m THE HIGH COURT OF KARNATAKA, T K
DATED THIS THE 31% DAY T
BEFQRE % A
THE HON'BLE MR. Mf)i:I}'SI€.V'lQ]§§)DY
WRIT PE'I'ITIGN [1 {B-I§E§)
..B..__E'I_'_\i.V__-'§E...£§.. ._
SR! 8 cHANDRASi'i~;?;_1<ARA CI-1:a;R1'~ A ' ~
s/o LATE SR}.-IQHASKARACHARI V
AGED AB(){}'1"72~Y,RS"*-- .
AGR1cuL'mR1:3?r"'- V _ ~ M
R/AT GQRLAKATTE
CHALLAKERE T'Wm._» % %
CHFPRADURGA PETYPIONER.
(By sri. H mam
.....
VTHl§3V ‘*rowuMt:f§I<:1PAL COUNCIL
CHiTRADURGjA ms?
REP. av (map OFFICER. RESPONDENT.
_ j;’ 2_ {i3y Sri :” H_ B NARAYAN & s MAHESH, ADV )
” _ * .,_’F}’IIS WP IS FILED UNDER ARTICLES 226 85 227 OF
CONSTITUTION OF INDIA PRAYING T0 DIRECT THE
‘«_RESPONDENT TO ALLOT AN ALTERNATIVE SITE ONE
‘v,AM”ONG SITE NOS. 1, 2, 3, 4 AND 5 FORMED NEARBY
BRAHMINS HOSTEL AT CHALLAKERE TOWN AS PER THE
RESOLUTION D1’. 22.12.1994 OF THE RESPONDENT TO
‘WK
i
=./’
THE PETITIONER. %
§,..,
THIS PE’I’I’I’IOl’3, COMING an FOR PREx;Ihn_raA1§Y’ _ ‘V
HEARING, Tms DAY THE COURT MApHEjrHE’.FoLL<3wING; *
ORDERX
The non-compiianoe of gfesdlutfion 1.~:2~–
1994 by which the an
alternate site near Town
by the mspondcxgi, has : fiefifion for a
mandamus. S. for the
time is granted,
the ~ a§:tian in twins of the
resolution éagéd 23.2.-_
. V. " théfivhefiibmission of the learned counsel
nething further suxvives for
Z _conSidere;'tie.if in this petition and is accordingly
' " " 'T granting thme months' time for compliance.
Sd/~:
hd§§
KS