROAD,
2ND BLOCK, JAYANAGARA
BENGALURU-560011
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU-560001
REP. BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION, VIKASA SOUDHA,
BENGALURU-560001
REP BY ITS PRINCIPAL SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
-500-
HUDSON CIRCLE, N R SQUARE,
BENGALURU-560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
JAYANAGARA BENGALURU-560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE-D) IN SO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO.26332/2023
BETWEEN
SRI. KUPPARAJU K V
S/O SRI. LATE K VENKATASWAMY RAJU,
AGED ABOUT 70 YEARS,
R/AT NO. 281, 2nd CROSS,
8th MAIN, IV PHASE, DOLLARS COLONY,
J P NAGAR, BANGALORE 560 078
...PETITIONER
(BY SRI. DEVI SOWMYA L., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI,
BANGALORE 560001
2. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
-501-
DEPARTMENT PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, BANGALORE 560 001
3. BRUHAT BENGALURU MAHANAGARA PALIKE,
REP. BY ITS COMMISSIONER
N R SQUARE, BANGALORE 560002
4. THE JOINT DIRECTOR TOWN PLANNING SOUTH
BRUHAT BENGALURU MAHANAGARA PALIKE,
9tH MAIN ROAD, 2nd BLOCK,
JAYANAGAR EAST, BANGALORE 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 BEARING NO. DPAL 50 SHASANA, 2021 ISSUED BY
R2 ANNEXURE-Q AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR AS THE PETITIONER IS CONCERNED AND ETC.
IN WP NO.26437/2023
BETWEEN
1. M/S. DEVAGIRI PROJECTS
A PARTNERSHIP FIRM,
HAVING ITS OFFICE AT NO. 59 AND 60,
GROUND FLOOR, DEVAGIRI PETALS,
4TH MAIN, 7TH CROSS,
POORNAPRAGNA LAYOUT,
BANGALORE-560 061,
REPRESENTED BY ITS PARTNER,
SRI. M. VASU,
S/O. SRI. M. SUBRAMANYAM NAIDU,
-502-
AGED ABOUT 46 YEARS.
2. SRI. D. A. GOPALA
S/O. LATE ANNAYAPPA,
AGED ABOUT 66 YEARS,
R/A NO.43, GANGOTRI,
4TH CROSS, 6TH MAIN,
DEVASANDRA, K. R. PURAM,
BANGALORE-560 036.
3. SRI. R. RAMESH BABU
S/O. SRI. K. RAMACHANDRAIAH,
AGED ABOUT 61 YEARS,
R/A NO.42, RATHNAMAHAL,
3RD CROSS, R. P. SINGH ROAD,
OLD EXTENSION, K.R. PURAM,
BANGALORE-560 036.
PETITIONER NO.2 & 3 ARE
REP. BY THEIR GPA HOLDER
M/S. DEVAGIRI PROJECTS,
BY ITS MANAGING PARTNER
SRI. M. VASU.
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE-560 001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002,
-503-
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA),
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE-560 048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 26480/2023
BETWEEN
DR. N. TEJASWINI
W/O . SRI . S.B. NAVEEN,
D/O SRI .G.T. SHANKAR AND SMT . G.S. ANURADHA,
AGED ABOUT 33 YEARS
R/AT NO 80, 4TH MAIN ROAD, NGEF LAYOUT,
NAGARABHAVI, BENGALURU - 560072
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
-504-
BENGALURU - 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU - 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ADDITIONAL DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS,
9TH MAIN ROAD, JAYANAGARA 2ND BLOCK,
BENGALURU - 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO.DPAL.50 SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 26499/2023
BETWEEN
1. SR M B SHANKAR
AGED 60 YEARS,
S/O LATE M. Y. BHOJANA,
R/AT NO. 354, 15TH A CROSS ROAD,
-505-
2ND STAGE, 2ND PHASE,
WEST OF CHORD ROAD,
MAHALAKSHMI PURAM,
BANGALORE-560086.
2. SRI. H.S. JAGADEESH
AGED 68 YEARS,
S/O LATE H. SIDDAIAH,
NO. 19, 27TH B CROSS ROAD,
GEETHA COLONY, 4TH BLOCK
JAYANAGAR, BANGALORE-560011.
REPRESENTED BY THEIR GPA HOLDER
M/S BREN CORPORATION,
4THFLOOR PRESTIGE STERLING SQUARE
NO.3, OLD MADRAS BANK ROAD,
NEAR HOTEL AIRLINES, ASHOK NAGAR
BANGALORE-560001
A PROPRIETARY CONCERN
REG. UNDER SHOPS AND COMMERCIAL
ESTABLISHMENT ACT
REPRESENTED BY ITS SOLE PROPRIETOR,
J. BOOPESH REDDY.
...PETITIONER
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560001.
2. SATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDAH,
DR. B.R. AMBEKDAR VEEDHI,
BANGLAORE-560001.
-506-
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDAH, BANGLAORE-560001
REPRESENTED BY ITS SECRETARY.
4. THE BRUAHT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGLAORE-56002
REPRESENTED BY ITS CHIEF COMMISSIONER.
5. THE JOINT DIRECTOR
TOWN PALNNING NORHT,
BRUAHT BANGALORE MAHANAGARA PALIKE,
N.R SQURE, BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 26548/2023
BETWEEN
1. SRI. NARENDRA KUMAR JAIN
S/O SRI HIRA CHANDJI
AGED ABOUT 44 YEARS,
R/A NO 150, O K ROAD,
KUMBARPET, BENGALURU 560002
2. SMT LEELAVATHAMMA
W/O LATE G T KRISHNA REDDY,
AGED ABOUT 75 YEARS,
R/A VILLA NO C-06, ND (WOODSONG),
-507-
AROUND THE MANGOES,
KRUPANIDHI COLLEGE,
GUNJUR BENGALURU 560087
3. SRI GANESH G K
S/O LATE G T KRISHNAPPA REDDY,
AGED 56 YEARS,
4. SMT RANJANA GANESH
W/O SRI GANESH G K
AGED 47 YEARS,
5. SRI SANKEERTH GANESH
S/O SRI GANESH G K
AGED 27 YEARS,
PETITIONERS NO.3 TO 5 ARE
R/A SUMUKA, GUNJUR POST,
NEAR GANESHA TEMPLE,
VARTHUR HOBLI, BENGALURU 560087
6. SRI G K SURESHA
S/O LATE G T KRISHNA REDDY
AGED ABOUT 54 YEARS,
7. SMT ROOPA
W/O SRI G K SURESHA
AGED ABOUT 46 YEARS,
8. MISS . GAANA REDDY G.S.
D/O SRI. G.K. SURESHA
AGED ABOUT 23 YEARS
9. MASTER PRANEET REDDY G S
S/O SRI. G.K. SURESHA
AGED ABOUT 17 YEARS,
MINOR REP. BY HIS FATHER AND
NATURAL GUARDIAN SRI. G.K. SURESHA
(PETIONER NO.6 HEREIN)
THE PETITIONERS NO.6-9 ARE
R/A VILLA NO. C-06
NND (WOODSONG) AROUND THE MANGOES
-508-
KRUPANIDHI COLLEGE, GUNJUR
BENGALURU 560 087
10 . SMT. ANITHA VIJAYA KUMAR
D/O ALWTE G.T. KRISHNA REDDY
W/O SRI. T. VIJAYA KUMAWR
AGED ABOUT 52 YEAWRS
R/A NO.22, SRI SATYA SAI NILAYA
NEAR RAILWAY GATE, MARUTHI LAYOUT
CHINNAPPANAHALLI
BENGALURU 560 037
11 . SRI. MAHIPAL T. JAIN
S/O SRI. TEJPAL JAIN
AGED ABOUT 42 YEARS
R/A NO.16, RANGA RAO ROAD
SHANKARAPURAM
BENGALURU 560 019
12 . SMT. REKHA DEVI
W/O SRI. LALITHA KUAMR
AGED ABOUT 49 YEAWR S
R/A NO. 59/1, AKKIPET MAIN ROAD,
OPP JAIN TEMPLE , AKKIPET
BENGALURU 560 053
13 . SRI. KAMLESH M. JAIN
S/OSRI MOOLCHAND JAIN
AGED ABOUT 46 YEARS
R/A NO.16, 4TH FLOOR, FLAT NO.402,
SHANKESHWAR APARTMENT, MVV ROAD,
OPP LEO RESIDENCY, V.V. PURAM
BASAVANAGUDI, BENGALURU 560 004
14 . SRI. BHARA T M. JAIN
S/O SRI. MOOLCHAND JAIN
AGED ABOUT 48 YEARS
R/A NO.16, 4TH FLOOR, FLAT NO.101
SHANKESHWAR APARTMENT
MVV ROAD, OPP LEO RESIDENCY
V.V. PURAM, BASAVANAGUDI
BENGLAURU 560 004
-509-
15 . SMT. HEMALATHA VINOD GANDHI
W/O SRI.VINOD M. GANDHI
AG ED ABOUT 50 YEARS
R/A NO. 298/1, 35TH CROSS
7TH MAIN, ROAD, 4TH BLOCK
JAYANAGAR, BENGALURU 560 011
16 . SRI. VINOD SHANKARLAL RATHOD
S/O SRI. SHANKARLAL RATHOD
AGED ABOUT 54 YEARS
R/A NO.34, NEW BAZAR
GANDHI CHOWK, KHADKI, PUNE CITY
MAHARASHTRA 411003
17 . SMT. PRASAN DEVI
W/O SRI. RAJESH KUMAR JAIN
AGED ABOUT 51 YEARS
R/A NO.86, 3RD FLOOR
SANCHCHIYAY NIWAS
HB SAMAJA ROAD, BASAVANAGUDI
BENGALURU 50004.
18 . SRI. MANISH KUMAR SINGHVI
S/O SRI. SAMPATHRAJ SINGHVI
AGED ABOUT 50 YEARS
19 . SMT. SARIKA SINGHVI
W/O SRI, MANISH SINGHVI
AGED ABOUT 43 YEARS
PETITIONERS NO.18 & 19 ARE
R/A NO.16, 3RD FLOOR, FLAT NO. 301,
SHANKESHWAWR APARTMENT
MVV ROAD, OPP LEO RESIDENCY
V.V. PURAM, BASAVANAGUDI
BENGALURU 560 004
20 . SRI. MUKESH KUMAR JAIN
S/O SRI. JUGRAJ JAIN
AGED ABOUT 41 YEARS
R/A NO.32, 3RD FLOOR,
H.B SAMAJA ROAD, BASAVANAGUDI,
BENGALURU 560 004
-510-
21 . SRI. VIKAS KUMAR
S/O SRI. JUGRAJ JAIN
AGED ABOUT 38 YEARS
R/A NO.32, 3RD FLOOR
KUSHAL VATIKA APARTMENTS
H.B. SAMAJA ROAD,
NEAR BASAVANAGUDI POST OFFICE
BASAVANAGUDI, BENGALURU 560 004
22 . SRI. SANDEEP ASHOK JAIN
S/O SRI. ASHOK KUMAR JAIN
AGED ABOUT 41 YEARS
R/A NO.4, 15TH MAIN, 35TH CROSS
4TH T BLCOK, JAYANAGAR
BENGALURU 560 041
23 . SRI. KALPESH KUMAR
S/O SRI. HIRACHAND
AGED ABOUT 38 YEARS
R R/A HIRACHAND, FIRST FLOOR 32,
KUSHAL VATIKA, HB SAMAJA ROAD,
BASAVANAGUDI, BENGALURU 560 004
24 . SMT. LAHTA KUMARI
W/O SRI. VIKRAM JAIN
AGED ABOUT 34 YEAWRS
R/A 6/1, 1ST FLOOR, RAJANNA LANE
NAGARTHPET MAIN ROAD, GANIGARPET
BENGALURU 560 002
25 . SRI. CHANDRAPRAKASH M KOTHARI
S/O SRI. MANMALA M. KOTHARI
AGED ABOUT 54 YEARS
R/A 432, SAMRIDHI, FLAT NO. 201
7TH B MAIN, 30TH CROSS, 4TH BLOCK
JAYANAGAR, BENGALURU 560 001
26 . SRI. SANJAY KUMAR S
S/O SRI. SHESHMAL
AGED ABOUT 48 YEARS
R/A NO. 51/1, 3RD FLOOR
MBT STREET, NEAR JAIN TEMPLE
NAGARTHPET CROSS
-511-
BENGALURU 560 002
27 . SRI. SURESH KUMAR
S/O SRI. PUKHRAJ
AGED ABOUT 51 YEAWRS
R/A NO.3, 39TH B CROSS
9THMAIN, 5TH BLOCK, JAYANAGAR
BENGALURU 560 041
28 . SRI. HEMANTH KUMAR SONIGARA
S/O SRI. KEWALCHAND SONIGARA
AGED ABOUT 55 YEA RS
R/A NO.2, FIRST FLOOR
MATHODI COMPLEX, GANIGARA D LANE
J.M. ROAD CROSS, AVENUE ROAD,
BENGALURU 560 002
29 . SRI. ARAVIND B JAIN
S/O SRI. S. BHAWAR LAL KANKARIYA
AGED ABOUT 36 YEARS
R/A NO. 6 GANIGAR D LANE
NEAR NAGARATHPET, MBT STREET
BENGALURU 560 002
PETITIONERS NO.2 TO 29 ARE
REP. BY THEIR POWER OF ATTORNEY HOLDER
SRI. NARENDRA KUMAR JAIN
S/O SRI. HIRA CHANDJI
AGED ABOUT 44 YEARS
R/A NO. 150, O.K ROAD, KUMBARPET
BENGALURU 560 002
...PETITIONERS
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU 560001,
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
-512-
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU 560001,
REP BY ITS PRINCIPAL SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE,
BENGALURU 560002
REP BY ITS COMMISSIONER
4. THE ASSISTNAT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE,
JAYANAGARA, BENGALURU 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE- D) IN SO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 26868/2023
BETWEEN
1 . SRI A C CHANDRASHEKAR RAJU
AGED 66 YEARS,
S/O LATE A CHAMARAJU,
R/AT NO. 29, 15TH CROSS,
3RD BLOCK, JAYANAGAR,
BANGALORE 560 011
2 . SRI A C SRINIVAS RAJU
AGED 62 YEARS,
S/O LATE A CHAMARAJU,
R/AT NO. 248, 2ND MAIN,
7TH BLOCK, JAYANAGAR,
BANGALORE 560 082.
-513-
3 . SRI A C KRISHNA RAJU
AGED 61 YEARS,
S/O LATE A CHAMARAJAU,
R/AT NO. 29/8, 38TH CROSS,
8TH BLOCK, JAYANAGAR,
BANGALORE - 560 082.
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE 560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA,
BANGALORE 560 001.
3. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002,
REP. BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR,
(TOWN PLANNING SOUTH)
BRUHATH BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION TO QUASH
THE KARNATAKA MUNICIPAL CORPORATION AND CERTAIN
-514-
OTHER LAW (AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED
13/01/2022 ENACTED BY THE SECOND RESPONDENT PUBLISHED
THROUGH NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021
GAZETTED ON 13/01/2022 AT ANNEXURE-F DECLARING IT TO BE
ULTRA VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 26879/2023
BETWEEN
1 . D CHAIL SINGH
S/O LATE DEEP SINGH,
AGED ABOUT 56 YEARS,
R/AT NO. 250, PARMA SHUBHAM,
4TH MAIN, 3RD CROSS, NEAR BULL
TEMPLE ROAD, KEMPEGOWDA NAGAR,
BANGALORE-560019
AADAHR 7816 3298 4390
MOBILE-9448060000
2 . BHAWARLAL
S/O LATE VARDICHAND,
AGED ABOUT 67 YEARS,
R/AT NO. 4, G.B. LANE,
COTTONPET CROSS,
BANGALORE-560053.
3 . TARA DEVI
W/O KEVALCHAND MODI,
AGED ABOUT 52 YEARS,
R/AT NO. 4, G.B. LANE,
COTTONPET CROSS,
BANGALORE-560053.
4 . HADMATARAM CHOWDHARY
S/O SADAJI CHOWDHARY,
AGED ABOUT 59 YEARS,
R/AT NO. 7/1, SAKAL KHANAPPA LANE,
KUMBARPET CROSS
BANGALORE-560002
AADHAR 7935 6637 1345
5 . SAVALA RAM PATEL
-515-
S/O RUGHA RAM PATEL,
AGED ABOUT 50 YEARS,
R/AT NO. 21/117, CAUVERY NAGAR,
5TH MAIN, BSK 3RD STAGE,
KATRIGUPPE, BANGALORE-560085
AADHAR 3577 7534 3782
...PETITIONERS
(BY SRI. GOPAL SINGH., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4THFLOOR, VIKASA SOUDHA,
DR. AMBEKDAR VEEHDI,
BANGALORE-560001
BY ITS SECRETARY.
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGAAR PALIKE,
N.R SQUARE, BANGALORE-560002.
3. THE ASSISTANT DIRECTOR OF
TOWN PLANNING WEST
BASHYAM PARK, SHESHADRIPURAM,
BRUHAT BANGALORE MAHANAGAAR PALIKE,
BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTES DATED 27/09/2023, UNDER CHALLANS REFERENCE NO.
BBMP / EoDB / CH /27470/ 23-24 AND NO. BBMP /EoDB /CH
/27471 /23-24, ISSUED BY THE R3, AS PER ANNEXURE-D AND E,
AND TO GRANT ANY OTHER ORDER AND ETC.
-516-
IN WP NO. 27025/2023
BETWEEN
M/S P S MAXIMUS PVT LTD.,
A COMAPNY REGISTERED UNDER
THE INDIAN COMANIES ACT 1956
NO 60, 3RD FLOOR, GANDHIBAZAR MAIN ROAD
BASAVANAGUDI, BANGALORE 560004
REP BY ITS DIRECTOR
SMT PUTTALAKSHMI
...PETITIONER
(BY SRI.VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE 560001
2. STATE OF KARNATKAA
REP BY ITS SECRETARY
DEPARTMENTOF PARLIMENTARY
AFFAIRS AND LEGISLATATION
VIDHANA SOUDHA
DR B R AMBEDKAR VEEDHI
BANGALORE 560001
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH
BBMP, N R SQURE HEAD OFFICE BUILDNG
ANNE 3 BUILDING, BANGALOE 560064
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-517-
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13.01.2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13.01.2022 AT ANNEXURE G DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 27198/2023
BETWEEN
M/S GREEN EDGE VENTURES
OFFICE AT NO.73, SORAHUNASE,
VARTHUR POST, VARTHUR HOBLI,
BENGALURU 560087,
REP BY ITS MANAGING DIRECTOR,
MR B NARASIMHA REDDY
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA,
BENGALURU 560001,
REP BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BENGALURU 560002,
-518-
REP BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH),
NR SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO.DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) ISSUING
RESPONDENT NO.2 AS BEING ULTRA VIRES THE CONSTITUTION
IN SO FAR THE PETITIONER IS CONCERNED IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 27349/2023
BETWEEN
1. M/S AUK SURAKSHA PROPERTIES
A PARTNERSHIP FIRM HAVING OFFICE
AT NO.36/52, 4TH FLOOR,
12TH MAIN, 27TH CROSS,
4TH BLOCK, JAYANAGAR,
BANGALORE-560011
REP. BY ITS MANAGING PARTNER,
SRI KOUSHIK SOMASHEKAR,
S/O SRI SOMASHEKAR CHANDRAPPA,
AGED ABOUT 32 YEARS.
2. SRI. PRASANNA KUMAR
S/O SRI.PERIYANNA,
AGED ABOUT 62 YEARS,
-519-
3. SRI. ABHILASH P
S/O SRI. PRASANNA KUMAR,
AGED ABOUT 35 YEARS,
BOTH ARE R/AT NO.494, 16TH A CROSS,
4TH MAIN, 6TH SECTOR,
HSR LAYOUT, BANGALORE-560102
PETITIONER NO.2 & 3 ARE
REP. BY THEIR GPA HOLDER
M/S AUK SURAKSHA PROPERTIES,
BY ITS MANAGING PARTNER,
SRI. KOUSHIK SOMASHEKAR.
...PETITIONERS
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R. SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR (TOWN PLANNING SOUTH)
BRUHAT BANALORE MAHANAGARA PALIKE,
ANNEX-3 BUILDING, HEAD OFFICE BUILDING,
N R SQUARE, BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-520-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR, THE PETITIONER IS CONCENRED AND ETC.
IN WP NO. 27354/2023
BETWEEN
1 . MR M ARIF ANSARI
S/O MR. H. MOHAMED ISMAIL ANSARI,
AGED ABOUT 52 YEARS,
R/AT NO.26, HOSPITAL ROAD,
BANGALORE-560001.
2 . MR. H. SAUD ANSARI
S/O MR H. MOHAMED ISMAIL ANSARI,
AGED ABOUT 31 YEARS,
R/AT NO.26, HOSPITAL ROAD,
BANGALORE-560001.
3 . MR. UMAIR ANSARI
S/O MR. H. MOHAMED ISMAIL ANSARI,
AGED ABOUT 29 YEARS,
R/AT NO.26, HOSPITAL ROAD,
BANGALORE-560001.
...PETITIONERS
(BY SRI. YADUNANDAN N., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR.AMBEDKAR VEEDHI, BENGALURU-560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
-521-
N.R. SQUARE, BENGALURU-560002.
REP BY ITS CHIEF COMMISSIONER
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST),
UTILITY BUILDING-22 FLOOR,
MAYOHALL, M.G.ROAD,
BENGALURU.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING NO. BBMP/AD.COM/EST/0510/23-24, DATED
04/11/2023 PRODUCED AT ANNEXURE-D ISSUED BY THE R3 AND
ETC.
IN WP NO. 27381/2023
BETWEEN
M/S FORTUNA CONSTRUCTIONS INDIA PVT LTD
DULY INCORPORATED UNDER THE COMAPNIES ACT, 1956
HAVING ITS OFFICE AT NO. 3159
(EARLIER NOW AT NO. 3156, Ist FLOOR,
12th MAIN HAL 2nd STAGE, INDIRANAGAR
BANGALORE 560 038
REP. BY ITS MANAGING DIRECTOR
SRI. PADMAIAH VUPPU
S/O ANKAIAH VUPPU
AGED ABOUT 46 YEARS,
...PETITIONER
(BY SRI. DEVI SOWMYA L., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
-522-
4th FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI,
BANGALORE 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA,
BANGALORE 560 001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY ITS COMMISSIONER
N.R SQUARE, BANGALORE 560002
4. THE ASSISTANT DIRECTOR TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
RAJARAJESHWARI NAGAR ZONE
18th CROSS, IDEAL HOME LAYOUT,
R R NAGAR, NEAR BESCOM OFFICE
BANGALORE 560 098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 BEARING NO. DPAL 50 SHASANA, 2021 ISSUED BY
R2 ANNEXURE-Q AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR AS THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 27468/2023
BETWEEN
M/S SAPTHAGIRI VENTURES
A REGISTERED COMPANY UNDER
THE PARTNERSHIP ACT, 1932
-523-
OFFICE AT 243/2B2, KATHA NO 317
GUNJUR VILLAGE , WARD NO 149
VARTHUR BENGALURU EAST TALUK,
BENGALURU - 560037
REPTD BY ITS PARTNER
MR.S.K. PAPA REDDY, AGED 65 YEARS
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU - 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION, VIKASA SOUDHA,
BENGALURU - 560001
REP. BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R SQUARE BENGALURU - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BANGALORE- 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
-524-
2021 (KARNATAKA ACT NO. 01 OF 2022) NO.DPAL.50 SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) ISSUING
RESPONDENT NO. 2 AS BEING ULTRA VIRES AND ETC.
IN WP NO. 27511/2023
BETWEEN
1. SRI S JAGANNATH
S/O LATE S GUNDAIAH SETTY,
AGED ABOUT 69 YEARS,
R/A NO.93/95, 14TH MAIN,
23RD B CROSS, JAYANAGAR 3RD BLOCK EAST,
BANGALORE - 560011.
2. SRI S G RADHAKRISHNA
S/O LATE S GUNDAIAH SETTY,
AGED 63 YEARS,
R/A NO.174/27, 7TH CROSS,
7TH MAIN, JAYANAGAR 2ND BLOCK,
BANGALORE - 560 011.
3. SRI S G RAGHURAM
S/O LATE S GUNDAIAH SETTY,
AGED ABOUT 62 YEARS,
R/A NO. 378/11, 8TH CROSS,
JAYANAGAR 3RD BLOCK,
BANGALORE - 560 011.
4. SRI S G AJAY
S/O LATE S. GUNDAIAH SETTY,
AGED ABOUT 56 YEARS,
R/A 99/25, 10TH D MAIN,
JAYANAGAR 1ST BLOCK,
BANGALORE - 560011.
5. SRI S G VIJAY
S/O LATE S GUNDAIAH SETTY,
AGED ABOUT 56 YEARS,
R/A NO. 279/20, 10TH CROSS,
JAYANAGAR 2ND BLOCK,
BANGALORE - 560 011.
...PETITIONERS
-525-
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R.AMBEDKAR VEEDHI,
BANGALORE - 560 001
REP. BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560 001
REP. BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BANGALORE - 560 011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-F) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
-526-
IN WP NO. 27549/2023
BETWEEN
SMT SUGUNA M
W/O MANJUNATH M,
AGED ABOUT 37 YEARS,
R/AT 2599, 14TH MAIN,
9TH A CROSS E BLOCK,
NEAR SKATING GROUND,
SAHAKARNAGAR, BANGALORE 560092
...PETITIONER
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REP BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI,
BANGALORE 560001
2. THE DEPARTMENT OF LABOUR
REP BY ITS SECRETARY,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
REP BY ITS SECRETARY,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
4. BRUHAT BANGALORE MAHANAGAR PALIKE
REP BY ITS COMMISSIONER,
NR SQUARE, BANGALORE 560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHAT BENGALURU MAHANGARA PALIKE,
YELAHANKA, ROOM NO.2,
AMRUTHALLI MAIN ROAD,
BYTARAYANAPURA, BELLARY ROAD,
-527-
BANGALORE 560092
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECARLING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO. 27690/2023
BETWEEN
SHRIVISION HOMES PVT LTD
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF THE COMPANIES ACT, 1956
HAVING ITS REGD. OFFICE NO.31,
2ND MAIN ROAD, T CHOWDAIAH ROAD
SADASHIVANAGAR, BENGALURU-560080
KARNATAKA
REP. BY ITS AUTHORIZED SIGNATORY
R SARANYA DEVI
(MANAGER LEGAL DEPARTMENT)
...PETITIONER
(BY SRI.JOSEPH ANTHONY., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, BANGALORE-560001
REP. BY THE CHIEF SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, BANGALORE-560027
REP. BY THE COMMISSIONER
3. JOINT DIRECTOR(TOWN PLANNING-NORTH)
-528-
BRUHAT BANGALORE MAHANAGARA PALIKE
N R CIRLCE, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE BEARING NO. BBMP/ADDL.DIR/JD
NORTH/LP/0061/2013-14 ISSUED ON 01.12.2023 BY THE
RESPONDENT NO.3 (ANNEXURE-A) AS REGARDS THE DEMAND
MADE AT SL.NO. 1 (GROUND RENT) AND ETC.
IN WP NO. 27726/2023
BETWEEN
M/S KARNATAKA ROADLINES PVT LTD
A COMPANY REGD. UNDER COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT NO 16,
ELEGANCE ROYALE, 4TH FLOOR, 2ND CROSS,
J C ROAD, BANGALORE 560002
REPRESENTED BY ITS DIRECTOR
SRI SHIVAPUTRA SHARANAPPA WARAD
S/O SHARANAPPA WARAD,
AGED ABOUT 72 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
-529-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING SOUTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN,
2ND BLOCK, JAYANAGAR, BANGALORE 5600011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ORDER DECLARING THAT
THE ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA
ACT NO. 01 OF 2022) NOTIFIED ON 13.01.2022 (ANNEXURE-R)
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR, THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 27732/2023
BETWEEN
1. SRI KUSHAL KUMAR JAIN
AGED ABOUT 49 YEARS,
S/O INDER CHAND JAIN,
2. SMT MANUJULA JAIN
AGED 46 YEARS,
W/O KUSHAL KUMAR JAIN
BOTH ARE R/A NO. 36, ADINATH MANSION,
PALACE CROSS ROAD, CHAKRAVARTHI LAYOUT,
-530-
BANGALORE 560 020
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE 560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560 001.
3. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560 002
REP. BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BBMP, UTILITY BUILDING,
M G ROAD, BANGALORE 560 068.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATION AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO.1/2022 DTD 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-F DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
-531-
IN WP NO.27837/2023
BETWEEN
1. SRI SHANTHILALJAIN
S/O LATE GUDADMAL KHIVASAR
AGED ABOUT 63 YEARS
2. SMT SURAJ BAI
W/O SRI SHANTILAL JAIN
AGED ABOUT 60 YEARS
3. SRI KAMAL JAIN
S/O SRI SHANTILAL JAIN
AGED ABOUT 36 YEARS
4. SMT KANAK JAIN
W/O SRI KAMAL JAIN
AGED ABOUT 33 YEARS
5. SRI HUKMI CHAND JAIN
S/O SRI SHANTILAL JANI
AGED ABOUT 31 YEARS
ALL ARE R/A NO.4
EKADANTHA NILAYA
IST FLOOR, 14TH CROSS
DR VISHNUVARDHAN ROAD
(SUBRAMANYAPURA MAIN ROAD)
BANASHANKARI 2ND STAGE
NEAR SBM BSK 2ND STAGE
BENGALURU-560070
...PETITIONERS
(BY SRI.MANJUNATHA S V., ADVOCATE)
AND
1. BRUHAT BANGALORE MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU-560002
2. STATE OF KARNATAKA
-532-
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS PRINCIPAL SECRETARY
4TH FLOOR, VIKAS SOUDHA
AMBEDKAR VEEDHI, BANGALORE-560001
3. ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
9TH CROSS, 9TH MAIN ROAD
JAYANAGAR 2ND BLOCK
BENGALURU-560011
4. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
REP. BY ITS PRINCIPAL SECRETARY
4TH FLOOR, VIKAS SOUDHA
AMBEDKAR VEEDHI
BANGALORE-560001
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE DEMAND
NOTICE DTD 21.11.2023 BEARING NO.LP
NO.BBMP/ADDL.DIR/JDSOUTH/0061/22/23 FOR PAYMENT OF
TOTAL SUM OF RS.38,07,302/-(RUPEES THIRTY EIGHT LAKHS
SEVEN THOUSAND THREE HUNDRED AND TWO ONLY), AND
RS.5,72,313/-(RUPEES FIVE LAKHS SEVENTY TWO THOUSAND
THREE HUNDRED AND THIRTEEN ONLY) TOWARDS GROUND
RENT AND OTHER CHARGES THEREIN AT ANNX-A AND ETC.
IN WP NO. 27881/2023
BETWEEN
1. MR AYAZ SHARIFF
S/O M AKBAR SHARIFF
AGED ABOUT 45 YEARS
-533-
2. MRS REHANA
WIFE OF M AKBAR SHARIFF
AGED ABOUT 63 YEARS
3. MR WASEEM SHARIFF
SON OF M AKBAR SHARIFF
AGED ABOUT 44 YEARS
ALL ARE R/AT NEW NO 21 OLD NO 11,
9TH CROSS PARK AREA, WILSON GARDEN,
BANGALORE - 560027
...PETITIONERS
(BY SRI. ALLAH BAKASH M., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNNG - (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP COMPLEX, 9TH CROSS 9TH MAIN
2ND BLOCK JAYANAGAR BANGALORE - 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
-534-
NOTICES DTD 11/10/2023 ISSUED BY THE R-4 IN CHALLAN NO.
BBMP/EoDB/CH/30148/23-24 AND CHALLAN NO.
BBMP//EoDB/CH/30149/23-24 (ANNEXURE-B) (ANNEXURE-B1)
FOR DEMANDING IN SO FAR IT IS CONCERNED TO GROUND
RENT, GST ON GROUND RENT, LICENSE FEE, SCRUTINY FEE, AND
ETC.
IN WP NO. 27928/2023
BETWEEN
SREE RAJENDRASURI GURU MANDIR TRUST
HAVING ITS OFFICE AT NO.25 AND 25/1,
JAIN TEMPLE MAIN ROAD VV PURAM,
BENGALURU 560004.
IT IS A TRUST REGISTERED UNDER
THE INDIAN TRUST ACT AND
REP BY ITS MANAGING TRUSTEE,
SRI SHANTILAL S JAIN,
S/O SRI SUMERMAL JAIN,
AGED ABOUT 71 YEARS,
AT NO.25 AND 25/1,
JAIN TEMPLE MAIN ROAD,
VV PURAM, BENGALURU 560004
...PETITIONER
(BY SRI. JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARANTAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU 560001,
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
LABOUR DEPARTMENT
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU 560001,
REP BY UNDER SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE,
-535-
BENGALURU 560002,
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE,
JAYANAGARA, BENGALURU 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE-D) IN SO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 28370/2023
BETWEEN
S R UMASHANKAR
SON OF KS RAMAIAH
AGED ABOUT 58 YEARS
R/A NO 369, 12TH CROSS
5TH MAIN RMV 2ND STAGE
DOLLARS COLONY, BENGALURU - 560 094
...PETITIONER
(BY SRI. SANJAY H SETHIYA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
AMBEDKAR VEEDHI
BENGALURU - 560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
-536-
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA
BENGALURU - 560 001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N R SQUARE, BENGALURU - 560002
4. THE ASSISTANT DIRECTOR
TOWN PLANNING
18TH CROSS IDEAL HOME LAYOUT
RR NAGAR NEAR BESCOM OFFICE
BENGALURU - 560 098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS PER ANNEXURE-S AS BEING ULTA VIRES THE
CONSTITUTION SO FAR AS THE PETITIONERS AS CONCERNED
AND ETC.
IN WP NO.28388/2023
BETWEEN
SMT SWAPNASHREE SIDDEGOWDA RATHNA
D/O C SIDDEGOWDA,
W/O M K LAKSHMANA,
AGED ABOUT 41 YEARS,
R/AT NO 1046/2, 14TH A MAIN,
PARVATHI STREET, HANUMANTHANAGAR,
GAVIPURAM EXTENSION,
BENGALURU 560019
REP. BY HER POWER OF ATTORNEY HOLDER,
-537-
SRI SIDDEGOWDA,
S/O LATE CHIKKAMAYEGOWDA,
AGED ABOUT 72 YEARS,
R/AT NO 1650, 2ND CROSS,
VIDYANAGAR, MANDYA 571401
...PETITIONER
(BY SRI.NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BANGALORE 560001
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R CIRCLE, BANGALORE 560002
3. THE SPECIAL COMMISSIONER
(TOWN PLANNING)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R CIRCLE, BANGALORE 560002
4. THE OFFICE OF ASSISTANT DIRECTOR
TOWN PLANNING (JAYANAGARA),
BBMP, 9TH CROSS, 8TH MAIN ROAD,
2ND BLOCK, JAYANAGAR,
BANGALORE, INDIA 560004
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE CIRCULAR
BEARING NO. HENINAYO/PR/505/2016-17 DT. 21/07/2016,
ISSUED BY R2, THE OFFICE OF COMMISSIONER, BBMP, N.R.
CIRCLE, BENGALURU -560002, PRODUCED AT ANNEXURE-C,
CIRCULAR BEARING NO. HENINAYO/PR/719-2016-17 DT.
29/8/2016, ISSUED BY R3 AND ETC.
-538-
IN WP NO.28395/2023
BETWEEN
1. N HYMAVATHI
W/O SRI. N NAGARAJ,
AGED ABOUT 55 YEARS,
R/AT NO. 19/7, MYSORE DEVIATION ROAD,
MAGADI ROAD, GOPALAPURAM,
BENGALURU 560 023
2. 99 TREEZ WHITE WATER
A PARTNERSHIP FIRM UNDER THE
PROVISIONS OF PARTNERSHIP ACT, 1932
HAVING REGISTERED OFFICE
AT NO. 252/21/A, HOSAHUDYA
BEHIND COUNTRY CLUB
DODDABALLAPURA POST AND TALUK
BENGALURU RURAL DISTRICT -561203
REPRESENTED BY ITS PARTNER
SRI. BUDDHARAJU CHANDRA SHEKAR REDDY
...PETITIONERS
(BY SRI. BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU 560001
REPRESENTED BY ITS UNDER SECRETARY.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R SQUARE, BENGALURU 560 002
REPRESENTED BY THE COMMISSIONER
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
-539-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18 A OF THE KARNATAKA TOWN AND COUNTY PLANNING ACT
1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO. 23/2004
(KARNTAKA TOWN AND COUNTY PLANNING (AMENDMENT) ACT
1988) PRODUCED AT ANNX-A) AS BEING ULTRA VIRES THE
CONSTITUTION OF INDIA AND ETC.
IN WP NO.28495/2023
BETWEEN
M/S SHILPA HIGHRISE PVT LTD
A COMPANY REGISTERED UNDER
COMPANIES ACT 1956
HAVING ITS REGD. OFFICE AT NO. 05,
SHILPA SUNSHINE 27TH CROSS,
6TH MAIN ROAD, JAYANAGARA 3RD BLOCK,
BANGALORE - 560 011
REPRESENTED BY ITS DIRECTOR
SRI T R RAMACHANDRA
AGED ABOUT 46 YEARS
...PETITIONER
(BY SRI. B PRAMOD., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY
-540-
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING -NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE
ANNEX BUILDING, HEAD OFFICE BUILDING
N R SQUARE BANGALORE - 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01
OF 2022) NOTIFIED ON 13.01.2022 ANNEXURE-R AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED AND ETC.
IN WP NO. 28547/2023
BETWEEN
SRI T K NARAYANAPPA
S/O LATE KEMPE GOWDA
AGED ABOUT 85 YEARS
R/AT NO 10 RAMANNA GARDEN
VIDYARANYAPURA
BENGALURU - 560 097
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA, DR AMBEKDAR VEEDHI
-541-
BENGALURU - 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST)
BRUHAT BENGALURU MAHANAGARA PALIKE
SHESHADRIPURAM SAMPIGE ROAD
NEXT TO BHASHYAM PARK
BENGALURU - 560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01/2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 28652/2023
BETWEEN
SMT. MYTRIYI MURTHY
W/O SRI H.N.L. MURTHY
AGED ABOUT 69 YEARS,
R/AT NO 03, 15TH CROSS, 6TH PHASE
J P NAGAR BENGALURU - 560078
-542-
REP BY GPA HOLDER
SRI HALLEGERE MURTHY
S/O SRI H T NARAYANA MURTHY,
AGED ABOUT 78 YEARS
R/A N0.3, 15TH CROSS, 6TH PHASE,
J P NAGAR , BENGALURU -560078
...PETITIONER
(BY SRI.JNANESH KUMAR K., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU - 560001
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
LABOUR DEPARTMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU - 560001
REP BY ITS UNDER SECRETARY TO GOVERNMENT
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE,
BENGALURU - 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE,
SOUTH J P NAGAR BENGALURU - 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R1 BEARING NO.UDD 3 TPP 2015
DTD 25.02.2020 ANNEXURE-D INSOFAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND ETC.
-543-
IN WP NO. 28785/2023
BETWEEN
M/S RAMKRISHY INFRASTRUCTURE PVT LTD.,
HAVING ITS REGISTERED OFFICE AT
NO. 500, SAMTRUPTHI APARTMENTS
VIRUPAKSHAPURA, KODIGEHALLI
BENGALURU 560 097
REP BY ITS MANAGING DIRECTOR
SRI.K V KRISHNA REDDY
REG. UNDER COMPANIES ACT 1956
...PETITIONER
(BY SRI. RAJATH H V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMETN DEPARTMENT
REPRESENTED BY ITS SECRETARY
VIKAS SOUDHA, DR. AMBEDKAR VEEDHI,
BANGALORE 560 001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
4. BANGALORE BRUHATH MAHANAGARAPALIKE
REPRESENTED BY ITS COMMISSIONER
NR SQUARE, BANGALORE 560 002
5. ASSISTANT DIRECTOR
TOWN PLANNING DEPARTMENT
-544-
BRUHATH BENGALURU MAHANAGARA PALIKE
RAJARAJESHWARINAGAR
BANGALORE 560 098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSITUTIONAL AND ETC.
IN WP NO. 28913/2023
BETWEEN
1 . SRI K M RAJANNA
S/O LATE MARIYAPPA,
AGED ABOUT 51 YEARS,
2 . SMT MANIKYA
W/O K M RAJANNA,
AGED ABOUT 47 YEARS,
3 . SRI MANOJ R
S/O SRI K M RAJANNA,
AGED ABOUT 30 YEARS,
4 . SRI RANJITHA R
D/O SRI K M RAJANNA,
AGED ABOUT 28 YEARS,
ALL ARE R/A SY NO 85/6, KOGILU,
MARIYAPPA GARDEN,
KATTIGENAHALLI MAIN ROAD,
BENGALURU NORTH TALUK,
BENGALURU 560064
...PETITIONERS
-545-
(BY SRI./SMT : MOHAN KUMAR M)
AND
1. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BENGALURU 560002
2. THE ASSISTANT DIRECTOR
TOWN PLANNING,
BRUHATH BENGALURU MAHANAGARA PALIKE,
ROOM NO 2 YELAHANKA ROOM NO 2,
AMRUTHAHALLI MAIN ROAD,
BYATARAYANAPURA, BELLARY ROAD,
BENGALURU 560092
3. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT, AMBEDKAR VEEDHI,
BANGALORE-560 001.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 01/12/2023 IN LP NO.
BBMP/AD.COM/YLK/0810/23-24 VIDE ANNEXURE-A ISSUED BY
R2 BY DIRECTING THE ISSUE THE PLAN SANCTION BY ALLOWING
THE PRESENT WP AND ETC.
IN WP NO.29149/2023
BETWEEN
M/S UNITED DEVELOPERS
A REGD. PARTNERSHIP FIRM OFFICE
AT NO.317, SAI SANNIDHI LAYOUT
BELATHUR VILLAGE, KADUGODI POST
BIDARAHALLI HOBLI, BENGALURU EAST TALUK
BENGALURU-560067
-546-
REP. BY ITS MANAGING PARTNER
MR P SUBRAMANI
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI
BENGALURU-560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING(NORTH)
N R SQUARE, HEAD OFFICE BUILDING
ANNEX BUILDING, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT THE ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) ISSUING R2 AS
BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
-547-
IN WP NO. 258/2024
BETWEEN
SRI S N RAVIKUMAR @ RAVIKUMAR S RAJU
S/O A.S. NARAYANA RAJU
AGED 59 YEARS
R/AT 1, STRATTON PARK
2ND MAIN ROAD, SANJAYNAGAR
JALADARSHINI LAYOUT
BENGALURU - 560094
...PETITIONER
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI
BENGALURU - 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA,
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BENGALURU MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU - 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-548-
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO. 01
OF 2022) NO. DPAL.50 SHASANA 2021 NOTIFIED ON 13/01/2022
(ANNEXURE-Q) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 681/2024
BETWEEN
M/S AKARSHA REALTY PRIVATE LIMITED
A PRIVATE COMPANY REGISTERED UNDER
COMPANIES ACT 2013,
HAVING ITS REGISTERED OFFICE AT
NO.2/4, LANGFORD GARDEN,
RICHMOND TOWN, BANGALORE-560025
REPRESENTED BY ITS DIRECTOR,
AND AUTHORIZED SIGNATORY
SRI B.M. JAYESHANKAR
AGED ABOUT 65 YEARS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP BY THE CHIEF COMMISSIONER
N.R. SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
-549-
NR SQUARE, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ORDER DECLARING THAT
THE ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA
ACT NO. 01 OF 2022) NOTIFIED ON 13/01/2022 AS CONTAINED
IN ANNEXURE-K AS BEING ULTRA VIRES THE CONSTITUTION
AND ETC.
IN WP NO. 796/2024
BETWEEN
PRIDE AND EXPERT PROPERTIES PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF COMPANIES ACT 1956,
HAVING REGISTERED OFFICE AT
NO 901, 9TH FLOOR, PRIDE HULKUL NO 116,
LALBAGH ROAD, BENGALURU 560027
REPRESENTED BY ITS DIRECTOR
SRI BANGALORE RAMAMURTHY RAVINDRA
...PETITIONER
(BY SRI. BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU 560001
REPRESENTED BY ITS UNDER SECRETARY
2. THE BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRESENTED BY THE COMMISSIONER
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING SOUTH,
-550-
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18-A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,
1961 PROMULGATED BY R1 BROUGHT INTO EFFECT BY
KARNATAKA ACT NO. 23 OF 2004 (KARNATAKA TOWN AND
COUNTRY PLANNING (AMENDMENT) ACT, 1998) PRODUCED AT
ANNEXURE-A AS BEING ULTRA VIRES THE CONSTITUTION OF
INDIA AND ETC.
IN WP NO.859/2024
BETWEEN
1. M/S JAIN LIFESPACES PROPERTIES LLP
A PARTNERSHIP FIRM INCORPORATED
UNDER THE LIMITED LIABILITY
PARTNERSHIP ACT 2008,
HAVING OFFICE AT NO.SF-2, 5TH FLOOR,
SAMPURANA CHAMBERS, NO.13,
VASAVI TEMPLE ROAD, V V PURAM,
BANGALORE 560004,
REP BY ITS PARTNERS,
SRI SANKESH KUMAR JAIN,
S/O SRI KANTILAL JAIN,
AGED ABOUT 35 YEARS
2. SMT SUJATHA PRIYADATTA
W/O SRI M N PRIYA DATTA,
AGED ABOUT 51 YEARS,
3. SMT M P PRIYANKA
D/O SRI M N PRIYA DATTA,
AGED ABOUT 30 YEARS,
R/AT NO.6/67, POONA,
-551-
47TH CROSS, 8TH BLOCK,
JAYANAGAR, BANGALORE 560070.
4. SRI M P PRAKRUTH
S/O SRI M N PRIYA DATTA,
AGED ABOUT 27 YEARS,
ALL ARE R/AT NO.6/67, POONA,
47TH CROSS, 8TH BLOCK,
JAYANAGAR, BANGALORE 560070.
PETITIONER NOS.2 TO 4 REP BY
THEIR GPA HOLDER
M/S JAIN LIFESPACES PROPERTIES LLP,
BY ITS PARTNERS,
SRI SANKESH KUMAR JAIN.
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
3. BRUHATH BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
(TOWN PLANNING-SOUTH),
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD,
JAYANAGAR 2ND BLOCK, BANGALORE 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-552-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED IN
SO FAR AND ETC.
IN WP NO.1006/2024
BETWEEN
V CHITTI BABU
SON OF V VARADARAJULU NAIDU,
AGED ABOUT 55 YEARS,
R/A NO 154, 3RD CROSS,
GIRINAGAR, I PHASE,
BENGALURU - 560085
...PETITIONER
(BY SRI. ABHINAY Y T., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI
BENGALURU - 560001
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002
REPRESENTED BY ITS COMMISSIONER
3. THE ASSISTANT DIRECTOR, TOWN PLANNING
(RAJARAJESHWARINAGAR)
18TH CROSS, IDEAL HOME LAYOUT,
-553-
R R NAGAR, NEAR BESCOM OFFICE,
BENGALURU - 560098
4. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BANGALORE- 560001
REPRESENTED BY ITS SECRETARY
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R24
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAWS
(AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.01 OF 2022)
(ANNEXURE-C) AS BEING ULTRA VIRES THE CONSTITUTION AND
ETC.
IN WP NO. 1239/2024
BETWEEN
SHANKARANARAYANA CONSTRUCTIONS PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE ADDRESS AT,
4TH FLOOR, SNC HOUSE, NO.7,
RESIDENCY ROAD, BENGALURU-560025
REP. BY ITS SENIOR GENERAL MANAGER (PROJECTS)
MR.A.G. SUBRAMANYA,
AGED ABOUT 58 YEARS,
...PETITIONER
(BY SMT.KALIGOTLA NITYA., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
-554-
DR.AMBEDKAR VEEDHI,
BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
2. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
SECOND DEMAND NOTICE BEARING LP NO. PRJ/7389/22-23
(BBMP/ADDL.DIR/JDNORTH/0072/22-23) AND PROJECT NO.
PRJ/7389/22-23 (PRODUCED AT ANNEXURE-A) IN RESPECT OF
THE LEVY OF CHARGES UNDER THE HEADS SCRUTINY FEE,
GROUND RENT, LICENSE FEE AND LABOUR CESS AND ETC.
IN WP NO. 1276/2024
BETWEEN
SRI SUNIL KUMAR SOOD
S/O LATE BURARAM SOOD,
AGED ABOUT 81 YEARS,
R/A 872-M 80 FEET ROAD,
OPP KRISHNA TEMPLE,
HAL 2ND STAGE, INDIRANAGAR,
BENGALURU-560038
...PETITIONER
(BY SRI. MOHAN KUMAR M., ADVOCATE)
AND
1 . THE COMMISSIONER
BRUHAT BENGALURU
MAHANAGARA PALIKE,
JDPT NORTH, BENGALURU.
-555-
2 . THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
UTILITY BUILDING,
MAYOHALL 22ND FLOOR,
M.G ROAD, BENGALURU.
3 . STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
URBAN DEVELOPMENT
AMBEKDAR VEEDHI,
BENGALURU-560001.
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R1 & R2
SRI. REUBEN JACOB., AAG FOR SMT. H.R. AMARAVATHY.,
AGA FOR R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 26/12/2023 IN LP NO.
BBMP/AD.COM/EST/1090/23-24 VIDE ANNEUXRE-A ISSUED BY
R2 BY DIRECTING THE ISSUE THE PLAN SANCTION BY ALLOWING
THE PRESENT WP AND ETC.
IN WP NO. 1442/2024
BETWEEN
M/S. KARLE INFRA PVT. LTD.,
FORMERLY, M/S KARLE INFRA PROJECTS
PRIVATE LIMITED
A PRIVATE LIMITED COMPANY
INCORPORATED UNDER THE PROVISIONS OF
THE COMPANIES ACT, 1956
HAVING ITS REGISTERED OFFICE AT
NO. 151, INDUSTRIAL SUBURB,
YESHWANTHPUR, BANGALORE 560 022.
REP. BY ITS DIRECTOR AND AUTHORISED SIGNATORY,
SRI DHRUVA KARLE
AGED ABOUT 42 YEARS.
...PETITIONER
-556-
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU 560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER,
N R SQUARE, BENGALURU 560 002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR SQUARE, BENGALURU 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 1470/2024
BETWEEN
M/S MYHNA ESTATE PROJECTS
A PARTNERSHIP FIRM REGISTERED
UNDER PARTNERSHIP ACT,
HAVING ITS OFFICE AT NO.83, 1ST FLOOR,
G.P PLAZA, OUTER RING ROAD, ANAND NAGAR,
NEAR KALA MANDIR, MARATHAHALLI,
BANGALORE-560037
-557-
REP. BY ITS MANAGING PARTNER
SRI.M.KARTHIKEYAN, S/O MAHALINGAM.V
AGED ABOUT 43 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R AMBEDKAR VEEDHI,
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
ANNEX BUILDING, HEAD OFFICE BUILDING,
N.R SQUARE, BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR AND ETC.
-558-
IN WP NO. 1587/2024
BETWEEN
SRI T N CHANDRASHEKAR GOWDA
S/O LATE M NARAYANAGOWDA
AGED ABOUT 51 YEARS
R/AT NO 45 THANISANDRA
DR. SHIVARAMAKARATHA NAGAR POST,
BANGALORE - 560077
...PETITIONER
(BY SRI. M SHIVAPRAKASH., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B .R. AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
2. THE PRINCIPAL SECRETARY
DEPARTMENT OF HOUSING AND
URBAN DEVELOPMENT,
STATE OF KARNATAKA
VIDHANA SOUDHA, BANGALORE - 560001
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560001
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (YELAHANKA )
BRUHAT BENGALURU MAHANAGARA PALIKE,
AMRUTHAHALLI MAIN ROAD,
BYATARAYANAPURA,BELLARY ROAD,
BANGALORE
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-559-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT NO.
1/2022) NOTIFIED ON 13/01/2022 AT ANNEXURE-M AS BEING
ULTRA VIRES THE CONSTITUTION INSO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 1656/2024
BETWEEN
M/S PRIMIS VENTURES LLP
HAVING REGISTERED UNDER
SECTION 11 OF THE LIMITED LIABILITY
PARTNERSHIP ACT, 2008
HAVING ITS REGISTERED OFFICE AT
NO. 34/2, YALENAHALLI, BEGUR HOBLI,
JP NAGAR, VIII PHASE, BANGALORE SOUTH,
BANGALORE 560 076
REP BY DESIGNATED PARTNER &
AUTHROISED SIGNATORY
SRI. HOSUR MAHADEV GOUD
AGED ABOUT 35 YEARS
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESETNED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU 560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU 560 002.
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING
(BOMMANAHALLI ZONE)
BRUHAT BENGALURU MAHANAGARA PALIKE,
BEGUR MAIN ROAD, BENGALURU 560 068.
....RESPONDENTS
-560-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 1715/2024
BETWEEN
1 . SMT BRINDA N RAO
W/O D. NARASIMHA RAO
AGED ABOUT 69 YEARS,
2 . SRI.D. AKSHAY
S/O D. NARASIMHA RAO
AGED ABOUT 38 YEARS,
BOTH ARE R/AT NO 250, 12TH MAIN,
SARASWATHIPURAM, MYSORE-570009
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE-560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE-560001
REP BY ITS SECRETARY
-561-
3. BRUHAT BANGALORE MAHANAGARA PALIKE
NR SQUARE, BANGALORE-560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING (EAST)
BRUHAT BENGALURU MAHANAGARA PALIKE
22ND FLOOR, MAYOHALL, UTILITY BUILDING,
BANGALORE-560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 ANNEXURE-R AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.1787/2024
BETWEEN
M/S SRINIDHI DESIGNBUILD PRIVATE LIMITED
A PRIVATE LIMITED COMPANY
HAVING ITS OFFICE AT.
FLAT NO. 401, SRI EMERALD PARK,
NEXT TO VASVANI WHISPERING PALMS,
MARATHAHALLI, BANGALORE -560038.
REPRESENTED BY ITS DIRECTOR
SRI. B. JAGADEESH
...PETITIONER
(BY SRI. VIRUPAKSHAIAH P.H., ADVOCATE)
AND
1 . STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
-562-
BANGALORE-560001.
REPRESENTED BY ITS SECRETARY
2. THE SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATURE,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE -560001.
3. BRUHATH BENGALURU MAHANAGARA PALIKE
NR SQUARE, BANGALORE-560002.
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING-(MAHADEVAPURA),
BRUHATH BENGALURU MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE -560048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING LP NO. BBMP/AD.COM/MDP/0630/22-23 DATED
NIL ISSUED BY THE R4 AUTHORITY VIDE ANNEXURE-G HOLDING
THE SAME IS ILLEGAL AND ETC.
IN WP NO.1825/2024
BETWEEN
M/S PATHI BUILDERS AND DEVELOPERS
A REGD. PARTNERSHIP FIRM HAVING
NUMBER 287/93-94
REPRESENTED BY ITS PRESENT PARTNERS
1. SRI G M PRASANNA KUMAR
S/O LATE G MALLIKARJUNAPPA
AGED ABOUT 55 YEARS
R/AT GEM HOUSE, MAIN ROAD
-563-
BHEEMA SAMUDRA
CHITRADURGA DISTRICT 577520
2. G M LINGARAJU
S/O LATE G MALLIKARJUNAPPA
AGED ABOUT 52 YEARS
R/AT GEM HOUSE, MAINROAD
BHEEMA SAMUDRA
CHITRADURGA DISTRICT 577520
3. ANIT KUMAR
S/O G M SIDDGESGWAR
AGED ABOUT 38 YEARS
R/AT GEM HOUSE, MAIN ROAD
BHEEMA SAMDURA
CHITRADURGA DISTRICT 577520
4. SHREE MAHESH J
S/O GOVINDARAJU
AGED ABOUT 34 YEARS
JDA AND JPA HOLDER WITH
M/S PATHI BUILDERS AND DEVELOPERS
HAVING REGD. OFFICE AT GOVIANU OFFICE
NO 385, 13TH CROSS, SADASHIVANAGAR
BANGALORE 560080
...PETITIONERS
(BY SRI. PRASANNA SIMHA H.K., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR B R AMBEDKAR VEEDHI
BANGALORE 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIMAENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, BNAGALORE 560001
REP BY ITS SECRETARY
-564-
3. BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BENGALURU 560002
REP BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR OF
TOWN PLANNING SOUTH
NR SQURE, HEAD OFFICE BUILDING
ANNEX BUILDING, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 08/12/2023, IN LP NO. BBMP/ADDITIIONAL
DIRECTOR /J D SOUTH/0012/2022-23, ISSUED BY THE R4,
WHICH IS AT ANNEXURE-A, TO THE WP.
IN WP NO.1961/2024
BETWEEN
SRI B R DILIP KUMAR
S/O B.R. RANGASWAMY,
AGED ABOUT 50 YEARS,
R/AT NO.101, RAILWAY PARALLEL ROAD,
KUMARA PARK WEST, SHESHADRIPURAM,
BANGALORE-560020
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-565-
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING -WEST
BRUHAT BANGALORE MAHANAGARA PALIKE,
SAMPIGE ROAD, SHESHADRIPURAM,
BANGALORE-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.2153/2024
BETWEEN
PRAJAPITA BRAHMA KUMARIS
ISHWARIYA VISHWA VIDYALA
SY NO 104, JAKKUR VILLAGE
YELAHANKA HOBLI, BANGALORE NORTH TALUK
BANGALORE 560065
RESP BY ITS AUTHORIZED PERSON
BY B K LEELA
...PETITIONER
(BY SRI. SHARANADEEP., ADVOCATE)
-566-
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REP BY SECRETARY
VIKAS SOUDHA, DR AMBEDKAR VEEDHI
BENGALURU 560001
2. THE DEPARTMENT OF LABOUR
REP BY ITS SECRETARY
VIKAS SOUDHA, DR B R AMBEKDAR VEEDHI
BANGALORE 560001
3. THE STATE OF KARNATKAA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REP BY ITS SECRETARY
VIKASA SOUDHA, DR B R AMBEKDAR VEEDHI
BENGALURU 560001
4. BANGALORE BRUHAT MAHANAGARA PALIKE
REP BY ITS COMMISSIONER
NR SQUARE, BANGALORE 560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
YELAHANKA, ROOM NO 2
AMURTHALLI MAIN ROAD
BYATARAYANAPURA, BELLARY ROAD
BANGALORE 560092
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE SECTIONS 240A
AND 240C INSERTED BY WAY OF AMENDMENT TO THE BBMP ACT
VIDE KARNATAKA ORDINANCE NO.8 OF 2021
UNCONSTITUTIONAL AND ETC.
