-2-
ETC.
COMPLIANCE WITH THE PROCEDURE KNOWN Ts:§:”L.mi.%: ”
THIS WRIT PETETION commofiiomxiF=oR’4_To-Rooks.f§*9I4::V§T”]
DAY, THE coum’ MADE THE FOLLOW}-1\§G:.§-_”” A. ‘T
o 1:: 1:% :;a;.ig i
Common questioii of Vorise for
decision making. of the learned
counsel for tho _ ‘Jf1I1a1iy heard
and disposed
“”” of certain immovabie
proporfiofi ” Road in Bidar town.
Allegitzig thatu rospifénzierits-autiiorities are taking law
‘.iiit.( )V.Cg£7J*L}, . the matter of demolition of the
1:;-x prior notice, have pI’€S€:1’11l€(i these writ
V V’ _ petition .–ji'<}7:'-ii direction not to demolish the properties
ii1€fltiOfl€'€i in the: scheéule, without following due
':_1~__pf%ot:{e:*.§'s of law; not to interfere with their peaceful
possession and enjoyment of the progerty withoué
3 initiating appropriate proceedings for acquisition and
granting compensation, in accordanoo with law.
irifi