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