– R.S. sreenath,
‘_5″‘ Cross. 1″‘;’F-1ci?rr.””L V
INTTHE HIGH COURT or-‘ KARNATAKA, BANGAi_;:§RE”wV’:A’ H L
DATED THIS THE 3*” DAY OFAPRIL}. 2¢:09 _’ * T ‘
BEFORE” { A
!-!Q.I!’BLE Jusngg
|u..u. n..u.|.|-… II- Aw’!-“t~_…£ -snnn ‘I’,!:r\”.\’I ‘
BE””T W ‘EEN
5.10 R. Shubha Shankarappa; ‘»
Aged 38 years, _ ”
Dnallllnn ‘II KIA $1 If’? ‘ ‘VJ
rusauuillg no nu. _.L]:1!¢;, V . ‘
Sicidaganga Wbiic schoai%ޢaa,%& %
Jyothl Nasgar,..§it;andé§aLayo’ut, ”
Bangalorg–70.
“[_By’ EB;-$:_;”e§@i;iiuprasad,.Advocate]
B’an,g&!§r锑névgIoprfi§iifAuthonty; T
V..T’. chawd_al’ah’«vRt:ad,
‘!*:::n=as’a’ 93€r.k%”west~
6. , I . ‘V ‘1’ . V J’
/_ V .Ba’r:g.&!ore,’ A
‘ RGi’J’r’@__._*oé’l’lEii9EJ!.i’!’!”‘i iiis Orrnrni
fiiflfiéf.
tEy Smt. ND. Maia, Advocatej .
._l’-..
” ~ .V aw. _ »
% – ‘_”‘i’hl-S wnt petmon is mad under Articles 225 “and. 227 of the
.._V .[j.¢;g:astituI_:!9n 91′ India praying to dirgct the résponggnt to allot, -site
,I_:p_,i:he- petitioner pursuant to Annexure-C and Annaxure-D and
his patitian camifia an-far-praflmiruary hfafiif-“gin “6’ Great.
this day, thecourt made the following:
alternative site to him.
2. The Issue Is no morg._réjs..lntggro’§ “It_!_s oovered by a
judgment of t!-.55 Court in the ca-=o=.ei,o».. JE–.%ffi..3£fi%A a …’!’!-£53.. ‘I.
so: 1 I’)T’iiE’n’S,4r’ep1orteii”ih«ii,§’2§iIi§.ii§t*i:”66i and the order,
dated 28″‘ lW___a1rt:h’, In writ petltlon
3. This r;’tii’cioVri’v4i$t’rs-difinoséd of wi’h a :’:i”rac:”‘iofi to the
responvdontsxtiso _’r;on:s!dAer ‘ tI-to petitioner’s case for allotment of
“V’~alterai§itlv_ex.: 531:: In ti1——-~~%etter and spirit of the sald orders wlthln
an mar 3 rnonths from today.
A “-4. ifE11istA4?:JAetit!on is aiiowed. No order as to costs
Sdf–
“. Inn ‘]-115.99