Karnataka High Court
Ritual Park Apartment Owners vs Assistant Executive Engineer on 7 August, 2009
-1-
m rim HIGH occur or KARNATAKA, _
DATED THIS THE '7 ith DAY OF AU(}IJS5f,j.2i§{§9.. AJ 3 _ " « .
BEF0RE% % %
THE HONCBLE MR.JUSTiC3E
WRIT PETITIQN No.232§5=«'20(2)9
BETWEEN
RITUAL PARK Aiégiermgsihf T' "
WELFARE ASSOLiIATiOf'§(RE1GD)'_' "
No.3/38,A;e1s.iLI.GAh2t_VcIR_
'<:t;1A:.1A:-2A;1;éz<r§%;vw""
BANC}ALROEi--56(}0I8
' . RESPONDENT
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
“..fA.1$mJ’«:327 0;? THE CONSTTFUTION OF INDIA PRAYING T0
DIRECT THE RESPONDENTS TO DISCONNECT THE
PQWER SUPPLY TO THE METER BEARENG NCLWQLG7433
THE PREMISES OF RITUAL PARK APARTMENT.
” DAY, THE COURT mas ma FOLLOWING:
THES PETITION COMXNG ON FOR PRL.HEARING, THIS
3%
-2-
..<..3__1_§_lQ.!'.3_._R
Learned counsel for the petitioner lc3j2V2_cs:Ie"' ef '
the court to withdraw the pet:ition.
The writ petition is dism_isse€i._ Witi#i:faivn'
liberty to approach the BESCOM::'Ibr remeéiieeh;-I AV