‘8’ W nnnnwunlwh mum COURT or KARNATAKA HEGE4 count W §w:m:wa:s*;%§e “‘
CiRC&iT Bgaca AT @ULBAH§&L .~
DATED THEE THE 3%?” ma: 0EL%fi§@Q§§% ?Gfi§M ,T
9g¢§;my{* ‘ ‘ ‘
THE HQN’BL£ Ma. gfisfiiga v.§; §A§HA§:fi
THE HDN’BLE %R§,&m5§i¢E_§)£;_%gcHHaPUag
EETWEER: …. H
KarnatakajUrb&n Wate:*$§ppiy’and
Qrainage B¢ard,,-Ja§ Bhayéa,x
No.E, E Staga, E ?haSe}»”
B?M Lay~cut, ” ” _j. a
Bannerghatta Roafi, Bangaioremééfl O29,
Re§re$éfitefi by its Managing Director. M A??EEL§fiTf$
§By,Mf3,~Bffi;aSLashidhara, P.S.Rajagogai, M.N.Prasanna,
x Kgfiutteufiogda; Advs. {afiseni}
V_ Afifi:
Vfiharmaraya fiinqappa Kaiiur,
_”S£0f $ingap§a,
‘fiiged’53 yaara,
_ “Rfat Gopaiapura Salli,
,_’Bi§apur Tfiwn,
uBijapur–58§ :91.
umiw wuwiwnnuwu tn nun:-s–. nan:
– .- M -.-. .. ……………..m nawri Luum W mm-;:§~«m’m.m Ham»-é cam? mt mlmmmm Mam: atwum” or KARNATAKA
4|
2. State 0: Karnataxa,
By its fiecretary in the
Départmafit of Urban Davelopmgatf
%vi.S.Bu3L.”isiing, 4″‘ Flees”,
Vidhana Veedhi, ,~~,’ . .
Bangaiore–56O CG}. { _ ‘g”; ¢g’
” -:2»;;:_:x:if:i::;~e ::3 _j
{By M/s. X.M.Joseph, Ashok fiaraaahaili, V;Q,Ku1karfii and
K.H.Kuika:ni, %dv3. far R1 iabsent1.’ *w J u’
Gcvernmant Advocate fez mi” W
[absentg;_f
This Writ Rppeai is fiied ufid$§ Sec.4 oi the Karnataka
h Court Act, prayind to g¢h;aSifi@’fihe Qrdér passad in
mm flm fl.@¢
euya;
. No.35947f2GG2 dated ¢4,u3,»
This Writ Afipgfii éomiud dn fbr Edna; Hearing, this day
Sabhahit 5., d@Livéred*tfi@*f@i£dwing:
The cage is Cfii§ed–6mt. T59 iaarned counsei &ppear1nq
far the pa:ties’a:é absent. No represannaiion 13 mafia.
;?h@Va§paaiki3 dismissed for nanmprosécutiaa.
Sd/–
JUDGE
Sd/~
JUDGE
V”K5Hr*
532??’-:”.°7Yf: w'”‘-?V?.””:.=”‘1xi”‘-7r’\*”%} l\HV’hI”*a”‘\ I emu . D\nn- _ _ . _