3.
IN THE HIGH COURT £313' KARNATAKA AT BANGALORE
DATED THXS THE 29% DAY 05' MAY 2009
BEFORE V.
THE HONBLE MR. JUSFICE RAM MOHAN Re0D_j&a_T~-V._
w,P.N0.1290512007 (LB-- 125.530' 0 .
BETWEEN:
KVIDYA WIO K.H.SHIVARAJ
AGED ABOUT 30 YEARS
HOUSEHOLD
RIO DOOR NO.37',
TYPE II, GPRA QUARTERS,
JYOTHINAGAR,
MYSORE-11 PETITIONER
(av $122;s';'»r.0i§:2A;{}§§5H,'*Apx,?.)
AND; 0 * 0
1. THE S'I':%.TE;-OF~KAi2NA?i'AKA
RVEPRESEN-T_i3D"BY LPRINCIPAL SECRETARY
_"f,"E?A.RTMEN'1' «O_F__.I}'RBAN DEVELOPMENT,
'M31;-BUIMLDING, BRAMBEDKAR VEEDHI,
A " ~aAN,GAL;Q"REf-550 001.
. CITY MUNECIPAL COUNCIL
=.BEPR¥:SEi'iITED BY ITS COMMISSIGNER,
S¥{IRi§}GA_CIT'Y. RESPONDENTS
., (£;Y.41sRV:;”R.DEvADAs, AGA FOR K-1 35
‘- S_RI};ASHWIN s. HALADY, ADV. R-2)
THIS WP. IS FILED UNDER ARTICLES 225 AND 227
OF THE CONSFITUTION OF INBIA PRAYING TO QUE;-H
THE ENDORSEMENT ISSUED BY R-2 VIBE
TO THE WRIT §>E’m’1oN AN}? ALSO T0
ENDORSEMENT DATED 14.3.2001 zssursv =3?» fizz \;113sg’*
ANNEXURE-N TO THE WRIT 1>E1*I*:=f’IOl’§_- j;
THIS w.P. COMING or3 FQR Pi?:31;1;.41N’,§’§z$%_j’i~:~12;A:é1NG’V ‘
IN ‘B’-GROUP “rags DAY, cot-mfT”%MA:)E THE
FOLLOWING: 1- .
‘5pet,i.tioI1er files a memo
seeldng §:”»j*’.; witi*1.gk-‘aw’ ‘the.-‘ jfietition.
2 . Thé méemé is Jrecord.
I’.
v _ $’E’1*1,:?:VA13~:’¢tit.io1fiiswziismissed as settled out of caurt.
Sd/-
Judge