High Court Karnataka High Court

B.Krishna S/O Late Srinivasrao vs State Of Karnataka on 27 August, 2009

Karnataka High Court
B.Krishna S/O Late Srinivasrao vs State Of Karnataka on 27 August, 2009
Author: Ram Mohan Reddy
IN THE man COURT or    
CIRCUIT BENCH Afi'   -  %  ;

DATED Ti~1'IS THE 27% DAY '<.:»+§'g'a:,z;G1Tk:'.€T; %'f.20o9;  A

BE§©§§_u  
THE Hozmm  iéanny
WP, NO.SQ???_{§§?TiéVCCé§:.(i§;8}~§}"DA)
BEiTi'WEEI"{{   

B KRISHNA 1  " J   'a 
2310 LATE. Ts%I2:N1f%;AS'12Ao, 
AGE}; A13oU*:?V4,§*_(E-A1i:s_, _ ;
OCC. "SER\fi<3E,~.V"  _? " 

:2/0 H.i<IO.8~ 1c;~._3'--15,_  '"

NEAR RA{:».HAvE-N:.RA..s;:QLoNY
B£I;'.§AR,.THRGI_JGH THEIR
C}Ef}C%fE;I§AE,,_ POWER-OF ATTORNEY

 §;'8-- 10--3 15,

   NEAR R:.AGHA.VENDRA COLONY,
 VF nB.{I_;}AR'; ..PE'"¥_'I'I'IONER

  i:By%'SR1 K. M GHATE, Adv.)

   "AND:

1. STATE OF' KARNATAKA,
THROUGH DEPUTY CSQMMISSIONER,
BIDAR,  M 

E1-1





-2-

 COMMISSIONER,   
BIDAR URBAN DEVELOPMENT
AU'?Z1I€3'R1'1'Y, BIDAR. 

3. CGMMISSIONER,  
ems MUNICIPAL COUNCIL,  M  '_  
BIDAR.  _  _  .".*~RESPOf-f£)f3\3TS

(RESPONJSENTS sERvE;J} "  

T818 "W'R_E'I1'--.?E.fTE'?.l_Q_N*'.I_S 'FILED_ LENDER ARTICLES 226
6:3 227 01+"VT§a;i«;_ C<3NsT1.',rIg1'*10N'»§oF INBIA PRAYENG 'PO
ISSUE}...'WRI'}'~._OF"~1:MAfw}.'§j):'&1\?IUS-,..,.f{}1?€ ANY OTHER Wm', OR
ORDER, D1T1*e:~:sf;:'1e{)'N,_'xa;~1jx*:r; RESPECF TO 'me PROPERTY
01? '?H.E :r'ItaT.1Ti<";r;AE:;?Ts;%v.wH1'CH THEY HAVE LOST iN THE
ILLEGAL, BUREAU.ERA'¥jIG«DE§MC)L§'}'ION PROCESS BY THE
RESPONBENTS." _ ' 

' THIS w'RA;t§?"PE'r1}r:oN COMING ON FOR ORDERS THIS

 "  _ DAY} 'REE £§OUi?'I"£3'ELiVEI€ED *m13: FOLLOWENG:

ORDER

‘§}1éféf_ iT§ non compliance despite grant Gf sufficiem:

§pp<}r:}3;;:ity} Ian the fiI'St for 42 days 1.43., equivalent :0

weeks and zhereafier on 21.8.2009 for two days.

'A 2 __.E'€:ti1:i0£3 stands disnzissed.

YKL