-567-
IN WP NO.2445/2024
BETWEEN
1. M/S SAF CONSRUCTION AND PROJECTS PVT LTD
INCORPORATED UNDER THE COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT 1ST MAIN,
MANGO GARDEN, NEAR DPS, KONANAKUNTE CROSS,
KANAKPURA MAIN ROAD, BANGALORE - 560062
REPRESENTED BY ITS DIRECTOR
SRI FAKRUDDIN ALI AHMED
S/O ABDUL SATTAR,
AGED 46 YEARS
2. SRI MOHAMMED SHAKIR KHALEEL,
S/O LATE KHALEEL,
AGED 72 YEARS,
R/AT NO.44, R.V.ROAD, BASAVANAGUDI,
BANGALORE - 560004
REPRESENTED BY HIS GPA HOLDER
M/S SAF CONSTRUCTION AND PROJECTS PVT. LTD.,
BY ITS DIRECTOR,
SRI FAKRUDDIN ALI AHMED
...PETITIONERS
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKAS SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560 001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA,
DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY.
-568-
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
BBMP HEAD OFFICE, N.R.SQUARE,
BANGALORE - 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-H) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.2510/2024
BETWEEN
1. SRI RAMESH CHANDRA SOMANI @
RAMESH CHANDER SOMANI
S/O MANAK CHAND SOMANI,
AGED ABOUT 63 YEARS,
2. SMT SUSHEELA SOMANI @ SUSHILA SOMANI
S/O RAMESH CHANDRA SOMANI,
AGED ABOUT 58 YEARS,
BOTH ARE R/A NO 25, 35TH MAIN,
DOLLARS SCHEME, BTM LAYOUT 1ST STAGE,
BANGALORE 560068
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
-569-
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTNAT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT TNO. 01 OF 2022) NOTIFIED IN
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, AND ETC.
IN WP NO. 2603/2024
BETWEEN
1 . SRI. K. J. DEEPAK
S/O K V JAYAPRAKASH
-570-
AGE ABOUT 43 YEARS
2 . SMT GOWRI DEEPAK
W/O K V JAYAPRAKASH
AGE ABOUT 43 YEARS
BOTH ARE R/AT NO. 1153,
PRESTIGE SOUTH, RIDGE APARTMENT
BSK 3RD STAGE HOSAKEREHALLIL
BANGALORE - 560085
...PETITIONERS
(BY SRI. MAYANNA GOWDA N.R., ADVOCATE)
AND
1. THE GOVERNMENT OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKAS SOUDHA, BANGALORE - 560001
BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGRA PALIKE (BBMP)
N R SQUARE, BANGALORE - 560002
BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR TOWN & COUNTRY
PLANNING (SOUTH) BBMP
9TH CROSS, 9TH MAIN, JAYANAGAR 2ND BLOCK,
BANGALORE - 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
AMENDMENT TO RULE 37A TO THE KARNATAKA PLANNING
AUTHORITIES (AMENDMENT) RULES 2019 NOTIFIED VIDE
NOTIFICATION NO. UDD 3TRP 2015 DTD 25.02.20 ISSUED BY R1
AS PER ANNEXURE-G AND ETC.
-571-
IN WP NO.2702/2024
BETWEEN
1. SMT. R. VIJAYALAKSHMI
W/O V N RANGAIAH,
AGED ABOUT 71 YEARS,
2. SRI ARJUN R
S/O V N RANGAIAH,
AGED ABOUT 35 YEARS,
BOTH ARE R/AT NO 2/8,
4TH MAIN ROAD, GOVINDARAJANAGAR,
VIJAYANAGARA, BENGALURU 560 040
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1 . STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY,
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU 560 001,
REP. BY ITS SECRETARY.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002.
REP. BY ITS COMMISSIONER.
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST) SHESHADRIPURAM,
SAMPIGE ROAD, NEXT TO BASHYAM PARK,
BENGALURU 560 020.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST) SHESHADRIPURAM,
SAMPIGE ROAD, NEXT TO BASHYAM PARK,
BENGALURU 560 020.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-572-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO.2718/2024
BETWEEN
1. SRI. RAJESH DHARIWAL DANMAL
S/O DANMAL DHARIWAL
AGED ABOUT 64 YEARS
2. SRI NIMISH DHARIWAL
S/O DANMAL DHARIWAL
AGED ABOUT 59 YEARS
BOTH ARE R/A NO. 1153, PRESTIGE SOUTH
RIDGE APARTMENT, BSK 3RD STAGE
HOSAKEREHALLI, BANGALORE - 560085
...PETITIONERS
(BY SRI. MAYANNA GOWDA N R., ADVOCATE)
AND
1. THE GOVERNMENT OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKAS SOUDHA BANGALORE - 560001
BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
N R SQUARE BANGALORE - 560002
BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR TOWN AND COUNTRY
PLANNING(SOUTH) BBMP 9TH CROSS,
9TH MAIN, JAYANAGAR 2ND BLOCK,
BANGALORE - 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-573-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
AMENDMENT TO RULE 37A TO THE KARNATAKA PLANNING
AUTHORITIES (AMENDMENT) RULES 2019 NOTIFIED VIDE
NOTIFICATION NO. UDD 3TPP 2015 DTD 25.02.2020 ISSUED BY
THE R-1 AS PER ANNX-G AND ETC.
IN WP NO.2755/2024
BETWEEN
RAJARAJESWARI PLEG MARAMMA TEMPLE TRUST
NO.109, SIDDAPURA, JAYANAGAR,
BANGALORE 560011
REP BY ITS MANAGING DIRECTOR
...PETITIONER
(BY SRI. MAYANNA GOWDA N.R., ADVOCATE)
AND
1. THE GOVERNMENT OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA, BANGALORE 560001
BY ITS SECRETARY
2. BRUTHAT BENGALURU MAHANAGARA PALIKE, (BBMP)
N.R SQUARE, BANGALORE 560 001
BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR TOWN AND COUNTRY
PLANNING (SOUTH) BBMP
9th CROSS, 9th MAIN, JAYANAGAR 2nd BLOCK,
BANGALORE 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
-574-
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
AMENDMENT TO RULE 37A TO THE KARNATAKA PLANNING
AUTHORITIES (AMENDMENT) RULES 2019 NOTIFIED VIDE
NOTIFICATION NO. UDD 3 TTP 2015 DTD 25.02.2020 ISSUED BY
R-1 AS PER ANNX-G AND ETC.
IN WP NO. 2799/2024
BETWEEN
M/S. KALYANI TECHPARK PVT. LTD.,
COMPANY REGISTERED UNDER
INDIAN COMPANIES ACT 1956,
NO.151/1B, DORAISANIPALYA,
OPPOSITE IIM BANNERGHATTA ROAD,
BANGALORE 560076,
BY ITS AUTHORIZED SIGNATORY,
SRI RAMPRASAD
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BANALORE 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE 560001,
REP BY ITS SECRETARY
-575-
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY ITS CHIEF COMMISSIONER
5. THE JOINT DIRECTOR
TOWN PLANNING NORTH,
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-H DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.2890/2024
BETWEEN
1. SHANKAR REDDY M B
S/O LATE M BHOOMI REDDY
AGED ABOUT 59 YEARS,
R/AT NO.255/16, 4TH MAIN, 1ST CROSS,
1ST BLOCK, BHOOMI REDDY COLONY
HAL 3RD STAGE, NEW TIPPASANDRA
BANGALORE-560075
2. SMT VIJAYAMMA
S/O LATE RAMAKRISHNA REDDY M B
AGED ABOUT 50 YEARS,
R/AT NO.743/9, 4TH MAIN ROAD
1ST BLOCK, BHOOMI REDDY COLONY
HAL 3RD STAGE, NEW TIPPASANDRA
-576-
BANGALORE-560075
3. CHANDRASHEKAR REDDY M B
S/O LATE M BHOOMI REDDY
AGED ABOUT 57 YEARS
R/AT NO.743/9, 4TH MAIN ROAD
1ST BLOCK, BHOOMI REDDY COLONY
HAL 3RD STAGE, NEW TIPPASANDRA
BANGALORE-560075
...PETITIONERS
(BY SRI. BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU-560001
REP. BY ITS UNDER SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REP. BY THE COMMISSIONER
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18-A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,
1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO. 23 OF
2004 (KARNATAKA TOWN AND COUNTRY PLANNING
(AMENDMENT) ACT, 1998) PRODUCED AT ANNEXURE-A AND ETC.
-577-
IN WP NO.2942/2024
BETWEEN
M/S DSR INFRA PROJECTS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT
BBMP KHATA NO.639/645/1
SY NO.68, DSR TECHNO CUBE
C BLOCK, 4TH FLOOR
VARTHUR MAIN ROAD
NEXT TO SKR KALYANA MANTAPA
THUBARAHALLI, BENGALURU-560037
REP. BY DESIGNATED PARTNER AND
AUTHORISED SIGNATORY
SRI K S SATYANARAYANA REDDY
AGED ABOUT 57 YEARS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001
2. THE BRUHART BENGALURU MAHANAGARA PALIKE
REP. BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING(NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
BEGUR MAIN ROAD, BENGALURU-560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
-578-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 3089/2024
BETWEEN
1. MR TAM TAM PEDDA GURUVA REDDY
S/O LATE PEDDA GURUVA REDDY
AGED ABOUT 69 YEARS,
R/A NO 1427, 18TH MAIN, 2ND PHASE,
2ND CROSS, J.P NAGAR,
BANGALORE 560078
2. MR GOPALA KRISHNA T
S/O SRI TAM TAM PEDDA GURUVA REDDY
AGED ABOUT 43 YEARS,
R/A NO 1530, C AND D BLOCK, ANIKETHANA ROAD,
KUVEMPU NAGAR, MYSORE 570023
3. MRS T VENKATARAVANAMMA
W/O SRI TAM TAM PEDDA GURUVA REDDY
AGED ABOUT 57 YEARS,
R/A NO 1530, C AND D BLOCK, ANIKETHANA ROAD,
KUVEMPU NAGAR, MYSORE 570023
4. MR TAM TAM SUNIL REDDY
S/O SRI TAM TAM PEDDA GURUVA REDDY
AGED ABOUT 40 YEARS,
R/A NO 1427, 18TH MAIN, 2ND PHASE,
2ND CROSS, J.P NAGAR, BANGALORE 560078
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
-579-
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGARA PALIKE
RHB COLONY, WHITEFIELD MAIN ROAD
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 3103/2024
BETWEEN
SRI. HARISH S A
S/O ANJANAPPA,
AGED ABOUT 59 YEARS,
-580-
R/AT NO. 110, SAMPIGEHALLI,
MAIN ROAD, NEAR GOVT SCHOOL,
SAMPIGEHALLI, JAKKUR,
BANGALORE 560064.
...PETITIONER
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR AMBEDKAR VEEDHI,
BANGALORE - 560 001.
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE - 560 001.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560 001.
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
NR SQUARE, BANGALORE 560 002.
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
YELAHANKA, ROOM NO 2, BANGALORE 560092.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R4 & R5)
-581-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO.3184/2024
BETWEEN
1. M/S M R DEVELOPERS
A REGISTERED PARTNERSHIP FIRM,
HAVING ITS OFFICE AT NO.14, FLAT NO.202,
SAI RESIDENCY 18TH MAIN, 1ST CROSS,
MUNIREDDY LAYOUT, CHIKKALASANDRA,
BANGALORE-560061
REPRESENTED BY ITS PARTNER
SRI R POORNACHANDRA
S/O R JAYACHANDRA NAIDU
AGED ABOUT 35 YEARS
2. SRI SAMPATH NAYAR
S/O LATE S V NAYAR
AGED BOUT 58 YEARS,
R/AT NO.44/2, RAJKUMAR FARM,
HONGASANDRA VILLAGE,
BEGUR HOBLI, BANGALORE-560068
REPRESENTED BY HIS GPA HOLDER
M/S M R DEVELOPERS
BY ITS PARTNER
SRI R POORNACHANDRA
...PETITIONERS
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-56001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-582-
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-56001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR (TOWN PLANNING SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
ANEX-3 BUILDING, HEAD OFFICE BUILDING
N R SQUARE, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.3341/2024
BETWEEN
1. M/S OSR VENTURES LLP
A LIMITED LIABILITY PARTNERSHIP
INCORPORATED UNDER THE LIMITED LIABILITY
PARTNERSHIP ACT-2008,
HAVING ITS REGD. OFFICE AT NO. 40,
LABBAN, 2ND FLOOR, VITTAL MALLYA ROAD,
BANGLAORE-560 001,
REP. BY ITS DESIGNATED PARTNER,
SRI. DINESH PULIPATI.
S/O B BHASKAR NAIDU
-583-
AGED ABOUT 46 YEARS
2. SMT GIRIJA
W/O. SRI. V. M. RAGHU,
AGED ABOUT 60 YEARS,
R/A NO. 3, 17TH MAIN ROAD,
AGS LAYOUT, AREHALLI,
BANGALORE-560 061,
REPRESENTED BY HER GPA HOLDER,
THEIR GPA HOLDER,
M/S. OSR VENTURES LLP.,
BY ITS DESIGNATED PARTNER,
SRI. DINESH PULIPATI,
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560 001.
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
ANNEX-3, BUILDING, HEAD OFFICE BUILDING
N R SQUARE, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-584-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
(ANNEXURE-R) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 3463/2024
BETWEEN
SRI. BALASUBRAMANI. K
S/O KRISHNAPPA SHENGOTIAH
AGED ABOUT 47 YEARS
NO. 17, FLOOR EXOTIC MEREDIAN
WILSON GARDEN, BANGALORE - 560027
...PETITIONER
(BY SRI. MAYANNA GOWDA N.R., ADVOCATE)
AND
1. THE GOVERNMENT OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKAS SOUDHA BANGALORE - 560001
BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
N R SQUARE BANGALORE - 560002
BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR TOWN AND COUNTRY
PLANNING(SOUTH) BBMP
9TH CROSS, 9TH MAIN, JAYANAGAR 2ND BLOCK,
BANGALORE - 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-585-
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE AMENDMENT
TO RULE 37A TO THE KARNATAKA PLANNING AUTHORITIES
(AMENDMENT) RULES 2019 NOTIFIED VIDE NOTIFICATION
NO.UDD 3TPP 2015 DTD 25.2.2020 ISSUED BY R1 AS PER
ANNEXURE-G AND ETC.
IN WP NO. 3525/2024
BETWEEN
SRI. BELIMATHA MAHA SAMSTAHNA
SOCIO CULTURAL AND EDUCATION TRUST,
REGD. OFFICE AT NO.5, BELIMATHA ROAD,
BANGALORE-560053
REP. BY ITS LESSEE AND GPA HOLDER,
M/S RAJARAJESHWARE BUILDDCON PVT LTD.,
A COMPANY INCORPORATED UNDER
THE INDIAN COMPANIES ACT, 1956,
HAVING ITS REGD. OFICE AT NO.67/1,
SRI RANGA, NETTAKALLAPPA CIRCLE,
BASAVANAGUDI, BANGALORE-560004
BY ITS DIRECTOR,
SRI. RANJIT KUMA J.SHA
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR.AMBEDKAR VEEDHI,
BANGALORE-560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
-586-
VIDHANA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
3. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH,
N.R.SQUARE, ANNEX -3 BUILDING,
BBMP, BANGALORE-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-J DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.3543/2024
BETWEEN
1. SMT KANTHA KUMARI
AGED ABOUT 64 YEARS,
W/O PUCKRAJ JAIN
2. SRI PUKHRAJ JAIN
AGED ABOUT 67 YEARS,
S/O MOHAN LAL
PETITIONERS NO.1 & 2 ARE
R/A NO.83, 1ST MAIN, G D PARK EXTENSION,
NEAR TTD TEMPLE, VYALIKAVAL MALLESHWARAM
BENGALURU-560003
-587-
3. SRI RAMESH KUMAR
AGED 46 YEARS
S/O LATE SRI NEMICHAND JAIN
4. SRI MANOJ KUMAR
AGED 7 YEARS
S/O LATE SRI NEMICHAND JAIN
PETITIONERS NO.3 & 4 ARE
R/AT OLD NO.243, NEW NO.55/1-1
5TH MAIN, 4TH CROSS, 1ST STAGE,
2ND PHASE, GOKULA, MATHIKERE
BANGALORE-560054
...PETITIONERS
(BY SRI. VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA
DR AMBEDKAR VEEDHI
BANGALORE-560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIDHANA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE-560001
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (WEST)
BBMP, SESHADRIPURAM
SAMPIGE ROAD, BENGALURU-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
-588-
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-H AND ETC.
IN WP NO. 3556/2024
BETWEEN
SRI. BALASUBRAMANI. K
S/O KRISHNAPPA SHENGOTIAH
AGED ABOUT 47 YEARS
NO. 17, FLOOR EXOTIC MEREDIAN
WILSON GARDEN, BANGALORE - 560027
...PETITIONER
(BY SRI. MAYANNA GOWDA N R., ADVOCATE)
AND
1. THE GOVERNMENT OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKAS SOUDHA BANGALORE - 560001
BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
N R SQUARE BANGALORE - 560002
BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR TOWN AND COUNTRY
PLANNING(SOUTH) BBMP
9TH CROSS, 9TH MAIN,JAYANAGAR
2ND BLOCK, BANGALORE - 560 011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
-589-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE AMENDMENT
TO RULE 37A TO THE KARNATAKA PLANNING AUTHORITIES
(AMENDMENT) RULES 2019 NOTIFIED VIDE NOTIFICATION
NO.UDD 3TPP 2015 DTD 25.2.2020 ISSUED BY R1 AS PER
ANNEXURE-G AND ETC.
IN WP NO. 3715/2024
BETWEEN
M/S FERNS ESTATES AND DEVELOPERS
A PARTNERSHIP FIRM
HAVING ITS PRINCIPAL PLACE OF BUSINESS
AT NO.95, AMARJYOTHI LAYOUT,
INTERMEDIATE RING ROAD, DOMLUR,
BENGALURU - 560071
REPRESENTED BY ITS PARTNER
MR. JASON JOSEPH FERNANDES
...PETITIONER
(BY SRI. VIVEKANAND ANTHONY BRITTO., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIKASASOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BENGALURU - 560 001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE BENGALURU - 560 002
REPRESENTED BY ITS CHIEF COMMISSIONER.
4. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
-590-
BRUHAT BENGALURU MAHANAGARA PALIKE
NR CIRCLE, BENGALURU - 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/20222 (ANNEXURE-O) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR AS THE PETITIONER IS CONCERNED
AND ETC.
IN WP NO.3733/2024
BETWEEN
M/S SAI MOTORS
A PARTNERSHP FIRM REGD. UNDER
SECTION 58(1) OF INDIAN PARTNERSHIP ACT, 1932
OFFICE AT NO. NEARS LAKSHMI THEATRE,
OPP IOCL PETROL BUNK, 168, FARM HOUSE,
BANNERGHATTA ROAD,
GOTTIGERE, BENGALURU-560083
REP. BY ITS MANAGING DIRECTOR,
SRI SHAILESH MADHAV BALIGA
S/O LATE MADHAV R BALIGA
...PETITIONER
(BY SRI. SAMPATH A., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDAH,
DR AMBEKDKAR VEEDHI,
BENGALURU-560001.
-591-
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTAY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALOORU MAHANAGARA PALIKE
NR SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING NORTH,
NR SQUARE, HEAD OFFICE BUILDING,
ANNEX BUILDING, BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT 2021 BILL (KARNATAKA ACT NO.
01 OF 2022) ISSUED BY THE R2 NOTIFIED ON 13/01/2022
(ANNEXURE-Q) AS BEING ULTRA VIRES THE CONSTITUTION IN
SO FAR THE PETITIONER IS CONCERNED AND ETC.
IN WP NO.4186/2024
BETWEEN
1. SRI VENKATESH V
S/O SRI. P H VENKATARAMANAPPA,
AGED ABOUT 49 YEARS,
2. SRI. P V SRINIVAS
S/O SRI. P H VENKATARAMANAPPA,
AGED ABOUT 46 YEARS,
3. SRI. P V MARUTHI
S/O SRI. P H VENKATARAMANAPPA,
-592-
AGED ABOUT 44 YEARS,
ALL ARE R/AT 2nd CROSS,
GUNJURPALYA VILLAGE,
GUNJUR POST, VARTHUR HOBLI,
BENGALURU EAST TALUK,
BENGALURU 560 087
HEREIN REP. BY THEIR GENERAL POWER
OF ATTORNEY HOLDER
M/S SVR BUILDERS AND DEVELOPERS
A REGISTERED PRATNERSHIP FIRM,
HAVING ITS OFFICE AT VILLA NO.360
INDU FORTUNE, FIELDS, K P H B PHASE 13
HYDERABAD 5000072
TELANGANA STATE,
HAVING ITS BRANCH OFFICE IN
BENGALURU AT DSR DIYA ARCADE, 220,
4th FLOOR, 9TH MAIN, HRBR LAYOUT,
Ist BLOCK EXTENSION, KALYANANAGAR
BENGALURU 560 043
REPRESENTED BY ITS GENERAL MANAGER,
AND AUTHORISED SIGNATORY,
SRI. K SAI CHARAN REDDY,
S/O SRI. K SHIV KUMAR REDDY
AGED ABOUT 28 YEARS,
...PETITIONERS
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA,
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
N.R SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR
TOWN AND COOUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
-593-
N R CIRCLE, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT
2021 (KARNATAKA ACT NO.1 OF 2022) NOTIFIED ON 13.01.2022
AS CONTAINED IN ANNX-H AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO.4719/2024
BETWEEN
M/S SALARPURIA REAL ESTATE PRIVATE LIMITED
A COMPANY REGD. UNDER COMPANIES ACT 1956
4TH FLOOR, SALARPURIA WINDSOR,
NO. 3, ULSOOR ROAD, BENGALURU - 560 042.
REPRESENTED BY ITS LEGAL HEAD,
MR ASHWIN SANCHETI.
...PETITIONER
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS CHIEF SECRETARY,
VIDHANA SOUDHA, BENGALURU - 560001.
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BANGALORE - 560 002.
3. THE JOINT DIRECTOR
(TOWN PLANNING)(NORTH ZONE)
BRUHAT BENGALURU MAHANAGARA PALIKE,
-594-
N R SQUARE BANGALORE - 560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE ENTIRE
KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT 01 OF 2022)
NOTIFIED ON 13.01.2022 AS THE SAME IS ULTRA VIRES OF THE
CONSTITUTION (ANNEXURE-A) AND ETC.
IN WP NO. 4845/2024
BETWEEN
M/S SRI VENKATESHWARA DISTILLERIES
A PARTNERSHIP FIRM,
NO. 29/A, KHB INDUSTRIAL AREA
YELAHANKA NEW TOWN,
BENGLAURU 560064
REP. BY ITS GENERAL POWER OF ATTORNEY
HOLDER M/S. DSR INFRA PROJECTS
A PARTNERSHIP FIRM NO.220,
DSR DIYA ARCADE, Ist FLOOR, 9th MAIN
ROAD, HRBR LAYOUT, Ist BLOCK,
KALYAN NAGAR, BANGALORE 560 043
REPRESENTED BY ITS PARTNER,
SRI. K S SATYANARAYANA REDDY
S/O LATE SRI. SARREDDY
AGED ABOUT 57 YEARS,
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA,
-595-
VIKASA SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY THE COMMISSIONER,
N.R SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
NR CIRCLE, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-J AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 5004/2024
BETWEEN
M/S VAISHNO BUILDERS
A PARTNERSHIP FIRM REGD. UNDER
INDIAN PARTNERSHIP ACT, 1932
HAVING ITS OFFICE AT SY NO.86/1A
HOODI VILLAGE, ANOOP REDDY LAYOUT
K R PURAM HOBLI, BENGALURU EAST TALUK
BANGALORE-560048
REP. BY ITS MANAGING PARTNER
SMT VEENA VENDOTI
W/O BHASKAR REDDY
AGED ABOUT 37 YEARS
...PETITIONER
(BY SRI. NAGARAJA T., ADVOCATE)
-596-
AND
1. THE STATE OF KARNATAKA
REP. BY ITS ADDITIONAL CHIEF SECRETARY
URBAN DEVELOPMENT DEPARTMENT
VIDHANA SOUDHA, BANGALORE-560001
2. THE COMMISSIONER
BRUHAT BANGALORE MAHANAGARA PALIKE
N R CIRCLE, BANGALORE-560002
3. THE SPECIAL COMMISSIONER (TOWN PLANNING)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R CIRCLE, BANGALORE-560002
4. THE OFFICE OF JOINT DIRECTOR BBMP
(TOWN PLANNING NORTH)
N R SQUARE, HEAD OFFICE BUILDING
BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B.MONESH KUMAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE CIRCULAR
BEARING NO. HENINAYO/PR/505/2016-17 DT. 21/07/2016,
ISSUED BY R2, THE OFFICE OF COMMISSIONER, BBMP, N.R.
CIRCLE, BENGALURU -560002, PRODUCED AT ANNEXURE-H,
CIRCULAR BEARING NO. HENINAYO/PR/719/2016-17, DT.
28/09/2016, ISSUED BY THE R3, THE OFFICE OF COMMISSIONER
SPECIAL, (TOWN PLANNING), NARASIMHARAJA CIRCLE,
BENGALURU -560002, PRODUCED AT ANNEXURE-J AND ETC.
IN WP NO.5033/2024
BETWEEN
SCION INFRA PROPERTIES LLP
A LIMITED LIABILITY PARTNERSHIP
REGD. UNDER THE PROVISIONS OF
-597-
THE LIMITED LIABILITY PARTNERSHIP ACT, 2008
HAVING ITS REGISTERED OFFICE AT
NO.12, 80 FEET ROAD, M.K. PUTTALINGAIAH STREET
PADMANABHA NAGAR, BANASHANKARI II STAGE
BENGALURU 560 070
REP BY ITS PARTNER
MR. KUSHAL B, S/O H.D.BALAKRISHNE GOWDA
AGED ABOUT 33 YEARS
...PETITIONER
(BY SRI. NISHANTH A V., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF LABOUR
VIKASA SOUDHA, DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
REP. BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING -NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
5. DEPARTEMNT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
STATE OF KARNATAKA
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
REPRESENTED BY ITS SECRETARY
BANGALORE 560 001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-598-
SMT. H.R. AMARAVATHY., AGA FOR R1, R2 & R5
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE 5TH RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.5168/2024
BETWEEN
1. SRI. R. ASHOK
S/O RAMASWAMY
AGED ABOUT 51 YEARS,
R/AT NO.10, BRUNDA NILAYA, AREKERE,
B.G.ROAD, II M POST,
BANGALORE - 560076.
2. SMT. SHANTHAMMA
W/O SONNEGOWDA,
AGED ABOUT 52 YEARS,
R/AT NO.6, CMBR, 5TH MAIN ROAD,
B.CHANNASADRA, NEAR CHOWDESWARAIN TEMPLE,
BANGALORE - 560043.
3. SRI. K.S. MANJUNATH
S/O SUBBARAO,
AGED ABOUT 54 YEARS,
R/AT NO.941, CHANNASANDRA,
BANGALORE - 560061.
REPRESENTED BY ITS GPA HOLDERS
4. M/S ARKHA DEVELOPERS
COMPANY REGD. UNDER COMPANIES ACT, 1956
REGD. PARTNERSHIP FIRM
REPRESENTED BY ITS PARTNERS
-599-
A) SRI. E. SRINIVAS
S/O EKANATHA NAIDU,
AGED ABOUT 45 YEARS,
B) SRI. S. MURULI KUMAR
S/O KRISHNAMA NAIDU,
AGED ABOUT 49 YEARS,
BOTH ARE HAVING ITS OFFICE AT NO.101/5,
22ND MAIN, PADMANABHANAGAR
BANGALORE - 560050.
...PETITIONERS
(BY SRI.YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI, BANGALORE - 560 001
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BANGALORE - 560 002
REP. BY ITS COMMISSIONER,
4. THE ASSISTANT DIRECTOR TOWN
PLANNING-WARD - 184)
BRUHAT BANGALORE MAHANAGARA PALIKE,
BOMMANAHALLI, BEGURU MAIN ROAD,
BENGALURU 560068.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
-600-
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DATED 13.1.22
ENACTED BY THE R2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTE ON 13.1.22 AT
ANNEXURE-G DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO.5191/2024
BETWEEN
1. SRI. ANAND A.N.
S/O LATE NAGAPPA
AGED ABOUT 43 YEARS
2. MASTER HARSHAVARDHA A N
S/O ANAND A N
AGED ABOUT 17 YEARS
3. MASTER PRANAV A N
S/O ANAND A N
AGED 14 YEARS
PETITIONER NO.2 & 3 ARE MINORS
THEY ARE REP. BY THEIR FATHER
AND NATURAL GUARDIAN
MR ANAND A N
S/O LATE G NAGAPPA
AGED ABOUT 43 YEARS
ALL ARE R/A NO 769
SRI SRINIVASA NIALYA
22ND CROSS, 2ND SECTOR
HSR LAYOUT, BANGALORE 560102
4. SMAYA BUILDERS AND DEVELOPERS
REPRSENTED BY ITS MANAGING PARTNER
COMPANY REGD. UNDER COMPANY
REGISTRATION ACT, 1956
-601-
SRI H N MANJU
S/O H R NYATHAREDDY
AGED ABOUT 40 YEARS
HAVING ITS OFFICE AT NO 1891/B
5TH A CROSS, 19TH MAIN
2ND MAIN 2ND SECTOR HSR LAYOUT
BANGALORE 560102
...PETITIONERS
(BY SRI.YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPEMNT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKAS SOUDHA, DR B R AMBEKAR VEEDHI
BAGNALORE 560001
REPRSENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING (WARD 174)
BRUHAT BANGALORE MAHANGARA PALIKE
BOMMANAHALLI ZONE, BEGURU MAIN ROAD
BENGALURU 5600068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
-602-
MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW(AMENDMENT) ACT 2021 ACT NO.1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO.DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.5246/2024
BETWEEN
SMT G SHWETHA PRASAD
D/O SRI. G. GOPAL,
AGED ABOUT 41 YEARS,
NO.132, SRINIVASA GARDENS,
BAGLUR MAIN ROAD, SATHNUR VILLAGE,
BANGALORE NORTH, BANGALORE-562149
REP. BY ITS MANAGING DIRECTOR,
SRI. GOPALAKRISHNA SHETTY,
M/S SWATHI HOSPITALIRY SERVICES PVT LTD.,
IT IS REGISTERED UNDER COMPANIES ACT
...PETITIONER
(BY SRI.RAJATH H V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR.AMBEDKAR VEEDHI,
BANGALORE-560001.
