High Court Karnataka High Court

Mohan R S/O Late Ramaiah vs Bangalore Development Authority on 26 August, 2010

Karnataka High Court
Mohan R S/O Late Ramaiah vs Bangalore Development Authority on 26 August, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED TEIS THE 26"' mar OF AUGUST 

BEFORE

THE HON'BLE MRJUSTICE _M0§i;exN----i§E1j'15&*_  1'

WZP. _1~Jos44974»497e:C/ifzQ_}_'_0iBDA5.  
BETWEEN:

1.

MOHAN R z _

AGED ABOUT 52

s/0 LATE ,

SHOP PREMISES 9:0′. 04 _ T .v .,
EDA INDIRANAGAR Si-Igoppxjrm CQMPLEX
BANGAI§OI{jE~5fi(}{)333 ” *

2. G.R. Z

A13.-E1)’ 59,.

55/0 LA’§}3 RISMACHANDRA RAO

SHOP PREi§i1sIas”1s:<')';.o2 –

BEA IND1RA;NjAGAR"srioPPxNG COMPLEX
BAN'GA1.oRE–56eQ'3s

3… ANAND MIMAR 33.11.
‘- ” S,fO 13,M. RAMANNA
AGED ABOUT 55 YEARS
J. sm3P’2R5MIsEs No.51
« BD”A.II%DiRANAGAR SHOPPING COMPLEX
BANG_ALORE~560038

-V PETITIONERS

+. (By Mr; SAMPAT av. VATSALA LAW ASSTS)

TAND:

I . BANGALORE DEVELOPMENT AUTHORITY

REY BY XTS COMMISSEONER
T. CHOWDALAH ROAD, BANGALORE–560020

M

‘2.

THE REVENUE OFFICER

BANGALORE DEVELOPMENT AUTHORITY
THE OFFICE OF THE REVENUE OFFICERS
EAST DIVISION. HSR COMMERCIAL COMPLEX
BANGALORE-560020

{O

3. THE STATE OF KARNATAKA
REP. BY ITS SECRETARY
DEPARTMENT OF HOUSING sz
URBAN DEVELOPMENT *
VIKASA SOUDHA, BANGALORE-56000.]… = ”

Cf;;EEsP0NPENTS
(By Sri: RAGHAVENDRA G ;:eAYETH3gi;w.OP) . A’ E’

TH-(ESL? WJFE ARE FILED UEFJQER ARTICLES “226 AND
227 OF THE CONS’.E’ITUTI,GN, “OF”*~..1NDIA”vPR.AYING TO
QUASH THE FINAL ‘IN;IT–II\’IATI§ON”.LE_T«”£ERS ADDRESSED
TO THE PETITIONERS’ ;_HERE’IN UNDER. THE CAPTION
“ANTHIMA THILUVAL1.E:Ejw.PATRA*9″v.I)T;_= “1.2.2O1O VIDE

ANX-A1, 1TH’I§ILIJ\}AI;II{E”PATRA’* DT. 1.2.2010
ANX-A2, “ANTEEVIA”TPII_LmvA_I,1′:<E PATRA" DT. 1.2.2019
VIBE ANX-A3; ISSUED' E$<THE"E.2' HEREIN.

"f"HcES.:¢"l.s.:? WE C'GMiNG..'*ON'. EOE PRELIMINARY HEARING

' T_I~I_IS DAEQ THE cOUE.TvMA1)E THE FOLLOWING:

submission made by the learned

counsel for the pétitioner. the petitions are dismissed as

Sal
Eudge

SW