Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 32, Cited by 0]

Karnataka High Court

V Chitti Babu 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