Karnataka High Court
Shankar vs The Commissioner on 4 August, 2008
1
IN THE HIGH COURT OF KARNATAKA, BANGAIQREVV
DATEB THIS THE 4% DAY OF AUC§USfi';V---2'(')i(i):'V€s'}.EI"'
BEFORE;
THE HON'BLE MR. JUSTICE RAI22I}EEOHAN:}?E}§DYf' %
WRIT PEPFFION NO. 1:34:55 oE'9§o3%¢LE;E1saP)
BETWEEN V' V
SHANKAR, ~
s/0. K.S. RAMANNA, M
AGED 35 Yif3A1"~f£:S,._
OCC: E
R/<1 1.135/13;'%*37'*?. 1"#'WN§"~«ETH BLOCK,
RAJAJINAGAR,' -» % = E
BANGALORE» 10. A - PETITIONER.
(SR1;--NARA'S;!1§GASA"'P.Vé§INGRI, ADV.)
'-- E .BANGA;LQfRE MAHANAGARA PALIKE,
B_AN_C'iAL.0RE.
ASSISTANT REVENUE OFFICER,
A' 'S_I~iRI RAM MANDIR RANGE,
= ..BANGALORE MAI-{ANAGARA PALIKE,
RAJAJINAGAR,
BANGALORE~560 010. RESPONDENTS.
THIS WRIT PI<.YI'I'I'ION IS FILED UNDER ARTICLES
226 AND 227 OF THE CONSTITUTION OF' INDXA
PRAYING TO QUASH THE ENDORSEMENT DATED 23-
M
U
02-2008, FILED AT ANNEXUREJE' gY%a.2;
AND ETC.
THIS PETITION, COMING 1i)Ni[FOR
HEARING, THIS DAY fl?!-1}: comm’ _ .mA1:):«; %
FOLLOWING: %
g_ R
Sri. Narasixlgasal qounsel for the
petitioner the Writ
petition. is dismissed as
Wit11d1’aWt1,. ; 2,, ” 5′
Sd/-.
Iudga