Karnataka High Court
Prakash N Baldota S/O N R Baldota vs State Of Karnataka By Its Secy Dept … on 12 June, 2008
IN THE HIGH coum' OF KARNATAKA, _ 7
DATED 'nus on THE 1213 DAYHOF' JUNE _
BEFORE x . V '
THE HON'BLE MR. ausngm
%
THE HON'BLE MR.
WRIT APPEAL
BETWEEN
1 Pnazmsnm BALDO'£'A .
s/0 N RBAEQDOTA'-. a _
wank, fi;GE£E3;3- YEARS,
M0 NO n TH CRUSS. I
am BLOCK' " .
JAYILNA(3rAR=._ J
BANGALORE , A
APPELLANT.
" "(By ._G Assam' and KY. MANJUNATH,
---.-nu...
_ , 'A a : ._STA"I'.E 01? KARNA'I'AKA
, BY ITS SECRETARY,
:>EpAm*MEN'x* 0? HOUSING
AND URBAN DEVELOPMENT
M s BUILDHNJG
BANGALORE
2 THE COMMISSIONER
BANGALORE DEVELOPMENT AUTHORFFY
KUMARA PARK WEST
BANGALROE~--2O
3
In View of the submission and the memo,
appeal is dismissed as withdrawn with *
appellant to work out his remedy in acoordanpg M
respect of the resolution
20.06.2000
.