High Court Karnataka High Court

Smt Vishnukanti W/O Kannan vs The Bangalore City Corporation on 10 September, 2008

Karnataka High Court
Smt Vishnukanti W/O Kannan vs The Bangalore City Corporation on 10 September, 2008
Author: N.K.Patil


—- -uw.-‘nu… -mu

…1…….–…n.’.-. . mm a mugfaf: ur mumm:-uanu mm!-I LUUK! Q!’ KARNATAKA FEIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA

IE2 ‘E’§’.¥’E HIGH CEZURT E}? E’%.RE’i5′:T.Pi§’»Z3’§ Fa’? BP:NGPd.zCJRE.

§R?E§: ?w:s THE 1Q”‘aAr S? 5E?TEfiBER 2e§aL *f; «

EEFBR3 I

THE H3H*ELE MR.J§STECEv§:KtFAfiI@;’ . .H

gag? FETITISN ma.1a35a SF 2fi¢§féE A Pé;_””‘y

BE’? Sffififié :

5153? .’3.?”.”‘.-, SE-§E§¥{.?3’x’3Rfi3’I’I , ..

affi KERfl&fl, ‘, = ,

REE: aa ?EARS, Rfa Ne.16§;-

%m%wammmmmzmmm ‘_ u —

1?’ sagas, Mu§pHyj?Qw§,’ua$ac3,,}_ – §

agwaaaaag ~ 555 QQS; 2 : v~ =A «’«-,
~=v 7 r = ‘ * 1~ ‘ . … PETI?IONER

1111 _§sy_§n$§:;ETg%ag;fi§;x; REV.§

3&3:

THE anmsnzaas%5I§YVc§Eré&$¥ia§,
BAfi$E&flRE, L V-_’, ‘w
REF. avvgwg camagsszawgn.

. . . RESFQNSENT

gpfiyMm&w£mmm,mmm

tiff

?fiis $%i§ Fatitiwn 13 filed unfier Amticles

j3_iE§ ané~E?? sf the Constitutimn af xadia praying
_”xta3A.fi;r%£t the raspenfient tg cmnsidez the
“.ra§re$&ntatian af the patitianer and ta allot

Eausé-33.153 cf fiurpfiy Tawn by the Cargaratimn,

‘-_§fid gta quash the prsceedings initiatefi by the
.V ufisst Eéfigfififiéht in $339 §s.EMFfhCfRRf1é43!2G05~
‘*,A $6 Viflfi Amnexmrewfl, etc.

Thifi Writ Petitian gaming an fur greiiminary
Eearifig this flay, the fiauzt made zha fcilawing:

Q3 mm V)W.W’N%W)i fifl ififififii} WWW wmwmw £0 Mfiflfi %-$9″-i WVAWNQVX £0 3.35103 HEMH VMV&VN§W fifl Afififlfi WMM wmwmw :-rim ,1:

” ” ” “‘ ‘”””‘” ” “‘”‘ “””_F'<'V"' V' """"'""'""V" ""~"'* ''~-«UUK' 95' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 0? KARNATAKA

Lei

statafi fiagza. The said rapresantatian ;is

asithar mmnaidaxed flfifi taken any fieciai§u hy.%
the zaayanfiant. Hence, patiti0n飖vfwés "

c$nst:&i3ed ta gxesent théW"in5:aat *W:i€ "

?@titian.

‘fix E havfi heamfi aha iéarmad Ccu$ae1izox
the gfitifiiomax and 3&fi:afi&;Qfl?5zfim$nt Pleads:

far the respamdénta _w~_%

=3?

. fiftéfvfiafiéfigiagéfiaégiiaf the material
an :ec@§§{*wfiat Ea éaazgéfi 53 that, in fact

the ‘w$t£tiafie: haa’,§i§§n a rapresentatian,

which :3 n5i$her_’$$n§ide:&d mar taken amy

:#£a¢i$i&n, fig éhfi —- ~*res§anaant. Kaeping in
a§éyafi¢eV§§§*fisyreaefitatiam witfifiut taking any

‘ -__da¢£$ififi is 35% at ail juatifiahle.

“U.?. ‘?har@fare, withaut axyrassiag any

_;*;:;.§i’:f;.%;’:;:n’ an merits 9:5 the 2813.851; it wculfi be
,$uf£ima fer thia flmuxt if a direction is

iaaaefi. $9 the reEpoa&ent ta seaside: the

zagrfiaantatian Qf the yetitimner dated

3.1.

(“”3

%?.EG%? aha disgaaa af in acaardanae with

03 mm WViV%%W £0 iflffiflfl Hflii-B V}W,&VE’MW)! $0 ifififlfi mm mmwmm afl mum H31!-5 wmxemw M) mmm MMH mamwmmm .an 2:

….. _…-… W ….,………….. ……,..<… W …-..mm..m niur: wuau ur mxmmm men COURT or xanmamm H36!-I ccunr or KARNATAKA

It
#22:-

ll

iww a3 expafiitiausiy a3 yaasihle, aIte£
aifazfiimg zeaaafiabla aggfiztunity te_w theJ5″
ggiitianarg at any xata withia threa awning

fxfim tkg éate mf zficeigt GE fiE$ a??? mi ihifi ‘

Qxfier.

Tha inatant atandfi Exit ?atit:afi>di3§Q$§d

mf aacfizdingiy.

m Mm;-2 wmwwm m mam mm wmmmw M W201: mm wwmawx gm mmm mm mtmwm-am: ..m amm E.£fl’£’%M WWWWW M ,-