High Court Karnataka High Court

Sri Shivaraju vs The Chief Officer on 25 July, 2008

Karnataka High Court
Sri Shivaraju vs The Chief Officer on 25 July, 2008
Author: Ram Mohan Reddy


:N THE HIGH COURT OF KARNATAKA,

DATED THIS THE 25TH DAY01? V

BEFVOREOAQ

THE }~ION’BLE MR. 1’»41.(_’)I£A§Iuié;I’:u3’i:)”l)’V’Y

O WRIT PETI’I’ION'” NQ.741*;r éjifiggos (1′,OB+REs1

BETW EEN

1

SR1
AGEIMB O 60

s/0 lLATE_,.BA$AVJ!1&§Ij
MEDAR_’BLsg)_QK,_’KALKLII§fII{E VILLAGE
HUNSUORvTAI,b’K,”«..,_’

Mvsoma %

(By Sri. sOsOr=A’O’IL;O O

THE “GHIEF VOFFICER
~ Towrq MUNICIPAL COUNCH.
‘O’HU1\fSI}OR,v”MYSORE DIST.

T}1E:AsSIsTANT COMMSISIONER

HUNSUR SUB DIVISION,
PEUNSUR TOWN,

MYSORE DIST.

THE DEPUTY COMMISSIONER

OFFICE OF THE DEPUTY COMMISSIONER
JLB ROAD, MYSORE. RESPONDE
I

. .. PETITIONER.

THIS WRIT ymmon IS FILED UNn§§R
226 AND 227 OF THE CONSTFPUTi0I.\{f.. 015% ”INDIA’.
PRAYING TO DIRECT THE R1_,-JAN-1′). R3,, To ‘CONSIDER ”

THE REPRESENTATIONS GIVEIN ;BYf1’TfiE’APE’FITIQf€FgR .

DT.1 1.3.03, PRODUCED As ?ER_A;~IN~D. – %

THIS PETITION, comijva ON F022 _”l*?§VIs.4»i’v,’iBV)I’IV1\iARSV(V

HEARING, THIS DAY THE cg): _ FOLLOWING:

Needrgmyaa not dose Petition though
called mm m’ g and again in the
aiterfiddfi; « Iéfi1%$cntafioIL Hence, the

petitiéira ibr non-prosecution.

Sd/-9
Iudgé