High Court Karnataka High Court

Harshala Surendranath vs The Commissioner on 2 September, 2010

Karnataka High Court
Harshala Surendranath vs The Commissioner on 2 September, 2010
Author: Ram Mohan Reddy
..I..

IN THE HIGH COURT or KARNATAKA. 

DATED THIS THE ozna DAY OF sEpTE1yIéI~:ItgI..'2Ii  

BEFOIv{E~...4' L'   4 V
THE HON'BLE MR.JUsT1cI«$*«IzA1II~   I
WRIT PETITION NII. v29é;9{IsBA)I I O
BETWEEN:  I 

HARSHALA sURENDRA1\:A'I'H.V  
S/O S.SUREND_RANATlPI_' 
AGED ABOUT.24.YEARS,".: _   -  '
R/A NO.2,   " PLESTREET
OPP. KsI§'1'C"' OFBTICE, «.K,_H;RO;ADV,'
SUDHAM NACIAR, BANGiALQRE--56O 027
 --------  _        PETITIONER
{By SP1. I  REDDY, ADV)

AND  V '--
THE. CONIMIISSIQNERV I  'I

BANGALORE "DEVELOPM ENT AUTHORITY
T;-CHOWSAIAH ROAD,

I EIKUMARAPARK [WEST]

 VBA;'\3§'xAL0RE}:56O 020

 RESPONDENT

(Ey s=:-I; GACHCHINAMATH, ADV}

TTHIS WRIT PETITION IS FILED UNDER ARTICLES 226

227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENT TO ALLOT AN ALTERNATE
SITE TO THE PETITIONER EITHER IN ARKAVATHI LAYOUT

‘ OR IN ANY OTHER LAYOUT IN BANGALORE CITY AND

ETC., M

-2-

THIS PETITION COIVHNG ON FOR ‘B’

GROUP THIS DAY, THE COURT MADE THE

ORDEg…..

Learned counsel for the

the court to withdraw the»p:etiti0n;.V’ .
Recording the the “Writ ufietition is
dismissed as ”

Judge

In. — .,