Karnataka High Court
K P Radhakrishnan vs Sahitya Akademi on 3 December, 2009
IN THE HIGH COURT 012* KARNATAKA, BANGALORE
DATED THIS THE 03% DAY OF nEcE1u:BEII.20G9
BEFORE
THE HON'BLE MR. JUSTICE..RAM V "
MISCJWRIT NO. 11L'917%'.'_C)F¥; 2T00§I,%%,
WRIT PETITION NO. 335.04 OF 2009
BETWEEN V' j
KRRADHAKRISHNAN
s/o LATE A.P.RA1\/IANK_U'I'D[ I
AGED 47YEARS _'
PROGRAMME A§3S§S"1'i\N'? _
SAHI'IYAAKADEE\/H7 " ..j " »
DEPARTMENT!' OF A;R'1f
cULTu.RE1Bwu1L1'§1N.G ' "
BEACH Rom), PU':DUc1-IERRY.
R/A No.19, UNIT? ' '
EJIPURAM. ViVE§€jix1\§A{3AIR.i°OST
BANGALORE _560_ 047; _ PETITIONER
(B._\_{Sri.; A.K£;sHAVA:BHAT & SRLK. KRISHNA, ADVS.)
._ "S}xIH1T9$A"'AKADEM1
R_A13:N.I'JRA BHAVAN
~ N0;35, FEROZESHAH ROAD
.. NEW DELHI-1 10 001
"R/BY ITS DEPUTY SECRETARY
SR1 R.K.SHARMA.
SR1. AG KRISHNA MOORTHY
SECRETARY fi "K
R}
2
8/0 A.P.J.KUMBI JETTY
AGED ABOUT 57 YEARS
SAHITYA AKADEMI
RABINDRA BHAVAN
N035, FEROZESHAH ROAD
NEW DELHI-- 1 10 001.
3. MRS. T.R§\/IEENALOCI-{ANI
W/O SR1 RAMANATHAN
AGED 44 YEARS
ASSISTANT EDETOR
SAHITYAAKADEMI _ _
CENTRAL COLLEGE CAMRUS '-
AMBEDKAR VEEDHI *
BANGALORE 1. . h 1.; R,EsRONDEN'§S
MISC.W 4055/09 FILED :U1\1'EDE;R_'vA§2'I"ICLE 226 OF
THE cONs:m:'m'I_ON ;OF"INDIA..PRAYING' TO PERMIT THE
APPLICANT/;s>E'm'1ON=ERa PROD{J.C_E THE DOCUMENTS
MARKED _AS'»vANj_V.EZXU_RE#E ANEE REFERRED ABOVE IN
THE INTEf§ESaf'1'_OF';}[}S'1'I:g'3E;--._.
VRTH-IS wM:VISC!V»?,y"t*¢QM'IfiEG ON FOR PRELIMINARY
HEARI'1\IVG',%% 'l'HI'S,'v.DAj("«""THE COURT MADE THE
FOLLOWi«NGv,: , A A
ORDER
,%t}ia.,A.V'”application is by the Writ petitioner to
H documents as Annexures and
AA tit-sleard the learned Counsel for the Applicant and
Vtperused the averments set out in application. For the
QR:
reasons stated therein, the applicatien is allowed.
Additional documents are taken on record.
KS