..i..
IN THE HIGH coum' or KARNATAKA, %
DATED THIS THE 12th DAY 09 AUGi..:s?i€;vv2®j9 3 _j "
BEE-'oRE
THE HONBLE MRJUSTICE ggfiifinir
WRIT PEYFYFION No. 237 i'6.w'» C)FV_20'C}9 {mi-BM?)
BETWEEN
1 3 GRA!v_IUSA._ ' '
s/0. DQNGZEDVI GANG:§TH_ARASA""""
AGE '
2 13 G-vGAf»€APfflfHISA
5:;/0. DQNLEADI
GAN<}}§AD;a.f2AsA
AGE 60 YEA§7(S;
3 ,.IAYALA:<;SHMi A .
.. .é_w1i:*E 0:? l3v--.{3I2A1§!IUSA
- 'AGE 45 YEARs'.""
_ALi.}' EKRF; :féE§z.1jI1~§G AT No.2
3.39-',.3AN;GALORE'~ 2551
R132>.1~3Y fps iDiR_ECTjQR"'- " '
MR. SIALEEM PASHA;-_' ..
5 19:; S. INVESTMENTS
A"v-REGISTERED PARTNERSHIP FIRM
NO; .109; 1; £fI*FY'-C_EN_'f'R'E
OPP.'f€)W'.N H.ALL_, J. ROAD
_ BANGALORE' + :2.'-
7X°121»:i>.13*:€1':'s PAWAER
é A RESPONDENTS
(BY SR1. Y.Vé§;:iMAR, ADV FOR R1--3)
TRIS WRIT PETYFION IS EILED UNDER ARTICLES 226
227'" OF THE CONSFYFUTION OF INDEA PRAYING TO
THE R1 TO R3 TO INITIATE PROCEEDINGS
_=_A":.'}AiI'¥ST THE 4T3 65 ST" RESPONSENTS UNDER THE
'=.._'"EXIS'I'ING LAWS AND TO DEMOLISH THE PROPERTY
-W'§~I}C1*-I HAS BEEN CONSTRUCFED IN CONTRAVENTION
OF' HE PRGVISEONS OF' THE ACT AND ETCA
5'
Al
xx
.3.
THIS PETI'1'iON comma ON FOR PRL.HEAR:_N~G;-«Tms
DAY, THE comm' MADE THE somowmc: v. 3
ORDER
The petiticners c1aimiI1g»: 1y5cv mes ‘
certain immovable property, _ove1c”-vfiliich ,
and 5 have allegedly erected’ 1’1}tIlVt;i’–s1′;v6I’JvI:(=:d’:V:§buil(1iI1g
without permission A. “vs; buiiding plan,
having represented to Bangalore
Mahanagara no action, have
prcfenfcd”ti’1is ‘ ~ »
2. ieaxncd standing counsel for
8Bb2I%}5″having dfirected to take notice, submits that
representation Armcxum–H, wouid be
c9:isidc’:*ei:’£.”~ar:cI’ action taken in accordance with law, if
g Weeks time.
x Recording the submission of the learned
..CGuflS€l, ricthjng further survives for ccnsideration in
this petiticn and is, acccrdingly disposed of wanting
..-1..
two weeks time. The respcmdeni:-BBMP is directed__;’_ib”‘ ‘
aédress a reply to the petitioners’ complaifit»
immediately thereafter. d j; ii. ” _ .