Ln': _1.ms man II?!'
Jug: .|.:..u..u..I. Cwwnxa 53.1:-L\ nu - .. .uy.uQu3J;~,E '
I
I
I
I
E
3
DATED 'THIS 31'? A! F M
BEFORE
THE HON'BLE MR.JUSTICEV_£*.S_HO'K HINQI-111933:
------.-.2-jjq
wrerr PETITION NO. 20070
l1I".\l'l'1IIl'I"'.1.'I'.\r'I" ' V 0 '
I
SR1 N PUTTANANJIGAH. ~
S10 (3 NANAJAIAH;««T:.V%»i.'-- 2:
AGED ABOUT 5?. YEARS; _
R,IA_T ego DEVABIUR
No.53, Ama BLGEK, ., Q *
11TH can-ss; 1ssg:.I11..I i:1::«:~:>Az.),"-
'hr
KUVEMPU Nn.cmir:,V0«V._0"V0 "
Ivfi"soRE.=_ - '
X V PETITIONER
(131: 3121 .1 PMQHANTH (is v R SARATHY, ADVOCATES)
.'+=I¥&%eRE.- .U§2BA.i"% _§3E'.'FuL-0. ME..T
Au':fH0'RI'rv-- '{i;a1L's=DA)
BY
' .COMMI$SlONER, J. L. 13. ROAD,
lmfsonrsa *
RESPONDENT
(BY SR! R VIVEKANANDA, ADVOCATE FOR
SR1 M.C.SHIVARAMU, ADVOCATE)
THIS WRIT PETITION FILED UNDER ARTICLES 226
AND 2527 OF’ THE C'(‘.’)I’T§”i”i’i”iJ”‘i”i(‘JI\I’ OF ififiiix 1″-“‘RFl’¥’iI’\f€’:r TO
QUASH THE IMPUGNED ORDER ANNEXURE A DATED
02.04.2007 PASSED BY THE RESPONDENT COMMISSIONER
AS ILLEGAL AND INOPERATIVE.
E0
or D 7791 m’m.nI
THIS PETITION comma on FOR ORDERS ‘_l;’i-i~!SVVel’..)}_i”‘.:.’r’,,l”
THE COURT MADE THE FOLLOWING:
Although the matter is listed orden; V.
I have taken it up for final wiflt both
the learned counsels.
2. The. beer jet ee are that the
respondent vNo.7459_, measuring
40 X 60 TV e;tL.u=ted’ at Filth Stage, 2″‘ Pha-.$,
vijeyanaglere, lMyVseeelfide..;l1s:s order dated 31.67.1998
(Anne)_m_re –~la’C),:V AS thedpletitioner committed default in
V’ the V-Qayment of A allotment consideration, the
eeeeeued the allotment vide its order dated
G2′.f)~–a.2GG _ _ e
A A Teeem order dated 17.05.2007 passed by this Court. Sri
Vivekananda, the learned counsel for the respondents
submits that some more amounts have fallen due
HRH
: 3 ; W.P.’7721I07lLBl
subsequent to the issuance of the demand _:IiBfjCt§__:’ at”
4. I _uash the impugned
fro the mfiuoner
and by reserving the to”theifispondent’-to”impose
interest at such such
penalty as it deetsisjfit. satisfithjgp that there are
d1_1,s v.tvhe”‘1respondent shall allot
L110 11. Z 1 qfififluGfl:V LG. I..:;.u l.A.»I_..I.uuuu-J. auuu uflfilplfltfi ‘£113
Process dd
.. Th” “etiticaer she}! make the payment to we
three weeks from the date of the
of notice from the respondent. The
_ ‘.respondet1t ‘V complete the pnocess of allotment
m_n_hs the date of the receipt of the