__ _ , -_ ..-… ..–…n . ma. . ‘Iu\llJI\G ur mmnnlmm HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH
TAMILNADU ALSO
R/O I~:f.NO.9, VIVEKANANDA STREET V
AMBAL NAGAR, EKKATHATHANGAL :
TAMIL NADU STATE.
MRBHARAT j
s/0 LATE DR.M.JAGANA’I’HAN A ~
AGE:27 YEARS, OCC:N__O’I’ KNOWN
THE PLAINTIFF
R/O H.NO.I-I-35, AVALAPALLI
HUDCO, BAGALUR ROAIX ”
HOSUR 635109, I{12ISH1″?AG*H?I. DISTRICT
TAMILNADU ALSO.
R/C) H.ND.9, VI-‘e%}{;c~1NP.NDA
AMBAL f=IA€}AR’, E§{F;ATHA–‘i”HAh?GAL
CHEI*¥f*JA1%–‘;9′? – h Q A
TAMIL
IVIENAKA
13/ 0 LATE«vVD12,M%;JAGANATHAN
AGE:.MAJOR,~ ._0C.1C’.~NOT KNOWN
R/E1H.NO;H%35,VAQJALAPAI,LI
V HUDCQ’, BAGALUR ROAD
” HOSUR635109, KRISHNAGIRI DISTRICT
T.AMH,NA}3U”A’LSO
E2/f}–H;N().9, VIVEKANANDA STREET
~ ‘A I T. T:=gae1’B;4s.LT. NAGAR, EKKATHATHANGAL
. ” CHENNAI-97
TAMI:; NADU STATE.
THE SPECIAL LAND ACQUISITION OFFICER
” I * KARNATAKA HOUSING BOARD
* . CAUVERY BHAVAN
BANGALORE- 1.
. . .RESPONDEN’I’S
(BY: SR1 VASUDEVAN, ADV.. FOR’
SR} MALLIKARJUNA REDDY, ADV/’., FOR Rl–3
SR1 VwN.MURTHY, ADV, FOR F2-4)
l”ll\I’!”l uvunl vr nrsnwnlnnn ruun uvunu vr nu-nnnnu-nu-1 l’lI\7l’l \.-vvru vr nnnunu-uu-n nuwn uvulu ur l\ru\lIO’|Il”li\l”l nlun uvuzu vr nr-uuvnznnn naun I
4
direction to the Trial Court to dispose of the
was. within two weeks from the data of
the certified copy uf today’s olfiezrfw
4. Further, the arms: orintearimTko:+¢1¢é:f&g~ej;:iedw%”%
on 19.5.2009 shall oontinue’vf<:% a f\vd'f;weeks or
the dispusal ef the .AI'§A_s.»by_ me Couriz,
whichever is later. 'V
% Sa/in
% Iudge