IN um HIGH cam or KARNATAKA AT mmn 11-33 THE 5% may or % f % BEFORE THE I-ION'BLE 1um.JUs'r1€3E % %* wan' PE'rrr1c:m No.178_8'?j J ms MAYTAS mg. 1-'RmRL'r' Knawlus Mrs 24A'9%IA:*~3 nmm 5-3-1136
-ysgyg, 313:D:FLOoR’,–§aMC¥I:iH mm
HYDERABw~1é<A»H
W8» W9».
110.3235, VIHAYAKA LAYOU
nmmamm B&N&¢;L9RE~72.mP. BYITS
% …1=a’1’rmrm12
-{By – ADV)
&’Ibj:’~ A
% DEveLowew~rm’nnRrN
‘r=.y%c aw~ 4 – .»
EKGINEER nmrmzn
mWI;wDmHT AU’l’fl’.’R1’I’Y
‘1’. CHOWDAIAHRQAD
xummmmwmsr
5wm9
TIE E EHGRTEER
Iaflfifi CITY DIVISION
BANGALORE DEVELOPMENT AUTHORIIY
T. CH ROAD
RZUMARA PARK WEST
BANGALORE-56€JO2O
(By SR1 K KRISHNA – AD’mCATE;;FGR~ m_g3% ;
THIS wart PETITION I8 mnnn k
226 AH!) 227 012′ um €2C}1IS’l1’IU’I’ION”‘,_ OF~…11fl)IA k %
PRAYING TO QUASH TI-E HuIPU’t1§HED’E._NDC3RSEhmNT
arr. 27.12.2003 Passan mr 1m;%mzss.1=on’mEnT1vo.3 A
copy or WHICH ISE!R{)EXICB2IJV!:IEREIflA as PER
ANNEXURE-C… % k
‘rim wmr on FOR
m2Lmmm*r3m5aRm*G comzr MADE
THE % %
“” A’
petimner seeks leave of
th: writ partition with film-ty m
. to the authacritim in the light of
by this Court in G V Kumar’a case.
A damn” ‘ edauwithdrnwn.
Sd/-E
Tudrgfe
«an. nnnnnawu-n. sug.u..