High Court Karnataka High Court

Sri C Muni Reddy S/O Late Channa … vs The State Of Karnataka Rep By Its … on 20 August, 2008

Karnataka High Court
Sri C Muni Reddy S/O Late Channa … vs The State Of Karnataka Rep By Its … on 20 August, 2008
Author: Huluvadi G.Ramesh
HIGH COURT OF KARNMAKA I-BGH  OF !(ARNA'l'AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH COURT OF KARNATAKA HIGH C

IN THE HIGH couaw or KARMATAKA, BANGALORE_OgUg

DATED TEES THE 2&5 ma? as AUGUST 209;"-ggQwV'

BEFORE

THE HDN'ELE MR. JUSTICE HUnuvn§iOG'RA3E3HHn,Uf_O

wnzw PETITION no.133a912eofi{anA}.IOU'°

BETWEEN

SE} C MUPII REES?

sin nnma CHANNA Rsnnv

Assn REDUT 52 YRS WHO._v
PUTTaRfi$0fiflEHAHRLLI VILLAGE _ . V ,
aoonxxnwz H0EL3'";,' :1 g ~ =A'»V-W.

EHNGARPET TQ.~Va i_; *_\_*, ;"f) .

gonna n13? 1 ,=O *u. hj,'=_; 21* ... FETITIGNER

Efiy 3:i:"fi"3§fiAafi§An{V3§v §U""U

AND 3

s.A1 fifim évnmn OF x33MAmAxA

"-A REP Ev Ira SECRETARY
»V=&svEnaE.nE§T.,
U,"_m;s,EQIat:u5

='fi3nsxLGREg1
EHNGALGRB nzvzuoynzur ADTHDRITY
., K P wasw anmsnnans 2n

n;REP;"EY ITS COHHISSIDNER

"O N

U'?Hfi TQWN PLANNING MEMBER
; EANGALGRE DEVELOPMENT AHTHORITY
T K P was? EANQALGRE 20

ga A 

U 4 '§""E-EE ..'*'5P'ECI}'-'».L DEPUTY CDMHISSIONER
EENGRLGRE DIST, BANGALORE

)3"



HIGH COURT OF KARNATAKA HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGI-I C

5 THE MUNICIPAL CCILEMISSIONER
FEEHFEEVAPURA CIHC
}&J3&II£I}EVA.FURA
BRNGFKLDRE -48

6 was TAHASILHAR _m_
x.R.PuRAH T
EANGfiLORE EAST TQ », :gC¢' <_-. ' _a
fiAfiGALORE .., RESPQNEEHTS V; "-=

.-5,

.5

av Sri: M xssnmvn REDDY, A53 303 émaTm_£,x3w"W"

wgzs we FILED uxfiéa AfiT1:LE5,é25 ANfiAfi2? or
THE CflNST{TUTIQN or Iflfiih Paaélfls Ta Chhb FOR THE
ENTIRE aaceans _cx_ THE""Fi}EO.§E' §H$Hfgg T0 R4,
fi"""I""TI"G H§Ni&HE5éUAflCfi :'fiFO'~$Hs IHPUGNEfl
LETERfifEHEQR§EfiEEfS5uAEC}$?,HAK§--h DT.10.7.200T,
133525 Vgx- Efié #33» age "QUEER THE IMPUGNEB
LETTEn3f3napRéEfi$Mf3%'asvmsrj ANH~L DT.1G.T.2007,
zssuzn 3?*7HE h3Vhfl§,fi?§:~.~

'I'E§:IIE"%f.E'. 'Uta:-:;Ns_=:2:~r FDR. onnsns THIS mar, 'I'I~i'E

*_céURf"Ha$$fTfi3_FoLLow1mG:

ORDER

A :’.’1.*.-e_im:: has filed by the learned Caunsal

‘s;’;?.’1e petiticmer Hashing permission to

VOOVU—-.’§§it1id:aw the writ petition.

2. Emma: is taken on record.

HIGH COURT OF KARNATAKA HIGH OF KARNATAKA I-IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IIGHCOURTOF KARNATAKA I-IIGHC

3. The yetitian is dismissad as withdrawn,O4O,

affine is directed to return the d£igifiaiCCCu

dacuments.

mph/”*