»AN-I); H'. _L IN THE HIGH COURT OF KARNATAKA, ADATE£)THfi31}flg10flLDAYTDFgHINE»3¢Q§' r, BEFORE V THE HONBLE MRJUSTICE J
MISC.W.}€;35/2{) 09 _ A ,
IN WRIT PE’rm0N No.2%e;§336/29:>5_V (LBLRE3)
BETWEEN:
SMT. VIJAYAKUMARI ”
we 3 G NA_RAY.:?gNA fswAM¥
AGED AB’O-1.1′?-40 ‘
R/AT NEAR SEi.é§RADA’TALKiES,
DOOR ~No’.324,_ ;<:Q'LAR,T'c2-_w'rq,
KQLAR." ' _
PETmoNER
(BYIV .Ct.'GANGIRE{)DY, ADVOCATE)
' THEi"_'ETOWN MUNICIPAL COUNCIL
BY ITS. COMMISSIONER
* '1'x:}w:'€" MUNICIPAL,
'KVOLAR.
5]’ ‘ms; DEWTV COMMISSIGNER
“AKOLAR.
‘i’f.)WN PLANNING I1)iR§53Cf’I'(Z)R
EKSHRCFBEVELOPMENT,
CELL,KOLAR,
KOLAR.
= “.RESPGNDENTS
N
(BY SMT. M’.C. NAGASHREE, AGA FoR”R2Ijj&,R3, ‘- _
SR1 J.G. CHANDRAMOHAN, ZABVOQATE ,:»*Q_R.r_e 1)’ =
THIS msuw. £8 FILED UNi;1E1é–._<5:éDEiR:4'1..mi;;§i2:–.r;}37~,
01-? THE CONSTITUTION op IPJEEA PRAY¥_NG.TQ {FRGE THE
A:mm<:mA;, GROUNDS AL()N('3iWI'i'§E1 WP26886[ 05%.
THIS Mlsaw. P.r§1*~:TIoN c§3':§m4Vgt;-.Q;q FOR HEARING
"mm DAY, THE COURT MADE f_l'H£3 FO.LL§)WiNG:
In V1 §"'.W:"'v()'f W.P.26886/2005,
the appl.i.(;ai§o _fi for consideration and
is, accordifigly'-rejevdtcéi-;..L:: " '
' % % Sd/-i