-1…
IN THE HIGH comm’ or
DATED THIS THE 25th mY A 01:§.%..41’m~i*a:,’ 20:08» j; * ,
BEFORE A % V M
THE HONBLE MR.JUsT1c}é’ %}:A1«,m:m.é;:« 512E}:)DY
WRIT PE2’I’1’I’IOI\i’;–.1._\?o._12§4(3§g6]2–Q§§6’~(LB–RES)
BETWEEN ‘
….. q-
J
AGED ABOU”£_’_3é3_YEARS
R/AT No… 103; 1,’*::;.. ~
SRI AKTAR ‘i’H(§’?i[§i?:~- s: _Hi_}$SEVI§’1 SAHXB
MAYIYEV GuDr::A,V.,v1I:YANé;t§ARA-
PANJIMQGRU, .M’1¥§§i’€3ALOf?.E’;’— ‘
– ~ g PETITIONER
(By S17: ; sA1$i13Y_.§. U. :>RA13ié£i:, ADV )
—-&—
A TH:2 i’C_é1AiTRMAN
V THE s?..aND1NG COMMYITEE,
“‘<«MA?f¥'GAI;ORE omr coaponmxow,
n2:Amf;ALoRE TALUK.
‘ “Ass9i* EXECUTIVE ENGINEER
* MANGALORE CITY CORPORATION
MANGALORE TALUK
” THE COMMISSIONER
MANGALORE CITY CORPORATION
MANGALORE TALUK
4 P AMBER
S] O. LATE ABDULLAH ‘b_«o\
the A’ the impugned older
remains to be questioned in this writ
V .disp<§éed
D' ' " Ln.
-2-
AGED 55 YEARS
R/AT NAZIMA MAN.JiI,.
VIDYANAGAR PANJIMOGRU MANGALORE. : '
;.~., R_E.o_;vm?,:~:T§*;_T ;
(By 8172 ; A K VASANTH 35 M K GERESH, ADVFOR mg,-3}’ – .
(BY SR1. VR PRASANNA, ADV FOR R4}: ” ” ‘
THIS WRIT PETITION is FI’i;;:f,I3.UND1::R__AR’:’IcLEs 226
AND 227 OF’ THE c0Ns’rrrUT1Q_N-..QmN1:)1A~«PRAYIENG TO
QUASH THE IMPUGNEIEWQRDER ‘PASSED BY THE R1 IN
ORBER NOQSQO/2065-06 ..;-mI)_ IIi”APPEAL~ 110.2848] 2005-
05 Vi}I)E ANNEXURE E. T
THIS wR1T4zé§’,’r1TIc;3N §:cj:.+i~a1:N”r:§ “F935 PRELIMINARY
HEARING (B—(_}RO1;P)__. m’zs1DAsr_,, THE comm’ MADE THE
mLLow:NG;~’ «
Reéording bf Sri.A.K.Vasanth, learned
counsel for :?esVf§o1i£i§fitf_’}§&angak>xe City Corporation that
result, the Writ petition is accordingly
Sci/~v-E
Judge