High Court Karnataka High Court

Sri M S Nagaraju vs The Commissioner City Municipal … on 23 September, 2010

Karnataka High Court
Sri M S Nagaraju vs The Commissioner City Municipal … on 23 September, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT .BANGALORE
QATED T HIS THE 23*" DAY OF  

BEFORE

THE H0N'13LE MR. JUS'1_'£CE As3r»10.1{  k V'

WRIT PETITION NO. 12456"%'QF='.20'O9JJ'[1 ._

BE, I WEEN

SR1 M s NAGARAJU
AGE:45 YEARS  .2 5 

s/0 LATE SR1 M.SUBBA}AE=1 =     _

saop NO 2, MUNICIPAL "C-0.MP'_LF;x   ._ 

SR1 caownmm-xR1 KALYA1§iA_ MANi'AI'«.:ROAD

KOLLEGAL 3      
CHAMARA_;h'\§NAG_AR 1>1_;~3§"-    .  PET1'I'IONER[S}

, MMMM  M    GOWDA, ADv.,
 FQRaS.R1 R"i3_VsADAs1VAPPA, ADV., }

AND

"fI-{E~COMM'IS_SIO.1¥'ER- V '
cm' MUN1c1_m:.«c;ou'Nc11,

  A. ..... ..
.. :Ci:{AB/LARAJANAGAR DIST  RESPONDENT

A sR1:H B NARAYANA, ADV.,)

‘I5I:>i.IS4′.WIQIT’ PETITON IS FIIJFI) UNDER ARTICLE 226

AND 01%’ THE CONS’1TITU”f’ION OF INDIA PRAYING TO
.. Q’U;3sr1Tm«: IMPUGNEID ORDER DATED 27.2.2009 PASSED

” ‘:3? fm}.: LEARNED DISTRICT JUDGE. c1«~LzxMARA,_1ANAGARA

~ EN M.A.NO. 50/O8 VIDE ANXJ3 CONFIRMING my: ORDER
‘V ..–i)A’F}?:ZI) 29.12.2007 PASSEI) BY THE I{E1SI3O’NDE’N’i’ V1_1:)I::

ANNEXU }7{.E§-A AN 1} EETC.

THIS PE’I’ITION COMING ON FOR PRELIMINAITY
}-{]ECARI}’.’\IG- TE–II.S DAY, TI:–IE COURT MAI) El T}-{E3 FOLLOMVINGI

IN.)

0 R D E R
The pet.ii:i0ner’s side has filed .2: mszrmo s_t-wking

leave of the Court; to wit.hciraw this _pet:it’i0n. ‘i”}i’e.j’s–21iz;e

is i:ak(~:I1 on record. Accordirlgly, t:his’..’_ ‘pezztitiiai T.

dismissed as withdrawn.

VG R