IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 18"' DAY OF OCTOBER, 2010 BEFORE THE HON'B1.E MR. JUSTICE Asi~:oi<..a. .H4I'NC_ti1§Ei?§I" 4' BETWEEN: Ramadevi, W/o V. Sundaresh, Aged 59 years, R/at i\£o.320, 5"' Cross, 5"' Main, Vijayanagara _I":':'-.tage; Mysore. A Petitioner AND: The Mysore Urban 'DeveiVo'p_rjn.ent._Au.thority, Jhansi LakshmibaiA.RoaVd,"Mysoi'e;"_;e» Represented by its 'Co_mmi.-ssio.ne"r. . ' 2 Respondent
_H.c. Shivaramu, Advocate)
Tniéimrit”pe’titioh”‘i’s filed under Articles 226 and 227 of the
Ov.!’CZo»nstitutiio.n of Indiia ‘praying to direct the respondent to consider
v?Annexure~B’ the representation dated 18.6.2007, Annexu re~C the
-~«representatioiT.v dated 25.6.2008, Annexure~F the representation
,dVated~, ‘*1:?’..A6.2009, Annexure~3 the representation dated
‘2.8.’6.’20.t.0 and to aiiot the marginal land situated to the southern
“~fsi_de_jof the” petitioner’s site No.320 and to pass appropriate order
within at-Specified period; and etc.
writ petition coming on for Preiiminary Hearing this
day, the Court made the foilowing:
WRIT PETITION No.22976[20i’0__(t_i34i§ES)~.
QRDER
Sri H.C. Shivaramu is directed to take notice forvo’?’.t*i–‘ie
respondent.
2. The petitioner’s only grievance lief
representations, dated 18.6.2007,
28.6.2010 (Annexures — B, C, F respVeci:ivéi.lv’3r}A’i:._:fortine
allotment of the marginal land have re_mVa’i~n_e’d.._vunconsidered.
3. This petition is disposed fit:’niit|.i..:lVa.AA_’,;ciil_re:ctEon to the
respondent to conside’r”««Ti:Lifée pietitiorier”s’:”s’a’i-cl,chfélpresentations in
accordance with Ian: a_:n’cl_.’las”‘–exp’ét:iAt’i’oii:sEfps’ possible and in any
case within anouter.’Vlimit.:of,o>’fo.nr’*~months from the date of the
issuance of the certified ofV:t’oday’s order.
“4- A Noliordaer as to costs.
Sd/-.
Judge’