Karnataka High Court
Sri Chandregowda vs State Of Karnataka on 28 January, 2009
jsri 'Rs RAW, ADV. )
/'
IN THE HIGH COURT OF KARN'A'1'AKA,
DATED THIS THE 23TH DAY OF J£:§¥U:AR7'iz',"'2{){(4)9"- %' 3. ' ~ 7
BEF'ORE«' A A %
THE HONBLE MR. JUSTICE
WRIT PE’I’ITION No 1911-5 0%? i§0g1{)6.V(LQ§’-EJDA)
C/W-. V A
WRIT PEI’rI’I0N N0 1 fins f;<1)1'–'-2:396. ILA"-1}'DA)
BETWEEN:
wp 19116g0,6,_ 7
1 SR1CHANi3REGi3WDA~._ “v. ‘
s/0 H.D. DASAPPAr_
MAJOR ”
R/AT HINKAL._VfiLLA(}E
MYS.§)RETAL{}1’~’–i _ _
SR1 JANERDPLAN
ES/,0 H.521, _}DASAI’PA
NIAJOR ‘ –.
* R/AT VILLAGE
p MYSQRE TALUK
V V ” PETITIONERS.
V ‘ wS”1’ATE 012′ KARNATAKA
RERBY ITS SECRETARY
DEPARTMENT OF URBAN DEVELOPMENT’
M.S.BUiLDING