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
-603-
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N.R. SQUARE, BANGALORE-560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
YELAHANKA, ROOM NO.2,
AMRUTHAHALLI MAIN ROAD,
BYTARAYANPURA, BELLARY ROAD,
BANGALORE-560092
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO. 5322/2024
BETWEEN
M/S. SALARPURIA REAL ESTATES PRIVATE LTD
A COMPANY REGD. COMPANIES ACT 1956
4TH FLOOR, SALARPURIA WINDSOR,
NO.3, ULSOOR ROAD,
BENGALURU-560 042,
REPRESENTED BY ITS LEGAL HEAD,
MR. ASHWIN SANCHETI.
...PETITIONER
(BY SMT. ANUPARNA BORDOLOI., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REP. BY ITS CHIEF SECRETARY,
-604-
VIDHANA SOUDHA, BENGALURU-560 001.
2. THE COMMISSIONER
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BANGALORE-560 002.
3. THE JOINT DIRECTOR (TOWN PLANNING)
(NORTH ZONE),
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE ENTIRE
KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN OTHER
LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT 01 OF 2022) IN
BEARING NO. DPAL 505 HASANA 2021 BENGALURU NOTIFIED ON
13/01/2022 AS THE SAME IS ULTRA VIRES OF THE
CONSTITUTION (ANNEXURE-A) AND ETC.
IN WP NO.5672/2024
BETWEEN
SMT. T.R. REKHA
W/O T RAVI,
AGED ABOUT 71 YEARS,
R/A NO. 108. COLES ROAD
FRAZER TOWN, BANGALORE-560005.
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
-605-
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENATRY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING-EAST
BRUHAT BANGALORE MAHANAGARA PALIKE,
22ND FLOOR, MAYOHALL, M.G. ROAD,
BANGALORE-560001.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR, THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.5905/2024
BETWEEN
SRI B H NARASIMHA MURTHY
S/O LATE B H HONNAPPA
AGED ABOUT 60 YEARS
R/A NO45, RAILWAY PARALLEL ROAD
NEHUR NAGAR, SHESHADRIPURAM
BANGALORE-560020
-606-
AND ALSO R/A NO.59, IST FLOOR
B G S LAYOUT, JAKKUR
BANGALORE-560064
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A.M., ADVOATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI, BANGALORE-560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
ASSISTANT DIRECTOR TOWN PLANNING (SOUTH)
BBMP COMPLEX, 9TH CROSS, 9TH MAIN ROAD
JAYANAGARA, 2ND BLOCK,
BENGALURU-560011
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING (WEST)
BBMP, SHESHADRIPURAM, WARD-94
SAMPIGE ROAD, NEXT TO BHASHYAM PARK
BENGALURU-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 ACT NO. 1/2022 DATED 13/01/2022
-607-
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 6206/2024
BETWEEN
M/S SOBHA LIMITED,
(FORMERLY KNOWN AS SOBHA DEVELOPERS LIMITED)
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956, AND HAVING
ITS OFFICE AT SARJAPUR-MARTHAHALLI
OUTER RING ROAD (ORR)
DEVERABESANAHALLI, BELLANDUR POST,
BANGALORE-560103
REP. BY ITS AUTHORIZED SIGNATORY,
MR PRASAD M S
ASSISTANT GENERAL MANAGER
...PETITIONER
(BY SRI. P.S.RAJAGOPAL., SR. COUNSEL FOR
SRI.KEMPEGOWDA., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BENGALURU-560001.
2. DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA,
REP. BY ITS PRINCIPAL SECRETARY,
4TH FLOOR, VIKAS SOUDHA,
DR B.R AMBEDKAR VEEDHI,
BENGALURU-560001.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R SQUARE, BENGALURU-560001.
REP. BY ITS COMMISSIONER
-608-
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R SQUARE HUDSON CIRCLE,
BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT THE
PROVISION OF SECTION 299A AND 299C INSERTED INTO THE
KARNATAKA MUNICIPAL CORPORATIONS ACT, 1976 (KARNATAKA
ACT NO. 14 OF 1977) WITH EFFECT FROM 04.09.2015 AND ALSO
SECTIONS 240A AND 240C INSERTED INTO THE BRUHAT
BENGALURU MAHANAGARA PALIKE 2020 (KARNATAKA ACT NO.
53 OF 2020) ANNX-A WITH EFFECT FROM 11.01.2021 AS
UNCONSTIUTITIONAL AND ETC.
IN WP NO. 6268/2024
BETWEEN
SRI L BALAKRISHNA NAIDU
S/O L GURUPPA NAIDU,
AGED ABOUT 63 YEARS,
R/AT NO. 1564/A, 28TH MAIN,
29TH CROSS, NEAR KEB AND FIRE STATION
BANASHANKARI, 2ND STAGE, BIDARAHALLI,
BENGALURU - 560070
...PETITIONER
(BY SRI. RAJATH H V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS SECRETARY
VIKAS SOUDHA, DR. AMBEDKAR VEEDHI
BANGALORE - 560001.
-609-
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560001.
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE - 560001.
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER
NR SQUARE, BANGALORE - 560002.
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
NO.8, 9TH CROSS ROAD, 2ND BLOCK,
JAYANAGAR EAST JAYANAGAR
BENGALURU - 560011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO.6520/2024
BETWEEN
M/S UDBHAV BUILDERS AND DEVELOPERS
A PARTNERSHIP FIRM OFFICE AT
NO 34, RENUKA NILAYA
REMAPURA MAIN ROAD
-610-
VIRGONARA POST, BENGALURU 560049
REPTD BY ITS MANAGING PARTNER
SRI SHEKAR G
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI, BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRSETNED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
N R SQUARE, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
-611-
IN WP NO.6535/2024
BETWEEN
M/S MOHAN BUILDERS
A PARTNERSHIP FIRM OFFICE AT
NO. 317, 6TH CROSS,OMBR LAYOUT,
BENGALURU-560043
REPTD BY ITS PARTNER
SRI RAVULAPALLI MOHAN KUMAR
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDHI,
BENGALURU-560001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N.R SQUARE, BENGALURU-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
TOWN PALANNING (NORTH)
N.R SQUARE, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
-612-
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AND ETC.
IN WP NO.6679/2024
BETWEEN
1. N KRISHNA REDDY
S/O SRI LATE NARASIMHAIH,
AGED ABOUT 77 YEARS,
2. SMT M NETRAVATHI
W/O SRI N KRISHNAR REDDY,
AGED ABOUT 61 YEARS,
3. MRS K SWETHA
D/O SRI N KRISHNA REDDY,
W/O P S SRUJAN KUMAR REDDY,
AGED ABOUT 35 YEARS,
R/AT NO.8/53, ANEKAL CROSS,
MUSALAREDDY GARDEN, ANEKAL,
ANANTHAPURA, ANDRA PRADESH 515871.
4. MS SOWMYA K
D/O SRI N KRISHNA REDDY,
AGED ABOUT 33 YEARS,
5. MS SHILPA K
D/O SRI N KRISHNA REDDY,
AGED ABOUT 31 YEARS,
6. MR HARISH BABU K
S/O SRI N KRISHNA REDDY,
AGED ABOUT 28 YEARS,
PETITIONER NO.1, 2, 4 TO 6
ARE R/A NO.151, NEAR UKN APARTMENT,
THUBARAHALLI, BANGALORE SOUTH
RAMAGONDANAHALLI
BENGALURU NORTH BENGALURU 560006
-613-
PETITIONER NO.1 TO 6
REP BY ITS GPA HOLDER,
M/S SAMSIDDHI DEVELOPERS
7. M/S SAMSIDDHI DEVELOPERS
A PARTNERSHIP FIRM UNDER THE
PROVISIONS OF PARTNERSHIP FIRM ACT 1932,
HAVING REGISTERED OFFICE AT NO.2EC-09,
2ND E CROSS, EAST OF NGEF LAYOUT,
KASTIRINAGARA, BENGALURU 560043,
REP BY ITS PARTNERS,
SRI PAILLA SHEKAR REDDY.
...PETITIONERS
(BY SRI.BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU 560001,
REP BY ITS UNDER SECRETARY.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002,
REP BY THE COMMISSIONER
3. THE ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING
(MAHADEVAPURA ZONE),
RHB COLONY, WHITEFIELD MAIN ROAD,
BENGALURU 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18-A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,
1961 BROUGHT INTO EFFECT BY KARNATAKA ACT NO. 23 OF
2004 (KARNATAKA TOWN AND COUNTRY PLANNING
-614-
(AMENDMENT) ACT, 1998) PRODUCED AT ANNEXURE-A AS BEING
ULTRA VIRES THE CONSTITUTION OF INDIA AND ETC.
IN WP NO. 6841/2024
BETWEEN
M/S SRIVARA INFRA,
A PARTHNERSHIP FIRM REGD. UNDER
THE PARTNERSHIP ACT HAVING ITS
REGD. OFFICE AT NO. 22
5TH CROSS, BALAJINAGAR, SIMHADIR LAYOUT,
UTTARAHALLI, BANGALORE-560061
REPRESENTED BY ITS PARTNER
SRI BALLA JANARDHAN,
S/O SRI BALLA SAMBASIVA NAIDU,
AGED ABOUT 47 YEARS
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
ANNEX-3 BUILDING,HEAD OFFICE BUILDING,
N.R SQUARE, BANGALORE-560002.
....RESPONDENTS
-615-
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 6860/2024
BETWEEN
1. SRI DAWOOD SHARIFF
S/O SRI. S.A. SALEH SHARIFF
AGED ABOUT 55 YEARS
R/AT FLAT NO. A5,
SEWELL TRAPEZIUM APARTMENT
NO.3/2, MOSQUE ROAD CROSS
FRAZER TOWN, BANGALORE 560005
2. SRI. SYED MURTUZA AMEEN
S/O LATE SYED MEER MOULANA
AGED ABOUT 64 YEARS
R/AT FLAT NO. 25, ROBERTSON ROAD,
FRAZER TOWN, BANGALORE 560 005
REPRESENTED BY HIS GPA HOLDER
SRI. DAWOOD SHARIFF
...PETITIONERS
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
-616-
2. THE STATE OF KARNATAKA
DEPARTEMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N.R. SQUARE, BANGALORE 560 002
RERPESENTED BY ITS COMMISSIONER
4. THE ASSISTNAT DIRECTOR
TOWN PLANNING EAST
BRUHAT BANGALORE MAHANAGARA PALIKE
22ND FLOOR, MAYOHALL M.G. ROAD,
BANGALORE 560 001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO ORDER DECLARING THAT
THE ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA
ACT NO. 01 OF 2022) NOTIFIED ON 13/01/2022 (ANNEXURE-R)
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR, THE
PETITIONER IS CONCERNED IN SO FAR AND ETC.
IN WP NO. 7022/2024
BETWEEN
1. SRI SYED MAQBOOL AHMED
S/O SYED GOUSE
AGED ABOUT 74 YEARS
2. SMT SHATAJ BEGUM
W/O SRI SYED MAQBOOL AHMED
-617-
AGED ABOUT 62 YEARS
BOTH ARE R/A NO 5/42, 11TH MAIN
16TH CROSS PADMANABHANAGAR
BSK 2ND STAGE, BANGALORE 560070
REPRESENTED BY THEIR GPA HOLDER
M/S MAMATHA DREAM WOKRS PVT LTD
BY ITS PARTNER MR DORABABU KAMPALLI
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRSENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
(TOWN PLANNING SOUTH)
BRUHAT BANGALORE MAHANAGAR PALIKE
ANENX -3, BUILDING
HEAD OFFICE BUILDING, N R SQUARE
BANGALORE 560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-618-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW AMENDMENT ACT
2021 KARNATAKA ACT NO. 01 OF 2022 NOTIFIED ON 13.01.2022
ANNEXURE-R AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR, THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 7124/2024
BETWEEN
M/S NCC URBAN INFRASTRUCTURE LIMITED
A COMPANY INCORPORATED A SUBSIDIARY OF
M/S NAGARJUNA CONSTRUCTIONS CO LTD,
UNDER THE COMPANIES ACT 1956
HAVING ITS OFFICE AT NCC URBAN WINDSOR,
3RD FLOOR, OPP TO JAKKUR AERODROME,
NEAR AIR PORT ROAD, BENGALURU-560064
BANGALORE-560048
REPRESENTED BY ITS DIRECTOR
J S R RAJU AGED ABOUT 55 YEARS
S/O J GOPALAKRISHNAM RAJU
...PETITIONER
(BY SRI. NAGARAJA T., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS
ADDITIONAL CHIEF SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU-560001
2. THE COMMISSIONRE
BRUHAT BENGALURU MAHANAGARA PALIKE
N R CIRCLE, BANGALORE-560002
3. SPECIAL COMMISSIONER (TOWN PLANNING)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R CIRCLE, BANGALORE-560002
-619-
4. THE OFFICE OF JOINT DIRECTOR
BBMP (TOWN PLANNING SOUTH)
N R SQUARE, HEAD OFFICE BUILDING,
ANNEX - 3 BUILDING, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 TO R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE CIRCULAR
BEARING NO. HENINAYO/PR/505/2016-17, DTD. 21.07.2016
ISSUED BY THE R-2, THE OFFICE OF COMMISSIONER, BBMP, N.R.
CIRCLE, BENGALURU 560002, PRODUCED AT ANNX-D, CIRCULAR
BEARING NO. HENINAYO/PR/719/2016-17, DTD. 29.08.2016
ISSUED BY R-3 THE OFFICE OF COMMISSIONER SPECIAL, (TOWN
PLANNING) NARASIMHARAJA CIRCLE, BENGALURU 560002
PRODUCED AT ANNX-E AND ETC.
IN WP NO. 7233/2024
BETWEEN
M/S 2GETHERMENTS INFRA PRIVATE LTD
HAVING ITS OFFICE AT NO. 15, 8-3-684/3-15,
LIC COLONY, SRINAGAR COLONY, HYDERABAD - 74,
ALSO OFFICE AT NO. 866/73, HOODI VILLAGE,
K R PURAM HOBLI, BANGALORE EAST TALUK,
BANGALORE 560 048.
REPRESENTED BY ITS MANAGING DIRECTOR,
SRI T HARINATH RAO,
S/O THIPPARAJU BHAGWANTH RAO,
AGED ABOUT 56 YEARS.
...PETITIONER
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE - 560 001.
-620-
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560 001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002.
REPRESENTED BY ITS COMMISSIONER.
4. THE JOINT DIRECTOR
(TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
ANNEX BUILDING, HEAD OFFICE BUILDING,
N R SQUARE, BANGALORE - 560 048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARING THAT THE
ENTIRE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021 (KARNATAKA ACT
NO.01/2022)NOTIFIED ON 13.01.2022(ANNEXURE-R) AS BEING
ULTRA VIRES THE CONSTITUTION IN SO FAR, THE PETITIONER
IS CONCERNED AND ETC.
IN WP NO.7300/2024
BETWEEN
SRI. DR. M. B. MALLIKARJUNA
S/O LATE M K BASAPPA,
AGED ABOUT 76 YEARS,
R/AT NO 36, GM COTTAGES,
DODDABIDRAKALLU NAGASANDRA POST,
BANGALORE NORTH, BENGALURU 560073
...PETITIONER
-621-
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY
VIKAS SOUDHA, DR AMBEDKAR VEEDHI,
BANGALORE 560001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. THE STATE OF KARNATAKA
DEPT OF PARLIAMENTARY AFFAIRS
AND LEGISLATION
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001.
4. BANGALORE BRUHATH MANANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
NR SQUARE, BANGALORE 560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
NO 8, 9TH CROSS ROAD, 2ND BLOCK,
JAYA NAGAR EAST JAYANAGAR,
BENGALURU 560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTIONS 240A AND 240C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
-622-
IN WP NO.7316/2024
BETWEEN
1. MR SUNDERAM SHETTY
AGED ABOUT 74 YEARS,
S/O MR K MANJAYYA SHETTY
2. MR RAHUL NARAYAN SHETTY
AGED ABOUT 35 YEARS,
S/O MR PRASANNA KUMAR SHETTY
BOTH ARE R/A NO.19, VICTORIA ROAD
BANGALORE-560047
3. SMT NEELAMMA
AGED ABOUT 60 YEARS,
W/O LATE SRI K G NARASIMHA REDDY
4. SRI K N VENKATESHA REDDY
AGED ABOUT 38 YEARS,
S/O LATE SRI K G NARASIMHA REDDY
BOTH ARE R/A NO.1865, 25TH A CROSS ROAD
23RD MAIN ROAD, SECTOR-II, H S R LAYOUT,
BANGALORE-560102
ALL ARE REPRESENTED BY THEIR GPA HOLDER,
M/S BREN CORPORATION
(FORMERLY KNOWN AS M/S SJR ENTERPRISES)
4TH FLOOR, PRESTIGE STERLING SQUARE,
NO.3, OLD MADRAS BANK ROAD,
NEAR HOTEL AIRLINES ASHOK NAGAR
BANGALORE-560001
A PROPRIETARY CONCERN
REGISTERED UNDER SHOPS AND COMMERCIAL
ESTABLISHMENT ACT
REPRESENTED BY ITS SOLE PROPRIETOR
MR J BOOPESH REDDY
5. MR BOOPESH REDDY
AGE 51 YEARS,
-623-
S/O S JAYARAMA REDDY,
NO.61, 3RD FLOOR,
BREN BALAVANA 5TH A BLOCK,
KORAMANGALA, BENGALURU-560095
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SODUHA,
DR AMBEDKAR VEEDHI
BENGALURU-560001
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU-560001
REPRESENTED BY ITS SECRETARY
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS CHIEF COMMISSIONER
5. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
-624-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-L DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.7318/2024
BETWEEN
M/S MEDA PROJECTS
A REGISTERED PARTNERSHIP FIRM,
HAVING ITS BRANCH OFFICE AT
B BLOCK-01 AND 02,
NO.101, MERA HOMES PROJECT,
WHITEFIELD BENGALURU EAST TALUK,
CHANNASANDRA, BENGALURU
BENGALURU URBAN, KARNATAKA - 560067
REPRESENTED BY PARTNER
AND AUTHORISED SIGNATORY
SRI MEDA SAI KRISHNA REDDY
AGED 26 YEARS
...PETITIONER
(BY SRI. SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT,
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU - 560001.
N.R.SQUARE, BENGALURU - 56002.
2. THE JOINT DIRECTOR,
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
BEGUR MAIN ROAD, BENGALURU - 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
-625-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNCIPAL
CORPORATION AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO.01 OF 2022) NOTIFIED ON
13.01.2022 AS CONTAINED IN ANNEXURE- H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO.7339/2024
BETWEEN
M/S PARTH ESTATES,
A PARTNERSHIP FIRM OFFICE
AT NO 69, 2ND FLOOR, 4TH CROSS,
10TH MAIN, INDIRANGAR II STAGE,
BENGALURU 560038
REP. BY ITS PARTNER
SRI K RAMAKRISHNA REDDY
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI, BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRESENTED BY ITS COMMISSIONER
-626-
4. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
N R SQUARE, BENGALURU 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO.7380/2024
BETWEEN
1 . SRI S RENUKUMAR
S/O LATE V. SRIRAMULU
A GED ABOUT 57 YEARS
RA/T NO. E/43, 9TH C CROSS
SBI COLONY, J.P NAGAR IST PHASE
BENGALURU 560 078
2 . SRI.S. JAYANTHKUMAR
S/O LATE V. SRIRAMULU
AGED ABOUT 54 YEAWRS
RA/T NO. 16/37, SRIRAMA NILAYA
7TH MAIN ROAD, SHAKAMBARI NAGAR
J.P NAGAR 1ST PHSE
BENGALURU 560 078
3 . SRI. MANJUNATH V
S/O LATE VENKATASWAMAPPA
AGED ABOUT 64 YEARS
-627-
4 . SMT. NAVYASHREE M
D/O LATE MANJUNAT H V
AGED ABOUT 28 YEARS
5 . SRI. DEEPAK M
S/O LATE MANJUNAT H V
AGED ABOUT 24 YEARS
PETITIONERS 3 TO 5 ARE
R/AT NO. 122, PRIYA TRADERS ROAD,
KANAKAPURA MAIN ROAD,
THALAGHATTA PURA
BENGALURU 560 109
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
RERPESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKAS SOUDHA
DR. AMBEDKAR VEEDHI,
BENGALURU 560 001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU 560 001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
REPRESENTED B YITS COMMISSIONER
4. THE ASSISTANT DIRECT OR
TOWN PLANNING (RAJARAJESHWARINAGAR)
18TH CROSS, IDEAL HOME LAYOUT
R.R. NAGAR, NEAR BESCOM OFFICE
BENGALURU 560 098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
-628-
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO.7493/2024
BETWEEN
1 . K N VENUGOPAL
AGED ABOUT 55 YEARS,
S/O K L NANJUNDA REDDY,
R/AT NO.5 DODDAKANNELLI
BANGALORE 560035
2 . SRI K N SRINIVAS
AGED 51 YEARS
S/O K L NANJUNDA REDDY
NO.108 SARJAPUR ROAD,
NEAR GOVERNMENT SCHOOL,
DODDAKANNELI BANGALORE 560035
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI
BANGALORE 560001
2. STATE OF KARNATAKA
REP BY ITS SECRETARY,
-629-
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE 560001,
REP BY ITS SECRETARY
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REP BY ITS CHIEF COMMISSIONER
5. THE JOINT DIRECTOR
TOWN PLANNING,
MAHADEVAPURA ZONE BBMP,
MAHADEVAPURA, BANGALORE 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO
QUASH THE KARNATAKA MUNICIPAL CORPORATION AND
CERTAIN OTHER LAW (AMENDMENT) ACT, 2021 ACT NO. 1/2022
DATED 13.01.2022 ENACTED BY THE SECOND RESPONDENT
PUBLISHED THROUGH NOTIFICATION BEARING NO. DPAL 50
SHASANA 2021 GAZETTED ON 13.01.2022 AT ANNEXURE -F
DECLARING IT TO BE ULTRAVIRES AND UNCONSTITUTIONAL AND
ETC.
IN WP NO.7555/2024
BETWEEN
1 . MR MIR MUJAHID ALI
S/O MR MIR MAJID ALI,
AGED ABOUT 58 YEARS,
R/A NO. 805, 5TH CROSS, 4TH BLOCK,
-630-
KORMANGALA,
BANGALORE - 560034.
2 . MRS SEEMA MUJAHID
W/O MR MIR MUJAHID ALI,
AGED ABOUT 52 YEARS,
R/A NO. 805, 5TH CROSS, 4TH BLOCK,
KORMANGALA, BANGALORE - 560034.
...PETITIONERS
(BY SRI. YADUNANDAN N., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAN SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU - 560 001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560 002.
REPRESENTED BY COMMISSIONER
3. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
UTILITY BUILDING - 22 FLOOR,
MAYOHAL, M G ROAD, BENGALURU-560001.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE BEARING NO. BBMP/AD.COM/SUT/1984/23-24, DATED
09.02.2024 PRODUCED AT ANNEXURE D ISSUED BY THE
RESPONDENT NO.3 IN SO FAR AS THE DEAMNDING A TOTAL SUM
OF RS. 18,72,000/- (RUPEES EIGHTEEN LAKHS SEVENTY TWO
THOUSAND ONLY) OUT OF WHICH GROUND RENT OF RS.
4,88,070/- (RUPEES FOUR LAKHS EIGHTY EIGHT THOUSAND AND
-631-
SEVENTY ONLY) AND OTHER DEMANDS UNDER DIFFERENT
HEADS AND ETC.
IN WP NO. 7618/2024
BETWEEN
1. SRI M YOGAMURTHY
S/O LATE M CHENCHU NAIDU
AGED ABOUT 56 YEARS
2. SMT M GEETHA
W/O SRI M YOGAMURTHY
AGED ABOUT 46 YEARS
3. SRI M Y GOWTHAM
S/O SRI M YOGAMURTHY
AGED ABOUT 27 YEARS
PETITIONER NO.2 & 3 REP BY THEIR
GPA HOLDER SRI M YOGAMURTHY
ALL ARE R/A NO 451,
SRI BALAJI NILAYAM KHADI LAYOUT,
VIVEKANANDANAGAR,
BSK 3RD STAGE, BANGALORE - 560085
...PETITIONERS
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
-632-
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR (TOWN PLANNING
SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE N R SQUARE
BANGALORE - 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13.01.2022 (ANNEXURE -H) AS BEARING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 7877/2024
BETWEEN
SRI RAJARAJESHWARI EDUCATIONAL TRUST
A REGISTERED TRUST,
NO.1072, 11TH MAIN,
2ND STAGE, WEST OF CHORD ROAD,
MAHALAKSHMIPURAM,
BANGALORE - 560086
REPRESENTED BY ITS TRUSTEE
DR. RAMACHANDRA PRABHU H D
...PETITIONER
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
-633-
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE - 560001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B.R. AMBEDKAR VEEDHI,
BANGALORE - 560001.
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE - 560001
REPRESENTED BY ITS SECRETARY.
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R.SQUARE, BANGALORE - 560 002
REPRESENTED BY ITS CHIEF COMMISSIONER
5. THE ASSISTANT DIRECTOR,
TOWN PLANNING (MAHADEVAPURA)
MAHADEVAPURA ZONE, BBMP,
RHB COLONY, WHITEFIELD ROAD,
BANGALORE - 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13.01.2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13.01.2022 AT ANNEXURE-H DECLARING IT TO BE
ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
-634-
IN WP NO. 7949/2024
BETWEEN
M/S. URBAN EXCELLENCE LLP
A PARTNERSHIP FIRM UNDER
THE PROVISION OF THE LIMITED LIABILITY
PARTNERSHIP ACT, 2008,
HAVING REGD. OFFICE AT SPRINGSEAS
B.D.K. DEVELOPERS, SY. NO. 11/2,
HAGADUR MAIN ROAD, WHITEFIELD,
BENGALURU-560 066,
REPRESENTED BY ITS PARTNER,
M. SYAM SUNDAR.
...PETITIONER
(BY SRI.BADRI VISHAL., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
VIDHANA SOUDHA, BENGALURU-560 001,
REPRESENTED BY ITS UNDER SECRETARY.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N. R. SQUARE, BENGALURU-560 002,
REPRESENTED BY THE COMMISSIONER.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH),
BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R. SQUARE, BENGALURU-560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DECLARE THAT SECTION
18-A OF THE KARNATAKA TOWN AND COUNTRY PLANNING ACT,
1961 BROUGHT INTO EFFECT BY KARNATAKA CT NO. 23 OF 2004
-635-
(KARNATAKA TOWN AND COUNTRY PLANNING (AMENDMENT)
ACT, 1998) PRODUCED AT ANNEXURE-A AS BEING ULTRA VIRES
THE CONSTITUTION OF INDIA AND ETC.
IN WP NO. 8044/2024
BETWEEN
1. VASWANI ESTATES DEVELOPER PRIVATE LIMITED
BEING A COMPANY INCORPORATED UNDER THE
COMPANIES ACT 1956,
HAVING ITS REGD. OFFICE AT NO.30,
VASWANI VICTORIA, VICTORIA ROAD,
BANGALORE-560047
REP. BY ITS DIRECTOR MR ARUN A ADVANI
2. AJIT THANDUR
S/O T.R. THANDUR,
AGED ABOUT 61 YEARS,
R/AT NO.590, 21ST MAIN ROAD,
4TH T BLOCK, JAYANAGAR,
BANGALORE-560041
REP. BY ITS AUTHORIZED SIGNATORY,
ARUN ADVANI,
DIRECTOR OF PETITIONER NO.1.
...PETITIONERS
(BY SMT. MANASA M.B., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU-560001
2. BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
N.R.CIRCLE, HUDSON CIRCLE,
BENGALURU-560002
REP. BY ITS CHIEF COMMISSIONER.
3. THE JOINT DIRECTOR
TOWN PLANNING (NORTH)
-636-
N.R.SQUARE, HEAD OFFICE,
N.R. CIRCLE, HUDSON CIRCLE,
BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
DEMAND NOTICE DATED 06/03/2024 BEARING NO.
BBMP/ADDL.DIR/JDNORTH/0082/23-24 ISSUED BY THE R3 AT
ANNEXURE-A AND ETC.
