High Court Karnataka High Court

Sri T B Subbaiah @ Subbanna vs The Commissioner on 2 June, 2008

Karnataka High Court
Sri T B Subbaiah @ Subbanna vs The Commissioner on 2 June, 2008
Author: Ram Mohan Reddy
-1...

in mm HIGH COURT or mnmwam, BA' M  j   %   L

DATED THIS THE 2nd DAYDF L;m»:,   'T 

BEFORE % %    
THE E-ION'BLE MR.JUsTIcE-:§'AM MOH2§LI€ RE'zZ)I5Y
WRYI' PETI'I'IOI€:1_\i<J. 134%1L6;/12x3{§7 .gLB--REs)

BETWEEN H

SR1 *r B SUBBAiAii;@' SU_BBAI'+¥NA"w A V  %. 

S/0.KUPPUSV.'ANI'{.___--./_ ~ _    V

AGED ABQUT    ~

R] AT LAKSHhrE!PiJi%A_ E:-€_'rr:Ns1o1_§_, 

NEAR s;2:'vA'KEr«mRA;," " 

HASSAN7, % %   "
  PETITIONER

(By Sri : K V'HAm$:w1HANA,~*4Anv. )

    _____ 

unnum-

  V T. '1'HiE.¢¢'m;I':ss1oNER

_ "  MUNJCIPAL COUNCIL,
' __HAss.Ar~;, *

X2 'rHéDEPU'rY coawmsszomsn

" __ HASSAN.

n ,_HAS§SAN DISTRICT.
 RESPONDENTS

‘V (BM,-is:-1: K RAGHAVENDRA, ADV. FOR R1

SRI.RAMESI-i.B.ANNAPPANAVAR, AG FOR R2)

THIS WRIT PETITiON IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF MANDAMUS OR ANY OTHER WRIT.

MK

-2-

ORDER OR DIRECTION, TO RESPONDENTS _
ANNEXURE–~G AND ALLOT THE PDOIf,MEASURIN(‘z’_;L’O”X40’3 V
MOREFULLY DESCRIBED IN THE SCHEDL?LE-

PETITIONER.

mrs WRIT PE’l’I’l’ION cc-mzsgc. ON . 150.12 P£§E:;iV:.a1rJA3RY%

HEARWG (B–~GROI}P) THIS DAY», “HE THE
FOLLOWING: ‘ ii

The petitiom-:1″s 20.2.2007
Am.1cxure–G Commissiosmr,

Hassan to, has resuited in

2. var, learned AGA submits

that months time, the petitioner’s

‘Annexum-G would be oonsidcmd and oxders

with law.

the subxm.ss’ ion of the kaanmd AGA. nothing’

‘ as for considerafion in fins’ petition and is,

disposed of.

5d/-.-E
.Tudg3§

Ln.