High Court Karnataka High Court

Hemarathna W/O Late Venkoba Rao P vs The Commissioner on 8 September, 2010

Karnataka High Court
Hemarathna W/O Late Venkoba Rao P vs The Commissioner on 8 September, 2010
Author: Ram Mohan Reddy
IN TIE men COURT or KARNATAKA. 

..i..

DATED THIS THE 03'"! DAY 01+' SEPTEB/O§_fiEI§g:~24O1'0*'O _  

BEFORE

THE HONBLE MR.JUS,'E'I-CE MoIr.z%m   ,

WRIT PETITION No.Oé94 11os4OO29i0'A (Bm)

BETWEEN

1.

1?

-- ..SREERAi\/IAPURAM, BANGALORE-~56{}021

AGED ABOUT 84; YEARS,  V_ 
R/OF No.27/25."--1?1LLAMMA BLOCK,
9TH MAIN }?.()1AD,«.3R}.")._CI--iO-SS, _ »
SRIRA1VIAPURABJi,._VBAz'\[GALORE-- 56002 1

HEMARATHNA W/o.:'LA'I'i:_V xfE:1~'3'I<,." NBA-IRAQ P

SR1.I5;V*fNOBAODAS~..§3/O LATE VENKOBA RAO.P

AGED ABOIJT 54"'ar§:A12s;
R'/OF NO.27/.25,'P1LL.4'iMMA BLOCK.
QTHMAIN Rom)', .3313 CROSS,

 PEFYHONERS

» fay   QANIGER & ASSOCIATES]

 "COMMISSIONER

~~ VBAANGALORE DEVELOPMENT AUTHORITY

CHOWDAIAH ROAD, PALACE GUTTAHALLI,

 « BANGALORE

THE COMMISSIONER
BANGALORE MAHABEAGARA PALIKE,
BANGALORE

THE ASSISTANT COMMESSIONER
RE-ALLOTMENT AND RE--CONVEYANCE.

M



BANGALORE DEVELOPMENT AUTHORITY,
BANGALORE

TI-IE ASSISTANT ENGINEER

BRUI-IAT BANGALORE MAHANAGARA   E  I

MALLESWARAM SUB--DIVISION., 
MALLESWARAM, BANGALORE '

SM'I'.VANAJA W/O HUSBANDS._NAME  KNOWN .  " 

AGE:MAJOR. .  ~ . _   _
R/ OF 4TH CROSS. RAJAJIDEAGAR E _sTAGE;'-,
GAYATHRENAGAR, BANGALO_RE\--560(}£.Ov 3

SMT. LEELADEVE "D. W/Q SIDDEAPPA
AGE:MAJOR,   
R/OF N0.3379/13.,--c.BL0cK.  ,
6TH CROSS,"~RA;[AJ_INI9;GAR~,1I..S'}fAGE,
GAYA1f£1R1';wxGAR. EANGA LORTE45800 10

       ' RESPONDENTS

{By Sri.' :__A LOKAN-ATH;' FOR R1 & R3]

{BY SR1. R-ANGASWP..M'{z_& A/S, ADV FOR R2)

{BY 'SR1. Y R SADASIVA REDDY A/S, ADV FOR R5)
(BESRI. DIKSHITAK ADV FOR R6}

   E. Vi?E_",I'I'I'ION FILED UNDER ARTICLES 226 & 227
IQETHEV"'Iich3'Ns'I*rTU*rIoN OF INDIA PRAYING TO QUASH
V  ENDORSEMENT ISSUED BY THE R2 D'r.23.10.09,
 _ VIDE"ANN~L AND LETTER ISSUED BY THE R4 DT.22.12.09,

  ANN--N; AND ETC.

THIS PETITION COMING ON FOR PRLHEARING IN 'B'
GROUP THIS DAY, THE COURT MADE THE FOLLOWING:

bk



ORDER

There is no representation-:f0r»–t.he V’

the case is called. Hence, the

for nomprosecution. V’ ‘ .. F: 3
. .’ 1,. .

KS