Karnataka High Court
City Municipal Council vs Sri Subhansab on 16 November, 2009
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD. DATED THIS THE 16TH DAY OF NOVEMBER,_'éQ'éci3:.~4 n PRESEN T THE HON'BLE MRJUSTICE ;K'§A'VS'RE_E:DHA:}§f AND A THE HONBLE MR. RAVI' .MA;;1>M7AfIfi WRIT PETITIOIVE 'N_O.8'6'7%O/C2Q.\C)8--oLGM--COf\i) BETWEEN: CitY Municipaiscowjicie, =: i" Haveri, HaV.e3'i"»DiS'tfi_£?t," . Represented by-the Comm'IjSsi'o~ner."v.§ "" PETITIONER (by Sriimahesh'Wecjeye'r'«,t._$;v..Mahesh, Advocates) AND: 1. ;Sri _Subhan,sa'b s/o Babajansab Bankapur, ._"}4\geci 38 yea'rsv,.----OccupatIon Coolie, ' _ Re'siden~t_ of Haven, ..1'aE_uk 'andv District Havers. 2.g =.DIst'r lift Consumer Dispute Red:-.e_ss.al Forum, Haveri, "Ha"v.eri' District represented by its Ptesident. RESPONDENTS
P.S. Sunkad, V.S. Bhlmakkanavar, Advocates
air”
to
This WP is filed to quash the order passed by the
State Commission in Appeai No. 1811/07 .~'”ciated
11.12.2007, etc.
This WP is coming on for orders3’rth’i’s,j’L**:tia-gr},
Sri K. SREEDHAR RAE), Judge made the foi|ow’in_g:v
Counsei for R1 submits th’a_ti:”:jespo»nVd_ent
Prepared to take the sho9″E>oTrV”‘e~mise”s and’
conditions mentioned in.__the.=aiictio4riVVV”proceeoings’;V: In view
of the submissions, the petitioner
submits that. terms indicated
a bove. Hen oer -d__ ‘ off.
S151./’~
EESDQEZ
111111 1 $5.;
j§§§§G’E.