High Court Karnataka High Court

The Commissioner vs Smt S Vijayalakshmi on 17 September, 2010

Karnataka High Court
The Commissioner vs Smt S Vijayalakshmi on 17 September, 2010
Author: A.N.Venugopala Gowda
 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17"" DAY OF SEPTEMBER, 

BEFORE

THE HON'Bi..E MR. JUSTICE A.N. \/_Ei\ii.,},GOF'ALA"(§.Q\Ai'D.A}_  

WRIT PETITION NO.22364:i:/A2C.i'_i_'ll3":(Gl~l.~_C§§C);' 

BETWEEN:

The Commissioner,   
Bangalore Development~.Auth'ority,-  _ 
Bangalore.   _     

" I  _  PETITIONER

(By Sri B.V.Shan;kara 
AND:  A A C

Smt. S.V--ijayaiaks'h:m.i,  
Wife of S.Naiga'raj_,   . _'
Major, "res'idirI~g a't.j'i~i.o;37u/S_1 5 _._
Housingfioard Colo-ny,   "

HAL 2"" St'ag_e,.. I ._
Bangaiore --~ 5600"/'5. '-
  "  RESPONDENT

A,A(By,KSri_V’iJ.G.i§a~«nTesh & Sri N.Channakrishnappa, Advs.)

._ ‘7’.___Th’is”_’w_ri’t;..petition is fiied under Articles 226 and 227

ofthe Co.nst.itution of India praying to call for records in
O.S.”No.847;’§/2000 pending on the file of the XVI Additional

<.,City Civil '& Sessions Jiudge, Bangalore; set aside the Order
v ,date__d 30.10.2009 passed on LA. and pass an order
"C'a_il,ow'i'ng LA. and take on record the written statement

_ before proceeding with the triai of Suit as Annexure — C.

This petition coming on for preiiminary hearing in '_B_'_

group this day, the Court made the foiiowing:

QRDER

Sri B.V.Shankara Narayana Rae,{earnedCoUtisei'V'for'_'

the petitioner seeks permission of the C:-gzruri:

the writ petition.

Writ petition stands cjismisse-d—- e1.Sv-wit.h.drav\}h.vv-..