1 w.P.13acx§zz39 IN '¥"I*-£5 HIGH Comm 0:: KARNATAKA, DATED THIS THE 30?" DAY;OF.}4UN%§;HéC'3€Jj"a;'V:. BEFORE 1 A % V 1 % % 'me HON'B£.E MRJUSTICE.EN.NAGAMG§ffAf\i"§AS"
wan’ ivarmom No: 18$o9V’é3;2oe;9_{GI&1Lc).
:- H SHRIYANAGARAfiA*;_.'* =: _ AGED 45 YEARS,» fl % * %
s/ca §’VANJANi’5.PPA;_». J %
R/AT No.122s;T, 15?’ “FL€;?.QR,..__” k
15* MAIN, §25’ANDH.IfN_AG.3§’R, _ * j %
YELAHAN £’.~ANGA:.t3.RE ,- sac 064.
4. k ..PETITIONER.
(By Sri M c w;g:;;»m, }5;d§?f,:)
2
1 .S”J?:$.’¥A’E”£:3’F..v.;(;’$;Fgr¥iA”fAKA
DEPART¥?¥E5éT OF URBAN DEVELGPMENT
_ REF-‘RESENTE9 EY ITS PRINCIPAL SECRETARY
M S SEJILDING,
m5:GALoR5 – 569 001.
V’fH’E’A’KARNAYAKA SLJMAREAS
 (IMPRGVEME¥sET& CLEARANCE) BOAR?
‘ ‘RISALDAR RCAD, SESHADREPLIRAM,
SKXNGALSRE – 556 £320
REPRESENTEE3 BY ITS COMMISSEORER,
3 ‘$5.9. 18036109
Accardiagiy, the triai Ceurt is hereby directed to é¥$’i3!VJ{S§%’:’; the
pending apptications in 0.3.598/2009 as ex{.*:1_av«;liVi.«i..«’.’i’4Ae:’L’é–‘s’;Lif’3.*–.:’
pessibse and witheut further £035 of tirrge…
with the above observation, tfie w=;~it.. *pét2t§orz :s :%;e.réi:y
disposed of.
Sri.H.§-ianumantharayappa, Go$k’e’r§:rf’qe;)§ Pieader
is permitted te file memo £1?.5ppe’aLraj;1§fé”v§{%vtf1i3 four weeks from
today. V
…. ”
dh*