High Court Karnataka High Court

Sri Mahaboob Shariff vs Sri R Ravi on 11 July, 2008

Karnataka High Court
Sri Mahaboob Shariff vs Sri R Ravi on 11 July, 2008
Author: V.G.Sabhahit
AND:

IN THE HIGH COURT or KARNATAKA AT    

DATED Tms THE 1 1T3 DAY or JUL? 2668 " " C  %

BEFORE      _ - 
THE I-iOK'BLE MRJUSTICE v.G'.sAaHAm%r _ " *

w. P. No. 14331 /
BETWEEN: ”

1 SR1 MAHABOOB SHARIFF –

S/O. LATE HAYATH SHARVIFR ‘ ‘
AGED ABOU’.?_;4?_YPiARS ” :
R/A’I’ NO. ‘?_47gZ?67. ”

H RAHAMA1’H’MANz:.L–..___ ‘ ‘

1=>c)’If1*i§§ivI’1e:ti,{:, V
BANQAI-..GR.E”–4»-5′.’ ‘ – PE’I’§’}’IONER

(BySri: R ~ ‘V )

SiQ.”RfA’FHNAM

. 3133:)’ A3o1.’r_’r’49 YEARS
VR/’0. NO’.-S47′, DEBIES ROAD,
SAGNKAPIJRAM

, BANGALLORE — 550034

x womzma IN HMT.

s ANANDA SHETTY

gs/o. SR} ZVLV. SHETTY
AGED ABOUT 48 YEARS
R/O. No.27, C..M.H. ROAD

INEIRANAGAR, BANGALORE – 38

3 THE COMMISSIONER

BANGALORE DEVELOPMENT AUTH.€§Rjmé ‘ ”

KUMARAPARK WEST _ -_ .

BANGALORE ~ 560020…. RESPON*D_ENTS

(By Sri: A.K.VASAN’I’I~I AND K.G1:é’t;3.§-_i’»?QR R2.

‘THIS WP. 18 FILED’~~..PRA;YING*- .im ‘-QUASH THE
IMPUGNED ORDER m’.28′.8~.07 *PA;~;$:Et;LT,’QN’ –.LA.N0.1;,
12 AND 13 IN o.s.No.2666/~2o04)”BY THE-KEQURT OF
THE xxvm AEDLEITY ,::;1v1L” J'”U.D.(_}E.,’. BANGALORE
(CCH–9) VIDE A:sIN_ExuRE;-2&1′: ‘AS’ -.,”-II.;LEGAL AND
CONTRARY TO LAW 5A”1\z;_1:)-1=3::: PLEASED ‘TO ALLOW THE
APPLICATIONS .19, “”‘zs:oS;1;–3_,”–.__;2-._ -AND 1:3 EN
O.S.NO.2566/2800-. :1,_ = ~– ‘

This Virfii ‘Em. for hearing this day,
the Court madefihe. foi1«_owi1ig.:.._

– ., ” % ~ _O_RDER

é ‘:4his writ petition by the p}aintifi’ in
{)”;E’§..f*i§;fl.92.’£§*’$:§E”>,(:&2€<§f1V£): "jon the file of Xxvm Acmcity Civil
CCI~I–9 being aggxieved by the order

4;;ia1;¢d 28.8.2607 rejecting i.As.11, 12 and 3.3 on payment of

each.

\/” –