Karnataka High Court
Mr Pradeep Krishna Bhat vs Bangalore Development Authority on 10 February, 2009
-3-
(a) The petitioner shall file the appeal before’ A’
Appellate Authority within one month
date of receipt: of this order. I 3 j
(b) The Appellate authority eshane*An&:e.
Question of1imitat;ion._~_ ‘ ‘~ ~
(c) The Appellate Authority» dime the
appeal within a finm the
date of presentatien of 1′
(d) Peti:io;1AeAsrg}::<1s ¢;fgi:c<si~c1i:1g1y.
Sd/:3
Judié