IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TPIIS "I"I"I{*: 16" DAY 0}? AUGUST 2010
B {SE70 RE
THE HON'BLE MR. JUSTICE S. ABDUL %
WRIT PE'I'1'l'1ON No.6030/20cj3 {:;_A;L:1;1A}-:' -- .1: =
BETWEEN:
1.
Srm. M.V. IJ&11iL11&i1I1}’I’ié1I11)i
Aged 77 years _ g
W/0. Sri. E3.l3′.Ma11a1’aj Uris ”
2. Smt. M.V. SL1S:t1€C1E1Ifil}’1£1§1?.§.i:
Aged 70 yeadxjs ff” . I
8. Sm1..’..VM.\_«’.. _V
Aged 265 _\,~f_€a1: S
A1;daug_mic: of.
Sin’. Veei’2:;::t:j€ Urs
Rx/£1. 1N<).3–.2 1. Km-~:'t."m~'aj U1-s Road
. ' '£.,e1.1.1;i~rh11:1i pI,1'i<2111'1, Mysore
._ Rép. by t.hé.i.'1'
' ~. I"~':3_we'1*' o'1*vv._/.-§idi~rj1"i'1ey
S__1'i. f3.}?.§\rie;1'1a1re1hj Ursa PETITIONERS
~«.d,d'_j':v.-'EBy_Sri. N."I{VV.AR21n:1€$h. Adv}
AND:
1. The Mysore Urban Dc-rvel0p111e11t Aut.h<)ri'Ly
Mysore
By its C011'1}'11issi011e1'
2. The State of Karnalaka
Vidhana Soudlaa
B2:mgal01’e
By its Se:rc.:re£,ary For
Urban I)eve1c)pme1’1t” I{I5SE3QNIi}}I;iN”I;S
{BY Sri. H.C. Shivaramu. Ad*J’.’~f:O1′ ‘A
Sn’. M. Keshava Raddy AGA ‘Fo1fR~2:} V
This writ ;3ie1.ii.’ir_;r:i’Vis 226 and 227 of
the C011s!:iLvu-tjieraj ‘of H;-.;:fia”~..p’rayirig’-~t'(i dec}a1’e that the
a.CquisiI,1’0r1 of _s(1hfed_g1iE:V }:;ui*d_s _Ii_:»1′ ConstrL1(:t”ing truck
termim.1s in ‘pL,:1*;<;L1.ar1(:e .C'1.7L4A1T111-A C1130. I 1. 1995 and etc.
This pt'*t.i{,i01'i vr;:c)11":_i11gg;._ "on, $01' Prelz'mz'naIy Hearing 'B'
Group this day. the C0u1"E. 1né'ide i'.h.<-:2 fol10w1'r1g:–
L€E!,'1"l1€?C'1;C_Ci)§:if1S€} for the petitioners has filed a memo
'"~'.:';$:'E',*'3._}V{V1?'1'1§-Vi pe1:u41'iéssi()1'1 of tiiais Court to w1't,hd1'aw the writ
V "—.'p(::'i,iu[i()A1'1._b_
'%
2. The memo is plsxced on record. Writ’ pet.it:i0n7,_ié;’
dismissed as wiI”‘hc.i1’21wn. N0 CTOSIIS.
Cs