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 2, Cited by 0]

Karnataka High Court

Sri. Jagannath H V vs State Of Karnataka on 2 December, 2024

Author: B M Shyam Prasad

Bench: B M Shyam Prasad

                                         -1-
                                                      NC: 2024:KHC:49324
                                                   WP No. 28587 of 2024
                                               C/W WP No. 28586 of 2024
                                                   WP No. 28591 of 2024
                                                         AND 7 OTHERS




            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

             DATED THIS THE 2ND DAY OF DECEMBER, 2024

                                  BEFORE
             THE HON'BLE MR JUSTICE B M SHYAM PRASAD
                 WRIT PETITION NO. 28587 OF 2024 (LB-RES)
                                    C/W
                 WRIT PETITION NO. 28586 OF 2024 (LB-RES)
                 WRIT PETITION NO. 28591 OF 2024 (LB-RES)
                 WRIT PETITION NO. 28595 OF 2024 (LB-RES)
                 WRIT PETITION NO. 28597 OF 2024 (LB-RES)
                 WRIT PETITION NO. 28598 OF 2024 (LB-RES)
                 WRIT PETITION NO. 29085 OF 2024 (LB-RES)
                 WRIT PETITION NO. 29127 OF 2024 (LB-RES)
                 WRIT PETITION NO. 29138 OF 2024 (LB-RES)
                 WRIT PETITION NO. 29931 OF 2024 (LB-RES)
Digitally
signed by
VANAMALA
N
Location:   IN WP No. 28587/2024
HIGH
COURT OF
KARNATAKA   BETWEEN:

            1.    SRI. JAGANNATH H V
                  S/O. VISHWANATH SETTY M. S.
                  AGED ABOUT 65 YEARS,

            2.    SMT. SHOBHANAGARAJA
                  W/O. NAGARAJA. V,
                  AGED ABOUT 55 YEARS,
                            -2-
                                        NC: 2024:KHC:49324
                                     WP No. 28587 of 2024
                                 C/W WP No. 28586 of 2024
                                     WP No. 28591 of 2024
                                           AND 7 OTHERS



3.   SRI. RADHAKRISHNA M. V.
     S/O. VISHWANATH SETTY M. S.,
     AGED ABOUT 59 YEARS,

     ALL ARE R/AT KALPATHARU NILAYA,
     MYSURU STREET,
     HIRIYUR-577 598.
                                   ...PETITIONERS
(BY SRI. SWAROOP S., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY, PUBLIC
     WORKS DEPARTMENT, M.S. BUILDING, AMBEDKAR
     ROAD, BENGALURU-560 001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E), K.R.
     CIRCLE, BENGALURU-560 001.

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT, CHITRADURGA
     DISTRICT-577 598.

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT-577 598.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR, CHITRADURGA DISTRICT-577598,
     REPRESENTED BY ITS CHIEF OFFICER.

6.   UNDER SECRETARY
     MINISTRY OF PUBLIC WORKS DEPARTMENT,
     VIDHANA SOUDHA, BENGALURU-560 001.
                                 -3-
                                             NC: 2024:KHC:49324
                                          WP No. 28587 of 2024
                                      C/W WP No. 28586 of 2024
                                          WP No. 28591 of 2024
                                                AND 7 OTHERS


7.   CHAIRMAN AND PLANNING DIRECTOR
     DISTRICT URBAN DEVELOPMENT COMMISSION,
     CHITRADURGA DISTRICT-577 598.
                                  ...RESPONDENTS

(BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
     SRI. S.MAHESH, ADVOCATE FOR R5)


       THIS W.P. IS FILED UNDER ARTICLES 226
AND    227    OF    THE     CONSTITUTION      OF   INDIA
PRAYING      TO    DIRECT    THE      RESPONDENTS     OR
THEIR AGENTS / OFFICERS TO RESTRAIN FROM
INTERFERING WITH THE POSSESSION OF THE
PETITIONER        OVER    THE   SCHEDULE-A      AND    B
PROPERTY OR DEMOLISH THE SAME AND ITS
ANCILLARIES SUCH AS DRAINAGE, FOOTPATHS
ETC., OTHERWISE THAN IN ACCORDANCE WITH
LAW.



