IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2573″ DAY OF AUGUS’I_\~
BEFORE
THE HON’BLE MR.JUSTIC!?~RAM ‘ R’ E
M1sc.W.No.7193 ciF*2o:1~q”‘
IN WRIT PETITION Na. Q7313 OE 2oE%1a1(LB-BMHP) _
BETWEEN:
ASI-IOKA M
3/0. MUNIYAPPA
AGE EOYEARS V , V’
RESIDING A’rj91._8, 8TH BLQc_K«…’R»._V
‘EAN.Gp,L0RE. _ ‘ V» .. PETITIONER
(BY ADV]
AND:
BY {Ts PRINCIPAL SECRETARY TO
GQVERNMENT URBAN DEVELOPMENT
‘ jD_EPA-RTMENT M s BUILDING.
132 R AMBEDKAR VEED1
_ ~ BANGALORE — 1.
AA _2 ‘H THE DEPUTY coMM1ss1oNER(REvENUE)
BANGALORE MAHANAGARA PALIKE
N R SQUARE, BANGALORE — 1.
E 3 THE ASST. REVENUE OFFICER
JAY SUBWDIVISION
BANGALORE.
4 M RAMESH S/O. LATE MUNIYAPPA
UR
AGE 45 YEARS, R/AT NO.U~14
MAJERE. RAMASWAMY PALYA
BANGALORE — 46.
5 ASLAM AHMED s/o. CKMHYDER V
MAJOR, RESIDENG AT NO. 23 /5, F_]?<'~ 7' _ '
BENSON ROAD CROSS _ A
BANGALORE~– 46. RESPQNDENIS j
MISC.W FILED UNfiE:R"~.sECTiQN .151 e150 FOR
MODIFICATION OF INTERIM ORDER D-1": a11'.'3.2Q10.
M1SC.W comm'; ON F(5R:«.Q1%{DERS, "mis DAY, THE
COURT MADE THE FOLLOVV:j:IO:
statements made in the
application,’ to modify the interim order
df’t–ed 1 0AA’-pefsrnitting the petitioner to clean and
” . _”1’e{reE1’thé A~s_ehedVO1e« property, without being dispossessed.
Sd/-E \\
JUDGE
KS