High Court Karnataka High Court

Shri B A Narayana Reddy vs The Bangalore Development … on 14 September, 2010

Karnataka High Court
Shri B A Narayana Reddy vs The Bangalore Development … on 14 September, 2010
Author: Ram Mohan Reddy
9022

OF CORNER AND COMMERCIAL SITES) AS  THE
DIRECTIONS CONTAINED IN THE ORDER PASSE<£)_VBY'7IfHIS
HONBLE COURT IN W.P. 74£9 OF 1998 DT.g14'_.'2.';1

INVOLVING THE PETITIONER AND 

AUTHORITY.

THIS PETITION COMING C§1\iCCF'COR«.PRL.'1HE'ARiNCG'INC"B' 7.

GROUP THIS DAY, THE COURT  mg} .:«§o:,LoW;N._C:;'1.Vi.i .
 V  O O A.
Since the petitionegi..i.s:'teady  to pay
Rs.5,64,100/-- as  respondent __

Bangalore D45′,-e1opni’ei:’t’ the value of the

sq. mts. (9 + 15/ 2 X

80) havingtseeuviéedft’ajjeinand Draft dated 13.09.2010, I

think it £ippi”opfiate- thett the petitioner deposits the sum

V’ . A the”B§tI1gai1oi*eODevelopmer1t Authority which I have

“noI”$éiS.oi1VtoVbeiieVe, if done within two days, would not

_ gietitioiéi stands disposed of.

aoceloteti by the BDA. In that View of the matter.

5&5?

Tudcfé

KS