Karnataka High Court
M/S Iswarya Associates vs The Bruhat Bangalore Mahanagara … on 29 June, 2009
BETWEEN
IN ms HIGH mum or KARNATAKA, "
DATE!) THIS mm 29% DA'? 61mt;n:n, F.
BEFORE J _ A %
ma Hozrnm mt. 'ns9H.4m_t{E3§£)Y
wan' pmmon 30.580--<$F'_;__3§_@9 1 l..é!'Ié-'-'x3ME)V
msc.w.1415 oF"2oo9"1y;--.w.1§;5.8¢3. 09 2009
1
{MS ISWARYA Assocszxras if; . .
NO 105, VE~NKATESHWA'F! ,1saILa.YA
4TH CRC)SS,1I§(INAYAK}'s. i~.'A_GA1,'
_ THE BRUHAT BANGAIJDRE
- 'MAHANAGARA PALIKE BBMP,
BY ITS ADDL COMMISSIONER
MAYO HALL,
BANGALORE-560 001.
(3533
THE ASST REVENUE OFFICER (EAST)
BBMP (MAYO HALL) PUBLIC UTILITY BUILDENG
1'?'I'i-I moon,
E fixi
K.
F-jE'1'¥'I'I'ONER.
BANGALORE-- 560001. R1:+;SP9N:3jjE1§'1'é;; " ..
_(CO'fi3--va0i\:"7) "
(By Sri: ASHOK HARANAHALLI, F»"_( )R3R«3.__ &;_R2)" T T
THIS WRIT PETITION IS'FIL,ED I:I'NI§ER_A§§fTi{_:LE.S 226 = "
AND 227 012' THE c0Ns'rrruTitm"'Jo1§' irinmfiviaairgxna TO
QUASH THE ORDER AANNEXu'RE--K ON
THE FILE OF' AEDL. doMr4;$i"1dNf§;RV:%{EAST} ii-3BMP.,
BANGALORE» THE RESPQN BEN'T_I§Q. i';,. : 1-
M1sc.s*¢R11'r.V "'iSfl§'ILED UNDER SECTION
151 OF "rm: ~r;1#cl".:}?RA€(;'N§§7'ro.§::=§§IéMIT THE PETITIONER
TO PROVDHUCE"§i§Ef;J§D1fvQ"§§vQCU'MENTS AS ANNEXURES P
'm W, 1mfH1j I'i'vITV'E:i§?"E:t$'I'v.{:v) 'I"-'..;4:l'1,¥STI(")E.
T-HIS Piérléiofi AND MISC.WRl'1', COMING ON)
_»~.poRi_'j}1jbr::pERs, 'i'H.*s~'DAY, THE comm' MADE THE
AYF'3LL9W1vNG:«._ ""V
.. counsel for the petitioner submits that
rdief sought for in the writ petition has become
_4'if1f1':l.1€tilO1iS. Recording the submission of the lmmed
"ceurlsel, the petition is dismissed as having become
ORDER
infructuous. 3
Miscellaneous Writ 1415/2009 for éf: .A
additional documents,
urmecessary.
KS