High Court Karnataka High Court

The President vs The State Of Karnataka on 23 October, 2009

Karnataka High Court
The President vs The State Of Karnataka on 23 October, 2009
Author: H N Das
1

IN THE HIGH COURT OF KARNATAKA AT BANGALOR 

DATES mls THE 23") DAY 0? OCTOBER, 20:3'    ~.

BEFORE

TEE HONBLE MR. JUSTICE H.N. §~sAGAM(:gHAf$'V1§;;é:  

WRIT PETHION Ne. zs4sa;2@0§:;;B~REs;%%~% . 2 % 

BETWEEN :

wwwuwwwwwwmmwmm

THE PRESIDENT j   k   _ 
HUSKEER GRAMA ?ANCHAYATE__  1 A  
HUSKUR, DASANAPURA I-IQ_BI._.i X '

BANGALORE NOR.'I}i__TALi}K' ~ A. ;  ' 

BANGALGRE   &
REP. BYETS sgc:a§¢T;m,&*%%%    %
Smt. GANGALAKSHMjAMMA._"     PETITIONER

(BY Sri. T SHESHAGViRIVR;§0;."~ABV.)

        

uuuungum

 . '¥'TB§;vS'"{.'ATEv€}F KARNATAKA
V REP. B'1'°J'_£T:f~3 SECRETARY
":E)EP§'.'0E¥" PAI'é'CHAYA"fH RA}
 'JP£)H.;§¥NA $0z.1:>21A
' x ,B:%*€'€3AlQREw 1.

*  {zf  * *».'i.'i§IE gxgcwrxvg omega

 TALSK Pfi._NCHAYAT

T YELAHANKA
BANGALQRE NORTH 'I'ALUK
BANGALORE RURAL mgr.





3. THE SECRETARY

BUSKUR GRAMA PANCHAYATH

HUSKUR, DASANAPURA HOBLI

BANGALORE NORTH TALUK

BANGALORE RURAL msir.

4. Sri. ASSOCIATES AND

DEVELOPERS, No. 72

IMAIN ROAD  %

CBAMUNDESHWAR: LAY()'£'5i1°

XEIDYARANYAPURA R0.  

BANGALORE «V 97 

REP. BY ITS PART}éEi{_ ' M V ,_ , 

Sri. M SU'BRAMANI.  ~ , L   ;    VRESPONDENTS

(BY Sri. SANGAME_f3H.__G P.;s;TI’L,:L1;§{?:{{‘%I?§;. ma

THIS WRIT ?E1V”rt10NTk1%sf;LED UNDER ARTICLES 226
AND 227 {)_F’ TFHE. <;:(A31~\:s*:';:*1"m':oz~: OF INDIA WITH A
PRAYER T0"–.QUASH IMPUGNBD (}RI)ER DATE};)
a7.o'2.2s;?i.§1§!:fEj: R__AND”E’}”.{Ej. »

‘ }%*.§%Rrr Prrrmaizxé COMENQ 0%»: FOR

?12;EL%Iz;/{i;r:~;aa’g1’2%fy” THIS BAY, THE CO{§R’i” PASSES

9RI)ER

V’ . Sangamesh G Patii, Eeamezi High Court: Govemmani

‘ ,.._1 i5Eea’4}:ieris directed is take native fix’ respondeni N0, 1.

d-~/’

2. Leamed eouzzsei for the petitione: submits thatize’ ‘4

permitted £0 withdraw the writ petition with ¥iberty_:o fi}e. .3«V’:’i§e ,, ” x

petition by a competent person representi;-gig 4′ X e_e

3» Submission of the lemneeeeeunsei is
pieced on record. Accerdizzgjly, herebj? rejecied
with libexty to the petitioner hVV_(}fa;nz{_15a§%zehay4e1§’ :0′ ‘file appropriate O<]"\/L

writ petition.

4. ~ _ leamed fligh Court
(}eve:1n’ne:§;i’AIf–§ea;IVer’ file his memo of appearance
within three weeks i”fe£z1{odey,

‘ hereby éirecteé to return the certified copy

of the»-.erde;f~~£n;1f3LiTg1ed in this wzit petition on substitution ef

. . iv ‘ ‘«.1;¥fhen:ieaied..eepy.

Sd/-u
I udge

ms:231e2m9