I-us-umrvuuuuwun u….,.., .-._,.._,.’. I ‘
‘I-I’ It-Inn:-nrunr-tun-1 IIl\.’II ‘.5,
\-II in-nu 1:-air-nu-as p saw: I’ uvwn-u r en u’In”1m’I -u-u. ..
I11 QUUEI Ur nnnnvnannn r”n\7n I…\au_n:
rm THE HIGH coum’ 01? :<ARNA';'A1<:A fj A.
cmcurr 3EHC!~! AT GULEARCQ'
DATED 'l'HiS THE Sm DAYKJP' DF;CF§Ml3V1E§ER§v,'4_2G(§53.V x
1'-)I§EsE:fé'1f__ " "
THE H()N’BL,E MR. S; Asap’:-.3:
THE HoN*BLr«: §§R;s;; ‘NAGARATHNA
‘:%g.fi0T52Q;9£§§’ ‘ii..§_:5_’.ms1
BETwEEi;§;.%%:””
Manjkchand G.” ‘ “~ .. ‘
Age: 59 years . .V
S/0. Gamadiramjii 4′
R/0. Sumati Nagar ” V’ ‘
BL§E_A’s Rosgdi. V
Bi,ia}511 I’*é 535 ‘ml-». —– …APPELIAN’I’
{By szi: safiganagéwia Adv.)
. H .
. _. Smte of ieiafzxafaka
” ” V its Lsecmtary to Govcmntxant
_ Dept. dfihaw and Parliament Affiirs
‘M13.’
V’ ___”‘J”3a11ga1ore — 360 001
: A ” ‘filommissioner
” ‘Bijapur Urban D€VC10§}II]f§I1t Authority
Bijapur -~ 586 I01
Commigsfioner
City Municipal Council
Bijapur — 586 101 RESPONDEENTS
(By Sri S.S. Kumman, AGA)
scum os= KARNATAKA men couazr-or KAR
\’ _; NATAKA HIGH co
URT or KARNATAKA HIGH COURT or KARNATAKA me-H COURT ow KARNATAKA me:-4 cops
2. We dc) not find afiy gooci ground to with
the order impugned in this appeal as jjfiifigle
Judga has appiied, the ratio Iairidgwn .gf”$..’t1_§g’*
Division Bench of this Com”: ‘1n”«thti’_ éf<§r&Said casfii. 7 A
3. In the I’t’:3$~111t, Wri$~§§;§31)éa1LAfafl$ ifis accordingly
dismissed. N0 costs; ‘A ‘
Iudge
Tudgé