Karnataka High Court
Sultan Mohamood vs The State Of Karnataka on 23 June, 2009
IN THE HIGH comm' or KARNATAKA, L' %
mrrzn THIS Tim zsrw DAY or
BEFORE
THE 3:o1~rI3LE MR. msrrca 1zAm: n&oHA_::% V
wnrr rmmon NO. 17391kk:%§_z'k2oO7
BETWEEN:
SULTAN MOHAMOOD V
s/0 GHOUSE MQ_H'Il)9E.§JN _
AGEDABOUTSE:
CHAIRMAN * - .. .
TUMKUH' i}'1é13A§§'. 9.é§3ELbR§dEN1§'"'AUTHOR1TY
TUMKUR, BEmUN;BA*RoA_D~---__ - -
TU-MKUR msfr. . ...PETITIONER
(By Szi; PRA BHU'LING K--._fiAVADGI, ADV.)
SFFATE i{A.RNATA:<A
V1KA:3__SQ{.1D_HA, BANGALORE ---1.
" ("By smfi;-1_s& C NAGASHREE, AGA)
Rs;p..*;3Y ITS.SE{C2RETARY
SEP'i'.*OF' URBAN DEVELOPMENT
... RESPONDENT
T ” ” –._’I’}iIS WRIT PETiTION IS FILED UNDER ARTICLES 226
227 OF THE CONSTETUTION OF’ INDIA PRAYING TO
V ,QUASH THE IMPUGNEB COMMUHICATION VIDE ANNEXA.
” 29.1€).2()0′? ISSUED BY THE RESPONDENT.
THIS PETFFION, COMING ON FOR PRLHEARING
IN ‘E’ GROUP, THIS DAY THE COURT MADE THE
FOLLOWING I M