IN WP NO.8058/2024
BETWEEN
SRI. A. SREENIVASA BABU
S/O L. ASHWATHA NARAYANA REDDY,
AGED ABOUT 58 YEARS,
R/AT NO.771, MUNNEKOLALA ROAD,
NEAR LIONS HOSPITAL, MUNNEKOLALA,
BENGALURU-560037
...PETITIONER
(BY SRI. RAJATH H.V., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY,
VIKAS SOUDHA, DR.AMBEDKAR VEEDHI,
BANGALORE-560001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
-637-
AFFAIRS AND LEGISLATION,
REPRESENTED BY ITS SECRETARY,
VIKASA SOUDHA, DR.B.R.AMBEDKAR VEEDHI,
BANGALORE-560001
4. BANGALORE BRUHATH MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N R SQUARE, BANGALORE-560002
5. ASSISTANT DIRECTOR TOWN PLANNING
BRUHATH BENGALURU MAHANAGARA PALIKE,
2ND MAIN, ITPL MAIN ROAD,
RHB COLONY, MAHADEVAPURA,
BENGALURU-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING SECTION 240A AND 240 C INSERTED BY
WAY OF AMENDMENT TO THE BBMP ACT VIDE KARNATAKA
ORDINANCE NO. 8 OF 2021 UNCONSTITUTIONAL AND ETC.
IN WP NO. 8301/2024
BETWEEN
BEQISOFT TECHNOLOGIES PRIVATE LIMITED
HAVING ITS REGD. OFFICE AT NO. 95 AND 96
4TH FLOOR, 21ST MAIN ROAD,
BSK 2ND STAGE, BENGALURU
KARNATAKA - 560070
REPRESENTED BY ITS MANAGING DIRECTOR
MR. M SENTIL MURUGAN
...PETITIONER
(BY SRI.NAGARAJU., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
-638-
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
THE LABOUR DEPARTMENT,
VIKAS SOUDHA, AMBEDKAR VEEDHI,
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
3. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, AMBEDKAR VEEDHI,
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
4. BRUHAT BENGALURU MAHANAGARA PALIKE
N.R.SQUARE, BENGALURU - 560002.
REPRESENTED BY ITS COMMISSIONER,
5. THE ASSISTANT DIRECTOR,
TOWN PLANNING, BBMP
SOUTH DIVISION, BENGALURU - 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION DECLARING
BYE LAW NO. 3.9 OF BBMP BUILDING BYE LAW 2003 AS
UNCONSTITUTIONAL ILLEGAL AND ULTRA-VIRES AND ETC.
IN WP NO.8349/2024
BETWEEN
M/S INFANT PROPERTIES AND INVESTMENTS PVT LTD.,
NO. 240/1, 5TH MAIN, 5TH CROSS,
-639-
VIVEK NAGAR, BANGALORE SOUTH 560043,
REPRESENTED BY ITS MANAGING DIRECTOR,
SRI KUMAR ALFRED ANTONY STAN.
A COMPANY REGD. UNDER COMPANIES ACT 2013
...PETITIONER
(BY SRI. CHANDRASHEKAR M., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU - 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKAS SOUDHA, AMBEDKAR VEEDHI,
BENGALURU - 560001.
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU - 560002.
REPRESENTED BY COMMISSIONER.
4. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE,
N R SQUARE, BENGALURU - 560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION TO QUASH
THE KARNATAKA MUNICIPAL CORPORATIONS AND CERTAIN
OTHER LAW (AMENDMENT) ACT, 2021, ACT NO. 1/2022 DATED
13/01/2022 ENACTED BY THE SECOND RESPONDENT PUBLISHED
-640-
THROUGH NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021
GAZETTED ON 13/01/2022 AT ANNEXURE-S) DECLARING IT TO
BE ULTRAVIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.8478/2024
BETWEEN
M/S S V ENTERRPRISES
A REGD. PARTENRSHIP FIRM
REGD. UNDER THE PARTNERSHIP ACT
HAVING ITS OFFICE AT NO 21
MIDDLE SCHOOL ROAD, VV PURAM
BANGALORE 560004
REPRSENTED BY ITS PARTNER
SRI D R MURALIKRISHNA
S/O D KRAMACHANDRA
AGED ABOUT 55 YEARS
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKAS SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRSENTED BY ITS SECRETARY
2. THE STATE OF KARANTAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE 560001
REPRSENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR (TOWN PLAINNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
BBMP HEAD OFFICE, N R SQUARE
-641-
BANGALORE 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-H) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.8516/2024
BETWEEN
SMT. R SAVITHA PRASAD
W/O PRASAD RAMAPPA,
AGED ABOUT 51 YEARS,
R/A NO.1358 1ST H MAIN, 8TH CROSS
GIRINAGARA 2ND PHASE, BANGALORE 560085
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
-642-
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA),
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 BEARING NO. DPAL /50/SHASANA /2021 (KARNATAKA ACT
NO. 01 OF 2022) NOTIFIED ON 13/01/2022 BY R2 (ANNEXURE-R)
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO.8919/2024
BETWEEN
1. POORNA PRAJNA HOUSE BUILDING
CO OPEATIVE SOCIETY LTD
REGD. UNDER KARNATAKA
CO OPERATIVE SOCIETY ACT
HAVING ITS OFFICE AT NO.552
POORNPRAJNA SUVARNA BHAVANA
FIRST FLOOR, UTTARAHALLI KENGERI MAIN ROAD,
POORNAPRAJANA NAGAR, BANGALORE 560061,
REP BY ITS CHIEF EXECUTIVE OFFICER,
SRI L NANJAPPA, S/O N LAKSHMAIAH
AGED ABOUT 51 YEARS.
2. SRI POORNA PRAJNA ANJANEYASWAMY TEMPLE TRUST
REGD. UNDER TRUST ACT
-643-
HAVING ITS OFFICE AT NO.1455
21ST MAIN ROAD, 26TH CROSS
POORNAPRAGNA NAGAR UTTARAHALLI
BANGALORE 560061,
REP BY ITS MANAGING TRUSTEE
SRI HAYAGREEVACHAR
AGED ABOUT 70 YEARS.
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002,
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (BOMMANAHALLI),
BRUHAT BANGALORE MAHANAGARA PALIKE,
BEGUR MAIN ROAD BOMMANAHALLI
BANGALORE 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
-644-
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 8929/2024
BETWEEN
1. M/S NAVYAJYOTHI SHELTERS PVT LTD
A COMPANY REGD. UNDER THE COMPANIES ACT
HAVING ITS OFFICE AT NO.4/5
10TH CROSS 2ND MAIN,
AKSHAYA NAGAR T C PALYA MAIN ROAD,
RAMAMURTHY NAGAR, BANGALORE 560016,
REP BY ITS DIRECTOR,
SRI K MURALI BABU, S/O SRI K DORAISAMY
AGED ABOUT 58 YEARS.
2. SRI K ETHIRAJULU NAIDU
S/O SRI K UDDANDAMA NAIDU,
AGED ABOUT 40 YEARS,
R/A NO.4 AND 5 10TH CROSS,
2ND MAIN AKSHAYANAGAR
T C PALYA MAIN ROAD,
RAMAMURTHYNAGAR POST
BANGALORE 560016
3. SRI P R SHIVAKUMAR REDDY
S/O LATE G RAMAREDDY,
AGED ABOUT 55 YEARS,
R/A NO.72 PANATHUR VILLAGE,
BANGALORE EAST TALUK
BANGALORE 560087
4. SMT KAVITHA E S
W/O SRI DEVAKUMAR S RALLAPALLI
AGED ABOUT 42 YEARS,
R/A NO.1516 6TH CROSS 9TH B MAIN
SRINIVASA NAGAR BSK 1ST STAGE,
BANGALORE 560050
-645-
5. SRI N RAJU
S/O SRI P NARAYANASWAMY,
AGED ABOUT 55 YEARS,
6. SMT A TEJASWINI
W/O SRI N RAJU,
AGED ABOUT 46 YEARS,
PETITIONER NO.5 & 6 ARE R/A NO.114/2A,
RAJANNA LAYOUT, HORAMVU AGRA
HORAMAVU LAYOUT BANGALORE 560043
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001,
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002,
REP BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (MAHADEVAPURA),
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
-646-
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 8964/2024
BETWEEN
PVK BUILDTECH PVT LTD
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956
OFFICE AT NO. 77/20, 4TH MAIN,
15TH CROSS, MALLESWARAM,
BENGALURU - 560003.
REPTD. BY ITS AUTHORIZED SIGNATORY
SRI SAMBHAV BHANDARI
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BENGALURU - 560001.
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, BENGALURU - 560001
REPRESENTED BY ITS SECRETARY.
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R.SQUARE, BENGALURU - 560002
-647-
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (SOUTH)
BBMP COMPLEX, 9TH CROSS, 9TH MAIN,
JAYANAGARA 2ND BLOCK,
BENGALURU - 560011.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 9002/2024
BETWEEN
SRI. MANJUNATH. S
S/O. SUBBAIAH,
AGED ABOUT 33 YEARS,
R/AT NO. DODDAKALLASANDRA VILLAGE,
UTTARAHALLI HOBLI, BANGALORE SOUTH
TALUK, BANGALORE-560 062.
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDI, BANGALORE-560 001,
REP. BY ITS SECRETARY.
-648-
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N. R. SQUARE, BANGALORE,
BANGALORE-560 002,
REP. BY ITS COMMISSIONER.
4. THE ASSISTANT DIRECTOR TOWN PLANNING
BBMP, BOMMANAHALLI, WARD-197,
CMC COMPLEX, BEGUR ROAD,
BOMMANAHALLI, BENGALURU-560 068.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 9014/2024
BETWEEN
SMT L N AMMA @ H LAKSHMINARASAMMA
W/O L K SATYANARAYANA
AGED ABOUT 57 YEARS,
R/AT NO. 140, AKSHAYA NIVAS,
2nd MAIN, PANDURANGANAGAR,
BANERGHATTA ROAD, BANGALORE 560076
...PETITIONER
-649-
(BY SRI. YASHAVANTHSWAMY A M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4th FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUTHAT BENGALURU MAHANAGARA PALIKE,
N R SQUARE, BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING, BBMP
BOMMANAHALLI WARD 174
CMC COMPLEX, BEGUR ROAD,
BOMMANAHALLI, BENGALURU 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
-650-
IN WP NO. 9049/2024
BETWEEN
1. SRI U ASHOK BHAT
S/O LATE RAMAKRISHNA BHAT,
AGED ABOUT 50 YEARS,
2. SMT SHANTHALA N
W/O SRI U ASHOK BHAT
AGED ABOUT 47 YEARS,
BOTH ARE R/A NO 16/685, 10TH A MAIN,
34TH CROSS, 4TH BLOCK, BANGALORE 560011
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE,
UTILITY BUILDING, MAYOHALL 22ND FLOOR,
M G ROAD, BANGALORE 560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-651-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.9059/2024
BETWEEN
1. SRI M MANJUNATH
S/O LATE MUNILAKSHMAIAH,
AGED ABOUT 54 YEARS,
2. SMT R SHOBHA
W/O M MANJUNATHA,
AGED ABOUT 46 YEARS,
BOTH ARE R/AT NO 497,
NEAR MANJUNATHA KALAYANAMANTAPA ROAD,
1ST MAIN BALAJI BADAVANE,
VAJARAHALLI VILLAGE, TALAGHATTAPURA POST
KANAKAPURA MAIN ROAD,
BENGALURU 560062
...PETITIONERS
(BY SRI. RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASASOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001.
-652-
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASASOUDHA, BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING BOMMANAHALLI,
BEGUR MAIN ROAD, BENGALURU 560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 9682/2024
BETWEEN
1. M/S SREEYAN DEVELOPERS PVT LTD
A COMPANY REGD. UNDER COMPANIES ACT,
HAVING ITS OFFICE AT NO 189, 1ST FLOOR,
CHAITRA SREE COMPLEX, NEAR VISHAL MEGHA MART,
KOTHANURU DR SHIVARAMA KARANTH NAGAR POST,
BANGALORE 560077
REPRESENTED BY ITS DIRECTOR,
SRI T SREENIVASA REDDY,
S/O SRI T ADI NARAYANA REDDY,
AGED ABOUT 39 YEARS
-653-
2. SRI M THIMMARAYAPPA
S/O LATE MINCHIGAPPA,
AGED ABOUT 79 YEARS,
R/A NO 189/1, K NARAYANAPURA MAIN ROAD,
KOTHANURU DR SHIVARAMA KARANTH NAGAR POST,
BANGALORE 560077
REPRESENTED BY HIS GPA HOLDER
M/S SREEYAN DEVELOPERS PVT LTD,
REPRESENTED BY ITS DIRECTOR,
SRI T SREENIVASA REDDY
...PETITIONERS
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING MAHADEVAPURA,
BRUHAT BENGALURU MAHANAGARA PALIKE,
RHB COLONY WHITEFIELD, MAIN ROAD,
BANGALORE 560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
-654-
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) BEARING NO.
DPAL.50SHASANA 2021 NOTIFIED ON 13/01/2022 (ANNEXURE-R)
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 9724/2024
BETWEEN
M/S NAVIN HOUSING AND PROPERTIES PVT LTD
A COMPANY REGD. UNDER THE COMPANIES ACT,
HAVING ITS REGD. OFFICE NAVINS TRIUMPH
802 AND 804, ANNA SALAI NANDANAM
CHENNAI 600035
HAVING BRANCH OFFICE AT NO 125,
INFANTRY ROAD, SHIVAJINAGAR,
BANGALORE 560001
REP. BY ITS AUTHORIZED SIGNATORY
AND CITY HEAD OF BANGALORE
SRI SHANMUGAM K, S/O J KRISHNAN,
AGED ABOUT 56 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
-655-
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE JOINT DIRECTOR
TOWN PLANNING SOUTH,
BRUHAT BENGALURU MAHANAGARA PALIKE,
ANNEX-3 BUILDING, HEAD OFFICE BUILDING,
N R SQUARE, BANGALORE 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) BEARING NO.
DPAL.50SHASANA 2021 NOTIFIED ON 13/01/2022 (ANNEXURE-R)
AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO.9762/2024
BETWEEN
DR. NADEESH V
S/O VEERAPPA T N ,
AGED ABOUT 54 YEARS,
R/AT NO 3028, 13TH MAIN,
HAL 2ND STAGE, BENGALURU 560008
REPRESENTED BY HIS GPA HOLDER
SMT HANASWADI SHIVASHANKARAMMA,
W/O T N VEERAPPA
...PETITIONER
(BY SRI.RAJU S., ADVOCATE)
AND
1. STATE OF KARNATAKA
-656-
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR AMBEDKAR VEEDHI,
BENGALURU 560001
2. STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASASOUDHA, BENGALURU 560001
REPRESENTED BY ITS SECRETARY
3. THE BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING RAJARAJESHWARINAGAR,
18TH CROSS, IDEAL HOME LAYOUT,
R R NAGAR, NEAR BESCOM OFFICE,
BENGALURU 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-Q) AS BEING ULTRA
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 9981/2024
BETWEEN
M/S M S R TECH ZONE
A PARTNERSHIP FIRM HAVING
-657-
THEIR OFFICE AT NO.807, 4th FLOOR,
27th MAIN ROAD, I SECTOR, HSR LAYOUT,
BANGALORE 560 102
REPRESENTED BY ITS PARTNER
SRI. SANDEEP REDDY
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY I ITS UNDER SECRETARY,
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA,
VIKAS SOUDHA, BENGALURU 560 001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU 560 002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (NORTH)
BRUHAT BENGALURU MAHANAGAA PALIKE,
NR SQUARE, BENGALURU 560 002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-H AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
IN WP NO. 10031/2024
BETWEEN
1. SRI. SACHIN KUMAR M
-658-
S/O MAHABALESHWAR H
AGED ABOUT 29 YEARS,
NO.1 V R PURAM PALACE GUTTAHALLI
BANGALORE-560003
AND R/AT NO.107, 2ND A MAIN ROAD,
11THA CROSS, A SECTOR YELAHANAK NEW TOWN,
BEHIND CORPORATION BANK
BANGALORE NORTH-560064
2. SMT C K SHANTHA VENKATESH
W/O LATE M VENKATESH
AGED ABOUT 66 YEARS
R/AT NO.107, 2ND A MAIN ROAD,
11TH A CROSS, A SECTOR YELAHANAK NEW TOWN,
BANGALORE NORTH-560064
...PETITIONERS
(BY SRI. YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4THFLOOR, VIKAS SOUDHA
DR AMBEDKAR VEEDI, BANGALORE-560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LIGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE
BANGALORE-560002
REP BY ITS COMMISSIONER
4. ASSISTANT DIRECTOR
TOWN PLANNING (WARD-004)
BBMP YELAHANKA ROOM NO.2,
-659-
AMRUTHAHALLI MAIN ROAD,
BYATARAYANPUR, BELLARY ROAD
BENGALURU-560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 10248/2024
BETWEEN
M/S ELEGANT BUILDERS AND DEVELOPERS
A PARTNERSHIP FIRM REGISTERED UNDER
THE PARTNERSHIP ACT
HAVING ITS OFFICE AT NO 1/116,
NEW KEMPEGOWDA LAYOUT, BSK II STAGE,
4TH CROSS, BANGALORE 560085
REPRESENTED BY ITS PARTNER
SRI S RAJESH
AGED ABOUT 34 YEARS,
S/O SRI M SUBRAMANI
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY ITS SECRETARY
-660-
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE 560001
REPRESENTED BY IS SECRETARY
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING YELAHANKA
BRUHAT BANGALORE MAHANAGAR PALIKE
AMRUTHAHALLI MAIN ROAD, BYATARAYANAPURA,
BELLARY ROAD, BANGALORE 560092
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO.
DPAL/50/SHASANA/2021 NOTIFIED ON 13/01/2022 (ANNEXURE-
R) AS BEING ULTRA VIRES THE CONSTITUTION IN SO FAR THE
PETITIONER IS CONCERNED AND ETC.
IN WP NO. 10249/2024
BETWEEN
M/S SWAAYAMKRUSHY BUILDERS
REGD. UNDER PARTNERSHIP ACT 1932
HAVING ITS REGISTERED OFFICE
AT NO 15/8, 5TH MAIN, 5TH CROSS,
SIDDARTHA LAYOUT, KATHRIGUPPE
BANGALORE - 560085
-661-
REP BY ITS MANAGING PARTNER
SRI MAHESH BABU
S/O SRI M SUBRAMANYAM NAIDU
AGED ABOUT 33 YEARS
...PETITIONER
(BY SRI.SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR AMBEDKAR VEEDHI
BANGALORE - 560001
REP BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REP BY ITS COMMISSIONER
4. THE JONIT DIRECTOR (TOWN PLANNING NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
ANNEX BUILDING, HEAD OFFICE BUILDING
N R SQUARE, BANGALORE - 560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NO. DPAL.50SHASANA
2021 NOTIFIED ON 13/01/2022 (ANNEXURE-R) AS BEING ULTRA
-662-
VIRES THE CONSTITUTION IN SO FAR THE PETITIONER IS
CONCERNED AND ETC.
IN WP NO. 10347/2024
BETWEEN
SRI GOVINDACHARY
S/O DASACHARY
AGED ABOUT 73 YEARS,
R/AT SARJAPURA ROAD
AMBALIPURA BELLANDUR GATE
BANGALORE SOUTH TALUK
BANGALORE-560102
...PETITIONER
(BY SRI. YASHAVANTHSWAMY A.M., ADVCOATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDI, BANGALORE-560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE
BANGALORE-560002
REP BY ITS COMMISSIONER
4. ASSISTANT DIRECTOR TOWN PLANNING (WARD-150)
BBMP MHADEVAPURA RHB COLONY
WHITE FIELD MAIN ROAD
BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-663-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 10834/2024
BETWEEN
1. SRI B R SRINIVAS
AGED ABOUT 61 YEARS,
S/O. LATE B. M. KEMPANNA @ RAMASWAMY,
R/AT NO. 44/105, BYRATHI VILLAGE,
DR. SHIVARAM KARANTH NAGAR,
BANGALORE-560077.
2. SRI. B. S. DHRUVA KUMAR
AGED ABOUT 25 YEARS,
S/O. B. R. SRINIVAS,
R/AT NO. 44/105, BYRATHI VILLAGE,
DR. SHIVARAM KARANTH NAGAR,
BANGALORE-560077.
3. SRI. ANAND PRAMOD
AGED ABOUT 44 YEARS,
R/AT NO. E-3, VINAYAKA RESIDENCY,
5TH BLOCK, R. T. NAGAR,
BANGALORE-560 032.
ALL ARE REPRESENTED BY THEIR GPA
M/S. VDB INFRA AND REALTY PVT. LTD.,
A COMPANY REGISTERED UNDER
COMPANIES ACT 2013, NO. 842/A,
100 FEET ROAD, INDIRANAGAR,
-664-
BANGALORE-560 038.
SRINIVAS.A
AUTHORISED SIGNATORY OF GPA HOLDER
...PETITIONERS
(BY SRI. VIVEKANANDA T.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560 001.
2. STATE OF KARNATAKA
REP. BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001.
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BANGALORE-560 001,
REPRESENTED BY ITS SECRETARY.
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N. R. SQUARE, BENGALURU-560 002,
REPRESENTED BY ITS CHIEF COMMISSIONER.
5. THE JOINT DIRECTOR
TOWN PLANNING NORTH
BRUHAT BANGALORE MAHANAGARA PALIKE,
N.R. SQUARE, BANGALORE-560 002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R4 & R5)
-665-
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTED
ON 13/01/2022 AT ANNEXURE-H DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO.10969/2024
BETWEEN
SRI AJAY B
S/O SRI A BALAKRISHNA
AGED ABOUT 32 YEARS
R/A NO.84, ERAPPA REDDY LAYOUT
2ND CROSS, NEAR MARUTHI SCHOOL
BANASWADI, BANGALORE-560043
...PETITIONER
(BY SRI. SUDHAKAR G.V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING(EAST)
BRUHAT BANGALORE MAHANAGARA PALIKE
-666-
22ND FLOOR, MAYOHALLI
UTILITY BUILDING, M G ROAD
BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 11016/2024
BETWEEN
1. SRI EPPARLA SREENIVASU
S/O SRI RAMAIAH EPPARLA
AGED ABOUT 53 YEARS
2. MITHUNA NARASIMHANAIDU
W/O SRI EPPARLA SREENIVASU
AGED ABOUT 42 YEARS
BOTH ARE R/A NO.15, 8TH MAIN
8TH CROSS, NEAR SVS SCHOOL
NANDAKUMAR LAYOUT, AREHALLI
CHIKKALSANDRA, BANGALORE-560061
...PETITIONERS
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
-667-
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE-560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN
PLANNING(MAHADEVAPURA)
BRUHATH BANGALORE MAHANAGARA PALIKE
WHITEFIELD MAIN ROAD, RHB COLONY
BANGALORE-560048
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 11056/2024
BETWEEN
M/S. PALLADIUM CONSTRUCTIONS PRIVATE LIMITED
A PRIVATE COMPANY RED. UNDER
THE COMPANIES ACT, 2013
HAVING ITS REGISTERED OFFICE AT
MARKETCITY RESOURCES PVT LTD
-668-
GROUND FLOOR, RR HOSIERY BUILDING
SHREE LAXMI WOOLEN MILLS ESTATE
MAHALAKSHMI MUMBAI-400011
ALSO HAVING ITS ADMINISTRATIVE OFFICE
AT NO.1, DR RAJKUMAR ROAD
OPPOSITE TO SHERATON HOTEL RAJAJINAGAR
BANGALORE-560010
REP BY ITS AUTHORISED SIGNATORY
MR RAVI SANKAR
AGED ABOUT 46 YEARS
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY THE COMMISSIONER
N R SQUARE, BENGALURU-560002
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR CIRCLE, BENGALURU-560002
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 AS CONTAINED IN ANNEXURE-K AS BEING ULTRA
VIRES THE CONSTITUTION AND ETC.
-669-
IN WP NO. 11089/2024
BETWEEN
M/S DHARAMAKESHAV INFRA PRIVATE LIMITED
A COMPANY INCORPORATED UNDER
THE PROVISIONS OF THE COMPANIES ACT 1956,
HAVING ITS REGISTERED OFFICE
AT 10/80, RAJENDRA GUNJ,
RAICHUR-584102
REPRESENTED BY ITS DIRECTOR
MR. DEEPAK KUMAR.
...PETITIONER
(BY SRI.PRAVEEN H.P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
AMBEDKAR VEEDHI, BENGALURU-560001.
2. BRUHAT BENGALURU MAHANAGARA PALIKE
REPRESENTED BY ITS COMMISSIONER,
N.R.SQUARE, BENGALURU-560002.
3. JOINT DIRECTOR
TOWN PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE,
ANNEX BUILDING, N.R. SQUARE,
BENGALURU-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DATED 16/03/2024 BEARING REFERENCE NUMBER LP
NO. BBMP/ADDL.DIR/JD SOUTH/0024/18-19 ISSUED BY R3 AT
ANNEXURE-A AND ETC.
-670-
IN WP NO.11106/2024
BETWEEN
1. SRI MURALI SHARMA,
S/O SRI SITARAM SHARMA
AGED ABOUT 49 YEARS,
2. SRI NARESH SHARMA
S/O SRI SITARAM SHARMA
AGED ABOUT 45 YEARS
3. SMT MAMTA SHARMA
W/O SRI MURARI SHARMA
AGED ABOUT 45 YEARS,
ALL ARE R/AT NO.131/31,
8TH MAIN ROAD, 15TH CROSS,
WILSON GARDEN, BENGALURU-560030
...PETITIONERS
(BY SRI.JNANESH KUMAR K., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU-560001
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
LABOUR DEPARTMENT,
AMBEDKAR VEEDHI, VIKASA SOUDHA,
BENGALURU-560001
REP BY ITS UNDER SECRETARY TO GOVERNMENT
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE,
BENGALURU-560002
REP BY ITS COMMISSIONER
4. ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALURU MAHANAGARA PALIKE
-671-
SOUTH J P NAGAR, BENGALURU-560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R2 BEARING NO. UDD 3 TPP 2015
DATED 25/02/2020 (ANNEXURE-D) INSO FAR AS THE INSERTED
RULES 37-A AND 37-C ARE CONCERNED AND PETITIONERS
CONCERNED AND ETC.
IN WP NO. 11338/2024
BETWEEN
SRI. RAJASHEKAR V
S/O LATE VENKATESH REDDY A
AGED ABOUT 62 YEARS,
R/A NO. 404, DODDA KANNELLI VILLAGE,
CARMERLARAM POST, BANGALORE-560035
...PETITIONER
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
-672-
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTNAT DIRECTOR TOWN PLANNING
(MAHADEVAPURA)
BRUHAT BANGALORE MAHANAGARA PALIKE,
RHB COLONY, WHITEFIELD MAIN ROAD,
BANGALORE-560048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 11393/2024
BETWEEN
1. SRI V PARTHA SARATHI
S/O V VASANTH KUMAR,
AGED ABOUT 51 YEARS,
2. SRI V PRASANNA KUMAR
S/O V VASANTH KUMAR,
AGED ABOUT 45 YEARS,
3. SRI V MADHUSUDHAN
S/O V VASANTH KUMAR,
AGED ABOUT 45 YEARS,
4. SRI MURLI V
S/O V VASANTH KUMAR,
AGED ABOUT 45 YEARS,
-673-
PETITIONERS NO.1 TO 4 ALL ARE
R/A NO 539, NEAR SHRIDHARA ASHRAMA,
VASANTHAPURA, SUBRAMANYAPURA,
BANGALORE SOUTH, BANGALORE 560061
...PETITIONERS
(BY SRI.YASHAVANTHSWAMY A.M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIKASA SOUDHA, DR AMBEDKAR VEEDHI,
BANGALORE 560001
REP BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE BANGALORE,
BANGALORE 560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING (WARD 197)
BBMP BOMMANAHALLI,
BEGURU MAIN ROAD,
BENGALURU 5600068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
-674-
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-F DECLARING IT TO BE ULTRA
VIRES AND UNCONSTITUTIONAL AND ETC.
IN WP NO. 11408/2024
BETWEEN
1. SMT. SHARADAMMA
D/O LATE MUNISWAMAPPA
AGED ABOUT 75 YEARS,
NO.2246,23RD CROSS,
KR.ROAD, BANASHANKARI 2ND STAGE,
BIDARAHALLI, BANGALORE- 560070.
2. SMT. JAYAMMA
D/O LATE MUNISWAMAPPA
AGED ABOUT 75 YEARS
NO.2246, 23RD CROSS, K.R.ROAD,
BANASHANKARI 2ND STAGE,
BIDARAHALLI, BANGALORE- 560070.
3. SRI.T.M.GOPALKRISHNA
S/O LATE MUNISWAMAPPA
AGED ABOUT 70 YEARS
4. SMT.SUJATHA
W/O T.M.GOPALKRISHNA
AGED ABOUT 59 YEARS
PETITIONERS NO.3 & 4 ARE
R/A NO.2607, 5TH MAIN,
KUMARSWAMY LAYOUT 2ND STAGE,
EAST, BANGALORE-560078.
