IN THE HIGH coum' OF KARNATAKA AT BAN(3fi--LC)}§_'_§2'V»I' 1. ' "
DATED THIS THE 05?}: DAY OF DECEMTé§$R ?.2Qés{ ~A
BEFORE
ms HON'BLE MR. JUs'rIcE A
WRIT PETITIQN No.259s3:c;F 2064 '{_V'Li:*3~I§.§\:II;--V')
B Em: _
1 was EMPIRE ¥'i.¥8LICI*I'Y SERV¥CE--S.
no 69/ 1, i.ALE3AG}~I- §*€}P2'1'"POA£>._ '
sANGALQR:::«,REP 23': 32.9? *
MsJAI¢KUM£;R . 1
MAJOR "
_ K V V PETFPIONER
(By snfis
AND: V. V _ ti ..
1 BANGKLORE §xAt§Am;t_§ARA PALIKE
;J "C_ROAD; BANGALORE
"I:R*r;1}f B1; comma ____ -A «
» ~ .. 1;;-;PuT¥:'::.iREcroR (anvmnssmawrsg
B.A N-GAf..ORE.f MAHANAGARA PALIKE
»
' _ BA§§Gfil._{'JRE
'V RESPONDENTS
” ‘ ” — ._ V’ “‘{:§3g Lsrizmsiwx HARANAHALLI , ADVOCATE 3
= WP. mm Ursinm A.R*r1<::LEs 225 35 227 <31? THE
cowmflwag OF INDIA Pizavxm To Quasa THE DEMAND
NC%'I'¥CES ANNEXURES A TO A9 ET. 15.6.2004 MAEEE IN NO.
'A"I'(2P3PR.107, 112, 115,117,1:.s,119,12o,121,z22 AND 126 OF
2904-05 iSS{JED BY THE 522 AND TO DIRECT THE
" RES?ONDE£~I'{'S T0 PERMIT THE PE'i'E'i'£ONER TO DISPLAY THE
SAID ADVER'TISEMEN'¥'S OR 'THE SCHEDULE I-IOARDINGS
AFTER COLLECTING ADVERTISEMENT TAX AT THE RATES
SPECIFIED IN SCHEBULE Vii! PRIGR TO ITS SUBSITTUTION.
Kz:
This writ petition, coming on for A.
hearing in ‘B’ group, this day, the Court, 3 _
foilowing:
In View of the memo filgd i.1ea1i1ie;i1’A’ ‘V
for the petitioner, petition is tiisffiinissed I305;
cm/«