High Court Karnataka High Court

H V Somashekar vs The Commissioner B B M P on 16 July, 2009

Karnataka High Court
H V Somashekar vs The Commissioner B B M P on 16 July, 2009
Author: Ram Mohan Reddy
-I..

IN THE HIGH comma' or KARNATAKA,  %

DATED THIS THE 16TH DAY OF JLI¥__..jf'_j,~~V.f;3V3v(}:£Ai»{:9  3 7' "  J 

BEFORE JT% »#  
THE HON'BLE MR.J'USjT!_(}E RA.M%Mo;»La:~:%

WRIT PETITIQN N'o.2{§'3f; 'OF 26o3{L;3éB§1P)

BETWEEN

:4 '      
S/O LATE P...VT.RE'i1)_{3Y'v  _  _ 4'  .
AGED 55 ¥E:ARSf  .    
SHOP NO 16» _("JR'}"{7:§ ,,C0M'MEi2C1AL COMPLEX
B B M i"Wi'i£'}"}£FIE;§;D ROAD _ 
BANGAL0R;3~4€s. ~..__V   ' -
 Q ' _  '  PETITEONER

(By Sri : :§H;irAR:j:)R.'A,_," Aaév. )

     %%%%% 

  "Cd:§:M1Ss1§:NER

V . BaNc';5L<;VRE»48

B'B'M P '  
MA§~1ADE~VfAPURA 2,01%:

 RESPONDENT

(Bf ; K N PUTTEGOWDA, ADV. )

THiS WRIT PETiTiON IS FILED UNDER ARTICLES 226

-Am) 227 OF THE CONSTITUTION OF’ INDIA PRAYING TO
QUASH THE IMPUNGED NO’I’iCE ISSUED BY THE

” RESPONDENT VIDE ANN-B, mt 19.9.2991;
Ii

%

J

.2-

TE IS PI*3T’I’I’I ON COME

NG ON FOR PRL.§~ii~3AE~§..fsi{2%;_.{i3»
GROUP) THIS BAY, THE (30

um’ MADE THE Faf;)’LLQw:NG;”%’ ~J
Learned ceunsei for the a
seeking leave of the thgii
Taking the nléino fin}. _ the petition is
dismissed as withdrawifi

113.