High Court Karnataka High Court

Sri Rachaiah vs The Commissioner City Municipal … on 23 September, 2010

Karnataka High Court
Sri Rachaiah vs The Commissioner City Municipal … on 23 September, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH" COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 23% DAY 0? sEPTE:MBERf_

BEFORE

THE HONBLE MR. JUSTICE £}.S'HOK  B;¥OI$EC"E_iVIiG§:RIx"--»A A

WRIT PETITION NO. 1245£--}":'()_§':'-A--A2A'(O)0S}}"{1;B~RESj"'--.OvOV'" 

BETWEEN

Sm RACHAIAH
AGE:53YE)ARS   --  "
s/0 SR5 SHEDDE SIDDAIMI '   

SHOP NO. 1, SOUND SYSTEM. V _ O
MUNICIPAL C02:/1'1">J,.£::>v.,
 : ~ 30135331 _R"B__E}ADASIVAPPA, ADV, )

AND

'mE:_§ C'oFMM1s's;QN'ER 

 *  _ CI'vfY':*M_1-JNIVCIPAL C0'U'.Nc1L
 V §AT 51) 29.12.2007 PASSED BY 'l'.I~~1E RIESSIJONDENX' VIBE

ANN{+:X'UREHA AND ETC.

'i'E'*IiS PFZTITION COEVEEEXEG ON FOR F3I~ZE*3LIMINA}ZY
1"-§}'SAR£§\?G Ti"£IS DAY. 'I'HIi COURT MADE} TIMER FOI,£,O'vVING:



{NJ

ORDER

The pei.ii.i0:1er’s3 side has fiied 21 memo’:

leave of thfz Ccmrt to withdraw” this pestitioril”

is taken on recrgrd. A(:c()rdifigiy,A this. p-eiitiogri.’

dismissed as withdrawn.

VGR