IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 2473 DAY 09 SEP’I’EMB}3R,u
BEFORE
THE HON’BLE MR.JUs*1*1c§ _ ”
WRIT PETITION N0 2o246%QF;2i;m*=1i.:34mai3%; %Lk’*
BEIWEEN:
1 GGAJENDRA % «
s/0 LATEC GOP£’xL f _ a
AGED A.E’Q1}”–I’ 4:1 mam ;
R/A NO,v1’Zj6V, V cscrgss, 15 MAIN
BALAJI LA.Y0UT;”PADMANABHANA<3AR
BA}§IG;ALGREV7D. " '
2 H VP"'S;HAKUN.THAI..A
W;0«LAT13 J3k1R:% ,_I-I"'I{ PRABHUDEV
AGE!) A;BGU'1'A.5~1: YE3ARS % T
R/A N€)_80:.';%1-2, 1% MAIN, SHIVA COMPLEX
. am-1UBALzb:AG;aR, JALAHALLI VILLAGE
"BA£§GALORE"NORTH
. .. PETITIOPERS.
(B3} S;’i”V.G.VI§VUMAR, ADV. }
HATHE COMMISSIONER BBMP BANGALORE
* BAN(}ALORE
2 THE JOINT COMMISSIONER
BANGALORE (SOUTH) BLBMP BANGALORE
3 THE ASST REVENUE OFFICER
‘HfiS PETHHON CONflNG ON FOR oRfifiRs§?Hfi§,
my, THE COURT MADE THE FGLLOWING; V ?
ORDERi
Learned counsel apperfzrixgg }V
filed a memo for withdrawal V’ WMemoV
taken on record. Petiti;;%«§ i:’~i$’ as ‘witfH1′<Hi1'$wn.
vge