Karnataka High Court
Sri C Muni Reddy S/O Late Channa … vs The State Of Karnataka Rep By Its … on 20 August, 2008
HIGH COURT OF KARNMAKA I-BGH OF !(ARNA'l'AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH COURT OF KARNATAKA HIGH C
IN THE HIGH couaw or KARMATAKA, BANGALORE_OgUg
DATED TEES THE 2&5 ma? as AUGUST 209;"-ggQwV'
BEFORE
THE HDN'ELE MR. JUSTICE HUnuvn§iOG'RA3E3HHn,Uf_O
wnzw PETITION no.133a912eofi{anA}.IOU'°
BETWEEN
SE} C MUPII REES?
sin nnma CHANNA Rsnnv
Assn REDUT 52 YRS WHO._v
PUTTaRfi$0fiflEHAHRLLI VILLAGE _ . V ,
aoonxxnwz H0EL3'";,' :1 g ~ =A'»V-W.
EHNGARPET TQ.~Va i_; *_\_*, ;"f) .
gonna n13? 1 ,=O *u. hj,'=_; 21* ... FETITIGNER
Efiy 3:i:"fi"3§fiAafi§An{V3§v §U""U
AND 3
s.A1 fifim évnmn OF x33MAmAxA
"-A REP Ev Ira SECRETARY
»V=&svEnaE.nE§T.,
U,"_m;s,EQIat:u5
='fi3nsxLGREg1
EHNGALGRB nzvzuoynzur ADTHDRITY
., K P wasw anmsnnans 2n
n;REP;"EY ITS COHHISSIDNER
"O N
U'?Hfi TQWN PLANNING MEMBER
; EANGALGRE DEVELOPMENT AHTHORITY
T K P was? EANQALGRE 20
ga A
U 4 '§""E-EE ..'*'5P'ECI}'-'».L DEPUTY CDMHISSIONER
EENGRLGRE DIST, BANGALORE
)3"
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGI-I C
5 THE MUNICIPAL CCILEMISSIONER
FEEHFEEVAPURA CIHC
}&J3&II£I}EVA.FURA
BRNGFKLDRE -48
6 was TAHASILHAR _m_
x.R.PuRAH T
EANGfiLORE EAST TQ », :gC¢' <_-. ' _a
fiAfiGALORE .., RESPQNEEHTS V; "-=
.-5,
.5
av Sri: M xssnmvn REDDY, A53 303 émaTm_£,x3w"W"
wgzs we FILED uxfiéa AfiT1:LE5,é25 ANfiAfi2? or
THE CflNST{TUTIQN or Iflfiih Paaélfls Ta Chhb FOR THE
ENTIRE aaceans _cx_ THE""Fi}EO.§E' §H$Hfgg T0 R4,
fi"""I""TI"G H§Ni&HE5éUAflCfi :'fiFO'~$Hs IHPUGNEfl
LETERfifEHEQR§EfiEEfS5uAEC}$?,HAK§--h DT.10.7.200T,
133525 Vgx- Efié #33» age "QUEER THE IMPUGNEB
LETTEn3f3napRéEfi$Mf3%'asvmsrj ANH~L DT.1G.T.2007,
zssuzn 3?*7HE h3Vhfl§,fi?§:~.~
'I'E§:IIE"%f.E'. 'Uta:-:;Ns_=:2:~r FDR. onnsns THIS mar, 'I'I~i'E
*_céURf"Ha$$fTfi3_FoLLow1mG:
ORDER
A :’.’1.*.-e_im:: has filed by the learned Caunsal
‘s;’;?.’1e petiticmer Hashing permission to
VOOVU—-.’§§it1id:aw the writ petition.
2. Emma: is taken on record.
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA I-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IIGHCOURTOF KARNATAKA I-IIGHC
3. The yetitian is dismissad as withdrawn,O4O,
affine is directed to return the d£igifiaiCCCu
dacuments.
mph/”*