Karnataka High Court
Shri B A Narayana Reddy vs The Bangalore Development … on 14 September, 2010
9022 OF CORNER AND COMMERCIAL SITES) AS THE DIRECTIONS CONTAINED IN THE ORDER PASSE<£)_VBY'7IfHIS HONBLE COURT IN W.P. 74£9 OF 1998 DT.g14'_.'2.';1 INVOLVING THE PETITIONER AND AUTHORITY. THIS PETITION COMING C§1\iCCF'COR«.PRL.'1HE'ARiNCG'INC"B' 7. GROUP THIS DAY, THE COURT mg} .:«§o:,LoW;N._C:;'1.Vi.i . V O O A. Since the petitionegi..i.s:'teady to pay Rs.5,64,100/-- as respondent __
Bangalore D45′,-e1opni’ei:’t’ the value of the
sq. mts. (9 + 15/ 2 X
80) havingtseeuviéedft’ajjeinand Draft dated 13.09.2010, I
think it £ippi”opfiate- thett the petitioner deposits the sum
V’ . A the”B§tI1gai1oi*eODevelopmer1t Authority which I have
“noI”$éiS.oi1VtoVbeiieVe, if done within two days, would not
_ gietitioiéi stands disposed of.
aoceloteti by the BDA. In that View of the matter.
5&5?
Tudcfé
KS