5. SRI.G.V.HONNAPPA
S/O LATE G.S.VENKATAPPA
AGED ABOUT 86 YEARS
6. SMT.JAYASHREE G.H
D/O G.V.HONNAPPA
AGED ABOUT 60 YEARS
7. SMT.BHAGASHREE
-675-
W/O NARESH KUMAR G.H
AGED ABOUT 52 YEARS
8. SRI.N.HARISH KUMAR
S/O NARESH KUMAR
AGED ABOUT 30 YEARS
9. MS.INDUSHREE N SHETTY
D/O NARESH KUMAR GH
AGED ABOUT 27 YEARS,
PETITIONERS NO. 5 TO 9 ARE
R/AT.NO.168,FARM HOUSE
BANERGATTA ROAD, NEAR
LAKSMI THEATRE, GOTTIGERE
BANGALORE-560083
10 . SRI.G.H.SRIDHAR
S/O DR.G.V.HONNAPPA
AGED ABOUT 58 YEARS
R/A.1ST FLOOR, GOTTIGERE ENCLUB,
1ST CROSS ROAD, 11TH A MAIN ROAD,
JAYANAGAR 4TH T BLOCK,
BANGALORE -560041
11 . SRI.DR.G.V.KRISHNAMURTHY
S/O LATE G.S.VENKATAPPA
AGED ABOUT 76 YEARS
12 . SRI.G.K.NAGENDRA PRASAD
S/O DR.G.V.KRISHNAMURTHY
AGED ABOUT 36 YEARS
13 . SMT.KAVITH
W/O G.K.NAGENDRA PRASAD
AGED ABOUT 29 YEARS
PETITIONERS NO.11 TO 13 ARE
R/A NO.73, B.G.ROAD, NEAR POST OFFICE,
VIDAYA SAGER LAYOUT,
GOTTIGERE, BANGALORE 560083.
14 . SRI.G.V.SHANKAR
-676-
S/O LATE G.S.VENKATAPPA
AGED ABOUT 67 YEARS
15 . SMT.MANGALAGOWRI
W/O G.V.SHANKAR
AGED ABOUT 60 YEARS
16 . SMT.PRIYANKA
D/O G.V.SHANKAR
W/O ASHOK KUMAR
AGED ABOUT 35 YEARS
PETITIONERS NO.14 TO 16 ARE
R/A NO.2597, GOTTIGERE MAIN ROAD,
GOTTIGERE VILLAGE, BANGALORE
SOUTH TALUK PIN- 560083.
17 . SRI. T.R.MANJUNATH
S/O DR.T.M.RAMESH
AGED ABOUT 60 YEARS
18 . SMT.USHA
W/O T.R.MANJUNATH
AGED ABOUT 58 YEARS
PETITIONER NO.17 & 18 ARE R/A
NO.745, 30TH F CROSS, 16TH MAIN ROAD,
JAYANAGAR 4TH T BLOCK,
JAYANAGAR, BANGALORE-560011.
19 . SMT.LAKSHMI DEVI G.A
W/O LATE M. GIRIYAPPA SHETTY
AGED ABOUT 76 YEARS,
R/AT. NO.363/2ND CROSS, 1ST B MAIN ROAD,
7TH BLOCK, WEST JAYANAGAR,
BANGALORE-560082.
20 . SMT.T.G.NANDINI
D/O LATE M.GIRIYAPPA SHETTY
AGED ABOUT 53 YEARS
R/AT.934, 1ST A CROSS, SUPRAJA NAGAR,
CHUNCHAGHATTA, BANGALORE SOUTH
DODDAKALLASANDRA, BANGALORE-560062.
-677-
21 . SMT.T.G.NALINI MURTHY
D/O LATE M.GIRIYAPPA SHETTY
AGED ABOUT 58 YEARS
R/AT.NO.564, 2ND CROSS,
NEAR MEDIRICH FACTORY,
BHASKAR NAGAR, ALAHALLI,
BANGALORE-560062.
22 . SRI.ARUNKUMAR T.G.
S/O LATE M.GIRIYAPPA SHEETY
AGED ABOUT 57 YEARS
23 . SMT.VEENA H.S
W/O ARUNKUMAR T.G.
AGED ABOUT 52 YEARS
PETITIONERS NO.22 & 23 ARE R/A
NO.530/538, 6TH MAIN ROAD,
12TH CROSS, GIRINAGAR, 2ND PHASE,
BANGALORE-560085.
24 . SMT.SRIDEVI NAGARAJ
D/O LATE M.GIRIYAPPA SHETTY
AGED ABOUT 47 YEARS
R/AT.NO.6,8 NANJAMPETA,
SHANTIPURAM MANDALSIVARPURAM
CHITOOR-517425
25 . SRI.KRISHORE KUMAR G
S/O T.M.GOPALKRISHNA
AGED ABOUT 40 YEARS
26 . SMT RAMYA
W/O KISHORE KUMAR G
AGED ABOUT 33 YEARS
-678-
27 . SRI SRIKATNTH T G
S/O T M GOPALKRISHNA
AGED ABOUT 36 YEARS
PETITIONERS NO. 25 TO 27 ARE R/A
NO.2607, 5TH MAIN,
KUMARSWAMY LAYOUT 2ND STAGE,
EAST, BANGALORE-560078.
REP BY ITS GPA HOLDER
M/S.HEXA BUILDER
REP. BY ITS MANAGING PARTNER
MR.HEMANTH KUMAR V.J, S/O V.JANAKIPATHI
AGED ABOUT 35 YEARS
A PARTNERSHIP FIRM HAVING ITS OFFICE
AT NO.3149 OLD NO.29, 2ND FLOOR, 33RD CROSS,
17TH MAIN, 4TH T BLOCK, JAYANAGAR,
BANGALORE- 560011
...PETITIONERS
(BY SRI.YASHAVANTHSWAMY A M., ADVOCATE)
AND
1. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKAS SOUDHA,
DR. AMBEDKAR VEEDHI, BANGALORE-560001
REP BY ITS SECRETARY.
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA , DR.B.R. AMBEDKAR VEEDHI,
BANGALORE-560001
REPRESENTED BY ITS SECRETARY.
3. BRUHAT BENGALURU MAHANAGARA PALIKE,
N.R SQUARE, BANGALORE
BANGALORE-560002,
REP. BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR TOWN PLANNING
BBMP BOMMANNAHALLI - WARD 194
-679-
CMC COMPLEX, BEGUR ROAD,
BOMMANAHALLI, BENGALURU-560068
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT 2021 NO. 1/2022 DATED 13/01/2022
ENACTED BY THE SECOND RESPONDENT PUBLISHED THROUGH
NOTIFICATION BEARING NO. DPAL 50 SHASANA 2021 GAZETTE
ON 13/01/2022 AT ANNEXURE-G AND ETC.
IN WP NO. 11555/2024
BETWEEN
M/S ADVAITH AEROSPACE PRIVATE LIMITED
REG. UNDER COMPANIES ACT 1956
HAVING ITS REGD. OFFICE AT 71, 71/1,
LALBAGH ROAD, OPP URVASHI THEATRE
SUDHAMANAGARA, BENGALURU 560027
REP. BY ITS AUTHORISED REPRESENTATIVE
MR. OLETY SATISH SUDEENDRA KUMAR
...PETITIONER
(BY SRI. SAINATH D M., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA, BANGALORE 560 001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALURU MAHANAGARA PALIKE (BBMP)
N R SQUARE , BANGALORE 56002
REPRESENTED BY ITS COMMISSIONER
3. ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING
-680-
RAJARAJESHWARINAGARA (BBMP)
18th CROSS, IDEAL HOME LAYOUT,
R R NAGAR, NEAR BESCOM OFFICE
BENGALURU 560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
AMENDMENT TO RULE 37A AND 37C TO THE KARNATAKA
PLANNING AUTHORITIES (AMENDMENT) RULE S2019 NOTIFIED
VIDE NOTIFICATION NO. UDD 3TPP 2015 DTD 25.02.20 ISSUED
BY R1 AS PER ANNEXURE-A AT PAGE NO. 21-25 AND ETC.
IN WP NO. 11588/2024
BETWEEN
AVANISH AUTO LLP
HAVING ITS REGD. AT OFFICE AT 32,L
INTERNATIONAL AIRPORT ROAD,
GANGANAGAR EXTENSION, HEBBAL
BANGALORE NORTH 560 032
REP. BY ITS AUTHORISED
REPRESENTATIVE MR. SHAMANTH P S
...PETITIONER
(BY SRI. SAINATH D M., ADVOCATE)
AND
1. STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT
VIKASA SOUDHA, BANGALORE 560001
REPRESENTED BY ITS SECRETARY
2. BRUHAT BENGALU RU MAHANAGARA PALIKE (BBMP)
N R SQUARE, BANGALORE 56002
REPRESENTED BY ITS COMMISSIONER
-681-
3. ASSISTANT DIRECTOR
TOWN AND COUNTRY PLANNING (DASARAHALLI)
BBMP, NH-4, NEXT TO POST OFFICE
BENGALURU 560 057
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE AMENDMENT
TO RULE 37A AND 37C TO THE KARNATAKA PLANNING
AUTHORITIES (AMENDMENT) RULES 2019 NOTIFIED VIDE
NOTIFICATION NO. UDD 3TPP 2015 DTD 25.02.2020 ISSUED BY
R-1 AS PER ANNEXURE-A AT PAGE NO. 21-25 AND ETC.
IN WP NO. 11671/2024
BETWEEN
1. SRI. DHIREN N P
S/O LATE SRI N PRASANAN KUMAR
AGED ABOUT 42 YEARS
AADHAAR NO.81414497 4105
PAN NO.AGDPP8054G
MOBILE NO.97407 22699
2. SMT ANUPAMA DHIREN @ ANUPAMA
VENAKTESHMURTHY
W/O DHIREN N P
AGED ABOUT 42 YEARS
AADHAAR NO.4100 3551 0271
PAN NO. AFYPV3318M
MOBILE NO.9980642768
BOTH ARE R/A PRAMUK M M MERIDIAN
FLAT NO. S 401, M M INDUSTRIES ROAD
NEAR K R ROAD, JAYANAGAR 7TH BLOCK
BANGALORE-560072
...PETITIONERS
(BY SRI.RAVI SHANKAR., ADVOCATE)
-682-
AND
1. THE STATE OF KARNATAKA
DEPARRTMENT OF URBAN DEVELOPEMNT
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU-560001
REP BY ITS PRINCIPAL SECRETARY
2. THE STATE OF KARNATAKA
LABOUR DEPARTMENT
AMBEDKAR VEEDHI, VIKASA SOUDHA
BENGALURU-5960001
REP BY ITS UNDER SECRETARY TO GOVERNMENT
3. BRUHAT BENGALURU MAHANAGARA PALIKE
HUDSON CIRCLE, N R SQUARE
BENGALURU-560002
REP BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR OF TOWN PLANNING
BRUHAT BENGALRUU MAHANAGARA PALIKE
SOUTH J P NAGAR, BENGALURU-560098
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION ISSUED BY THE R-1 BEARING NO. UDD 3 TTP
2015 DTD 25.02.2020 (ANNEXURE-D) IN SO FAR AS THE
INSERTE RULES 37-A AND 37-C ARE CONCERNED AND ETC.
IN WP NO. 11761/2024
BETWEEN
1. SRI VIJAY KANJI DEVDA
S/O SRI KANJI DHANJI DEVDA
AGED ABOUT 33 YEARS
R/AT NOS.13 AND 13/1,
NANDANAVANAM A-STREET,
-683-
JOGUPALYA, HALASURU
BENGALURU-560008.
2. SMT. PREMUBEN RAJESH MENAT
W/O SRI RAJESH KHIMJI MENAT,
AGED ABOUT 36 YEARS
R/AT NO.86, G MAIN ROAD, HAL II STAGE,
BENGALURU-56008.
...PETITIONERS
(BY SRI.PRAMODA GOWDA T.P., ADVOCATE)
AND
1. THE BRUHATH BENGALURU MAHANAGARA PALIKE
N R SQUARE, BENGALURU-560002.
REP. BY ITS COMMISSIONER
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASASOUDHA,
DR. B R AMBEDKAR VEEDHI,
BENGALURU-560001.
REP. BY ITS SECRETARY
3. THE ASSISTANT DIRECTOR
TOWN PLANING, SOUTH ZONE
BRUHATH BANGALORE MAHANAGARA PALIKE
BENGALURU-560036.
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICES DATED 06/03/2024 BEARING NOS.
BBMP/EoDB/CH/42430/22-23 AND BBMP/EoDB/CH/54693/23-24,
BOTH ISSUED BY THE R3 DEMANDING PAYMENT TOWARDS
GROUND RENT (INCLUDING GST) AND LABOUR CESS AMOUNT
AND OTHER ADDL. CHARGES AND LEVIES AT ANNEXURE-A
BEARING NO.BBMP/EODB/CH/54693/23.24 AND ETC.
-684-
IN WP NO.11826/2024
BETWEEN
M/S JR DEVELOPERS
A REGISTERED PARTNERSHIP FIRM
HAVING ITS OFFICE AT NO.87, 2ND FLOOR,
SRI BALAJI NILAYAM, 2ND MAIN ROAD,
BALAJI NAGAR, ITTAMADU, BSK 3RD STAGE,
BENGALURU-560085.
REP. BY ITS MANAGING PARTNER
SRI HARISH KOLLA
S/O SRI K JEEVARATHNAM NAIDU
AGED ABOUT 37 YEARS
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI,
BANGALORE-560001.
REP. BY ITS SECRETARY
2. BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE-560002
REP. BY ITS COMMISSIONER
3. THE JOINT DIRECTOR
(TOWN PLANNING-SOUTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
ANNEX-3 BUILDING HEAD OFFICE BUILDING
N R SQUARE, BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
-685-
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO.11832/2024
BETWEEN
SMT.R. GIRIJA
W/O RAJASHEKAR,
AGED ABOUT 63 YEARS
R/A NO 650, 3RD CROSS,
MATHIKERE, BANGALORE - 560054
...PETITIONER
(BY SRI.SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BENGALURU - 560001
REPRESENTED BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI
BANGALORE - 560001
REPRESENTED BY ITS SECRETARY
3. BRUHAT BENGALURU MAHANAGARA PALIKE
N R SQUARE, BANGALORE - 560002
REPRESENTED BY ITS COMMISSIONER
4. THE ASSISTANT DIRECTOR
TOWN PLANNING EAST
BRUHAT BENGALURU MAHANAGARA PALIKE
22ND FLOOR, UTILITY BUILDING
MAYOHALL M G ROAD, BANGALORE - 560001
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
-686-
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) AND ETC.
IN WP NO.11891/2024
BETWEEN
SMT RENUKA RAJASHEKAR
W/O D RAJASHEKAR
AGED ABOUT 69 YEARS
R/AT NO.13, 1ST CROSS
VISHWANATH RAO ROAD
NEAR YADHAVA COLEGE, MADHAVANAGAR
BANGALORE-560001.
...PETITIONER
(BY SRI. SUDHAKAR G V., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEAPRTMENT
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI
BANGALORE-560001
REP. BY ITS SECRETARY
2. THE STATE OF KARNATAKA
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI
BANGALORE-560001.
3. BRUHAT BANGALORE MAHANAGAR PALIKE
N R SQUARE, BANGALORE 560002
REP. BY ITS COMMISSIONER
-687-
4. THE ASSISTANT DIRECTOR
TOWN PLANNING WEST ZONE
BRUHAT BANGALORE MAHANAGARA PLIKE
BBMP COMPLEX, 9TH CROSS, 9TH MAINROAD
JAYANAGAR 2ND BLOCK, BANGALORE-560011
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 (ANNEXURE-R) AS BEING ULTRA VIRES THE
CONSTITUTION IN SO FAR THE PETITIONER IS CONCERNED AND
ETC.
IN WP NO. 12036/2024
BETWEEN
SRI RANGASWAMY RAVIDRANATH
S/O LATE M RANGASWAMY
AGED ABOUT 68 YEARS
R/AT NO 12, 1ST FLOOR,
1ST MAIN ROAD, TATA SILK FARM
BASAVANAGUDI, BANGALORE-560004
...PETITIONER
(BY SMT. DEVI SOWMYA L., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
AMBEDKAR VEEDHI, BANGALORE 560001
2. THE STATE OF KARNATAKA
-688-
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION
VIKASA SOUDHA, DR. B R AMBEDKAR VEEDHI
BANGALORE-560001.
3. BRUHAT BANGALORE MAHANAGARA PALIKE
REPREENTED BY ITS COMMISISONER
N R SQUARE, BANGALORE 560002
4. THE ASSISTANT DIRECTOR
TOWN PLAINNING WEST ZONE
BRUHAT BENGALURU MAHANAGARA PALIKE
SAMPIGE ROAD, JAI BHEEMA NAGAR
MALLESHWARAM, OPPOSITE TO MANTRIL MALL
BANGALORE 560003
ALSO AT 2ND FLOOR,(RIGHT SIDE), BBMP OFFICE
SIRUR PARK MLA OFFICE ROAD,
NEXT TO MLA OFFICE, JAI BHEEMA NAGAR,
SESHADRIPURAM, BANGALORE-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 01 OF 2022) NOTIFIED ON
13/01/2022 BEARING NO. DPAL 50 SHASANA 2021 ISSUED BY R2
ANNEXURE-Q AS BEING ULTRA VIRES THE CONSTITUTION IN SO
FAR AS THE PETITIONER IS CONCERNED AND ETC.
IN WP NO. 12214/2024
BETWEEN
SMT VENKATAMMA NAMASSIVAYA
W/O LATE DR. M NAMASSIVAYA,
AGED ABOUT 95 YEARS,
-689-
R/A NO.4 OBALAPPA GARDENS
K R ROAD, YEDIYUR POST,
BANGALORE-560082.
REP. BY HER GENERAL POWER OF ATTORNEY HOLDER
M/S ADARSH DEVELOPERS
A PARTENERSHIP FIRM HAVING ITS
REGD. OFFICE, AT NO.2/4,
LANGFORD GARDEN RICHMOND TOWN,
BENGALURU-560025.
REP. BY ITS MANAGING PARTNER AND
AUTHORIZED SIGNATORY
B M JAYESHANKAR, S/O MADAIAH
AGED ABOUT 63 YEARS,
...PETITIONER
(BY SRI.SAMMITH. S., ADVOCATE)
AND
1. THE STATE OF KARNATAKA
REP. BY ITS UNDER SECRETARY
DEPARTMENT OF URBAN DEVELOPMETN
GOVERNMENT OF KARNATAKA
VIKASA SOUDHA, BENGALURU-560001.
2. THE BRUHAT BENGALURU MAHANAGARA PALIKE
REP. BY THE CHIEF COMMISSIONER
NR SQUARE, BENGALURU-560002.
3. THE JOINT DIRECTOR
TOWN AND COUNTRY PLANNING (SOUTH)
BRUHAT BENGALURU MAHANAGARA PALIKE
NR SQUARE, BANGALORE-560002.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO GRANT AN ORDER
DECLARING THAT THE ENTIRE KARNATAKA MUNICIPAL
-690-
CORPORATIONS AND CERTAIN OTHER LAW (AMENDMENT) ACT,
2021 (KARNATAKA ACT NO. 1/2022) NOTIFIED ON 13.01.2022
AS CONTAINED IN ANNEXURE-H AS BEING ULTRA VIRES THE
CONSTITUTION AND ETC.
IN WP NO.12349/2024
BETWEEN
M/S. SEVA SADAN ORPHANAGE
AND TRAINING INSTITUTE
A SOCIETY REGD. UNDER
MYSORE SOCIETIES REGISTRATION ACT,
SY. NO. 42, 3RD BLOCK,
SARJAPUR MAIN ROAD,
JAKKASANDRA, BANGALORE-560 034,
REPRESENTED BY ITS PRESIDENT,
SAVIOR ALEXANDER THOTTUKADAVIL.
...PETITIONER
(BY SRI.VIVEKANANDA T P., ADVOCATE)
AND
1. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
4TH FLOOR, VIKASA SOUDHA,
DR. AMBEDKAR VEEDHI,
BANGALORE-560 001.
2. STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
DEPARTMENT OF PARLIAMENTARY
AFFAIRS AND LEGISLATION,
VIDHANA SOUDHA, DR. B. R. AMBEDKAR VEEDHI,
BANGALORE-560 001.
3. STATE OF KARNATAKA
DEPARTMENT OF LABOUR,
VIKASA SOUDHA, BENGALURU-560 001,
REPRESENTED BY ITS SECRETARY.
4. THE BRUHAT BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE-560 002,
-691-
REPRESENTED BY ITS CHIEF COMMISSIONER.
5. THE JOINT DIRECTOR
TOWN PLANNING (SOUTH),
MAHADEVAPURA ZONE, BBMP,
RHB COLONY, WHITEFIELD ROAD,
BANGALORE-560048.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 TO R3
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.PAWAN KUMAR,
ADVOCATE FOR R4 & R5)
THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE KARNATAKA
MUNICIPAL CORPORATIONS AND CERTAIN OTHER LAW
(AMENDMENT) ACT, 2021 ACT NO. 1/2022 DTD. 13.01.2022
ENACTED BY THE R-2 PUBLISHED THROUGH NOTIFICATION
BEARING NO. DPAL 50 SHASANA 2021 GAZETTED ON 13.01.2022
AT ANNX-H DECLARING IT TO BE ULTRAVIRES AND
UNCONSTITUTIONAL AND ETC.
IN WP NO. 13040/2024
BETWEEN
1 . SRI. VIJAY KANJI DEVDA
SON OF SRI KANJI DHANJI DEVDA
AGED ABOUT 33 YEARS
RESIDING AT NOS 13 ADN 13/1
NANDANAVANAM A STREET
JOGUPALYA, HALASURU
BENGALURU 560 008
2 . SMT. PREMUBEN RAJESH MENAT
WIFE OF SRI. RAJESH KHIMJI MENAT
AGED ABOUT 36 YEARS
RESIDING AT NO. 86, G MAIN ROAD,
H A L II STAGE, BENGALURU 560 008
...PETITIONERS
-692-
(BY SRI. PRAMODA GOWDA T P., ADVOCATE)
AND
1. THE BRUHATH BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560 002
REPRESENTED BY ITS COMMISSIONER
2. STATE OF KARNATAKA
THE URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR, VIKASA SOUDHA
DR B R AMBEDKAR VEEDHI,
BENGALURU 560 001
REPRESENTED BY ITS SECRETARY
3. THE ASSISTANT DIRECTOR
TOWN PLANNING SOUZH ZONE
BRUHATH BANGALORE MAHANAGARA PALIKE
BENGALURU 560 036
....RESPONDENTS
(BY SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R1 & R3
SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICES DATED 26/03/2024 BEARING NO.
BBMP/EoDB/CH/59100/2023-24 AND BBMP/EoDB/CH/59101/23-
24, BOTH ISSUED BY THE R3 DEMANDING PAYMENT TOWARDS
GROUND RENT (INCLUDING GST) AND LABOUR CESS AMOUNT
AND OTHER ADDL CHARGES AND LEVIES AT ANNEXURE-A AND
B.
IN WP NO.18146/2024
BETWEEN
HASNAIN TAYEEB ASHRAF
AGED 35 YEARS
S/O TAYYEB ASHRAF JEELANI
R/AT NO. 55P, 23, JEELANI PANJATAN ESTATE,
-693-
THANISANDRA MAIN ROAD,
BELLAHALLI CROSS, YELAHANKA POST
YELAHANKA, BANGALORE 560 064
REPRESENTED BY GPA HOLDER
RANKA PROPERTIES PRIVATE LIMITED
BEING A PRIVATE LIMITED COMPANY
UNDER THE COMPANIES ACT 1956
HAVING ITS REGISTERED OFFICE AT 1ST FLOOR,
RANKA CHAMBERS, 31 CUNNIGHAM ROAD
BANGALORE 560052
REPRESENTED BY ITS DIRECTOR YASH ARUN RANKA
...PETITIONERS
(BY SMT. NAYANA TARA B.G., ADVOCATE)
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT
REPRESENTED BY ITS SECRETARY
VIKAS SOUDHA, DR. AMBEDKAR VEEDHI
BANGALORE 560 001
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR. B.R. AMBEDKAR VEEDHI
BANGALORE 560 001
3. BANGALORE BRUHATH MAHANAGARA PALIKE
NR SQUARE BANGALORE 560 002
REPRESENTED BY ITS
CHIEF COMMISSIONER
4. JOINT DIRECTOR (TOWN PLANNING-NORTH)
BRUHATH BENGALURU MAHANAGARA PALIKE
NR SQUARE, HEAD OFFICE BUILDING
ANNEXE BUILDING, BANGALORE 560 002
5. BANGALORE DEVELOPMENT AUTHORITY
5TH MAIN ROAD, KUMARPARK WEST,
GUTTAHALLI, BENGALURU,
KARNATAKA -560020,
REPRESENTED BY ITS COMMISSIONER.
-694-
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4
SRI. K.KRISHNA., ADVOCATE FOR R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECALRING THAT SECTIONS 2(26A), 2(49A), 240(A)
INTRODUCED BY THE BRUHAT BANGALORE MAHANAGARA PALIKE
AND CERTAIN OTHER LAW AMENDMENT 2023 IS
UNCONSTITUTIONAL. IN SO FAR PETITIONER CONCERNED AND
ETC.
IN WP NO. 18162/2024
BETWEEN
M/S GURURAJ ENTERPRISES PVT LTD
BEING A PRIVATE LIMITED COMPANY
INCORPORATED UNDER THE COMPANIES ACT,
HAVING ITS OFFICE AT,
NO. 8, GROUND FLOOR, PLOT NO. 13./39,
JIVAN MAHARAJ CHAWL, MOTA MANDIR MARG,
JM COMPOUND CHANDI GULLY, KALBADEVI,
MUMBAI - 400 002
REPRESENTED BY GPA HOLDER,
M/S MYTHRI HOUSING PVT LTD.,
BEING A PRIVATE LIMITED COMPANY
REGISTERED UNDER THE COMPANIES ACT,
HAVING ITS REGISTERED AND CORPORATE
OFFICE AT FLOOR -11, JAIN HEIGHTS SOLUR,
NO. 2, 1ST CROSS, J C ROAD,
BENGALURU - 560 027.
REPRESENTED BY ITS AUTHORIZED SIGNATORY,
MR JAIN KISHORE.
...PETITIONERS
(BY SMT. NAYANA TARA B.G., ADVOCATE)
-695-
AND
1. STATE OF KARNATAKA
URBAN DEVELOPMENT DEPARTMENT,
REPRESENTED BY ITS SECRETARY.
VIKAS SOUDHA, DR AMBEDKAR VEEDHI,
BANGALORE - 560 001.
2. THE DEPARTMENT OF LABOUR
REPRESENTED BY ITS SECRETARY
VIKASA SOUDHA, DR B R AMBEDKAR VEEDHI,
BANGALORE - 560 001.
3. BANGALORE BRUHATH MAHANAGARA PALIKE
NR SQUARE, BANGALORE - 560 002.
REPRESENTED BY ITS
CHIEF COMMISSIONER.
4. JOINT DIRECTOR (TOWN PLANNING SOUTH)
BRUHATH BENGALURU MAHANAGARA PALIKE,
NR SQUARE HEAD OFFICE BUILDING,
ANNEXE -3, BUILDING,
BANGALORE - 560 002.
5. BANGALORE DEVELOPMENT AUTHORITY
REP BY ITS COMMISSIONER
T.CHOWDIAH ROAD, KUMARA PARK WEST
BANGALORE-560020
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1 & R2
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R3 & R4
SRI.M.V.CHARATI., ADVOCATE FOR R5)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO DIRECTION OF SIMILAR
NATURE DECLARING THAT SECTIONS 2(26A), 2(49A), 240(A)
INTRODUCED BY THE BRUHATH BANGALORE MAHANAGARA
PALIKE AND CERTAIN OTHER LAW AMENDMENT 2023 AS
UNCONSTITUTIONAL AND ETC.
-696-
IN WP NO.18843/2024
BETWEEN
1. SMT K K SUNITHA
AGED ABOUT 56 YEARS
D/O LATE SRI K KEMPAIAH
WIFE OF SRI M RAJAGOPAL
R/A NO.200A ARUNODAYA PATEL
MUNIVENKATAPPA LAYOUT
NAGAWARA VILLAGE, BENGALURU 560045
2. SRI KIRAN RAJ R
AGED ABOUT 31 YEARS
S/O SRI M RAJAGOPAL
R/A NO.200A ARUNODAYA PATEL
MUNIVENKATAPPA LAYOUT
NAGAWARA VILLAGE, BENGALURU 560045
3. SRI CHETHAN R GOWDA
AGED ABOUT 45 YEARS
S/O SRI M RAJAGOPAL
R/A NO.200A ARUNODAYA PATEL
MUNIVENKATAPPA LAYOUT
NAGAWARA VILLAGE BENGALURU 560045
4. SRI ARUN RAJ
AGED ABOUT 40 YEARS
S/O SRI M RAJAGOPAL
R/A NO.200A ARUNODAYA PATEL
MUNIVENKATAPPA LAYOUT
NAGAWARA VILLAGE BENGALURU 560045
5. SMT NAMRATHA RAJ R
AGED ABOUT 42 YEARS
D/O SRI M RAJAGOPAL
R/A VILLA NO.65, KRISHNA NORTH WOODS
CHOKKANAHALLI VILLAGE
YELHANKA HOBLI BANGALORE NORTH
ADDITIONAL TALUK, BENGALURU 560064
PETITIONERS NOS. 1 TO 5 REP BY
ITS REGD. POWER OF ATTORNEY
6. M/S BRR HALLMARK DEVELOPERS LLP
A LIMITED LIABILITY PARTNERSHIP FIRM
HAVING ITS REGISTERED OFFICE
-697-
AT NO.9 SECOND FLOOR 1ST MAIN
HIGH LAYOUT GANGANAGAR
BANGALORE 560032
REP BY ITS DESIGNATED PARTNER
SRI B RAMESH REDDY
S/O LATE SRI B S NARASIMHA REDDY
AGED ABOUT 61 YEARS
HAVING ITS OFFICE AT NO.9 SECOND FLOOR
1ST MAIN, H I G H LAYOUT GANGANAGAR
BENGALURU 560032
...PETITIONERS
(BY SRI. SHRAVANTH ARYA TANDRA., ADVOCATE)
AND
1. STATE OF KARNATAKA
REP BY ITS PRINCIPAL SECRETARY
URBAN DEVELOPMENT DEPARTMENT
4TH FLOOR VIKAS SOUDHA
AMBEDKAR VEEDHI, BENGALURU 560001
KARNATAKA INDIA.
