High Court Karnataka High Court

B T Mohan Krishna vs Karnatkaa Lokayukta on 15 July, 2008

Karnataka High Court
B T Mohan Krishna vs Karnatkaa Lokayukta on 15 July, 2008
Author: Deepak Verma A.S.Bopanna
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