High Court Karnataka High Court

Smt Ramabai Ambedkar Education … vs Mysore City Corporation on 28 August, 2009

Karnataka High Court
Smt Ramabai Ambedkar Education … vs Mysore City Corporation on 28 August, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 ANE) :

 "  " '(BY Miss NiL()UF'ER AKBAR, A.G.A. FOR RESPUFS.)

IN THE ma}; coum 0? KARNATAKA AT BAr«r3AL_@§_§*;;~ " 

BATE!) THIS THE 23??! DAY 01? AUGU$'I' ,'2QG9f~  % ' '

PREsENTf _ V A _ L
THE HONBLE MR. RD. D1NAKA§§A1~};__c}H'1Ei'é "
  . V   
THE HQN'BLE vIs'I1f\f..JU.S'I"'iL"#':tffg"'.I':{"*.':..__flSASHAi~ii"£:
WRIT PETITION ;~:%¢.'& 19

BETWEEN:

Sm RAMABAI AMEEEDKAR , 
EDUCATION 306%.. .:*.,®, .
Adichunchaaag:zi_1¢;oad;§:.;   
Near Apo1ic{Hos;)it'a?»,"V   "  -- .
'I' Block, Kuvcngpunagaxj,  _  " ,
Mysom~570{}f23%%   "  " "
Rep. by its  -
S1'iC.M.fi5agaI'aj, ' _ ' '
sggo Lataié. Madajah,'   ..... 
 about 60 years.

 ~ _V ..     Petitioner

{By    d Pavazmesh, Advocate)

 SQRE CITY CORPORATION,
 Repflby its Commissioner,
_  7.Séyfy*aji Rao Road,
" Mysore ---- 571) 024.
  RESPONDENT

This writ petition is filad under Articlccs 226 and 22′? of
the Constitutzitm of India. praying to direct the respcmdent to

2

yam: permission for beautifying the park] civic am¢13.iV_ty._’»si.i€

measming about 102 x 23 and adjacent mad _n_r;cas’21rin’gV
about 102 x 29 situated at Adichunchanagiri Roégzi,’ .
after abandoning the piece of mad situated bcatwesxl” t’i:12_
petitioner-izlstituficn and the part and to mrxzaxzm ihc as
“Dr. QR. Ambcdkar Punya Kshefra”«,. gnu:-s11a’ni_ t0=.?its*;
representations dt.1=I».4.2{)O9 am118.4.2f0o’9

and C; and etc.

This Writ petition co1:nm’ for phi:-:]:m1__’ ” on ‘V V

this day, the Court delivered the ‘i’~:.)_I;'<:.wVVi11g:–'—
tvelivered
This Writ' is ':fi1e('.AA::i;'1.i*i<71§:r.V.fA'11;ic1es 225 and

227 of mi: in public interest

prayifig to to grant. permission for

beautif'yizig._th5 amenity site measuring about

andV"adjap§;nt road measuring about 102 x: 29

Adichunchanagiri Road, Mysore, after

piece of road situated between the

petii5i&r1iir–ifristitutior3 and the part and t0 rename the

gpnai*1f:~..asH'"Dr. BR. Ambedkar Punya Ksheha", pm-s1.1a11t

:5. 51:5 representations dt.14.4.20()9 and 18.4.2009.

2. He-am the learned Counsel appearing for the

3113 . 52″ ,
13 65 .

% -Mb hé-St: Yes/No

3

3. Since it is the case of the
representations made by the A 44 .,
Corporation have not been coI1si;::AIj<§Af;:%ac:Ai4;A ::§::~,¢:;:1;
that it is for the Co1'pora,§;.ion4é"tg:1"f""tai(<§
decision on the repzesentat$61;_V'V:eegdeV"ts;,r _u§f"§i=; ijatitioner
dated 14.4.2009 andi [$fl4_. law,

no further arders are matter. The

/'""-1""


Writ MODES    
 AAAA           Chief Justice

Sd/-gm
Judge

Ifidgg: Yes}