IN THE HIGH COURT OF KARNATMQ AT BANGALORE
DATED THIS THE mm DAY OF SEPFEMBER 20o9 %2
THE E-i0N'BLE MR. JUSTICE A. N. VE}NU(}(}PA_1fA {'3=.:C:)\F;?fi.).§§{'' 1% H
E”
BEFORE
w.P.N0.g7447 09 2009_TiB_fRE$;
BETWEEN: L ” ” ” A
SR1 RAJAPPA@BABU .
AGED ABOUT 35 YEARS
S/C). N.SR§NIVASAPPA
R/AT: 1’OPPURAMM:A7GAE_.LI.j.”; %
WARD No.2, HOSURUBASTEILU
ANEKAL TOWN, BA1*¢«3AI40R§;}%,D§$T:§1{,T.
_ PETYFIONER
(BY Sm P LEE1;AbmxR & co, ADVOCATE)
%3.fi§iT,.Ax’§HENNiVi§uaivEA
V j»A§3E;1:;.g.;r3;’c>1:T 61 YEARS
X ” _§v;+r::;-.{,A’r’E_ :zs:.RAMA1AI~<:
– R.;”AT:?0PPURAMMA GALLI
X WARD. I$IC);2, HOSURUBAGILU
ANEKAL TOWN
% AA BANGALORE DISTRICT.
. ” OFFICER
TOWN MUNiCIPAL COUNCK.
ANEKAL TOWN, ANEI<IAi,
BANGALOREIHSTRKH1
TI-{E QEPUTY COMMESSEONETR
BAN GALORE DISTRICT.
BANGALORE.
… RESPGNQENTS
(BY SEE. R CHANDRASHEKAR FOR C/R1,
ADVOCATE, SMT. M.C.NAC}ASI~REE, HCGP FOR R.3);'”-.»
THIS WRIT PETYPION IS FILED UNDER *
226 AND 227 OF THE CONSTITUTION 0:31 1NjmA ” O
PRAYING TO CALL FOR ENTIRE A REOOROO
REVISION PETITION N0.VG/NASA/1/08:09 -:0-Ni * «
FILE OF R3 AND ALSO FILES PERT;§;INING=_ TO’
CONSTRUCPION OF HOUSE IN KA’I’irIA*..NO. 3525/ :79
AND ALSO 192/178 OF POFPURAMMAGALLI,
N011, HOSURUBAGILU, ANEKAL TOWN; ~B{§Z’€GAI{ORE
URBAN DISTRICT AND ISSUE:-V_…__
THIS WRIT PE*m’%:O1~:% kkOOOM{I§fO ON FOR
PRELIMINARY HEARING:Ti*iiS”DA¥,,_’I’Zr:I}E3 AVOOURT MADE
THE FoLLOw1N’O:”««TA.V%J_’– 2
O§OOD§fiERW
Learfied 4′ O%cOt;xiSé;i the petitioner seeks
permissjofito £3716: writ petition.
. is 2§.OOOrdh1gly disposed O12
mv
E
Sd/-A
JUDGE