IN WP NO. 28586/2024

BETWEEN:

SRI. RAJASHEKHAR M R
S/O. RAMALINGA SETTY,
AGED ABOUT 68 YEARS,
R/AT HULIYAR ROAD, 8TH WARD,
KUVEMPUNAGARA, HIRIYUR-577 598.
                                          ...PETITIONER
                           -4-
                                       NC: 2024:KHC:49324
                                    WP No. 28587 of 2024
                                C/W WP No. 28586 of 2024
                                    WP No. 28591 of 2024
                                          AND 7 OTHERS


(BY SRI. SWAROOP S.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY, PUBLIC
     WORKS DEPARTMENT,
     M.S. BUILDING, AMBEDKAR ROAD,
     BENGALURU-560 001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT
     (C AND E), K.R. CIRCLE,
     BENGALURU-560 001.

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT,
     CHITRADURGA DISTRICT-577 598.

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT-577 598.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR, CHITRADURGA DISTRICT-577598,
     REPRESENTED BY ITS CHIEF OFFICER.

6.   UNDER SECRETARY
     MINISTRY OF PUBLIC WORKS DEPARTMENT,
     VIDHANA SOUDHA, BENGALURU-560 001.

7.   CHAIRMAN AND PLANNING DIRECTOR
     DISTRICT URBAN DEVELOPMENT COMMISSION,
     CHITRADURGA DISTRICT-577 598.
                                 ...RESPONDENTS

(BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
                              -5-
                                           NC: 2024:KHC:49324
                                        WP No. 28587 of 2024
                                    C/W WP No. 28586 of 2024
                                        WP No. 28591 of 2024
                                              AND 7 OTHERS


     SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS W.P. IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE     RESPONDENTS     OR         THEIR   AGENTS    /
OFFICERS TO RESTRAIN FROM INTERFERING WITH
THE POSSESSION OF THE PETITIONER OVER THE
SCHEDULE PROPERTY OR DEMOLISH THE SAME
AND    ITS   ANCILLARIES   SUCH       AS   DRAINAGE,
FOOTPATHS       ETC.,   OTHERWISE          THAN     IN
ACCORDANCE WITH LAW.

IN WP NO. 28591/2024

BETWEEN:

SRI. RADHAKRISHNA A S
S/O. LATE SRI. SHANKARANARAYANA A.S.,
AGED ABOUT 69 YEARS,
R/AT SHANKARA NILAYA,
BEHIND PUSHPANJALI TALKIES,
KUVEMPUNAGARA,
HIRIYUR-577 598.
                                     ..PETITIONER

(BY SRI. SWAROOP S.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY, PUBLIC
     WORKS DEPARTMENT, M.S. BUILDING, AMBEDKAR
     ROAD, BENGALURU-560 001.
                           -6-
                                       NC: 2024:KHC:49324
                                    WP No. 28587 of 2024
                                C/W WP No. 28586 of 2024
                                    WP No. 28591 of 2024
                                          AND 7 OTHERS


2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E),
     K.R. CIRCLE, BENGALURU.
3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT,
     CHITRADURGA DISTRICT.

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR, CHITRADURGA DISTRICT,
     REPRESENTED BY ITS CHIEF OFFICER.

