Karnataka High Court
Sri P H Suresh Babu S/O M R … vs Bangalore Develom,Ent Authority on 16 September, 2009
,COMMIS._S'IO_NER A. '''' " " IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 16TH DAY OF SEPTEMBER 4' BEFORE THE HON'BLE MR. JUSTICE ASIIOI: B. A' WRIT PETITION NO.251S6 OP".2OIA)T9'T IGIIIQCPCI " BETWEEN : SRI. P.H. SURESII BABU . . S/O MR. HANUMANTIIAPPA AGED ABOUT 50 YEARS ' " - ' RESIDING AT NO.2332 /1 BANGALORE. 4' ...PETmONER .... :ff,N.-..RA:CHUPAT1:¥IY, ADv., I AND: V ' 4' ' u ' BANGALORE DEVELOP1\}iENT'"AUT£«IORITY K.P.wEST._ BANGALORE---560 020 REPRESENTED BY .. RESPONDENT
_ SRI AM. VIJAY, ADV.,)
THIS \VR.IT’ PE”£’I’HON FILED UNDER ARTICLE 226 AND 227
CONSTITUTION OF INDIA PRAYING TO QUASH THAT
DATED:29.7.09, PASSED BY THE XL ADDL. CITY
, –.__”~C:v1L,VJU’DGE, CCPM1, BANGALORE IN O.S.NO.9497/1997, IS
” ‘ ILLEGAL VIDE ANNEXURE-E.
~»v—THIS PETITION COMING ON FOR PRELIMINARY HEARING
_IN.*B’ GROUP THIS DAY, THE COURT MADE THE FOLLOWING: