In 'rim man man or mnnernu arr mm» mm 'HIE 151'! mm: or my T 1 mm Roman: mt. Dam-Ax Acifica mznownm ma, mu op'mfi'- wnrr Pwrmox 11¢ .1536' hr nmwzm: : V _ V' " B.T.MohanK1'ia;h;ia,_ 'V Agedahout 45 " ' s/o late ~ Worlzzing ac';-. _ (in~chargc);._'Brui:a,t ' ., ' - Road \Viicniug;'_Divvisi'.~n," .A .- J.C.Road, 5 and at NoL".?.Q'2, ----------
– M} Associates, Advs.)
nnucuooouaulu-can
— « :v < .. Lokayukta,
. _Dr.;A1nbedkar Veedhi,
mg anon: —- am 001.
State of Karnatak,
By its Secretary to Government,
Uxhm Development Dcparment,
Kmnatakn t Secretariat,
~
75
fresh writ petition, as am when am:
“‘v.o;g1e2-Am : ‘ by the Honfble Lokayukm. Memo pmma.
AGV.
Mahanagara Palikc,
BBMP Buildings, J.C.Road,
(By Sxifiasavaznj Kamddy, V
Govt. Advocate for R-2}
*_*_*_*_a_*’_w-g_*
This Writ Pcfitiocn is 227 ofthc
Constitution of India, mport defied
12.12.2007 vkzle Anncxuxe–._~€’R’–_to mac by the
rcspondent No.1, 2 Order dated
13.03.2008 usndcr -~–, “‘3’ thc respondent
No.2/State Gave;-mjrmgzt 1_§y ‘o_f–,_a %w:;.-51 in the nature of
This W1i”l”Pt:1;i&x:.~1 on Qrdeas this day, kG’I’fl”G
ctzmramuum, ‘
-. ‘..1.9…,..$..§….=.l…….l?»…
petmona has and memo
R to withdraw rm writ petition’ wax liberty.
Sd/~ _
Acting Chiaf Justice
Sd/gm
Judge