Karnataka High Court
M Venkatesh Reddy vs Bangalore Development Authority … on 26 August, 2008
{N 1'ms mam coux1'o1~' KARNA'i'AK.A AT BAN§6j)é21yfiu1nflnsc:stwhfleow!1ersfiu-oughasaledoed. Howevenaspetflne
ad/'*
submission made by the ccsmssl smesenmg use BEA,
sssssun: was deposited and also sossmsms is :aasss;'g\a3s:1sss"'s:'V'77i"s *
sembhmce of tight, ass original land omserssnssvssoui' tit; u A'
would have to be treated as notice to Ac} -- 'as fiat the
with' in two weeks mm ass 'sstj sȣ. s':sss_~:ss+3sr. it is for the
respondent BDA Ira Eat' to the show ems
noticefoxmaf accordmoe with law.
Essitisssss sss disposed 5:’ ss’ gly.
1
Sdl-3
Judge
in that View ofthe mam:-r, L.