Karnataka High Court
Ashok Gouli S/O Tejappa vs The Commissioner Hubli Dharwad … on 26 May, 2008
m um man oouwr or ' L
DATED THIS THE 26TH
BEFORE i
THE HON'BLE MR, MoHA_N1::EDDY
WRIT PE1'fFION~i§FO¢ 63 1.7 %c:~1'«* '$®8
BETWEEN:
ASHOK ceotm
S10. TE.1AiPPA_.'*, '
AGE : 38 YEARS?:_, 3 V
acc:visaII;i{J.V::NDr)R _
R] 0. §?ALMI.m"r.EM'Px,E' _ - -
NEAR HOSAYALLAFEJI6,
KALGHATAG1 RGABA' ,_ '
DHARWAD'-, - V PETITIONER
. t (B? %é3R;._fs M KQKLWAQ ADV)
R 1- ' THi§f'.€OM MISSIONER
'I s;:
HUB_I;1;.---4 DHARWAI) MUNCIPAL
" CBRPORATION, DHARWAD.
PRAMOD LADWA
L («S1 0. PRABHAKAR
" AGE : 32 YEARS, occ : BUSINESS
R] 0. NEAR VALMIKI TEMPLE
opp: uc QUARTERS
KALGHATAGI ROAD, namwan.
RESPONDENTS
mrs WRYI’ PE’I’iTION IS FILED UNDER ARTICLES 226
AND 227 0;? THE consrrrunow 012′ INDIA PRAYING T0
3
QUASH THE ANNEXURE — A. LICENCE .”ivmI._ ‘
1.4.2004 GRANTED BY THE R1 1:31′ FAVO’UR*–G?’ TH-‘E R2 ‘
CARRY THE Busmfiss OF WOOD w’eRK¢ BUSI_NES$”ANl)
CHILLY GRIDING mm’ 012 IN THE ALTERPiA”FIVE ‘mzzxszrrr
THE R} TO TAKE PROPER ACTION. _§ A<:;A1NsIf THE R2 '1«*oR-..
CARRYING 'rm: ILLEGAL BLFSLSESS QF r.:H1LL&*..Am;{wn1NG, V A
AND ETC. %
THIS PETl"l'i()N,,. .coM1r:eV:."*L(3§IkFoR "o;~:nEi2s, THIS
DAY THE coum' MADE"':'HE'_ FQLLO}?8'IN(3:
5:vn€};_ for the petitioner.