Karnataka High Court
S Sivananjappa vs The Mysore Urban Development … on 4 June, 2008
IN Ti~IE HIGH COURT OF KARNATAKA,
DATED THIS THE 04TH DAY OF JUNE 2oo8~ A
BEFORE
THE HOBPBLE MR. JUSTICE
WRIT PETI'I'ION No. 3799 OF ms-_&:_:s3 ' &
BETWEEN
1 S SIVANANJAPPA L k
s /0 LATE CHANDRASI-IEKHARAWFA» k
R/0 N0 880, 47'"!
E 85 I BLQ,CK, RAkiAKIe1sr1NA3§AGM<
MYsoR£5:%&% % . :..v;"35EPI'I'I0NER.
(By Sri. MAfiAN'PESHV$§'A'fiOSi{5ATH, ADV.)
AND: 1 k
A1 % naiirstyzzs URBAN DEVELOPMENT
/' 'AUTHORITY'
% .{3QIw§MiSSIONBR
MYSOFE
MAILADEVA
3 MAJOR occ BUSINESS
* 'D__()f;46, VISHVAGEU MARGA
E 83 F' BLOCK, RAMA1<R1sHNANAeAR
% ' MYSORE. RESPONDENTS.
THIS WP IS FILED UNDER ARTICLES 226 63 227
OF THE CONST1’I”UTION op INDIA PRAYING To
DIRECT THE 121 ~COMMISSIONER FOR Mum,
MYSORE TO CONSIDER THE REPRESENTATIONS
1%!
3
this Court invoking the writjurisdicticrl. Writ ”
accordingly, rejected.