1 IN THE HIGH COURT OF KARNATAKA, BANGALORE DATED THIS Tim 3933 DAY OF JULY 2909 BEFORE THE HONBLE MR. JUSTICE RAM MORAN
WRIT PETITION NO. 4153 or ; M_f f _
BETWEEN
3 KARIYAPPA n
3/0 LATE DODDAMALLEGOWDA
AGED ABOUT 68 YEARS’ V ”
S 1 0 LATE I;)C1DDAMALLE(}OW_I}A
AGED’ABi’3fUT 6o.ffmA32Sa.__ _
3 DoDDAM;Ag,L:AH’ . ”
S] 0% LATE DODBAMALLEGOWDA
Aexap ABOUT 53 .Y§;A1r:s
ALL Age Ric? ms %_
NEV.?_’S£?REET<£iINKAL.,
L» MYs<:;RE-.17 " ~ PETYHONERS
(By Sri MAHESHA, ADV )
"COMMISSIONER
MYSORE URBAN DEVELOPMENT AUTHORITY
L I3 ROAD, MYSORE.
A THE STATE op KARNATAKA
BY ITS SECRETARY
URBAN BEVELOPMENT DEPARTMENT
bk
M s BUILDINGS, BANGALORE. RE}SP0If§’E~f51’f§!7’E_’SVl’ %._: ‘
(By Smt : M c NAGASHREE, AGA )
TI-HS WRIT PETYFION IS FILED uréb’ER’ ARr1cLES”226.,A’ND
227 0? THE consrrrmzou op INDLA l?RA’:fI¥*lG Tc». QUfiSH_’?HEi:_’
IMPUGNED ENDORSEMENT zssuen 333-3 THE ‘ SPI.-. 2 LANE) ‘
ACQUISITION OFFICER’, ML3DA,Ms(soRE’..;)’:’. 29.o3′;9,oQ%: VIBE
ANX-C, D&EAND ETC. ‘ ”
THIS PE’I’I’I’iON, COMING DAY
THE COURT mas; THE FQ1§,1.5Qw;«:hIc3§V_; .e V —
-wm--°ReD Enough fie petitioners to ensure on the
respond:efi£e§’ dated 5.6.2008, this
‘petition lies in the court ever since
then, ezzly fef of issuing notice, provided
«steps. Nothing appreciable is
matter of ensuring the service of
‘ _not.ie’e.. fespondents. Negligence, inaction and
” pf fides attributable to the petritioners.
“Tile petition is rejected.
§ 3
sdl—
Iudqe