High Court Karnataka High Court

K L Mahesh vs Bangalore Development Authority on 25 March, 2008

Karnataka High Court
K L Mahesh vs Bangalore Development Authority on 25 March, 2008
Author: Ashok B.Hinchigeri


‘ rcomo. VWAGROGB.

in THE I-IIGH COURT or KARIIATAKA AT nmmauonn
DATED mm mm 25-»: my on mnca moan

EEFQRE

wnrr PETITION 110.1339? or 2097?

8-;O_E.3.IAK6HIIIPA’PI~IY?3ETl’Y.° ”

–.._._’.

THE f_ir.”)””ELE mm. .ru.i.-was ‘2 Z Y

11″?’ EFIIR”. .t’I’ur””1II” ‘L'”n.:’–w”‘;'”u. :9u”u g .

nuImmnm»sae«ag§u

AMB-

III-K-=

l|InUUnunAfll§°!hA’i’ rt-EI.~uI

‘J.’.ru.’
Mrwnonrm
K.P.’W.E-ET, ‘I551?!

n _____ .. s BESPOKE???

Us P..W.Umeoh. mm.)

rmmon mm UNDER ARTICLE 226

‘ ~ 4:-1’-r m C14:-.!!!;.1’|’fH.-..T’£’IIf.31! 91: LHDLI; Emma ‘IQ

‘ REFGEEEH ‘if’: cam-.amaR.’r.1=’.-.’.: ‘RE..”‘UE%T

% _ %”-Ads? mm Apsrrrrronun wan Afiifiiiiififi 5? mi: ‘ii’:

SITE HEAHURIIIG 30″‘X 40″‘1’O THE PETITIOHER.

TI-Ila pmmorz comm» on FOR

Hmmimc ‘3’ (man? wars rm’. THE coum’ ms§.bE

has nut allotted the ihaspite

“”””””-l’:”””‘-J’

mnnmflaorv by the

.–.__ __.._-..?.._-

Q, “” .-.”–i irnteaxm It
V . ._._….. _.f

cmmad Ctiiirt ifi tn.u'” cnuu cu

v. ll.D.A. reported in rm

in Writ Pctition No.5:-156 of 2007 in

t.’r’.a saga 3:. 13.5. !a 3-igiéfi

+. petition is allmved by diroomg the

ta the pati1in:1ar’a cane liar

.L………….2l I

” cf aiierrafifi sit:-. iii u.r.7r..zJrui’I.i”J.Gfi with 21*” uu.%-‘

an oumr limit of three xntmtlm from today.

Naeadlecsa tn observe that the. caonsideratinn shall be
rlflfi.

-30

nmmnmmflandflummmotflnahwunmmdamwnai

thiscuurt Nomdmuwuum.

5df;A &i%

3fl_ ‘]uaqej % ¢ ,7