High Court Karnataka High Court

Sri K Rajanna S/O Kempaiah vs The Housing Commissioner on 26 May, 2011

Karnataka High Court
Sri K Rajanna S/O Kempaiah vs The Housing Commissioner on 26 May, 2011
Author: S.Abdul Nazeer


ORDER

Learnsd caunsel for th€ resp0.nd€1’its v”Ni.:i.I V’

submits tha: the notification 21t”‘;»¢s11;?:_é>iiJré:<I_\?'

h€I'€i1f1 has been cancelled the f€S§;OI}CI€411fS"._NG.wl "and "

2. A copy of the notification i«1_.6..?;(}’i€)_Hca.:}u::e11ing

Annexure-N netificatféxi 518″ with the
memo. V v

2′ In; t’r:é,«.__1ig}”:11’_Lf .<V)f:_V:.'§ie~.ai'?;r<3_saj:i development, Writ
petiti0ns""d<:)_ 'not *iv_e'–f01' 'Co:=1–s'ideration and they are

&CCGfdi,i";gIf{ dism:§s:~;e'd as gmaxsiiig b€Cu1T1€ 1'.
N0 costs. . " ' " '