‘S,zf,i.V’ 1%?! Advz)
V Afifi
1, Tiig statédfxaz-aataka
IN THE HIGH comm’ or KARNATAKA AT nAxe;;fmgg_._j _
DATED THLS THE 3131″ DAY 01:.’ MARCH_3$()§j.Vv ‘ »
BEFORE % A ” V
THE aonmw mm. Juswxcas. A73-pin, xAz§;E§§ ”
Misczw. 3o?5′)’:2§{;9_ V ‘ V
WRIT PETITION No.-2339/33609: $3-.:>i$;
BETWEEN:
Sri. V.N. mask _
S/o. VB, .Ha1’ay?.nsr:3Vj.,_ % _
Aged ab0utV”5Oy_cars
Occ; Assistant,Exccut:iv6’VE:J»gi23,§:¢r
519.19, g~13’h Si.:.’:;:t:’L V __ .
Jog Pfiflya,’ Rangaltsm ” ‘ ‘ PF3’T’f’f’?{“}NF;R
Depéxrtfixcnt ofUrba:1 Development
V. ” Rep. by its Principal Secretary
— _ V.Vidf£1ana Soudha
Baiigalore
3″-3
E53
Bruhat Bangalore Mahanagara Palikc
PLR. Square, Hutison Circle
§3a,z1galor.r1y 3:i;:za:1’i1igV’:a.1»1ci.. ctc.
This Misc. W.’–c0n1i;;’g Ciay, fllff C0111:
made the f0}1owi:ng;.._ _’– .» ” ‘
‘ ‘
In viciir vfIiV$}.”f§}$’£,~I1’ the above writ petitimz teday”,
‘3GO£5e’«fQ::.=:a;r}y hearing times not suniive for
.§:csnfs§:?_,¢ra1i{:z1;<Acgexdingly, it is dismissed as havizxg become:
ifi’£:aE:zxo£isL: .1 V ‘ J
A Sd/–
Tudge