5 ALLAN RODRIG-UES S/O M J RUDRIGUES AGED 53 YEARS R/A ELIZA ESTATE POLLIBETTA VIRAJ PET TALUK KODAGU DISTRICT (BY SRI; P K PONNAPPA, ' AND: I THE GOVERNMENT OF KARNATAIISTRI.CT » KODAGU"*f¥ 3 THE TAH15II.DAROV.flf A VIRAJPET"TA;LUK _ _ .. KODAOU DISTRICT v RESPONDENTS
(BY SRI:A’R’§’I§UMAR, H.C.G.P.}
I.’THESE::WRI*I*’ IETITIONS ARE FILED UNDER ARTICLES 226
AND 227′ OF TIT_E._ CONSTITUTION OF INDIA PRAYING TO CALL
PE-‘OR THE__RECORI:S FROM THE OFFICE OF THE RESPONDENT
NO.2 IN RESPECT OF THE REPRESENTATION MADE ON 9-10-
_ _2r:-.o9VvIDE ANN’EXURE–A.
PETITIONS COMING ON FOR PRELIMINARY
A” THEARINO THIS DAY, THE COURT MADE THE FOLLOWING:
0 R D E R
Sri R.KuInar, the learned H.C.G.P. is directed:’
notice for the respondents. 0 0
2. The petitioners’ grievance is that? Va}i1’jIVicati:or1
dated Ni} (AnnexurewA) subrnitted.___to theixseconvd’ 1rcs_porider1t.t”
on 09.10.2009 has remained uncons-i,:dered.
3. The second respondent to consider and
dispose of the petit10r1e.rs’lsaid….repres–entatTion in accordance
with law and wii_thi,r1Va’r1’7m1ter:ulirnii; oz: four months from the
date of prodiiction of today’s order.
4. Accordingly petitions are disposed of. No order
as to costs,
Sdif
iaése