Karnataka High Court
B Geetha W/O H S Krishnamurthy vs The Chief Officer on 23 August, 2010
I IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 23"' DAY OF' AUGUST, 2010 BEFORE THE HON'BLE MR. EUSTICE ASHOK B. HINCHIGER,I_d-..,'_:'t~.,_ wan PETITION No.25839/2010 (LB--RES) ' 3.: 5: BETWEEN: B. Geetha, W/o H.S. Krishnamurthy, Aged about 40 years, Occ: Member of the Town Panchayath Holalkere, R/o 10"' Ward, Hadimane, . Holaikere, Chitradurga District;'*~%.. 5 Petitioner (By Sri, M.V. H.i.re¥'n.aLh_, Advoca'te_)-- 1. The Chief'*Officer,'-- A Town _ Pa nchaya t, _ Hoiyajijkere. " 2.3 ,Th,e'Fahsi¥daA'r,..V _ I-iolaikere 'T.-'--1"iu_l<','--.. ''H_o'ta1i,kerel;_O - A _ The'*Dep'nty 'Commissioner, r._ChitracEVu'r:.ga District, Ch5tradu"rga. Tne Police Superintendent, " Csévii Right Enforcement Directorate, '*'--Es2o.1382/A--12, Saraswathi Layout, 2"" Cross, 'B' Block, Nittuvalii Post, Davangere. 5. Smt. K. Shivaiaxmi, Age: major, C/0 R. Krishnamurthi, Vice President, Town Panchayath, Hoiaikere, Chitradurga District. '*~ (By Sri Shivanand, Advocate for} ' " Sri C. Jagaciish, Advocate.for_R--4, ' . . Notice to R-1 and 5_dispens'e_d'with,;'"' Sri.R.Devdas, AGA for=R--2 8:" R__~3)._ This writ petition is filed unde.r------Articie5 226 and 227 of the Constitution of India praying 'to direct Vith..e»r'espondent Nos.2, 3 and 4 to consider the representatio'n.sf:dated=.1i2.3.2010, 4.8.2010 and 9.8.2010 as per Annexuref-VF', G and; H':""~and..';e.1;c This writ petitior;....com;i--ng%on foriereiimiinary Hearing this day, the Court made ,t_hie,.fjoiicvvi.ri"g:_ V . Sri R.ifievdas,.Vthefieaia'néd:_fxdditiona! Government Advocate is directed to take notice_ thesréespondent Nos.2 and 3. Sri C. Jagadish diirected""t--oflVtake notice for the respondent No.4.
Nvoticei to ,respo:nclent Nos.1 and 5 are dispensed with.
2.”,__1″Sri v_Shiv:aihanda D.S., the iearned counsel for the
..i_ipetitio’ner submits that the petitioner’s grievance is that her
‘i.fgpre¥:r¢nia’ti,ons, dated 17.3.2010, 4.8.2010 and 9.8.2010
1’ V–(A.n’n’exutres-F, G and H) have remained unconsidered.
fifiht