IN1IflEHKHICOURT(HTKARNKDHULATBANGALORE
DATED THIS THE 26TH DAY OF NOVEMBER. 2999-:
PRESENT
THE HON'BLE MR. p.13. DINAKARAN, CHIEF JUSTICE
TI-IE HON'BLE MR.JUsT1cE'_A:\;ANi5
WRIT APPEAL No.2449/§':§_§3c'i.':? (qM§'SLE1_{EH
BETWEEN A
SRIVBALASUBRAMANYA A
@BAL.ENDERvENKATA,' V
S/O. LATE VENKATASUEEA RAO3_ f "
RA/T; NO.362, 12:.TiI"CRQ-SVS'MAI_N;~.V A
HIG, RMVII STAGE, ~ A _ A
BANGALORE--9.4L.OV "
[By Sri D.L.JAC;ADEES.H,'A1_)V. 3
1 V STATE OF.KARNATAKA BY THE SECRETRY
* «.,DEPAR'I'MEN.T OF HOUSING
M.'S.._BUILL)IN4G;-._
EDR. ER." AMB"E.[_)i»fAR ROAD,
BAN-f}I.O'RE-=56o,' £20 1 .
' THE 'UND__E'R- EECRETARY-I
_ 'HOUSIEJGEEPAETMENT,
VM.s._EUILEING, Dr. AMBEDKAR ROAD,
O ȣ3'ANGL,ORE--560 001.
_ SLUM CLEARANCE BOARD
jj -.N,O;55, RESILDAR ROAD, SHESHADRIPURAM,
Mai"
E
_ /WHW,,.V=.
' « Y-S S'/N
__ ' Webfioslg: Yes/No
{NJ
BANGLORE~20.
BY ITS SECRETARY. RESpoNDENTSt__
(By Sri BASAVARAJ KAREDDY, PRL.G.A. FOR R-I 3: 2;~~S1R:Vw.’_A’ A’
NAGARAJAPPA &ASSOCIA’I’ES FOR R-3 I _ ”
THIS WRIT APPEAL FILED U/S TI-IE
HIGH COURT ACT PRAYING To SET ASIDE THE ORDER”PuA$SE;DA’
IN THE WRIT PETITION NO.20955/2005 DATES’20Sx09,!20o’2;–~_
THIS WRIT APPEAL COMING _UP FOR “ORDERS. THIS DAY.
THE COURT DELIVERED THE F0LLOW.1NG:é’v. = ‘
JUEGMENTTX
V.
~.,__._….
(Delivered by
Learned counSe1_aS_I§;Vpearir§.g has filed memo
dated 23. 1 1.2009 appeal.
2. In View 1ab”Qv§; I3né1nS’,”~«}:Sarn_ed counsel appearing for the
appellant is pS1Tni’ttcd’ “the appeal. Accordingly writ
appeal is disrzgissecié’asivwithdrawfi;
Sd/»
Chief Justice
Sd/-
‘ JUDGE