L
S\)
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 249" day ef May, 20} I
PRESENT
THE HONBLE MR.a.s.£{t friend
Smte'Lakj;3hrfiifprasanna Vt
257/ O . P.Sath.ya«na1*ay'a:1a_ Alias
S'athyanara3ranaeha:i " _
R/ Near Ada"rs*h_a 'Theatre
KoIar'--,District_, Karnataka State.
. « Master Srimathe
V' Aged about 1V2""y'ears
S / 0 Pa Sathyanarayanaehari
V _ «R"epres"er_1ted by mother as next friend
' -. Snifihakshmiprasanna
' ' ' W,./.O Sathyanarayana Alias
' ' Sath'yanarayachari
"R_/ 0 Near Adarsha Theatre
Chintharnani 563125,
V H Kolar District, Karnataka State.
Smt Bhaggamma
A/A 39 years
W/Q Budigere Muniswamy
13/ O Munivenkatappa
REG Nareppa Kunte
Chintamani 553125
Master Evianjtzrzath
Aged about; 2? years
S/G Budigere Eafiurziswarzay
7
Aged Abcui 2?' years,
Repmsenied by mother as zqsxt; fiierzé
Smi. Bhagyamma
W/O Budigere Muxiiswamjg
D/O Munivenkatappa
R/C) Nareppa Kunte
Chintamani 583125
Smt,Praveen Ta} A.
A/51.35 years, W/o.C.hanVd Pasha
R/o.E\/Iahabsob Nagar, ' '-
Chintamar1i~563 E25
Mansoor
Aged about 10 years]
S/O Chand Pasha _ 2
Represented by mQ.i.:h_e:*-,as._n::xt"ffie1idg--
Srnt Parveenviaj ;W/O'{2har":dP_asha« '
R/O Ma:_habE:>ob Nézgaft V
Chi11f;11aj*11_aIii- V '
S_m3';.. Eéhwai'i9,_mH1--_a
A/A 29 'gfgzars; 1W /0' 'K G _VenkataramaI1a
Cvhannarayaifxahalli -ffétlrollapalli)
Munganahalli
Chin' Ehéunar1i_ Talulg
.. Kuinari \x/Etnaja _
" 'Aged about 29'jfi:':ars
D../ 0. K GVVenkata1*amana
R_é'pfesén_t:<%}.ti by mother as next friend
" «Sfnt§_'»E_sI1;Waramma
H.
W/.(.) G Venkataramana
Chanfiarayanahalli {Talamllapaflfl
Munganahalli Hobli, Chinthamani Taiuk.
H ""_«LakshmideVamma
"A/A 50 years, Munivenkatareddy
RZO Venkatagiri Kate
Chinthamani City,
Kolar District.
Lakshmicievamma
A/A 45 years?
W,/G blagarajaiah Alias Nagcshwara Rag
R/C3 Raga Bhovi Colony
Chinihamani City,
K0193' Dis?/ri{:£;.
... Peéiigierlerg
{B}; Si"}T£§',.§ Susheela. Adam}
And :
Ex.)
State: Qf Karnataka
Represented by its Secretary
Department of Law and
Parliamentary Affairs,
Vidhana Soudha
Dr Ambedkar Veedhi
Banga10r€~560001
State of Karnataka _ _
R€pI'€S€I1'Ef:d by its Secrefieiry V
Dspartment of Home Affairs " ~
Vidhana Soudha,__Dr Ambe<ilkar"1\/feed.f1i"'
Banga1ore~560001 ' «_
State of Karnataka A .
Repres€nted by itS~SeC:'eta-ry'V.L _ &
Departrnenfp of W£)men_ Ans:i «Child V
Welfargi3VidhémaS0Lidha * V ' V"
Dr PU?1ib€;dkéiI"{1?€€dhi.VA " _
Banga1..ore~E§60001--. «. V V
State _0f'E§.ar1j1ataka . _
Repfeafsented 11$ Secnfztary
Dépfcu*tn1eni; 0f.S0_<:"ra_1 Vvfelfare
Vidhana Soudha, '
. Dr Ambe-dka1*'Ve€:dhi
» Ba§ng,a1ore¥'56QQQv1
Unior: . §3fvI:1dia
"R§:'pr€:3ent éd by Secretary to
. Law*.é%.ndT:= Parliamentary Affairs
New _Df1 Z M "
Andrapradesh
Muniswamy @ Budigere Muniswamy
S/O Chinnappa, Auto Driver
C/O Jamuna T621 Stafl, Opp: Qanara Bank,
Circia KRE Read,
Hosakote:
Chanfi Pasha
S/0 Hzzssam S3}; E{.S.RfE'.C, £}:'iw3r
A;€'"?3»i;fiv@.;li}e
4
Badge No. l4l3, Chiklgaloallapar Depot.
Kolar District.
9' Munivenkatareddy
D.L.EZ. Junior Engineer 1 . __
Krishnavigana University of Agriculture S.eience§' 2." '
Hebbal, Bangalore. V
10. M Nagarajaiah @ Nageshwara Rao ' "
S/O l\/Iuniyappa, The Managen ' "
Canara Bank, Presently oworking
The Manager, Canara Bank, '
Nadiad, Gujarat State. it
_ Respondents
(By Sri Basavaraj Kareddy; Prfl. GA R1 to 4, ‘A it
Sri H. Lakshrninarayan’; 1’$idV.7.foi*{_KLK– Assts for R9,
Sri KR. Mukund Rao. Adv; for’V’R€:”, ‘ ”
Sri T.S. Papireddy, AdV.*i’or. * _ pp
Sri BK. Prabjhaliaf; Adv. fo3t.Rl'{) V_
Smt.Mani Qfilfg, for Sri_.Ka_lyan Basavaraj, ASG for R5
R8 served]
»l’iis~Writ Pe’oEi5tion*.is’*filed “under Articles 226 and 227 of the
Constitution’ India praying to direct the respondents to make
payment to all those Woi=r1__en and children in Whose favour there
is a decree or order fOiT_’i”fiZ’1iI1t€naI1C€ passed by a competent
court of law f1 om eitl:.erVs_t5ate funds or central funds.
‘Thais Writ._l5etition coming on for orders this day, Chief
V’ _ JEé_$’iiC8.AfY1ad€ the ‘following:
h&’«””%V ORDER
C.J. (Oral) :
.. Si§_i.BasaVaraj Kareddy, learned Principal Government
advocate for respondent nos.l to 4. Sint.lVIani Garg,
advocate for Srilialyan Basavaraj, learned Additional
Solicitor General of India for respondent H055:
2: Learned counsel for the petitioners states, that the
petitioners will be satisfied if the instant E?’§/’i’l’:{, petition is
5
disposed of with a direction to respondent E1085} to 5
requiring them to take a decision in the matter to}; treating
the instant Writ petition as a representation. -f it
3. Learned eounsei for respondent n’o_s.ifto’5
that they have no objection forkiisposaaiio of A’
petition, in terms of the praV3}er:’*.n};adep’V.”_by” th’§=.4′.’Ieai’ned
counsel for the petitioners.
4. In View of writ petition is
disposed of a nos.1 to 5 to
take a by the petitioners by
treatingithfie’iinlstant as a representation. A
decision be taken by the respondents
as expeowitiousljtp ‘ po’s:stib1e.
mi:
Inciex: ‘:/7;’ N