IN THE HIGH COURT OF KARNATAKA AT A’
DATED THIS THE 23th DAY 0? JANUARY ‘-
BEFORE A
THE HON’BLE MR. JL¥S’I’I£:_?’?;4E :2.-~33 ,i:3¢:’)*:?A1~r’1$I;-3
CIVIL REVISION PETETION ’41V5/22:603….”
BETWEEN ,- _ V’ _
CHIKKA vENKATAmx fl1:>ECt%EASE:)V_z3’§’ +115 LRS
1 SM’? RATHNAMMA W/O1 LATE CiH£.KKA~VEN-KATAPPA
REDI)Y,AGE}D A3o1,rr«?5-YEA1f::=, ; .,
H/A’:*BANAswA;» ”
BANGALORE ‘
:2 c KRISHM ieiaorrv» 4 ”
AGED ABQU’r«:.;~§5_YEARs’ .»
s/0′ I;ATE}f3H1Ki:;A VENF£ATA.PPA REDDY
REP BY.TH’E’ER.§}P.4. HQLEEER -C BABU REDDY
as/5:1′ BANF.$WAL’!
BANGALORE 413 _
:3 C. RAMAE;;1;§Nm>A 1é-E.r§::Y
,, F},GED ABOUT»-$3′ ‘{_E,!1RS
– —£,A’FE CHIKKA VENKATAPPA REDDY
” ” « REPS?’ THEIR GPA HOLDER C BABE! mama?
“R/_A’!fBfiN.5SWADI
-.”BANGj&1,,GR}5V43
4 SH!u’!Ifi3″:RA REDDY
AGEDAABOUT 50 YEARS
S/SLATE CHIKKA VENKATAPPA REDIJY
n : RE? :3? THEIR GPA HGLDER (3 321.81} 23525?
‘ , R’;=_AT BANASWADI
“BANGALORE 43
la}
5 <2'. GANESH REDDY
AGED ABOUT 45 YEARS
S/O LATE CI-HKKA VENKATAPFA REDDY . ._ ff
FIE? BY THEIR GPA HOLDER ('3 BABE? EEEDDY, ' . L"
K/AT samswam .. V. _
BANGALORE 43 ..
5 c SRIRAMA REDDY :
AGED ABOUT 43 YEARS V
S10 LATE CHIKKA VENKATAPPA REDDY V _
REP BY THEIR’ GPA Ho:,£>E§?.,_<:~~239.eU ;::._az3aY§'_:
RXATBANASWADI ' ' –
BANGALORE 43 _
7* CBABUREDDY – * _ , V
AGED ABOUT 39. YEARS-I V ‘ v ._
sxo LATE CHIKKA V23N;:aY
raga’? BANASWAVDI g
BAI\f{.}ALOI+’ LATE :::H1K:~’:iA VENKATAPPA REDDY
1213? BE’ .’I’I~1Ef-§1?««.£3-‘I39. 1~£o_L£%..Ez2 -C BABU pagan?
Rxkafr i*~:~ANz~.sw.~ea”m ,
BAN’c:5LoRE 43 _
9 saeimzvasra ‘~ *
£%.GE£) ABOLT35 YEi:R’S
– Q –LA’PE’ CHIKKEIVENKATA PPA REDDY
, z’?fEP’I»3.Y THEIR (39.4. HOLDER <3 BABU REED?
"E%jA'?4B;:I€ASi?ADI
BAN{3A_§{II?};3v .43 , .. PETITEQNERS
' V (By Sn,-§_ P KRISENAPPA, ADV.)
.1 'T?fE spasm, ADDETIONAL LAND ACQUISITION OFFICER
E EDA, BANGALORE
12
12 THE CHAIRMAN
BANGALORE DEVELOPMENT AUTHORITY
BANGALORE REs.:%:3Nz;éf§_§r._As ” u
{By sri: K KRISHNA, ADV. FOR R1 85 ”
THIS PETITION IS FILED U,/S A(;;a{:N.€;T mg V
GREEK DATED: 23.2.2008 P!-.SSEVD..§N EX.’NQ.7Q9j”{30CQ”QNV T’§~£E
1<'1L}:3 OF Tl-iii} 11 A!)DL.C!'i'Y €',?i_V'i~£. 65 E-}.F}.St3§.O_I'_iS UDGE,
BANGALORE CITY. C'-LOSING THE EXi_€?C-UTION "PETITION§.
This Petition Com§1'§..Qg fijf day, the Court
made the following : = * Z .
The before this Court
assafling thé”o11i ¢.:r pafiéerl P’, No: 709 /’.2002.
2. Hevé’z1:!.AASvriV ‘P, Kzffsiziiappa, learned counsei for the
._p¢titiQ_n$:r Szi’ «¥«Z.1.I.{_.r1’shna, Ieamcd counsel for the
‘z7;2sp§;’11r1c12t_ the petition. papers.
z’I’h¢ fiefifioncrs were before: the Executing Court
afor ‘payme11t of intarest on soiatiunx and addifional
;:gm;n¢:1séuon in view’ of the Law laid dawn in SUNDER vs.
I2
‘1
above and the decisions rendered in the above n0tt3d’~.-:jas{i’3,
All contenticans are left open.
c§d fv._,,N’i;.T_:
6. Ac:-cordillglya the petition isgtalzgdsz
Gldffl” as to Casts.
7. Since the ifiy their
nespective 1ear:1edV before the
Emcufing Court appearance
and regulate the
§I’oceedir;g$.M””‘ ” «
Si/3
Incas
Akéxbfis % A