High Court Karnataka High Court

M/S. Baba Developers Pvt Ltd vs The Bangalore International … on 17 June, 2009

Karnataka High Court
M/S. Baba Developers Pvt Ltd vs The Bangalore International … on 17 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 

v.mm..W  WW" W mmmmm mm mum W mmmam mm»; mum OF mmmimm mm»: mm

 

m um I-iiiffii @033? 01? KAR1~E&Tfifi<.A. AT Bamgagaga

mmn "ms ma 1??" may 0:: JUNE_:'2§§§V1-'«..i__Vf.  L 
mm 1-m2~:*2z.E km. 9.9.   .r:;*§*r:i::::«% %
THE I*IQN"BLE §&RJ§§§'i?I§E' V3 $53:-mfimr
    

 

1.

Mf§’B LT3,

5% N9. 19-33:

_ €*f§lE%g.£?; KI13%éW Hfibli,

Rural Dim
Eazgalore, Rgp, B*_,z__:Zzs iivimi fiixeatar
S:i’3?…_ :$3:$3:b:h§$ ?1§3».,

PI;§;’Na. :9-23,

‘ P, Anwuya, wig Smbhtashmi,
..Rm’.d1’J1g K Plot 1%. 2?-E,

H$ village, Kmzdm I-Iabk,
§ Tfiifi, – if -:2 Riiffii fifi,
. AP?mL§..}€’£’§

‘J5t…M¢mnm mm. mm. …..

gm L, aefivm fixfefi ;

1. ‘I31: Bangalm . . -‘ ‘ Arm
A:mP1m’@ Aafltcrnyk
Rep. By its Mmtnha S%m’y,1

LRDE Bnnmg Ali Askmfié-‘:,»ad, * _: A

Baszgalczm-56$ 952.

2. The St&teofK%a.ka,’
Eepamm cf:-foam’ aid, ” _
_. Urfim Bawrelmsnt
Its Seaway, viéégm

B%le’te-Sé636£’. ‘
_ }.”.r_R_E§iPm~EDEIslI’S
(by Sm: Nflegxfzz A.:_.€3.J&;«.fi§r’R3)

wan’ mxmaxag
Him cwizr 53′: Am ‘ms
01′-am R mssafinsé %#x*5×2*z§§*E’m*:c2sz m.:s§9’;z2m

:%s§T.;,2A.j;:sa§. % A %%%%% – ”

1. These Writ Awfis am am by tag

Ne. ‘:4s’::m5 cmma with He. 5*;§;m 25:%9§§es&;’%Lissr9 256$
and :m we mag
mm Sing]: Judge 61′

by

the mma gm: mg: ¢£’:1«;e :2=: x’n Pefifion
amcmfig £11: ;¢ applimon in
%rmm an at bcfcsrc
awe mazzths fmm

2K W.P2 x¢v:s9§::;eg%w;§ filed by ma agfifimzifi mm’

::»:dé%Vbi£fiv2;:2.{}kx’§.;:2§G€3;v&, 37.1a.2ms m zmszaas {waved on

W..m W mmmmm mm?!-s game? m mmmma MWH mum W MRNMAM Ham mam

Vby the sawné réewg’ the

an w»’t'”a.m w-marcwwxg t

by the &%%$ fa

mu:-mm

af msidmw

fer fmfhx

% %%:§§c%1a5yeu£ gmw is the wfisamw’ mm by #1:: 1mm ” §

” Ii: 3% avmwd ma firfi wfifiazm 33$ 3 fiaa-14%;}: mgmm

Ami? 1§§§, widch mm Vmfizms

K2-

mmma 3 ‘am.m.m…mm.mw. Hm

mI«¢”””i euwnw \%.a”~a-4|Wu§Nfl”5.& ma” ammmmimafifit Wififi COURT OF §€kRNA’F’flLi€fi H§@i”§ COURT OF KARNATAKA Hififi C0135?

