High Court Karnataka High Court

Mahesh D Chandrana vs The State Of Karnataka on 10 August, 2009

Karnataka High Court
Mahesh D Chandrana vs The State Of Karnataka on 10 August, 2009
Author: Ram Mohan Reddy
-1-

IN THE HIGH eouzrr or KARNATAKA,  

DATED THIS THE mm mm' OF AUGI}S'if,~--..2G(}9 "

BEF'ORE; 

THE HONBLE MRJUSTICE RAMi1»10HAN%%1§é%'E%_DtD§i 

WRIT PETITION No. 43’T’?'”€;~.:.:C»)I3’_V2O(V}t8«(‘1VV;}5V4;RI’§;3f.?»)

BETWEEN

1 MAHESH D’C.HAN:DRANA _ V_
S/O
AGED_ABOU.’If _E$5″YE.ARS, ;?;<..A'r GANGOTHRI
S L MKTHIAS RaAD";T..'mr£csALQRE

2 J:'PRAsAz€.NA %
sgo 5.1;? ,1"§€msi%a;m_TVPA.LEMAR
AGED .ABC3UT :24 Y;?,ARs:~
R/AT. PALEMAR,_ K-QDIALGUTHU
KODEALBAIL, MANGALORE

– § 3 ‘ii{RIfS’>H.NAPlh5A’ w::~}«11L

‘SIUPMNJAPPA
. ” » &GED A’-50-0? 44 YARS
. R/vAfP.1§m31i~v’LANDs, FALNIR
1 “‘MANGA;_L€}RE
PETITIONERS

‘ V” . “(§3yT an” ;- st’ 1.. ACPEARYA, ADV – ABSENT 3

” ‘THE STATE OF KARNATAKA

REPRESENTEI) BY ITS SECRETARY
THE HCIUSING AND URBAN DEVELOPMENT

DEPARTMENT, MS BUILDING E) “KR

..2..

BAN GALORE 1

2 THE COMMISSIONER
MANGALORE CITY CORPORATION

LALBAGH, MANGALORE 5?S0O3,—-DK ” V

3 THE DIRECTOR a -_ ..

THE KARNATAKA FIREVAND EMERGENC»Y’* ;
SERVICES, N0 1, ANNASWAMI ” _ ‘
MUDALIAR ROAD, MANGALGRE 5759412 -‘

‘ RESPQNDENTS

(By Sn” ; R DEVDAS, A{}A:i3′{)f€. R 1:35
(BY sm s VISHWAJITH SHE’£’F’Y; vADv..§*o§g.,R2)

THIS w,P§;’ ‘1-1~”1L;:j:> _. _PRAYI’»§¥1jG.V “£50? QUASH THE

IMPUGNEE) EFIVDCERSEMENT D’I_’… :i”~,7.2t:(i? VIDE ANNEXA.
ISSUED BY R3 2331:» c:§)N.s;§Q~U,fa::~;’1’*z,Y.,AND ETC.

THIS:i>E;1’FFEfi»N C’€3iei!.i$i(“§.:’_ON I-‘sdiéi PRL.HEARING {N ‘B’
GROUP, ‘m-gs DAY, ‘f’ivi:EMADE THE FOLLOWING:

% Qafiaa

Thazire ‘is us “rfip_;f§sentation for the petitioners.

He;1cc§:;–!1;e.petiti§5I;__is dismissed for nomprosecution.

sd/-