THE {RG11 CGURT ii}? KMWATAKA AT BANG ALGRE 'JJ.P.Ni)s. £58992'2%){33 &
353332999
.3-
IN THE H368 CGURT OF KARNA TAKA A T BA%fiLORE
DJKTED TI'-I18 THE 5TH BAY OF FEBRUARY.
355% j
ms Houms am. 4:137:05 fv'.K.PA 11:.
W.P.NOs. 1509912003 85
BETWEEN
-3 sw ARCHANA AGARWAL
wro AJAY AGARWAL
gem ABQUT 29 vams
RIAT FLAT MOS 1103 AND1104 _ ,
ALKANANDA aummev = ' " -- _
:~:EE:_sRE, WEP.N:css. 1§399s'26{I$ &
35.'3=L120fi9
-3-
the property en' the petiticmer i.e., an that piece and parse!
of (i) Pint Ncz.3?3 PIA 4%' Phase, situated in Sy.Nc>.46 of
Neiakadaranahaiii viiiage, Yeshwantapura
Barrgaiosre Nora": Taiuk Bangakare, totally
2022.30 square meters and boundedené the: K V'
M9346; West: by KIADB Road; Nartzx; ¥5iof?m!§5.$'f'.'é
South: by pie'! No.3?-4 and (ii) 'Fiat :~:¢;.1%1%1 aftf'1_<:iV"'%;vVf'!'V;"2"'f5:iA
3"' phase, sétuated in 'Fgeenya
viiiage, Yeshwantapura fifdorfiw Taiuk,
Bangaiéje, A3788 square yards boundted
on the Eaéts Wit by 40 ft. mad, North: by
_.._p¥c:t anti Scuth: by 40 ft. mad, withaut
AV".;ny'amz§rity §"jurisdictbn, in as much m the petifierxer is
n<;:t'§i$eé.ie§' "{3¢' 'fiisinmfiman and has nothing to dc: with
arrfegvfxts demanded by the fiaies Tax E)eparfrnenf--3'°
' };%"m_;3§5}i;£ent against her faiher he. 4"' respondent. Further,
V. the cma 9f the petitioner that the impugned
*-.. ~ attachmant notica. infrin the petfikxnefis absoiute
{E-E 31$ EEIGII CQEERT OF EQAREQATAKA AT EAN€}é’sLGRIi W.P.NcIsv_ l5{3’9’9l2!C3% &
3»531J2¥){39
EN TEE {E611 GOURT OF K.v’5.R}~é’ATé%K.?x AC1′ B4:%3*»’:3GALORi3. V%’.P.Ne3s. i5«0$?9f2f)O8 &
353 132939
)-
~11.)-
wati as the raspondents, it wouid suffice far thés caurt ta
%ssue appropriate dirwtiens to the parties-
5. Having regard to the facts and ._
the was as smted ahove, the writ petitions?
petitioner stands disposed :31′ as fo§%:jaJ9s:’« . &
(i) The petitioner ‘Iifs3″ n
fife detafied repiy to
12.11.2903 issuediiéhy
Form No.45, K, as
expedité;}£§:s.~.§’3¥’:.1:’§-3 of
bf receipt cf :3 copy
nf thi<.sV cr_der.VVVV: é
'V {ii} 'théyé rmpondent is directed tc
V same and paw appropriate
.__'f5fde;§.s',: :i:;3ficcerdance with law, after affording
reégginable opportunity of hearing to the
V' * .._;$étitiener personaiiy or thmugh her
representative and d we the matter, as
{bi Tiifi HIGH COURT GE? K.A§{2*§ATi&KA AT §3=AN£3AI..ORE W.?3€'m:i léfififitffi &
353§i2€}fl§'
3% 33% I36}! COURT SF EAR}-EATAKA AT "{§§u'V§(}'AL=.")R,E« W.P:}€£}s. I§{?99f28§')8 .52:
353 :;2<1:::£.-
-8-
yards bounfieci an the East: by Pint No.10;
West: by 40 ft. road, North: by pict
and ‘£06 and Seuth: by 40 ft. mad, tili’V :§anyVV.: H
decisinn is taken by the :’ $A§)§t¢dé’n2s:”
merits. ‘ V _’ V _
with time ohservatierzs,’ writ by
petftianer stand disp¢3sed: _._£}f.
j Q ” -“fix? ‘i’i{€ 1{£<}EIiL'{3¥.1R'1' 01? Kamagraxa AT l}.fi&*=$GAL€}Rf, *.%z.m:as. ;5e99:1oes 5;
3§.31f%}€i9