IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 02-»! DAY or NOVEIBER BEFORE ' THE HONBLE MR. JUSTICE 3.3. PAII3' 'jl E wnrr PETITION No.17421436!2eo9 & ' BETWEEN: 1. Munikrishnappa, S / o Muninanjappa, Aged about 60 years. . Smt. Pillamma; 7 W/0 Latt: Murxid;§viapj5&,=« * Aged aboui;v55_ycar.-3,.,V__"«.% v ' . Sri M. Kc1'1C1'1«appa. ' W 3/0 Munishamappa,. _ AA abcjlt 5.0 ycars_.H V .
S/” 0 Mififlfiillfijppaa
Aged ~ab<2iut
ah-njut 50 years.
,
* 3/»Q._L*it° 13- Naniappa,
A about 51 years.
Sn’. R. Ravikumar,
S/0 Late Ramakrishnappa,
Aaed about 56 vcars.
é’
8. Sri. J.S. S
S/0 Late B. Sh ,
Aged about 56 years.
Ail are residing at
Jakkur Village,
Yelahanka Hobli,
Bangalcrc North Taluk,
Bangalore. _ ‘A ‘
(By Sri/Smt: R. NA”I’A.FmJ, Advocatgg %
AND:
1. The State of Karnataka, _ . __
Department of a§1ie1opment Authority,
Bangalore. …RESPONDEN'{‘S
{By
‘ Pstitiom are filed under Articles 226 & 227 0f the
.: –._{3e:1stitut_.io11 of india praying to quash the final netificatian imued
by ‘thc._r¢.–;spondeat no.1 bearing No.UDD 193 max 2% dated
._223;.0QL*,2304 produced alceng with Writ petrifian aa Anncxnre ~A as
vinigg-_.§m of Articlt: 243? of Conzstitutitm :21’ main and ultravinss the
‘~ _ provisions of Sectican 2(9) and 15 ( 2) ii) ef BEA Act and Ariicle 14 of
nstitution of India so far as the petitioners are eoncemw.
…3
,3…
These: Writ Petitions coming on for orders on this daygfkzc court
made the following order. .. ‘ _
A weeks time is finaily granted A. A
objections. If ofiice objections are fiwk, fhs
writ petition stands dismiss:-xi’ refeféficé: to Bench.
% Gem ofxau
Inuit”-stave!
W