High Court Karnataka High Court

Sultan Mohamood vs The State Of Karnataka on 23 June, 2009

Karnataka High Court
Sultan Mohamood vs The State Of Karnataka on 23 June, 2009
Author: Ram Mohan Reddy
IN THE HIGH comm' or KARNATAKA,  L'  %

mrrzn THIS Tim zsrw DAY or         

BEFORE 

THE 3:o1~rI3LE MR. msrrca 1zAm: n&oHA_::% V

wnrr rmmon NO. 17391kk:%§_z'k2oO7 

BETWEEN:

SULTAN MOHAMOOD   V
s/0 GHOUSE MQ_H'Il)9E.§JN _  
AGEDABOUTSE:    
CHAIRMAN *   -  ..   .

TUMKUH' i}'1é13A§§'. 9.é§3ELbR§dEN1§'"'AUTHOR1TY
TUMKUR, BEmUN;BA*RoA_D~---__ - -
TU-MKUR msfr.    . ...PETITIONER

(By Szi; PRA BHU'LING K--._fiAVADGI, ADV.)

        

 SFFATE  i{A.RNATA:<A

  V1KA:3__SQ{.1D_HA, BANGALORE ---1.

"  ("By smfi;-1_s& C NAGASHREE, AGA)

Rs;p..*;3Y ITS.SE{C2RETARY
SEP'i'.*OF' URBAN DEVELOPMENT

... RESPONDENT

T ” ” –._’I’}iIS WRIT PETiTION IS FILED UNDER ARTICLES 226
227 OF THE CONSTETUTION OF’ INDIA PRAYING TO
V ,QUASH THE IMPUGNEB COMMUHICATION VIDE ANNEXA.
” 29.1€).2()0′? ISSUED BY THE RESPONDENT.

THIS PETFFION, COMING ON FOR PRLHEARING
IN ‘E’ GROUP, THIS DAY THE COURT MADE THE

FOLLOWING I M