High Court Karnataka High Court

Sri V Balasubramanya vs State Of Karnataka By The Secretry on 26 November, 2009

Karnataka High Court
Sri V Balasubramanya vs State Of Karnataka By The Secretry on 26 November, 2009
Author: P.D.Dinakaran(Cj) & Byrareddy
IN1IflEHKHICOURT(HTKARNKDHULATBANGALORE

DATED THIS THE 26TH DAY OF NOVEMBER. 2999-:

PRESENT

THE HON'BLE MR. p.13. DINAKARAN, CHIEF JUSTICE  

TI-IE HON'BLE MR.JUsT1cE'_A:\;ANi5  
WRIT APPEAL No.2449/§':§_§3c'i.':? (qM§'SLE1_{EH 
BETWEEN    A 

SRIVBALASUBRAMANYA  A
@BAL.ENDERvENKATA,'  V   
S/O. LATE VENKATASUEEA RAO3_ f  " 
RA/T; NO.362, 12:.TiI"CRQ-SVS'MAI_N;~.V   A
HIG, RMVII STAGE,  ~ A _  A 
BANGALORE--9.4L.OV " 

[By Sri D.L.JAC;ADEES.H,'A1_)V. 3

1 V STATE OF.KARNATAKA BY THE SECRETRY
 * «.,DEPAR'I'MEN.T OF HOUSING
 M.'S.._BUILL)IN4G;-._
EDR. ER." AMB"E.[_)i»fAR ROAD,
BAN-f}I.O'RE-=56o,' £20 1 .

'   THE 'UND__E'R- EECRETARY-I

_ 'HOUSIEJGEEPAETMENT,
 VM.s._EUILEING, Dr. AMBEDKAR ROAD,
O ȣ3'ANGL,ORE--560 001.

_  SLUM CLEARANCE BOARD
jj -.N,O;55, RESILDAR ROAD, SHESHADRIPURAM,

Mai"
E

_ /WHW,,.V=.



'  «  Y-S S'/N
__   ' Webfioslg: Yes/No

{NJ

BANGLORE~20. 
BY ITS SECRETARY.  RESpoNDENTSt__ 

(By Sri BASAVARAJ KAREDDY, PRL.G.A. FOR R-I 3: 2;~~S1R:Vw.’_A’ A’
NAGARAJAPPA &ASSOCIA’I’ES FOR R-3 I _ ”

THIS WRIT APPEAL FILED U/S TI-IE
HIGH COURT ACT PRAYING To SET ASIDE THE ORDER”PuA$SE;DA’
IN THE WRIT PETITION NO.20955/2005 DATES’20Sx09,!20o’2;–~_
THIS WRIT APPEAL COMING _UP FOR “ORDERS. THIS DAY.
THE COURT DELIVERED THE F0LLOW.1NG:é’v. = ‘

JUEGMENTTX

V.

~.,__._….

(Delivered by
Learned counSe1_aS_I§;Vpearir§.g has filed memo

dated 23. 1 1.2009 appeal.

2. In View 1ab”Qv§; I3né1nS’,”~«}:Sarn_ed counsel appearing for the
appellant is pS1Tni’ttcd’ “the appeal. Accordingly writ

appeal is disrzgissecié’asivwithdrawfi;

Sd/»
Chief Justice

Sd/-

‘ JUDGE