1!! THE HIGH comer or KARRAT£L§£_;:§.VV”:’ -,
czncurr amen AT namwmi V VA’
DA:’i’Efl THIS THE zsrfizbfi?’ –
B_;E_.FoR J::_
THE Hownm MR. Jvsfiéa A3i1e11_i.a.j’vx-1iiai é$HI£mm V
wan’ PETITIO!i*..§io. saseiijafoca ( mi/sun)
BETWEEN: ‘V «
1,.
.’ i-A _’
g . ‘
SR1. _ ”
S] «:3: GQPAERAO”¥:}AC~H_I} L¥{.FsR_ »
AGEE} ABQUT 43VYE:ARsi ‘
“Q'{:C3:. .:f+3I;}Sii’§§I_+?SE,”%.»
R/.0 Kii’=’.¥S_B’r'”SG’«.,
‘gE:L1GAuM,j ‘
PEYFITIONER
‘ ~ [BY S;2iAA:’§?<AM22sc£i.ANaRA A MALL A{)V}
..::V'f.HE €Q.MM!SSI0NER
Mzzsaum CITY (3GRP€)R£s'T§(')N
_RIS£.LDAR GALLI
Bgacgaum
THE CGMMISSIGNER
BELGIREM URBAN QEVELOPMENT AUTHGRITY
MAHANTESH NAGAR
BELGAEJE91
3. ASST. DIRECTOR OF LAND RECORDS
C§’I’Y SURVQY BELGAUM
D.C. COMPGUND
BELGAUM.
(BY sR1:JAGAmsH PATEL FOR Iii ._ é
SR1: BASAVAPRABHU S:PATIL’ASSOC§A’.£’-ES FOR’ 392.3»
Sm::s:.v:’m’AvA’m1,HCQQVFORV-R33._ = ‘
THIS WRIT PETITEON Axs FILED UNDEEQA A,:§é’r1cLEs 226
AND 227 OF THE C§§F£S’FITUTIO.E§., C)~–F INDIA, PRAYING TO
QUASH THE I1~.r:PUGNE;D_T'{~»~J;’~~As–“THa SAME BEENG
TOTALLY ARI3F1″RARZ§’, VII_;LI&’,(}AIg–.._AND ‘:~a0’1’ SUSTAINABLE
EITHER IPi_LAW§?()R on THE §fiAc:r1f’s: “m:*’*rI»«1E CASE.
‘r1~::S._ ‘ii:-¢xk2:r11?iLr)a:k’%’~%%:::>%gsr1ir~z(3g 0N FOR PRELIMENARY
HEARE’i\I{}..’§f–.§IS um’, THE COURT’ MADE THE FOLLOWING:
‘aflfgRnEn
seeking the relief of cezrtiorari for
1¥.=:sw31dent’s order, datad 20.(}?.2{)0’?
‘T’}§x:TV:petitio11c1’s side has filfid a memo for ma éisposai
of th;is_§_aetit;ion. Placing the subsequent development on 136011};
15* mspondem has addw,-sxsacd a letter to: thfl third
mspondant in the matter of the revised] modifieé sanctioned
plan and the otder of the 254 Iwespondent — Developmcznt
Authority. 11:: View of the $ub3£~:qucnt developmeni, nothing
981%
survives for consideration in this Writ 3”-“~
rctspondent: shall pass the ordcr afiesh of
mo months from the date of iss133_n.t;¢ of_ t Lhé ”
this orécr. A11 the centcntions aré”:ke}3 t
With these o§aservatic):i_s;–.§his ijetifinn off. *
_ % JUDGE
JH.