6.   UNDER SECRETARY
     MINISTRY OF PUBLIC WORKS DEPARTMENT,
     VIDHANA SOUDHA, BENGALURU-560 001.

7.   CHAIRMAN AND PLANNING DIRECTOR
     DISTRICT URBAN DEVELOPMENT COMMISSION,
     CHITRADURGA DISTRICT-577 598.
                                 ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
     SRI. S.MAHESH, ADVOCATE FOR R5)


     THIS W.P. IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTUION OF INDIA PRAYING
TO DIRECT THE RESPONDENTS OR THEIR AGENTS
/ OFFICERS TO RESTRAIN FROM INTERFERING
WITH THE POSSESSION OF THE PETITIONER OVER
THE SCHEDULE PROPERTY OR DEMOLISH THE
                           -7-
                                       NC: 2024:KHC:49324
                                    WP No. 28587 of 2024
                                C/W WP No. 28586 of 2024
                                    WP No. 28591 of 2024
                                          AND 7 OTHERS


SAME AND ITS ANCILLARIES SUCH AS DRAINAGE,
FOOTPATHS      ETC.,   OTHERWISE       THAN     IN
ACCORDANCE WITH LAW.

IN WP NO. 28595/2024

BETWEEN:

SRI. VISHWESHWARA A.S.
S/O. LATE SRI. SHANKARANARAYANA. A. S.,
AGED ABOUT 62 YEARS,
R/AT SRI SKANDA,
HULIYAR ROAD, KUVEMPUNAGARA,
HIRIYUR-577 598.
                                     ...PETITIONER

(BY SRI. SWAROOP S.,ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     PUBLIC WORKS DEPARTMENT,
     M.S. BUILDING,
     AMBEDKAR ROAD,
     BENGALURU-560 001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E),
     K.R. CIRCLE,
     BENGALURU.

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT,
     CHITRADURGA DISTRICT.
                               -8-
                                            NC: 2024:KHC:49324
                                         WP No. 28587 of 2024
                                     C/W WP No. 28586 of 2024
                                         WP No. 28591 of 2024
                                               AND 7 OTHERS


4.    THE DEPUTY COMMISSIONER
      CHITRADURGA DISTRICT.

5.    THE CITY MUNICIPAL COUNCIL
      HIRIYUR, CHITRADURGA DISTRICT,
      REPRESENTED BY ITS CHIEF OFFICER.
6.    UNDER SECRETARY
      MINISTRY OF PUBLIC WORKS DEPARTMENT,
      VIDHANA SOUDHA,
      BENGALURU-560 001.

7.    CHAIRMAN AND PLANNING DIRECTOR
      DISTRICT URBAN DEVELOPMENT COMMISSION,
      CHITRADURGA DISTRICT-577 598.
                                       ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
      SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS W.P. IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE     RESPONDENTS      OR         THEIR   AGENTS    /
OFFICERS TO RESTRAIN FROM INTERFERING WITH
THE POSSESSION OF THE PETITIONER OVER THE
SCHEDULE PROPERTY OR DEMOLISH THE SAME
AND     ITS   ANCILLARIES   SUCH       AS   DRAINAGE,
FOOTPATHS        ETC.,   OTHERWISE          THAN     IN
ACCORDANCE WITH LAW.
                           -9-
                                        NC: 2024:KHC:49324
                                    WP No. 28587 of 2024
                                C/W WP No. 28586 of 2024
                                    WP No. 28591 of 2024
                                          AND 7 OTHERS


IN WP NO. 28597/2024

BETWEEN:

SRI. PURUSHOTTAMA A.S.
S/O. LATE SRI. SHANKARANARAYANA A.S.,
AGED ABOUT 66 YEARS,
R/AT BEHIND PUSHPANJALI TALKIES,
KUVEMPUNAGARA,
HIRIYUR-577 598.
                                     ...PETITIONER

(BY SRI. SWAROOP S., ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     PUBLIC WORKS DEPARTMENT,
     M.S. BUILDING,
     AMBEDKAR ROAD,
     BENGALURU-560 001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E), K.R.
     CIRCLE, BENGALURU.

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT,
     CHITRADURGA DISTRICT.

