Karnataka High Court
Bangalore Development Authority vs Smt Rathnamma W/O. Late M … on 23 August, 2010
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 23RD my OF AUGUST, 2010
PRESENT ""'%
THE HONBLE MR. J. S. KHEHAR,
AND
THE HON'BLE MRS. JUS'1_'ICE i«£Ai"€xfi}LA"(f:{f{E)LLLfR
WRIT APPEAL No.59s%%'§32? 2010 (LA+£:r5g}' k
BETWEEN
1.
Bangalore: Developmkirit " . j .
'I'.Chowdiah'A"R<;ad M
'§i:}20" . ' "
By __ _ '
. The Oificer
Bangalorr: 11}eiv<:,1epmez1t Authority
T; Ci1owdiah_Road
i3é:nga]a.r¢--56O APPELLANTS
'0
fsabahit, Advocate)
_A;1\_:Q
Sm"t, Ratl1namma
.TW/o'L.ate M. Govindappa
. about 49 years
§G.Arvind
S/9 Late M. Govindappa
Aged about (28 years
Smt. Radhamma
D / 0 Late M. Venkataramanappa
Aged about 39 years
All are r/o Anjanapura
Uttarahalli Hobli
Bangalore South Taiuk
Bangalore-560 O62 RESPONDENTS
This Writ Appeal is filed 11/3 4 of the u
High Court Act praying to set aside the ordc.I-=_.pas3§§d% ii:
the WP. No.4928/2009 dated 3I.O8.20{)9.," ~-._ V
This Appeal coming on fozf "this
Justice made the foilowing:
0825.33
J.S.KIEI-IAR, C.J. [Oral]:
The learned '4 states that
he has been "£6 appeal.
-. " appeal is dismissed as
withdrawihé " .
.....
§z§:%:ice
Sdfa-E
Tuége
Nsujm