‘ ‘ art’ mm Mmm (mm mé. ma-am: flan

Lwned 13%}. for mafia mwném erally sabnwed

vi’ the swcnd rwmdm an 23.12.2$&5 *7]
max coping cfthe ma erdas. The éi”

is declined mad an the psuvsmimi
d ma fim mum;

pm ta which the cbjacams
md Mug % issaed by the
rmaiadmtts C the ggplieafian
fax Wm thé the pm gym; by the
mm” fiigs. were the 2mm saw

was Pmm’& ya. zsgwzzaas wm aiusm

withA”€&”;.P; if1¢; v§Z?{§§:’®; .25193385, :s§9:?:eé mfi mixes ma
Sms1B’?””” u by am: «saw :§,22,2ee2 haié ms the

aid acceptm the

5
L;

m
E?

3

§
a
2
%
§
$5
§
%
3
Q
3
§
m
3
2
2
W
§
33%
g
his
3
3
:3
3
E
§
2
5
§
s
V
3
§
§
2
2
;

§
§

WW’ mum m we

pafiimas’ @p1i¢aio;z1 in awsrémce fit}: Bmtfi be
nafifigd an 02′ hafewe 3G.§I.26G§ md _a

subrfien af 1316 mm V’ »

Judge hm held thfi nahm smfiirgw zfcwriv

mm and emraimy a£%

two momhs fime frm n,..3§.9I,%£}§’ §¢1*~-»§§¥n§iyi:azg at
am Cam. rm mag ma 13.123303
‘ ‘ gefam mesa
gm. am the ma: md delay
kw

3. Wé»;;%k3:::¢VVV’ mama} ‘ for the

Adcwrrsw §6V Advos-we

Advawcfimwmdwtfi ?¢ti£*’mns t;’§%I’1££6 have

V”

‘ Q

‘éw%'”M£%w3w#wnhnmmw um. team

hem armed w pmyea far: by the pefiiiianfi aaé the

meta cfthc zsmea Sizzglc Judge is mg m 5: f _

5, Lwzcd Adéifi 1

mm efthe oxda med by the A ”

5. We have givm gaxefizl gaikafiifiawiééign ilzéweiitmtiaxis 9f

the iemnsd cmmsai -am

mwials waald 91%
show Vgpiicxiezz fer @p:mva1
gr the am: of
‘ fwgewztaierz émé }2.;§§.20§§.
32335 which am}; mm mm: mm

% «14.é:.2;i:2$% {ha wards fimm Bfivciamnexzz mu”

‘Va Eevalwmrzi Pim” fig the Waié “Mater

mm mm ta .

the wfcnery wpfisaimz fer mafia: at’ layw; plmzi
‘mdumflusawwermfiradmhemwdfiflmfiwfigmaffiw

‘J’

fixxaimwmplmtobeziafifieétmdmfthe Afiby

£ Am mam mzmzy
:32′ the mud
the rfidazm wotzid recenafider .
wfitianm in accwda-“ma L,

or hem 39.91.2999 mg in 23:f*t}1$ §5:’:3’t31I1isa’o12
cfthc mm Aavecasg Iudg: aispem
afthc ‘Writ survives fer
aiammamm mm cf
the ta somply with the

fire” mans iii: V€:::2*§fe;’.'”

Lemfi Afizwfia
Ijjikfigfiémé crtfim fiat be
” ‘c d in

% was F in ma writ ymaan

zaférma is M £11: mjmfim graze miacazmn’ ° gim

zaymaiiaamias

. ta Iaw mé hm rm; hm: €en&’ézr$& acemding ta

fmmd ma flit

as tits gpiiemiens ms 213$

wfih zimta’ pm fmiy gzzbmim in

: tlm cm :11: the @p}.ic$£§I;s af the

x&&”‘Hi%..£ Wmfiwflwmwwwmma um. M0.

10

herein would be rooomddm.-d and Im

rooordod the mom ofthe loomed
granted two months to comply

the application of th: “V

Petition have boon and in
View of mo and loamod
single Judas sumtves for
oooorddngxy disposed of

th:W’ii1

8. Havmg’ rg ard. said madman’ on record it is

the appflcaflons for grant of

use with refczence to mate: plan to be
odor befon: 30.01.2009 is joadfiod and leaned Single
grmcd two months time for complying diroodons

. by him Having regard to the above add mmczials on
other

I:licfinthcWritPetition. Acccrdinglywuholdthmthzorder
\.}>