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR, CHITRADURGA DISTRICT, REPRESENTED
     BY ITS CHIEF OFFICER.
                             - 10 -
                                            NC: 2024:KHC:49324
                                         WP No. 28587 of 2024
                                     C/W WP No. 28586 of 2024
                                         WP No. 28591 of 2024
                                               AND 7 OTHERS


6.    UNDER SECRETARY
      MINISTRY OF PUBLIC WORKS DEPARTMENT,
      VIDHANA SOUDHA, BENGALURU-560 001.

7.    CHAIRMAN AND PLANNING DIRECTOR
      DISTRICT URBAN DEVELOPMENT COMMISSION,
      CHITRADURGA DISTRICT-577 598.
                                      ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
      SRI. S.MAHESH, ADVOCATE FOR R5)


    THIS W.P. IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENTS OR THEIR AGENTS /
OFFICERS TO RESTRAIN FROM INTERFERING WITH
THE POSSESSION OF THE PETITIONER OVER THE
SCHEDULE PROPERTY OR DEMOLISH THE SAME
AND ITS ANCILLARIES SUCH AS DRAINAGE,
FOOTPATHS      ETC.,   OTHERWISE    THAN    IN
ACCORDANCE WITH LAW.

IN WP NO. 28598/2024

BETWEEN:

K. VENKATESH
S/O. SRI. B. KRISHNACHAR,
AGED ABOUT 52 YEARS,
R/AT GANDHI CIRCLE,
HIRIYUR,
CHITRADURGA-577 598.
                                          ...PETITIONER

(BY SRI. SWAROOP S.,ADVOCATE)
                            - 11 -
                                           NC: 2024:KHC:49324
                                        WP No. 28587 of 2024
                                    C/W WP No. 28586 of 2024
                                        WP No. 28591 of 2024
                                              AND 7 OTHERS


AND:

1.    STATE OF KARNATAKA
      REPRESENTED BY ITS SECRETARY, PUBLIC
      WORKS DEPARTMENT,
      M.S. BUILDING, AMBEDKAR ROAD,
      BENGALURU-560 001.

2.    THE CHIEF ENGINEER
      PUBLIC WORKS DEPARTMENT (C AND E), K.R.
      CIRCLE, BENGALURU-560 001.
3.    THE EXECUTIVE ENGINEER
      PUBLIC WORKS DEPARTMENT, CHITRADURGA
      DISTRICT-577 598.

4.    THE DEPUTY COMMISSIONER
      CHITRADURGA DISTRICT-577 598.

5.    THE CITY MUNICIPAL COUNCIL
      HIRIYUR, CHITRADURGA DISTRICT-577598,
      REPRESENTED BY ITS CHIEF OFFICER.

6.    UNDER SECRETARY
      MINISTRY OF PUBLIC WORKS DEPARTMENT,
      VIDHANA SOUDHA, BENGALURU-560 001.

7.    CHAIRMAN AND PLANNING DIRECTOR
      DISTRICT URBAN DEVELOPMENT COMMISSION,
      CHITRADURGA DISTRICT-577 598.
                                     ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
      SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS W.P. IS FILED UNDER ARTICLES 226 AND
                          - 12 -
                                         NC: 2024:KHC:49324
                                      WP No. 28587 of 2024
                                  C/W WP No. 28586 of 2024
                                      WP No. 28591 of 2024
                                            AND 7 OTHERS


227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENTS OR THEIR AGENTS /
OFFICERS TO RESTRAIN FROM INTERFERING WITH
THE POSSESSION OF THE PETITIONER OVER THE
SCHEDULE-A AND B PROPERTY OR DEMOLISH
THE SAME AND ITS ANCILLARIES SUCH AS
DRAINAGE, FOOTPATHS ETC., OTHERWISE THAN
IN ACCORDANCE WITH LAW.



