INTEEIflGHCOURTOFKARNATAK!LATBA!lGaALORE
DATED 21113 THE 2nd my 05′ JUNE 2909
BEFORE
rm normm n..nm’rIcm IIGEAII’ u
WRIT wrmon No.1o2e5 c;3??2ecsx%m::.a.;%%% %
1 an: Momma mm aasrrta
S/O G.I..Rh3I-IID;
AGED ABOUT 31 ‘:’EPLR3.,
2 831′!’ may-mam
we 6 A nasrsxn
man Aaouméa mas, _
wanna; g,’;’3r{i:;.%.i- i *
xo.1as!t.:,~ Maser:-1:21; 32.1.33′, 33 V
II arms; s;31r;aoeaaa;:’::sn\f:zL1.2aci:;
% _ §z:1-rrzorms
(By 8ri:DaATA’R<.e:_' co,' 1
kwguigstfiwa A %%%%%
THE
% j;;'~.__E.AK<iKLOR§;__.'i~
nswmum ammz:-rv,
. . . B.ESPOHDfll'$
5 j, ii VIJAY. mm. ma :11-2 3
an-u*r amass: :3 321.323 mama mrrcxxs
m,6'*mn 22'? :3: mm mns-rrrtmax or mun eanvxxs
mnnnawoau ~wx'"eunrm'Wve*mx»
3
Ro.IOBlGmeaaI.Irh§5O x aomnnaj Hahaluteméon
enrvad am of aoopumaz-. on m.-4.1988.
cum-nalaéaadii macuhad
by Bafilorebawlopmm embody on &
pnIIaTu% certificate was iy an’¥ ‘
u%. on 27.1 12000, %
Event of Mean! the V’
3% %
‘Shirt AV . obtainad aha
Ho.108lG_ «tension by
‘ the «em: peatumar” which
mndumtrapxym-meow
mea:1e.4.w is puma by 3%
% v ;f:n’m:t’ Authority «mm m anomm of site
* favour of potiflw No.2. The am order of
‘ iqtmuiknfi ‘ :1.
V’
0″W.|l’Ql1″VS fiflii!'”fstA”F9W'”°|qaat’*Wrb”W9M’l’&\€f€ WWIE fi’!£I’%WQ(B’iE”Q&§IJ”fi!’$aW’% 35
wars:-uni»: wmwwli-wurwuu
um” «wwwsm Mr mnmmmmmmm muwm mawwxu Ur zwugmmaémitflm Wmarm vamwwm M?’ mwzwmmmm Maw?’
4
2.’l’he&*atpetitionea-intbeaonofseconci
pamsom-. 1: is alleged in the writ paminn
second peuww gamed cm site: in
Na.108IG ofRaj Mahal second x
offirut petitiocnexr and his
doed on 31.7.2004. It §g’%:1§;px;ta
Ranhaed 1. tin is she
not ha dispute alhtted site
1Io.115 in pf sage, Second
black mm.” a ezwouted
on hale-cum-sale dead
meraumd in fivnur of
Abdul Deualoi Authority on
5.1%ia.19?5.%1t% be said that the second pefitionezr
mt4nn1’aout the oarlim afintlnemt made in mm
Impitae «of the same. one has and
Ear nfiamnt of aim dated:26.7.1979 under
. 4 scheme mofifiad by Bamalom De-valofi
% . The nomad pabna” nut 1m and mm’
damd:30.8.8é befere B%m Development Authority
B5
mwe’mwwuwn”mmU”#au!IK”1a. mMwm_».«wwm..« W» wwmmavmmmawm mmmw wwwwma war” nmmmmumnm mzwn wwwma war’ £\M§fi.!’&WM.#’Mm#”% mmwm mwwm: W?” JKMKWREJKKA £131.27?!
6
Authority. Thu: it is clear that the awond pemicner has
gum’ tha nlhtfit of nine. Ham:-e, ”
the second petitioner m”ahaw ‘- «mam the ‘
anunmm: ofaim Ha.1Q8[G should
not be cancelled. «speed post to
her last F’leor, n stage,
and pram, A: the second
V :wae not served on her.
atfihm Development
served the un-opened com:
show-muse mfias an patitinrmr 1%.?
the receipt mm same, as
is Anrmcura-R8 «Bi 9. The aeccmd patitimar
_ 4 mm aolmawkdgpd the: receipt of the postal
% mflt. The ofize notice prepared by
Bafire Dwekapment Authority as also served on her,
RV’)