$5 .. IN THE HIGH COURT OF KARNATAKA AT BANGALORE ._ DATED THIS THE 16'?" DAY OF DECEMBER 2010p, BEFORE THE HONBLE MRJUSTICE SUBHASH b V. REGULAR FIRST APPEAL Ni:-.,1cs:7ojé*.-2't}.o._§..' 4" E ~ 7 BETWEEN: 1.
Sri.G.Sathyanarayana
S / o N.Govmda1ah Setty
Aged about 51 years. ”
Smt. G.S.Vanaja_ A.
W / o G. Sathyaxaarayaija
Aged about_}_i8 years _
Both are i;ejsid_er_i_t of” ‘
No. 108 1; Ada_rsh1s_;:A.L,ay0ut_
Basa:veswara1:;.agar_ III _ Stage
1″=”- B1″ock.. ‘Bangalore 5’5§o—-o?9. .. APPELLANTS
(By Sri. K.V.Néirasim§ia 4’ E.
it E
smi. “J.ayarIaks’hamamma
._ W / o T.S;Nagfiaraja Setty
‘.Aged about .86 years
Fig! at 0.1082, Adarsha Layout
Basave.swaran.agar III Stage
r 33- Biacék, Bangalore A 560 079.
E’ Efiiilgaiore Mahanagara Palike
City Corporation Office
N.R.Square. Bangalore – 860 002
Rep: by its Commissioner.
Accordingly, the appeal stands disposed of in terms of
compromise petition.
terms) 01′ the compromise petition.
Office is directed to draw a de_<::i¢e:-,_ ir.1
KNM/~