High Court Karnataka High Court

B Geetha W/O H S Krishnamurthy vs The Chief Officer on 23 August, 2010

Karnataka High Court
B Geetha W/O H S Krishnamurthy vs The Chief Officer on 23 August, 2010
Author: Ashok B.Hinchigeri
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23"' DAY OF' AUGUST, 2010
BEFORE

THE HON'BLE MR. EUSTICE ASHOK B. HINCHIGER,I_d-..,'_:'t~.,_

wan PETITION No.25839/2010 (LB--RES)  ' 3.: 5:  

BETWEEN:

B. Geetha,

W/o H.S. Krishnamurthy,

Aged about 40 years,

Occ: Member of the

Town Panchayath Holalkere,

R/o 10"' Ward, Hadimane,  .   
Holaikere, Chitradurga District;'*~%.. 5  Petitioner
(By Sri, M.V. H.i.re¥'n.aLh_, Advoca'te_)-- 

1. The Chief'*Officer,'--  A
Town _ Pa nchaya t, _ 
Hoiyajijkere. "

2.3 ,Th,e'Fahsi¥daA'r,..V

 _ I-iolaikere 'T.-'--1"iu_l<','--..
''H_o'ta1i,kerel;_O - 

A  _ The'*Dep'nty 'Commissioner,

 r._ChitracEVu'r:.ga District,
  Ch5tradu"rga.

 Tne Police Superintendent,

 " Csévii Right Enforcement Directorate,
 '*'--Es2o.1382/A--12, Saraswathi Layout,
2"" Cross, 'B' Block,
Nittuvalii Post, Davangere.



5. Smt. K. Shivaiaxmi,
Age: major,
C/0 R. Krishnamurthi,
Vice President,
Town Panchayath,

Hoiaikere, Chitradurga District.  '*~ 

(By Sri Shivanand, Advocate for} ' "
Sri C. Jagaciish, Advocate.for_R--4, '  . .
Notice to R-1 and 5_dispens'e_d'with,;'"'   
Sri.R.Devdas, AGA for=R--2 8:" R__~3)._   

This writ petition is filed unde.r------Articie5 226 and 227 of the
Constitution of India praying 'to direct Vith..e»r'espondent Nos.2, 3
and 4 to consider the representatio'n.sf:dated=.1i2.3.2010, 4.8.2010
and 9.8.2010 as per Annexuref-VF', G and; H':""~and..';e.1;c

This writ petitior;....com;i--ng%on foriereiimiinary Hearing this
day, the Court made ,t_hie,.fjoiicvvi.ri"g:_   V .

  

 

Sri R.ifievdas,.Vthefieaia'néd:_fxdditiona! Government Advocate
is directed to take notice_  thesréespondent Nos.2 and 3. Sri C.
Jagadish  diirected""t--oflVtake notice for the respondent No.4.

Nvoticei to ,respo:nclent Nos.1 and 5 are dispensed with.

2.”,__1″Sri v_Shiv:aihanda D.S., the iearned counsel for the

..i_ipetitio’ner submits that the petitioner’s grievance is that her

‘i.fgpre¥:r¢nia’ti,ons, dated 17.3.2010, 4.8.2010 and 9.8.2010

1’ V–(A.n’n’exutres-F, G and H) have remained unconsidered.

fifiht