IN THE HISH GGURT as KARNAzAKa AI Béwsazsag"; BATES THE 9TH Day 6? SEPTEMBER 2008 W *7=' SE1': ORE THE H3N'BLE MR. JUSTICE L, NAaAyAfia$wA&y -_ gr' aeaugaa FIEST A??EAL N3} ;§44;G§ 'Qo;;;.:°,_f BETWEEN: '_ _ 1.
Union of India, -_:”» “» ‘-fl
Represented by PreS;dent”‘.” R a”h
of India owinfi tHé<T _'
Proeertv pertaining fgz
Defence 5er§i§és,5_ iuf 2 : wHW;
Parliaméfi£€H@§é§;Téf<H ' V
New De'i'f':i–.,: 'j;
2. The 3ecfetérv}–L” a
Ministry §fa$efefi¢eg,:K:
v__?arl§%mé§%’VHdfi§e,_H. _____
Mpeasgij;
3. ?h§=E3£a{é.§ffi$er & Administrative
‘ *,a¢mmandafit, Siafiibn Mukhyazaya,
*Stati5n.Hq{;
“”” “C§bbop Road,
W53fl§&l5re-1. – =..Appe1lants.
fvuWU?(By 5ri. M.V. Chandrashekara Raddy, fidv.)
‘
..ue:.s'<is»t2w.:'s!. .e.q3';;g_;~:;1
'*8?! (1-l')€_§%'i {H i<;a:'rm'i.:isn
*4'v'I£'Lé2,%lI(}I'P
Ev'
v\VV
L…»
6
AND:
The Commissioner,
Corporation of City ef Bangalore,
Cerporation Offiée Builéing,
$1.8′. Square, _ 1 ._ _
Bangalorewz. : .;ReSponden£,
(ééveat Nb.8ll & 815/06. *° 1 V _ _
Sri, T. Jayaprakafifi; fifié. fog fiffiespofidénti
Regular Fi£$§ Ap@ea&:filé§ UX$§§5 of CPS”
against the JUfi§%én£”é$§fD§#:eeiDtg.i2.4.2006
passed in Q,$g_Kb;2%Z$/lQ§1agp thg file of the XXVII
Addl. Q§£vICivii”Jfidgé, Béhgaiore. P3rtlY decreeé
the suit for perman¢m§ injfin;$ion.
Th;s Régq1a; Firs€*@ppea1 naming fin for
Qxders tfi1s éay, the Qgurt made thefifollowing:
A A5_» =.c 3 E E R
. ‘Appéii§fit counsel absent.
K ‘ _ Tw5;weeks’ time is granted finailv to £119
gvfiafier beak.” If the same is not cemplied, appeal
V > stanés’di§missed without reference ta Bench.
T +f'”” ‘ ‘ Sd/*
= Jana
COPY%
.-‘i.’t~’..’§ii’-.%;.1g”;{ _Qj
iseéa ‘”7 ~ ‘ .. . ..
G4′-“‘E W Km I:;«i{.:£4.;.
‘*9 1’2,L{ai()re:«
\§’w