IN THE 1-KG}! COURT 0? KARKATAICA, '
BATED 1'!-I18 THE 22313 DAY;(5F"£E?li1L.~:2&:)f_{§9'V
mm
THE HOIWBLE ma,
Wm' PETITIONvl!59.1#_QE53V:..(5EF;_3_9§)9 Qeamfii
BETWEEN " A' %
1 M/SAMBLENCE PROPERTIES-_V_ Z
# 91, 6oEEEjé ROAE)€ _
6TH 8_LC1'€§K;I.VKQRAM£N.GALA'VV .
EANGALQEE-91--- E
A EEVGIEEEEEEV PARTNERSHIP' FIRM'
REP BY {ifs P1£;R'?NEE' GIRISH KOTHARI
AEEEzaEG'mf_V3?_Y'EAE.s; - PE2'I'E'i'1ONER.
(By Sri: PAEAE JA1N;"A;1>\}f:);.. 4' V
ANDEE "
H ; CEMMISSIOEEE,
" » BRVUPIATH BANGALORE MAHANAGARA
BANKRALQRE' CITY.
2 '~._'¥'H_E ASSISTANT EXECUTIVE ENGINEER
BRUHATH BANGALORE MAHANAGARA PALIKE
~ A BASAVANAGUDI RANGE)
' * ..BAN'GALORE. RESPONDENTS.
THIS WRIT PETITION IS FILED UNEER ARTICLES 226
T ‘CAKE 227 SF THE CONSTITUTION OF INDIA PRAYING TO
‘. BIRECF THE COMMISSIONER EEMP, BANGALORE NOT TO
DEMOLISH OR CAUSE ANY DAMAGE TO WHOLE OR
PORTION OF’ THE BUILBING COSNTRUCTED BY THE
PE’f’I’§’IONER, COMMONLY KNOWS AND CALLED AS
M
“AMBIENCE PLATINLFM, BEARING MUNIC?Al.,§7 O » 4_
CORPORATION N051, LOCATED A’I~’—-…__”K,R;.RQAD,” «. ‘V
BANGALORE, PENDING FORPv§ULA’¥”I’GN« SCPEVEMVE-.133?
LAW FOR REGULRIZATION OF TEE B{JI];,DlON’G,,»’ ‘BY’V.WLHA,T.’
EVER NAME 1′!’ MAY BE C2ALLED°’EI’i’._HER S-AVKRAM:”~:__”‘OR’..
AKRAMA.
THIS PETITION c0MINc§””-;§ré.,_ F0}? O. :PRELiMINARY
HEARING, THIS DAY, T§i!3_ cou’§?r– MABQTHE IFVCJLLOWING:
%..2!_!’_._F.¢..”__O…;.1V§«.,¥::’~.O O
foit u{.11¢:_4’wti’ti(:1;1E:r seeks leave of
the Court
RVésd1’dir1gVVt.fie.Asu§im;i$:sion of the learned counsel,
the writ petition as withdrawn.
AA …..
Iuége