High Court Karnataka High Court

Ramadevi vs The Mysore Urban Development on 18 October, 2010

Karnataka High Court
Ramadevi vs The Mysore Urban Development on 18 October, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED THIS THE 18"' DAY OF OCTOBER, 2010 

BEFORE

THE HON'B1.E MR. JUSTICE Asi~:oi<..a. .H4I'NC_ti1§Ei?§I"  4'

BETWEEN:

Ramadevi,

W/o V. Sundaresh,

Aged 59 years,

R/at i\£o.320, 5"' Cross,

5"' Main, Vijayanagara _I":':'-.tage;
Mysore.  A  

  Petitioner

AND:

The Mysore Urban 'DeveiVo'p_rjn.ent._Au.thority,
Jhansi LakshmibaiA.RoaVd,"Mysoi'e;"_;e»
Represented by its 'Co_mmi.-ssio.ne"r.

.   ' 2  Respondent

_H.c. Shivaramu, Advocate)

Tniéimrit”pe’titioh”‘i’s filed under Articles 226 and 227 of the

Ov.!’CZo»nstitutiio.n of Indiia ‘praying to direct the respondent to consider
v?Annexure~B’ the representation dated 18.6.2007, Annexu re~C the

-~«representatioiT.v dated 25.6.2008, Annexure~F the representation
,dVated~, ‘*1:?’..A6.2009, Annexure~3 the representation dated
‘2.8.’6.’20.t.0 and to aiiot the marginal land situated to the southern
“~fsi_de_jof the” petitioner’s site No.320 and to pass appropriate order

within at-Specified period; and etc.

writ petition coming on for Preiiminary Hearing this
day, the Court made the foilowing:

WRIT PETITION No.22976[20i’0__(t_i34i§ES)~.

QRDER

Sri H.C. Shivaramu is directed to take notice forvo’?’.t*i–‘ie

respondent.

2. The petitioner’s only grievance lief

representations, dated 18.6.2007,

28.6.2010 (Annexures — B, C, F respVeci:ivéi.lv’3r}A’i:._:fortine

allotment of the marginal land have re_mVa’i~n_e’d.._vunconsidered.

3. This petition is disposed fit:’niit|.i..:lVa.AA_’,;ciil_re:ctEon to the
respondent to conside’r”««Ti:Lifée pietitiorier”s’:”s’a’i-cl,chfélpresentations in

accordance with Ian: a_:n’cl_.’las”‘–exp’ét:iAt’i’oii:sEfps’ possible and in any

case within anouter.’Vlimit.:of,o>’fo.nr’*~months from the date of the

issuance of the certified ofV:t’oday’s order.
“4- A Noliordaer as to costs.

Sd/-.

Judge’