W WWW W mwmmm Wéwem Wm-s W mmmmm mam mam" W maawamm MW mum W mmgmm mm mum W mwmmm Wm-E W
IN THE HIGH COURT OF KARNATAKAX T" %
CIRCUIT BENCH AT GULBAR(}A----» V
DATED THIS THE 19%! DAY sgfifamafig 'V T
BEFORE
THE H()N'BLE MR. Juéfifiia A.s.Bm§Ar§:N;§
w.p.No.412_14/
BETWEEN:
GZRIDHAR Brs1A'2is3/c; P'-KRISHNA B.HA"{""""
AGED ABc;uT'35-3.:-a.*--._ms._«..___
PARTNER," M/SHOTEL ::éx'2A:sHArrrHg
OPP.RAI.LWA¥ £;':m*1Vote._' ' é
GULBARCAASQS 2012 _
Govriimg V?
AGED ABOUT 7G~YEARS, '
S/O.VADIR--.AV.J,vv - A - ~
PRc::=aR;E1'oR,..cAmRA-VALIDRM
BHAJJAN MAIN ROAQAGIILBARGA 585 101
'Em cQ;;ApaAN..
=AGE;)"A_B'm}'::_ YEARS
A .s/oF.sRI;.NAR§:{AN RAG BASKODKER
f?AR"¥'NE1?,'%V'£TA LODGE,
MSK M_§LLR'OAD, GULBARGA
ATMARAM v RAIKER
_ 'A335 ABOUT 55 YEARS
% 3/o;='.s§e1.vENxATEsH RAIKAR
'1.PAR"I'NER, HOTEL RAJARAJESHWARI
VASANT NAGAR, MSK MILL ROAD
'' ---GULSARGA 583 102
MANOHAR RAG V RAIKAR
AGED ABOUT 65 YEARS
S/OF.SRI.VENKA'I'ESH RAEKAR
PARTNER, HOTEL PARFWAR AND
A
I
I5
O 'W . V f£:5iIowing:-
COURT OF KARNATAKA HIGH CC
V. M F RNATAKA HIGH COUXT OF KARNATAKA HIGH
GH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT O KA
HOTEL KAMAKSHI, NO.1--73/ 1
AND 1573, S'I'A'I'ION ROAD
GULBARGA
(By Sri : s PARFHASARATHI, ADV. )
AND :
1 STATE or KARNATAKA...
REP BYI'I'SSECRETAi?.YT ;
VIDHANA SOUDHA " 'A
DRAMBEDKAR VEEDHVIW
BANGALORE~56000I " -- V. :1
2 THE COM1££Ié,SI(5f4u§$€:
CORPORATION QF '2';-is-clrrog?
GU1.i3AR('xA,'*{?:Uia,E:§;RGA»
% é _ _ _ 3 RESPONDENTS
{By Sri : H B m:~IEsH;Az5′;?. R1
Sri ; as. MALI PATIL’,–.ADV. pore R2}
._ » 1′?!-{IS ..,P§:mfto1s; IS FILED UNDER ARITLCE 226 09* THE
CO:s[STITU’£’I(}N_ OF”O~IN.DIA, rm A PRAYER TO; S’l’RiKE DOWN THE
AME£+J_DEI} sacytftoy :09 Exraacrma SUPRA, AMENDED VIDE
‘U*–.__,,KARNA’I’,AKA e.c*1*—-.V_rz’o.31 OF 2001 To Tag KARNATAKA MUNICIPAL
; –..AAc:r-. OEVVTHE BASIS 01-‘ THE NOTIFICATION PUBLISHED IN THE
opfp”;ciA,L.C:AzE’I*rE.
This Petition coming on for hearing, this day, the Court made the
I}
M £3:§:T!fIf1O’réEr<ai U U
url uuuni ur nmminlalsn HIGH CCU!!!' OF KA ' .,
RNATAKA HIGH COURT OF KARNATAKA HIGH CQMRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (2!
in tlispetition cannot succeedinassailirlg tlmvalidity qfthe
provision Hence, this petition is aiso disposed cf
the same reasons indicated in w.P.No.32o55/209$:
ofm 17.4.2003. No costs