High Court Karnataka High Court

Sri Chandregowda vs State Of Karnataka on 28 January, 2009

Karnataka High Court
Sri Chandregowda vs State Of Karnataka on 28 January, 2009
Author: Ajit J Gunjal
jsri 'Rs RAW, ADV. )

/'

IN THE HIGH COURT OF KARN'A'1'AKA,  

DATED THIS THE 23TH DAY OF J£:§¥U:AR7'iz',"'2{){(4)9"- %'  3. ' ~ 7
BEF'ORE«'  A   A   %

THE HONBLE MR. JUSTICE    

WRIT PE’I’ITION No 1911-5 0%? i§0g1{)6.V(LQ§’-EJDA)

C/W-. V A
WRIT PEI’rI’I0N N0 1 fins f;<1)1'–'-2:396. ILA"-1}'DA)

BETWEEN:

wp 19116g0,6,_ 7

1 SR1CHANi3REGi3WDA~._ “v. ‘
s/0 H.D. DASAPPAr_
MAJOR ”

R/AT HINKAL._VfiLLA(}E

MYS.§)RETAL{}1’~’–i _ _

SR1 JANERDPLAN
ES/,0 H.521, _}DASAI’PA
NIAJOR ‘ –.

* R/AT VILLAGE
p MYSQRE TALUK
V V ” PETITIONERS.

V ‘ wS”1’ATE 012′ KARNATAKA

RERBY ITS SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT’
M.S.BUiLDING