V' '" . ' "BHi3UHATH BANGALORE 1 IN THE HIGH COURT OF KARNATAKA, BANGg~ki;t>1::»i9:*%j%1% ii DATED THIS THE 9TH DAY QF».JUNEE*""2f}l?§.';V é % BEFORE A V «% M 'L _ %_ THE HON'BLE MR. JUSTICE-..:R'AM
Wm’ PETYFION NQ*..;.O78?-*~($F:~2G0? (3;B: BMFi
BETWEEN
1 SRIKVSAM.P§’\TH[
AGED ~
S / 0 LATER VVE1:\ANi1iA”~:¥ENGAEa
R/Q DOOR N0.25g,=t3.ii;–r3′.’RoAD
2 SR1 ‘K V VIJAYASARATHI
s/0 SRIK V’SAMPATH
AGED 5’3_YEA’RS=.
» %1g/oJ;300Ie–No.2e
– . %v’%D.v.s3.%RoAn “”””
..BrE.NGAL”ORE«4. PETITEONERS.
(By M’/S ASSOCIATES, ADVS.)
IVIAHANAGAIQA PALIKA,
NRSQUARE, BANGALORE,
REP BY ITS COMMXSSIONER.
2 THE CHIEF ENGINEER
BRUHATH BANGALORE MAHANAGARA PALIKE
N.R. SQUARE, BANGALORE LJK
3
ILLEGALLY THE CONSTRUCTION WITHOUT ”
OP’ PROPER LKZENCE AND RENEWAL OF LICENCEO .: %
AND NOT ADHERING TO LAWS PEI?}M’AINiNG~-TC?~.,S’rLIV(3I~i O O
HIGH RISE BUILDING.
THIS PETITION, COMING ON F’__(5R_ %%PREL:%M1NARY%j%AjO
HEARING IN ‘B’ GROUP, Tnxsjmy THE COU’E:?IT’_: ‘
THE FOLLOWING:
”
Sri. K.N. OOu11se1 for
the respflrldcxgt” action in
accordanoe and therefore,
nothing :’CO11$*»ide1’atiOn in this writ.
petition. ReOOrr_.1 i11gVwthésiififiaission, the writ: petition is
«
Sdfi
Judge