High Court Karnataka High Court

Sri S Amaranath S/O … vs The Karnataka Housing Board on 25 May, 2009

Karnataka High Court
Sri S Amaranath S/O … vs The Karnataka Housing Board on 25 May, 2009
Author: Ram Mohan Reddy
-1-

IN THE HIGH COURT OF KARNATAKA, 

DATE3 THIS THE 25%! DAY OF' MAY,..u2b09fA   A-

BEFQI23  

THE HONBLE MRJUSTICE 

WRIT PETETION    

BE3'i'WEEN:

SR} 3 AMARANATH _   
3,10 SR1 sHAN'mAKUMAR_'  '

AGED ABOUT 42f 'Y1=,:AR;s ' , _   - 
No.25, LALBAGH'j§;2oAB--.   "  

BANGAi;C§'RE2 ':;  

REP. 53* ME, GFA..VHQLDvE'f?,.... . _

SRI.G.§r:.A_Nfi.TA'I?g},' A'i).VQ{Z'AfFE__
I X    ...PETI'i'II;")N£3R

(By 53M'I_' : Am' §::~U::N€;~A15PA, ADV }

""rH*;::_  HOUSING BOARB

" REP. 1835' 'ifrs COMMISSIONER

CAUVERY BHAVAN
K.GL'R()i3D,'vBAN(3»ALORE--560 009

 RESPONDENT

  {By gm 5 G vasarsmm KUMAR, ADV)

THIS WE?!' PE'I'_¥T¥ON IS FILED GNDER ARTICLES 225

'AND 227 OF THE CONSKTUTION OF' INDIA PRAYING TO

DIREC3' THEE RESPGNEENT TO ALL-C)? AN ALTERNATE
SITE TD THE PETITIONER.  

'E '-'-w;_N_:s:'  %

ORDER

This petitiozl for a writ of

respondent-Housing Boa1’e:i.»t0.__ allcit sife ‘Sic: L.

the petitioner is presenteé 1

2. Learxled cctfiéel ‘«ifi’or;:_ submits
that by comm1;32jcat;o;1– .d;;t¢%l.«’.:?f ‘Afithe petitioner
was ailottejd. Matte: and that
a. copjg of was made available to the
learned :”‘1;*.;éti.£i<}I1er on 6.4.2009, altllmlgh

a cef the"'eif{1ێr was mailed to the petitioner in the

~. View ef the matter, nothing further

Q surs.%i¥{e$a for consideratian in £1113 petitien and is,

V' V' »gLVcc01fdi.Vf:gly dispesed of.

seiz-

Judge

11:.