High Court Karnataka High Court

S Sivananjappa vs The Mysore Urban Development … on 4 June, 2008

Karnataka High Court
S Sivananjappa vs The Mysore Urban Development … on 4 June, 2008
Author: Ram Mohan Reddy
IN Ti~IE HIGH COURT OF KARNATAKA, 

DATED THIS THE 04TH DAY OF JUNE 2oo8~ A

BEFORE

THE HOBPBLE MR. JUSTICE 

WRIT PETI'I'ION No. 3799 OF  ms-_&:_:s3 '   &

BETWEEN

1 S SIVANANJAPPA   L  k   
s /0 LATE CHANDRASI-IEKHARAWFA» k
R/0 N0 880, 47'"!    
E 85 I BLQ,CK, RAkiAKIe1sr1NA3§AGM<

MYsoR£5:%&%   % .  :..v;"35EPI'I'I0NER.

(By Sri. MAfiAN'PESHV$§'A'fiOSi{5ATH, ADV.)
AND:  1 k     
 A1   %  naiirstyzzs URBAN DEVELOPMENT
 /' 'AUTHORITY' 

%  .{3QIw§MiSSIONBR
MYSOFE    

    MAILADEVA

3 MAJOR occ BUSINESS
*  'D__()f;46, VISHVAGEU MARGA
E 83 F' BLOCK, RAMA1<R1sHNANAeAR

% '     MYSORE.  RESPONDENTS.

THIS WP IS FILED UNDER ARTICLES 226 63 227

OF THE CONST1’I”UTION op INDIA PRAYING To
DIRECT THE 121 ~COMMISSIONER FOR Mum,

MYSORE TO CONSIDER THE REPRESENTATIONS

1%!

3

this Court invoking the writjurisdicticrl. Writ ”

accordingly, rejected.