High Court Karnataka High Court

Ritual Park Apartment Owners vs Assistant Executive Engineer on 7 August, 2009

Karnataka High Court
Ritual Park Apartment Owners vs Assistant Executive Engineer on 7 August, 2009
Author: Ram Mohan Reddy
-1-

m rim HIGH occur or KARNATAKA,  _

DATED THIS THE '7 ith DAY OF AU(}IJS5f,j.2i§{§9.. AJ 3 _  " « . 

BEF0RE% % %    
THE HONCBLE MR.JUSTiC3E   

WRIT PETITIQN No.232§5=«'20(2)9 

BETWEEN

RITUAL PARK Aiégiermgsihf  T' "

WELFARE ASSOLiIATiOf'§(RE1GD)'_'  " 
No.3/38,A;e1s.iLI.GAh2t_VcIR_  

'<:t;1A:.1A:-2A;1;éz<r§%;vw""
BANC}ALROEi--56(}0I8
  ' .   RESPONDENT

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

“..fA.1$mJ’«:327 0;? THE CONSTTFUTION OF INDIA PRAYING T0

DIRECT THE RESPONDENTS TO DISCONNECT THE

PQWER SUPPLY TO THE METER BEARENG NCLWQLG7433
THE PREMISES OF RITUAL PARK APARTMENT.

” DAY, THE COURT mas ma FOLLOWING:

THES PETITION COMXNG ON FOR PRL.HEARING, THIS

3%

-2-

..<..3__1_§_lQ.!'.3_._R

Learned counsel for the petitioner lc3j2V2_cs:Ie"' ef '

the court to withdraw the pet:ition.

The writ petition is dism_isse€i._ Witi#i:faivn'

liberty to approach the BESCOM::'Ibr remeéiieeh;-I AV