High Court Karnataka High Court

Smt.Kempalakkamma vs State Of Karnataka on 4 August, 2009

Karnataka High Court
Smt.Kempalakkamma vs State Of Karnataka on 4 August, 2009
Author: Ram Mohan Reddy
IN' THE HIGH COURT or KARNATAKA,   %

pawn TI-IIS THE 04111 DAY or  T      

BEI-'OREl :

THE HONBLE am. Jusrxm monm@gmay

WRIT PETITION' 39. zgéfggr 
BETWEEN J A'  X  

SM'I'.KEMPALAKI{AMMA_._  '
AGED ABoUT6GjY'.E:AR:;,    
Ex-CHARIMAM, G;=;:.mvm'PA;NCHAYA1'H' 
HORAMAVU. Atiafi-.a.,.';'--K.'R..:?1__JRAh§ ragga,

13ANGALoRE_VEAS;"rQ.,~  «_ V
  V.   PETITIONER
(By M/is: m1sARi7.5- ..1;Aw"A$socxATEs, ADVS.)

ANB: V' " V' H' '

3. ,, STATE 0? 'K_ARNATAI{A
~  BY THE SECRETARY
A ~. 3 DEPARTMENT OF URBAN DEVELOPMENT,
- T "VIVi{ASA'SO-{JDHA, BANGALORE-560 001

2 A V  .ck;:»§fM1ssIoNER
 BRUHATH BANGALORE MAHANAGARA PALIKE
BAN;f3rALORE

VA f 'T «ME DEPUTY COMMISSIONER

 BANGALORE URBAN EHSI'.
BANGALORE

V 34 THE ELECTION commssxomsm

PARK HOUSE, CUBBON PARK,

BANGALORE M



5 THE {EXECUTIVE OFFICER
KRISHNARAJAPU RA,
BANGALORE EAST TQ.

6 THE TA}-IASILDAR
BANGALORE EAST 'I'Q.,
KRISHNARAJAPURA,

BANGALORE   REs.1éGNi)E:§*r:é  " 

(BY SMT: M c NAGASHREEZ, 

THIS we FILED £>RAYmG----'m. QSJASH Es-ASE'I' ASIDE
THE N0TnficATKnzx;n:nt6a9,_1ssuED BY THE
RESPONDENT PROEUCi'3D'- AT ANN-A, PERTAINING TO

HORAMAVU WARD N0.25_AN_1;> * M

THIS PETI”§f1ON, eicomiim FQTR PRLHEARING,
THIS DAY THE . c0L?R’r..;;qA;)EeeTiq’;i:_1§oLLow1NG :

ER

I.ea.i1ed VC£v}’1_1.Ii’S:(;’:i»’ the petitioner files a memo

_ ieave bi’ to Withdraw the petition and

__t.he final notification in a fresh petition.

A is taken an record and the writ petition is

Ewcordixafily dismissed as withdrawn.

36/43..

Judge

KS