High Court Karnataka High Court

M Muniraju S/O Late Doddamarappa vs The Bangalore City Corporation on 26 August, 2008

Karnataka High Court
M Muniraju S/O Late Doddamarappa vs The Bangalore City Corporation on 26 August, 2008
Author: Ram Mohan Reddy


= _ 1T THEVVBANGAEORE cm CORPORATION

V’ * = _ BHARATHINAGAR

IN THE HIGH COURT 0? KARNATAKA, 4_

DATED THIS THE 26m DAY. GE? AU€:}{j’S’§;.-2{§{§84./,j’«. K ”
BEFORg -. ‘
THE HON’BLE MR. VA ”

WRIT PETFFION No. 1 -.g00 8i ‘::jé~B:;::P)
BETWEEN V % ké

1 M MUNHQAJIJ S/VC§V’L§?§éT1§i’IV3 ‘€)xDV7D;’%j?}1;’P;RAPPA
AGED ..§x.B:;>:J’1’ 55 YEARS
R/AT”NO__. :9 N_EW.._]3ENNAMANGA}A

t
PETITIONER.

(By 3:1′ M.%_s’ ADV.)
AND fl . A K!
B¥.1Ts«c0MMIssIoNER
. T. ” =Nj:<R; »S'Q_U_ARE
" Bi'£§'GA1DRE~560002

Asmrm REVENUE OFFICER
DISPENSARY ROAD

VV’ WARD NO. 32
BANGALORE. RESPONBENT5

THIS WRIT PE’I’ITION IS FILED UNDER ARTICLES
226 AND 227 OF THE CONSTHUTION OF INDIA

2

PRAYING TO QUASH THE IMWGNED ENDORSEMENT
DT. 5.10.2007 MARKED AS ANNEXURE A, AND E_T§;;~

THIS PEYYTION, COMING ON FOR PRE?§LIf§£.1fi£§E€Y’
HEARING, THIS my THE comm 55393.. “‘£’HE

FOLLOWING:

Learned counsel for of * V L’

the (301111: to, tiiifiadmfi’ ;::¢tit3m with liberty to

all relevant material

approach
docu1;§1eiit;3’V.V.A: ‘of Recording the
submissiéxfi. bf the writ petition is
ordergd . V’

Sdf-r
Judge