High Court Karnataka High Court

C Umadevi vs The Government Of Karnataka on 23 July, 2008

Karnataka High Court
C Umadevi vs The Government Of Karnataka on 23 July, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT 01-' KARNATAKA,   

DATED THIS THE 23m my joy     & '

BEFORE   =   
THE HON'BLE MR.  Iésam
WRIT PE'rmoN 119.9159  

BETWEEN

1    % 
D/O    
AGED Ai30U'1"-V29"Yj§§A4'§S,  
R/AT BEHIND"Kfa3,YA.._GATE  
WATER TAN'K;»vMA%'3ADi' TALUK,
RAMANAGARA'EiIS1*RI(?1i"«. % %  PET1"l'IONER.

(By Sri. P K PdIvs§IAPi5A,d"A}3ai;M1'L% %

 :

1  GGV'-ERNMENT 09 KARNATAKA
MWICEAL AI>MmsrrAR'r1oN,
L ants SECREPARY,
 VHDI-{ANA SOUDHA,

% " "  _ BAIfIGA"LORE 1.

  'Pi-IE°C}iIEF OFFICER

  'r«:3wN MUNICIFALITY NELAMANGALA,
% " "EIELAMANGALA,
= BANGALORE RURAL msmzcr,

  3 GOVERNMENT HOSPITAL

NELAMANGALA TOWN,  

3

E
xv;



REP. BY ITS MEDICAL OFFICER,  

NELAMANGALA.  

THIS WRIT PETITION' IS FILED UN12;=:i¢ttAtIé1¥ICLEst «  

226 AND 227 OF THE C0lS¥3TFFUTEfO1\i OF 
PRAYING T0 TO CALL FOR  REGQRQS .FF.OM~-.TH:F;

OFFICE 012* THE SECOND RESPONDENT AND trsszjeka 

WRIT IN THE NATURE OF tmmnmus D¥$P1:>sE A ‘ »
or ANNEX-A mu l6.4.2008–..1SSU1€I}’BY»THE”»$E(f3OND ‘

RESPONDENT.

THIS PE’ITTION,””(5()MIN§} iv(§Ni.’}?t)R.VPRELIMINARY

HEARING, THIS Day” rm; 1 MADE THE
FOLL0WING:v,jA’ ”

_ ‘t the 2’1′ respondent havmg’

” V’ V ‘V’ liz3§;noetéiiéiVpeI*m1’ssien to erect a construction

‘i'[Ae’r<:_ 5»:-'

pf the site in question, subsequent E0 fit

cérgrfefigfai licence, as set out in Paragraph 9 of

'"tht;:L mémbmndum of the writ petiticm. If that is so, the

is not entitled to the relief at' malmamus to

of the application data 16-040008 Annexureu

V "A" for permission to put up tlm cwonstruction without

ft/W

3

seek1ng’ qnashmg’ of the order 0811033″. 13

‘Writ petition is aceowdingly, . ”