ANE) :
" " '(BY Miss NiL()UF'ER AKBAR, A.G.A. FOR RESPUFS.)
IN THE ma}; coum 0? KARNATAKA AT BAr«r3AL_@§_§*;;~ "
BATE!) THIS THE 23??! DAY 01? AUGU$'I' ,'2QG9f~ % ' '
PREsENTf _ V A _ L
THE HONBLE MR. RD. D1NAKA§§A1~};__c}H'1Ei'é "
. V
THE HQN'BLE vIs'I1f\f..JU.S'I"'iL"#':tffg"'.I':{"*.':..__flSASHAi~ii"£:
WRIT PETITION ;~:%¢.'& 19
BETWEEN:
Sm RAMABAI AMEEEDKAR ,
EDUCATION 306%.. .:*.,®, .
Adichunchaaag:zi_1¢;oad;§:.;
Near Apo1ic{Hos;)it'a?»,"V " -- .
'I' Block, Kuvcngpunagaxj, _ " ,
Mysom~570{}f23%% " " "
Rep. by its -
S1'iC.M.fi5agaI'aj, ' _ ' '
sggo Lataié. Madajah,' .....
about 60 years.
~ _V .. Petitioner
{By d Pavazmesh, Advocate)
SQRE CITY CORPORATION,
Repflby its Commissioner,
_ 7.Séyfy*aji Rao Road,
" Mysore ---- 571) 024.
RESPONDENT
This writ petition is filad under Articlccs 226 and 22′? of
the Constitutzitm of India. praying to direct the respcmdent to
2
yam: permission for beautifying the park] civic am¢13.iV_ty._’»si.i€
measming about 102 x 23 and adjacent mad _n_r;cas’21rin’gV
about 102 x 29 situated at Adichunchanagiri Roégzi,’ .
after abandoning the piece of mad situated bcatwesxl” t’i:12_
petitioner-izlstituficn and the part and to mrxzaxzm ihc as
“Dr. QR. Ambcdkar Punya Kshefra”«,. gnu:-s11a’ni_ t0=.?its*;
representations dt.1=I».4.2{)O9 am118.4.2f0o’9
and C; and etc.
This Writ petition co1:nm’ for phi:-:]:m1__’ ” on ‘V V
this day, the Court delivered the ‘i’~:.)_I;'<:.wVVi11g:–'—
tvelivered
This Writ' is ':fi1e('.AA::i;'1.i*i<71§:r.V.fA'11;ic1es 225 and
227 of mi: in public interest
prayifig to to grant. permission for
beautif'yizig._th5 amenity site measuring about
andV"adjap§;nt road measuring about 102 x: 29
Adichunchanagiri Road, Mysore, after
piece of road situated between the
petii5i&r1iir–ifristitutior3 and the part and t0 rename the
gpnai*1f:~..asH'"Dr. BR. Ambedkar Punya Ksheha", pm-s1.1a11t
:5. 51:5 representations dt.14.4.20()9 and 18.4.2009.
2. He-am the learned Counsel appearing for the
3113 . 52″ ,
13 65 .
% -Mb hé-St: Yes/No
3
3. Since it is the case of the
representations made by the A 44 .,
Corporation have not been coI1si;::AIj<§Af;:%ac:Ai4;A ::§::~,¢:;:1;
that it is for the Co1'pora,§;.ion4é"tg:1"f""tai(<§
decision on the repzesentat$61;_V'V:eegdeV"ts;,r _u§f"§i=; ijatitioner
dated 14.4.2009 andi [$fl4_. law,
no further arders are matter. The
/'""-1""
Writ MODES AAAA Chief Justice Sd/-gm Judge Ifidgg: Yes}