High Court Karnataka High Court

M/S Maytas Infra Limited vs The Bangalore Department … on 5 January, 2009

Karnataka High Court
M/S Maytas Infra Limited vs The Bangalore Department … on 5 January, 2009
Author: N.Kumar
IN um HIGH cam or KARNATAKA AT 
mmn 11-33 THE 5% may or  % f %    

BEFORE  

THE I-ION'BLE 1um.JUs'r1€3E  %   %*

wan' PE'rrr1c:m No.178_8'?j   J

ms MAYTAS mg.   

1-'RmRL'r' Knawlus Mrs 24A'9%IA:*~3 nmm
5-3-1136

-ysgyg, 313:D:FLOoR’,–§aMC¥I:iH mm
HYDERABw~1é<A»H

W8» W9».

110.3235, VIHAYAKA LAYOU

nmmamm B&N&¢;L9RE~72.mP. BYITS
% …1=a’1’rmrm12

-{By – ADV)
&’Ibj:’~ A

% DEveLowew~rm’nnRrN
‘r=.y%c aw~ 4 – .»

EKGINEER nmrmzn
mWI;wDmHT AU’l’fl’.’R1’I’Y
‘1’. CHOWDAIAHRQAD
xummmmwmsr
5wm9

TIE E EHGRTEER
Iaflfifi CITY DIVISION

BANGALORE DEVELOPMENT AUTHORIIY
T. CH ROAD
RZUMARA PARK WEST

BANGALORE-56€JO2O

(By SR1 K KRISHNA – AD’mCATE;;FGR~ m_g3% ;

THIS wart PETITION I8 mnnn k
226 AH!) 227 012′ um €2C}1IS’l1’IU’I’ION”‘,_ OF~…11fl)IA k %

PRAYING TO QUASH TI-E HuIPU’t1§HED’E._NDC3RSEhmNT
arr. 27.12.2003 Passan mr 1m;%mzss.1=on’mEnT1vo.3 A
copy or WHICH ISE!R{)EXICB2IJV!:IEREIflA as PER
ANNEXURE-C… % k

‘rim wmr on FOR
m2Lmmm*r3m5aRm*G comzr MADE
THE % %

“” A’

petimner seeks leave of

th: writ partition with film-ty m

. to the authacritim in the light of
by this Court in G V Kumar’a case.

A damn” ‘ edauwithdrnwn.

Sd/-E
Tudrgfe

«an. nnnnnawu-n. sug.u..