V' :3A1~zG.AmRE.-73
.. ._6'm PHASE, .1 P NAGAR
* % s.n.MqALoRE-vs
A rtAz§ARM
45: YEARS, s/o mama mum
T H x ..mo.27s;5, we FEE'? ROAD
IN THE 3163 cover or xammrarca AT ,
DATED Tms 'mg 23% war or-' JUNE.,2:9flf8: - "
?RESEN'I'_,
THE HoN*BLE MR. Juswicis; 'k
*WD~ A 1 V ..
THE H()N'BLE MR.JUs'r:c;r§":.~*.:N.sA1w?A§aAj§A1f)1HA
w.A.1$to.13:$+;2ac~4f
BETWEEN %
65 YEARS, rvv/13% Kfi'P%€APP!k-- --RED"Ii)Y"f_ A
Nc-.55l1, 109 hfflffr ROAQ"-' ~
am PHAsE,_J;P N'z§»;:3;AR--.,
BANG!.'gLORE~"78V --
SE'! A RAGHURAM_ Rmnw @ "A menu
43 mans,' 310% ANNAPPAREDDY
No.55; 1, 100 mm' ROAD
GTHPHASE, J PMGAF:
45 '¥F.ARs,'_~;n/'Q' 'ANNAPPA REDDY
m.';3o6/1 'SE.~f¥NIDH1'
mo FEET ROAD
6TH PHASE, J P NAGAR
BANGALOREJS
5 RADHA C REDDY
40 YEARS, 1)/0 ANNAPPA Rmnv
wo.27s/3, 'ANUGRAHN '
100 mm ROAD
6TH PHASE, J P NAGAR
BANGALORE-78 *
5 KANTHASREBDY ~
3? YEARS, D/O Aamapm REIDQY
N€).278]5, 'sou1«:a.mi'
109332? ROAD ..
em masts, JPNAGAR "
BANGALOREEJFB %
AUMA
35 YEARS, S[0__A'_NN&E'PV *rem>r>v
No.278:2,.
100 F¥:lE'FRGa&iZ_) ' , % ;
6TH masaz, .5 Pmaam _
BANGALORE~78 A =
(l3y Sri NAGAEWD, "sRCouresEL FOR
..SRn¥' S..'SA1'«hJAY GGWDA)
ANBA
'mE~srA'r1r; tire' KARNATAKA
3.123? B'! PFHNCIPAL SECRETARY
A URBAN sasvgnomsm' nspamausnrr
Ms BSJILDING, BANGALORE
% mm mneawaa nsvsmmsm AUTHORHY
jf » REP BY rrs COMMISSIONER
SANKEY ROAD, KP Wi3S'l',
BANGALORE
3 ms KARNATAKA STATE GOVERNMENT V
SERVANPS HOUSE BUILDIN .-- " = a
co-op SOCIETY, 4. A'
KGS ASSOCIATKJN Buimmf}, ..
CUBBON PARK, BAHGALOREQ
REP BY ms PRESIDENT "
(By Sri R B VENKATARAMANA,~--§§CGi5~-FOR 1é'1~-.
SRI.K.K'.RISH'NA,' wv r=s::zz§_z2,ra, )
THIS wan APPEAL:1"AI$"A«.}'!LE3LE3~ .5)S- 4 0? ms
KARNATAKA .Hi;}i{."COURT'~ACF pmmsa "m SET ASIDE %
THE ORDER. :';m.ssE1) m; Erna WRIT PETITION
No.4s7s3/é2oo3"'pAT$9'12s;11./zws; %
MMMM _. "
THIS» 'AQGMNG on ma PRELIMINARY HEARING THIS
DAY, saaamrr' DELNERE-B THE FOLLOWING:
VJQQGMEN1
L A is med being aggrieved by the orda'
T L datéd 1s;1:;2oo3 wherein the learned smgie Judge has
quash the order, of bulk ailotment made in
\»/Q
favour of the 31" respondent dated 4.32%? "it:
relates to the lands of the writ petitioners. . ‘ H
2. The petitioners ‘vi’
aliotmcnt made in the fa=%io’u;j of ”
The learned Single Judge writ
petitioners in the
acquismon pro0e:edi A- gm and the
said writ:_ upholding me
is pending hi the
writ .’ have no locus
standi to ‘tt:efi issued by the oovemmmt
is the writ petition. But, in the
14../.Vé”W_.A.No.7766/2003 arising out of
we have upheld the acquisition by
order them.
K/Q
3. It is submitted by the lmrrmd
appearing for the BDA that the bulk
favour ofthc 3!” respondent is not.give:1 efi’ec_ ” H u V
4. In the facts
submits that he may writ
Petitionas not pi? .Q It… ”
In fhc writ $35 _
disnis —
Sd/-
Judge
361/ -jg
Iudgé