High Court Karnataka High Court

K Syed Ali vs The Puttur City Municipal Council on 16 July, 2008

Karnataka High Court
K Syed Ali vs The Puttur City Municipal Council on 16 July, 2008
Author: Ram Mohan Reddy


.1…

n: um man coma w Q x

DATED THIS THE 16113 DAY cw-F 7
A %
Tm norm mvs’ncr» Y

wzzrr Pmmomiio. gm-ms)
cfzw . =

WRIT ma’rrr1cm%:~:<). ma:/A
warr BE'?;f§'_¥0N:__N()… mm)

aaaaa -.

KSYEDALI . ,
S/O B SABDUIATHANGAL
AGED %

….. .. v
PUXTURTQ L

ox 023$: 1.

X ‘ PEITFIONER

ms : s PATIL n.mocJA’ras )
aces T

% snares?

* _ 819-1.-1A’E’E Y RAMANATI-I sumo?
1i!}E>D_fI€ Ymuzs

‘ ; A .1=Rc.~1=~. Yrwmmm mmmns Arm xxnussw
ms smxn
pamun. mxsmm rwmam nrsmrm

PE’!’!’l’!ONER

M

-2-

IlWPlo17(l0l’flJOI

MR RAGHURAM SHENOY
AGED 46 YEARS

SIG LATE Y RAMANATH Si-{EH01 _
PROP YELTHIMAR TRADERS AND iNDUs’l’RlE3′ V ¢
NEAR BUS STAND, PUTTUR ” * A *
mxsmm KANNADA DIST V %

(By Sri : P P HEGDE. Am’ )

nbnmcnnbm

D181′.

3!: as CHE}? 9951933

2 THE A.ss:srAm+ ceummloxm
; ‘ i=m’rU1-e-511:3 mvxsaou, PUTTUR
~ A;)rss;nsrm.a.L.MT%T%%. a 01-week
_ ” pzrrrvg cm MUNICIPAL amnion.
A
~ DAKSHEQA KAHNADA

T_HE.fiEPUTY coumsssomaa

..DAiCSHIRA KANNADA msr
mzumwas

‘ DAKSHINA KAHNADA mar.

r Rwmsnms

(oomaon)

T “”{i3Y sax. A xasnav sax!’ ma 5 KRSSRNA, mv won 81)

(By&’i:RDEVA!)ASS,AGAF’0RR2&R3 3

THESE WRIT PETITIONS ARE FILED UHDER
Al?l’ICL% 226 ARI) 227 OF’ THE OON8’E’!’|’U’l’l0!l OF’ INDIA

I’

32/

.3.

PRAYING TO RESTRAIN THE RESPONDERTS FROM
DEMOIJSKING ANY PORTION OF THE
SITUATED [N THE SCHEDULE PROPERTY

Evxcrma THE PEFPHONER neon ms smiisgjism.
PROPERIY, mccmrr IN Aoooanmcz ms’vL%m!3£:–T

PROCESS OF LAW AND ETC.

mass wrzrr mnnofis océmnic-‘ oh FORK

THIS mar, me count mas mE%14msmw:w;;:., _ _ ~

for ccx1mth:ra’ hon.’ in ycfitlén. a.’mm flf consent am»
learned counsel_§a§ ingether, 51%

hcxii’ Sub% ‘ ‘ Patina’, aha &

—Ofioer of the lat maponlent-Mnnizipal

law mo his but by making 5 met

pafi exam; on the side at the
prmn’wskaoaa’¢:%*hedby&e2’=’zes1madunt.

Henccthusepctitionsferawdamusbdhactthc
S

3?3*’\