High Court Karnataka High Court

Sri G Shankar vs The State Of Karnataka on 1 June, 2011

Karnataka High Court
Sri G Shankar vs The State Of Karnataka on 1 June, 2011
Author: B.V.Nagarathna
IN THE HIGH COURT OF RARRATARA AT EAAIGALGRE
DATED THIS THE 1;: {DAV OF JUNE, 20II._S_: "E..,_

BEFORE

THE HON'BLE MRSJUSTICE S.v.NAGIARA?R--IR~.A  _   

WRIT PETITION No.4476,2oI..I .:I.AA~EI3'A---  
BETWEEN: % 1'   . M

SRI RI_V.'i" 
2ND MAIN, AYODHA NAG,A'RA.V A
STH PHASE, 3 RNAGAR "
BANGALORE   %  

   '       PETITIONER
(By Sri: V.LAXfY}I;NAR'AYAN.;'S"ADV". ARREARING FOR M/S
J.S.ADv0CATE.S)     

AND:

 

I. THE SIATE OF' I<ARN"ATAKA
  ITS SECRET_A_R,Y
"E'-DE'»P;'AR'VTMENT OF HOUSING & URBAN DEVT

" ~ .VV£DHA'P&A§"SOUDHA

  BA.;x:g:;As_Q--RSE~ 550 081

2. A-.,fE'HEE-CQRTMISSIONER
EARSALQRE DEVELOPMENT AUTHORITY

 n T KUMARA PARK WEST, BANGALORE

   =  'IRE SPECIAL LAND ACQUISITION QFFICER

BANGALORE DEVELOPMENT AUTHORITY
KUMARA PARK WEST, BANGALGRE

 RESPONDENTS

{By SKI: §€,S.!’4I3ILLIK;£aR}U§’§AEAH, HCG? FCIR Rig
SRE.B.V.SHAN§<ARAI\IARAYAN RAG; ADV, FQR R2 T0 R3)

Q

1,.

THIS we IS FILED PRAYING TO D£RECT._L’§zV:VQi§;i;4§E§«Ei

THE FINAL NOTIFICATION DT.5.4.1999 r>,eiss:<2'_EO""E;:f–'–r._?mE'
RESPQNDENTS WITH RESPECT TO Sv.NO.31';9V EOONO *i::;r_ O ..
ITEM No.18 OF THE FIi\iAL ixiC)TIFI§ZA_TIOi«i"i'O–.t!_§v?\i 'i:§:a<'tEi=iT "

OF 1 ACRES :5 GUNTAS Peoouzteofir ;:gN~:\i~E;r–3Ori.oV_%v:VEyir
OF NOT POSTING OF THE AWARD w:"~n–i S~.Y'EARéS~_FR'O'iv.i.

THE DATE OF FINAL NOTIE:,cAT:ON—Ae– REAVE5t:EtEO' u,fjs".;::?_"<,

OF BDA ACT.

THIS PETITION COMING-‘–€ii’i’-F’0R. ORO’EE.9/iheis DAY,
COURT MADE THE FOL’EO”wAIi’iG:.;_s ; ”

In this’ i«’.riVtf.netitioiiiathe ‘p_eti_tioner has chaiienged the

finai no-ti-fi.ce’tio.n;’tfIerted»–j5;’4ki9’99…{‘?>innexure ”E”) 3W3 Other

:nc:den.tai’–reiiefsgerégeis “S ‘

Thernatttieriiis Oosted for consideration of interim

– geiviet; :,}’;\4; this Statjiegiicounsei for the petitioner has filed a

E-..nn.e-rho..Iéeekinrgvifpermission to withdraw this writ petition,

with iib_er’t’y§tO approach the State Governments The said

i”””<.__V"'in'2emo éepiaced on record. Accordingiy, the writ petition is

Vii'?-.d'ismissed as withdrawn, reserving liberty to the petitioner

approach the State Government.

3&1?

3§§§:§§

trrzvs