Karnataka High Court
Sri S Amaranath S/O … vs The Karnataka Housing Board on 25 May, 2009
-1-
IN THE HIGH COURT OF KARNATAKA,
DATE3 THIS THE 25%! DAY OF' MAY,..u2b09fA A-
BEFQI23
THE HONBLE MRJUSTICE
WRIT PETETION
BE3'i'WEEN:
SR} 3 AMARANATH _
3,10 SR1 sHAN'mAKUMAR_' '
AGED ABOUT 42f 'Y1=,:AR;s ' , _ -
No.25, LALBAGH'j§;2oAB--. "
BANGAi;C§'RE2 ':;
REP. 53* ME, GFA..VHQLDvE'f?,.... . _
SRI.G.§r:.A_Nfi.TA'I?g},' A'i).VQ{Z'AfFE__
I X ...PETI'i'II;")N£3R
(By 53M'I_' : Am' §::~U::N€;~A15PA, ADV }
""rH*;::_ HOUSING BOARB
" REP. 1835' 'ifrs COMMISSIONER
CAUVERY BHAVAN
K.GL'R()i3D,'vBAN(3»ALORE--560 009
RESPONDENT
{By gm 5 G vasarsmm KUMAR, ADV)
THIS WE?!' PE'I'_¥T¥ON IS FILED GNDER ARTICLES 225
'AND 227 OF THE CONSKTUTION OF' INDIA PRAYING TO
DIREC3' THEE RESPGNEENT TO ALL-C)? AN ALTERNATE
SITE TD THE PETITIONER.
'E '-'-w;_N_:s:' %
ORDER
This petitiozl for a writ of
respondent-Housing Boa1’e:i.»t0.__ allcit sife ‘Sic: L.
the petitioner is presenteé 1
2. Learxled cctfiéel ‘«ifi’or;:_ submits
that by comm1;32jcat;o;1– .d;;t¢%l.«’.:?f ‘Afithe petitioner
was ailottejd. Matte: and that
a. copjg of was made available to the
learned :”‘1;*.;éti.£i<}I1er on 6.4.2009, altllmlgh
a cef the"'eif{1ێr was mailed to the petitioner in the
~. View ef the matter, nothing further
Q surs.%i¥{e$a for consideratian in £1113 petitien and is,
V' V' »gLVcc01fdi.Vf:gly dispesed of.
seiz-
Judge
11:.