Karnataka High Court
Smt M Mahadevi D/O. Sri Sanan … vs The Bangalore Development … on 16 February, 2009
#fiI$V.*huIVl5!' *mvmI'wmv<mtL= vaww wwmxmuwmmamawm zrwww mwwmm Mr mmnmmlmwfl niww uwwmm
III new HIGH cock? 0? KARNATAKA AT _
mmn "1'!-IIS THE 15%» my or T V; % u .k
BEFORE % ¢ 'k k
mm: Hormm Mr. .n;sz1c1:i"pqm: %
BETWEE8:
Dfa Sri. ' * _ '
Rfat No.9'§v;'25?¥i'*€:a;:as-,_~...__ '
(Sri M.Munigan@.ppa, Adv-5.]
AND: Lk
Bnfigafl: {% °"'xmm AAAAA « tfiutliaritlf.
Rep. by"%m«.Co'm'miaaionnr.
. . .RESPONDEli'T
Rmfi. a.sabha1:1t,Adwmm.;
W.P's mad under Articles 225 and 227 ofthrtz
"-flgnufiiitution oflndia ts dirwt the respondent in
one aha:-nan: site in Sir MI.V’1sva$hwaraiah layout
by the mpondm by aoquirm the pm-petty in
qucation alang with cthar lands. in fawn: cf petitiaonm;
“andtnamecutea}<a::Iuteaaledeedoonveyiz1gtha said
almmative site abaomtely and uxawsrxditionally in favour
af the petitionezr