IN TIE? IIIGH COURT €31′ KARNATAKA AT BANGALORE ‘1&’.P.N0. 11′?66 of 3007
-1-
IN THE HIGH COURT OF KARMA TAKA A TBANGALQRE
mmn mm mm 5111 my on uovmnm. V,
rms Houmem JUSTIGE u.A;c:»Arn; % ”
aarwaew __ ._ V _
1 M18 MAFATLA PLAYWOOD iNDiJSTR’i£-ZS LTD « ”
TUMKUR ROAD
YESHVVANTHPUR V _
BANGALORE22 ; p V’ ‘
REP. BYITS aapuw MA’NAGER_* _ . .
SRIMSHANKAR ‘- _ . V
AGED A3ouT.5aYRs,swc:’.s3A_ ‘LQRE ; ., ‘
_ _ V “”‘”…PETiTiONER
(By Sn’: KALEE§AugLA§;%”S:%:ARn§f:i’i’;§.sjvc~C;AT£:§ 3”
AND :
1 “m’EAm_>uT~r ¢c§i~1iMné.s:§5a~4:£a
BANGALQRE uaaiau
K,.{3.Rt’.}AD .
_ BANGALORE 9 –
– . 2 “A:THS,CaMM:sé:0i»:£—« *
é ;(A’Rf\!ATAKA sum CLEARANCE BOARD
” -. _V fs’€i}.S.’.5«fi:5$P;LDAR STREET
” _ ‘sEsHAaRa9ur.zAM
._ BANGALORE’?
RESPQNDENTS
(sru-it Ns£RE’Ni$RA mean HCGP FOR R1
_ V ‘$921. KARUNAKARAN ADV. FOR R-2)
‘THIS WP. IS FSLED UNDER ARTICLES 226 AND 227 OF THE
“‘£:c.~4$T:fruT:oN or it-£DiA, PRAWNG T0 QUASH THE nuvuanea oaoaa
on: THE R’! AT ANNEXURE .3 :31′. 15.5.2007 AND ALSO THE FINAL
‘ Nc>:m=:cATaoN AT ANNEXURE H DT. smear AS ILLEGAL.
IN TIRE IIIGII COURT OF KARNATAKA AT {BANGALORE W’P.N’O. {W66 of 2001′
W.P.NO. 11766 or» 2007
IN THE HIGH COURT OF KARNATAKA AT BA1*ZGAI.OREi W.P.NO. l1?66 icif 200’?
.4-
supra, and following the order passed by this Coufi-~«,on
?th August 2097 in W.P.No. 1259512905
and others Vs. Tha Slum Clearancg.,_.§f¢2a_r-éliji
ofliers) and connected matteij and 5
stated therein, the instant writ’pgtitioiifiiédb}%’v:tietiti§ifiéi’ *
disposed of, permitting T_ his
grievance befora the as provided
under section 59 tif five :n’.”>’i’t)’!Vf:.l’t::VC–iv_6ialV:’Vfi_fx;l’.iA.i..’iE’:
A3! petition are left ape". """ V
Ftirmer, pgfmitted to fiie an appeai
before the éampetgnt aiimirety, wimin two weeks from the
” * datev.’§i’~rc%e;pt ofiiié of this order.
Tr iviitiignwhile, interim order granted by this
i _Courtidgtéfii’~3i.07.2007 is extended for another five
‘tow enabie the petitioner to file necessary
and seek interim prayer before the appropriate
IN T1113 IIIGII COURT OF KARNATAKA AT BANGALORE WRNO. 1.1766 of 2007
IN THE IIXGII COURT OF KARNATAKA AT BANG’ ALORE. W.P.NO. 11%-6 cf 2907
-5-
With mesa observations, the instant writ petition
filed by petitioner stands disposed of.
In View of the dispose! of the writ petition. _
and n of 2003 filed by petitioner st.and1dispG*sé&_’;§$f,:afsV j
having become infrutuous.
Ordered accordingly. .
3!)’
IN THE IIIGII COURT OF KARNATAKA AT BANGMDRE ‘«V.P.I*-if). H766 {Bf 2%?