Karnataka High Court
Sri R Chandrahasa Kadri vs Mangalore Mahanagara Palike on 16 June, 2009
IN THE HIGH COURT 0;? KARNATAKA, BAn:c;;éi;i;(j:«>;gI: _
DATED THIS THE 16TH DAY 91? - _ Q "
BEFORE Q &
THE HONBLE MR. JUSTICE; RAhVJiA.l§}iOI-fA}'u":}:{*E§f:)4§Y it .
wan' PETITION No.6o7 g 2907 '(L1-:§+1éEs$g
BETWEEN LA % H N
SR1 R CHANDRAHASA KAQRL
s/0 LATE RAGHf_)'RAMA'JOG£:: %
AGED 54 YEARS,'.:;IINDU.. :
R/ATJOGI ' V
KADRI KAIB;4.'I'TjA"I,,U, J 4' V
MANGALQRE"'575 ' PETITIONER
(By Sri {As '¢'1}.ANE?}VH~.V$~HE'£{f9Y'.»~'ADV.)
'~ _ 1 .. '}vIA1$¥GALoI§"E' iséfigi-IANAGARA PALIKE
A « 'LAL13A_Gh:, MANGALORE 575 003,
- T' 'VREBRESENTED BY ITS COMMISSIONER.
2' A "DANIEL; ITSOUZA
' '««._FA'I_'HF-.R"S NAME NOT KNOWN,
ROMAN CATHOLIC CHRISTIAN,
' n T ADULT, KADRi KAIBATTALU,
V MANGALORE 575 002. RESPONDENTS
_ (S3 S'1A'i: A K VASANTH & M K GIRISH, ADV. FOR R1)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
" ~ ANI) 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE IMPUGNED ORDER ANNEXURE (3 (ORDER DT.
5.1.2007 - IN PROCEEDINGS PASSED BY THE R1
COMMISSIONER OF MANGALORE MAHANAGARA PALIKE,
M
the writ peiritiofiis ac<:()r<1Ai:_1»g'iy': rejected.
MANGALORE AS BEING ARBITRARY AND ILLE(3zAtL': 2§xi§ii),
ETC'
THIS PETITION, COMING on FOR_..Pf§E.LI§J}NARY"
HEARING IN 'B' GROUP, THIS DAY,.;'FHE4CO.UR'}f r.1ADE.'{~::1E._
FOLLOWING:
onnfin
.
Learned counseif ‘far t_hE that
the relief sought for in is rendered
infiuctuous by of V.
Recor<:iin;g.'_thc. the learned counsel,
1
ad!-
Ifidge