Karnataka High Court
J Hemachandra vs The State Of Karnataka on 16 July, 2008
mu-In Hm:-1 ooumormmA1'muA1-
mun 'mus 'um 161! mu or my ; éi if _
mm xownm ma. BEIBPAK
ms Horrnm mt.
mu-r P5711-ion (Q
1. JHEMACHANDRA, ~.
s/o %
AGED
srocxs .3 sngass 30313355,
I)OQR--'NQ.'£3,311P~wCROSS,
1 ST*¢'GE._ G§iA14P'~J .
BANGALOR V ~
2. NJAGADISH
AGED 4s"*,{E;sz2s; ADVOCATE
1:943, 11: creoss V
i___STAGE,-~ oKAL1?"u'mM
~.gAnGAi.9RE
3. % RAM
1s';o S.JA{'x£;NNATH
RG81} 43
CAHARA BANK MAMGER
= n TNo.1V3]6, ssrgcm
.. ':3 OKALIPURA
% * --B&flGAI.ORE 21 %
s/o LATE A.3UBRAMANiAM
AGED ABOUT 49 mms,
THE STATE or KARNATAKA
av rrs sncammv
HOUSING & mam DEVELOPMENT DE;Pi.'_ -r '. «
M.S.BUILDlNG * A.
BANGALORE 1
THE COMMISSIONER
BANGALORE MAHANAGARA P
N.R.SQUARE
BANGALORE 2.
SM'I'.PRAKASHAMMA,_... % '
w/0 LATE i{A.NDASWfA-MY_,f;
AGEDABO{1T6gf4'YEARS;;_' % %
No.1. LA¥iSHMANANAGA.R'4~¥1 WEGE.'
11cRoss,%QKA§;iwLRAM,%%%%A ._ "
BAfl(3ALQRF-_. "
SMT.CHANDRA5I5h;I-A, %
w/o S{1BRAN£AN'1i'~_
AGED 55 ,
N024, LAKSHMAEANAGAR,
O.!€.ALIP'lJRAM; .
3*'N(3,,kL(mE. %%%%%
' ._
A,UrHQR'm',T"KUMARA PARK,
~
x (By Sii'.i3asava1'.q§ Kmady,
t Advocate R-1,
Szihshok H Adv. for R-2.
Sri.C.G.Sunda1:, Adv. for R-3 and R~4,
Sri.U.Abdul Khadcr, Adv. for R-5)
*_*_*_¢_*_*_*
M
petitiozx default and in' Want of prosecution.
respective costs.
1 L : Q " ' Judge.
This Writ Petition is filnd under Articles 225 M22'? tag'-aha
Consfitution of India. praying to diract the fire
l~lon'bk: Court as per Anncxun: -- 5&7. 1
mspondents to evict, demolish tbs: S3 "~1:s._onf and V
mston: thehndasapfirk. .' >
This Wxit Petition Gifdcrs
Sri.Basavamj t Advocate
appealed for ' learned
oounsei 2&2. S;-i.c.G.summ, learned
counsel and 4 md Sri.U.Ab(%u.l
Imadcr, ,' for respondent No.5. Patina' acts
and their in the second mund. Hence the
Sd/-
Acting Chief Justice
sa/….