IN THE HIGH COURT or xmnmmm AT
am-an mm mm 10" mm or APR.II.';':_:"2f}£lVS""
B$FC>RE
mm aownnz MR. JUs'1'Ic£ .__ "
WRIT pzrxwxou m.52a "oF zbaa
BETWEEN: V_
1 $14-1' mmum
w/o
mm A_BQt)T_ 34;'
R/AT N9' .163"mwm:n moon
KA xo
:4: post-
Ywaamuia 55-
(,e_s_;_ s::i_.»; uI.I.A1.,A:>v. )
V1 '1.'f':'-'Eh "sTi$:rfi'."L::32F::
1221:-»--mr _*.I-m_:4j'..'szcxez1'Amr
3 or xmmm-AKA
2 ssronm
EAiNGAI.OR£--65
.. mspoxmxwrs
sz-:.-i. :B.VRKRAPPA, MA Fox 121;
8RI.A APPA?G2R2)
arms W.P. 13 FILED mama m'rIcJ:.ns 226 or
1' cousmnmxmz or INDIA, mums -1-o:m_m:c'r
'rns122wo1mmA:.Lcmmmor_*ruscaam:r.za::usx
'I'D Tm pm:-rxozmn.
'1'h:i.a Patition coming on for
hearing this day, the court the u
following': * "
onnm '
Heard the counsel jot
the counsel for
petitioner that
'V era:/"~P@°Uw"--"""*."":V"""~'.'." ' o wiw
a 'v\ was submitted by the
1;¢.t,-.ne'=s1um Clearanoa Board seeking
pf under the Scheme, "vantae
the 2"' respondent to
V. petitioner: to pay a sum of
‘-… *.Rs.15}V1_t:o/* by means of a one! draft.
V’ According to the petitioner, for
T consideration the case of the
Q. petitioner is not oonsiderecl and an
endorsement has been issued as per Annexure-G
6/
[‘L___..
cit.15.11 .2007. Challenging the
present petition is filed and mi,
2″‘ Respondent to make
schedule house to the V V
4. The leemeo the
Slum Clearance .
objectiun in negaro of
the writ: in view
of Sea.£5§ Slum Areas
1973. If the
the cards: passed by
the of which he has
K ” ….. the t
t1Vre_’_ Therefore, he requests
V1-,o’i{;ijj;smiso the petition.
this staga, the learned counsel for
submits that the petitioner may
to withdraw the writ Petition
liberty to file an appeal before the
Government within 15 daya from today and
8/
requwts the Court to dimct the Government to
consider: the appeal, if any, filed. by the
petitioner within 15 days withaut
question of limitation. He further A’
this Court to direct V
precipitate the matter puxauafxt
6. Having heard
parties, c:ons:’L®z’:ing_ fl’c:b.’1′:’~.. $éc’:.59
of ~ 15.}: the opinicm the
petitiofiexjr has’ -~¢ ” tted to withdraw the
LA it rty for the petitionar
‘::’~i:’1e”> 15 days from today.
is filed, the Governmant
shai.3…__ the same withaut raising the
.4_f’.;’:*i”–§:u¢stién__A’1’o£ limitation. Further, this Court:
it ‘cz._ft-‘the opinion, till an appeal is filed by
i V petitioner be-fora the Government ,
«Jmspoment-2 has to be directed not to
precipitate the matter and thereafter it is
W
for the petitioner to obtain necessary Interim
order fram the t.
‘7. with the above wservation,
Petition is dism:i.ssed and if
filed, the Interim order: mgr..a;
the petitioner shall _ i:+y the
Government .