IN WP NO. 29085/2024

BETWEEN:

RAGHUVEER HS
S/O SRI. H P SUNDAR RAJ,
AGED ABOUT 41 YEARS,
R/A INTACT AVENUE,
II FLOOR, 13TH CROSS, MAIN ROAD,
BENGALURU - 560114.
                                      ...PETITIONER

(BY SRI. SWAROOP S, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     PUBLIC WORKS DEPARTMENT,
     MS BUILDING, AMBEDKAR ROAD,
     BENGALURU - 560001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E)
     KR CIRCLE, BENGALURU - 560001.
                           - 13 -
                                          NC: 2024:KHC:49324
                                       WP No. 28587 of 2024
                                   C/W WP No. 28586 of 2024
                                       WP No. 28591 of 2024
                                             AND 7 OTHERS


3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT
     CHITRADURGA DISTRICT - 577598.

4.   THE DEPUTY COMMISSIONER,
     CHITRADURGA DISTRICT.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR, CHITRADURGA DISTRICT - 577598
     REPRESENTED BY ITS CHIEF OFFICER.

6.   UNDER SECRETARY
     MINISTRY OF PUBLIC WORKS DEPARTMENT
     VIDHANA SOUDHA, BENGALURU - 560001.

7.   CHAIRMAN AND PLANNING DIRECTOR,
     DISTRICT URBAN DEVELOPMENT COMMISSION,
     CHITRADURGA DISTRICT - 577598.
                                    ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
     SRI. S.MAHESH, ADVOCATE FOR R5)


    THIS W.P. IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE RESPONDENTS OR THEIR AGENTS /
OFFICERS TO RESTRAIN FROM INTERFERING WITH
THE POSSESSION OF THE PETITIONER OVER THE
SCHEDULE-A AND B PROPERTY OR DEMOLISH
THE SAME AND ITS ANCILLARIES SUCH AS
DRAINAGE, FOOTPATHS ETC., OTHERWISE THAN
IN ACCORDANCE WITH LAW; DIRECT THE
RESPONDENTS TO ALLOCATE THE PROPERTY
BEHIND THE SCHEDULE PROPERTY HAVING SAME
                           - 14 -
                                          NC: 2024:KHC:49324
                                       WP No. 28587 of 2024
                                   C/W WP No. 28586 of 2024
                                       WP No. 28591 of 2024
                                             AND 7 OTHERS


EXTENT OF THE SCHEDULE PROPERTY TO THE
PETITIONER    IN     CONSIDERATION       OF
REPRESENTATION DTD. 15.07.2024 (ANNX-K).



IN WP NO. 29127/2024

BETWEEN:

H SATHYANARAYANACHAR
S/O. SRI. HANUMANTHACHAR
AGED ABOUT 48 YEARS
R/A. ASHOK ROAD, HIRIYUR,
CHITRADURGA 577598
                                       ...PETITIONER

(BY SRI. SWAROOP S, ADVOCATE)



AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY, PUBLIC
     WORKS DEPARTMENT, MS BUILDING,
     AMBEDKAR ROAD,
     BENGALURU 560 001.

2.   THE CHIEF ENGINEER,
     PUBLIC WORKS DEPARTMENT (C AND E), KR
     CIRCLE, BENGALURU 560001

3.   THE EXECUTIVE ENGINEER,
     PUBLIC WORKS DEPARTMENT,
     CHITRADURGA DISTRICT. -577598

4.   THE DEPUTY COMMISSIONER
                              - 15 -
                                              NC: 2024:KHC:49324
                                           WP No. 28587 of 2024
                                       C/W WP No. 28586 of 2024
                                           WP No. 28591 of 2024
                                                 AND 7 OTHERS


      CHITRADURGA DISTRICT.

