1
is THE HIGH COURT or KARIIATAKA, ._
DATED. rms mm 1313 my or APRIL =
THE Horrsm am. JUSTICE
mm' 1-mmox 30.163365 ofgoes
BETWEEN :
1 SR] MURTHY s/o1~1,.éKs;e£n2::Vt3{3wVDA %
AGED ABOUT 47 YRS' "
ADVOCATE. PRESERTLY %a_ro.R1~:I'r-IG"A::"'
HOUSING.BCARI}jCOLQI¢Y;"R'EAR '
CAUVERY HEGH SCHOOL, _S.R"PA'*Fl'€A
571433, I&§A£'*«ID§'A. PETFFIONER.
(By Sn'. 'A sA1'PRAi:ASI~:;'_L'A1§&;)
AND:
. A_ 1 ~ '5.cQhzM1s$I'0N,Eg,.
% é - Mysom URBAN DEVELOPMENT AU'I'HORI'l'Y
" ~ _ 'aw 'RO.A'D,_ MYSORE.
2 ..T§%E"'SEC:§I§TARY
' MYSQR-E' URBAN DEVELOPMENT
"Au*rHoRr1'Y, JLB ROAD Q
wsoke. RESPONDENTS.
ség-.i: P s MANJUNATH, Amt
a=. SR1. H.C. SHIVARAMU, ADV.)
THIS WRYI’ PI3’I’I’I’ION IS FILED UNDER ARTICLE 226
.. LVVOF THE CONSTITUTION OF INDIA PRAYING T0 QUASH
THE CANCELLATION GRDER DT. 30.8.2004 PASSED BY
THE RI VIDE ANNEXURE B AND ALSO QUASH THE
N
ENDORSEMENT D1′. 16.7.2005 ISSUED BY
ANNEXURE D.
THIS PE’m’10N, COMING M 7 FO R
HEARING IN ‘B’ GROUP, ‘I’HiS’L:1__§Y Tm; C€)Uf{i”‘;..¢i;9s[){*} fi’H1¥:
FOLLOWING 2
Learned ‘V – Mysore
Urban sufigriits that if the
/~ towards value
of the 30′ x 40’ in Nactxanahalli
Koppu1ur;3#i Mysore, within a period
v pf fiievv-authorities wouid allot and deliver
:ib3:.:I0’3:7ed by execution of a document of Sake:
site in favour of the petitioner.
A. , cmmsel for the petitioner submits that
‘th.V«9:”pétitioner is ready and willing to do so and does not
T bppose this submission.
J
Recording the submission d’ the *
the writ pmtien is accordingly -I’ ”