High Court Karnataka High Court

Sri R Chandrahasa Kadri vs Mangalore Mahanagara Palike on 16 June, 2009

Karnataka High Court
Sri R Chandrahasa Kadri vs Mangalore Mahanagara Palike on 16 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT 0;? KARNATAKA, BAn:c;;éi;i;(j:«>;gI:   _

DATED THIS THE 16TH DAY 91?  - _ Q "  

BEFORE Q &
THE HONBLE MR. JUSTICE; RAhVJiA.l§}iOI-fA}'u":}:{*E§f:)4§Y it .
wan' PETITION No.6o7 g 2907 '(L1-:§+1éEs$g

BETWEEN   LA %  H N

SR1 R CHANDRAHASA KAQRL

s/0 LATE RAGHf_)'RAMA'JOG£:: %   

AGED 54 YEARS,'.:;IINDU.. :   
R/ATJOGI '     V

KADRI KAIB;4.'I'TjA"I,,U,  J 4'    V
MANGALQRE"'575   '    PETITIONER
(By Sri {As '¢'1}.ANE?}VH~.V$~HE'£{f9Y'.»~'ADV.)



 '~  _ 1 .. '}vIA1$¥GALoI§"E' iséfigi-IANAGARA PALIKE

A « 'LAL13A_Gh:, MANGALORE 575 003,
- T' 'VREBRESENTED BY ITS COMMISSIONER.

2' A "DANIEL; ITSOUZA
' '««._FA'I_'HF-.R"S NAME NOT KNOWN,
ROMAN CATHOLIC CHRISTIAN,
' n T ADULT, KADRi KAIBATTALU,
V MANGALORE 575 002.  RESPONDENTS

 _  (S3  S'1A'i: A K VASANTH & M K GIRISH, ADV. FOR R1)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226

 "  ~ ANI) 227 OF THE CONSTITUTION OF INDIA PRAYING TO

QUASH THE IMPUGNED ORDER ANNEXURE (3 (ORDER DT.
5.1.2007 - IN PROCEEDINGS PASSED BY THE R1
COMMISSIONER OF MANGALORE MAHANAGARA PALIKE,

M  



the writ peiritiofiis ac<:()r<1Ai:_1»g'iy': rejected.

MANGALORE AS BEING ARBITRARY AND ILLE(3zAtL': 2§xi§ii),

ETC' 

THIS PETITION, COMING on FOR_..Pf§E.LI§J}NARY" 
HEARING IN 'B' GROUP, THIS DAY,.;'FHE4CO.UR'}f r.1ADE.'{~::1E._

FOLLOWING: 

onnfin

.

Learned counseif ‘far t_hE that
the relief sought for in is rendered

infiuctuous by of V.
Recor<:iin;g.'_thc. the learned counsel,

1

ad!-

Ifidge