Karnataka High Court
Jyoti W/O Anil Suri vs Karnataka Industrial Area … on 20 March, 2009
2 ,, s%A:§r=sMAm"sr:aiiS'rR:AL ma».
' "+-:uau5.sca<¢o
_ ' '€IGE€S1'3TuTIGN OF maza, PRAYING To GREG? THE R1 AND 2 T0 GE'?
KTHE !NBU8TRiAL PLG? MEASURES wuscn sew T0 HTHE R3 UNDER A
" 1. «~ REG£STERED DOEUMENT mi e:.a2.2m? WIDE ANX«A AND Fax ms
EN "mm 2113:: com? 0;? mmwsaxa AT B.ANGAI,<)RE wmza, (549? sf ma
-1-
IN ms HIGH coum' OF KARNA ram AT£ufiN<3AL€?REg. _V'~..
mama THIS THE 20TH ma' 0;' MARCH, j 1j«: {T *
THE Hoarms sen. Justina ~.§{.§9im; % %' *
BETWEEN
1 JYGWWIOANILSUR1 _ _ 2
52 was QCZC ausawesa ' _
sum swan QESHPANBE. E';AG:'sR . '
Huau. I"..*;
W.P.2~EC). 6499 o§*kj:;aQ9 (GMe§EMS% %
V
{By KUM. PALLAV} P!§?5L'_A.§§$'-FG3 éaa. $3.5. 's=A'T::.--.--vADvocATE )
AND :
1 KAa%NATAK}xfi§éDL3STR1£\.L AREADEVELOPMENT BOARD
av em AS3%$TAN'¥..SECRETAF?,Y -
PLOT §NG.33A. .LAs<Ase:A:~.u€xH:s.LLr.~wausTRaAL
AREA, mug aANG.«as.cRE'~Roaa,
aamwaa set; may
. _:2E\éEL<s:?a.aENT ' *
' , av em EX3§f;U?I'JE MEMBER
* ~ §§AJvz§Ji£\iA€3~,AR'._BANGALORE see new
3 ._ '- ._;~.é:s $UR.i_E%€GiNEERING WORKS
. Rapnewetao av :73 PARTNER
'--4m::,_ .1 339:3, AGEB 53 YEARS
cm'-gussmass,
-EN{2i}S'Z"R¥Ai. ESTATE,
- com. ROAE1
RE3PQNi31':ENTS
THES WP. i$ FILED UNDER AR'¥'¥CLE$ 226 AND 22? OF THE
:2»: ms mm: coma? <31? KARNATAKA AT nmaazanz 'tE',P.Nc-. mes at' me
ENE 11% E5811 CQURT O? KAIh'€£'xTé*sK.A AT BAZWJALGRE. "Je'.P',}~€'€.t. 6433 «sf 29$?
w}-
4 The submiysien made by Seamed
appearing for petitioner as stated supra, i$
mcczmi.
5. The writ petition flied by pe:'€iftioi:i;tsr:'%s§A
withdrawn, nfierving iiberty th t:he_ péfit%§_ner_
writ petiticm before the: _l_v.<.a:;§1}a'ia.*--§(a:, §Cirwit
Bench at E}harwad_ " '
if, iii:-as a
memo for rei§}r;;:"'c.{f Annaxurma, office
is dirmteé fméthweth. Ordered
acacrdinéfl " V V In V' "
Sd/-.
Judge
.
EN TEE H161? fI=’€37L?i?.T <33? KARNATAKA AT BAE€<G$LC}RE 'Js'.?.2~L:x 643'? %f 21?}?