Karnataka High Court
Smt P V Vanithamani W/O … vs Mysore Urban Development … on 18 November, 2009
TELEPRONE BQQTH," 2 ""
M0216, SHARADXRDEVINAGAR CIRCLE
NEW KA§~&THARii\] URS ROAD,
CHAiV¥ii\R;i\J;i\ MOHALLA, WSORE-570 022.
5 Sri.].S.J1i\GDEESH,
S/O SATHYANAR/'-\YAi\!A Gowm
AGED 31 YEARS,
CASSETTE AND VIEJEG s
:\zo.2r:_E, SHARADADEVIN/1\}C3A¥{_A{Z'i€2.{Z_LE' *
NEW Km\§THARAJ was ROAD, _ « -
CHERMARAEJA f~'IOH»i'\L~L;'3\,_ MYSC3RE----5?O_;22A." '
6 Sri.H.S.S1DD!-\U\H
S/O Lf~'\TE- HUCICU HOME.BE_{§QW.Dfi\
AGED 61 vEARf~3,*~-. ' .
VEGETABLE SHOP '
.215, S1;i-s§.A~F€£:'>._DA_DEV'-I--N.Avi3;l\R CIRCLE
l\JEW"%ET1TI{)l\iERS
gay 1.3;-;v ; p;1E;;:\¢w:(;;.wa\g 57 re . ,AD\fOCi»\TTE')
E'%-1\%'I":T;.C}}%Z§E i_,ii5<E%A.fa§ DEEVEL{DP§v1E: AUTHORETY
mag),
z"MYSORE
-R'E?TDx BY ms COMMISSIGNER,
RESPONDENT
(By Sri: ? :3 r~«1;:w3uI\mTH, ADVOCATE)
/”””f\
threatening to dispossess the petitioners,_”if”‘t4l1VVeit~
so, the petitioners are at liberty to
Court for appropriate relief agéiii1s«tA_t–he.; i
Reserving liberty to the Vpetitioriieris toe’pp.r«)ée4’h’~~the
Civil Court these Writ Pet’itiowns are:here:.bviV”r»eijeoted. it
However, in §;E*;e””a,iLirg.;ielsjcy invoived and
the threat posed re.s_;3iorid_entv’.’status–quo shall
be maintaViine§§ie’rbi_y’ tVhe,ip:artiEVe’s”‘for a period of two
Sd/-5
JUDGE