High Court Karnataka High Court

Sri Chinna Muniappa vs Bangalore Development Authority on 19 August, 2008

Karnataka High Court
Sri Chinna Muniappa vs Bangalore Development Authority on 19 August, 2008
Author: Huluvadi G.Ramesh


COURT OF KARNATAKA HIGH COURI KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

I}: THE HIGH.’ ocsun-r as rcaarwrmca, aAnaA1_.Q&’s:

BATEB THIS THE 1?” may or AuGusT,2efi§.I5″

BEFORE

THE I-3t¥N’EI..E 1-an. JLJSTICEIE-I£JLUI.f15JIII’– 5 I’

am:-I FETITIGN NEE. aéfiffaoos (“3IJA)~

BETWEEN

sax :3:-mum mzmznzrp. ‘

3.-‘0 LATE s1’vzAPPA..

Assn Aaowr 54

km? NS. 316,._.- ~–..r:.R0;§3j,…_ 35–‘1’_’£-I =3 hoax»

NRNDIHI Lavdzrr .::_ I ‘
fill-tisfiufiaiflriisr-a;;6_ ‘ ‘*–I;;,_ ‘ PETITIONER

{By 3:i;n’sn1fiiv3$”MuRIfiv I A5373. IABSENTIJ

AND :

‘v.s.ii;:iaI*«.=«;aIz;t2asE°:1s.vs:i:z..L.o1=14Ez~:’1’ AUTPIGRITY

REP ..3’*r–V .;*I,s; ‘~cGM1§z.ss1oz4sR
:-Imam; PAFELK ii’1’iST~”

°”.V_ aamsAsaRI–2a; 2 … nzspomnznw

‘1*t’i”I”3V__II*vi.E’. FILED UNDER anmcuzs 226 AND 22′:

Cr:-NSTITUTION or INDIA PRAYING TO nznscw
_ :§1:3:>oranE:»:’r ‘I’D sxzczrrs THE saw nsarz IN 3371;
59,316 IN FAVGUR er mrxrxorxsa.

THIS ‘IKE. CQMINQ 0!! FOR DRDERS ‘1’”!-IIS DRY, ‘I”HE
COURT MADE THE FOLLOWING:

afi~’

CGJRT OF KARNATAKA I-HGH KARNAEKA HIG-i COURT OF KARNATAKA HIGH CDLRT OF KARNNAKA “HIGH COURT OF KARNATAKA H§GH COURT

(BEBE!

Though sufficient time haapm _;.ugj’Ox.’Vé-1;1VtVie§:F¢¢.

to the learned fiounsal fax: tE;e:1–f§é’Oti1t’:’i_§$nar«.

caattpiy with the office v»<:r}:;f':j:v.F,,{-p::tJA..r§:-1125,'
has um: been courrpli=a§ is
ms: representation on
Iharaf-asza, thgf v_.pe1;1't'1z':§:} for

default. '
A Sd/-

Judge