Karnataka High Court
M A Sudhir Kumar S/O Sri M S … vs Mysore Mahanagara Palike Rep By … on 26 June, 2009
-1-
IN 'ms HIGH coum' or KARNA'I'A.KA, A'
DATED THIS THE 25%: DAY:'Qi?'J{.IN'E, T
BEFORE Q V
THE HON'BLE MR.JUST]C)E,*.,R%M MG.H13'.N
WRIT PETITION }'%o,V.336f.3""'(3=.§":'§'!C3£3fl8 (1.3-';E"AI's'.V):
MA sUDHIR%KU;91AR' ,
S/G SR1 M S AVNAN'1?_:HARAJA§AH._
AGED ABOU'? T48? YE?%;Rs," 'PARTNEiR"' '
M/S HOTEL_ RC)"i'.';'3L_I'NN;.._ '
565, BU£';i-HA MARGAE.
SID£)HAii"f'i~I_A NA(iAR"~ _ _ '"
MYSORE-580~..{)1v1 -_ ' ~'
-. PE'I'i'I'iONER
{i3=yV Evsaj S53}AS1>{0KHAfiANAHALL: ASSOCIATES )
-__-«.._
--VM¥sém:: ":v;Ar~i}xNAGARA PALIKE
REP BY COMMiSSi{)NER
1' V' * :§.?£Y3G§2F3 "
RESPONDENT
(#5; M/S : M ? ASS’}’S.)
‘I’I~fiS WRYF PETITION IS FTLEQ UNDER ARTKILES 225
u “AND 227 OF’ THE CONSTITUTION OF INILHA PRAYING TO
QUASH THE DIS’TRAiN’I’ WARRANT $31′. f2§.1.2{)O8 WEE
ANNEXA. AND ETC. »
N
E/k
\
-3…
In the light of Sections 470 and 471 of ti1.锑;;¥¢I;’
this petition is accordingly rejected.
In.