High Court Karnataka High Court

Sri B Chandrashekar vs The Bangalore Development … on 21 August, 2008

Karnataka High Court
Sri B Chandrashekar vs The Bangalore Development … on 21 August, 2008
Author: Huluvadi G.Ramesh


IN THE mun coum’ or

BANGALORE _
DATED THIS THE 21*”
‘mu: HONBLE
WRIT PE’i*§*n(g§e

BE’l’Wl1′.EN_:=– 3

8/0 late % Q
Aged—a.béu15i”13g¢amy’; A
RfaatN0:G–31i3,~B-2**’W°6t

1″ ilwss. &
Bangaldra-569023; % ‘ ..P’ETl’I’IONER

J {By Sn.A.1¢ag§.:ajappa, Adv.)

. Devalopment Authority,

K’imia,–rAPark Wesn

4% Hangalom-560020,

gg » ”

Répd. by its Commissioner.

The Asst. Executive Engineer (W est),

Vijayanagar Division,

Bangalom Development Authority,

Bangalore-56()()4(}. ‘ ..RESP()N’DENTS

(By Sri.P.S.l)incsh Knm-at, Adv. for Rul,
Sri.G.Shankar Goad, Adv. for R—-2)

»L/