High Court Karnataka High Court

Kariyappa vs The Commissioner on 3 July, 2009

Karnataka High Court
Kariyappa vs The Commissioner on 3 July, 2009
Author: Ram Mohan Reddy
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS Tim 3933 DAY OF JULY 2909

BEFORE

THE HONBLE MR. JUSTICE RAM MORAN 

WRIT PETITION NO. 4153 or ; M_f f _

BETWEEN

3 KARIYAPPA n
3/0 LATE DODDAMALLEGOWDA
AGED ABOUT 68 YEARS’ V ”

S 1 0 LATE I;)C1DDAMALLE(}OW_I}A
AGED’ABi’3fUT 6o.ffmA32Sa.__ _

3 DoDDAM;Ag,L:AH’ . ”

S] 0% LATE DODBAMALLEGOWDA
Aexap ABOUT 53 .Y§;A1r:s

ALL Age Ric? ms %_
NEV.?_’S£?REET<£iINKAL.,

L» MYs<:;RE-.17 " ~ PETYHONERS

(By Sri MAHESHA, ADV )

"COMMISSIONER

MYSORE URBAN DEVELOPMENT AUTHORITY
L I3 ROAD, MYSORE.

A THE STATE op KARNATAKA

BY ITS SECRETARY
URBAN BEVELOPMENT DEPARTMENT

bk

M s BUILDINGS, BANGALORE. RE}SP0If§’E~f51’f§!7’E_’SVl’ %._: ‘

(By Smt : M c NAGASHREE, AGA )

TI-HS WRIT PETYFION IS FILED uréb’ER’ ARr1cLES”226.,A’ND
227 0? THE consrrrmzou op INDLA l?RA’:fI¥*lG Tc». QUfiSH_’?HEi:_’
IMPUGNED ENDORSEMENT zssuen 333-3 THE ‘ SPI.-. 2 LANE) ‘

ACQUISITION OFFICER’, ML3DA,Ms(soRE’..;)’:’. 29.o3′;9,oQ%: VIBE
ANX-C, D&EAND ETC. ‘ ”

THIS PE’I’I’I’iON, COMING DAY
THE COURT mas; THE FQ1§,1.5Qw;«:hIc3§V_; .e V —

-wm--°ReD     
Enough     fie petitioners
to ensure  on the

respond:efi£e§’ dated 5.6.2008, this

‘petition lies in the court ever since

then, ezzly fef of issuing notice, provided

«steps. Nothing appreciable is

matter of ensuring the service of

‘ _not.ie’e.. fespondents. Negligence, inaction and

” pf fides attributable to the petritioners.

“Tile petition is rejected.

§ 3

sdl—

Iudqe