High Court Karnataka High Court

Smt Uma Shankar vs Commissioner Bangalore … on 15 December, 2008

Karnataka High Court
Smt Uma Shankar vs Commissioner Bangalore … on 15 December, 2008
Author: Ravi Malimath
AND'

.. 1 ..
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 15'?" DAY OF DECEMBER, 2008
B E F' O R E

THE HON*BLE MRJUSTICE RAVI MALIMATH:

WRIT PETITION" No.14927 OF 2008 (L_I§gB 1v1;_;:§   

BEPWEEN :   

Smtfuma Shankar,
W/0 Sri.S.P.Shankar,
Aged 59 years,
Residing at No. 1/0 1,
New No.3, Police Statim"; Road; _ 
Basavanagudi, I3anga1o_r°556(') 094'. * ._ _' V  " « . % _
        PETITIONER

(BY SR}. sH1vA:éA.i1v1.%FQi§+%§§.:3.MANJUNATH,
 - Anvo<:g::E:.)

1. '€§omm.issioIis:1*,

72.

. B.'fl1..,rf1g.:-;-A:_.'.O'1'8V Palikc,
 V N.R.$quare,'B;anga1om--56O O02.

' E¥Cputy"¥"'C{Oi:;flii'$Si0nfi[',
' iv*'V'B__.}3.xM.P., Bangaiore South,
 "Ja'_3;a:1agar, Bangalore-560 01 1.

. RESPONDENTS

% A x ..[.B§?t’ SR1. \f.Y.KUMAR, ADVOCA’1’E.(ABSEN’I’.)]

***’I’

am

This Writ Petition is filed ‘under Articles 226 and
227 of the Constitution of India praying to issue a writ
of mandamus to respondents 1 and 2 to look into the
complaint on behalf of the petitioner dated 17.103008
Annexure–C bearing Inward 140.2855 and held;

enquiry in regard to complaint before iss1;ing..’
under Section 321(2) and (3) of KMC Actj.g19fzessia-.nc1s
further to consider revocation of license e.:e..d__”wnQfioI1ed -« .,
plan bearing N648/20064)? ydated 1″43.?.i2GC’8′-xzidc

Annexure-B and etc.

This petition coming .o’n..__for in ;

‘B’ Group this day, the the folloiaritigtl
oRosRp?.t* i
Wen though the ‘V served,

remained __ SI*i.V.Y.Kumar, the learned
counsel’ of this Court to appear on

of 1 and 2. When the matter is

occasions, the lwrned counsel for the

it E respondents ‘ ‘sbsent.

The petitioner seeks for a writ of mandamus to

respondents 1 and 2 to take action on the

it filed by her by holding an enquiry etc.

fin

…3..

3. I have heard Srishivaram, the teamed

appearing for the petitioner.

4. The gievance made out iby

counsel for the petitioner is.we__ll juetijieri v

of facts. The respondents ‘V law to
entertain the before it
Irrespective of the is sought
to be it is the duty of
the order on any
complatitlt-_ Failizre to do so has induced

the petiI:ior;er toxfileé’ petition. Therefore, I am

_ of that the respondents have failed

their duty by not considering the

dated 17.10.2003. Inspite of serious

2Val1egetioI3._s.t’11acie therein, the respondents have chosen

‘V V’ iffnot to ajepear before this Court.

5. In that View of the matter, the respondents are

V directed to consider the eonzaplajnt dated 17.10.2008

5%:—–

iodged by the petitioner and pass appropriate in

accordance with law within a period of four _

the date of receipt of a copy of order; .1: ‘

Ordered accordingly.

“”