Karnataka High Court
Smt Kamalamma vs The Director ( A & Hr) on 1 July, 2009
'{8_y 3;»; ADV.)
" 2.1' THE on::E'<:rc5R (A & HR}
ENGINEER
V "iéy sr; BQPRASHAKAR, Ami.)
._ 1 ..
I!!! me HIGH COURT or xnnmvmca AT amanxona
{DATED mzs THE :5' mt OF JULY, 2909
BEFORE _ A
THE HUMBLE MRJUSTICE SABDUL NAZEER. ~ jg,
Emfififlé
1 sm KAMALAMMA
w/0 LATE NPARAMESHWARA
AGED AEDUT 44 vmas
R/AT No.14, 5
MUNINARASIMHAIAH GARQEN-. ;
am ISTMAIN, BANGALORE. '
2 SHOBA , ,
D1OLATEN.PA§iA£9i;;{$HL5IARA[ ' ' *
AGEE) Aacaujc"-28 gems ' »
3 KIRANJ? V * '
sxo LATE. N.? --. Vegawmg '-
AGED ABOUT 19 YEARS. .. _
BOTH ARE Rim" No.1-4, ~*
Muh;i§»w§As1MsJ.AA1AHGARDEN
a1?4a;'=" MAIN, BANGALORE pswmoweas
KARMATAKA pawsa TRANSMISSION
V, "I<13.§iVERY EHAVAN,
aescom, SOWH oxvzszow,
_ __ SANASHANKARI ZND MAIN,
BANGN.ORE. RESPGNDENTS
-3...
3. Learned counsel for the respondents submits that
1″ respondent will consider the said repraentation
accordance with law within a reasonabie time.
4. The submission of the learned
respondents is placed on record.
respondent to consider the repreee:ntationV’ at
in accordance with Saw within a’V.rpe§’it:d”‘of three—months
from the date of receipt of ‘It is hereby
clarified that this.’ ojr’o.er ggnmj. njotjf-t;eVV* unéerstood as
expressing.v’en§ op%s1n:o5tt.§n the matter in one
way or the other. V — V I» t a
writ. petition dés–po;<.;eo"of accordingly. No costs.
Sdl-E;
Iudge