1
IN THE HIGH comm' or KARNATAKA, .
DATED THIS THE 13TH DAY or " "
BEFORE
THE HONBLE MR. JUSTICE '
wnrr PETITION No. 1585990? "
BETWEEN V'
SR1 K M NAGARAJA .
s/0 K M MUNISWAMY ' '
HINDU, MAJOR V . _ _ V
R/AT N0 '(N3 REDILH }1Q':JsE" " "
VINAYAK NAG-AR' '
KONENA AGRAHAEA
BANGALC)R.,E1~_ 560 A.
I ~ ':. PE'I'i'I'I()NER
(By E R AxNANTHAi{RiVSi=Jf\3A.:M! I=R'I'HY&sASS'1')
AND 2
'~ -'T:F~§E---$FECiA1;V{)'E}"UTY COMMISSIONER
A ~ ..xB.«.N£3A1,oRE DISTRICT
_'I'ASI{_P'ORCE", BANGALORE.
2 7 ,Ct>R15::{i'4:" _ eflon OF' THE CITY OF' BANGALORE
'REPRESENTED BY ITS COMMISSIONER.
.. RESPONBENTS
{}3yis:=§,...; R' DEVDAS, AGA )
;l'i-ES WRIT PETITION {S FILED UNDER ARTICLES 226
AM)? 2:27 OF' THE CONSFITUTION OF INDIA PRAYING "PO
"QUASH THE ORDER mt 11.7.2008 UNDER THE ORIGINAL
<31? ANNEXURE43 AND GRANT STAY. d\
THIS PETITION, COMING ON FOR PRL
THIS BAY THE COURT MADE THE' FOLLOWING :
ORDER
The petitioztaer traces his ” u
measuring 30′ X 62′ in Sy.No.54/31″.Qf:1..i{Oi1eI§£i
Vatthur hobli, HASB area, saute, 6§_::i”£’V:3f
15 acms which is said to be be1o;1g§;ig._t0jhe..efig§1:;a1V.ibwner
Chinnappa Reddy, who property in
favour of Ready on
3.8.1959, WlZ%0~ to variuus
persons V» __ * qiieetion in favour of
Smt.Yas1i§>da_ __who in turn entered into
ayeement and acting as a GPA holder
conveyaf:d”tl1e petitioner under a registered
The petitioner secured a plan
and erected a residential b13uld’ ing,
” the mid pxogyeragé bears HASB katha No.703/LA and new
Nc>,__Ai267/1/703/ }.–A of Konena Agrahara, Varthm”
VA HASB area, Bangaiore south. According to the
éggifioner, the claim of the respondent that the land
, ipurchased by the petitioner in Sy.No.60 of Konena
M
with law to cancel the kathas made in favour _Qf_ * ~
petitionezr and othexs.
4. The very fact that the A’
the action must be taken in aémqrdaxiczé ‘Vwitil
petitiiencr must await the decision
BBMP and if aggieved écci$i6£; in a
mazimar known to TheAAVpq:E1:i!:iV<)'Lfi§__V and has
not {)CCéEiSi0I1€d at
the hands of . 'V l V V
'1' he rejected.
safes
“-w-v %%%%% Eudgé