Karnataka High Court
Smt.H.P.Poornima W/O B.S. … vs The Commissioner on 4 August, 2009
(By : 'gsuoaxa _;=~AT1L,' ADVOCATE)
T ASST. EXECUTIVE ENGINEER, ,4
-1-
IN THE HIGH comm' or KARNATAKA, "
DATED THIS THE 4m DAY OF AUGUS' £ -2009: T 1 '
BEFORE{; H T% %
THE HONBLE MR.JusTIcE M.OHA1§I--".REDD§'; V
WRIT PE'I'ITION No.2 19?? 01? 2069 ('L3-Utj)
BETWEEZN
1.
W/O B.S.V’*$*ISH}_.§?ANA’FH,… .
Age: 33iYEtiRS’ . ”
R/A NO. ;’ 3RD’ CROSS,” «
JUDiC1AL.. £3 FFI’¢1«:Rs~ .IgAY9t_rr”,”
RM}! 11_ S’E’AG%’sE’.–,;.. S:%.NJAY=.’\¥_AGAR
BANGALORE ~ .
. K1 PETITIONER
1.’. = *1*§~iEV’C€§ir,q1£z£i’Ssior¢ER
=..’;-3.’%B1v:£,~ hLjR.sQuARE,
BANGALORE
” *Ei)iEVC”UTIVE ENGINEER,
_ » __BY,’A’E’ARAYANAPURA zonm
BBMP, BANGALORE
VIRUPAKSHAPURA SUB~–DIVISION,
M
-3.
443-A of the Act and have obtained an
status—quo and that the appeal is posted
for further arguments and therettlife, is
execute the order of demofiijon, ,
for consideration in this and
disposed of. % %
Liberty to ‘pr:.t:i=.1;ir::i1f1’t’-;*;A1:” herself in the
F 5
sal-3
jxidqe
appeal