Karnataka High Court
Sri Rachaiah vs The Commissioner City Municipal … on 23 September, 2010
IN THE HIGH" COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23% DAY 0? sEPTE:MBERf_
BEFORE
THE HONBLE MR. JUSTICE £}.S'HOK B;¥OI$EC"E_iVIiG§:RIx"--»A A
WRIT PETITION NO. 1245£--}":'()_§':'-A--A2A'(O)0S}}"{1;B~RESj"'--.OvOV'"
BETWEEN
Sm RACHAIAH
AGE:53YE)ARS -- "
s/0 SR5 SHEDDE SIDDAIMI '
SHOP NO. 1, SOUND SYSTEM. V _ O
MUNICIPAL C02:/1'1">J,.£::>v.,
: ~ 30135331 _R"B__E}ADASIVAPPA, ADV, )
AND
'mE:_§ C'oFMM1s's;QN'ER
* _ CI'vfY':*M_1-JNIVCIPAL C0'U'.Nc1L
V §AT 51) 29.12.2007 PASSED BY 'l'.I~~1E RIESSIJONDENX' VIBE
ANN{+:X'UREHA AND ETC.
'i'E'*IiS PFZTITION COEVEEEXEG ON FOR F3I~ZE*3LIMINA}ZY
1"-§}'SAR£§\?G Ti"£IS DAY. 'I'HIi COURT MADE} TIMER FOI,£,O'vVING:
{NJ
ORDER
The pei.ii.i0:1er’s3 side has fiied 21 memo’:
leave of thfz Ccmrt to withdraw” this pestitioril”
is taken on recrgrd. A(:c()rdifigiy,A this. p-eiitiogri.’
dismissed as withdrawn.
VGR