High Court Karnataka High Court

Mr Mukthar Ahmed Khan S/O Late … vs Government Of Karnataka Rep By Its … on 13 February, 2009

Karnataka High Court
Mr Mukthar Ahmed Khan S/O Late … vs Government Of Karnataka Rep By Its … on 13 February, 2009
Author: Ravi Malimath
MEGM &.1€3UR'¥ aw KAKNMEAKA amm QQURY £3?' %ARNM§AKA MEQH QQURT OF i(IARNA'E'AK& Nlfifii QQMRT $5 KARNA'%%KA H26!-i COURT OF %fi.RMA"§'§KA HIGH é

...1.... 5 ~T

IN THE HIGH eons'? of KARKATAKA A? BANGALQRVE:-.T
nxrsu 'E'!-{I5 ram 13*' mm on' FEBRUARY   
EEFCRE VV V  
THE: xorwsnm I-!B..JUSTIC2E:"E1ik'é'I.    
tram PE3'I'I'!'ION N€>.2§2 OE'V'«;fGVi3SV VV{LV$F §f1P..l . "  A V
amwm: V V   V V  
1 an uumnan Ammo   
s/0 LATE BAsHEsR~..m{.I:.N   .. . '
mm ABOUT 40 v"ms. 2  V
2 was assrw; V  1 _'
we pm §:ai:'z;f:f}m~_Armn  .. 
AGEB_.A--E0}3'£:';j;_3--.D ~.'{£45us_ % '
sown V A354.--- VassIVnr;1«?Vr's;.' 

s<:';'9=.*'M1V1« *é<;;1Lm§--.»aoAa 
EMSER  «   

PU_1:I'Z{E5HIVV Hasaa;'T'T%§3a;s V wane no 91
 -- =   ..Es'rr'1*I=omas

,:--a:v_ saif sf sA§a1é'u§;V Aw.)

V  1   or KARNATAKA

'._;RB3£'E;E5E§fiV'ED 51' ms sacnswxav
._ D5?AR'E?iErrr 05' 1u(':J\L Beam
 xmmsrnaxm

mmxmas

  é'*--..kr-Kn: can-mqxssxaxma

V '  BRUHAT BBANGALGRE HNQKAGARA PALIKE
I-RIDSON CIRCLE
BANGALORE . . RES EOHDENT5

{BY SH'? !!.C.NAGASI-!'RE£, HCIG-E}

'WRIT EETITIGN IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INQIA PRAYING T0

GU-R8}-I THE NOTICES/ORDERS AT ANNEKURE3-A1 E A2
ISSUED BY '9'.'-£8 2" R£.'.SPOiim$N'!"S A5SIS'£'AN'I' $£EU'l'IV§3

@g\,.--------



mwn wuum ma" nnmivflammfi E-tiiétf  Q? KARNATAKA HIQEW-E KIQURY OF KARNA'7"AKfi PEG?-1 CGURY $3? KARNAFAKA HEGH COURT 0? KARNAWM€afi. HEGH I

-2-

ENGINEER aarsb 56.12.2008 AND 15.12.2908 53? Eon
aaanr or SUCH awash RELIEFS. _nxfa'a

mrs esrrrzox comma on ma  .

BAY, THE GOUET RAGE 'E1-{E !'OLLO¥ING:

ORDER

Ia Viflf of the memo

counsel for the petitia.§’e::g, “tt;u’ is ” V

disniaaad an withdrafgrn.