IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 4TH DAY OF NOVEMBER, . V
PRESENT
THE HON’BLE MR. J. s. KHBBAR;
AND
THE HC)N’BLE MR. JUs*:?iOE A.” %
wan” APPEALNO. 233′; ,?I2,<ifio (LBQRBS)
BEYWVEEN
SR1 R RAVISHANKA1'%?.~,
AGED ABOUT 43 _ . *
s/0 RAMAIAH A
R/O NO.15, MUNIBVJAA/VIY F'.OAD-I A.
TASKAR TO\2x"r~I;BvSIj~IISJAJIz§JAGA£<–. "
BANGALORE.' — 5500..51_a
APPELLANT
[BY SR1 s R HEGDB )
5-1112
1' BTNB OO MM1,Bs1ONER
__B1–LNG.A__LQRE' MAHANAGARA PALIKE
BA'N_GALO'RE–' V'
. THE"DEPUTS? COMMISSIONER {1«:As'n
GALORE MAHANAGARA PALIKE
" " " ,_BANGAL'ORE A1
B. T:%1'B ASSISTANT REVENUE OFFICER
A BANGALORE MAHANAGARA PALIKE
_ ~ ~~S1*-IIVAJINAGAR RANGE
BANGALORE -1
21' SR! A MANI S/O ARUNACHALAM
AGED ABOUT 47 YEARS
R/O AT NO.31, LR. NAGAR EAST
Idrp
MARIYAMMA TEMPLE
KORAMANAGALA
VIVEKANAGAR POST ~_' __
BANGALORE ~ 560 047 RESPONBENISI' __
THIS WRIT APPEAL IS FILED I;/'S"' OE' '
KARNATAKA HIGH COURT ACT ;PRAY'Ii':1_Gz TO «S'I::–'1f VASIDE
THE ORDER PASSED IN THE w.P.–No».._ ".I'5256I_r2Q'06
DATED 31/5/10. '~
THIS APPEAL COMING ONVFAFOR "'PI2EEIMI:&IAI§Y
HEARING THIS DAY, CHIEF JUS__TIC.E ;D.ELIVE}RE_D_."I'HE
FOLLOWING: "
,J.[I D GvM..E1_N T, ‘
._.
Learr}.’ed’V’c0IIIISeI:3:’fVf0r:V:”i:»1§Ie aeijellent, after arguing
for some may be permitted to
withdraw the I’rIS’t:–1I1t ~ wI”itA ‘afifieal.
V. DjSI11iS’Sed._;1’S.’withdrawn.
33
Sd/~
Chief Justice
Iudgé
Index: Y/N