High Court Karnataka High Court

Lokesh vs The State Of Karnataka on 11 March, 2009

Karnataka High Court
Lokesh vs The State Of Karnataka on 11 March, 2009
Author: S.Abdul Nazeer
IN TH fiIGH COURT OF KARNAIAKR.AE BARGLQE

DATED THIS THE 11F" DAY 0? MARCH5'2O§§fiu IIfl

8EFOREm~.

THE HON'BLE MR.JUSTICEIS.RBDUfiV§AfiEER$"fiiI

MISC.W 23I5;2o09_V
WRIT PETITION No.1299I;9F.2008″{SeREs:

BETWEEN:

LOKESH, 3/0 I;g.RAMAMURTHI}_ _

AGES ABOUT 43g33ARs,a=* “VI-fl-I;
ocC;cHIEE~INsTRmcTQR;:z 5 L’ .
BBMp,BANGALQRg,’a/AT§No;@/1,-

I FLoQRI_4rH’¢aQ$sg.I” 5
MARuIHI5EvAuAeAR._’¢’

BANGALQER’+56flnQ33Jg V ‘- … PETITIONBR

{By Srig§;B.QEéE$L§E, ADV.)

°2″7II*Ifia STATE OF KARNATAKA

.;uRBAN’QEvELoPMENT DEPARTMENT,
._ M.S.BEILDING,BANGALGRE W 560 001.
” REERESBNTED BY ITS
PRINCIPAL SECRETARY.

“7_-2 I3RUHATH BANGALORE MAHANAGARA

‘APRLIKE, REPRESENTED BY ITS
COMMISSIONER, BANGALORE. … RE$PONflENT$

{By Sri SHASHIDHAR S.KRRMRDI, HCG?’~Rl

UT ‘A 3* 1 nfnztntrr ‘A ‘at 1’5’.-‘\r’> r’:»0\
Sn; 11 1 1\?vruu1.u.u.:., ADV. L:\.z1\ z\.;:..i

__AKL:{§” =

– 2 ,

THIS MISC.W IS FILED UNDER sscwlemfiéi GE

CODE OF CIVIL PROCEDURE FOR EARLY HEARING} ;.’

THIS MISC.W CGMING on FOR _0RfigR$f:T3z$”« °

DAY, THE COURT PASSED THE ;oLLa:Ng; f ‘
o R.D E R3 27A”V’

Since the~ ma?» I§i§r,gefiitiQn_fl§d§ “béén
disposed of today: £he M%§p VR 2§16%O9 does
not survive for Cfifisidéfia£§§fiH apd it is
accordingly_.{§ism§éé§§; Lé$ ,Jh&#ing become

infructuOhs:g_i*i.

.» Ehif_
Judge