Karnataka High Court
Mr Mukthar Ahmed Khan S/O Late … vs Government Of Karnataka Rep By Its … on 13 February, 2009
MEGM &.1€3UR'¥ aw KAKNMEAKA amm QQURY £3?' %ARNM§AKA MEQH QQURT OF i(IARNA'E'AK& Nlfifii QQMRT $5 KARNA'%%KA H26!-i COURT OF %fi.RMA"§'§KA HIGH é
...1.... 5 ~T
IN THE HIGH eons'? of KARKATAKA A? BANGALQRVE:-.T
nxrsu 'E'!-{I5 ram 13*' mm on' FEBRUARY
EEFCRE VV V
THE: xorwsnm I-!B..JUSTIC2E:"E1ik'é'I.
tram PE3'I'I'!'ION N€>.2§2 OE'V'«;fGVi3SV VV{LV$F §f1P..l . " A V
amwm: V V V V
1 an uumnan Ammo
s/0 LATE BAsHEsR~..m{.I:.N .. . '
mm ABOUT 40 v"ms. 2 V
2 was assrw; V 1 _'
we pm §:ai:'z;f:f}m~_Armn ..
AGEB_.A--E0}3'£:';j;_3--.D ~.'{£45us_ % '
sown V A354.--- VassIVnr;1«?Vr's;.'
s<:';'9=.*'M1V1« *é<;;1Lm§--.»aoAa
EMSER «
PU_1:I'Z{E5HIVV Hasaa;'T'T%§3a;s V wane no 91
-- = ..Es'rr'1*I=omas
,:--a:v_ saif sf sA§a1é'u§;V Aw.)
V 1 or KARNATAKA
'._;RB3£'E;E5E§fiV'ED 51' ms sacnswxav
._ D5?AR'E?iErrr 05' 1u(':J\L Beam
xmmsrnaxm
mmxmas
é'*--..kr-Kn: can-mqxssxaxma
V ' BRUHAT BBANGALGRE HNQKAGARA PALIKE
I-RIDSON CIRCLE
BANGALORE . . RES EOHDENT5
{BY SH'? !!.C.NAGASI-!'RE£, HCIG-E}
'WRIT EETITIGN IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INQIA PRAYING T0
GU-R8}-I THE NOTICES/ORDERS AT ANNEKURE3-A1 E A2
ISSUED BY '9'.'-£8 2" R£.'.SPOiim$N'!"S A5SIS'£'AN'I' $£EU'l'IV§3
@g\,.--------
mwn wuum ma" nnmivflammfi E-tiiétf Q? KARNATAKA HIQEW-E KIQURY OF KARNA'7"AKfi PEG?-1 CGURY $3? KARNAFAKA HEGH COURT 0? KARNAWM€afi. HEGH I
-2-
ENGINEER aarsb 56.12.2008 AND 15.12.2908 53? Eon
aaanr or SUCH awash RELIEFS. _nxfa'a
mrs esrrrzox comma on ma .
BAY, THE GOUET RAGE 'E1-{E !'OLLO¥ING:
ORDER
Ia Viflf of the memo
counsel for the petitia.§’e::g, “tt;u’ is ” V
disniaaad an withdrafgrn.