Karnataka High Court
G Ashok Kumar vs Bruhat Bangalore Mahanagara … on 27 May, 2011
3. The Health Officer
Bruhat Bangalore Mahanagara Palike _. ~ .
KAI}. Nagar,J.C. Road
Bangalore «- 560 002 :-..Rl£S§?'ONDEN'T_S it .
{By Sri. B.V. Muralidhar, Adv.xi'or___R«i _R"--3} *
This writ petitionisfiled~l_un;der"Artioles 226 and 227 of
the Constitution of India praying*:o;'diree.t"th'e--respondents to
renew the lieenee_l\lo.15¢?/.Q(;3~O'i'.as._at Ann*e'X.--ure--A and etc.
Misc. w.tm«o4:97 /920:1 ids 'fi1ed:7under Order V1 Rule 17
of CPC r/w..Ru1'e if39--.'_of the 'Writ; Proceedings Rules, praying
for additionéxl doet}.mei3.ts,"etc,. ' :
Mviscéfi" 'J3./';.'T;.Nol;:i21A:252"','.'Z011 is'"fi'led under Order section
l5l of'_CPC. r/'W,V...Ri1l€"39-pf. the Writ Proceedings Rules,
praying forlstay, _ete,'"=, '
jlhis ;§et«;ti§:n° and Misc.W. l\los.4l97/2011 and
._V4252'/'«{1.QlVi g:0min'g~o.n.«ior Orders this day, the Court made
the following: 4 A .__
ORDER
in case, the petitioner has sought for a writ of
A ..fr>1eind.gimus directing the respondents to renew the iieenee
l5AEl3/2O{}6~{}’7, which was valid up to 31.3.2010. Since
(COIK/l.lV’lOl’«l} ”