High Court Karnataka High Court

Sri K V Sampath vs Bhruhath Bangalore on 9 June, 2008

Karnataka High Court
Sri K V Sampath vs Bhruhath Bangalore on 9 June, 2008
Author: Ram Mohan Reddy
V' '" . '  "BHi3UHATH BANGALORE

1

IN THE HIGH COURT OF KARNATAKA, BANGg~ki;t>1::»i9:*%j%1% ii  
DATED THIS THE 9TH DAY QF».JUNEE*""2f}l?§.';V   é %  
BEFORE A V    «%  M 'L _  %_
THE HON'BLE MR. JUSTICE-..:R'AM  

Wm’ PETYFION NQ*..;.O78?-*~($F:~2G0? (3;B: BMFi

BETWEEN

1 SRIKVSAM.P§’\TH[
AGED ~
S / 0 LATER VVE1:\ANi1iA”~:¥ENGAEa
R/Q DOOR N0.25g,=t3.ii;–r3′.’RoAD

2 SR1 ‘K V VIJAYASARATHI
s/0 SRIK V’SAMPATH
AGED 5’3_YEA’RS=.

» %1g/oJ;300Ie–No.2e

– . %v’%D.v.s3.%RoAn “”””
..BrE.NGAL”ORE«4. PETITEONERS.

(By M’/S ASSOCIATES, ADVS.)

IVIAHANAGAIQA PALIKA,
NRSQUARE, BANGALORE,
REP BY ITS COMMXSSIONER.

2 THE CHIEF ENGINEER
BRUHATH BANGALORE MAHANAGARA PALIKE

N.R. SQUARE, BANGALORE LJK

3

ILLEGALLY THE CONSTRUCTION WITHOUT ”
OP’ PROPER LKZENCE AND RENEWAL OF LICENCEO .: %
AND NOT ADHERING TO LAWS PEI?}M’AINiNG~-TC?~.,S’rLIV(3I~i O O

HIGH RISE BUILDING.

THIS PETITION, COMING ON F’__(5R_ %%PREL:%M1NARY%j%AjO
HEARING IN ‘B’ GROUP, Tnxsjmy THE COU’E:?IT’_: ‘

THE FOLLOWING:

Sri. K.N. OOu11se1 for
the respflrldcxgt” action in
accordanoe and therefore,
nothing :’CO11$*»ide1’atiOn in this writ.

petition. ReOOrr_.1 i11gVwthésiififiaission, the writ: petition is

«

Sdfi
Judge