IN THE HIGH comm' 0? KARNATAKA, BANGP§£.§}'nR j§;.,A<
DATED THIS THE 3.81' DAY, 0:? JUNE; -
BEF'OIi.'E~~ é _ '
THE HONBLE MR.
WRIT PETITION N§ 2_ss'--'*-
4TH STAGE, "IND':§_}S'I'R_ViAL.TO'§?'il§f
RAJAq1§1Ac§A'R _ _ .v
BAN€}AL£_3RE"~'36{}'€}%$é?r"'- " _
PETIT'iONER.
(By % )
AND V' % V V "
1, ~ ASST EXECE.?I'_I\IE ENGINEER
BESCQM, 0 5:. M UNITJ9
~ _V V 1\;3,~. SUB. [_}IVISi()N
TRA;..IM1rs_A;3AR
- BANGALORE
. . " ' RESPONDENT.
(By GUWa,ADv. )
H ‘THIS WP. FILED UNDER ARTICLES 226 AND 227 OF THE
“«:i<')'N's'r1TUTIoN, PRAYING T0 QUASH ANNEX – C 1.3., REPORT
ISUEB BY THE RESPQNDENT DTD 17.4.09 AND ANNE.X«{) VERDE
"*i:3ILL DTD 19.5.09 ISSUED BY THE} RESFQNDENT.
THIS PE'I'i'I'iON COMING ON FOR PRELIMINARY HEARING
TPHS BAY, THE COURT' MADE THE FOLLOWING:
he is making um of a part of the msidential pmmisééffor non-
residential purpose. Indeed, it is also noticed that–f1;é__'_fjé':iifioner
is required. to file a mply to they saié demaxgd 1}3_ef-bit;
Local omcer who is requireti to co:;:sid9;r':}m:_Tsa'AH;§'; –
has not been dorm.
6. Consequently, tht: petii:ig)12..$§taa11ii–sLA disfebsecl dinectjng the:
peiifioner to file his obj¢{:ti£)n$’.tf)q?«;th;e” j;:i.:é:i..’~:rI_1:1a1::1(i notice Within a
period of four wefflarg. It the petitioner shaii
be given” regard. ‘Till the objections
am coxisidefcti; Shail not pxecipitatc the matter.
..«§9l5’etit1’on fiisposed of accomiingly.
A learned counsel is permitted to file power
Sd/’-9
Iudgé
vge