High Court Karnataka High Court

N Venkatesh vs Bruhat Bangalore Mahanagara … on 23 June, 2008

Karnataka High Court
N Venkatesh vs Bruhat Bangalore Mahanagara … on 23 June, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA, 

DATED THIS THE 23rd DAY 01? JUNE, 2003 i 

BEFORE

THE HON'BLE MR. JUSTICE" I?AM..MO.'_i}iA1'€';E?Ef§D}*'V  & kk

WRIT PETITION  1o169'k'<)1-j @097 g£B--%BM% P}

BETWEEN :  H

1 NvENK§TE'Sr§ $1;   MMM "
AGED 4~3«j_Y_EAF<'S..  A

s/0,1 Ni%FASfl»1HALi}{;v»'§

R/A'? Nessa./56.11%-CROSS.

K.*<,}.I'+TA€}AR,':'-~ '  * 
BAN§_?rALO'RE'---«I9,     PETTTIONER

(By  P s 'MAN.mN}.T§, ADV.)

    ~1éANczA1.o12E MAHANAGARA PALIKE

X ""N.R.SQ_IJARE, BANGALORE
"2.BY__'I'i'S»COMMISSIONER

   :2  'rJi1~§}s.:; JOINT commxssxonm (ADMN)

_  BRUHAT BANGALORE MAHANAGARA PALIKE
 'N.R.SQUARE, BANGALORE

   SADASHIVA NAGAPPA SI-{IVA SHARANA

MAJOR, HEAD MASTER,
MAHANAGARA PALIKE GIRLS HIGH SCHOOL,
BANNAPPA PARK, BANGALORE~56O 002,

M

a...



the application dated 12~»O7--~2OG6 of the arcs 

and was allotted the Quarters bearing No.3,-Hi'   

order dated 2-5-2007*  §§pficat:ot;e« Vk

dated 12-12-2005 of Responder.ii«V_I§f.;§.4?%'v 

allotment of Quarters beanm; "NO.2, .   '

dated 2-5-2007 AImexu.re-"H?"6fA.iI;eVVLiQiI1t Commissioner,

Administration.

2. The  irregulaxity in
the allotmeieitof ..'t.1.1e Joint Commissioner
(Admn) wfhe no  to do so, since it was the
  ---------- by order dated 26«»07--»1996

 quarters, lodged a complaint dated

  over which the Administrator of

 ~..respoI1:ient ----- BMP directed the allotment of a

 'for in the alternative, to subnait a report

.  the masons for the inability to da 50.

Aeeord1I3g' to the petitioner, nothm g apprec1a' ble having'

UK



directed to evict Respondents 3 and 4 forthwith 

Quarters and place all the applications

the petitioner before the K V’

allotment of the quarters by o1;*:1er:’_’:

A1mexure–~”}l,”, or such other been V

constituted by the Bruhat Baonfiéiioré-~ Palike,

which is directed to Orders on the

appiicationo » from today, in
acoordzoioo of the observations
supra. A T V

a of order be forwarded, under

A’ackfio§s*1%:dgéz1}ent Secretary, H.U.D. Deparmlent,

State ofviiorrxaiaka, for compliance.

A

sap.

Judgo»

KS