Karnataka High Court
Sri M C Mohammed vs State Of Karnataka Vidhana Soudha on 25 March, 2008
[H ms maxi mum on' KARNATAKA V; "
nxmn THI8 THE 251-11 nnvtblr Q i { 7'
3229125 % V V :
mm Hormm Mmmsmfizs
BETWEEN:
SRIMCMOHAMME1) 4 I 5
53/0 HASSAN _ _ 4.
MAJORINA§Z}E" 4. »
No.9, 18:' c1;'<_)ss:_ _ «_ *
boDDAVK.ATA'P9A RQAD ' '
ULSOQR Y; ' _
BAN<3A:,oR.E_ 550098 _ ._ -- -- mmmonnk
(B? 315;: %s.SHA'K§i.'R ADVOCATE.)
" .1, s'raTE~ 05* 1<A§r;:A'bAxA
_ *;;mm,..NAVsouDHA
~ _ "§3;x1s{c2.A.1.ar)I:A.b
APPEREDDY"PALYi.,_
BANGALOvRE;--~560'.Q38..~~ mssroxmwrs
. (3? ~ 3121 T.'A.'F.AMACHANDRA1AH, (3.9 FOR 12- 1-,
' v.R-3..fro R-6 ARE SERVED.)
. F1*r::s.,\jvR'ifrw 'PETITION IS FILED UNDER ARTICLES 226 85
227 OF' THE.C.O'NSTITU'I'ION OF INDIA PRAYWG TO DECLARE
SECTION'? gem], in as {g} 0? THE KARNATAKA RENT ACT, 1999
j IS UNCONSTITUTIONAL, UL'l'RA--VIRUS AND DISCRIMINATORY
"AND SPE?I'KE DOWN THE SAME AND ALSO QUASH THE
'W.;JUE3.GMEN'I' AND DEGREE IN O.S.NO.8183/99 PASSED ON
07.013006 ON THE FILE OF' THE 15"' ADDITIONAL CYTY CIVIL
JUIDGE AT BANGALORE VIDE ANX--C, SO FAR' AS THE
' PETITIONER IS CONCERNED.
THIS PETITION COMING ON FOR ORDERS THIS DAY,
V' THE COURT MADE THE FOLLOWING:
ORDER
Learned counsel for the
memo dated 13.02.2008 pr&1YiI1gv4’f9 f*dismj’ssn1§j’ <31"
writ petition as not p1vesse'c7i';L» writ
petition is dismissed not %
Sh}/~