High Court Karnataka High Court

Sri Pradeep M N vs The Bhruhat Bangalore Mahanagara … on 2 June, 2008

Karnataka High Court
Sri Pradeep M N vs The Bhruhat Bangalore Mahanagara … on 2 June, 2008
Author: Ajit J Gunjal
74_..AND    

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE; 2"'? DAY GP' JUNE 2008

i:5!££+'0l<lh}

THE HONBLE MR. JUSTICE AJIT J.GUNJ}§L  7  

WRIT PETITION No.2′; 1 :;§oe8&(sfRe#g%j

BETWB EN 2

SI’i.P.I:a(ieep M.N.,

Son of Late Nagaraju,

Aged about 19 years,

Residing at No.5:6,

1′?*h Main Road,

Uevaraja Urs Nagei, . V. – »
Hale Guddadahgn; V»

Eat’;.ga1or<: ¥ ,,.PETITIC?NE'R

(By &
M / éfissptgiatcs, Advs.)

ii'. T116 BrLrAm'1at: Banga£ore

Mazmmgaxa Palikc,
Rcpr€sente7c1—-by its
Commissionéer,

I Hudscm 'Circle,

fiagzgaloré –» 5:30 009.

2..&*?he–E’§ea1t31 Ofiicer,

‘ Bfllhag t Bangalore

” -Mahanagara Paiike,
V Chamarajpct Range,
‘ S.J.P. Road,

Bangalore — 560 (301. …Rb}SPC}N DENTS

-3-

Grounds. Having regard to the ilaei: that there were

claimants for appeinitrnent on Compassionate _._ A’

in respect of the death 01′ Nagaraju, the 3 V’ i

have directed both the petifienerlfias
Paramesh te have their
Cempetent Court. The said en(i§:g=i;%§menf”is
‘N’, which is questioned A H

2. The leaxnetieounsei. petitioner
submits ti1et_ Show that the

petitioneij is._*;l1e”s’e:i__eiT th.«e”d.eee,ased Nagaraju.

3._ I pe;i1iseLi_i’ papers. The fact remains

“t3,1_at is one” claimant to be appointed on

iE”{)Iepessiei1ate._:’ ‘Grounds inasmuch as the said

i V’ Felaims to be a son of Nagaraju, albeit

«.._i’rem a “seeded wife. When there are two claimants,

appointment on Cempassienate grounds, I am

. View that the status is required to be decided by

V’ ‘ ” Ithe Competent Court.

//3/i

-4-

Petition stands disposed of reserving liberty {go

petitioner to have his status declared in a *

Court.