5.    THE CITY MUNICIPAL COUNCIL
      HIRIYUR, CHITRADURGA DISTRICT. -577598
      REPRESENTED BY ITS CHIEF OFFICER.

6.    UNDER SECRETARY,
      MINISTRY OF PUBLIC WORKS DEPARTMENT,
      VIDHANA SOUDHA,
      BENGALURU 560 001.

7.    CHAIRMAN AND PLANNING DIRECTOR.,
      DISTRICT URBAN DEVELOPMENT COMMISSION,
      CHITRADURGA DISTRICT 577 598.
                                        ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
      SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS WP IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT      THE     RESPONDENTS             OR     THEIR
AGENTS/OFFICERS         TO            RESTRAIN     FROM
INTERFERING WITH THE POSSESSION OF THE
PETITIONER OVER THE SCHEDULE PROPERTY OR
DEMOLISH THE SAME AND ITS ANCILLARIES SUCH
AS DRAINAGE,      FOOTPATHS ETC., OTHERWISE
THAN IN ACCORDANCE WITH LAW.
                          - 16 -
                                         NC: 2024:KHC:49324
                                      WP No. 28587 of 2024
                                  C/W WP No. 28586 of 2024
                                      WP No. 28591 of 2024
                                            AND 7 OTHERS


IN WP NO. 29138/2024

BETWEEN:

HANUMANTHACHAR B
S/O SRI BHIMACHAR
AGED ABOUT 78 YEARS
RA/T ASHOKA ROAD
HIRIYUR
CHITRADURGA 577598

                                      ...PETITIONER

(BY SRI. SWAROOP S, ADVOCATE)



AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY
     PUBLIC WORKS DEPARTMENT
     MS BULIDNG
     AMBEDKAR ROAD
     BENGALURU 560001

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E)
     KR CIRCLE
     BENGALURU 560001

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT
     CHITRADURGA DISTRICT 577598

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT
                            - 17 -
                                           NC: 2024:KHC:49324
                                        WP No. 28587 of 2024
                                    C/W WP No. 28586 of 2024
                                        WP No. 28591 of 2024
                                              AND 7 OTHERS


5.    THE CITY MUNCIPAL COUNCIL
      HIRIYUR
      CHITRADURGA DISTRICT 577598
      REP BY ITS CHIEF OFFICER

6.    UNDER SECRETARY
      MINISTRY OF PUBLIC WORKS DEPARTMENT
      VIDHANA SOUDHA
      BENGALURU 560001

7.    CHARIMAN AND PLANNING DIRECTOR
      DISTRICT URBAN DEVELOPMENT COMMISSION
      CHITRADURGA DISTRICT 577598
                                     ...RESPONDENTS


((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
      SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS WP IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO
RESTRAIN      FROM    INTERFERING         WITH    THE
POSSESSION OF THE PETITIONER OVER THE
SCHEDULE A AND B PROPERTY OR DEMOLISH
THE SAME AND ITS ANCILLARIES                SUCH AS
DRAINAGE, FOOTPATHS ETC., OTHERWISE THAN
IN ACCORDANCE WITH LAW.
                              - 18 -
                                             NC: 2024:KHC:49324
                                          WP No. 28587 of 2024
                                      C/W WP No. 28586 of 2024
                                          WP No. 28591 of 2024
                                                AND 7 OTHERS


IN WP NO. 29931/2024

BETWEEN:

1.   RAJASHEKHAR M R
     S/O. RAMALINGA SETTY,
     AGED ABOUT 68 YEARS,
     HULIYAR ROAD,
     8TH WARD, HIRIYUR,
     CHITRADURGA-577 598.

2.   SUMADHURA M. R.
     D/O. RANJAN. M. R.,
     AGED ABOUT 29 YEARS,
     R/AT NO. 342/1,
     SRI RAKSHA NILAYA,
     I CROSS, NEHRU NAGAR,
     SHIVAMOGGA-577 413.
                                          ...PETITIONERS

(BY SRI. SWAROOP S, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     PUBLIC WORKS DEPARTMENT,
     M.S. BUILDING,
     AMBEDKAR ROAD,
     BENGALURU-560 001.

