IN TH fiIGH COURT OF KARNAIAKR.AE BARGLQE DATED THIS THE 11F" DAY 0? MARCH5'2O§§fiu IIfl 8EFOREm~. THE HON'BLE MR.JUSTICEIS.RBDUfiV§AfiEER$"fiiI
MISC.W 23I5;2o09_V
WRIT PETITION No.1299I;9F.2008″{SeREs:
BETWEEN:
LOKESH, 3/0 I;g.RAMAMURTHI}_ _
AGES ABOUT 43g33ARs,a=* “VI-fl-I;
ocC;cHIEE~INsTRmcTQR;:z 5 L’ .
BBMp,BANGALQRg,’a/AT§No;@/1,-
I FLoQRI_4rH’¢aQ$sg.I” 5
MARuIHI5EvAuAeAR._’¢’
BANGALQER’+56flnQ33Jg V ‘- … PETITIONBR
{By Srig§;B.QEéE$L§E, ADV.)
°2″7II*Ifia STATE OF KARNATAKA
.;uRBAN’QEvELoPMENT DEPARTMENT,
._ M.S.BEILDING,BANGALGRE W 560 001.
” REERESBNTED BY ITS
PRINCIPAL SECRETARY.
“7_-2 I3RUHATH BANGALORE MAHANAGARA
‘APRLIKE, REPRESENTED BY ITS
COMMISSIONER, BANGALORE. … RE$PONflENT$
{By Sri SHASHIDHAR S.KRRMRDI, HCG?’~Rl
UT ‘A 3* 1 nfnztntrr ‘A ‘at 1’5’.-‘\r’> r’:»0\
Sn; 11 1 1\?vruu1.u.u.:., ADV. L:\.z1\ z\.;:..i
__AKL:{§” =
– 2 ,
THIS MISC.W IS FILED UNDER sscwlemfiéi GE
CODE OF CIVIL PROCEDURE FOR EARLY HEARING} ;.’
THIS MISC.W CGMING on FOR _0RfigR$f:T3z$”« °
DAY, THE COURT PASSED THE ;oLLa:Ng; f ‘
o R.D E R3 27A”V’
Since the~ ma?» I§i§r,gefiitiQn_fl§d§ “béén
disposed of today: £he M%§p VR 2§16%O9 does
not survive for Cfifisidéfia£§§fiH apd it is
accordingly_.{§ism§éé§§; Lé$ ,Jh&#ing become
infructuOhs:g_i*i.
.» Ehif_
Judge