High Court Karnataka High Court

Sri V N Ashok S/O V B Narayanaraj vs The State Of Karnataka on 31 March, 2009

Karnataka High Court
Sri V N Ashok S/O V B Narayanaraj vs The State Of Karnataka on 31 March, 2009
Author: S.Abdul Nazeer


‘S,zf,i.V’ 1%?! Advz)

V Afifi

1, Tiig statédfxaz-aataka

IN THE HIGH comm’ or KARNATAKA AT nAxe;;fmgg_._j _
DATED THLS THE 3131″ DAY 01:.’ MARCH_3$()§j.Vv ‘ »
BEFORE % A ” V
THE aonmw mm. Juswxcas. A73-pin, xAz§;E§§ ”
Misczw. 3o?5′)’:2§{;9_ V ‘ V
WRIT PETITION No.-2339/33609: $3-.:>i$;
BETWEEN:

Sri. V.N. mask _
S/o. VB, .Ha1’ay?.nsr:3Vj.,_ % _
Aged ab0utV”5Oy_cars
Occ; Assistant,Exccut:iv6’VE:J»gi23,§:¢r

519.19, g~13’h Si.:.’:;:t:’L V __ .
Jog Pfiflya,’ Rangaltsm ” ‘ ‘ PF3’T’f’f’?{“}NF;R

Depéxrtfixcnt ofUrba:1 Development
V. ” Rep. by its Principal Secretary

— _ V.Vidf£1ana Soudha
Baiigalore

3″-3

E53

Bruhat Bangalore Mahanagara Palikc
PLR. Square, Hutison Circle
§3a,z1galor.r1y 3:i;:za:1’i1igV’:a.1»1ci.. ctc.

This Misc. W.’–c0n1i;;’g Ciay, fllff C0111:
made the f0}1owi:ng;.._ _’– .» ” ‘

‘ ‘

In viciir vfIiV$}.”f§}$’£,~I1’ the above writ petitimz teday”,

‘3GO£5e’«fQ::.=:a;r}y hearing times not suniive for

.§:csnfs§:?_,¢ra1i{:z1;<Acgexdingly, it is dismissed as havizxg become:

ifi’£:aE:zxo£isL: .1 V ‘ J
A Sd/–

Tudge