2.   THE CHIEF ENGINEER
     PUBLIC WORKS DEPARTMENT (C AND E),
     K.R. CIRCLE,
     BENGALURU-560 001.

3.   THE EXECUTIVE ENGINEER
     PUBLIC WORKS DEPARTMENT,
                             - 19 -
                                            NC: 2024:KHC:49324
                                         WP No. 28587 of 2024
                                     C/W WP No. 28586 of 2024
                                         WP No. 28591 of 2024
                                               AND 7 OTHERS


     CHITRADURGA DISTRICT-577 598.

4.   THE DEPUTY COMMISSIONER
     CHITRADURGA DISTRICT.

5.   THE CITY MUNICIPAL COUNCIL
     HIRIYUR,
     CHITRADURGA DISTRICT-577 598,
     REPRESENTED BY ITS CHIEF OFFICER.

6.   UNDER SECRETARY
     MINISTRY OF PUBLIC WORKS DEPARTMENT,
     VIDHANA SOUDHA,
     BENGALURU-560 001.

7.   CHAIRMAN AND PLANNING DIRECTOR
     DISTRICT URBAN DEVELOPMENT COMMISSION,
     CHITRADURGA DISTRICT-577 598.
                                      ...RESPONDENTS

((BY SMT. SPOORTHI V., HCGP FOR R1 TO R4, R6 AND
R7;
     SRI. S.MAHESH, ADVOCATE FOR R5)


      THIS WP IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE RESPONDENTS OR THEIR AGENTS/OFFICERS
TO RESTRAIN FROM INTERFERING WITH THE
POSSESSION OF THE PETITIONER OVER THE
SCHEDULE PROPERTY OR DEMOLISH THE SAME
AND    ITS   ANCILLARIES    SUCH       AS   DRAINAGE,
FOOTPATHS      ETC.        OTHERWISE         THAN    IN
                              - 20 -
                                             NC: 2024:KHC:49324
                                          WP No. 28587 of 2024
                                      C/W WP No. 28586 of 2024
                                          WP No. 28591 of 2024
                                                AND 7 OTHERS


ACCORDANCE WITH LAW.


     THESE      PETITIONS,      COMING           ON    FOR
PRELIMINARY HEARING, THIS DAY, ORDER WAS
MADE THEREIN AS UNDER:

CORAM: HON'BLE MR JUSTICE B M SHYAM PRASAD


                   ORAL ORDER

The writ petitioners are the owners of different properties that are situated either side of Hiriyur Main Road/Huliyar Road, Kuvempu Nagara, Hiriyur Town, Chitradurga District, and they have filed these petitions apprehending that portions of their properties would be demolished for road widening without due notice or opportunity. The petitioners rely upon the Minutes of Meeting dated 06.08.2024.

Sri. Swaroop S., the learned counsel who leads for the petitioners, submits that the authorities are taking action to demolish certain portions of the building with the intent to restore the width of the

- 21 -

NC: 2024:KHC:49324 WP No. 28587 of 2024 C/W WP No. 28586 of 2024 WP No. 28591 of 2024 AND 7 OTHERS road which they assert was available as of the year 1901 and that the petitioners are entitled for notice before any coercive measures are taken.

Sri. S. Mahesh, a learned standing counsel for the City Municipal Council [the fifth respondent], is heard in the light of this grievance and the learned counsel has been categorical that the fifth respondent has begun to ascertain the encroachment of the Hiriyur Main Road/Huliyar Road and whether the construction along this property is in accordance with the Sanctioned Plan. In fact, the learned counsel states that in some cases, notices have already been issued. Crucially, the learned counsel is categorical that once the due proceedings are complete, there would be notice as required in law to all the concerned about the proposed action and until then there will be no coercive measures.

In the light of the afore, the petitions stand disposed of taking on record the statement that the

- 22 -

NC: 2024:KHC:49324 WP No. 28587 of 2024 C/W WP No. 28586 of 2024 WP No. 28591 of 2024 AND 7 OTHERS petitioners' position would not be disturbed unless they are issued with due notice and are heard in terms of such notice.

Sd/-

(B M SHYAM PRASAD) JUDGE RB