Karnataka High Court
S Sunanda Rathan vs The Bangalore City Co Operative … on 3 November, 2010
4 5. The afore-extracted decision was followed in the case of NANJAPPA SETTY PALYA BANK COLONY sOc1ET¥_ v. BANGALORE DEVELOPMENT AUTHORITY report,ed_'44'_»iVn_'4:E~§tRV.A 1996 KAR 1723 and of sun. GEETHAV__ 'R_: COMMISSIONER AND ANOTHER in w';R';N£i.1*z99e[:2oV1Vo'§'~'VV 6. Following the aforesaidisdecisions,'xi petitions with a direction to the issue the Khatha certificate to the of sites in question. The respo.ndentvANo.;'Z:~.is'-Vtiiietectedl':~.n*-ot to defer the issuance of Khatha are not released for aliotment. respondent No.2 to
examine the envtiAtEenie_n»_t=Vof»th’O.,__peti’tioners in all other aspects.
The respondefntV_LI’\i0.2′ take a decision in the matter
within one ‘rnonthuafronj”t’hedate of the production of the certified
co_p3é’/”ofV&toti.a3}”s ordéer. H fffff H
Z?if”T.–These”‘_’petitEo:ns are accordingly disposed of. No order as
to costs.
we
Tii’d§’~’é’