Karnataka High Court
Sri Bhadra Reddy vs The Commissioner on 2 August, 2011
IN THE HIGH comm' or KARNATAKA AT BANGAI;0 '£--!E"-- :;m'ED THIS mg. 2% DAY 01? AUGUST .2931 'A 1' '*' BEFORE THE HONVBLE MR. JUSTICE S,' AI3DI§?L WRIT PETITION N0.74;_g,§_/20:" (LBfB_:2/I§;'f?';'1l,j BETVVEEN: Sn'. Bhadra Raddy x 8/0. Eate Rama Raddy ' Aged about 47 yeazfs _' ' " R/a. Chandapura, r';:£ibE%1é--.HC»b'ii ' Anekai Taluk " Bangalore Urkizgn --L_)1T§3;t1*iC'i' ¢_ PFIFITIONER [By Sm'. A_CI_1'-} AND: _. V1 . 71'I51e Con1misS1"e_m_€r ; . A £'::'1'1h.aI*.-*1":"Banga.I0fé§HMahanagara Paiike . _ ' 'B;;111ga:iQr€:_¥--" »5_ 6O 002 2, 2 .R€;§é§nL1e Officer Aliiflombcgioiydanagaz' Sub«Division BBMR Bamgafore M 560 0.11 " Srfi, Sathyar1arayaI1a Setty -- ' abauf; 80 years E'J0",si1w'?'?', Burugaf Mmi: Cross §V.'\f. Purarn, Banga1<3re~«560 O04 RESPONDENTS
This xv;-ii: pet1i:ion is filezd under Articles 228
the C9nst.it’ution of India pray1′.ng {‘0 direct the r€Sp.Gfifi_C’11 1:SV.I’f1Q
transfer khaiha in respect cf the .<5che<:I'L11ed p1'€)§)€::?I"fjyf" u[£';'._"thC'": '
name of the petitioner mad eic.
This petition coming on for Qrti.-fé}S”ti:is”‘¢day,’
made the foilowirzgw
ommfifi
Learned Counsel fo’r.__the .p’é’iiti{{41:e’f?’-has f1’Ivé cAi meme
seeking permission of thié{Q-.._jjw§_tI’J.§1_ta1v the Writ
petition.
2, The }’2j;e:f:§_1C;”.??S p§.aceEivvvL.on:’1″éCo1fd. The writ petiton is
dismissedv as sUiTti:7d_.ra}2s?f2V. N0 ‘<:Qs?"_s._'
gfigffi:
§§§$§