High Court Karnataka High Court

V Balasubramanya @ Balender … vs State Of Karnataka on 6 January, 2010

Karnataka High Court
V Balasubramanya @ Balender … vs State Of Karnataka on 6 January, 2010
Author: B.S.Patil
IN THE HIGH COURT OF KARNATAKA AT BANGAI.gO*RE

Dated: This the 6'?" day of January   

BEFORE

THE HONBLE MRJUSTFICE    

WRIT PETITION No.276.1_zg#/II2o0§  "

BETWEEN:
 nm-

1

      
  :3-6uO'0_94_ A

V BALAsUBRAMANYA.»-@ 'B.ALE2'NDERIVE'N'KATA
s/0 LATE V VEN'KAT;'_AS; VBBIARAO _

AGED ABOUT     V  
PRESENTLY REAS1.D_I'NG .ABRo'AD  "
REP BYOHIVS POWEROF A7IT.ORN'E'Y HOLDER 8:

BRoT_H£;'§:.-V RATI~i5I_\IAKAR_  "
# 1:.1"3;"6'H1».¢;'.ROSS  " 
3RD' MAJ_N, I-I'IC-.H()US'E3S

 PE'I'ITIOI\IER

{By Sn. M sH;VAifRAKAsH~; ADV.)

fill);

STATE o%'KAR'NAT'AKA

'DEPARTMENT OF HOUSING & URBAN

" D_EV'E1_,oPM ENT.

1  By-ITS SECRETARY

M.  'BUILDING
v«BAN(3ALORE.

I 'THE: COMMISSIONER

BANGALORE CITY CORPORATION
BANGALORE .

BANGALORE I\/IETROPOLITAN TASK FORCE
REP BY ITS INSPECTOR GENERAL OF POLICE
BANGALORE. '

COMMISSIONER OI' POLICE
INFANTRY ROAD



BANGALORE CITY
BANGALORE .

5 COMMISSIONER   
KARNATAKA SLUM CLEARANCE BOARD  A" I
RISALDAR STREET _-  .- ._  I

RAILWAY PLATFORIVI ROAI3'"" 
SHESHADRIPURAM 
BANGALORE. 

6 ASSISTANT EXECUTI'J_E;rE_'.NGINEER_ ' ,
BANGALORE MAHANAGARA PAL'1II_E'" -- 
WARD No.46. CHAMARAJP_ET--._,  
BANGALORE 5»60..Q18_7   ,f;._RESPONDENTS

[By Sri..R DEVDASS. AGA :EO,R°II 1  
Sri. II N PUTTEGQWi3A.."AD'JI'S.FOR R2;-& R6
Sn. NANDA«I§I:SHO_RE_. ADV. FCJR V1315)

THIS  I  IS FILED UNDER
AR'i'I={Z'LESu;25i6;'AI\ID"22-'? OIf"TI%IE CO1\ISTITUTION OF
INDIA, '-PRAY'INGI TIfOI._:V'"D_I'RECT R-2. 3 & 4 TO
CONSIDER THE REPRESENTATIONS MADE AT ANN«
K 8,: L AND T()":I'AKE APPROPRIATE LEGAL ACTION

 PROV}-DEAD UND'E'R SECTION 321 OF THE K.M.C
j ,AC.T_ REMOVE AND DEMOLISH ALL THE
 ~.IL.I,EGAI;I-UIXIAUTHORISED CONSTRUCTIONS MADE

ON. PI.._O'I'~Sf"'A &_ B AND ETC.

_ A  IHIS PETITION IS COMING ON FOR HEARING
 DAY, THE COURT MADE THE FOLLOVVING:



Lu

ORDER

Learned Counsel for the petitioner f_i_i’es a”i;i:emjo——

requesting that the writ petitio_ri….m_ay 1:»¢~f

withdrawn.

2. Memo dated is orig record.
Writ petition is disiri’i{ssed–‘_VAas§.

Sd/~
JUDGE