High Court Karnataka High Court

G T Ramanujam S/O Late G R … vs The Commr Bangalore City … on 8 December, 2009

Karnataka High Court
G T Ramanujam S/O Late G R … vs The Commr Bangalore City … on 8 December, 2009
Author: H N Das
 

wuna Mr nnanru-nun-nlwn'uuu4n-3-wry nnaminlfinn Riva'-HOUR"! V!' ERKNMERIVA FIIVI1 UVGK I" UPKAXNATAKA HIGH CQURT Q? KARNATAKA' H55" C0331}

E

IN THE I'§GH CQIRT OF KARNATAKA AT BANGALORE

mmn ms THE am may or nncznmm 

BEFORE

um HOI<l'BLE ma. JUSTICE H.N.§AC}AM(§¥iE!§'_'; 1133.9 _ %   

BETWEEH:

S/O lat: Ci-.R. Thimnfirfitynns.

Aged about 48 years, agt; _
No.9/2, ground floor

Ilnd Main Road,43:ikan1ta_n 1]z2,y–4c51~2t,_ ‘ ‘
Crmeent
BANGALORE – % PETITIONER

(By Sri: absent )

1) The

Ci’i;13,:.._..$0I’;:orati¢3z1,

¢

Ravenue Ofioer,
A Diviaicvn,

MR Palilke,
Quema Road,

~ ‘Bmagalorc .

” %%%%%%”%:3)k§rsz-1; G31′. Lakapriys.

-« ‘S/0. Late Thirunamyana Iyengar,

!|”?”W ‘MW-VEIL ‘HM! – I.’I¢1IwR1R”‘mE-i”‘!l’\I’§-‘

!lIVif’l’l -wvuns-A-wf-nnn:IM:-HNH- nrwnhuuxt U? KAKNflEflKR’ HIGH CEKJUKYCJF KARNRTAKfl’ HIGH CUURT CW’ KARNAIAKA ‘!”H(5H CU’URT

Mafpr, No.13, Ilnd Main Road,
Srikantnn Layaut, Gwen: Road,
Hxgh ground,
Banmlore.

(By 81-‘1: R. Subia, Adv. for
M/S.Ashok Haranahalli Associatw
for R1. and M .

Sri. 13.14. Manjunath,Adv. for R3.)

nnswy mm: mama ’10 vxnxa .A1~rx.%
DATED. 14-06-2000 Ismxbafiv THE
RESPCHDENT ’10 ._’0F Tm
scrmwm mama? m THE TBE
mmmamn A1113 THE
R1 mum ::A€.1″l’I0fi ‘rim
CONCERNED 133 PASSRIG THE

nmxcmien H. a

TI-HS im>.% pm Pmmmm
rmnnma mam THE

% thepm1m1m”‘ haspramfim-wm in
qmh am order and 14-06mm
. . j, mmydem.

ow/~

‘~”W”” ‘WV’ W”W*'””””‘”« “WW” *-«WW5! fiefir’ nnmmmlnmn nwrr: MUUKI Ur nnamrazalsn rsiuirl ILAJUKI Ur RARNAEAKA HSKEH EJCJURI Of KMRNAIAKA MESH CQURT

2)Ontheba5sofa reg1It%aa’edpmi1io11deeddated30-93-

1991 the second rcspetndmt tmsrma the katha
pmpexty beamg No.9}: premises No.9 . 11 Main,
layout. Cnescem Road, Bmgalore in 1′
mm sutmumm. mmttmtte

filed at civil sail; in 0.3. No. 45′?t”1f’..1.:’9T92 agtdmt
and othen forpaltiflon ofhis in
the propfity in qtmam in as.
4575:1992 ma of 01:. 023-12-
199s. Agmmw the petitionu mad
at appeal 71211999. This Court vide
ordm appeal and mm the

C0t:£i:£!:3V:1:§j§j(.€t:’aMw’fi11fla£n1fltaraI3£1notto dmw
the mmwtme at the instance of ma

— under the impugned order. Hm this

=;j\\,J’~

..m.u-. an

Iwrl 0* Vu\fl’wat\!IA l\l’9!\l’l”§If1.i’\l” HIUH

3) Heard 1% aounsul for am and mm

4) The premnay’ ‘ deans ’31 0.1.5.
the qumtum of slim emfitlnd by the .

ms ofmmuw ‘ we in is for and
mm: mponams to in 00.» final
mm mm mm in
men awed by the
comma the man’
orda is 00.-. Khan of property in
qumonjsxo perinrto 14.06.2000.

A following;

WW0 same.

u The mama am: am: 14.00.2000 is
hmymhfi

0″/'”‘*”‘

5385336! gnu-in 2–