High Court Karnataka High Court

Sri R Nagaraju vs The State Of Karnataka on 20 July, 2009

Karnataka High Court
Sri R Nagaraju vs The State Of Karnataka on 20 July, 2009
Author: Ram Mohan Reddy
IR' THE HIGH COURT or KARNATAKA, 

mrrsn THIS THE zom my  T L% % « 2 

THE Honrsna BER.  M0f3;§.i§'_:.VR.fiil§D§?:V: A

 

WRIT PETITION No.§9§2 or  
BETWEEN   LA % 

R NAGARAJU
AGE 58 YEARS'  .   
s/0. LATE zg5':?«;;:JRA*1AH   _ 
R/ATNC16, H1G}~;,GRQL_rm .. L .

K H B coLo;§*ai, BC'?-OTA{,}ALLI..V--
MYSORE -»33f7e}1i:2r,18. , " " 

V V 2 % é  PE'I'I'I'i{)NER
(BY Si? 1, *z{N';2A'G'H_{3PAiifH.xf .35 JAISHREE G, ADV)

AND

 , t 1   THE' sTA*fi3: QEKARNATAKA

i%EP."'BY ITS
  !?R£N{3EPAL SECRETARY TO GOVERNMENT
 = :)r::=f1'. jm:%~~URBAN DEVELOPMENT
-  N mogaa, VIKASA SOUDHA
BANQALO-RE --~ 569 091.

 2 ';1.4j§soRE URBAN DEVELOPMENT

V 4_ AUTHORITY,
 RERBY ITS COMMISSIONER

V' " .1 L B ROAB, MYSORE ~-- 570 001.
 RESPONDENTS

(av SMT: M (2 NAGASHREE, HCGP FOR R1)

(BY SRI. H C SHIVARAMU, ADV FOR R2)

Recording the submission, the petition

accordingly disposed of granting two months’ forf %

compliance.

KS