High Court Karnataka High Court

Sri H Nagaraju vs The Town Municipal Council on 27 August, 2010

Karnataka High Court
Sri H Nagaraju vs The Town Municipal Council on 27 August, 2010
Author: Ashok B.Hinchigeri
1

11: m men coum or xamm-ram xr mnczaxnren
npzrm THIS THE em my OFAUGUST'42§'-Q3  

ma Korma; MR. JUSTICE Asses :23; Hxrieiimzfizk & L   

8.K.Prh:1m-s,Nc-_.119 % AA V
35388191′ _ 11> .

 .    ...Patitic:1er

   [ ; 1, Adv")

The Tawn 

      Omen'. ...Respond¢nt

%T (By:8ri 8.Ma.hmh, Adv.,)

” % _ writ petition as filed mm Article 226 And
_’ tha Comtitutinn of India praying to quash this
nautim iuued by the raopondm dated 29.1.2010 vkle

‘1’1’&pa%ancan1irgo11&rhanriz1gthiudny,tha
com-tmadethefcnowm: