” *1fHlS ‘W.P, as men UNDER ARTECLES 226 AND 22? or “fl-GE
€.iQi*éS1″£T’i;JT£C3N or-” iNDiA, Paavms TO QUASH ma N{}’fiFlCATtON at
” _ “‘.iUR”ISDiCT%0H OF TOWN MUNEPAL, KANAKAPURA, iSSUE3 BY THE
V C_i:fi_$_EF OFHCER AND THE PREQBENT OF KANAKAPURA TMC.
“FHE COURT BAADE THE FOLLOWING: V
\§:’.13′.Nr2n556′? 0f 2%?
1»: me man counr o:= xéiéna TAKA AT EANGALORE
DATED THIS THE 6TH DAY 3? KARCH, 3009
me Houms we. JUSYIOE n.KumR ‘ jj j; I
W.p.N. 5557 01:’ 2009 J{ai\*1»T§”5%”’,i& 57;
8ET’u”u’EEN;
1 SRHSKANTHARAJ _ _
AGED AEOUT 42 YEARS «_ , V
paopnsema GF KARTHM. .;ӣLAE$Tf1!CN-3, f AA =
are MANJUNATHA MLAYA, as R Pusmm ‘ — , ;. _
szwaaaoaesaoosa _ , ., – ; 1. =
A’ . – .:,P’ETiTtONER
{By S-fi ASHOK A§vda’:.§{‘rE__ ,3, 3 ‘
-2 “ms: an i*.€.–:..«i:1i= KA%é:r#.a.f;A:<}é4- _
B'i*§'E"$ 3r,–*.cREi-mRY.« DEPAR-TMEE.N.'%' or MUNICIPAL
AaM:N:3TRATto.x2; s=auaa;::n=s::3TmcT
IN)
A . 3 me Sm-:$1″L;:E:~:T,
;<;:¢sAm?uF;A TGWN MUNIQPAL
V..T-;::QuN§:.tg., xgmnmpum
{.0
RE$'PON€3ENTS
"39;a2.,Q€'€fQ WEE ANX~B 153 RESPECT OF ELECW-'Z%CiAL WORKS W¥TH8*«3 THE
TWS WP. COMING ON FOR PRELINHNARY HEARING THE GAY,
'»'r'a'.P.Y*-3£§.56§7 (35 2639
'»3.?.P.Nc:n566';' sf 2%?
that there is a non-cempiiance of Ruie 1? of the
Karnataka Transparency in Pubiic Pracuremer’§tV.V’_}iA:g’;::tE_
‘£999. As seen from any angle, there is he
petition. Accordingfy it is dismissed._,…. ;
‘Sm V.
‘ikiP.}&3.566? 05 W}?