High Court Karnataka High Court

R Hanumaiah vs The State Of Karnataka on 2 November, 2009

Karnataka High Court
R Hanumaiah vs The State Of Karnataka on 2 November, 2009
Author: Huluvadi G.Ramesh
1% 
 . VRs3;f>res'chts:éij..1:>y its Revenue Secretary,

IN THE HIGH COURT OF KARNATAKA AT

BANGALORE

DATED THIS THE 02"" DAY OF NOVEMBER§0£)9

BEFORE
THE HON'BLE MR. JUSTICE 

WRIT PETYFION No.26s2§ oeezi)

BETWEEN:

Rflanumaiah, .

S/0 late B.M.Ramaiah, ~
Aged about 90 years, ‘ O _ _ V
Residing at Mes-try Pa1y.a.,._ _ A I
Eakkasandra, 3 . -4

St.}ohn’—-s.

BangaEoreg5’6l§)-()3f¥jV.VM —

(By sri;R.’vag;ayak’u;1:ar;’a A:1’v’;’.)

Ts¢a.§ezof Kamataka,

‘—.M.S’.BT’1;.i1¥;§=iVhg,

O Drfixmtiedkar Veedhi,

B.ahega}ore– 1.

“he “Bangalore Development Authority,
“Sa-nkey Road, Biock E 2,

Kumarapark West,

Bangalore-560020. /,

W

V.ADI;(§vv:1§;VOA.1\1

a we

…PETITIONER

Cltmiw-s,Lu..5\_n

€5QG.J(-«£94? (6-vH’c:>f ”
;~41–«£
/’SJ’»é(v<;2.7

20.123973 and 8.5.1986 only as unconstitutional r/w Section 9
of Act 17 of 1994 to the Bangalore Development Authority Act,
1976 vicie Anx.M.

This Writ Petition coming on for orders this the

Court made the following» ”
0 R D E R

A Memo has been filed by theHCounso’l”foetalthe”rae’titio:1fie’1″ .

seeking permission to withdraw the’~:peti§t’io:ti, vivi_th* liihergyii./_:to

approach this Court if need bie,,;at~».a later poiotVof_ti’rn:e’.”‘

vln t’l1–e’Men’1o filed, this Writ Petition is
dis missed withd_raw ii; A

teBl<b.il