High Court Karnataka High Court

Vijayakumar Reddy B R vs The Deputy Commissioner on 4 February, 2010

Karnataka High Court
Vijayakumar Reddy B R vs The Deputy Commissioner on 4 February, 2010
Author: Manjula Chellur Gowda
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE} W DAY OF FEBRUARY,   

paasaxi
THE HONTBLE MRs.JUsT1c}3_ MA§1;3't}LAa.cHE:[L:JR,yié
THE HONTBLE MR.  .A_.N.VEN{jGC§5PAI,A
MISCW. NO. ism s"s:«,/.2099 
 _MISC;W.IjJO'.50.3/f20.,}(3

 IN 11>'

 VVRI.3."')§'f?}§E;AL 1§{0..3652 /2009 (KLR~--COi\T)

BE'1w£?;E:N_:" _  y 

1.»  "B.R.\}ij'ayaIgmnar Reddy,
' /  Rainalqishna Reddy.

A  .Ag-f:§1'~abQ'ut_ 34 years.

2.5 _  «

. Reddy,
 / 'Ramakrishna Reddy,
Aged; about 32 years.

n  'B0th are R/at No.38,

V'  --}."1t1'1 Cross, 16?" Main,

15' Stage. BTM Layout,

Banga}0re~ 560029. . . APPELLANTS
(By Sri. Kempe Gowda, Adv.)

K

../'



AND:

1. The Deputy Commissioner,
Bangalore Rural District,   

Bangalore 560001.

2. Anekal Palrminig Authorit_y,
No.430, Anna Building, 

Hennagara Gate,
Hosur Main Road, .

Chandrapura,
Anekal Taluk, _u '   _  " -. _
Bangalore District...   "':RE8ii?ONDENTS

These i\{Iisc'.W-.129158/"2009, and lVIisc.W.503/2010
are filedv unéier;,__S_eetion' '15.1_v_CPC praying to issue a
direction ltiojthe first '1=espondent not to implement the
gradation' list' 'pfreparedp "amid" published in pursuance of
impugned' orderldfated-20.05.09.

 ..Théseapplielatilorslllooming on for orders this day,

 _ A  CHAEVLLUR J., made the following:

ORDER

¥.,,/

_ ..li'{isc.W.No.laZ?.E?§/é009- and Misc.W.No.503/2010

0′ ‘garcr-Aallowed, as the appellants’ learned counsel has no

‘objection to allow the same.

The appellants are directed to amend

title.

As impleading respondentsmwere 11ot”p§i;*ties iaefore-‘* .

the learned Single Judge, a wee1;;’s::ti11{e4’is.file
objection statement to tIr1e’:\_9\_Vr’1″-it app’eeti, V —

Meanwhile, appe11ants7:iec,rIiet:1 Veihall serve
copy of the impleading

applicants.

sd/~

sa/-

JUDGE

SEIC/r 2