IN THE HIGH COURT OF KARNATAKA AT BANG£;LQ'R;E __j: "
DATED THIS THE. 26TH my 0? MAY ' I
PRESENT
THE HONBLE: mR.c:'m1Ac J{)SEPI~i ,-- ;: :}::EF .§¥ J'.§:f1'cE
AND "
THE H{)N'{3L-E MR.Jus'.r{h:t.g A.1«N;"'V€{r§;:::}*;;oPALA' GQWDA
WRIT PEZTETION NO.42€§5'}-$368 _.{.LBx¥i'3'~,l§',_'S-PIL}
BETWEEN:
SHRI 3 P CE!ENG~A?I?A S]'<:: LATELAS .:3' Pt;s-QXIAIAH
AGED ABOUT 50 $33123, 1. 4.
R/AT "MAHAGAFH'fE1H P1'££s$A--z}*'---
3129 CROSS, JAPPU' $EM1'NARY"31_IEW
KANDANDI P08'? ' .' . 4.
MANGALORE-S?_'5 002-. _ ' PETFFIGNER
(By Sm, §§.IR13f:' AiYmP?A, Ania FOR A RAVISHANKAR, ADV.)
1 » §{A§GALQR$".MaHANAGARA PALIKE
MAI%¥GALOR'--E_i=
REE. me? E'f'.SI={3C)1\*I1\!£ISSEONER
THE E;:J3*cUT1vE ENGINEER
.. MANGALORE MAHANAGARA PALIKE
* _MA_1'sIGALORE
.. MESSRS PRASANNA TECHNOLOGIES
"A PROPRIETARY CGNCERN HAVING ITS
macs OF BUSENESS AT 'KRISHNA COMPLEX"
MAHATMA GANDHI ROAD, KODAIL BAIL
MANGALORE
REP. BY ITS PROPRIETOR
SHRI SUBODH SHE'I'I":' RESPONDENTS
This Writ Petitien coming up for Ad:;;1i3sion.'{)i1″ti1t$ ” ” ‘V
Court delivered the followiflgv _ ” «_
JUDGMENf
CYRIAC JOSEPH C.J. {Oral}
Having heard 162II’I).€d and having
considered the fmd any vaiid
and suficient t}:ii:,$f.’v’*e#\’?;f£ivti”i$’etition as a Public
Interest Litigja,tiQfi.’*. _ ” Igas got a case that the
impugned aiciiou’ évgggsygfident is in Violation of the
Govsmment Ortigr Vdatéd . 1 it is span to the ptititioner to
cQmp1ain».”‘;’35Vthe Geéergiiaefii regarding Such violation. Witheut
1V.37rr:j1V1§:1i~:’¢\ tr) of the petitioner, the writ petition is
dismissed. .
s&/-
Chief Justice
3d/:3
Jjg”_’§””é’
Gss/–