High Court Karnataka High Court

K Vidya vs The State Of Karnataka on 29 May, 2009

Karnataka High Court
K Vidya vs The State Of Karnataka on 29 May, 2009
Author: Ram Mohan Reddy
3.
IN THE HIGH COURT £313' KARNATAKA AT BANGALORE

DATED THXS THE 29% DAY 05' MAY 2009
BEFORE V. 
THE HONBLE MR. JUSFICE RAM MOHAN Re0D_j&a_T~-V._

w,P.N0.1290512007 (LB-- 125.530' 0   . 

BETWEEN:

KVIDYA WIO K.H.SHIVARAJ
AGED ABOUT 30 YEARS
HOUSEHOLD

RIO DOOR NO.37',

TYPE II, GPRA QUARTERS,

JYOTHINAGAR,      
MYSORE-11    PETITIONER

(av $122;s';'»r.0i§:2A;{}§§5H,'*Apx,?.)  
AND; 0  *   0

1. THE S'I':%.TE;-OF~KAi2NA?i'AKA
RVEPRESEN-T_i3D"BY LPRINCIPAL SECRETARY
_"f,"E?A.RTMEN'1' «O_F__.I}'RBAN DEVELOPMENT,
'M31;-BUIMLDING, BRAMBEDKAR VEEDHI,

A " ~aAN,GAL;Q"REf-550 001.

.  CITY MUNECIPAL COUNCIL

=.BEPR¥:SEi'iITED BY ITS COMMISSIGNER,
S¥{IRi§}GA_CIT'Y.  RESPONDENTS

., (£;Y.41sRV:;”R.DEvADAs, AGA FOR K-1 35
‘- S_RI};ASHWIN s. HALADY, ADV. R-2)

THIS WP. IS FILED UNDER ARTICLES 225 AND 227
OF THE CONSFITUTION OF INBIA PRAYING TO QUE;-H

THE ENDORSEMENT ISSUED BY R-2 VIBE

TO THE WRIT §>E’m’1oN AN}? ALSO T0
ENDORSEMENT DATED 14.3.2001 zssursv =3?» fizz \;113sg’*

ANNEXURE-N TO THE WRIT 1>E1*I*:=f’IOl’§_- j;

THIS w.P. COMING or3 FQR Pi?:31;1;.41N’,§’§z$%_j’i~:~12;A:é1NG’V ‘

IN ‘B’-GROUP “rags DAY, cot-mfT”%MA:)E THE
FOLLOWING: 1- .

‘5pet,i.tioI1er files a memo

seeldng §:”»j*’.; witi*1.gk-‘aw’ ‘the.-‘ jfietition.
2 . Thé méemé is Jrecord.

I’.

v _ $’E’1*1,:?:VA13~:’¢tit.io1fiiswziismissed as settled out of caurt.

Sd/-

Judge