High Court Karnataka High Court

Anudeep A vs Mr V Bhaskar Reddy on 16 November, 2010

Karnataka High Court
Anudeep A vs Mr V Bhaskar Reddy on 16 November, 2010
Author: N.Kumar And Nagaraj
IN THE HIGH COURT OF KARNATAKA AT BAN

Dated this the 16"' day of N0vember,_--2i0'1 C)"'~'   ~

PRESENT  «_ 
THE HOI\;=3LE MR. .qusT'1c;_E N. 1+:U5iv.-;a[13V'V  .
  
THE HON'BLE "Ni:I{,J'$.IS?ji€;JE'-- NAGARAJ

WI'it'}'°:ci%t1fti0n:;A'N0:; '34196'~5f %2<%j1"s:3 tGM--coN)

BE:TwEI3:N£   

1

.}\nud'ee}j.A if ' _  _
E';/0._1VEr, V1\/Iuraiidzhax  ' '
8: ---Sitha Lakshmi ~.. __   
Aged 20 ye"ars° AA V " 
_ R/0  "P1oVt'V-.No:_87"' "
_ gj F'anchaV'ati_vApa1't'ments
'  Gfiéiviain Road ~~~ 
16¢ &*1._7th Cross

3  _ "E.a»11eS'hWaram

  }3'af1ga£a1"ru"-- 560 003

. S.,_P.A;«:"H01der of

.Mr;_ Muralidhar A
R'/0 F12, Plot No.87

A ;   Panchavati Apartments

VV '  6th Main Road

16"' 81 1'79': Cross



Malleshwarain
Bengaluru -- 560 003 ...Petitioner

{By Sri M H Sawkar, Advocate)
AND:

1.

Mr. V Bhaskar Reddy

Managing Partner

M / s. Aerozonaa

81 Aishvarya Projects

No.717, Poornashashi Complex

Modi Hospital Road ‘
Basaveshwaranagar ” _ ~ _
Bengaluru — 560086 , …Re§$p_oI1(:1en.t

This Writ Petition is fi1éc’i:iirid¢r and 227 of

the Constitution of1ndi’a;-prayiiigto call for records. Quash the
impugned order pass-r:d«..byC_th.e”Isl Additional District Consumer
Disputei”Red:ressaifi.;Forum. E’:e”s’hadripurarr1, Bangalore —20, in
Cornpilaint QV7’/2O«igO”._datec1 Sid Day of May 2010 wide
AnneX”u_re’~«E and etef, _ ”

coining on for orders this day,
N. Kumar J.,V-rnade the following:

…… .. ORDER

3 Counsel for the petitioner seeks leave of the

Court to ‘i.Vithtiraw the writ petition with liberty to approach the

?1PPT’5P1—itate forum for aPPr°Priate r”–‘””–‘f- __

2. The said submission is placed on record.

petition is rejected reserving liberty sought for.

ksp/–