35 years'
IN THE HIGH cows'? 0? KARNATAKA AT
DATED THIS THE 25TH DAY. V'
BEFORE , V: % % V
THE Hos»;-gm MR. JUs'r;cE :-'k:;1'=«¥._.>VERiI_GOW§LR..§J)'W'bA
W.P.NQS.25 13:$;251s7 QF.2:5Q9,%g.B_1éES)
1. P.Pu!:tara_I3_i1 '
S/o. " '
Aged abiJut~:i{l%t,3; ._ "
T. Naflasipmfa ' .
T.Na:fasipw'2i; _ .
Mys0i*€:V_I}i.st1'iCt. '». _ " = _ " "
2. N.; Mar1a§1?cxz.é; A A'
3/1:72. . <
% Ev?/o.<3'n<:}ira <:o1ony,
. "!'_. Town,
' 'i'.NaraSi;.)}.:i*a Taluk,
Myso-fie' fiéisnict.
.VMarinaika
Aged about 41 years,
R/0. Nayakara Beedi,
" T. Namsipura Tewn,
T. Narasipura Taluk,
Mysore District.
4. I3. Puttaraju
Aged about 50 years,
S,/0. Basavarma
R/0. Nanjungud Road,
'I'. Narasipura,
Mysore District.
. Ramara} Um
Aged about 60 years,
R/0. Indira Colony;
'F. Narasipura, "
Mysore District.
. Sakaznma;
Aged abou: if V "
C/0- Apibalaiah 4
Vinayaka%% 90103236, %
T. israxasipxgpa, 1: ' _
1\dy*s<)re-.Disti':x:f3:.""~ "
. Sanjeeizarajc "
Aged abot1tV_V?f3. A :
R110. indixa C9ig;}y,.
'f'~.--. Narasipma,
.A f r~atyso;-e;)i_s;::véict.
%
0. Laf,¢}Ven1<ataiah
Ageré about 31 years,
H.Na.._16G, G.S.F. Colttmy,
,. V. x T; ._fr§aras;ipura,
' ~.. 'M_j:sore Distfict.
V Panduranga Setty
Aged about 45 years,
R/0. Raddy colony
T. Narasipura,
Mysore District.
10.
II.
12.
13.
% -.W/G..".i?'rakash
Raju
Aged about 41 years,
Vinayaka Colony,
T. Narasipura Taluk,
Mysore District.
Sharadamma
Aged about 35 years,
R/0. Indira Coloriy
T. Narasipura, "
Mysore District H
Kuila 1 :
Aged ah:3ut';'45 y¢§z2'._:'s,_V
R/0. V
_ _
Ageé about' 50
R/0. Vinayaka Colény,
,, Na1'asiputfa', _
- 'M;ysc:1w_Dist1i¢t§
'A Ageai arm: 35 years,
'R;/7:21, Srirampura Beedi,
T. v.15S"arasipu1*a Taluk,
A' ' _Mysore District.
Shivaxma
Aged about 40 years,
Hclavaza Beezdi,
'1'. Naxasipura Taluk,
Mysore District.
16.
1'7.
18.
19.
Bhag/amma
W/0. Mahadeva. Shetty,
Aged about 40 years,
R/0. Indira Cokmy, Y
T. Narasipura Taluk,
Mysom District. _
Prema
W/0. Shivaswamy, _
Aged about 60 y'r:a';:*..s, E _ . ~
R] 0. T. Narasipufa .
Mysore District. _
"
S/9. _LatcA1)r;a1aI1.S"c:tty--,_" .
Aged ?abo11tf7i0"--yea1*$v,, --
R/_cM)__._ "
'If'; 'I'a_1'ul;', .
Mysare vI)i:}t1"flACt._ ' ' ._ '
S. G3:-hm} . A
" _i Aged abétit. 35 yfzars,
~ ':S;fo. Late Siddanaxayazia
No.~52.3,"~-Srirampura Beedhi,
A ' *1: 1\1a1~as:paua Town & Taluk,
% 20.
Mysérére 'District.
" sxv;.?§au:;,T?;
Sf Chillnaswami
" " * Aged about 30 years,
21.
x = . UAR/0. Sriramapum Beeclhi, No.52'2,
T. Narasipura Town am Taluk,
Mysars District.
Kumar
S/0. Kala Naiaka
Aged about 35 years,
Namyana Beedhi,
T. Narasipura Town. & Taluk,
Mysore Distzrict
(By Sri.S.R.Hegde Hudlamane Ac?Kr'§A;)"" ~ ._
AND : ' A
1. Chief Officer
Town Panchyath_Oifice,__"_
T. Narasipura Toxin}, ' V
Mysore District. ~ r
2. Presidentf V
Towfi
T; "Narasipui'a"Tdwn- & Taiuk,
Ii_j5}'S{)I'€' * - __ -- '
% é % " 3 RESPONEENTS
"mi-ESE virarr" Ffirfrrioxxss FILED UNDER ARTICLES
.v2=26i*1%ND .227 CONSTITUTION 013* INDIA,
PRA&*mGj TC'-.__DIRE(3'I' THE RESPONDENTS TO ALLOT
23 snaps 1N FAVOUR 012′ THE PETITIONERS IN THE
i*I.E:WLY””vC3C)15¥S’i’I2UCFED BUILDING SITUATED ‘IN THE
SCH§)§)ULE’j_ «PROPER’i’Y AS PER ANNEX~A ]i)’i’D
14.3«.._20<}b',.EN'1'ERED :26 TO PETITIONERS AND R1 & 2
' BY ISSUIQIG NECESSARY DIRECTION 1'I'}rIAT BEHALF;
" C'R_IN 'i'E-IE ALTERNATIVE SIRCE' THE RESPONBENFS
_ v~. 'i'{}v'I'I*IE CONSIDER THE REPRESENTATION GIVEN BY
' . 'TIfIE ~PE'I'I'1'IONER8 WHICH IS CALUMNIATED IN THE
LEGAL NOTICE ISSUES AS PER ANNEX–E DTD
.4 -31.3.09.
….PE:Tri?I{7:v§:Rs Q k
representafiens to the respondents, seeking
of the shops, constructed near me’ pyjvafee (Si?
T.Na.rasipuram and since the fespendenten appeéi””–.tO’
have not considered any bf sand V
have not taken decisions my it is
unnecessary to issue ‘petition to the
respondents. directed to
consider the’ Vpetitioners, seeking
al1ot.ment’= ‘ shopping complex,
constrncied. of Tfiarasipura. If
the said representations’ and the notice have already
‘}*~cQz§sidereci’V decision taken, a copy of the
handw over by the respondents to
the 1″=*i for himseif and on behalf of the other
flpetiti’m:1eLrs.V As otherwise, the respondents shall
A “:ei3xnsiti.er the representations and the 1% notiee of the
‘.”pei’itioners, take a decision thereon within a period of
fone month and eommunimte to the 18* petitioner by
RPAD, a copy of the decision taken in the matter.
3
9:4:
forward a copy of the decision”-«go . _
petitioner by RPAD imrruy.-edia$e1y;:.é .; « ‘ I’ ‘«
4. Liberty is reserved to to?’
clarification if any,’ the it is
made clear < been
expressed the claims put
forth?" it is for the
take decision in
. stands disposed of
A.
Sd/-v
JUDGE