IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15"' DAY OP SEPTEMBER, 2009,
BEFORE
THE HON'BLE MR. JUSTICE H.N. NAQ>AMOIi'A1'lRj;AS':: _ O' 1'
WRIT PETITION No. 2687312009 (KiLR-f:#s.T"' A
BETWEEN :
Sri. M RRISHNAPPA
S/O LATE MUNISHAMAPPA-. _
AGED ABOUT 68 YEARS g :
R/AT NO.486, POST OFFICE. ROAD 0-
K.R.PURAM
BANGALORE55G'{)031§$§__--.'_ ~ jg ig ,..PETmONER
(By Sri. L NAR_ASTM'1=:AMURTi}ITT, ADV., POR
Sri. S N ASWATHAPJARAYAN_;"ADV.)
'T 'v.STA.TAE.o§"3<ARNATAKA
PREP _ ITS. SECRETARY
~. REVENTJE DEPARTMENT
M.S.BIJ.IL]:}1NG
BANGALORE -- 500001
I A 'THE OEPUTY COMMISSIONER
* BANGALORE URBAN DISTRICT
BANGALORE.
Qmm
3 TAHSILDAR
BANGALORE EAST TALUK
BANGALORE. RESRONDEI§ITfS" I
(Sri. R KUMAR, HCGP)
THIS WRIT PETITION IS FILED UIIDER ARTICLES i2,5i~ ''
AND 227 OF THE CONSTITUTIO-N OF» INDIA _ vm*H,. A
PRAYER TO DIRECT THE SECOND RESPONDENT --
AUTHORITY TO GRANT CERTIFIED”-CORY OF THE ORDER
DT. 16.10.2001 PASSED IN C’.R_.NO:i23/20C1_V–G2p AND ETC.
THIS WRIT ON FOR
PRELIMINARY HEARING THI’S1.DAY;-THE. COURT PASSED
THE FOLLOWING; I ‘-
i ‘ ” 7.0 III);
__-u-q.m..j.—-rjuu~m
Sri. :’Kumar,VvieainetiI Government Pleader is
directed to take “I1Oti<:e {Or Tespondesnts.
I *2, In petition the petitioner has prayed for a writ Of
manGarIi.a1S'difeefing' Second respondent to issue certified copy Of
the ordef"cI.e,te'c'ipI6)i0.200I in GR. No. 123/2001-02.
0\\»~«"w
3. Second respondent vide endorsement dated 26.06.2007
stated that no such record is available in their office. ‘Fherefore–“the
question of issuing a writ of mandamus will not arise. Acc«o_rdingIy; ‘2
the writ petition is hereby rejected.
4. Learned Government Pleader is permitted to fiijeinerno of 00
appearance within three weeks.
LRS/15092009 1 *4