xx rm: HIGH com': or KARNATAKA 2' i' =
cmcurr BENCH AT mmawan
nxrzzo THIS THE 11th DAY' GE.FE_BRUARY';§§'.'|€5$?
BEFORE} _ _
THE HOBPBLE MR JUSTICE. *M_flHAN .s;fiANT.m;ég-Qgfnga V'
WR31' mwrrron _Ho.éG»§-9 1,1 0'9'(.I'.B---:_R I:'38)
Bmwsms: . é % %
1, KR§SHNAPPA,Sj{} RAM.A?Pr'E.B"{ADGE,"v 4'
AGE 49 YEARS, ace: ;_E3us1N_I3:3s,"~.."_~.._ '
R/Q RANEB;EN§:fJR, TQ. I<eANEBENNLI'R«----~"
ms? HA'_%1EE€.I,_ " ..j " »
2' KRISHNAPP.£§L,"'S'j_Q AMB{&N'1'»3A B_'£5I?G£,
AGE ~32'? EARS, o'e:I:C: BUSINESS
R/0iIeEh:F:BB;:\i:utg;*'Gi,
AGE? Qfi YEARS, <;~<:: RANEBEN'I'«iUS, T9. RANEBENNUR,
HIST ..... ..
4. VGe::».9A:,,V ':~"::,3'a:> gcsmaa. NNA BYADGI,
. _' ' {BY SR1." P$\T'IL, ADV}
1.
;x.:»:7.E 2¥9:’§’.EAR?”$,-“OCC: BUSINESS,
‘- 1:2,’r’~=:2 RANEEBEEQNEJR, TQ, RANEBENNUR,
1,313? %~;..savE§%a1.
‘ ‘ PETETEONERS
“*’:*:!;a CGMPETENT OFFICER AND ME
.. ‘cossmzssgozszaa, cm’ MSNECIPAL csuwcxg,
RANESENNUR, TQ, RANEBENNUR,
3. Before passing an order of eviction, t};15:§ _JauJ,i’£§:i'(;j1iij{
concerned has to issue Show cause notiqre to thgi p¢titiG316::$ V’
and ‘tlxexeafter pass appropriate o;r’dérS<
law. The notice issued is composite iillifiafliifi. * J11: véi'.
the $3336, the notice Ai1nexuf€'–'f:I}*'7_A§ia.t$.€i 09/ '£0
be clarified. Accordingiy, the fo11c§$fin§o:dcris'madé:
5. Tbs notice/i “D” dated
09/01] 2009 he Craixse notice issued
by the :0 iiT}:1e petitioners shall
file their siatémefit within three weeks fmm
today. ‘i’_}iere::iftasrr,i’ f11vI'”vE”.}Z2:€:1.” pfificeedings shall take piacs in
;.”‘iiC¢QI’€i;’i3iKE6:_’7§’iil1 Law. ” ….. .. v
.’ Writ disposefi of accoréingly.
Sd/-
Judge’