High Court Karnataka High Court

Smt Rathna vs The State Of Karnataka on 10 April, 2008

Karnataka High Court
Smt Rathna vs The State Of Karnataka on 10 April, 2008
Author: K.L.Manjunath
IN Tm HEGH comzr or KARNAMKA N1'  _ V  H

mmn -1'1-us ms 19"' may or 2965'   

BEFORE V
TI-IE HOIWBLE rm.  
wars: pnwxmon ND-..$19 or -éco e-».m:--é:;m«: 

BETWEEN:

1 Sm'    .    
W/0.      " 
AGED A,BO{.$i'V'32?'.V_¥E3&£?,$"~~. _   
no .-135,_ "zs-r"  mg  "in:

. . ' F
G.x.._v'.1c.'  ammnomz - 65

PZTITIONER

  c ULLAL,ADV.)

11 {rm swim or 1A, mu FOR R1;

SRI.A  PA FOR R2 )

THIS WJP. IS FILED UEEIW ARTICIE8 226 OF
THE OONSTITEJTION OF INDIA, FRAYING TO: DIRECT



Tim 2111: mspomnm 3:0 mm ;.A   

smnum HOUSE TO mm s:n'.:*Ir1*Ic;?um=z_f'*  

This Petition coming   

hearing this day, t;"."'x;e'*---._ a:u.-:1: 
following:     

 

Heard the counsel  and

the counsel tor'   ' = .A
2.  petitioner that
F45  "  --
  ~ ~     submitted by the

3*"---

 

petitionei:"--    Board. seen' ng

_Va11ot;:;§§étii:. of  iunder the scum, "Vanbe

 "__ 'n~E_1.f>'é"titioner to pay a sum of

 Vi Rs.15 }103:/.-"l5y means of a am.-and draft.

  According to the petitioner, for

  consideration the case of the

 is not considered and an

endorsatuant has been issued as per 
dt.15.11.2007. Ckuallenging the aaxne, the

present petition is filed and to direct the
x°>/



2"' Respondent to make allotment  %'

schedule house to the petiticit:ar';'« Q_ 

4. The learned. caunasel   :

Slum Clearance Board. has   it
abjection in regard the    of
the Writ Petition.  . in View

of sec.59   filum Areas
(lzmrzavemeiit   1973. 3:: the
   order passed by
the Q.w of which he has

to riie ant  imitate the  t within

xiithie "i::=;ti;:u1vazte:3.'"  Therefore, he requests

 Iciiszaiss the petition.

  stage; the learned counsel for

upetitionex submits that the petitionar may

 to withdraw the writ Petition

 liberty to file an appeal before the

«Government within 15 daya free; today and

requests the Court to direct the  t to

consider: the appeal, if any, filed by the

&/



petitioner within 15 days wiigxmt t".-.'qea_  '~~ 

question of limitation.   A1éeqi:e:é:gs;1:s::Ve_e

this court ta direct   

precipitate the matter   

6 . Having     for the
parties,    of Sec.59
of the AO*?--'a V    opinion the
   to withdraw the
  for the petitioner

to £;:.11e_ 3;.  w i:thin 15 days from today.

  is filed, the Government

 * the same without raising the

  qaee!§.i.o;1-   1im:i.tation. Further, this Court

 of  opinion, till an appeal is filed by

V'     before the Gavemment,

'* :".:;:e,epondent-2 has to be directed not to

finrecipitate the matter and thereafter it is

for the petitioner to abtain necessary Interim

oxdex: frcm the  t.
63/



7. with the above c:'::ser\gfa.1;;i,§:tt,_--"i:'}'3;es.>.::'_§-I.;i':;i;t;'_'..V   V

Pet1'tim is dismissed and if    

filed, the Interim order  my  

 .