High Court Karnataka High Court

A V Amarnathan vs Government Of Karnataka on 24 August, 2010

Karnataka High Court
A V Amarnathan vs Government Of Karnataka on 24 August, 2010
Author: J.S.Khehar(Cj) And Chellur
  

IN THE HIGH COURT OF KARNATAKA AT BANGALQI'-EB

LDATEB THIS THE 24TH DAY OF AUGUST ;3{)  
THE HONEBLE MRS'-MAKREIA. 
WRIT PETITION :z~:0%.L 26 196/gig; 2:§3%{.GM~Ié;Es41i1L1

BETWEEN
AvAMARNA'm;a.Ni-     *
S/OTKKAR{}Nz'{KARAM k  
AGE:55      ~
R/O NO.1_f?56,E* =*B%' Iv{.A'I1\I" A  
RAJAJINAGAK, 11$fmGE_" % 
BANGALORE-»560"~Q 19  .. % %

. . .PETITIONER

(BY 33: A v'%AMARNAé'HAN [PARTY-IN~P1?:)RSON})

 Cs? KARNATAKA

V  REP   CHIEF' SECRETARY

DR,}'sI*riB'EfiI{AR'VEEQI
BANGAL(Z2RE;.:--~56O 001

...RESPONIZ}ENT

   (fiigrsjfix BASAVARAJ KAREDIJY, PRL.G.A.)

THIS WRIT PETITION IS FILED UNDER ARTECLES

 "~ 2%26 AND 227 OF THE CONSTITUTEON OF INDIA
"  PRAYING TO BIRECI' THE RESPONDENT TO TAKE

IMMEDIATE APPROPRIATE ACTION TO STOP
SI-‘READING THE EPIDEMIC; TO HOLD AN

INDEPENDENT ENQUIRY AS TO ‘¥’HE CONDITIC*-‘N-_OF
THE BEGGARS’ REHABILI’I’A’I’§€)N CENTRE AND _

THIS WRIT’ PEYPFTION

MADE THE FOLLOWING:

ORDER1_ {.?’

J.S.KHEHAR. C.J. ifirai)

The instant w1*i*.f ‘pe?i::i§i§ §u.1;»1ic iziiefest has
been fiieé on account of ivnééwspapers, of

deaths in the vfkifitre.

2.. “”” t1ié5″‘ai}émne;1ts made in the
instant : satisfied that the same is
totaliy (if p.éi1″ticula1’$.

. -V .. ‘«.I13. i’i’i£:;&? of the above, the instant writ mtition

is ‘-d.i31’niSS.Vf”11e 3 fresh Writ pefitiofl an the same cause

gf)f Aact:i.r;}n, ‘by piacing better particuigrs on the record of

éése. Neediess to menfionkifis imperative far the

“”v.p£étiti0ner to place an record, action initiated by ail

agencies, who have visited the Beggars’ Rahabiiitation

Centre and have commenced to deal with the sittzation.

cownNG ;bfi5TFQRf;

PRELIMINARY HEARING THIS DAY, CHI_EF.VV.J’¥;§’STIC}&:–«

Ffizrtlaer writ petitian, if any, shali be filed 91115; after

axpiry of one month from today.

C’:

bkv _ ‘
index: yes/no’