2. BRUHAT BANGALORE MAHANAGARA PALIKE
REP BY ITS COMMISSIONER
N R SQUARE BENGALURU 560002
KARNATAKA INDIA.
3. JOINT DIRECTOR (TOWN PLANNING-NORTH)
BRUHAT BANGALORE MAHANAGARA PALIKE
N R SQUARE, BENGALURU 560002
KARNATAKA INDIA.
....RESPONDENTS
(BY SRI. REUBEN JACOB., AAG FOR
SMT. H.R. AMARAVATHY., AGA FOR R1
SRI. K.G. RAGHAVAN & SRI. RAVI B NAIK.,
SR. COUNSELS FOR SRI.K.B. MONESH KUMAR,
ADVOCATE FOR R2 & R3)
THIS W.P. IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE DEMAND
NOTICE DTD. 28.06.2024 BEARING LP NO.
BBMP/ADDL.DIR/JDNORTH/0012/23-24 IN PROJECT NO.
PRJ/0614/23-24 ISSUED BY THE R-3 AND ETC.
-698-
THESE WRIT PETITIONS HAVING BEEN HEARD AND
RESERVED ON 01.10.2024 AND COMING ON FOR
PRONOUNCEMENT OF ORDERS, THIS DAY, THIS COURT MADE
THE FOLLOWING:
CORAM: HON'BLE MR JUSTICE R DEVDAS
CAV COMMON ORDER
(PER: HON'BLE MR JUSTICE R DEVDAS)
As a fall out of the judgment rendered by a co-ordinate
Bench of this Court declaring the Bye-laws under which
ground rent, licence fee, scrutiny fee, security deposit etc.,
was sought to be levied, as ultra vires the Act and therefore
unenforceable at the hands of Bruhat Bengaluru Mahanagara
Palike (for short 'BBMP'), amendments were made to the
BBMP Act. Several hundreds of petitions are filed by
residents and builders raising a challenge to the
amendments and the consequential imposts/levy in terms of
demands raised by the respondent - BBMP. Therefore, all
these writ petitions are clubbed and heard together and
disposed of by this common order.
2. In Mr. Sunderam Shetty and Others Vs. State of
Karnataka rep. by its Secretary, Urban Development
-699-
1
Department and Others - the co-ordinate bench considered
whether the impugned imposts/fee suffer from want of legal
sanction, insofar as ground rent, licence fee, scrutiny fee,
security deposit, lake rejuvenation fee, service charges at
1% of the amount payable to the Palike from out of Building
Construction Workers cess - Labour cess. It was held that
the levy and collection did not have any legal basis and such
action was based on Circulars which had no force of law.
Accordingly, Circulars dated 04.09.2015 and 27.01.2017
issued by the BBMP were quashed and set aside. However,
it was also held that the State or the BBMP are not precluded
from bringing in the impugned levies under the provisions of
the Act or the Rules by making suitable amendments to the
Act and the Rules. As a consequence, the respondent -
State and the BBMP chose to amend and insert the
impugned provisions in the Karnataka Municipal Corporations
Act, 1976 and the Bruhat Bengaluru Mahanagara Palike Act,
2020 (hereinafter referred to as the 'BBMP Act', for short),
with retrospective effect for validation of fee and penalty
collected by the BBMP at the time of sanction of building
1
ILR 2021 KAR 3968
-700-
plans and grant of commencement certificate and completion
certificate to buildings and also to provide exemption or
concession to Boards or Corporations or Organisations
owned or controlled by the Central Government or the State
Government from the payment of such fee.
3. One of the main grounds of attack is that the
impugned provisions do not in any way set out to change the
circumstances under which the imposts/levy were declared
as ultra vires in Sunderam Shetty1. It is contended that such
action is an attempt to nullify the judgment of this Court,
without taking due care to remove the basis of the
judgment. Several other grounds are raised challenging the
impugned amendments and therefore, it would be better to
proceed enumerating the broad grounds.
4 (i) In Sunderam Shetty1, this Court has already
considered the legality of the impugned imposts/levy and
has held that such imposts/levy are ultra vires the Act and
therefore similar provisions cannot be reintroduced into the
Act.
4 (ii) In Sunderam Shetty1, this Court has considered
the legitimacy of linking guidance value to the fee payable
-701-
towards building licence/sanction plan and has held that it
has no reasonable nexus. However, by the impugned
amendment, such fee is once again linked to guidance value.
4 (iii) In Sunderam Shetty1, this Court considered the
legality of imposition and collection of ground rent, and held
that the same cannot be imposed if public
property/road/pavement were not utilized for storing
construction material. However, care is not taken in the
impugned provisions to redress the grievance of such
persons.
4 (iv) Imposition of security fee would be additional
burden on the owners/builders. The impugned provision
does not mandate returning of the security fee.
4 (v) In Sunderam Shetty1, it has been held that the
impugned levy can be imposed on the basis of quid pro quo
and therefore such levy should be commensurate with the
services rendered by the BBMP. However, the impugned
levy are highly exorbitant and are not commensurate with
the services rendered.
4 (vi) In the latest amendment, Act No.37 of 2024,
while defining 'Ground Rent' to mean and include fee for
-702-
usage of public roads and other infrastructure facilities
provided and maintained by BBMP, the owners/builders who
seek plan sanction are singled out for differential treatment
and doubly taxed for the same purpose.
4 (vii) In terms of Articles 243W and 243X of the
Constitution of India read with the 12th Schedule, the power
to impose taxes pertaining to the impugned levy are vested
with the Municipalities. Therefore, such power cannot be
delegated to the Commissioner.
4 (viii) Having regard to such powers conferred under
Articles 243W and 243X on the Municipalities, provision such
as Section 18-A of the Karnataka Town and Country Planning
Act, 1961 (for short 'Act 1961'), and Rule 37-A, B and C of
the Karnataka Planning Authority Rules, 1965 (for short
'Rules 1965') could not have been inserted, thereby enabling
the Planning Authority (Bangalore Development Authority) to
levy and collect such fee.
4 (ix) Betterment charges cannot be levied and
collected by the BBMP, on delegation of power under the Act,
1961. Such powers are conferred on the Planning Authority
to collect betterment charges while sanctioning a layout plan
-703-
and the same cannot be imposed or collected by the BBMP
while sanctioning a building plan.
4 (x) There is no plan or scheme for Mass Rapid
Transport System in the city and therefore, the BBMP cannot
demand or collect surcharge and cess in that regard.
4 (xi) The fee/surcharge/cess collected by the planning
department of BBMP while sanctioning building plans have to
be utilized only for the purpose of meeting the administrative
expenses of the planning department. However, it is clear
from the statement of objections filed at the hands of the
respondents that the impugned fees are sought to be
collected and utilized for other purposes also.
4 (xii) The respondent-State and BBMP have not
preferred any appeal challenging the judgment in Sunderam
Shetty1. Having accepted the said judgment, the
respondents could not have levied the impugned fees
without removing the defects pointed out by this Court.
4 (xiii) No reasons are forthcoming either from the
statement of objects of the Amending Act or the statement
of objections filed by the respondents regarding any tangible
information or recommendation from the Finance
-704-
Commission, while reviewing the finances of the BBMP, for
enhancement of the impugned fees. Empirical data is not
collected before proceeding to introduce the impugned
provisions in the Act and the Rules. The respondents have
failed to justify the exorbitant rates.
4 (xiv) The impugned Validating Act/provisions seek to
override the judgment of this Court and by introducing a
non-obstante clause, the respondents are undermining the
power of judicial review conferred on this Court by the
Constitution of India.
Arguments on behalf of petitioners:
5. Re: Sunderam Shetty1 - legality of the impugned
imposts/levy have been considered and held ultra vires the
Act and therefore similar provisions could not have been
reintroduced.
6. Sri P.S.Rajagopal, learned Senior Counsel - Similar
provisions such as ground rent, licence fee, scrutiny fee,
security deposit, lake rejuvenation fee, service charges at
1% of the amount payable to the Palike from out of Building
Construction Workers cess - Labour cess, though not
expressly provided either in the Act or the Rules, were
-705-
however, levied and sought to be collected, based on
Circulars issued from time to time. In Sunderam Shetty1
and connected matters, challenge were raised at the hands
of several hundred petitioners and this Court held that such
levy, not provided in the Act or Rules, could not be levied or
collected through Circulars. It was therefore held that such
Circulars through which the levy and collection was sought to
be made by BBMP was ultra vires the Act. The decision in
Sunderam Shetty1 not only considered the validity of such
levy on the basis of Circulars, but also considered the legality
of such levy comprehensively. Therefore, the State and
BBMP were precluded from bringing in similar provisions, by
inserting the same in the Act. This Court may therefore
proceed to strike down the impugned provisions, since such
provisions have already been held to be illegal and unjust.
In this regard, reliance was placed on State of Karnataka
and Others Vs. Karnataka Pawn Brokers Association and
Others2, where it was held that a judicial pronouncement is
always binding unless the very fundamentals on which it is
2
(2018) 6 SCC 363
-706-
based are altered and the decision could not have been
given in the altered circumstances.
7. As a counter, it was argued by learned Senior
Counsel Sri K.G.Raghavan, on behalf of the respondent-
BBMP that since this Court was considering in Sunderam
Shetty1, the legality of the levy on the basis of Circulars, and
it was held that such levy cannot be imposed by way of
Circulars, there being no substantial provision in the Act or
the Rules, all other observations made in Sunderam Shetty1,
regarding the impugned levy are obiter dicta.
8. Learned Counsel Sri Sammith S., appearing for some
of the petitioners has pointed to two judgments, which were
in fact relied upon by learned Senior Counsel
Sri.K.G.Raghavan, in the case of Secunderabad Club Vs.
Commissioner of Income Tax3 and Union of India and
Others Vs. Dhanwanti Devi and Others4, to counter the
argument of learned Senior Counsel Sri K.G.Raghavan. It
was submitted that in Sunderam Shetty1, the co-ordinate
Bench has considered each and every aspect of the
3
(2023) SCC OnLine SC 1004
4
(1996) 6 SCC 44
-707-
impugned levy, dehors the levy imposed through Circulars.
Since the Apex Court has held that the ratio of the case has
to be deduced from the facts involved in the case, it was
submitted that the co-ordinate Bench has considered each
and every levy and their validity, more particularly the
linking of the levy to guidance value. In Dhanwanti Devi4
too, it was held that in order to understand and appreciate
the binding force of a decision it is always necessary to see
what were the facts in the case in which the decision was
given and what was the point which had to be decided.
9. Sri Sammith S., learned Counsel for some of the
petitioners - the respondent-State and BBMP are bound by
the mandamus issued by this Court. The respondent-State
cannot indirectly take away the benefit conferred on the
owners/builders, by amending and inserting the impugned
provisions in the Act. The impugned levy are the same
which were found in the Circulars impugned before this Court
in Sunderam Shetty1. The effect of reintroducing such levy
which were struck down by this Court would amount to the
respondent-State directly annulling a judgment of this Court.
Attention of this Court is drawn to S.T.Sadiq Vs. State of
-708-
Kerala and Others5. In Madras Bar Association Vs. Union of
India And Another6, it was held that the law does not permit
the legislature to take away what has been granted in
implementation of a Court's decision, including interim
orders/directions. Nullification of mandamus by an
enactment was held, impermissible and it would amount to
transgression of constitutional limitations and intrusion into
the judicial power by the legislature in violation of the
principles of separation of powers, the rule of law and Article
14 of the Constitution.
10. Sri.P.S.Rajagopal, learned Senior Counsel, while
pointing out to the statement of objects of the Karnataka Act
01 of 2022, submitted that the Government is clearly of the
view that since fee have been collected by the Palike and the
same have been utilized for various development works,
refund of the same would incur a financial burden of Rs.2362
Crores to the Palike and therefore, it is considered necessary
to amend the Act, 1976, Act 2020, with retrospective effect
for validation of fee and penalty collected by the Palike. It is
5
(2015) 4 SCC 400
6
(2022) 12 SCC 455
-709-
therefore clear that the Government has proceeded hastily,
without collecting empirical data regarding the expenses
incurred by the Planning Department of the Palike and did
not arrive at a reasonable rate to be levied and collected, to
augment the expenditure of the department.
11. It was argued by the learned Senior Counsel that
contrary to Section 376 of the BBMP Act, 2020, where all
provisions of the Karnataka Municipal Corporations Act,
1976, pertaining to the BBMP stood repealed by the
Karnataka Act No.53 of 2020 w.e.f., 11.01.2021,
amendments have been again brought to the Act, 1976, to
provisions pertaining to the BBMP. It was contended that in
terms of Section 6 of the Mysore General Clauses Act, the
repealed provision shall not revive by a subsequent
amendment. It was contended that an amendment is
permissible to any of the provisions of a statute and not
when there was no such provision at all in the previous
statute. It is contended that such an action is nothing but
decorating a still born baby. Here again, reliance is placed
on the decision in Karnataka Pawn Brokers' Association2.
In paragraph No.25 of the said judgment, it was held that
-710-
the legislature cannot set at naught the judgments which
have been pronounced by amending the law not for the
purpose of making correction or removing anomalies but to
bring in new provisions which did not exist earlier. The
legislature may have the power to remove the basis or
foundation of the judicial pronouncement but the legislature
cannot over turn or set aside the judgment, that too,
retrospectively by introducing a new provision. It was also
pointed out that in D.Cawasji and Co., Mysore Vs. State of
Mysore And Another7, it was held, "In our opinion, the
enhancement of the rate of duty from 6½ per cent 45 per
cent with retrospective effect is in the facts and
circumstances of the case clearly arbitrary and
unreasonable. The defect of lacuna is not even sought to be
remedied and the only justification for the steep rise in the
rate of duty by the amended provision is to nullify the effect
of the binding judgment".
12. Learned Additional Advocate General Sri.Reuben
Jacob, contends that it is not as if the amendment is brought
to a dead letter. It is submitted that Karnataka Municipal
7
1984 (Suppl) SCC 490
-711-
Corporations Act, 1976, is not totally repealed. The
amended provision does not bring in a new levy. No new
liability is brought in by the subsequent amendment. It is
submitted that the levy of ground rent, license fee, scrutiny
fee, security deposit etc., while considering an application for
sanctioning a building plan and grant of building license was
prevalent even before the subsequent amendments. The
levy and collection was made earlier under the Building
Byelaws and various Circulars issued by the
Government/Corporation. However, since the co-ordinate
Bench held that the byelaws under which the levy was made
and collected were ultra vires the Act, the validating
provision was required to be brought in, to save the levy and
collection already made.
13. Sri. Udaya Holla, learned Senior Counsel appearing
for some of the petitioners - In Amarendra Kumar
Mohapatra and Others Vs. State of Orissa and Others8,
it was held that when the validity of any such Validation Act
is called in question, the courts have to carefully examine
the law and determine whether (i) the vice of invalidity that
8
AIR 2014 SC 1716
-712-
rendered the Act, Rule, proceedings or action invalid has
been cured by the validating legislation, (ii) whether the
legislature was competent to validate the Act, action,
proceedings or Rule declared invalid in the previous
judgments, and (iii) whether such validation is consistent
with the rights guaranteed by Part III of the Constitution. It
is only when the answer to all these three questions is in the
affirmative that the Validation Act can be held to be effective
and the consequences flowing from the adverse
pronouncement of the Court held to have been neutralised.
Further, in Avinder Singh And Others Vs. State of
Punjab And Others9 it was held that the levy of taxes shall
be only for the purposes of the Act. Diversion for other
purpose is illegal. Exactions beyond the requirements for the
fulfillment of the purposes of the Act are also invalid. It was
therefore contended, while applying the same logical
deduction, levy and collection of fee under Chapter XVI of
the BBMP Act, 2020, pertaining to regulation of buildings,
the levy beyond the requirements for the fulfillment of the
9
(1979) 1 SCC 137
-713-
purposes of the said chapter are required to be declared
invalid.
14. Sri. Vikram Huilgol, learned Senior Counsel - In
Calcutta Municipal Corporation and Others Vs. Shrey
Mercantile (P) Ltd., and Others10, it was held in paragraph
No.21, as follows:
"21. Now coming to the question of
challenge to the levy as arbitrary and
discriminatory and violative of Article 14, we
find that the functions of the Corporation
with regard to mutation remain the same,
whether the applicant is a transferee under a
conveyance or a lessee or a beneficiary
under a Will or an heir in the case of
intestate succession. Once an application for
mutation is made, the same is examined by
the department and after hearing the
objections, if any, the record is ordered to
be changed. Ultimately, the exercise is for
fiscal purpose. Similarly, the property
valuation may be below Rs.50,000 or above
Rs.2 lakhs, the function of the Corporation in
making the mutation entry remains the
same. Similarly, whatever may be the cause
10
(2005) 4 SCC 245
-714-
of mutation, whether it is a case of transfer
or devolution, the activity of mutation
remains constant in all the cases. The
expenses incurred in all the cases also
cannot vary, whatever be the value of the
property or the cause of mutation. In the
circumstances, there is no reason given for
charging different rates depending on the
value of the property and the cause of
transfer. By doing so, the incidence of the
levy falls differently on persons similarly
situated resulting in violation of Article 14 of
the Constitution. Moreover, the quantum of
fees is disproportionate to the so-called
"services" which is one more circumstance
showing arbitrariness in the levy of such
imposition. So far as Article 14 is concerned,
the courts in India have always examined
whether the classification was based on
intelligible differentia and whether the
differentia had a reasonable nexus with the
object of legislation."
15. Re: the legitimacy of linking guidance value to the
fee payable towards building licence/ sanction plan.
-715-
16. Sri.P.S.Rajagopal, learned Senior Counsel - the
respondent/Palike has the monopolistic power to consider
and sanction a building plan and issue building license. It
cannot attempt profiteering and such adventurous attitude of
the State and the Palike to take advantage of its
monopolistic power cannot be sustained. It was contended
that in Association for Democratic Reforms and
Another (Electoral Bond Scheme) Vs. Union of India
and Others11, it was held that a statute or a provision can
be challenged on the ground of manifest arbitrariness.
17. Sri. Sammith S, learned Counsel - in Sunderam
Shetty1, it was held that imposition of such fee can only be
as quid pro quo. In Secunderabad Hyderabad Hotel
Owners' Association And Others Vs. Hyderabad
Municipal Corporation, Hyderabad and Another12 it was
held that since the conditions of license not only imposed
certain obligation on the licensee, but also require the
corporation to ensure compliance with the conditions of the
license by inspecting the licensee's premises, the said levy is
11
(2024) 5 SCC 1
12
(1999) 2 SCC 274
-716-
a fee and not a tax. A license fee may be either regulatory or
compensatory. However, when a fee is charged for
rendering specific services, certain element of quid pro quo
must be there between the services rendered and fee
charged, so that the license fee is commensurate with the
cost of rendering the service, although exact arithmetical
equivalence is not expected.
18. Learned Counsel Ms. Nayana Tara B.G., appearing
for some of the petitioners - while pointing out to the
amended provisions of the BBMP Act, more particularly, sub-
section (2) of Section 240-A, it is submitted that the
amended provision enables the Chief Commissioner, while
fixing the rates for levy of fee or penalty, to consider all the
costs related to the issue and the execution of the approval.
It is also pointed out that the words 'lake rejuvenation' and
'compound wall charges' are not found in the said provision.
It is therefore submitted that levy and collection of lake
rejuvenation fee and compound wall charges are illegal. It is
submitted that such a provision for collecting compound wall
charges at the rate of Rs.1/- per running meter was made in
Clause 3.7.3 of the BBMP Building Bye-laws. It is submitted
-717-
that levy and collection of compound wall charges violate
Article 243X of the Constitution of India, since even the
amended provision does not provide for levy and collection
of lake rejuvenation fee and compound wall charges. Similar
is the position regarding security fee/ deposit .
19. It is submitted that levy of security fee/deposit is
illegal and it is an additional burden on the owners of the
property. It is submitted that in Sunderam Shetty1, this
Court has quashed the Circulars on the basis of which BBMP
was imposing lake rejuvenation fee and further, since no
such provision is made in the amended Act, such levy is
clearly illegal.
20. Learned Counsel submitted that the petitioners in
her case have not filed any application under Sections 14 or
17 of the Karnataka Town and Country Planning Act, 1961,
seeking approval from the Planning Authority for formation
of a layout or for sanction of sub-division of plots or layout of
private streets. Such being the position, recovery of a fee
while granting permission for development of building or
land cannot be permitted.
-718-
21. It is submitted that although a notification dated
26.02.2004 is said to have been issued and gazetted in
compliance of Section 2(4) of the Act, 1961, delegating such
powers to the local authority (BBMP), the provisions under
Section 18A is under challenge in some of these writ
petitions. It is also contended that the argument regarding
levy and collection of security deposit would also apply to
Scrutiny Fee, which is not provided for even in the amended
provision of Section 240A of the BBMP Act.
22. It is also submitted that levy and collection of such
fee for modification of plan would amount to double
payment. There is no such provision either under the old Act
or the amended Act for levy and collection of similar fee on
modified plan. It is submitted that the petitioners had
obtained a sanctioned plan in the year 2016 while paying all
the levies. However, while sanctioning the modified plan,
once again similar fees are levied on the entire extent of
built up area and sital area. There is no provision making
any distinction for cases of fresh plan and modified plan.
23. Learned Counsel has also submitted that levy and
collection of betterment fee as provided in Section 18 of the
-719-
KTCP Act, 1961, while sanctioning a building plan is contrary
to the provisions contained in the Act, which pertains to the
Planning Authority which is empowered to sanction a layout
plan and not a building development plan.
24. Attention of this Court is also drawn to sub-rules
(2) and (3) of Rule 37-C of the Karnataka Planning Authority
Rules, 1965, which provides that the cess and surcharge
collected under sub-clause (i), (ii) (iii) and (iv) of sub-section
(1) of Section 18-A shall be deposited in a separate head of
account by the Planning Authority/Local Authority which
issues the building plan and thereafter, the amount so
collected shall be transferred to the concerned authority as
per the directions of the Government, while retaining 5% as
service charges. This clearly shows that provisions are
sought to be made for levy and collection of cess and
surcharge from owners of individual sites who approach the
local authority for sanction of a building plan, in violation of
the provisions and the objectives with which the KTCP Act is
enacted.
25. Learned Counsel Sri.B.Pramod, appearing for some
of the petitioners - has drawn the attention of this Court to
-720-
the technical term and definitions provided in the Zoning of
Land Use and Regulations, Revised Master Plan 2015,
Bangalore, more particularly, the definition of the word
'Development Plan' which provides that 'Residential
Development Plan' is a plan containing proposal for
construction of one or more residential buildings on a plot
measuring more than 20,000 square meters in extent.
Similarly, "Non-Residential Development Plan" would mean a
plan containing proposal for construction of one or more
commercial building on a plot size measuring more than
20,000 square meters in extent (which was earlier 12,000
square meters). Learned Counsel would therefore submit
that at any rate such levy and collection of
fee/cess/surcharge, etc., arising out of the provisions of the
KTCP Act, 1961, is not permissible and not applicable to
development plans, if they are not in respect of a plot
measuring more than 20,000 square meters.
26. Learned Counsel Sri.B.Pramod, has also placed
reliance on a decision of a Division Bench of this Court in
W.A.No.335 of 2022 and connected matters, decided on
28.09.2022, where it is held that in terms of the definition of
-721-
the term "specified authority" as provided in Section 2(7) of
the KTCP Act, 1961, BBMP is not the specified authority
under Section 17 of the Act.
27. Learned Counsel Sri.T.P.Vivekananda, appearing
for some of the petitioners - submits that Section 107 of the
BBMP Act, confers powers and functions of the Corporation.
It provides that it shall be the duty of the corporation to
render necessary services to the inhabitants of the
Corporation area in respect of the matters enumerated as
core functions in the First Schedule. Sub-section (3)
provides that the annual budget allocation, in respect of the
subjects provided in the First Schedule, by the Government
shall be wholly allotted to the Corporation. Sub-section (4)
provides that the Corporation shall manage institutions and
administer the schemes allotted to it, subject to the
guidelines and technical directions from the Government in
accordance with the State and National Policies. Section 109
provides that the core functions of the Corporation shall
constitute the first charge on the Corporation fund. It is
therefore submitted that maintenance of roads, footpaths,
etc., are the core functions of the Corporation and therefore,
-722-
funds for maintenance of roads and footpaths should come
from the Corporation fund and the Corporation cannot levy
fee while sanctioning the plans.
28. Learned Counsel would further submit that the
provisions of the Karnataka Municipal Corporation (Recovery
of Improvement Expenses) Rules, 2009, enable the
Commissioner to levy and collect such improvement
expenses from the owner or occupier of undeveloped,
partially developed or single unit properties or group of
properties or locality or extension that are assessed or newly
added to the Assessment Register and which have been
benefited or likely to be benefited by such improvement
expenses incurred by the corporation. It is therefore
submitted that when the corporation is empowered to levy
and collect improvement expenses along with the property
tax, such levy while sanctioning the plans for development
would be illegal and if permitted to be collected, it would
amount to double payment.
29. Re: In the latest amendment, Act No.37 of 2024,
while defining 'Ground Rent' to mean and include fee for
usage of public roads and other infrastructure facilities
-723-
provided and maintained by BBMP, the owners/builders are
singled out for differential treatment and doubly taxed for
the same purpose, all the learned Counsels have contended
that the definition now provided to "Ground Rent" would
clearly demonstrate that additional burden is sought to be
fastened on the owners who seek building plans at the hands
of the corporation. It is submitted that it is not the owners
who seek building plans alone who use the public roads and
other infrastructure facilities. Therefore, such levy cannot be
made on the owners who seek building plans.
30. It is also submitted that this Court in Sunderam
Shetty1, has already considered this aspect of the matter
and has held that such levy of Ground Rent would be illegal.
This Court, in Sunderam Shetty1 has observed that the
petitioners in most of the petitions who have their own space
in the construction area to store or stock materials for
construction would not be using public roads for storing the
building materials. Those who are stocking construction
materials in their own land, without using public
property/road/pavement are also made to pay ground rent
as it is made a condition precedent for issuance of license,
-724-
occupancy certificate or a plan sanction. This Court had
therefore observed that there cannot be a better example of
non-application of mind in raising the demand under the
impugned levies. This Court further held that hitherto, the
citizens were paying ground rent, however, by virtue of the
circular dated 04.09.2015, the revised ground rent was
linked to the guidance value.
31. Re: Legitimacy of linking guidance value to the fee
payable to the building license/sanctioned plan, although in
Sunderam Shetty1, this Court has already held that it has
no reasonable nexus, all the learned Counsels have
vehemently contended that the argument that the city has to
be kept clear, roads have to be kept in order and other
manifold activities, all the levies are valid as they are taken
into the BBMPs funds and the funds are regulated under the
Act, has been rejected by this Court and held that such
argument is unsustainable as the power under the Act for
imposition of such levy were unavailable at that point of
time.
32. It is submitted that, although provision is now
made in the amended Act, under Clause(a) of sub-section(3)
-725-
of Section 240-A of the BBMP Act, 2020, linking the fee to
the guidance value fixed by the Department of Stamps and
Registration, nevertheless, it cannot be sustained since such
linking has no nexus with the fee leviable for sanctioning a
plan or issuance of occupancy certificate. It is once again
contended that this Court in Sunderam Shetty1 has clearly
held that since the incidence of levy in the present context is
a fee and not a tax, there has to be an element of quid pro
quo. The service rendered by the BBMP while sanctioning a
plan or issuing occupancy certificate, forms the basis for levy
of fee. The extent of service may, at the most, depend on
the size of the plot and the extent of construction and it has
definitely no connection with the value of the land or
construction. Therefore, linking the guidance value to the
fee towards building license/sanction plan cannot be
sustained.
33. Re: Imposition of Security Fee and there being no
provision for returning the Security Fee, learned Counsels
have contended that the owners of the land/ building are not
entering into a contract with the corporation. Therefore, it is
beyond comprehension as to how and why the owners are
-726-
asked to deposit security fee. It is submitted that it is the
duty of the officials of the corporation to ensure that the
construction is put up in accordance with the sanctioned
plan. Provision is also available either in the amended Act or
under the Building Bye-laws for compounding/regularizing
the deviation to a certain extent. Beyond the permissible
extent, if there is any further deviation, the same can be
directed to be removed in accordance with law. Therefore, it
is submitted, that the owners cannot be compelled to deposit
security fee. It is also submitted that no specific provision is
available for return of the security fee. Learned Counsels
have also submitted that scrutiny fee cannot be permitted to
be collected exclusively, since such act of scrutiny of the
applications and the inspection of the property forms part of
the basic functions of the officials of the corporation.
Respondents arguments:
34. Learned Senior Counsel Sri.K.G.Raghavan,
appearing for the BBMP - At the outset, learned Senior
Counsel has pointed out from the operative portion of the
orders passed in Sunderam Shetty1, that the State or the
BBMP was granted liberty for bringing in the levies under the
-727-
provisions of the Act or the Rules, by making suitable
amendments to the Act and the Rules. Learned Senior
Counsel would therefore submit that the impugned
amendments to the Act and the Rules have been brought in
following the directions issued and liberty granted in
Sunderam Shetty1. In that view of the matter, it is
submitted that this Court was considering the case in
Sunderam Shetty1 and other matters, the legality of the
levy and imposts under various circulars issued by the State
Government and this Court declared that such levy and
imposts are not permissible without enabling provisions in
the Act and the Rules. All other observations made in
Sunderam Shetty1 are obiter dicta. It is submitted that
since this Court in Sunderam Shetty1 concluded that such
levy and imposts had no legal backing and proceeded to
quash the impugned circulars therein, all other observations
are mere observations and they cannot be the decision of
the court.
