%%%%%
% 1 * - ', BRO1~1m*BANOALORE MAHANAGARA PALIKE
ASHOK HARANAHALLI, ADV. FOR RESPDTS )
% THE CONSTI'l'U'l'ION OF INDIA PRAYING T0
*.DIREC'l' TI-IE RESPONDENT HEREIN, TO DEMOLISI-I
«UNAUTHORIZED OONS’l’RUC’i’ION Aaurrme HAL
IN THE HIGH COURT OF’ KARNATAKA, BANO§LORE§[ “.
DATED THIS THE 3129 DAY OF JUNE, If ” O-
BEFORE Q ” 4
THE HON’BLE MR. JUSTICE
WRIT PETITION NO.79_2O
B
1 M /s HINDUSTHAN AERONA?UT_IC§S» 1:1*;)
AERO SPACE DIVISEON
AIRPORT RQAD, E£ANGA1LOREf_«. O A
A COMPfi;NY5;REGIST1’§2REDij~. A “”” O’
UNDER c:OMPA.N1E:sj%%A1:rO.
REPrED_B*.~r:1’rs SENIOR MAISEAGER (P&A)
LEGALO&jiWEI;w.Ri£.,”‘ O V
SR1 s \fELM’JRI}GAN;__ O PETITIONER.
(By Sri. “FIRM, ADVS.)
A OONOO1;;s.QzJAR.fi;, J C R041),
. ” –I-3ANGAL<)_RE O
O '._REPFEfl,' BY ITS
COMMISSIONER. RESPONDENT.
Lrfixs WP IS FILED UNDER ARTICLES 226 & 227
4
AREA AND A130 TO mszsr NOC FROM r’RoM
PERSONS WHO INTEND TO PUT: pp coivsrniocrrogw A
THIS PE’rmoN, comma oNe.1fro1é PRELNWARY1
The petitioner’s fiflatlnexure-“A”
having Banmlore Mal1ana.gara5 herein, has reliefs. Learned
counsel the etibmits that he would be
satisfied a dz” ‘tionA.’isV’.i;ssued to the Corporation to
3»-.ihe’o*..1Afepre§§ueiiétVa1ion Almexure-“A” and pass
oiflers ‘in with law.
I counsel for the respondent-Corporation
e1;bi:Iii:s_ if granted 30 days’ time, the petitioner’s
would be addressed and appropriate
V ” passed thereon. Recording the submission of the
learned counsel for the parties, nothing further survives
J’I”\
KS
for consideration in this writ petitian
petition is accordingly disposed of.)