High Court Karnataka High Court

Sri D M Venkataramanappa vs Bruhat Bangalore Mahanagara … on 8 July, 2009

Karnataka High Court
Sri D M Venkataramanappa vs Bruhat Bangalore Mahanagara … on 8 July, 2009
Author: Ram Mohan Reddy
13: THE man COURT oz? KARNATAKA, " 

DATED '1':-11s THE am DAY or JULY   " L

BEFORE 

TI-IE HOBFBLE ma. JUSTICE RAM 3a1or1e.;2é  A

_j'l_?__RIT P__B_;TI'I'ION N€3.69:3G  Jgi-5.-+31'%s$u:j1_>1

SR; D M 'VENKATARAMANAPPA  '
S/0 LATE D. MUNESWAhfu*%F?Af '
AGE 53 YEARS;    g 
No.72, AMRUT:'.1A1~§GARA.j«_ _  
sAHAKARAN.AGARA"Pe:2s'I"'-.fi';-     
BANGALORE 5.;5<m9_2. " ~--    PETITIONER

(By Sri :23" R %_
T S"'?gIAHAPITES'fl,VA.DV*.)4 

AND:

 , A_ 1 .»:3é12ui~iA*r BANGALQRE MAHANAGARA PALIKE

A A '"§?EF _R"ESE1f~I'fED BY ITS COMMISSIONER
V"BANQfiLQREf

2 - L¥.(")iN'£* .C--e1~ty based on a complaint

 J  3rd Iiésfiéifident.

 ~.  Vvlxifiispfiitably, the communicaticn was not

V greeeéegl  ":.«{ notice er an {inquiry at' a proceeding as

  Section 114--A of the Karnataka Municipal

R  -.(.30§i';;6'ré§.tiens Act, 1976 and therefore the

"*4%§§i:fimm3icafion is arbitrary and illegai.

M

NO. 389/95/95 3N THE NAME OSWTHE'?ETI'I'EONER_AI\fD 



3. The Writ patition is  

commmlication dated 12-»o3..2o09   

2nd respondent is quashed and   

for censiderafion afittsh after eX{ei1di11gT .i:%c;avSc):I1a’1431’é~ .

opportunity of hearing to ..:petiti0iicr’&”‘a1;id ‘file 3″‘
respondent and to in afiéérdance

with law.

'        Judge

KS