Karnataka High Court
N E Ramesh vs The Commissioner For The City … on 11 July, 2008
IN THE HIGH COURT OF KARNATAKA,
DATED THIS THE 11TH DAY' QF JU'Li'*:§2'_Q£OS: " V
BEF0I«"z1:§:, % é
THE HONBLE MR. JUs'i*ic:;t%; RAM %:1v1oH;é;1¢.im2;D3jY%
WRIT PETITIQNNO. 9434 gOf33"{fiB--RES1
BETWEEN
1 N ERAMESH -_ '
s/0 LATELN "s Ef3W5RfsPPA"v V'
A/A5_ S-€)i'~1S
CLOTH MERCHANTS,' GANDHI 33AzAAR
:A12:)_ N0.;2é2.;,vvs:~>i1.:v:oc;A":";?«7" 2002
2 N-_ S"SREE13HAR»T.S)'Q N SHANKARAPPA
AGEI3 SIYEARS "
M / S NAVALE3 T'EXTj.i,ES
_ -B H ROAD,' VWAR9 No.23
.. SHIMOGA'-5??' 20 1
M T IKFFAN-DURANGA RAD
V _ " «SEQ MGENDRA RAG
" 53'Y;RS'z "
Haxiexsgiij HANDLOOM aousa
GANDHI BAZAAR, WARD No.20
~smM0GA 577 202
' B SURESH S] 0' BALAKRISHNA RAG
' 50 YRS
PRES'i'IGiOUS CLOTH CENTRE
(OPP TALUK OFFICE) 13 H ROAD
WARD No.20, SHIMOGA 5'7? 292
PETITIONERS
(By Sri : V N SATYANARAYANA 815 U P VATSALA
85 U P JAYALAKSHMI, ADV M ABSENT] INK
.... IE
U
THE COMMISSIONER
FOR THE CITY MUNICIPAL COUNCIL, ~ .. .. jj~..
SHIMOGA -- ..
2 STATE OF KARNATAKA
BY ITS SECRETARY 'I'Q'I'.§~lE
' URBAN DEVELOPMENT "_
AND PARLIAMENTARY AF"FAiRS
M S BUILDING
BANGALORE 56m":Q1. _ , RESPONDENTS
(By SI-I : SRINIVASAN av. B’TIBC”E%}.I’I,;II§;’N*I*I15I’,IA–II_ID_I;r FOR R1 )
AND __C’3A*A¥5 ‘ff’–§.£1?*Z_fiC()’N§’l;!TL’TiON OF INDIA PRAYING TO
S’i”RIKE DOWN ‘V JJIMPUGNED NOTIFICATIONS
DT.{3§I.’?v_198€’3 V’iv,D E ANN. A AND ANX. B 131′. 10.1.2000, WITH
THAEm’I’I’EM ‘CLO’i’HS, CLOTH MATERIALS,
SALES’ BROUGHT UNDER SCHEDULE
:>IIII,:1VPA’EI§_I:’s7Ec.256 OF THE KARNATAKA MUNICIPALITIES
ACT
I THIS PETYPION, COMING ON FOR HEARING,
‘ Ijj ~ -~–‘i’HIS DAY THE COURT MADE ‘I’HE 1I’OLLOWINO:fi
It