IN THE HIGH comm’ or KARNATAKA. ~ N
DATED THIS THE owl DAY OF ~-,.:.2A()1’1x(i) T dd
BEFOREE’
THE HON’BLE MR.JUSTI’CE 1% $
WRIT PETITION No. eéaiioi? 2cm: {i;B§tic)
Kusuma 5 , . 4_
W/0 N.K. \’7irup’a.kShaia11.j[*«–.,V _ _ V
Aged 58 ye3;r.s}– .. i’ V
Occ: Iiivdiiistihiiiid, _ .
R/0 JV’:iyaz1agai*a Extn.
Near Offiicef,–ii. ‘
KR. Pet,=._ V ‘- _ «
Mandya District. -_ ‘ ..PET1TIONER
* A {I’3:\I];’iSIji._.T:§\’I§i.haIifE’S.1f1″S.»Hfismaih. Adv.)
f
Town V_N£’uiiicipa1ity.
Krishfzarajpet.
_ By it.s,_Chief Officer.
K:R. Pet.
” .,j’ai_s;i. Mandya. ..RESPO1\EDE1NT
‘1’ his Writ Petition is filed under Articles ‘.226 and 227
H of the Constitution of India praying to direct the Chief Officer
Town Municipal Council, KR. Pet to pass finai order and
dispose the matter pursuant to High Court direction passed
in W.P.3723 81 3753/09 (LB-UC) dated 3.9.09. vide
iii
AnnexuI’e–C in respect of p€UU.()i’1€1’S property’
before him, within a month.
THIS PETITION COMING QN.,_F0R”‘PRI;;IaIEARINQ”
THIS BAY, THE COURT MADE THE::P’OI_.I .OW1N€3:_ 4.
Heard the learned the Wlsfincl
no material f0rthc0m’in_ g«.tQ C’l’IIef ( Z)fficer of
the Town Municipality.,:”(:–oIII:IVeI1 the matter
pending of the matter.
no mangiariniis fies di:fee«tV:’t’fIe fgeepondentfihief Officer
to pass orders and di_s–pnee,Qf_Vihe’rnatfper pending” before
him.
vIzrIt..1£%s2t’itIon is “rejected.”
Sd/-=
JUDGE