35. In this regard, learned Senior Counsel has placed
reliance on several decisions including Career Institute
Educational Society Vs. Om Shree Thakurji Educational
-728-
Society13 where it was held that to test whether a particular
proposition of law is treated as ratio decidendi of the case,
the proposition is to be inversed, i.e., to remove from the
text of the judgment as if it did not exists. If the conclusion
of the case would still have been the same even without
examining the proposition, then it cannot be regarded as the
ratio decidendi of the case. Learned Senior Counsel would
therefore submit that since this Court in Sunderam Shetty1
was considering the sustainability of the levy and imposts
based on circulars issued by the Government and having
held that the circulars cannot be sustained, if all other
observations are removed, in terms of the inversion test, as
proposed in the judgment of the Apex Court, the conclusion
in Sunderam Shetty1, will still remain the same, even
without examining the other proposition. Therefore, the
decision in Sunderam Shetty1 cannot be regarded as ratio
decidendi, in respect of the propositions to be considered by
this Court, moreso, since this Court is to now consider the
amended provisions of law and not the earlier circulars
issued by the Government.
13
(2023) 16 SCC 458
-729-
36. Re: Linking of guidance value - learned Senior
Counsel, while placing reliance on Jalkal Vibhag Nagar
Nigam and Others Vs. Pradeshiya Industrial and
Investment Corporation and Another14 submitted that
the differentiation based on the element of quid pro quo in
the case of a fee and its absence in the case of tax, was held
to have gradually, yet steadily obliterated to the point where
it lacks any practical or constitutional significant. It was held
that the distinction that while a tax is a compulsory exaction,
a fee constitutes a voluntary payment for services rendered
does not hold good. In Ram Bahdur Thakur & Co. And
Another Vs. State of Karnataka15 it was held that a fee
being a levy in consideration of rendering service of a
particular type, correlation between the expenditure incurred
by the government and the levy must undoubtedly exist, but
a levy will not be regarded as a tax merely because of the
absence of uniformity in its incidence or because of
compulsion in the collection thereof, nor because some of
14
(2021) 20 SCC 657
15
AIR 1979 KAR 119
-730-
the contributories do not obtain the same degree of service
as others may.
37. Learned Senior Counsel submitted that for the
purpose of fixing rate, the legislature is empowered to adopt
any of the options available. The State Government has
thought it fit to adopt the guidance value notified by the
State Government under Section 45-B of the Karnataka
Stamp Act, 1957, as a standard of measure to fix the rate.
It is also submitted that the guidance value notified by the
State Government was also questioned and the same has
been upheld at the hands of the Apex Court in the case of
The District Registrar, Shimoga District and Another
Vs. Smt. Manjula and Others16.
38. Insofar as the contentions of the petitioners that
the power conferred on the Chief Commissioner to fix the
rate as being violative of Article 243X of the Constitution of
India, learned Senior Counsel submitted that the word 'Chief
Commissioner' may be read down as 'Corporation', having
regard to the present scenario where the Council of the
Corporation is not in existence.
16
2013 SCC OnLine Kar 10292
-731-
39. Re: Reliance sought to be placed by the petitioners
on the statement of objects and reasons to the amended
provisions - learned Senior Counsel would place reliance on
Bakhtawar Trust and Others Vs. M.D.Narayan And
Others17, where it was held that when a validity of a
particular statute is brought into question, a limited
reference, but not reliance, may be made to the statement
of objects and reasons. The statement of objects and
reasons may therefore be employed for the purpose of
comprehending the factual background, the prior state of
legal affairs, the surrounding circumstances in respect of the
statute and the evil which the statute has sought to remedy.
It is manifest that the statement of objects and reasons
cannot, therefore, be the exclusive footing upon which the
statute is made a nullity through the decision of court of law.
Learned Senior Counsel would therefore submit that merely
because it is stated in the statement of objects and reasons
of the amending provisions that fee have been collected by
the Palike and the same have been utilized for various
development works, refund of the same would incur a
17
(2003) 5 SCC 298
-732-
financial burden of Rs.2362 Crores to the Palike and
therefore it is necessary to amend the Act, with retrospective
effect for validation of fee and penalty collected by the
Palike, the amending Act cannot be struck down.
40. On the other hand, it is submitted that it is a well
settled position of law that the legislature has the power to
enact a law retrospectively or give effect to the provision
with retrospectivity. Reliance is placed on NHPC Limited
Vs. State of Himachal Pradesh, Secretary and Others18
wherein the earlier decision in Shri.Prithvi Cotton Mills
Limited And Another Vs. Broach Borough Municipality
And Others19 was also noticed, where it was held that
validation of a tax so declared illegal may be done only if the
grounds of illegality or invalidity are capable of being
removed or in fact removed and the tax is thus made legal.
Sometimes, this is done by providing for jurisdiction where
jurisdiction had not been properly invested before.
Sometimes, this is done by re-enacting retrospectively a
valid and legal taxing provision and then by fiction making a
18
(2023) 17 SCC 1
19
AIR 1970 SC 192
-733-
tax already collected to stand under the re-enacted law.
Sometimes, the Legislature gives its own meaning and
interpretation of the law under which the tax is collected and
by a legislative fiat makes the new meaning binding upon
courts.
41. Learned Senior Counsel would submit that
undisputedly provisions were available under the Karnataka
Municipal Corporations Act, 1976, enabling the corporation
to make Building Bye-laws for the regulation or restriction of
the use of site and building and for the regulation or
restriction of the building. Accordingly, the Building Bye-laws
made by the Corporation were notified by the State
Government. It is not disputed that the power to grant
building license and approve the plans for constructions
vests with the corporation and for that purpose fee were
levied and collected. However, this Court in Sunderam
Shetty1, found that there were no enabling provision in the
statute for levy and collection of fee. In the operative
portion of the order in Sunderam Shetty1, since liberty has
been granted to enact appropriate law providing for such
levy and collection of fee and accordingly, the impugned
-734-
amendments have been brought to the Karnataka Municipal
Corporations Act, 1976, and the BBMP Act, 2020. The
respondent-State Government and the BBMP have
accordingly enacted a law to validate the levy and collection
of fee, which the corporation is otherwise entitled to levy and
collect in terms of the powers conferred on the
municipalities, in the Constitution of India. Learned Senior
Counsel has also submitted that linking of the fee to
guidance value is not a new concept. Such principles are
adopted by the corporations in Mumbai and Kolkata.
42. Learned Senior Counsel Sri.Ravi B Naik, also
appearing for the respondent-BBMP has made submissions
similar to the submissions made by the learned Senior
Counsel Sri.K.G.Raghavan.
43. Learned Sri.Reuben Jacob, learned Additional
Advocate General (for short, 'AAG'), appearing for the
respondent/State - while placing reliance on Bangalore
Development Authority Vs. Aircraft Employees'
Cooperative Society Limited And Others20, submitted
that while considering the constitutional validity of a statute
20
(2012) 3 SCC 442
-735-
or a provision of law, courts have revolved certain well
established principles as rules of guidance. The first rule is
that there is always a presumption in favour of the
constitutionality of a statute and the burden is upon him who
attacks it to show that there has been a clear transgression
of the constitutional principles. The Apex Court has held in
the said case that while examining the issue of hostile
discrimination, courts cannot be oblivious of the fact that due
to unprecedented increase in the cities such as Bengaluru,
authorities such as Bangalore Development Authority were
obliged to take effective measures to improve the civic
amenities like water supply, electricity, roads,
transportation, etc., and for this it became necessary to
augment the resources by BDA itself or through other state
agencies/instrumentalities by making suitable contribution.
It was also held that it is not possible for the legislature to
enact laws with minute details to deal with increasing
complexities of governance in a political democracy, and held
that the legislature can lay down broad policy principles and
guidelines and leave the details to be worked out by the
executive and the agencies/ instrumentalities of the State
-736-
and that the delegation of the powers upon such authority to
implement the legislative policy cannot castigated as
excessive delegation of legislative power.
44. Learned AAG has brought to the notice of this Court
a notification dated 26.02.2004, published in the official
Gazette on 31.03.2011, which delegates the powers under
Sections 14, 15, 18, 24, 35(2), 46 and 47 of the KTCP Act,
to the Commissioner of the Corporation of the Bangalore
city, in exercise of power conferred under Section 81 of the
Act. Learned AAG submitted that the Government has
legally delegated the powers exercisable by the Planning
Authority under the provisions of the KTCP Act, more
particularly, Section 18(1-A), regarding levy and collection of
additional prescribed fee for rejuvenation of lakes or tanks.
Learned AAG would therefore submit that the challenge
raised by some of the petitioners in this regard is required to
be dismissed. Learned AAG has further submitted that cess
and surcharge are held to be Tax and therefore, the
requirement of quid pro quo would not arise in cases of cess
and surcharge.
-737-
45. Learned AAG submitted that in fiscal matters there
needs to be a greater latitude and merely because the
petitioners contend that the rate of the levy is excessive, this
court should not interfere in such matters, moreso, since it is
a matter of policy. Learned AAG would further submit that
since the rate is fixed, there is uniformity and the petitioners
cannot contend that the power is being exercised arbitrarily.
It is also submitted that the respondents need not establish
that each and every applicant is receiving similar benefit as
that of the other.
46. Heard learned Senior Counsels Sri.P.S.Rajagopal,
Sri.Udaya Holla, Sri Vikram S. Huilgol, learned Counsel Sri
Sammith S, Sri.B.Pramod, Sri.T.P.Vivekananda, Ms. Nayana
Tara B.G., Sri Shravanth Arya Tandra, Sri Sudhakar G.V., Sri
P.K.Srikara and Sri Lokesh L.N., appearing for the petitioners
and learned Senior Counsels Sri.K.G.Raghavan, Sri.Ravi B
Naik, Sri.Reuben Jacob, learned Additional Advocate General,
Smt.Amaravathy, Additional Government Advocate and
learned Counsels K.B.Monesh Kumar, Sri K.Krishna,
appearing for the respondent-State, BBMP and BDA.
-738-
47. The gravamen of the contentious issue is whether
the impugned levy and imposts could be considered as
arbitrary, irrational and whether the impugned amended
provisions are valid, having retrospective effect for validation
of fee and penalty collected by the BBMP at the time of
sanction of building plans and grant of commencement
certificate and completion certificate?
48. While learned Senior Counsel Sri.K.G.Raghavan has
laid emphasis on a three judges decision in Jalkal Vibhag14,
learned Senior Counsel Sri.P.S.Rajagopal, has pointed out to
a more recent decision in Association for Democratic
Reforms11, which is rendered by a Constitutional Bench of
five judges. It is true that in Jalkal Vibhag14, it has been
held that the distinction between a tax and fee has
substantially been effaced in development of constitutional
jurisprudence. While concluding, it was held in paragraph
No.66 as follows:
"66. In view of this consistent line of authority, it
emerges that the practical and even
constitutional, distinction between a tax and fee
has been weathered down. As in the case of a
tax, a fee may also involve a compulsory
-739-
exaction. A fee may involve an element of
compulsion and its proceeds may form a part of
the Consolidated Fund. Similarly, the element of
a quid pro quo is not necessarily absent in the
case of every tax. In the present case, the tax
has been imposed by the legislature in Section
52 on premises situated within the area of the
Jal Sansthan. The proceeds of the tax are
intended to constitute revenue available to the
Jal Sansthan to carry out its mandatory
obligations and functions under the statute of
making water and sewerage facilities available in
the area under its jurisdiction. The levy is
imposed by virtue of the presence of the
premises within the area of the jurisdiction of the
Jal Sansthan.
The water tax is levied so long as the Jal
Sansthan has provided a stand post or
waterworks within a stipulated radius of the
premises through which water has been made
available to the public by the Jal Sansthan. The
levy of the tax does not depend upon the actual
consumption of water by the owner or occupier
upon whom the tax is levied. Unlike the charge
under Section 59 which is towards the cost of
water to be supplied by the Jal Sansthan
according to its volume or, in lieu thereof on a
-740-
fixed sum, the tax under Section 52 is a
compulsory exaction.
Where the premises are connected with water
supply, the tax is levied on the occupier of the
premises. On the other hand, where the
premises are not so connected, it is the owner of
the premises who bears the tax. The levy under
Section 52(1) is hence a tax and not a fee.
Moreover, for the reasons that we have indicated
above, it is a tax on lands and buildings within
the meaning of Entry 49 of List II."
49. However, as rightly pointed out by learned Senior
Counsel Sri.P.S.Rajagopal, in Jalkal Vibhag14, the Apex
Court was considering a challenge to the constitutional
validity of Section 52(1)(a), 55(b)(i) and Section 56 of the U
P Water Supply and Sewerage Act and the Apex Court
concluded that the levy under Section 52 is a tax simpliciter
and cannot be regarded either as a charge or a fee for a
service rendered. On the other hand, the Constitutional
Bench in Association of Democratic Reforms11 has
considered whether a legislative enactment can be
challenged on a sole ground of manifest arbitrariness. It was
noticed that traditionally, Article 14 was understood to only
-741-
guarantee non-discrimination. In the ensuing years, the
Apex Court followed the traditional approach to test the
constitutionality of legislation on the touch stone of Article
14. It is noticed that while courts accepted the settled
proposition of law that a subordinate legislation can be
challenged on the ground of a manifest arbitrariness, there
was still some divergence to the doctrine's application with
respect to plenary legislation. The Apex Court has taken
note of various judgments, including Shayara Bano Vs.
21
Union of India And Others , and Indian Express
Newspapers (Bombay) Pvt. Ltd. And Others Vs. Union of
India And Others22 where it was held that manifest
arbitrariness must be something done by the legislature
capriciously, irrationally and/or without adequate
determining principle. It was further held that a legislation
which is excessive and disproportionate would also be
manifestly arbitrary. In paragraphs No.200, 200.1 and
200.2, it is held as follows:
"200. It is now a settled position of law that a
statute can be challenged on the ground it is
21
(2017) 9 SCC 1
22
(1985) 1 SCC 641
-742-
manifestly arbitrary. The standard laid down by
Nariman J., in Shayara Bano has been citied with
approval by the Constitution Benches in Navtej
Singh Johar and Joseph Shine. Courts while
testing the validity of a law on the ground of
manifest arbitrariness have to determine if the
statute is capricious, irrational and without
adequate determining principle, or something
which is excessive and disproportionate. This
Court has applied the standard of "manifest
arbitrariness" in the following manner:
200.1. A provision lacks an "adequate
determining principle" if the purpose is not in
consonance with constitutional values. In applying
this standard, Courts must make a distinction
between the "ostensible purpose", that is, the
purpose which is claimed by the State and the
"real purpose ", the purpose identified by Courts
based on the available material such as a reading
of the provision; and
200.2. A provision is manifestly arbitrary even
if the provision does not make a classification."
50. And finally, it was concluded in paragraph No.215,
as follows:
"The proposition on the principle of manifest
arbitrariness culled out above needs to be
-743-
recalled. The doctrine of manifest
arbitrariness can be used to strike down a
provision where : (a) the legislature fails to
make a classification by recognizing the
degrees of harm; and (b) the purpose is not
in consonance with constitutional values."
51. That being the position, the contention of the
respondents that the petitioners cannot question the
impugned levy and imposts on the ground of arbitrariness,
cannot be sustained.
52. In the considered opinion of this Court, the
respondents had an opportunity to reconsider the rate of
levy and imposts, while formulating the new law/provisions,
pursuant to the judgment in Sunderam Shetty1.
Unfortunately, the respondents have simply reiterated the
rate of levy and imposts which were struck down, although
in the form of circulars issued by the Government. The
BBMP did not place any material before the Government and
the Government did not undertake any exercise to collect
empherical data to fix the rates and provide any reason to
link the rates with the guidance value.
-744-
53. It is never the case of the Government or the BBMP
that the impugned levy and imposts are in the nature of tax.
Therefore, when admittedly, the impugned levy and imposts
are in the nature of fee, leviable and collectable on account
of the services rendered by the BBMP, while considering the
applications for plan sanction, issuance of completion
certificate and issuance of occupancy certificate, the
applicable rates should be commensurate to the services
rendered by the BBMP. In other words, the concept of quid
pro quo is definitely applicable in the facts and circumstances
of the case. The finding on this aspect of the matter in
Sunderam Shetty1 could not have been ignored by the
respondents. Some of the learned Counsels appearing for
the petitioners have placed on record the financial facts
extracted from the website of the BBMP to buttress their
argument that neither the BBMP nor the Government have
considered the relevant factors such as the financial
expenses incurred by the BBMP in the matter of considering
applications for plan sanction, issuance of completion
certificate and issuance of occupancy certificate; the
financial expenses incurred on account of the field work and
-745-
the supervision of the projects pursuant to the sanctions
granted by the BBMP. Therefore, here is a clear case where
the impugned levy and imposts fail to meet the basic
requirements of the concept of quid pro quo.
54. Further, the linking of the rates to the guidance
value should also meet the same fate, since the said aspect
of the matter should also meet the requirement of quid pro
quo. It is for the respondents to supply acceptable reasons
for linking the rates to the guidance value. The contention of
the petitioners is that the levy and imposts in the matter of
consideration of the applications for plan sanction, issuance
of completion certificate and issuance of occupancy
certificate should have uniform application and cannot vary
from locality to locality and the same does not depend on the
market value of the properties. It is their contention that
the services rendered by the BBMP in such matters have
nothing to do with the market value of the properties.
Prima facie, such contentions are reasonable and tenable. At
best, the rates remaining uniform, the levy however, can
vary depending on the size of the plot and the extent of
construction. That is because the extent of services to be
-746-
rendered by the BBMP may vary depending on the size of the
plot and the extent of construction. The amount of time to
be spent by the BBMP will definitely vary depending on the
size of the plot and the extent of construction.
55. On the other hand, this Court does not see any
acceptable reason or logic in linking the rates with the
guidance value, which is nothing but the approximate market
value notified by the Government under the provisions of the
Karnataka Stamp Act. The notification providing the
guidance value is issued under Section 45-B of the
Karnataka Stamp Act, for the purposes of determining the
market value of the lands in the matter of registration and
stamps of documents. Surely, the impugned levy and
imposts which are on account of the services to be rendered
by the BBMP in the present context, has nothing to do with
the market value of the properties. Apparently, there is no
rational nexus between the rates and linking of the same to
the guidance value. Therefore, this Court is also of the
considered opinion that the linking of the impugned levy and
imposts to the guidance value cannot be sustained.
-747-
56. Re: The levy and imposts arising out of the
Karnataka Town and Country Planning Act, 1961, and the
Karnataka Planning Authority Rules, 1965 - here again the
fees to be levied under Rule 37-A for the purpose of sub-
section (1) of Section 18 is sought to be linked with 'market
value' which is again determined as per the guidance value
of the land in accordance with Section 45-B of the Karnataka
Stamp Act. Since this Court is of the opinion that there is
no rational nexus between the rates prescribed and the
guidance value/ market value, the issue is answered
accordingly.
57. Insofar as, Rule 37-C of the Karnataka Planning
Authority Rules, 1965, is concerned, the levy is in the form
of cess and surcharge. However, the levy is towards the
development cess/surcharge at different percentages under
the table provided for in Rule 37-A serial number 1 to 6,
which again arise out of Section 18-A of the KTCP Act.
58. Although, it has been contended by the learned
AAG that these levy arising out of Section 18-A of the KTCP
Act are in the form of cess and surcharge and they cannot be
equated to a fee, nevertheless, what is noticeable is that
-748-
these levy arise out of grant of permission for development
of land or building. For the present, this Court is concerned
about the impugned demand notices issued by the BBMP in
matters of sanctioning the plan/building license/issuance of
commencement certificate, completion certificate and
occupancy certificate.
59. It is relevant to notice that the Apex Court in the
case of Bangalore Development Authority Vs. Aircraft
Employees Cooperative Society Limited20, while
considering BDA's power of levying charges under Section
32(5-A) of Bangalore Development Authority Act, 1976, for
sanctioning new private layouts/extensions to meet
expenditure incurred towards execution of schemes/works of
augmentation of amenities within the Bangalore Metropolitan
area, held that there could be no justification to transfer the
burden of this expenditure on the residents of the areas
which were already part of the city of Bangalore. In other
words, other residents could not be called upon to share the
burden of cost of the amenities largely meant for the newly
developed areas. The respondents are therefore required to
20
(2012) 3 SCC 442
-749-
reconsider the application of the said provision in Section
18-A of the KTCP Act, indiscriminately, in respect of every
proposed development plan. At best, the said provision can
be applied only in respect of newly developed areas. It is
also relevant to notice that in the 'note' put up below the
TABLE I of Rule 37-A, it is clearly stated that if fee has been
collected for change of land use, the fee shall not be
collected for development of land. This provision has been
overlooked by the officials of the BBMP while raising the
impugned demands. The officials of the BBMP are alleged to
have indiscriminately raised the impugned demands,
although fee has been collected earlier while approval for
development of the layout was granted by the Planning
Authority or while approving the change of land use.
60. Most importantly, the learned Counsels for the
petitioners are right in their submissions that the definition
of the word 'Development Plan' as found in the Zoning of
Land Use and Regulations, Revised Master Plan-2015,
provides that 'Residential Development Plan' is a plan
containing proposal for construction of one or more
residential buildings on a plot measuring more than 20,000
-750-
square meters in extent. Similarly, "Non-Residential
Development Plan" would mean a plan containing proposal
for construction of one or more commercial building on a plot
size measuring more than 20,000 square meters in extent
(which was earlier 12,000 square meters). The learned
Counsels are right in contending that such levy and collection
of fee/cess/surcharge, etc., arising out of the provisions of
the KTCP Act, 1961, is not permissible and not applicable to
development plan of plots measuring less than 20,000
square meters. On a plain reading of the said provision, it is
clear that such levy and collection of fee/cess/surcharge,
etc., is directed towards development plans of layouts and
very large constructions. It was never intended to be
applied to all development plans. However, the respondent-
BBMP has been indiscriminately levying and collecting such
fee/cess/surcharge, etc., in respect of each and every
development plan.
61. Re: Security fee - learned Counsels for the
petitioners are right in their submissions that having regard
to the nature of the service to be rendered by the BBMP,
there is no acceptable reason as to why the applicants
-751-
seeking a plan sanction/commencement certificate/
completion certificate are required to tender security fee. As
rightly contended, the very purpose for which a procedure is
prescribed to seek approval of the plan for construction, is to
ensure that the building is constructed in terms of the
provisions of the Building Bye-laws. It would be the bounden
duty of the officers of the BBMP to visit the site and ensure
that the construction is put up in terms of the sanctioned
plan. Any violation would meet the consequences which
flow from the provisions of the Act and the Rules. That being
the position, the already burdened citizens are doubly
burdened by such provision.
62. Re: Ground Rent - learned Counsels for the
petitioners have submitted that in Sunderam Shetty1 this
Court has held that the levy under the said head is a blatant
non-application of mind as the petitioners in most of the
petitions have their own space to store or stock materials for
construction and they do not require the public
roads/pavements for stocking the construction materials.
This Court therefore held that such owners of multistoried
building/apartments and owners of large extent of land who
-752-
have sufficient space to stock the building materials cannot
be treated alike for the purpose of demand of ground rent.
It was also observed that the citizens were hitherto paying
the ground rent without raising any objections, however, by
issuing a circular dated 04.09.2015, the ground rents were
revised and while unreasonably raising the rate, the same
was also linked with the guidance value. This has caused
anguish and agony to the citizens paving the way for filing
writ petitions galore challenging the action of the BBMP in
demanding ground rent and linking it with the guidance
value.
63. During the course of these proceedings, attention
of this Court was drawn to sub-section (2) of Section 229 of
the BBMP Act, which empowers the Zonal Commissioner to
summarily evict any encroachment, either temporary or
permanent, caused on a public street including footpath.
The Zonal Commissioner is also empowered to direct such a
person who has caused encroachments on public streets
including footpath to remove the encroachments, and leave
the place, failing which, the Zonal Commissioner is
empowered to file a criminal complaint against such a
-753-
person. Such being the case, the provision made in clause
3.8 of the Building Bye-laws permitting a person to stock
building materials on public land/roads/pavements would be
directly in the teeth of the statutory provision contained in
Section 229(2) of the BBMP Act, 2020.
64. In the considered opinion of this Court, such a
provision in the Building Bye-laws which is directly militating
against the statutory provision contained in Section 229 of
the BBMP Act cannot be sustained. It is by now well settled
that a delegated legislation should conform to the statutory
provisions and cannot in any way violate the statutory
provisions. Moreover, this Court is also of the considered
opinion that any provision which may compromise public
safety and which may cause serious problems to the vehicles
plying on public road and/or may cause loss or suffering to
lives and limbs should be immediately terminated. While on
the one hand, the statutory provision mandates public roads
and pavements to be scrupulously maintained for public use,
on the other hand, such provision being made in the Building
Bye-laws to stock construction materials on public roads/
pavements would militate against the statutory provisions.
-754-
Therefore, this Court is of the considered opinion that the
provision made in the Building Bye-laws in clause 3.8
prescribing 'ground rent' cannot be sustained. The linking of
the ground rent to the guidance value also cannot be
sustained, in view of the above.
65. For the same reason, since this Court is of the
opinion that the impugned levy and imposts are arbitrary,
irrational and cannot be sustained, the issue regarding the
validation Act and its retrospective effect, need not be gone
into.
66. Re: Scrutiny Fee - Since scrutiny of the applications
for sanction plan are part of the process, separate scrutiny
fee cannot be levied. The rate of levy will include the
scrutiny fee and therefore a separate head of scrutiny fee
cannot be permitted.
67. Re: Fee towards compound wall - Normally along
with an application for sanction plan, no permission is sought
to put up compound wall. Compound walls are constructed
even without the building, for the purpose of protecting the
property. It is no doubt true that the Building Bye-laws may
prescribe a certain standard for measurement or height of
-755-
the compound wall. However, a separate head for fee
towards construction of compound wall cannot be prescribed.
This Court is therefore of the considered opinion that the
BBMP may prescribe a nominal fee towards construction of
compound wall.
68. The impugned amended provisions contained in the
Karnataka Municipal Corporations and Certain Other Law
(Amendment) Act, 2021, cannot be sustained, not because
of want of jurisdiction or competence, but because the power
of fixing the rates for levy of fee or penalty is conferred on
the Chief Commissioner, instead of the 'Corporation' and
since the rates are based on guidance value fixed by the
Department of Stamps and Registration and the same is
arbitrary, irrational and unsustainable. Similar shall be the
fate of the Karnataka Municipal Corporations and Certain
Other Law (Amendment) Act, 2023, (Karnataka Act No.37 of
2024), which seeks to define the term 'ground rent',
'guidance value', 'scrutiny fee', etc., and provides for the
rate of levy. The said Karnataka Act No.37 of 2024, came
about during the course of the hearing of these matters and
with the consent of the parties on both the sides, the learned
-756-
Counsels were permitted to have their say in respect of the
subsequent Amendment Act.
69. Consequently, this Court proceeds to pass the
following:
ORDER
(i) The writ petitions are partly allowed.
(ii) The Karnataka Municipal Corporations and Certain Other Law (Amendment) Act, 2021 (Karnataka Act No.01 of 2022), is hereby quashed and set aside.
(iii) The Karnataka Municipal Corporations and Certain Other Law (Amendment) Act, 2023, (Karnataka Act No.37 of 2024), is hereby quashed and set aside.
(iv) It is hereby declared that the provisions contained in Section 18-A of the Karnataka Town and Country Planning Act, 1961, read with Rules 37-A and 37-C of the Karnataka Planning Authority Rules, 1965, are applicable only in respect of 'Development Plan' containing the proposal for construction -757- on plots measuring more than 20,000 square meters in extent and not in respect of plots measuring less than 20,000 square meters.
(v) It is hereby declared that if fee has been earlier collected for change of land use or while approving a layout plan, fee shall not be collected for subsequent 'Development Plan' in terms of the 'Note' found below TABLE I of Rule 37-A of the Karnataka Planning Authority Rules, 1965.
(vi) It is hereby declared that the linking of the fee leviable under Rule 37-A of the Karnataka Planning Authority Rules, 1965, to the 'market value' or 'guidance value' as determined under Section 45-B of the Karnataka Stamp Act, 1957, is illegal. However, liberty is reserved to the respondent-State Government and the BBMP to re-fix a standard after collecting empherical data.
-758-
(vii) Consequently, all the impugned Circulars which seek to give effect to the Rules 37-A and 37-C of the Karnataka Planning Authority Rules, 1965, are hereby quashed and set aside.
(viii) It is hereby declared that Clause 3.8 of the Bengaluru Mahanagara Palike Building Bye- laws, 2003, providing for 'Ground Rent', is illegal and are accordingly quashed and set aside.
(ix) Consequently, all the impugned Demand Notices raised by the respondent-BBMP, in respect of the writ petitioners herein are also quashed and set aside. It would be advisable that the BBMP may come out with a scheme for 'One Time Settlement' and settle the levy and collect the fee generally acceptable to the citizens of Bengaluru. This would also augment the present situation. -759-
70. Pending Interlocutory Application(s), if any, stand(s) disposed of.
Sd/-
(R. DEVDAS) JUDGE KLY/JT/DL CT:JL