High Court Karnataka High Court

A G Nagaraj vs The Secretary on 2 December, 2009

Karnataka High Court
A G Nagaraj vs The Secretary on 2 December, 2009
Author: H N Das
 '  .S/Qv.'M'UN,TT'A_T>PA  «

3' TBAN'GiA'T{QRE' DIS'I'RI(Z'I.'.

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE ow DAY OTDECET/TBETT<,T;§aQ§:'   

BEFORE

THE HONBLE MR. 1TUsTTcETT;r§. NA<;AMoH2T:§T%DAs'TTj  A

W.P.No.3$L94--95[2_®j3fLBiR]$S1    

BETVVEEN:

T. A.G.NAGARAj~' '-

S/O LATE      
AGED ABOUT49 YEARS"---- .    _  
R/O NARA\'ANAKER§E,:__V1LLAGE," _ : 
HOBLI ANUGON13=ANj§;HALL1 '  '
TALUK HOSKOTE -» . ._

BANGALORE. 'D1sT'R1<:;T'.~.  

2. M;NAGAP15A* _ V' " 
._ .AGED 50 T135125 """ H
  BQD}1}WAflOSAHALLI
EIQBLI }3;.\\TU.C}O.B;I{5ANAiE1.A1~.I,,I
TALU1< H:0sT<;Cn'1T,

. PETITIONERS

 T. "   .§ri.M.B.CI-IANDRACHOODA, ADV.)

§"\r-»-



_«'.\i\ii}:

1 , THE SECRETARY

GRAMA PANCHAYATH

SAMETHANAHALL1

HOSKOTE TALUK.   -
BANGALORE D1STR1CT. I

2. THE Exactrriviz omcaa
HOSKOTE TALUK

HOSKOTE

BANGALORE DISTRICT. 5  1' V 
r _ {.,jRES1?jQND£,NTS

These wr'1t_pe--titio_r1s   81 227 of the

Constitution of Iridia f.§raying.to t_<:uoJnsi4_de._r t'h'e' representation dated

14.6.2007 vide €.Anr:e:t1ires.rK  3; arid etc.  '

Thaese petitions c'o1r1irig«.ori for preliminary hearing this day,
the court fnacie the  ~ ' '

*jQRDER

 

I111 ipt-3718543 wzitiipe-titions the petitioners have prayed for a

iwritofd '§11.EiI°r.dZ1T1u'11»!S't1i1'€CtiI1g the first respondent to consider their

V _ représe1it,ations’ dated 14.6.2007 as per Annexoreswixi and L. These

V’ ‘e.re’p;esentations are given by the petitioners about two years back.

‘ Iffor any reason, respondent no.1 fails to consider the petitioners’

representation} then they are at liberty to approach the higher

‘iytxfk/M