Karnataka High Court
Sri D M Venkataramanappa vs Bruhat Bangalore Mahanagara … on 8 July, 2009
13: THE man COURT oz? KARNATAKA, " DATED '1':-11s THE am DAY or JULY " L BEFORE TI-IE HOBFBLE ma. JUSTICE RAM 3a1or1e.;2é A _j'l_?__RIT P__B_;TI'I'ION N€3.69:3G Jgi-5.-+31'%s$u:j1_>1 SR; D M 'VENKATARAMANAPPA ' S/0 LATE D. MUNESWAhfu*%F?Af ' AGE 53 YEARS; g No.72, AMRUT:'.1A1~§GARA.j«_ _ sAHAKARAN.AGARA"Pe:2s'I"'-.fi';- BANGALORE 5.;5<m9_2. " ~-- PETITIONER (By Sri :23" R %_ T S"'?gIAHAPITES'fl,VA.DV*.)4 AND: , A_ 1 .»:3é12ui~iA*r BANGALQRE MAHANAGARA PALIKE A A '"§?EF _R"ESE1f~I'fED BY ITS COMMISSIONER V"BANQfiLQREf 2 - L¥.(")iN'£* .C--e1~ty based on a complaint J 3rd Iiésfiéifident. ~. Vvlxifiispfiitably, the communicaticn was not V greeeéegl ":.«{ notice er an {inquiry at' a proceeding as Section 114--A of the Karnataka Municipal R -.(.30§i';;6'ré§.tiens Act, 1976 and therefore the "*4%§§i:fimm3icafion is arbitrary and illegai. M NO. 389/95/95 3N THE NAME OSWTHE'?ETI'I'EONER_AI\fD 3. The Writ patition is commmlication dated 12-»o3..2o09 2nd respondent is quashed and
for censiderafion afittsh after eX{ei1di11gT .i:%c;avSc):I1a’1431’é~ .
opportunity of hearing to ..:petiti0iicr’&”‘a1;id ‘file 3″‘
respondent and to in afiéérdance
with law.
' Judge KS