IN '1'-HDDE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 0913 DAY OF APRIL 2003
BEFORE
THE HQN'BLE Mr. JUSTICE H N NAGA'MOH)5}§I ms? °
_Efl[I_ -T1911 NQ.§874.Q 2g ()_._Ssg;.§'-.I;F_]D1 [ V:
---------------------- an:
1-! N SHANE-RASDHEKARAPPA
S/O LAT-E NEELAPPA D M
.*'.£}E-D ABOUT 55 YEARé3- » " a
MANAGER. A D.
DAVE-NGERE Cifi C0RAW'r'<1'fTiG-'_"'»L._
DAvAN<3ERE., ~
% 'PE'I'lfI'-IONER I
{.3}: . ...r--':":':ziz B!-LA. A .1 S!-lA_!~IK. R 5:-
co.) D D D
fl § B C Q P n I
- s'r;:fi~:«: KARNATAKA I
mr 1*rsDs3E.c.1zmARY To GOVT I
D UR'-BAN DWDLDPMENT -DEPARTMENT
F' DFE-'x A SGUDHA
BANGALORE 560001.
D RESPONDENT
Ak D. A'(By..$x’iv:D’S.Z.A.KHURESHI, AGA)
was wszrr Prrrmem IS F!LED UNDER ARTLDLDS
DDD325 -AND 227 OF THE -CONSTITUTION or INDI-A–PRADYiIN’G
T0 Quasai ifvi?UGN’ED”E’:’GTIFICATI_GN- D2-s.3.D2coaL
ISSUED BY THE RESPONDENT (ANNEXURE I_-I)1ID-N .soDFAR I
As “.l’HDE HEi[‘lililONER.V’IS D
SAME AS ILLEGAL, BAD IN LAW-AND ARDBITRARY ONE. D
I
7%
.,rn’L!_ I’II__!.L ‘l’|_J,:4_2..__. ..;_______. __
1.E|1§i WI’.lI. rcu 11 co 3
L.a..ed. ..r.n..1I.st:1 .01′ L.- pc;:t.1___11-r Vfif ____ , V, _
may be fir”-‘t’-d tr» “*1’t.”idr’*w the Writ mm;-‘.,:a ,”*’**”* a
ifbcrty to give representation to thc[AcoI:1c¢r_:r.1é:d i_ f
for reconsideration. Acco1dingly,.f§he j,’>etitiC3r’:;’.A,ai?. V
rejected as withdrawn. Howeveff iéi the” ‘
petitioner to give apfiftspfiafia V_’Vr¢s,-‘l:1jrz!:”;it211tatiorV1’AA the
concerned authorities.
3?
-J
.92
E5
.3
l?
‘ -‘
1- 1 __L’
auage
DRE]?