High Court Karnataka High Court

Mr R Varadharajan vs Mr Ramesh on 29 June, 2009

Karnataka High Court
Mr R Varadharajan vs Mr Ramesh on 29 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH CGURT OF KARNATAKA, 

DATED THIS Tim 29th DAY OF arms % { _ j7  A' 

BEFORE

TEE I-ION'BI.E MR. JUSTICE   

WRIT PETITION N0. 1€+’?6_V”()FV’2€§’6.’1{L§3}H}Ti~3§IPfjW .3

BETWEEN

MR R WERADHARAJAN . V
8/0 P §:eAGmvAN._ . ‘
AGED 45 YEARS ‘

R/Ca NO:v:24.:’i,4Tl~iv.*v{ZI3C}SS<.._ . .
G~ARaEN'*vILLA;2:,_ NAx*:;AR13rag.Vf:,
BaNGaL0R.f_e:–"7%2 . j _
WARD NO 38'—£;)F-B}:3E\_2*1P._V

– PEYFITWNER

‘(3;j 3% ;€é’A”L>;::’Ea:§AK &H}§SSOCfATES I

-V 1 1×4;z”7§zA’:\éi::s:wi

EXECQTIVE ENGJNEER 6:.

” *=.P{§BLICi3’«EFORMAT§ON OFFECER,
2 _ E;NG§NEER§NC§ SUB-DiVISION,
‘ GOXGNBARAJANAGARA,

BRUHATH BANGALORE MAHANAGARA PALIKE,
BANGALGRE.

2 MR JAYASIMHA
ASSISTANT’ ENG§NEE3R,
ENGINEERING S”UB~{)IVISiGN,§

I \

FOLLQWING :

GUVI i’¥ DARAJANAGARA, ° – ._ ‘
BRU HATH BANGALORE MAH_AIf{AGARA ‘?1″$}.’.<I_KE, v 4' ,
BANGALORE. ' ~ " V'

(By Sri : B V MURALEDHAR, AI3+v_p'0R' R2T.'V'"};:

THIS WRIT PETITION IS FILED' UNDER ARTICLES 226
AND 227 01:' THE CoNs'§ITUT10-:5.'QF""~iNDIA PRAWNG TO
DIRECT THE RESPON'DEN'I'E3 Ta' 1.9.3352? THE ORDER
PASSED BY '1':-1E KARNATAKA I'r~;F0zeMA'I'iQN_c0MM;ssIoN
AND TO ABIDE BY THE UNDVER'f1'z1K:-Is:-GQJVEN BY THEM
on 14.11.2007 Arm T0""ieE:v§QaIE–_VTH£:.. ERECTION OF'
TOILET} LAT}?§1'~i'E§_."COi'sEST'RU('3'I'EI}- '}N….ff'HE NORTHERN
SIDE 012' TK3,m=3;TI?g'1_QN'~ERfs1-réRr;:–i1*:§R'I'Y AND THAT TOO IN
THE SET B;~;ci<.L.";*sré£:A. ,oFij'–HGLJASE29:0.244, 4TH CROSS,
GARDEN VILLAS~,- &'E}iAGAB}~i}&'1"f,.'_BAN?GALORE~56{}0'?2 AND
TO REMGRT f1§I;~iE: SAME T0'-THIS"'f–i'ON'BLE COURT AFTER
PERFORMING T'H.E:112 1:10-1'.Y'"A._ND ETC.

THIS 'kz?'2,**:'¥r:0:§I',%V%%ct§r,4iNG on FOR PRLHEARENG
IN 'E' _(}RO"{3'i3,_ THZSTDAY THE comm' MADE) THE

v 'A'§:=.V'égounse1 far Bnmafih Bangalore

V Palike, for short BBMP, files a mama

'u{1aat€:d*-4..29. 6.2{){}9 stating that an u13dcI't:ak:'mg given by

'«:*..;hé 1£'£i"¥S;}30I}(Z1{3Ii?i before State klfomaation. Commissioner

""'z3fi"'14.11.07 has been given effect to and therefare,

nothing further survives for cgmsideration in this

tii' . K;

pf: IOH

2. Memo is taken on record and the gieigitifjzi Luis ”

accordingly rejected.

csg