High Court Karnataka High Court

Mr S Gajendra vs The Commisioner Mahadevapura … on 17 November, 2009

Karnataka High Court
Mr S Gajendra vs The Commisioner Mahadevapura … on 17 November, 2009
Author: H N Das
1 \V.['.€}5l E/1}')

f§\l THE HEGH COURT OF KARNATAKA, BANGALORE 

DATED THIS THE 17"' DAY OF NOVEMBER 2099":  

BEFORE

THE HONBLE MRJUSTECE H.N.N.TAGAN:OHAN"'OAS    V

WRIT PETJTEON NO:9511/2{jO9((3'_A/§'='CP'C\     

BETWEEN:

MTSGAJENDRA

AGED ABOUT 47 YE,AR.S_,

S/O SRJGSAMPANG!'=--_."_ ,   

R/A NO.82/1. 5*" MAEN. 5':."'OR-- "SS.    

TSTOROSS. HALnSTAGER.OS.T I  

T<OD:HALLL_BANGALORE --_:}S6OVOO8~-.V ' "
    A " '~t'..RETITrONER

(By Sr%.P.f:s}V.R/iLi\'_Z¥BEE'A'i;4,_AL}v--., :--fOR_ I G
BANGALORE LAW AS'SQGIVA*§E'S %_ )

AND:

 -ERE :fGOM.NsTsS'T'ON'E'R. MAHADEVAPURA CITY

, ~.MuN:'O.TPA'L««.OOuNSEL. MAHADEVEPURA
 BANG.ALO'R,E "

2 " THE DTRBOTEEEORATE OF MUNECIPAL
A«DM£.[\}I'STATJON. BANGALORE SOUTH
BANGALORE.

  A' VBS'a<iT.&GV'GURU?\/EURTHY, S/O Sri. R GOVENDAREDDY

 * AGED ABOUT 53 YEARS,
 R/A NO.108. KODEHALLL
 HAL 2"" STAGE, BANGALORE -- 560 008.
.LREsPONDENTS

d\\'”V\,”

2 \V.P.”}5 I I/'()9

(By Sri.f.G.GACi-ICHINAMATH, Adv, FOR R1;
R2» SERVED &
Sri.C.G.GOPALASWAMY, Adm, FOR R3}

THIS WRIT PETETION FILED UNDER’ A–RTICLE_s 220 & 2.27
OF THE CONSTITUTION OF INDIA PRA’I’ING.,TQ. SET AsIDE’T_HE,.
EMPUGNED ORDER DT. 20.3.2009 “=INO,s;NO.’« 010499/2003
ANNEXURE ~ A AND DIRECT THE THIRD RESPONDENT TO

APPEAR BEFORE THE HON’£%LE LOWER CC-)UHT_AI\,1D”‘~TE’NIDER
THE EVIDENCE AND SUBJECT HfMS~ELF TO THE RE-SOURS OF
CROSS-EXAMINATION.

THIS WRIT P’ET|TlOl\’~.. GOI\/.’_INC3’vO’:”é_”FO’R_ PRELIMINARY
HEARING IN ‘B’ GROUP THIs,’DA’I*,>T’REAICO.I,IRT MADE THE
FOLLOWfNG:- .

LeaFfl€dI”‘€OL,I?”ISel ‘V1V’é3.3r=.th’e_’;>etitiOrTer–“fi!es a memo seeking

withdrawal Ofvv.ihe–writ pv’ea’t:’tIfO.IT.%

2. V. I The pita-CeAd: On record. The wri’: petition is

{he raby asvI–\AIithdrRA\AI?I’;” ‘V