High Court Karnataka High Court

The National Education Society … vs The State Through The Regional … on 20 February, 2009

Karnataka High Court
The National Education Society … vs The State Through The Regional … on 20 February, 2009
Author: Ram Mohan Reddy
VEATAKA HIGH COURT OF KARNAT!T§.K:'iA.bfr3ICVfl°I~COURT OF KARNA'fAKfi\ %*§§t'=?3§*§ fiT.7lé'L}Eafi¥%"?  §§<§..%%.§?€E'%.%T'AKA HIGH COURT §-QGH CQURT OF j(Ag~A1'A;(A H3514 coufit

.5? V' 

-1-

IN THE HIGH court or     

cmcurr BENCH AT GuLnA1=:arA; J  %

DATED THIS THE 20th DAY  35*;-*;:%;1§z;,é4:§§*,%%;;»s;jQg$i%['

BE?@3ET* "    
THE HON'BLE   REIJDY
W.P. No. 4063i'/2C§)s:.;?)
BETWEEN:     %   L

The National   I V " 'V 
Gulbarga, t1"1r}t)1g£i'_,t11c'*--» "   --  

   
S/0 Shaik   
Age: 60 years, E9,/o'i.:i11li;;aV1'gg;"--«   % ..PE'I'1'I'IONER

(I3y_4_Sz'i.   Ranjolkar 8:.
' -V _ Sri} Gmumj'-Rae Kakkeri, Advs.)

1.T1;g S tate.1flLfa.1gh
TheRcgionalfiommissioner,
_ Gtiibarga Hagen,
V  Gtflbarg:-3.

Q "The. "Deputy Clommissioncr of

_  'Guii:;7arga.

T -- . 3;"'1'he City corporation of Gulbarga,

" Thmugh its Commissioner.

4. Gulbarga Urban

Development Authority,  



 

5
5.
1
Z
a:
5
Li.
D
#-
an
9
in)
$2}.

mm" W §{{»°33;§7{§"@é%§%"é"fivnE¥{¢*53ia men ceumr |_-.m.;_:I-5 counr or KARNATAM Him-E cmm ear msaM.:mfmm mflm cam"; W mmmga '

-2-

through Csmmissiener,

GDA, Guibarga.     ' T' V

(By Sri. M. Kumar, AGA {tar 1?-T rafidé R42,   T

Sri. RS. Mafipmil, Adv, fin" R--3,, , " ' .
Sri. R.A. Patii,-_v__Adjv. for 13-41 '   

THIS WRIT PE'I'IT,.!QN iS_F§LEDU.NDER'ARTKELES 225
85 227 OF THE CONS'l'!TU'I'ION 'I~m:)iA PRAYiNG TO
PRQHIBIT THE RESPONDENTSV:';-FROM? EDEMOLISHING Tm:

SHOPS OF THE PETI’I’IQN’ER .(:GfNs1~’.RU.ir’;iIfE9 OVER LAND
SY. NO.9/1 oFjBA9ET>UR-TALu.K,_ GUITBARGA ASSIGNED
SYTUATED IN” H.?}sFi’A :;UM:3’A{> QN DARGAH ROAD,
GULBARGW 4′ ~ ‘ _

“I_’BiI.S_ CE):f§I§N§} on FOR PRELEMINARY
HEARTNG iNA.’i;3fGIa;0u_p~T1~:1s DAY, THE COURT MADE THE
FOLLCEWING; ~ ~

. ‘ ._ J ,.,_ _;64kDER

V, The Lca4’1n._VcT(Vi Cofinsel for the petitioner files a Memo

of the Court to withdraw me: Writ petition.

1” .Nié1_n_.o V1311 Iectzmi.

~ Vig’itvf’e’t:iti<)3:1 is dismiascd as withdrawn.

sar-

TUDGE»

Rbv.