High Court Karnataka High Court

Sri C Mariyappa vs Government Of Karnataka on 11 September, 2009

Karnataka High Court
Sri C Mariyappa vs Government Of Karnataka on 11 September, 2009
Author: Mohan Shantanagoudar
1

IN THE HIGH COURT OF KARNATAKA AT 

THE HON'BLE mm. JUSTICE MoHAgNmSHAN*rANAA(;o*;IpAR L. 

Dated this the 11111 day of September, 2009~~--.'.'  A'

BEFORE .

Writ Petition No. 12511 of 2d'091'--(C§M-R§;g}'~ . 2 "  

..B.....E'1....;'\..7Y...E....E.N..I.

Sri C Mariyappa

Aged 76 years  VA _

S/0 late Chinnappa   v x
#1, 4"" Cross, Pothalappa Garden '
Audugocli Post = 1 V' 

Bangalore -- 560'   . 

AND:

 I  Advocate)

Gjpvernmenf of Kamvrataka

"Repr:ese11ted by itS"Secretary

. ' 2 .Department of Woman
A   V eaur'1dvC._hiiv:iA'We1fare
" .  «S VB!_1_i1(;Ii'n;g' "
' Dr. B_RA3_r1bedkar Road

Bangalore W 560 001

 n  Peter Paul
V' _ S'/50 Sri C Mariyappa
"Aged 45 years

 #1, 4"' Cross, Pothalappa Garden
T Audugodi Post

. . Petitioner

 



Bangalore -- 560 030

Aiso at

No.902, Maria Nilaya

2115 Main Road

Gangothri Road   ._
K R Puram New Extension 1

Bangaiore -- 560 036  1','_};I'{esponde'1rts 7C

(By Sri J. Kanikaraj';CVAdyocate- for  
Sri H T Narendra Prasa(iie4,.VpHiCGP for.__State) '

This Writ Petition is "filed 11'nde1'-{articles 226"and 227 of
the Constitution of India, praying tociireet the 151 Respondent

to immediately constitute the -Tribunal under Section 7 of the
Maintenance and Welfare Ac-fVParen*ts=.andV_Se11.ior Citizens Act,
2007 as per Ann€_?«:z,»:£¢*’B. 1 ”

This Writ Pipe-titio’n__ coriiing on “f.or,. orders this day, the
Court made the-.foi1.oiying:’ ‘ 7

This petition feii-ed’~~~’praying for constitution of the

‘V”‘riIoun,’ai’i~as._owe11 as thev—A}g;pe11ate Tribunal under the provisions

of the’ M.ai11tenanee- and Weifare of Parents and Senior Citizens

Act,’::oo’7. V’ ‘V

‘Ifhe.V1.earned Government Advocate has produced a

he”‘:7.:”notifioatiori…tiated 19.2.2009 to show that Tribunal as well as

3*?

the Appellate Tribuna} are constituted under the provisions of

the said Act.

3. The submission made at the Bar .

Government Advocate is taken on record… _

4. Therefore, nothing survives Petittion

accordingly disposed of as havingjbecome’iniructuoiis
Since the Writ Petition _i_su”».disposed’ ” W.
8784/2009 does not surxfiveiifor con;psivderavtio’n.pp and accordingly

it is dismissed.” — .. ff. _