Karnataka High Court
Nolamba Veerashiva Sangha (R) vs The Commissioner Bruhat … on 19 December, 2008
..i- in THE HIGH COURT 0:' KARNATAKA, DATED THIS THE 19th DAY BEEQRE _ %% % "J THE HON'BLE "EAR; M(jHAN WRIT Ryrmozg ~._I§I0. ,7é:6:é.*A,ij (1%,«.1:aV;%Br;r:9;>) BETWEEN NOLAMBA vEgI%ASH1v=A sAm'GHA"(I§; .. BY ITS SECRE,'VI'A}§"Y.; M 1;; , KAMBI s1n:bARAMANNA---vz.%, " a<A}2'r;:g1 MLAYA, NO. 1 -A,1S'I' .c'z§os3_, -3RD '-PHASE, 4TH BI;0CI«-1, AEASAVESHWARA NAGAR, 3ANGALORE--:$5QCW9,'._« ' ' ...PE'rmoNER (By Sri : 15 %R_i1oRAc;03~*;3.é;; ADV ) % * 1 ~ 'EHEVCCEAMMISSIONER BRU.HA1'=.BjANGALoRE MAHANAGARA M'PALIKE,fBANGALORE~O2. 223"' THE H}é:AL'rH OFFICER BRMHAT BANGALORE MARANAGARA PALIKE, V " SR1 RAMA MANDIRA DIVISION, ' ERAJAJINAGAR, BANGALORE-- 10, SMT. CHANDRAPRABHA RAN! W/O. SR3. M ESWARAIAH AGE 48 YEARS R/AT NO. 621, MUNICIPAL NO. 35 621") CROSS, Sm BLQCK, RAJAJINAGAR BANGALORE --~ 569 010. C.eD' " A RESPONDENTS
-3-
very application filed for grant of licence to run a Eiidstei
has become infructuous.
2. Learnd Sr.cou:r1sel for n V’
oppose the submissions of the 1é~a1′:(‘:.ed’ico’wjss1 for_:”t1r1é’~._
BBMP.
3. In tin circumsta_ is
quashed and it is were
to make an appficégion. -the premises
for use to tuna hostol’; to consider
the application iaw.
In the: petitim is accordingly
Sd/–s
Judge
LI}.