-1».
IN THE HIGH COURT OF KARNATAKA. BANGALERE
DATED THIS THE 24TH DAY or AUGBSTIEET 4 '
BEFORE" I
THE HON'BLE MRJUSTICI3'
WRIT PETITION Nos; '10826 8: 01.94.50 8: :2'6'1§7- ' V
26199 0If'___f2'€,Iv_1{)V_V(I3I)"A}é _ 2
BETWEEN
1.
KS GANESAN ‘
~
S/OISRI I<;'R_.AR'UN'Ac
R/A Ncmét-0'1: N0;T-1.9E,2ND"cR0SS, BEL LAYOUT
RAJAEA.1:ESIm"ARIV0NAGAR,:;
ivEA_NdAEQRE:56.§jG9S _ ;
AGED as YEAIRS',
' " W/O DN/"VAIDYANATHAN
ZR/A NO.1'89.,…C'/O KRISHAN
"'AG'SA~COLONY, R M V EXTENSION :3 STAGE,
1v,B'A1$rr3AE0RE-560004.
PETITIONERS
* . (By S1\'/I:"'~'1'.*,j~3_: 'E PANKAJA MAN}, ADV)
STATE OF KARNATAKA
REPRESENTED BY ITS CHIEF
SECRETARY
VIDHANASOUDHA
BAN GALORE 56000 1
BANGALORE DEVELOPMENT AUTHORITY
SAN KEY ROAD.
KUMARA PARK WEST ,
EANOALORE–56002o _ v ~ I.
REP BY ITS COMMISSIONER. .. RES_PQ_N.DENTS ‘
(By Sri. : JAGADISI-I MUNDARGL; ..FOR’iR–1j:
THESE W.Ps. FILED DIRECT THE R:2.’.’i?O’
SITES OF THE SAME DIMEé\T_SIONS AS TEIIEY IN’
NAIDU LAYOUT IN ANY ‘=IIAI?O’U’I*S THAT IS
FORMED BY THE RI; AND ‘
THESE PETITIONS. A FOR PRL.HEARINO
IN ‘B’ GROUP THIS -1I3§AY,” THE’—.(;OI;_I_RT MADE THE
FOLLOWING: – 4
Of the learned counsel
for The -leave to be granted to Withdraw
the pefiti_OIIs, dismissed as withdrawn.
….. ”
JUDGE