High Court Karnataka High Court

Dr P S Prabhakaran vs The Bangalore Development … on 26 August, 2010

Karnataka High Court
Dr P S Prabhakaran vs The Bangalore Development … on 26 August, 2010
Author: Ram Mohan Reddy
- E _.
IN THE HIGH COURT OF KARNATAKA, 
DATED THIS THE 26"! DAY OF AI}GI:f s""T,f  4_
BEFORE $     % V
THE I-ION'BLE MR.JUsTIcE'.I;3:IvI"M'oIIAIi 
WRIT PETITION Nos. I5'772 §"7:,3%  fl§I)A) " ' T'
BETWEEN .  ' ' " E
1. DR P s  
Age=51    '    '    1- "
s/o.LAIE  ~ 
2. DR  

:.;w/0.33-,P__sPR«._ 

BOTH'R/AT.N'Q.5-58,/A,  

SECTOR «IV HSR.LAYOIg.T.

AGA-RA EX'i'EN'SION.' BANGALORE
~   "  .  PETITIONERS

* f(By   MOI-IAN RANGAM, ADV)

 -  

 BANGALORE DEVEDOPMENT AUTHORITY
BY ITS COMMISSIONER

 " SITUATED IN SANKEY ROAD,
* _ - KUMARA PARK WEST,
 BANGALORE. __  RESPONDENT

 (By Sri. : RAW G SABHAHIT & K KRISHNA, ADV)

THESE W.PS. FILED PRAYING TO QUASH ANNEX--K
DT. 26.5.2009 AND GRANT INTERIM STAY OF FURTHER

bk



PROCEEDINGS IN PURSUANCE OF THE

4EM'E?:Uf_3yNI33D
NOTIFICATION DT. 26.5.2009; AND ETC. 7   

THESE PE3'I'1'I'IONS COMING ON F0R:_:'PRL.:%I'fiiA?}'NG.__V
IN 'B' GROUP THIS DAY, THE COURTQMADE  

FOLLOVVING: 1 "

ORDER

Reserving liberty te”.JteVé}$ond
writing to the notice. }\hfiexure–“K” of
the respondent ~– Authority

bringing néticée””ef'”tfie:7’autiiority relevant facts

with i1ie1i1′(iing the jurisdiction of

the auttiority to if so done within two

weeks_,. _whieh 1:.a}veA”ne”:reas0n to believe, will not be

V. “C0I1tS.’id:e1*=ed “by thtevttmétljthority, petition is aceordirlgly

Sd/-f \’
JUDGE