High Court Karnataka High Court

M Venkatesh Reddy vs Bangalore Development Authority … on 26 August, 2008

Karnataka High Court
M Venkatesh Reddy vs Bangalore Development Authority … on 26 August, 2008
Author: Huluvadi G.Ramesh
{N 1'ms mam coux1'o1~' KARNA'i'AK.A AT BAN§6j)é21yfiu1nflnsc:stwhfleow!1ersfiu-oughasaledoed. Howevenaspetflne

ad/'*



submission made by the ccsmssl smesenmg use BEA, 

sssssun: was deposited and also sossmsms is :aasss;'g\a3s:1sss"'s:'V'77i"s  *

sembhmce of tight, ass original land omserssnssvssoui'  tit; u A'

would have to be treated as notice to  Ac} --   'as fiat the
with' in two weeks mm ass  'sstj  sȣ. s':sss_~:ss+3sr. it is for the

respondent BDA Ira  Eat'   to the show ems

noticefoxmaf accordmoe with law.

Essitisssss sss disposed 5:’ ss’ gly.

1

Sdl-3
Judge

in that View ofthe mam:-r, L.