High Court Karnataka High Court

N Hemachandra Rao vs The State Of Karnataka on 12 January, 2009

Karnataka High Court
N Hemachandra Rao vs The State Of Karnataka on 12 January, 2009
Author: S.Abdul Nazeer

IN THE HIGH COURT 012′ KARNATAKA AT BANC3fl;Q:§_;S’.j’ ”

mmn THIS THE 12TH DAY 01? &ANL;_A§:-3% T’

BEFORE

THE HON’BLE MR. Jus’rICVE4’Vs. ‘ABDUTL ”

WRIT PETITION Nov;Lsfj:393120o6 rsézzgsz’

BETWEEN:

N. Hemachandra Rao _ ‘
S/0. Sri. V. Natayanaififao
Aged about,$_9 ,
R/a. Door’Ne._éxf_s”4’f3’;§, I<"'–.§23]*1_ V

(3.3. No.1i?8';…B{.B. ca~.4m11-an ._

1-at

For MohaEa ._» _ _*

Mysom * V PETITIONS}?

(By Sri.

— ~.é§ra_.t¢.. of Karnataka

543:’ I

Regxvits Secretary
Dcparfinent of Rural 85
‘Urban Deveinpraent

” _M7~.S. Building
Bazugaiozrc –~– 560 O0 1

The Qixectcar sf Municipai Administration
‘ MS. Building, Bangalore — 568 901

*2. The memo is placed on recozti. Writ -Q :”

dismissed as it has become infructuous. N_Q..;:o_$ts. H ‘ u

Cs